Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Devadas vs State Of Kerala
2025 Latest Caselaw 8952 Ker

Citation : 2025 Latest Caselaw 8952 Ker
Judgement Date : 19 September, 2025

Kerala High Court

Devadas vs State Of Kerala on 19 September, 2025

Author: Bechu Kurian Thomas
Bench: Bechu Kurian Thomas
                                                          2025:KER:70006


               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

  FRIDAY, THE 19TH DAY OF SEPTEMBER 2025 / 28TH BHADRA, 1947

                       BAIL APPL. NO. 11301 OF 2025

          CRIME   NO.5/2025     OF   OTTAPALAM   FOREST   RANGE   OFFICE,

PALAKKAD AGAINST THE ORDER/JUDGMENT DATED 27.08.2025 IN CMP

NO.4869   OF    2025    OF   JUDICIAL   MAGISTRATE   OF   FIRST   CLASS   ,

PATTAMBI.

PETITIONER:

            BASHEER.,
            AGED 53 YEARS,
            S/O KAMMUNNI PUTHENPEEDIKAYIL HOUSE THEKKE
            VAVANNUR NAGALASSERY P O PALAKKAD.,
            PIN - 679 533.

            BY ADVS.
            SRI.S.RAJEEV
            SRI.V.VINAY
            SRI.M.S.ANEER
            SHRI.SARATH K.P.
            SMT.DIPA V.
            SHRI.ANILKUMAR C.R.
            SHRI.K.S.KIRAN KRISHNAN
            SHRI.AKASH CHERIAN THOMAS
            SHRI.AZAD SUNIL
            SRI.RAAJESH S.SUBRAHMANIAN


RESPONDENT:
          STATE OF KERALA,
          REPRESENTED BY PUBLIC PROSECUTOR,
          HIGH COURT OF KERALA, ERNAKULAM, PIN - 682 031.

            SRI. PRASANTH M.P., PP
 Bail Appl. No.11301 of 2025 and Conn. cases

                                               2025:KER:70006
                                       -2-



       THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
19.09.2025, ALONG WITH BAIL APPL.NOS.11292/2025, 11293/2025
AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 Bail Appl. No.11301 of 2025 and Conn. cases

                                                      2025:KER:70006
                                       -3-


               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

          THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

   FRIDAY, THE 19TH DAY OF SEPTEMBER 2025 / 28TH BHADRA, 1947

                       BAIL APPL. NO. 11292 OF 2025

  CRIME NO.5/2025 OF OTTAPALAM FOREST RANGE OFFICE, PALAKKAD

PETITIONER:

             ASHARAFALI,
             AGED 42 YEARS,
             S/O.ABOOBACKER SIDHIQUE, VALIYA VALAPPIL HOUSE,
             PATTITHARA (P.O), PALAKKAD DISTRICT.,
             PIN - 679 534.

             BY ADV SRI.NIREESH MATHEW


RESPONDENT:

             STATE OF KERALA,
             REPRESENTED BY PUBLIC PROSECUTOR,
             HIGH COURT OF KERALA, ERNAKULAM,
             KOCHI., PIN - 682 031.

             SRI.PRASANTH M P (PP)



       THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
19.09.2025, ALONG WITH BAIL APPL.NO.11301/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 Bail Appl. No.11301 of 2025 and Conn. cases

                                                                2025:KER:70006
                                       -4-


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

           THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

   FRIDAY, THE 19TH DAY OF SEPTEMBER 2025 / 28TH BHADRA, 1947

                        BAIL APPL. NO. 11293 OF 2025

          CRIME    NO.5/2025      OF   OTTAPALAM      FOREST    RANGE   OFFICE,

PALAKKAD AGAINST THE ORDER/JUDGMENT DATED 27.08.2025 IN CMP

NO.4869    OF    2025    OF   JUDICIAL        MAGISTRATE   OF   FIRST   CLASS   ,

PATTAMBI

PETITIONER:

             DEVADAS.,
             AGED 64 YEARS,
             S/O RAVEENDRAN, SRUTHILAYAM CHERIKKONAM,
             KANNANALLUR P O, KOLLAM, PIN - 691 576.

             BY ADVS.
             SRI.S.RAJEEV
             SRI.V.VINAY
             SRI.M.S.ANEER
             SHRI.SARATH K.P.
             SHRI.ANILKUMAR C.R.
             SHRI.K.S.KIRAN KRISHNAN
             SMT.DIPA V.
             SHRI.AKASH CHERIAN THOMAS
             SHRI.AZAD SUNIL


RESPONDENT:

             STATE OF KERALA,
             REPRESENTED BY PUBLIC PROSECUTOR,
             HIGH COURT OF KERALA, ERNAKULAM, PIN - 682 031.

             SRI.PRASANTH M P (PP)
 Bail Appl. No.11301 of 2025 and Conn. cases

                                                2025:KER:70006
                                       -5-



       THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
19.09.2025, ALONG WITH BAIL APPL.NO.11301/2025 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 Bail Appl. No.11301 of 2025 and Conn. cases

                                                            2025:KER:70006
                                       -6-


               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

          THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

   FRIDAY, THE 19TH DAY OF SEPTEMBER 2025 / 28TH BHADRA, 1947

                       BAIL APPL. NO. 11294 OF 2025

          CRIME    NO.5/2025      OF   OTTAPALAM   FOREST   RANGE   OFFICE,

PALAKKAD AGAINST THE ORDER/JUDGMENT IN CMP NO.4869 OF 2025 OF

JUDICIAL MAGISTRATE OF FIRST CLASS , PATTAMBI.

PETITIONER:

             RENJU K S.,
             AGED 32 YEARS,
             S/O SAJEEV K S KIZHAKKECHENUVUKALAYIL
             MEZHUVELI ILAVUMTHITTA P O PATHANAMTHITTA,
             PIN - 689 625.

             BY ADVS.
             SRI.S.RAJEEV
             SRI.V.VINAY
             SRI.M.S.ANEER
             SHRI.SARATH K.P.
             SHRI.ANILKUMAR C.R.
             SHRI.K.S.KIRAN KRISHNAN
             SHRI.AZAD SUNIL
             SHRI.AKASH CHERIAN THOMAS
             SMT.DIPA V.


RESPONDENT:

             STATE OF KERALA,
             REPRESENTED BY PUBLIC PROSECUTOR,
             HIGH COURT OF KERALA, ERNAKULAM - 682 031 (CRIME
             NO. O R NO. 05/2025 OF FOREST RANGE, OTTAPALAM)

             SRI.NOUSHAD K A (PP)
 Bail Appl. No.11301 of 2025 and Conn. cases

                                                            2025:KER:70006
                                        -7-



       THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
19.09.2025,      ALONG    WITH   Bail    Appl..11301/2025   AND   CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 Bail Appl. No.11301 of 2025 and Conn. cases

                                                         2025:KER:70006
                                       -8-

                   BECHU KURIAN THOMAS, J
                 --------------------------------------
               Bail Appl. Nos.11301, 11292, 11293
                          and 11294 of 2025
                  ------------------------------------
          Dated this the 19th day of September, 2025

                                  ORDER

These bail applications are filed under section 483 of the

Bharatiya Nagarik Suraksha Sanhita, 2023 (for short 'BNSS').

2. Petitioners in B.A.Nos.11293, 11294, 11301 of 2025 are

accused Nos.1, 2 and 3 respectively, while in B.A.No.11292 of 2025 is

the fourth accused in O.R No.5 of 2025 of Forest Range Office,

Ottapalam, Palakkad, registered for the offences punishable under

sections 2(1), (11), (14), (16), (36), 9, 39, 43, 44, 49, 50 and 51 of the

Wild Life (Protection) Act, 1972.

3. According to the prosecution, accused had illegally traded a

Red Sand Boa, which is an endangered animal and thereby committed

the offences alleged. Petitioners were arrested on 25.08.2025, and they

have been in custody since then.

4. Heard the learned counsel for the petitioners as well as the

learned Public Prosecutor.

5. The learned counsel for the petitioners submitted that the

petitioners have been in custody since 25.08.2025, and hence further Bail Appl. No.11301 of 2025 and Conn. cases

2025:KER:70006

detention is not necessary.

6. The learned Public Prosecutor opposed the bail

application and submitted they ought not to be released on bail.

7. Petitioners are alleged to have illegally traded a Red Sand

Boa, which is a species of animal scheduled in Part C of Schedule I of

the Wild Life (Protection) Act. Accused 1 and 2 were allegedly caught

red handed with the animal, while accused 3 and 4 are persons who are

alleged to have supplied the said reptile to the above referred accused.

Though the allegations are serious, considering the period of custody

already undergone by them from 25.08.2025, I am of the view that

further detention is not necessary.

In the result, these applications are allowed on the following

conditions:-

(a) Petitioners shall be released on bail on them executing a bond for Rs.50,000/- (Rupees fifty thousand only) each with two solvent sureties each for the like sum to the satisfaction of the court having jurisdiction.

(b) Petitioners shall appear before the Investigating Officer as and when required.

(c) Petitioners shall not intimidate or attempt to influence the witnesses; nor shall they tamper with the evidence.

(d) Petitioners shall not commit any similar offences while they are on bail.

In case of violation of any of the above conditions or if any Bail Appl. No.11301 of 2025 and Conn. cases

2025:KER:70006

modification or deletion of the conditions are required, the jurisdictional

Court shall be empowered to consider such applications, if any, and pass

appropriate orders in accordance with law, notwithstanding the bail

having been granted by this Court.

Sd/-

BECHU KURIAN THOMAS JUDGE ADS Bail Appl. No.11301 of 2025 and Conn. cases

2025:KER:70006

APPENDIX OF BAIL APPL. 11301/2025

PETITIONER ANNEXURES

Annexure i THE COPY OF THE ORDER PASSED BY THE JUDICIAL MAGISTRATE OF FIRST CLASS, PATTAMBI DATED 27.08.2025 Bail Appl. No.11301 of 2025 and Conn. cases

2025:KER:70006

APPENDIX OF BAIL APPL. 11292/2025

PETITIONER ANNEXURES

Annexure 1 TRUE PHOTOCOPY COPY OF THE ORDER DATED 27.08.2025 IN C.M.P NO. 4872/2025 PASSED BY THE JUDICIAL FIRST CLASS MAGISTRATE COURT, PATTAMBI Bail Appl. No.11301 of 2025 and Conn. cases

2025:KER:70006

APPENDIX OF BAIL APPL. 11293/2025

PETITIONER ANNEXURES

Annexure I THE CERTIFIED COPY OF THE ORDER PASSED BY THE MAGISTRATE OF FIRST CLASS, PATTAMBI DATED 27.08.2025 Bail Appl. No.11301 of 2025 and Conn. cases

2025:KER:70006

APPENDIX OF BAIL APPL. 11294/2025

PETITIONER ANNEXURES

Annexure-1 A TRUE COPY OF THE ORDER PASSED BY THE JUDICIAL MAGISTRATE OF FIRST CLASS, PATTAMBI DATED 27.08.2025

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter