Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanal Singh vs State Of Kerala
2026 Latest Caselaw 1004 Ker

Citation : 2026 Latest Caselaw 1004 Ker
Judgement Date : 30 January, 2026

[Cites 14, Cited by 0]

Kerala High Court

Sanal Singh vs State Of Kerala on 30 January, 2026

Author: Kauser Edappagath
Bench: Kauser Edappagath
Bail Appl. No.12314 of 2025 & Bail Appl. No.6752 of 2024
                                                           2026:KER:7572
                                     1


               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

             THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH

        FRIDAY, THE 30TH DAY OF JANUARY 2026/10TH MAGHA, 1947

                      BAIL APPL. NO. 12314 OF 2025

         CRIME NO.2414/2020 OF VENJARAMOODU POLICE STATION,

                           THIRUVANANTHAPURAM

  AGAINST THE JUDGMENT DATED 04.12.2020 IN BAIL APPL. NO.7950 OF

                      2020 OF HIGH COURT OF KERALA

PETITIONER/ACCUSED NO.2 AND 3:

            SANAL SINGH
            AGED 37 YEARS, S/O SHANMUGHAN,
            CHERUVIL ROADARIKATHU VEEDU, MADAPURAM,
            VAZHAVILAPOYIKA KUTHIRAMKULAM, MANIKAL VILLAGE,
            VEMBAYAM, THIRUVNANTHAPURAM, PIN - 695304

            BY ADVS.
            SRI.V.JOHN SEBASTIAN RALPH
            SHRI. RALPH RETI JOHN
            SHRI.VISHNU CHANDRAN
            SHRI.GIRIDHAR KRISHNA KUMAR
            SMT.GEETHU T.A.
            SMT.MARY GREESHMA
            SMT.LIZ JOHNY
            SMT.KRISHNAPRIYA SREEKUMAR
            SHRI.ABHIJITH P.S




RESPONDENT/COMPLAINANT:

            STATE OF KERALA
            REPRESENTED BY PUBLIC PROSECUTOR, HIGH COURT OF KERALA,
            ERNAKULAM, PIN - 682031
 Bail Appl. No.12314 of 2025 & Bail Appl. No.6752 of 2024
                                                              2026:KER:7572
                                     2


            BY ADVS.
            PUBLIC PROSECUTOR
            ADDL.DIRECTOR GENERAL OF PROSECUTION
            SRI.C.K. SURESH, SPL. PP
            SRI. GRASHIOUS KURIAKOSE, ADGP


     THIS   BAIL   APPLICATION    HAVING    COME   UP   FOR   ADMISSION   ON
30.01.2026, ALONG WITH BAIL APPL..6752/2024, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:
 Bail Appl. No.12314 of 2025 & Bail Appl. No.6752 of 2024
                                                           2026:KER:7572
                                     3



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

             THE HONOURABLE DR. JUSTICE KAUSER EDAPPAGATH

        FRIDAY, THE 30TH DAY OF JANUARY 2026/10TH MAGHA, 1947

                      BAIL APPL. NO. 6752 OF 2024

         CRIME NO.2414/2020 OF VENJARAMOODU POLICE STATION,

                           THIRUVANANTHAPURAM

   AGAINST THE ORDER/JUDGMENT IN SC NO.260 OF 2021 OF ADDITIONAL

              DISTRICT COURT (ADHOC), THIRUVANANTHAPURAM

PETITIONER/ACCUSED NO.3:

            BIJU @ UNNI,
            AGED 44 YEARS, S/O. PUSHPANGATHAN,
            VAZHAVILAPOIKA, CHARUVILAYIL ROADARIKATHU VEEDU,
            MUDAPURAM, THIRUVANANTHAPURAM, PIN - 695304

            BY ADVS.
            SRI.V.JOHN SEBASTIAN RALPH
            SHRI. RALPH RETI JOHN
            SHRI.VISHNU CHANDRAN
            SHRI.APPU BABU
            SHRI.GIRIDHAR KRISHNA KUMAR
            SMT.GEETHU T.A.
            SMT.APOORVA RAMKUMAR
            SMT.MARY GREESHMA




RESPONDENT/COMPLAINANT:

            STATE OF KERALA,
            REPRESENTED BY PUBLIC PROSECUTOR, HIGH COURT OF KERALA,
            ERNAKULAM, PIN - 682031
 Bail Appl. No.12314 of 2025 & Bail Appl. No.6752 of 2024
                                                              2026:KER:7572
                                     4


            BY ADVS.
            PUBLIC PROSECUTOR
            ADDL.DIRECTOR GENERAL OF PROSECUTION
            SRI.C.K. SURESH, SPL. PP
            SRI. GRASHIOUS KURIAKOSE, ADGP


     THIS   BAIL   APPLICATION    HAVING    COME   UP   FOR   ADMISSION   ON
30.01.2026, ALONG WITH BAIL APPL.12314/2025, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:
 Bail Appl. No.12314 of 2025 & Bail Appl. No.6752 of 2024
                                                                        2026:KER:7572
                                          5



                                     ORDER

Dated this the 30th day of January, 2026

The applicants are accused Nos.2 and 3 in S.C

No.260 of 2021 on the files of the Additional Sessions

Court-I, Thiruvananthapuram. The offences alleged are

punishable under Sections 143, 147, 148, 149, 341,

294(b), 323, 324, 302, 120B, 201 and 120 of the Indian

Penal Code and Section 27 of the Arms Act.

2. The prosecution case, in short, is that

on 30.08.2020, the accused, who were activists of the

Congress party, in pursuance of political animosity,

conspired to eliminate two members of a rival political

party, namely 'Midhilaj' and 'Haq Muhammed'. In

furtherance of the said conspiracy and sharing a common

objective as part of an unlawful assembly, accused Nos.1

to 3 intercepted the deceased at Thempammoodu Junction

around 11:00 p.m, wrongfully restrained them, and

subjected them to verbal abuse. Subsequently, accused

Nos.1 to 3 executed the plan devised under the conspiracy.

They attacked the victims with dangerous weapons, Bail Appl. No.12314 of 2025 & Bail Appl. No.6752 of 2024 2026:KER:7572

inflicting fatal injuries that resulted in their death. Thus,

the applicants, along with the other accused, are alleged to

have committed the aforesaid offences.

3. The accused No.2 was arrested on

01.09.2020 and accused No.3 was arrested on 03.09.2020

and since then they are in judicial custody.

4. The accused No.3 filed BA

No.6752/2024 seeking interim bail on the ground that his

daughter was getting married on 16/8/2024. During the

pendency of the said bail application, accused No.3 filed

Crl.M.A.No.1/2025 seeking regular bail. Accused No.2 filed

BA No.12314/2025 seeking regular bail.

5. I have heard Sri. John Sebastian Ralph

V, the learned counsel for the applicants and Sri.

C.K.Suresh, the learned Special Public Prosecutor. Perused

the case diary.

6. The applicants were convicted in

another murder case in S.C No.163 of 2010 by the

Additional Sessions Court-V, Thiruvananthapuram on

26.03.2021 for the offences punishable under Sections Bail Appl. No.12314 of 2025 & Bail Appl. No.6752 of 2024 2026:KER:7572

324, 307, 302 and 34 of the Indian Penal Code. It is

submitted that they are undergoing life imprisonment at

Central Prison, Thiruvananthapuram. The appeals

preferred by the applicants against the conviction and

sentence in the said case are pending before this Court.

The learned counsel for the applicants submitted that the

applicants are eligible for ordinary leave as per the Kerala

Prisons and Correctional Services (Management) Rules,

2014 (for short, the Prisons Rules) as they have

completed two years of imprisonment. Rule 410 of the

Prisons Rules mandates that if a convict is to be granted

leave, ordinary or emergency, he should be on bail in any

other case pending against him. The learned counsel

further submits that the applicants seek for bail in these

cases for the limited purpose of considering their

application for ordinary leave. The learned ADGP strongly

opposed the application contending that since the

applicants were already convicted in another murder case,

they cannot be released on bail. The learned ADGP further

submitted that the trial in the above case is already over Bail Appl. No.12314 of 2025 & Bail Appl. No.6752 of 2024 2026:KER:7572

and if the applicants are released on bail, there will be law

and order situation in the locality.

7. The applicants are in custody for the

last more than 5 years. The accused No.1 who is in the

same footing as that of the applicants, was already

released on bail. It is true that the evidence in the case is

over. However, since the counter case is stayed by this

Court, the trial in the case is not likely to be concluded

soon. Even if the applicants are released on bail, since they

are already undergoing sentence in S.C No.163 of 2010

and as sentence in that case has not suspended, they

cannot be set at liberty. However, I find some force in the

contention of the learned counsel for the applicants that

the granting of bail in these cases would enable the

applicants to seek for ordinary leave if they are otherwise

entitled in accordance with law.

Considering all these facts, these bail

applications and Crl.M.Appl No.1/2025 in BA No.6752/2025

are disposed of as follows:-

(i) The applicants shall be released on bail Bail Appl. No.12314 of 2025 & Bail Appl. No.6752 of 2024 2026:KER:7572

on executing a bond for Rs.2,00,000/- (Rupees Two lakhs

only) each with two solvent sureties for the like sum each.

However, they shall be set at liberty only if the sentence

against them in S.C No.163 of 2010 is suspended.

(ii) If the applicants are released from jail

on the strength of this bail order on suspension of sentence

passed in S.C No.163 of 2010, the applicants shall report

before the Station House Officer, Venjaramoodu Police

Station between 10.00 a.m and 11.00 a.m. every Saturday

and they shall not leave the State of Kerala without the

permission of the trial Court.

Sd/-

DR. KAUSER EDAPPAGATH JUDGE ARK Bail Appl. No.12314 of 2025 & Bail Appl. No.6752 of 2024 2026:KER:7572

APPENDIX OF BAIL APPL. NO. 12314 OF 2025

PETITIONER ANNEXURES

ANNEXURE 1 TRUE COPY OF THE ORDER DATED 02.11.2023 IN

ANNEXURE 2 TRUE COPY OF THE ORDER DATED 02.08.2024 IN B.A NO. 6065/2024 OF THIS HONBLE COURT

ANNEXURE 3 TRUE COPY OF THE ORDER DATED 28.07.2025 IN CRL.M.P NO. 2649/2025 IN S.C NO 260/2021 ON THE FILES OF ADDL. SESSIONS COURT-I, THIRUVANANTHAPURAM

ANNEXURE 4 TRUE COPY OF THE ORDER DATED 04.12.2020 IN B.A NO. 7950/2020 OF THIS HON'BLE COURT Bail Appl. No.12314 of 2025 & Bail Appl. No.6752 of 2024 2026:KER:7572

APPENDIX OF BAIL APPL. NO. 6752 OF 2024

PETITIONER ANNEXURES

ANNEXURE 1 CERTIFIED COPY OF THE ORDER DATED 02.08.2024 IN CRL.M. P NO. 3763/2024 IN S.C NO. 260/2021

ANNEXURE 2 TRUE COPY OF THE COMMUNICATION DATED 05.08.2024 FROM SUPERINTENDENT, CENTRAL PRISON AND CORRECTIONAL HOME, POOJAPURA, THIRUVANANTHAPURAM

ANNEXURE 3 TRUE COPY OF THE ORDER DATED 02.08.2024 IN B.A NO. 6065/2024 OF THIS HONBLE COURT

ANNEXURE 4 THE WEDDING INVITATION OF THE DAUGHTER OF THE APPLICANT DATED 18.08.2024

ANNEXURE 5 TRUE COPY OF THE ORDER DATED 16.08.2024 IN C.P 5/42/4452/2024 OF THE OFFICE OF THE SUPERINTENDENT, CENTRAL PRISON AND CORRECTIONAL HOME, THIRUVANANTHAPURAM

ANNEXURE 6 TRUE COPY OF THE WEDDING INVITATION DATED 08.09.2024

 
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