Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rahul Rajendran vs State Of Kerala
2026 Latest Caselaw 1019 Ker

Citation : 2026 Latest Caselaw 1019 Ker
Judgement Date : 2 February, 2026

[Cites 1, Cited by 0]

Kerala High Court

Rahul Rajendran vs State Of Kerala on 2 February, 2026

Author: Kauser Edappagath
Bench: Kauser Edappagath
                                                              2026:KER:8408


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

            THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH

       MONDAY, THE 2ND DAY OF FEBRUARY 2026/13TH MAGHA, 1947

                      BAIL APPL. NO. 462 OF 2026

     CRIME NO.1363/2024 OF TOWN EAST POLICE STATION, THRISSUR

 AGAINST THE ORDER DATED 20.01.2026 IN CRMP NO.1 OF 2026 OF CHIEF

                    JUDICIAL MAGISTRATE, THRISSUR

PETITIONER/ACCUSED NO.3:

            RAHUL RAJENDRAN
            AGED 27 YEARS, S/O RAJENDRAN,
            CHOORANOLIL HOUSE, KOCHUKANJIRAPARA, KANAM P.O,
            KOTTAYAM DISTRICT, PIN - 686515

            BY ADV SRI.P.P.BIJU


RESPONDENT/COMPLAINANT:

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

            BY ADV.
            SRI.M.C ASHI, SR. PP


     THIS   BAIL   APPLICATION    HAVING    COME   UP   FOR   ADMISSION   ON
02.02.2026, ALONG WITH BAIL APPL.466/2026, 467/2026 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 BAIL APPL. NO. 462 OF 2026 & CON. CASES
                                     2
                                                              2026:KER:8408



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

             THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH

        MONDAY, THE 2ND DAY OF FEBRUARY 2026/13TH MAGHA, 1947

                       BAIL APPL. NO. 466 OF 2026

      CRIME NO.1262/2024 OF TOWN EAST POLICE STATION, THRISSUR

 AGAINST THE ORDER DATED 20.01.2026 IN CRMP NO.1 OF 2026 OF CHIEF

                     JUDICIAL MAGISTRATE, THRISSUR

PETITIONER/ACCUSED NO.5:

            RAHUL RAJENDRAN
            AGED 27 YEARS, S/O RAJENDRAN,
            CHOORANOLIL HOUSE, KOCHUKANJIRAPARA, KANAM P.O,
            KOTTAYAM DISTRICT, PIN - 686515

            BY ADV SRI.P.P.BIJU


RESPONDENT/COMPLAINANT:

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

            BY ADV.
            SRI.K.A. NOUSHAD, SR. PP


     THIS   BAIL   APPLICATION    HAVING    COME   UP   FOR   ADMISSION   ON
02.02.2026, ALONG WITH BAIL APPL.462/2026 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 BAIL APPL. NO. 462 OF 2026 & CON. CASES
                                     3
                                                              2026:KER:8408



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

             THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH

        MONDAY, THE 2ND DAY OF FEBRUARY 2026/13TH MAGHA, 1947

                       BAIL APPL. NO. 467 OF 2026

      CRIME NO.1282/2024 OF TOWN EAST POLICE STATION, THRISSUR

 AGAINST THE ORDER DATED 20.01.2026 IN CRMP NO.1 OF 2026 OF CHIEF

                     JUDICIAL MAGISTRATE, THRISSUR

PETITIONER/ACCUSED NO.5:

            RAHUL RAJENDRAN
            AGED 27 YEARS, S/O RAJENDRAN,
            CHOORANOLIL HOUSE, KOCHUKANJIRAPARA, KANAM P.O,
            KOTTAYAM DISTRICT, PIN - 686515

            BY ADV SRI.P.P.BIJU


RESPONDENT/COMPLAINANT:

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

            BY ADV.
            SRI.K.A. NOUSHAD, SR. PP


     THIS   BAIL   APPLICATION    HAVING    COME   UP   FOR   ADMISSION   ON
02.02.2026, ALONG WITH BAIL APPL.462/2026 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 BAIL APPL. NO. 462 OF 2026 & CON. CASES
                                     4
                                                              2026:KER:8408



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

             THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH

        MONDAY, THE 2ND DAY OF FEBRUARY 2026/13TH MAGHA, 1947

                       BAIL APPL. NO. 471 OF 2026

      CRIME NO.1285/2024 OF TOWN EAST POLICE STATION, THRISSUR

 AGAINST THE ORDER DATED 20.01.2026 IN CRMP NO.1 OF 2026 OF CHIEF

                     JUDICIAL MAGISTRATE, THRISSUR

PETITIONER/ACCUSED NO.4:

            RAHUL RAJENDRAN
            AGED 27 YEARS, S/O RAJENDRAN,
            CHOORANOLIL HOUSE, KOCHUKANJIRAPARA, KANAM P.O,
            KOTTAYAM DISTRICT, PIN - 686515

            BY ADV SRI.P.P.BIJU


RESPONDENT/COMPLAINANT:

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

            BY ADV.
            SRI.M.C ASHI, SR. PP


     THIS   BAIL   APPLICATION    HAVING    COME   UP   FOR   ADMISSION   ON
02.02.2026, ALONG WITH BAIL APPL.462/2026 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 BAIL APPL. NO. 462 OF 2026 & CON. CASES
                                     5
                                                              2026:KER:8408



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

             THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH

        MONDAY, THE 2ND DAY OF FEBRUARY 2026/13TH MAGHA, 1947

                       BAIL APPL. NO. 473 OF 2026

      CRIME NO.1255/2024 OF TOWN EAST POLICE STATION, THRISSUR

 AGAINST THE ORDER DATED 20.01.2026 IN CRMP NO.1 OF 2026 OF CHIEF

                     JUDICIAL MAGISTRATE, THRISSUR

PETITIONER/ACCUSED NO.4:

            RAHUL RAJENDRAN
            AGED 27 YEARS, S/O RAJENDRAN,
            CHOORANOLIL HOUSE, KOCHUKANJIRAPARA, KANAM P.O,
            KOTTAYAM DISTRICT, PIN - 686515

            BY ADV SRI.P.P.BIJU


RESPONDENT/COMPLAINANT:

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

            BY ADV.
            SRI.M.C ASHI, SR. PP


     THIS   BAIL   APPLICATION    HAVING    COME   UP   FOR   ADMISSION   ON
02.02.2026, ALONG WITH BAIL APPL.462/2026 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 BAIL APPL. NO. 462 OF 2026 & CON. CASES
                                         6
                                                                   2026:KER:8408


                                   ORDER

Dated this the 02nd day of February, 2026

These applications are filed under Section 483 of

the Bharatiya Nagarik Suraksha Sanhita, 2023 (for short,

BNSS), seeking regular bail.

2. Since the accused in all the cases and

subject matter of the dispute in all the cases is one and the

same, I am disposing these bail applications by a common

order.

3. Bail Appl. No.462 of 2026 pertains to

Crime No.1363/2024 of Town East Police Station, Thrissur

District. The applicant is the accused No.3 therein. Bail

Appl. No.466 of 2026 pertains to Crime No.1262/2024 of

Town East Police Station, Thrissur District. The applicant is

the accused No.5 therein. Bail Appl. No.467 of 2026

pertains to Crime No.1282/2024 of Town East Police

Station, Thrissur District. The applicant is the accused No.5

therein. Bail Appl. No.471 of 2026 pertains to Crime

No.1285/2024 of Town East Police Station, Thrissur

District. The applicant is the accused No.4 therein. Bail BAIL APPL. NO. 462 OF 2026 & CON. CASES

2026:KER:8408

Appl. No.473 of 2026 pertains to Crime No.1255/2024 of

Town East Police Station, Thrissur District. The applicant is

the accused No.4 therein. The offences alleged in all the

cases are punishable under Sections 420 and 406 read with

34 of the Indian Penal Code.

4. The prosecution case in all the cases, in

short, is that, the applicant along with the remaining

accused induced the de facto complainants therein to

deposit money in their company namely, Casilda Education

Overseas Private Limited, promising that they would

provide employment visa in Europe. However, the

accused, after receiving the money did not provide visa or

return the amount and thereby committed the offences.

5. I have heard Sri. Biju P.P., the learned

counsel for the applicant and Sri. M.C.Ashi and Sri.

K.A.Noushad, the learned Senior Public Prosecutors.

Perused the case diary.

6. The learned counsel for the applicant

submitted that the applicant is innocent and has been

falsely implicated in the present case. The counsel further BAIL APPL. NO. 462 OF 2026 & CON. CASES

2026:KER:8408

submitted that no materials are on record to connect the

applicant with the alleged crime; hence, he is entitled to

bail. On the other hand, the learned Senior Public

Prosecutors submitted that the alleged incident occurred as

a part of the intentional criminal acts of the applicant, and

he is not entitled to bail at this stage.

7. The applicant was remanded to judicial

custody on 26.12.2025. The investigation is almost over.

Annexure A1 would show that the applicant is the Assistant

Manager of the company. He is a paid employee.

Annexure A3 would show that he has resigned from the

company on 15.07.2024. The case records would show

that the de facto complainant paid the amount to the

account of the company. However, it is seen that the

company has transferred the amount to the account of the

applicant as well. The definite case of the applicant is that

thereafter Directors of the company withdrew the amount

from his account. The applicant has no criminal

antecedents and he has been granted bail in connected

cases. For these reasons, I do not find any reason to hold BAIL APPL. NO. 462 OF 2026 & CON. CASES

2026:KER:8408

that the continued detention of the applicant is required for

any purpose. Hence, the applicant is entitled to be

released on bail.

In the result, the applications are allowed on the

following conditions: -

(i) The applicant shall be released on bail on

executing a bond for Rs.1,00,000/- (Rupees One lakh only)

in each case with two solvent sureties for the like sum each

to the satisfaction of the jurisdictional Magistrate/Court.

(ii) The applicant shall fully co-operate with

the investigation.

(iii) The applicant shall appear before the

investigating officer between 10.00 a.m and 11.00 a.m.

every Saturday until further orders. He shall also appear

before the investigating officer as and when required.

(iv) The applicant shall not commit any

offence of a like nature while on bail.

(v) The applicant shall not attempt to contact

any of the prosecution witnesses, directly or through any

other person, or in any other way try to tamper with the BAIL APPL. NO. 462 OF 2026 & CON. CASES

2026:KER:8408

evidence or influence any witnesses or other persons

related to the investigation.

(vi) The applicant shall not leave the State of

Kerala without the permission of the trial Court.

(vii) The application, if any, for

deletion/modification of the bail conditions or cancellation

of bail on the grounds of violating the bail conditions shall

be filed at the jurisdictional court.

Sd/-

DR. KAUSER EDAPPAGATH JUDGE ARK BAIL APPL. NO. 462 OF 2026 & CON. CASES

2026:KER:8408

APPENDIX OF BAIL APPL. NO. 462 OF 2026

PETITIONER ANNEXURES

ANNEXURE A1 TRUE COPY OF THE OFFER LETTER DATED 03.01.2024 ISSUED BY THE MANAGING DIRECTOR, CASILDA EDUCATION OVERSEAS PRIVATE LIMITED TO THE PETITIONER

ANNEXURE A2 TRUE COPY OF THE RESIGNATION LETTER DATED 18.06.2024 SENT BY THE PETITIONER VIA EMAIL TO THE MANAGING DIRECTOR OF CASILDA EDUCATION OVERSEAS PRIVATE LIMITED

ANNEXURE A3 TRUE COPY OF THE REPLY DATED 19.06.2024 SENT BY THE MANAGING DIRECTOR, CASILDA EDUCATION OVERSEAS PRIVATE LIMITED VIA EMAIL TO THE PETITIONER

ANNEXURE A4 TRUE COPY OF THE ORDER DATED 30.08.2024 IN BA NO.6019/2024 OF THIS HON'BLE COURT

ANNEXURE A5 TRUE COPY OF THE ORDER DATED 20.01.2026 IN CRL.MP NO.01/2026 OF CHIEF JUDICIAL MAGISTRATE COURT, THRISSUR BAIL APPL. NO. 462 OF 2026 & CON. CASES

2026:KER:8408

APPENDIX OF BAIL APPL. NO. 466 OF 2026

PETITIONER ANNEXURES

ANNEXURE A1 TRUE COPY OF THE OFFER LETTER DATED 03.01.2024 ISSUED BY THE MANAGING DIRECTOR, CASILDA EDUCATION OVERSEAS PRIVATE LIMITED TO THE PETITIONER

ANNEXURE A2 TRUE COPY OF THE RESIGNATION LETTER DATED 18.06.2024 SENT BY THE PETITIONER VIA EMAIL TO THE MANAGING DIRECTOR OF CASILDA EDUCATION OVERSEAS PRIVATE LIMITED

ANNEXURE A3 TRUE COPY OF THE REPLY DATED 19.06.2024 SENT BY THE MANAGING DIRECTOR, CASILDA EDUCATION OVERSEAS PRIVATE LIMITED VIA EMAIL TO THE PETITIONER

ANNEXURE A4 TRUE COPY OF THE ORDER DATED 30.08.2024 IN BA NO.6019/2024 OF THIS HON'BLE COURT

ANNEXURE A5 TRUE COPY OF THE ORDER DATED 20.01.2026 IN CRL.MPNO.01/2026 OF CHIEF JUDICIAL MAGISTRATE COURT, THRISSUR BAIL APPL. NO. 462 OF 2026 & CON. CASES

2026:KER:8408

APPENDIX OF BAIL APPL. NO. 467 OF 2026

PETITIONER ANNEXURES

ANNEXURE A1 TRUE COPY OF THE OFFER LETTER DATED 03.01.2024 ISSUED BY THE MANAGING DIRECTOR, CASILDA EDUCATION OVERSEAS PRIVATE LIMITED TO THE PETITIONER

ANNEXURE A2 TRUE COPY OF THE RESIGNATION LETTER DATED 18.06.2024 SENT BY THE PETITIONER VIA EMAIL TO THE MANAGING DIRECTOR OF CASILDA EDUCATION OVERSEAS PRIVATE LIMITED

ANNEXURE A3 TRUE COPY OF THE REPLY DATED 19.06.2024 SENT BY THE MANAGING DIRECTOR, CASILDA EDUCATION OVERSEAS PRIVATE LIMITED VIA EMAIL TO THE PETITIONER

ANNEXURE A4 TRUE COPY OF THE ORDER DATED 30.08.2024 IN BA NO.6019/2024 OF THIS HON'BLE COURT

ANNEXURE A5 TRUE COPY OF THE ORDER DATED 20.01.2026 IN CRL.MC NO.01/2026 OF CHIEF JUDICIAL MAGISTRATE COURT, THRISSUR BAIL APPL. NO. 462 OF 2026 & CON. CASES

2026:KER:8408

APPENDIX OF BAIL APPL. NO. 471 OF 2026

PETITIONER ANNEXURES

ANNEXURE A1 TRUE COPY OF THE OFFER LETTER DATED 03.01.2024 ISSUED BY THE MANAGING DIRECTOR, CASILDA EDUCATION OVERSEAS PRIVATE LIMITED TO THE PETITIONER

ANNEXURE A2 TRUE COPY OF THE RESIGNATION LETTER DATED 18.06.2024 SENT BY THE PETITIONER VIA EMAIL TO THE MANAGING DIRECTOR OF CASILDA EDUCATION OVERSEAS PRIVATE LIMITED

ANNEXURE A3 TRUE COPY OF THE REPLY DATED 19.06.2024 SENT BY THE MANAGING DIRECTOR, CASILDA EDUCATION OVERSEAS PRIVATE LIMITED VIA EMAIL TO THE PETITIONER

ANNEXURE A4 TRUE COPY OF THE ORDER DATED 30.08.2024 IN BA

ANNEXURE A5 TRUE COPY OF THE ORDER DATED 20.01.2026 IN CRL.MC NO.01/2026 OF CHIEF JUDICIAL MAGISTRATE COURT, THRISSU BAIL APPL. NO. 462 OF 2026 & CON. CASES

2026:KER:8408

APPENDIX OF BAIL APPL. NO. 473 OF 2026

PETITIONER ANNEXURES

ANNEXURE A1 TRUE COPY OF THE OFFER LETTER DATED 03.01.2024 ISSUED BY THE MANAGING DIRECTOR, CASILDA EDUCATION OVERSEAS PRIVATE LIMITED TO THE PETITIONER

ANNEXURE A2 TRUE COPY OF THE RESIGNATION LETTER DATED 18.06.2024 SENT BY THE PETITIONER VIA EMAIL TO THE MANAGING DIRECTOR OF CASILDA EDUCATION OVERSEAS PRIVATE LIMITED

ANNEXURE A3 TRUE COPY OF THE REPLY DATED 19.06.2024 SENT BY THE MANAGING DIRECTOR, CASILDA EDUCATION OVERSEAS PRIVATE LIMITED VIA EMAIL TO THE PETITIONER

ANNEXURE A4 TRUE COPY OF THE ORDER DATED 30.08.2024 IN BA

ANNEXURE A5 TRUE COPY OF THE ORDER DATED 20.01.2026 IN CRL.MC NO.01/2026 OF CHIEF JUDICIAL MAGISTRATE COURT, THRISSUR

 
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