Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rakhi vs Versus State Of Kerala
2026 Latest Caselaw 1116 Ker

Citation : 2026 Latest Caselaw 1116 Ker
Judgement Date : 3 February, 2026

[Cites 0, Cited by 0]

Kerala High Court

Rakhi vs Versus State Of Kerala on 3 February, 2026

Author: Kauser Edappagath
Bench: Kauser Edappagath
B.A.No.275/2026 and Con.Cases
                                   1


                                                  2026:KER:9238

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

          THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH

  TUESDAY, THE 3RD DAY OF FEBRUARY 2026 / 14TH MAGHA, 1947

                     BAIL APPL. NO. 275 OF 2026

         CRIME NO.853/2025 OF ARUVIKKARA POLICE STATION,
                        Thiruvananthapuram
PETITIONER/ACCUSED NO.2:

            RAKHI V S, AGED 46 YEARS, W/O M JAYACHANDRAN,
            MUDAVARATHU HOUSE, TC 9/294 - 1, JAWAHAR NAGAR,
            SASTHAMANGALAM P.O., THIRUVANANTHAPURAM DISTRICT,
            KERALA STATE, PIN - 695010

            BY ADVS. SRI.VISHAK.K.JOHNSON
            SMT.MARILIN ROMEO, SMT.PARVATHY S.
            SHRI.VISHNU MOHAN, SHRI.REHIM RAWTHER


RESPONDENT/COMPLAINANT:

     1      STATE OF KERALA
            REPRESENTED BY THE PUBLIC PROSECUTOR, HIGH COURT
            OF KERALA, ERNAKULAM. (ON BEHALF OF SI OF POLICE
            IN ARUVIKKARA POLICE STATION, THIRUVANANTHAPURAM
            RURAL, THIRUVANANTHAPURAM DISTRICT), PIN - 682031

     2      JAFFER KHAN,
            AGED 56 YEARS
            S/O MUHAMMAD HUSSAIN, ASIF MANZIL,
            MUKKOLAKKAL,KARIPOOR, THIRUVANANTHAPURAM RURAL,
            KERALA, PIN - 695541

             SRI.K.A.NOUSHAD, SR. PP

     THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
03.02.2026, ALONG WITH Bail Appl..292/2026 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.No.275/2026 and Con.Cases
                                   2


                                                   2026:KER:9238


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

          THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH

  TUESDAY, THE 3RD DAY OF FEBRUARY 2026 / 14TH MAGHA, 1947

                     BAIL APPL. NO. 292 OF 2026

         CRIME NO.868/2025 OF ARUVIKKARA POLICE STATION,
                        Thiruvananthapuram
PETITIONER/ACCUSED NO.2:

            RAKHI V S, AGED 46 YEARS
            W/O M JAYACHANDRAN, MUDAVARATHU HOUSE,TC 9/294 -
            1, JAWAHAR NAGAR, SASTHAMANGALAM
            P.O.,THIRUVANANTHAPURAM, KERALA STATE- 695010

            BY ADVS. SRI.VISHAK.K.JOHNSON
            SMT.MARILIN ROMEO, SHRI.VISHNU MOHAN
            SHRI.REHIM RAWTHER, SMT.PARVATHY S.


RESPONDENT/COMPLAINANT:

     1      STATE OF KERALA,
            REPRESENTED BY THE PUBLIC PROSECUTOR, HIGH COURT
            OF KERALA, ERNAKULAM. (ON BEHALF OF SI OF POLICE
            IN ARUVIKKARA POLICE STATION,THIRUVANANTHAPURAM
            RURAL, THIRUVANANTHAPURAM DISTRICT), PIN - 682031

     2      MANJU, AGED 62 YEARS
            D/O NALINI, SREEMANCH, TC 76/708(1),KUDAVOOR,
            ANAYARA, KADAKAMPALLI, THIRUVANANTHAPURAM RURAL,
            KERALA, PIN - 695029

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



      THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
03.02.2026, ALONG WITH Bail Appl..275/2026 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.No.275/2026 and Con.Cases
                                   3


                                                  2026:KER:9238


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH

  TUESDAY, THE 3RD DAY OF FEBRUARY 2026 / 14TH MAGHA, 1947

                     BAIL APPL. NO. 297 OF 2026

         CRIME NO.1057/2025 OF ARUVIKKARA POLICE STATION,
                        Thiruvananthapuram
PETITIONER/ACCUSED NO.2:

            RAKHI V S, AGED 46 YEARS
            W/O M JAYACHANDRAN, MUDAVARATHU HOUSE,TC 9/294 -
            1, JAWAHAR NAGAR, SASTHAMANGALAM P.O,
            THIRUVANANTHAPURAM, KERALA STATE, PIN - 695010

            BY ADVS. SRI.VISHAK.K.JOHNSON
            SMT.MARILIN ROMEO,SHRI.VISHNU MOHAN
            SHRI.REHIM RAWTHER
            SMT.PARVATHY S.


RESPONDENT/COMPLAINANT/STATE:

     1      STATE OF KERALA,
            REPRESENTED BY THE PUBLIC PROSECUTOR, HIGH COURT
            OF KERALA, ERNAKULAM. (ON BEHALF OF SI OF POLICE
            IN ARUVIKKARA POLICE STATION,THIRUVANANTHAPURAM
            RURAL, THIRUVANANTHAPURAM DISTRICT), PIN - 682031

     2      LEKSHMI S NAIR, AGED 75 YEARS
            D/O SUBHADRA AMMA, SREELEKSHMI,TNRA 73,
            THEKKUMKARA, KARIPOOR,THIRUVANANTHAPURAM RURAL,
            KERALA, PIN - 695541

            SRI.K.A.NOUSHAD, SR. PP



      THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
03.02.2026, ALONG WITH Bail Appl..275/2026 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.No.275/2026 and Con.Cases
                                   4


                                                  2026:KER:9238


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

          THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH

  TUESDAY, THE 3RD DAY OF FEBRUARY 2026 / 14TH MAGHA, 1947

                     BAIL APPL. NO. 374 OF 2026

         CRIME NO.760/2025 OF ARUVIKKARA POLICE STATION,
                        Thiruvananthapuram
PETITIONER/SOLE ACCUSED:

            RAKHI V S, AGED 46 YEARS
            W/O M JAYACHANDRAN, MUDAVARATHU HOUSE,TC 9/294 -
            1, JAWAHAR NAGAR, SASTHAMANGALAM P.O.,
            THIRUVANANTHAPURAM, PIN - 695010

            BY ADVS. SRI.VISHAK.K.JOHNSON
            SMT.PARVATHY S., SHRI.REHIM RAWTHER
            SMT.MARILIN ROMEO
            SHRI.VISHNU MOHAN


RESPONDENT/COMPLAINANT/STATE:

     1      STATE OF KERALA,
            REPRESENTED BY THE PUBLIC PROSECUTOR, HIGH COURT
            OF KERALA, ERNAKULAM. (ON BEHALF OF SI OF POLICE
            IN ARUVIKKARA POLICE STATION,THIRUVANANTHAPURAM
            RURAL, THIRUVANANTHAPURAM DISTRICT, PIN - 682031

     2      MURALEEDHARAN NAIR
            S/O VELUPILLA, KATTAKAL VEEDU MUNDELA
            VELLANAD,THIRUVANANTHAPURAM, KERALA, PIN - 695543

            SRI.M.C. ASHI, SR. PP



      THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
03.02.2026, ALONG WITH Bail Appl..275/2026 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.No.275/2026 and Con.Cases
                                   5


                                                  2026:KER:9238


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

          THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH

  TUESDAY, THE 3RD DAY OF FEBRUARY 2026 / 14TH MAGHA, 1947

                     BAIL APPL. NO. 376 OF 2026

         CRIME NO.739/2025 OF ARUVIKKARA POLICE STATION,
                        Thiruvananthapuram
PETITIONER/ACCUSED NO.2:

            RAKHI V S, AGED 46 YEARS
            W/O M JAYACHANDRAN, MUDAVARATHU HOUSE, TC 9/294 -
            1, JAWAHAR NAGAR, SASTHAMANGALAM P.O.,
            THIRUVANANTHAPURAM, KERALA STATE, PIN - 695010

            BY ADVS. SRI.VISHAK.K.JOHNSON
            SMT.PARVATHY S.
            SHRI.REHIM RAWTHER
            SMT.MARILIN ROMEO
            SHRI.VISHNU MOHAN


RESPONDENT/COMPLAINANT:

     1      STATE OF KERALA
            REPRESENTED BY THE PUBLIC PROSECUTOR, HIGH COURT
            OF KERALA, ERNAKULAM, ON BEHALF OF SI OF POLICE
            IN ARUVIKKARA POLICE STATION, THIRUVANANTHAPURAM
            RURAL, THIRUVANANTHAPURAM DISTRICT, PIN - 682031

     2      SAJIRATHU BEEVI
            D/O NABEESA, NN 69 NEETHI NAGAR, PEROORKADA,
            THIRUVANANTHAPURAM , KERALA, PIN - 695005

            SRI.K.A.NOUSHAD, SR. PP



      THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
03.02.2026, ALONG WITH Bail Appl..275/2026 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.No.275/2026 and Con.Cases
                                   6


                                                  2026:KER:9238


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

          THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH

  TUESDAY, THE 3RD DAY OF FEBRUARY 2026 / 14TH MAGHA, 1947

                     BAIL APPL. NO. 380 OF 2026

         CRIME NO.937/2025 OF ARUVIKKARA POLICE STATION,

                          Thiruvananthapuram

PETITIONER/ACCUSED NO.1:

            RAKHI V S, AGED 46 YEARS
            W/O M JAYACHANDRAN, MUDAVARATHU HOUSE,TC 9/294 -
            1, JAWAHAR NAGAR, SASTHAMANGALAM P.O.,
            THIRUVANANTHAPURAM, KERALA STATE, PIN - 695010

            BY ADVS. SRI.VISHAK.K.JOHNSON
            SMT.PARVATHY S.
            SHRI.REHIM RAWTHER
            SMT.MARILIN ROMEO
            SHRI.VISHNU MOHAN


RESPONDENT/COMPLAINANT:

     1      STATE OF KERALA
            REPRESENTED BY THE PUBLIC PROSECUTOR, HIGH COURT
            OF KERALA, ERNAKULAM. (ON BEHALF OF SI OF POLICE
            IN ARUVIKKARA POLICE STATION, THIRUVANANTHAPURAM
            RURAL, THIRUVANANTHAPURAM DISTRICT, PIN - 682031

     2      BINDHU VIJAYAMA
            THIRUVATHIRA, KOLLAMKAVU, PAZHAKUTTY,
            ANAD,THIRUVANANTHAPURAM RURAL, KERALA, ALSO AT
            VRINDHAVANAM VEEDU, KUNNUNADA, VELLANAD,
            THIRUVANANTHAPURAM RURAL, KERALA, PIN - 695544

             SRI.K.A.NOUSHAD, SR. PP


     THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
03.02.2026, ALONG WITH Bail Appl..275/2026 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.No.275/2026 and Con.Cases
                                   7


                                                  2026:KER:9238


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

          THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH

  TUESDAY, THE 3RD DAY OF FEBRUARY 2026 / 14TH MAGHA, 1947

                     BAIL APPL. NO. 382 OF 2026

         CRIME NO.785/2025 OF ARUVIKKARA POLICE STATION,

                          Thiruvananthapuram

PETITIONER/ACCUSED NO.1:

            RAKHI V S, AGED 46 YEARS, W/O M JAYACHANDRAN,
            MUDAVARATHU HOUSE, TC 9/294 - 1, JAWAHAR NAGAR,
            SASTHAMANGALAM P.O., THIRUVANANTHAPURAM, KERALA
            STATE, PIN - 695010

            BY ADVS. SRI.VISHAK.K.JOHNSON
            SMT.MARILIN ROMEO, SMT.PARVATHY S.
            SHRI.VISHNU MOHAN, SHRI.REHIM RAWTHER


RESPONDENT/COMPLAINANT:

     1      STATE OF KERALA
            REPRESENTED BY THE PUBLIC PROSECUTOR, HIGH COURT
            OF KERALA, ERNAKULAM. (ON BEHALF OF SI OF POLICE
            IN ARUVIKKARA POLICE STATION, THIRUVANANTHAPURAM
            RURAL, THIRUVANANTHAPURAM DISTRICT), PIN - 682031

     2      RIJU SHANKAR, AGED 48 YEARS
            S/O SHANKARA NARAYANAN, SIVAPRABHA VEEDU, KNRA E
            01 THULASI NAGAR, APB 19/745, ETTAMKALLU
            KARAKULAM, ARUVIKKARA, THIRUVANANTHAPURAM RURAL,
            KERALA,, PIN - 695564

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



      THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
03.02.2026, ALONG WITH Bail Appl..275/2026 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.No.275/2026 and Con.Cases
                                   8


                                                  2026:KER:9238


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

          THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH

  TUESDAY, THE 3RD DAY OF FEBRUARY 2026 / 14TH MAGHA, 1947

                     BAIL APPL. NO. 384 OF 2026

         CRIME NO.826/2025 OF ARUVIKKARA POLICE STATION,

                          Thiruvananthapuram

PETITIONER/ACCUSED NO.2:

            RAKHI V S, AGED 46 YEARS
            W/O M ]AYACHANDRAN, MUDAVARATHU HOUSE, TC 9/294
            -1, ]AWAHAR NAGAR, SASTHAMANGALAM P.O.,
            THIRUVANANTHAPURAM, KERALA STATE, PIN - 695010

            BY ADVS. SRI.VISHAK.K.JOHNSON
            SMT.MARILIN ROMEO,SMT.PARVATHY S.
            SHRI.VISHNU MOHAN, SHRI.REHIM RAWTHER


RESPONDENT/STATE/DEFACTO COMPLAINANT:

     1      STATE OF KERALA
            REPRESENTED BY THE PUBLIC PROSECUTOR, HIGH COURT
            OF KERALA, ERNAKULAM. (ON BEHALF OF SI OF POLICE
            IN ARUVIKKARA POLICE STATION, THIRUVANANTHAPURAM
            RURAL, THIRUVANANTHAPURAM DISTRICT), PIN - 682031

     2      PUSHPARAJ, AGED 48 YEARS
            S/O VINCENT, GRACE VILLA, IDACHIRA,
            PUTHUKULANGARA, UZHAMALAKKAL, THIRUVANANTHAPURAM
            RURAL, KERALA, PIN - 695541

            MC ASHI, SR.PP



      THIS BAIL APPLICATION HAVING COME UP FOR ADMISSION ON
03.02.2026, ALONG WITH Bail Appl..275/2026 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 B.A.No.275/2026 and Con.Cases
                                      9


                                                           2026:KER:9238


                                    ORDER

[Bail Appl. Nos.275/2026, 292/2026, 297/2026, 374/2026,

376/2026, 380/2026, 382/2026 & 384/2026]

These bail applications are filed under Section 482 of

the Bharatiya Nagarik Suraksha Sanhita, 2023 (for short

'BNSS').

2. B.A.Nos. 275, 292, 297, 376 and 384 of 2026

pertains to Crime Nos. 853, 868, 1057, 739 and 826 of 2025.

The applicant is the accused No.2 therein. B.A.Nos. 380 and 382

of 2026 pertains to Crime Nos. 937 and 785 of 2025. The

applicant is the accused No.1 therein. B.A.No.374 of 2026

pertains to Crime No.760 of 2025. The applicant is the sole

accused. All the crimes are registered in Aruvikkara Police

Station, Thiruvananthapuram. The offences punishable in all the

crimes are under Sections 316(5), 318(4) and 3(5) of the

Bharatiya Nyaya Sanhita, 2023.

3. According to the prosecution, the applicant who

was the Secretary of the Rajeev Gandhi Residents Welfare Co-

operative Society, Mundela, along with other accused committed

criminal breach of trust, cheated the respective defacto

complainants of the amounts which were deposited by them with B.A.No.275/2026 and Con.Cases

2026:KER:9238

the society, refused to return the same and thereby committed

the offences alleged.

4. Heard Sri. Vishak Johnson, the learned counsel

for the applicant as well as Sri. K.A. Noushad, learned Senior

Public Prosecutor.

5. The learned counsel for the applicant submitted

that the applicant has been falsely arrayed as an accused and

that she has no involvement in the alleged crime.

6. The learned Senior Public Prosecutor opposed

the bail application.

7. The applicant, along with other accused, is

alleged to have cheated the defacto complainants and committed

criminal breach of trust. The amounts deposited with the society

were not permitted to be withdrawn nor was the amount repaid,

despite repeated requests by the defacto complainants. The

applicant is involved in several other crimes and by order dated

28.02.2025 in B.A.No.2955 of 2025, this Court had declined to

grant anticipatory bail to the applicant and directed her to

surrender before the Investigating Officer and also directed the

learned Magistrate to consider the bail application filed by the

applicant.

8. Having regard to the nature of allegations

against the applicant, I am of the view that since the offences B.A.No.275/2026 and Con.Cases

2026:KER:9238

are serious, the applicant is not liable to be released on

anticipatory bail. Accordingly, these applications are dismissed,

however, subject to the following conditions:

(a) The applicant shall appear before the Investigating

Officer within two weeks from today and shall subject herself to

interrogation.

(b) After interrogation, if the Investigating Officer

arrests the applicant, then, she shall be produced before the

jurisdictional court without undue delay.

(c) On production of the applicant before the

jurisdictional court, if any application for bail is filed, the court

shall consider the same, preferably on the same day itself, in

accordance with law.

Sd/-

DR. KAUSER EDAPPAGATH JUDGE B.A.No.275/2026 and Con.Cases

2026:KER:9238

APPENDIX OF BAIL APPL. NO. 275 OF 2026

PETITIONER ANNEXURES

Annexure A1 A TRUE COPY OF THE FIR IN CRIME NO.853/2025 OF ARUVIKKARA POLICE STATION, THIRUVANANTHAPURAM RURAL, THIRUVANANTHAPURAM DISTRICT, DATED 16/09/2025 B.A.No.275/2026 and Con.Cases

2026:KER:9238

APPENDIX OF BAIL APPL. NO. 292 OF 2026

PETITIONER ANNEXURES

Annexure A1 A TRUE COPY OF THE FIR IN CRIME NO.

868/2025 OF ARUVIKKARA POLICE STATION, THIRUVANANTHAPURAM RURAL, THIRUVANANTHAPURAM DISTRICT, DATED 19/09/2025 B.A.No.275/2026 and Con.Cases

2026:KER:9238

APPENDIX OF BAIL APPL. NO. 297 OF 2026

PETITIONER ANNEXURES

Annexure A1 A TRUE COPY OF THE FIR IN CRIME NO.1057/2025 OF ARUVIKKARA POLICE STATION, THIRUVANANTHAPURAM RURAL, THIRUVANANTHAPURAM DISTRICT, DATED 06/12/2025 B.A.No.275/2026 and Con.Cases

2026:KER:9238

APPENDIX OF BAIL APPL. NO. 374 OF 2026

PETITIONER ANNEXURES

Annexure A1 A TRUE COPY OF .THE FIR IN CRIME NO.

760/ 2025 OF ARUVIKKARA POLICE STATION, THIRUVANANTHAPURAM RURAL, THIRUVANANTHAPURAM DISTRICT, DATED 12/

B.A.No.275/2026 and Con.Cases

2026:KER:9238

APPENDIX OF BAIL APPL. NO. 376 OF 2026

PETITIONER ANNEXURES

Annexure A1 A TRUE COPY OF THE FIR IN CRIME NO.739/ 2025 OF ARUVIKKARA POLICE STATION, THIRUVANANTHAPURAM RURAL, THIRUVANANTHAPURAM DISTRICT, DATED 08/

B.A.No.275/2026 and Con.Cases

2026:KER:9238

APPENDIX OF BAIL APPL. NO. 380 OF 2026

PETITIONER ANNEXURES

Annexure A1 A TRUE COPY OF THE FIR IN CRIME NO.937/2025 OF ARUVIKKARA POLICE STATION, THIRUVANANTHAPURAM RURAL, THIRUVANANTHAPURAM DISTRICT DATED 15/10/2025 B.A.No.275/2026 and Con.Cases

2026:KER:9238

APPENDIX OF BAIL APPL. NO. 382 OF 2026

PETITIONER ANNEXURES

Annexure A1 A TRUE COPY OF THE FIR IN CRIME NO.785/2025 OF ARUVIKKARA POLICE STATION, THIRUVANANTHAPURAM RURAL, THIRUVANANTHAPURAM DISTRICT, DATED 22/08/2025 B.A.No.275/2026 and Con.Cases

2026:KER:9238

APPENDIX OF BAIL APPL. NO. 384 OF 2026

PETITIONER ANNEXURES

Annexure A1 A TRUE COPY OF THE FIR IN .CRIME NO.826/2025 OF ARUVIKKARA POLICE STATION, THIRUVANANTHAPURAM RURAL, THIRUVANANTHAPURAM DISTRICT, DATED 03/09/2025

 
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