Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Avinash Sagar vs State Of Kerala
2025 Latest Caselaw 9299 Ker

Citation : 2025 Latest Caselaw 9299 Ker
Judgement Date : 29 September, 2025

Kerala High Court

Avinash Sagar vs State Of Kerala on 29 September, 2025

Author: V.G.Arun
Bench: V.G.Arun
Crl.M.C.Nos.7753 & 7761/25
                                     1




                                                      2025:KER:72960

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

                 THE HONOURABLE MR.JUSTICE V.G.ARUN

 MONDAY, THE 29TH DAY OF SEPTEMBER 2025 / 7TH ASWINA, 1947

                         CRL.MC NO. 7753 OF 2025

         CRIME NO.412/2024 OF Pallickal Police Station,

                             Thiruvananthapuram

      AGAINST THE ORDER/JUDGMENT DATED 18.07.2025 IN CMP
NO.3735 OF 2025 OF JUDICIAL MAGISTRATE OF FIRST CLASS
-II,ATTINGAL
PETITIONER:

             AVINASH SAGAR,
             AGED 30 YEARS
             S/O KUNJU MOHAMED NAZAR,VILAYIL PALACE,
             NILAKKAMUKKU, KADAKKAVOOR P.O
             THIRUVANANTHAPURAM,PASSPORT NO. Z7486353, PIN -
             695306


             BY ADVS.
             SHRI.SREEHARI INDUKALADHARAN
             SHRI.SETHU NANDAKUMAR
 Crl.M.C.Nos.7753 & 7761/25
                                      2




                                                          2025:KER:72960


RESPONDENT:

             STATE OF KERALA,
             REPRESENTED BY PUBLIC PROSECUTOR,
             HIGH COURT OF KERALA, ERNAKULAM, PIN - 682031



       THIS CRIMINAL MISC. CASE HAVING BEEN FINALLY HEARD ON
25.09.2025,       ALONG      WITH   Crl.MC.7761/2025,   THE   COURT   ON
29.09.2025      PASSED THE FOLLOWING:
 Crl.M.C.Nos.7753 & 7761/25
                                     3




                                                      2025:KER:72960



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

                 THE HONOURABLE MR.JUSTICE V.G.ARUN

 MONDAY, THE 29TH DAY OF SEPTEMBER 2025 / 7TH ASWINA, 1947

                         CRL.MC NO. 7761 OF 2025

         CRIME NO.412/2024 OF Pallickal Police Station,

                             Thiruvananthapuram

      AGAINST THE ORDER/JUDGMENT DATED 18.07.2025 IN CMP
NO.3734 OF 2025 OF JUDICIAL MAGISTRATE OF FIRST CLASS
-II,ATTINGAL

PETITIONER:

             KUNJU MOHAMMED NAZAR,
             AGED 61 YEARS
             S/O KUNJU MOHAMMED,VILAYIL PALACE ,
             NILAKKAMUKKU,KADAKKAVOOR P.O,
             THIRUVANANTHAPURAM,PASSPORT NO Z 2168649, PIN -
             695306


             BY ADVS.
             SHRI.SREEHARI INDUKALADHARAN
             SHRI.SETHU NANDAKUMAR
 Crl.M.C.Nos.7753 & 7761/25
                                        4




                                                                2025:KER:72960


RESPONDENT:

             STATE OF KERALA,
             REPRESENTED BY PUBLIC PROSECUTOR, HIGH COURT OF
             KERALA, ERNAKULAM, PIN - 682031


      THIS    CRIMINAL       MISC.   CASE   HAVING   BEEN   FINALLY   HEARD   ON

25.09.2025, ALONG WITH Crl.MC.7753/2025, THE COURT ON 29.09.2025

PASSED THE FOLLOWING:
 Crl.M.C.Nos.7753 & 7761/25
                                    5




                                                         2025:KER:72960




                               V.G.ARUN, J
                     = = = = = = = = = = = = = = = = =
                     Crl.M.C.Nos.7753 & 7761 of 2025
                   = = = = = = = = = = = = = = = = = =
               Dated this the 29th day of September, 2025


                                 ORDER

The petitioner is the accused in Crime No.412 of 2024

registered at the Pallikkal Police Station for offences punishable

under Sections 370, 120-B and 420 read with 34 of IPC. The

crime is registered on the allegation that, after falsely promising

to provide employment for the two children of the de facto

complainant, the petitioner trafficked them to the United Arab

Emirates on a visiting visa and concealed some contraband in a

car parked near the apartment where the children were staying

and got them implicated, arrested and imprisoned for twenty

years in a crime under the Narcotic Drugs Statute of the U.A.E.

2. The petitioner was granted bail by this Court in the

crime by order dated 23.06.2025, subject to certain conditions. Crl.M.C.Nos.7753 & 7761/25

2025:KER:72960

One such condition was that the petitioner should not leave

India without the permission of the court having jurisdiction.

The petitioner later moved two applications before the

jurisdictional court; one seeking renewal of his passport and

permission to leave India for two years and the other, to exempt

him from the operation of the provisions of Section 6(2)(f) of the

Passports Act and from personal appearance in court for two

years. By the impugned orders, the jurisdictional Magistrate

granted permission for renewal of petitioner's passport for one

year and exempted him from personal appearance for six

months. These Crl.M.Cs are filed aggrieved by the refusal to

grant permission for renewal and to leave the country for two

years.

3. Heard, learned counsel for the petitioner and the Public

Prosecutor.

4. From the submissions it has come out that pursuant to

the impugned orders, the petitioner's passport is renewed upto

06.05.2026. As such, it is too early for the petitioner to seek Crl.M.C.Nos.7753 & 7761/25

2025:KER:72960

extension of the period of validity of his passport. At the same

time, I find some substance in his grievance regarding

confinement of the period of permission to leave the country to

six months. Though the order is dated 18.07.2025, the

petitioner was not able to leave the country by reason of the

pendency of Crime No.430 of 2024 registered against him at

the Kadakkavoor Police Station and rejection of his prayer for

release of passport by the Judicial Magistrate of First Class,

Varkala. Pertinent to note that, Crl.M.C.Nos.7745 and 7748 of

2025 filed by the petitioner challenging those orders is

disposed of by this Court today, directing release of petitioner's

passport and permitting him to travel abroad for one year,

subject to the orders to be passed by the jurisdictional

Magistrate on the petitioner filing a fresh application.

5. Taking the above factors into consideration, the

Crl.M.Cs are disposed of as under;

i) The prayer for renewal of petitioner's passport for two

years is rejected, without prejudice to his right to seek such Crl.M.C.Nos.7753 & 7761/25

2025:KER:72960

renewal at the appropriate point of time.

ii) The petitioner is permitted to submit a fresh application

for getting the period of permission for travelling abroad

extended, based on the decision in his application seeking

similar relief filed before the Judicial First Class Magistrate,

Varkala in Crime No.430 of 2024.

sd/-

V.G.ARUN, JUDGE sj Crl.M.C.Nos.7753 & 7761/25

2025:KER:72960

PETITIONER ANNEXURES

Annexure A1 TRUE COPY OF THE FIR IN CRIME NO 412 OF 2024 OF PALLICKAL POLICE STATION DATED 01.06.2024 Annexure A2 TRUE COPY OF THE JUDGMENT IN B.A. NO.

5275 OF 2025 DATED 23.06.2025 OF THIS HON'BLE COURT Annexure A3 TRUE COPY OF THE PETITION SUBMITTED BY THE PETITIONER BEFORE THE JUDICIAL FIRST CLASS MAGISTRATE II, ATTINGAL Annexure A4 CERTIFIED COPY OF THE ORDER DATED 18.07.2025 IN C.M.P. NO. 3735 OF 2025 IN CRIME NO. 412 OF 2024 OF PALLICKAL POLICE STATION PASSED BY THE JUDICIAL FIRST CLASS MAGISTRATE II, ATTINGAL Crl.M.C.Nos.7753 & 7761/25

2025:KER:72960

PETITIONER ANNEXURES

Annexure A1 TRUE COPY OF THE FIR IN CRIME NO 412 OF 2024 OF PALLICKAL POLICE STATION DATED 01.06.2024 Annexure A2 TRUE COPY OF THE JUDGMENT IN BA NO.

5275 OF 2025 DATED 23.06.2025 Annexure A3 TRUE COPY OF THE PETITION SUBMITTED BY THE PETITIONER BEFORE THE JUDICIAL FIRST CLASS MAGISTRATE II, ATTINGAL Annexure A4 CERTIFIED COPY OF THE ORDER DATED 18.07.2025 IN C.M.P. NO. 3734 OF 2025 IN CRIME NO. 412 OF 2024 OF PALLICKAL POLICE STATION PASSED BY THE JUDICIAL FIRST CLASS MAGISTRATE II, ATTINGAL

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter