Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 16, Cited by 0]

Kerala High Court

Gilbert Lourduraj James vs State Of Kerala on 13 September, 2024

Author: Bechu Kurian Thomas

Bench: Bechu Kurian Thomas

Crl.M.C No.1779/23 & Conn. Cases     1

                                                        2024:KER:70363


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

             THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

      FRIDAY, THE 13TH DAY OF SEPTEMBER 2024 / 22ND BHADRA, 1946

                            CRL.MC NO. 1779 OF 2023

     CRIME NO.195/2023 OF Thrissur East Police Station, Thrissur

          AGAINST THE ORDER DATED 27.02.2023 IN CRL.MC NO.133 OF 2023

               OF FIRST ADDITIONAL SESSIONS COURT, THRISSUR

PETITIONER/DEFACTO COMPLAINANT:

              GILBERT LOURDURAJ JAMES
              AGED 43 YEARS
              RESIDENT OF 16, VIVEKANANDA NAGAR
              COIMBATORE, 641005


              BY ADVS.
              SRI.THOMAS J.ANAKKALLUNKAL
              SRI.NIRMAL CHERIYAN VARGHESE
              SRI.JAYARAMAN S.
              SMT.LITTY PETER
              SMT.ANUPA ANNA JOSE KANDOTH
              SRI.K.K.DHEERENDRAKRISHNAN




RESPONDENTS/STATE & ACCUSED NO.1:

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

      2       AVINESH PUSHPAKARAN
              AGED 46 YEARS, S/O PUSHPAKARAN,
              HOUSE NO 12, VASANTH NAGAR,
              PATTURAIKAL, THRISSUR - 680002
 Crl.M.C No.1779/23 & Conn. Cases   2

                                                    2024:KER:70363
              BY ADVS.
              SRI.C.K.SURESH, PUBLIC PROSECUTOR
              SRI.C.R. SIVAKUMAR
              SMT.S.SOORYA GAYATHRY
              SMT.SUBHAJA P.
              SRI.HARI R.




      THIS CRIMINAL MISC. CASE HAVING COME UP FOR ADMISSION ON
06.09.2024, ALONG WITH Crl.MC.NOS.1793/2023, 1794/2023, 1797/2023
& 1806/2023, THE COURT ON 13.09.2024 PASSED THE FOLLOWING:
 Crl.M.C No.1779/23 & Conn. Cases     3

                                                        2024:KER:70363

                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

             THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

      FRIDAY, THE 13TH DAY OF SEPTEMBER 2024 / 22ND BHADRA, 1946

                            CRL.MC NO. 1793 OF 2023

     CRIME NO.206/2023 OF Thrissur East Police Station, Thrissur

   AGAINST THE ORDER DATED 27.02.2023 IN CRL.MC NO.137 OF 2023 OF

                 FIRST ADDITIONAL SESSIONS COURT, THRISSUR




PETITIONER/DEFACTO COMPLAINANT:

              GILBERT LOURDURAJ JAMES
              AGED 43 YEARS
              RESIDENT OF 16, VIVEKANANDA NAGAR
              COIMBATORE - 641005


              BY ADVS.
              SRI.THOMAS J.ANAKKALLUNKAL
              SRI.NIRMAL CHERIYAN VARGHESE
              SRI.JAYARAMAN S.
              SMT.LITTY PETER
              SMT.ANUPA ANNA JOSE KANDOTH
              SRI.K.K.DHEERENDRAKRISHNAN




RESPONDENTS/STATE & ACCUSED NO.1:

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

      2       AVINESH PUSHPAKARAN
              AGED 46 YEARS, S/O PUSHPAKARAN,
              HOUSE NO 12, VASANTH NAGAR,
              PATTURAIKAL, THRISSUR - 680002
 Crl.M.C No.1779/23 & Conn. Cases   4

                                                  2024:KER:70363


              BY ADVS.
              SRI.C.K.SURESH, PUBLIC PROSECUTOR
              SRI.C.R. SIVAKUMAR
              SMT.S.SOORYA GAYATHRY
              SMT.SUBHAJA P.
              SRI.HARI R.
              SMT.BINI.K



      THIS CRIMINAL MISC. CASE HAVING COME UP FOR ADMISSION ON
06.09.2024, ALONG WITH Crl.MC.1779/2023 AND CONNECTED CASES, THE
COURT ON 13.09.2024 PASSED THE FOLLOWING:
 Crl.M.C No.1779/23 & Conn. Cases     5

                                                        2024:KER:70363

                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

             THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

      FRIDAY, THE 13TH DAY OF SEPTEMBER 2024 / 22ND BHADRA, 1946

                            CRL.MC NO. 1794 OF 2023

     CRIME NO.205/2023 OF Thrissur East Police Station, Thrissur

   AGAINST THE ORDER DATED 27.02.2023 IN CRL.MC NO.135 OF 2023 OF

                 FIRST ADDITIONAL SESSIONS COURT, THRISSUR

PETITIONER/DEFACTO COMPLAINANT:

              GILBERT LOURDURAJ JAMES
              AGED 43 YEARS
              RESIDENT OF 16, VIVEKANANDA NAGAR
              COIMBATORE - 641005


              BY ADVS.
              SRI.THOMAS J.ANAKKALLUNKAL
              SRI.NIRMAL CHERIYAN VARGHESE
              SRI.JAYARAMAN S.
              SMT.LITTY PETER
              SMT.ANUPA ANNA JOSE KANDOTH
              SRI.K.K.DHEERENDRAKRISHNAN




RESPONDENTS/STATE & ACCUSED NO.1:

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

      2       AVINESH PUSHPAKARAN
              AGED 46 YEARS, S/O PUSHPAKARAN,
              HOUSE NO.12, VASANTH NAGAR,
              PATTURAIKAL, THRISSUR - 680002
 Crl.M.C No.1779/23 & Conn. Cases   6

                                                  2024:KER:70363
              BY ADVS.
              SRI.C.K.SURESH, PUBLIC PROSECUTOR
              SRI.C.R. SIVAKUMAR
              SMT.S.SOORYA GAYATHRY
              SMT.SUBHAJA P.
              SRI.HARI R.




      THIS CRIMINAL MISC. CASE HAVING COME UP FOR ADMISSION ON
06.09.2024, ALONG WITH Crl.MC.1779/2023 AND CONNECTED CASES, THE
COURT ON 13.09.2024 PASSED THE FOLLOWING:
 Crl.M.C No.1779/23 & Conn. Cases     7

                                                        2024:KER:70363

                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

             THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

      FRIDAY, THE 13TH DAY OF SEPTEMBER 2024 / 22ND BHADRA, 1946

                            CRL.MC NO. 1797 OF 2023

     CRIME NO.162/2023 OF Thrissur East Police Station, Thrissur

   AGAINST THE ORDER DATED 27.02.2023 IN CRL.MC NO.134 OF 2023 OF

                 FIRST ADDITIONAL SESSIONS COURT, THRISSUR

PETITIONER/DEFACTO COMPLAINANT:

              GILBERT LOURDURAJ JAMES
              AGED 43 YEARS, S/O JAMES A,
              RESIDENT OF 16, VIVEKANANDA NAGAR
              COIMBATORE - 641005


              BY ADVS.
              SRI.THOMAS J.ANAKKALLUNKAL
              SRI.NIRMAL CHERIYAN VARGHESE
              SRI.JAYARAMAN S.
              SMT.LITTY PETER
              SMT.ANUPA ANNA JOSE KANDOTH
              SRI.K.K.DHEERENDRAKRISHNAN




RESPONDENTS/STATE & ACCUSED NO.1:

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

      2       AVINESH PUSHPAKARAN
              AGED 46 YEARS, S/O PUSHPAKARAN,
              HOUSE NO 12, VASANTH NAGAR,
              PATTURAIKAL, THRISSUR - 680002
 Crl.M.C No.1779/23 & Conn. Cases   8

                                                  2024:KER:70363
              BY ADVS.
              SRI.C.K.SURESH, PUBLIC PROSECUTOR
              SRI.C.R. SIVAKUMAR
              SMT.S.SOORYA GAYATHRY
              SMT.SUBHAJA P.
              SRI.HARI R.




      THIS CRIMINAL MISC. CASE HAVING COME UP FOR ADMISSION ON
06.09.2024, ALONG WITH Crl.MC.1779/2023 AND CONNECTED CASES, THE
COURT ON 13.09.2024 PASSED THE FOLLOWING:
 Crl.M.C No.1779/23 & Conn. Cases     9

                                                        2024:KER:70363
                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

             THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

      FRIDAY, THE 13TH DAY OF SEPTEMBER 2024 / 22ND BHADRA, 1946

                            CRL.MC NO. 1806 OF 2023

     CRIME NO.196/2023 OF Thrissur East Police Station, Thrissur

   AGAINST THE ORDER DATED 27.02.2023 IN CRL.MC NO.136 OF 2023 OF

                 FIRST ADDITIONAL SESSIONS COURT, THRISSUR

PETITIONER/DEFACTO COMPLAINANT:

              GILBERT LOURDURAJ JAMES
              AGED 43 YEARS
              RESIDENT OF 16, VIVEKANANDA NAGAR
              COIMBATORE - 641005


              BY ADVS.
              SRI.THOMAS J.ANAKKALLUNKAL
              SRI.NIRMAL CHERIYAN VARGHESE
              SRI.JAYARAMAN S.
              SMT.LITTY PETER
              SMT.ANUPA ANNA JOSE KANDOTH
              SRI.K.K.DHEERENDRAKRISHNAN




RESPONDENTS/STATE & ACCUSED NO.1:

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

      2       AVINESH PUSHPAKARAN
              AGED 46 YEARS, S/O PUSHPAKARAN,
              HOUSE NO 12, VASANTH NAGAR,
              PATTURAIKAL, THRISSUR - 680002


              BY ADVS.
 Crl.M.C No.1779/23 & Conn. Cases   10

                                                      2024:KER:70363
              SRI.C.K.SURESH, PUBLIC PROSECUTOR
              SRI.C.R. SIVAKUMAR
              SMT.S.SOORYA GAYATHRY
              SMT.SUBHAJA P.
              SRI.HARI R.



              SRI. NOUSHAD K. A., PUBLIC PROSECUTOR


      THIS CRIMINAL MISC. CASE HAVING COME UP FOR ADMISSION ON
06.09.2024, ALONG WITH Crl.MC.1779/2023 AND CONNECTED CASES, THE
COURT ON 13.09.2024 PASSED THE FOLLOWING:
 Crl.M.C No.1779/23 & Conn. Cases          11

                                                                   2024:KER:70363



                       BECHU KURIAN THOMAS, J.
                       --------------------------------
                     Crl.M.C Nos.1779, 1793, 1794,
                           1797 & 1806 of 2023
                      ---------------------------------
                 Dated this the 13th day of September, 2024

                                   COMMON ORDER

These five petitions filed under section 482 of the Code of Criminal Procedure, 1973, (for short 'Cr.P.C') challenge five different orders of the First Additional Sessions Court, Thrissur, granting anticipatory bail to the second respondent, who is the first accused in all the five different crimes. Since the issues involved in these cases are identical, they are being considered and disposed of by this common order.

2. Below is a tabular column relating to the respective case numbers under consideration with corresponding crime numbers, and case numbers of the orders under challenge, for easier comprehension.

Case Nos. Crime Nos. Case Nos. of impugned order Crl.M.C No.1779/2023 Crime No.195/2023 Crl.M.C No.133/2023 Crl.M.C No.1793/2023 Crime No.206/2023 Crl.M.C No.137/2023 Crl.M.C No.1794/2023 Crime No.205/2023 Crl.M.C No.135/2023 Crl.M.C No.1797/2023 Crime No.162/2023 Crl.M.C No.134/2023 Crl.M.C No.1806/2023 Crime No.196/2023 Crl.M.C No.136/2023

3. The above mentioned crimes were registered pursuant to five different complaints filed by the petitioner before the City Police Crl.M.C No.1779/23 & Conn. Cases 12 2024:KER:70363 Commissioner, Thrissur, alleging forgery and cheating committed by the accused. In the complaint, petitioner alleged that he is an entrepreneur, involved in various businesses including venture capital investments. Complainant alleged that, after becoming acquainted with the first accused in 2016, the first accused, induced him with various investment proposals and with an intention to cheat, collected large amounts of money promising to repay the same as soon as sanctions were obtained from the bank. The first accused managed to win over the complainant's trust on the basis of documents produced by the first accused along with other accused, stating that the credit sanctions of large amounts of loan from the banks are due and that as and when those are received, the amount borrowed from the complainant will be repaid. When the repayment was not forthcoming, the complainant verified the documents that were handed over and realised that they were all forged including the company profile shown to him and the first accused had even managed to transfer a large portion of the amounts given to other accused immediately after such transfer and thereby the first accused along with others misappropriated huge amounts thus committing the offences under sections 120B, 405, 406, 415, 417, 418, 420, 464, 465, 468, 471 and 473 read with section 34 of the Indian Penal Code, 1860.

4. Pursuant to the above complaints, five separate crimes were registered alleging that the accused had hatched a criminal conspiracy Crl.M.C No.1779/23 & Conn. Cases 13 2024:KER:70363 amongst themselves and induced the defacto complainant to believe that accused 2 and 3 were in need of money for business purposes and induced the defacto complainant to handover large amounts of money on the basis of fake purchase orders and letters of credit and thereafter the accused misappropriated the same, thereby committing the offences alleged.

5. After the crimes were registered, the first accused filed five separate applications for anticipatory bail as mentioned in the tabular column. The learned Sessions Judge, who considered the aforesaid bail applications, had, by the impugned orders, granted anticipatory bail to the second respondent. The Court also directed the accused to surrender within 7 days and subject himself to interrogation and was thereafter directed to be released on the same day itself. Immediately, petitioner, who is the defacto complainant in all the crimes, approached this Court through these petitions under section 482 Cr.P.C challenging the orders granting anticipatory bail. On the date of admission, this Court stayed the operation of the impugned order.

6. It needs to be mentioned at this juncture that in the meantime, the remaining accused in each of the crimes were arrested and were released on bail, after being in custody for several days.

7. Sri. K.K.Dheerendrakrishnan, the learned counsel for the petitioner contended that the impugned orders granting anticipatory bail Crl.M.C No.1779/23 & Conn. Cases 14 2024:KER:70363 to the first accused in all the crimes are perverse and that the learned Sessions Judge had misread the nature of the complaints. The learned counsel further submitted that the allegations raised by the petitioner in the complaint and as seen from the F.I.R will reveal that the first accused was instrumental in forging various documents of banks sanctioning credit facilities, which induced the defacto complainant to give loans to the remaining accused and that the first accused is the kingpin behind the entire crime and without his custodial interrogation, the truth of the matter would not be able to be brought out. The learned counsel further submitted that, cancellation of bail on the basis of violation of conditions and challenge against a perverse order granting bail, stand on different footings and therefore, the impugned order is liable to be set aside.

8. Sri. C.K.Suresh, the learned Public Prosecutor while supporting the stance of the petitioner, contended, after referring to the statement filed by the investigating officer, that the investigation conducted so far has revealed that all the remaining accused became acquainted with the defacto complainant through the first accused and that the crime is understood to have been committed pursuant to a conspiracy that took place in the house of the first accused who had created forged documents to induce the defacto complainant to handover large amounts of money. The learned Public Prosecutor Crl.M.C No.1779/23 & Conn. Cases 15 2024:KER:70363 further submitted that the investigation conducted so far has revealed that the first accused had obtained an amount of Rs.44,00,000/- from the amount involved in Crime No.206/2023 immediately after the alleged loan amount was disbursed by the complainant, Rs.36,50,000/- from the amount disbursed in Crime No.205/2023, Rs.35,00,000/- from the amount disbursed in Crime No.162/2023, Rs.15,00,000/-, and Rs.32,00,000/- from the amounts disbursed in Crime No. 195/2023 and Crime No. 196/2023, respectively. The learned Public Prosecutor also submitted that without interrogating the first accused, who is understood to be the mastermind behind the criminal acts alleged, the investigation will not be able to be effectively completed and therefore the grant of anticipatory bail has effectively scuttled the scope and effectiveness of the investigation. The learned Public Prosecutor also submitted that the nature of crime indicates that the accused had conspired to cheat the defacto complainant through a very clandestine method and had exploited the trust generated by him.

9. Sri. C.R.Sivakumar, the learned counsel appearing for the 2 nd respondent in all these cases, on the other hand, contended that the allegations against the first accused are fanciful and without any basis. According to the learned Counsel, if the first accused was the mastermind behind the alleged crime, he should have benefited monetarily far more than what is now alleged. It was submitted that Crl.M.C No.1779/23 & Conn. Cases 16 2024:KER:70363 even going by the complainant's allegations, an amount of Rs.8.62 crores was disbursed by him, while the first accused is alleged to have received only a paltry sum of Rs.1.26 crores, which works out to only 15% of the total amount disbursed. It was further contended that the first accused has no criminal antecedents of any nature and he is willing to abide by any condition apart from having already appeared before the investigating officer more than ten times and hence, there is no requirement for any custodial interrogation. The learned Counsel also asserted with all vehemence at his command that the observation of the learned Sessions Judge that the allegations reflect only a civil liability, is not perverse warranting any interference. After referring to the WhatsApp chats alleged to have transpired between the defacto complainant and the first accused, the learned Counsel submitted that it is almost impossible to decipher any criminal motive or act on the part of the first accused.

10. I have considered the rival contentions.

11. Cancellation of bail and setting aside an erroneous order granting bail, are two distinct concepts. The considerations that govern the above two types of challenges are altogether different. The nature and gravity of the accusation and the exact role of the accused, his antecedents, possibility of the accused fleeing from justice or repeating the offence, and the impact of granting anticipatory bail are a few of the Crl.M.C No.1779/23 & Conn. Cases 17 2024:KER:70363 factors to be reckoned with while considering the application for anticipatory bail.

12. In the decision in Pratibha Manchanda and Another v. State of Haryana and Another (2023) 8 SCC 181, the Supreme Court has observed that cancellation of bail should be done only for substantial and compelling reasons, while setting aside an erroneous bail order, is altogether a different proposition. Elaborating upon the aforesaid propositions, the court observed that though the relief of anticipatory bail is aimed at safeguarding individual rights, it also serves as a crucial tool to misuse the power of arrest and a delicate balance has to be arrived at while balancing the individual right and the interest of justice. The court also observed that, while the right to liberty and presumption of innocence are vital, the court must also consider the gravity of the offence, the impact on the society and the need for a fair and free investigation and the discretion exercised by the court by weighing these interests in the facts and circumstances of each individual case becomes crucial to ensure a just outcome. It has been further observed that while ascertaining the correctness of an order granting bail, the court can certainly verify whether the discretion was exercised in accordance with the fundamental principles for the grant of anticipatory bail.

13. Similarly, in a recent judgment of the Supreme Court in Bhagwan Singh v. Dilip Kumar alias Deepu alias Depak and Crl.M.C No.1779/23 & Conn. Cases 18 2024:KER:70363 Another (2023 SCC OnLine SC 1059) it was observed that while granting bail, the court must keep in mind the factors such as the nature of accusations, severity of punishment, apprehension of witnesses being tampered with, the frivolity of prosecution case apart from the danger of justice being thwarted due to grant of bail. The discretion to be exercised by the court must be judicious, cautious and strictly in compliance with the basic principles laid down by the courts.

14. With the above principles in mind, when the impugned order is analysed, it is evident that the learned Sessions Judge while granting anticipatory bail to the first accused, did not consider any of the relevant material particulars. The observation of the learned Sessions Judge that the case only reveals advance of certain amount for business purposes by acting on the representation that a share of profit would be paid and if such a share of profit is not paid, it would amount only to a civil liability is only a conclusion without reference to the nature of allegations. The learned Sessions Judge even went to the extent of observing that it is not clear whether the alleged acts of forgery were committed by the first accused or the other accused and also how the first accused could be made responsible for the transaction when the advance was made for the business purposes of the other accused.

15. In arriving at the aforesaid conclusions, the learned Sessions Judge failed to bear in mind the specific case of the defacto Crl.M.C No.1779/23 & Conn. Cases 19 2024:KER:70363 complainant that the accused had conspired together to induce the defacto complainant to part with large amounts of money by showing forged documents of credit sanctions and the circumstances brought out during the investigation, especially those relating to the immediate transfer of money to the first accused after its disbursement to accused 2 and 3 for their business purposes. Such transfers of a large portion of the money disbursed to other accused, indicate, atleast prima facie that the first accused can have a role behind the alleged crime. All these aspects could be brought out only by custodial interrogation. The contention of the first accused that what he had received is only a 'meagre sum' cannot be countenanced, at least at this stage, since even that 'meagre amount' is substantial.

16. The learned Sessions Judge failed to bear in mind the requirement of custodial interrogation in a case of this nature when the allegations involve forgery and cheating of large amounts of money. By a passing observation, that the allegations do not indicate the requirement of custodial interrogation, the learned Sessions Judge failed to properly advert to or consider the nature of allegations in the crimes under consideration. According to me, the impugned order of the learned Sessions Judge is perverse and has not taken into reckoning the fundamental requirements to be borne in mind while granting anticipatory bail especially when the amounts involved in the crime are Crl.M.C No.1779/23 & Conn. Cases 20 2024:KER:70363 substantial and a similar pattern seems to have been adopted by the accused in all the five crimes.

17. Further, in the complaint itself, petitioner had specifically alleged that the first and second accused had sent to him forged statement of accounts from Oriental Bank of Commerce, forged purchase orders, forged container quotes, forged bills of lading, forged letters of credit of Chartered Bank, false reply letter regarding rejection of a cardamom shipment, and even fake travelling tickets, all of which were stated to have induced the defacto complainant to transfer large amount of money to the accused. The above alleged forged documents coupled with the transfer of the amounts to the first accused immediately after such disbursement raises suspicion and those circumstances were completely lost sight of by the learned Sessions Judge in the impugned orders. Even the allegation that the business meetings prior to the disbursement of amounts took place at the residence of the first accused was not considered while granting anticipatory bail to the first accused. The said allegation requires to be probed into and if true, may even indicate the active role of the first accused in the alleged inducement.

18. In view of the above discussion, I am satisfied that the impugned orders granting anticipatory bail to the first accused - second respondent in all the crimes, are perverse and are liable to be set aside.

19. Hence the orders dated 27.02.2023 granting anticipatory Crl.M.C No.1779/23 & Conn. Cases 21 2024:KER:70363 bail to the first accused in Crime No.195/2023, Crime No.206/2023, Crime No.205/2023, Crime No.162/2023 and Crime No.196/2023 are hereby set aside.

These criminal miscellaneous cases are allowed.

Sd/-

BECHU KURIAN THOMAS JUDGE vps Crl.M.C No.1779/23 & Conn. Cases 22 2024:KER:70363 APPENDIX OF CRL.MC 1779/2023 PETITIONER'S/S' ANNEXURES Annexure A1 TRUE COPY OF THE COMPLAINT/FIS Annexure A2 TRUE COPY OF FIR IN CRIME NO. 195/2023 OF THRISSUR EAST POLICE STATION, THRISSUR CITY DATED 20.01.2023 Annexure A3 TRUE COPY OF THE PETITION FOR ANTICIPATORY BAIL FILED BY THE 2ND RESPONDENT/ACCUSED NO.1 Annexure A4 COPY OF THE ORDER OF 1ST ADDITIONAL SESSIONS COURT (SESSIONS JUDGE - IN CHARGE), THRISSUR DATED 27.02.2023 Annexure A5 THE COMMON BAIL DISMISSAL ORDER IN B.A NO.886/2023 & 876/2023 DATED 21.03.2023 BY THE HIGH COURT OF KERALA.

Annexure A6 THE COMMON BAIL DISMISSAL ORDERS IN B.A NOS 5659/2023, 5668/2023, 5651/2023, 5646/2023 & 5656/2023 DATED 22.12.2023 BY THE HIGH COURT OF KERALA.

Annexure A7 THE BAIL DISMISSAL ORDERS DATED 31.01.2024 BY THE HIGH COURT OF KERALA Annexure A8 THE COMMON BAIL DISMISSAL ORDER DATED 13.12.2023 BY THE HIGH COURT OF KERALA Annexure A9 THE COMMON BAIL DISMISSAL ORDER DATED 29.01.2024 BY THE HIGH COURT OF KERALA RESPONDENT'S/S' ANNEXURES Annexure R2 (a) THE TRUE COPY OF THE WHATSAPP CHAT BETWEEN THE PETITIONER AND THE DE FACTO COMPLAINANT/PETITIONER IN THE ABOVE-NUMBERED CRL MC Annexure R2 (b) THE TRUE COPY OF THE SEARCH LIST ISSUED BY THE POLICE DATED 10/08/2023 Annexure R2(c) A TRUE COPY OF THE NOTICE ISSUED BY THE ASSISTANT COMMISSIONER, CRIME BRANCH, THRISSUR CITY TO THE 2ND RESPONDENT WHICH IS Crl.M.C No.1779/23 & Conn. Cases 23 2024:KER:70363 RECEIVED BY THE 2ND RESPONDENT DATED 03/11/2023 Annexure R2(d) A TRUE COPY OF THE SUBMITTED COMPLAINT OF THE 2ND RESPONDENT TO THE DGP Annexure R2(e) A TRUE COPY OF THE LEDGER IN THE BOOKS OF ACCOUNTS OF THE 2ND RESPONDENT Annexure R2 F A TRUE COPY OF THE CHAT MESSAGE ALONG WITH DETAILED DESCRIPTIONS BETWEEN THE PETITIONER AND HIS WIFE WITH THE 2ND RESPONDENT Annexure R2 G A TRUE COPY OF THE EMAIL COMPLAINT SENT BY THE 2ND RESPONDENT DATED 13/02/2024 Annexure R2 H THE TRUE COPY OF THE APPLICATION UNDER RTI ACT SUBMITTED BY THE 2ND RESPONDENT DATED 02/03/2024 Annexure R2 I THE REPLAY OF THE RTI APPLICATION FROM PUBLIC INFORMATION OFFICER CITY POLICE OFFICER THRISSUR DATED 05/04/2024 Annexure R2 J A TRUE COPY OF THE COMPLAINT DATED 01/03/2024 Annexure R2 (K) A TRUE COPY OF THE ABSTRACT OF THE BANK STATEMENT OF THE 2ND RESPONDENT Annexure R2 (L) THE TRUE COPY OF SOME OF THE RELEVANT CHAT MESSAGES BETWEEN THE PETITIONER WITH THIS RESPONDENT Annexure R2 (M) THE TRUE COPY OF THE ABSTRACT FROM BANK STATEMENT OF THIS RESPONDENT FROM THE.

                            01/01/2019 TO 28/02/2023
 Crl.M.C No.1779/23 & Conn. Cases     24

                                                             2024:KER:70363
                         APPENDIX OF CRL.MC 1793/2023

PETITIONER'S/S' ANNEXURES

Annexure A1                 TRUE COPY OF THE COMPLAINT/FIS

Annexure A2                 TRUE COPY OF FIR IN CRIME NO. 206/2023 OF

THRISSUR EAST POLICE STATION, THRISSUR CITY DATED 21.01.2023 Annexure A3 TRUE COPY OF THE PETITION FOR ANTICIPATORY BAIL FILED BY THE 2ND RESPONDENT/ACCUSED NO.1 Annexure A4 COPY OF THE ORDER OF 1ST ADDITIONAL SESSIONS COURT (SESSIONS JUDGE - IN CHARGE), THRISSUR IN CRL.M.C NO. 137/2023 DATED 27.02.2023 RESPONDENT'S/S' ANNEXURES Annexure R1(a) THE TRUE COPY OF THE WHATSAPP CHAT BETWEEN THE PETITIONER AND THE DE FACTO COMPLAINANT/PETITIONER IN THE ABOVE-NUMBERED CRL MC NO 1806/2023 Crl.M.C No.1779/23 & Conn. Cases 25 2024:KER:70363 APPENDIX OF CRL.MC 1794/2023 PETITIONER'S/S' ANNEXURES Annexure 1 TRUE COPY OF THE COMPLAINT/FIS DATED 17.01.2023 Annexure A2 TRUE COPY OF FIR IN CRIME NO. 205/2023 OF THRISSUR EAST POLICE STATION, THRISSUR CITY DATED 21.01.2023 Annexure A3 TRUE COPY OF THE PETITION FOR ANTICIPATORY BAIL FILED BY THE 2ND RESPONDENT/ACCUSED NO.1 Annexure A4 COPY OF THE ORDER OF 1ST ADDITIONAL SESSIONS COURT (SESSIONS JUDGE - IN CHARGE), THRISSUR DATED 27.02.2023 RESPONDENT'S/S' ANNEXURES Annexure R2(a) THE TRUE COPY OF THE WHATSAPP CHAT BETWEEN THE PETITIONER AND THE DEFACTO COMPLAINANT/PETITIONER IN THE ABOVE-NUMBERED CRL.MC NO 1794/2023 Annexure R2(b) THE TRUE COPY OF THE WHATSAPP CHAT BETWEEN THE PETITIONER AND THE DEFACTO COMPLAINANT/PETITIONER FROM 15 NOVEMBER 2022 TO 7TH DECEMBER 2022 Annexure R2(c) A TRUE COPY OF THE CHAT MESSAGE ALONG WITH DETAILED DESCRIPTIONS BETWEEN THE PETITIONER'S WIFE WITH THE 2ND RESPONDENT Anneure R2(d) A TRUE COPY OF THE EMAIL COMPLAINT SENT BY THE 2ND RESPONDENT Annexure R2(e) THE TRUE COPY OF THE RTI APPLICATION SUBMITTED BY THE 2ND RESPONDENT, DATED 02/03/2024 Annexure R2(f) THE REPLY TO THE RTI APPLICATION FROM THE PUBLIC INFORMATION OFFICER, CITY POLICE OFFICER, THRISSUR, DATED 05/04/2024 Annexure R2(g) A TRUE COPY OF THE COMPLAINT, DATED 01/03/2024 Crl.M.C No.1779/23 & Conn. Cases 26 2024:KER:70363 Annexure R2(h) A TRUE COPY OF THE ABSTRACT OF THE BANK STATEMENT OF THE 2ND RESPONDENT Annexure R2(i) THE TRUE COPY OF SOME OF THE RELEVANT CHAT MESSAGES BETWEEN THE PETITIONER WITH THIS RESPONDENT Annexure R2(j) THE TRUE COPY OF THE ABSTRACT FROM BANK STATEMENT OF THIS RESPONDENT FROM THE.

01/01/2019 TO 28/02/2023 Annexure R2(k) A TRUE COPY OF THE ORIGINAL SUIT NO. 242/2023 BEFORE HON'BLE SUB COURT ERNAKULAM FILED ON 28/11/2023 Crl.M.C No.1779/23 & Conn. Cases 27 2024:KER:70363 APPENDIX OF CRL.MC 1797/2023 PETITIONER'S/S' ANNEXURES Annexure A1 TRUE COPY OF THE COMPLAINT/FIS DATED 17.01.2023 Annexure A2 TRUE COPY OF FIR IN CRIME NO. 162/2023 OF THRISSUR EAST POLICE STATION, THRISSUR CITY DATED 18.01.2023 Annexure A3 TRUE COPY OF THE PETITION FOR ANTICIPATORY BAIL FILED BY THE 2ND RESPONDENT/ACCUSED NO.1 DATED 31.01.2023 Annexure A4 COPY OF THE ORDER OF 1ST ADDITIONAL SESSIONS COURT (SESSIONS JUDGE - IN CHARGE), THRISSUR IN CRL.MC 134/2023 DATED 27.02.2023 RESPONDENT'S/S' ANNEXURES Annexure R1(a) THE TRUE COPY OF THE WHATSAPP CHAT BETWEEN THE PETITIONER AND THE DE FACTO COMPLAINANT/PETITIONER Crl.M.C No.1779/23 & Conn. Cases 28 2024:KER:70363 APPENDIX OF CRL.MC 1806/2023 PETITIONER'S/S' ANNEXURES Annexure A1 TRUE COPY OF THE COMPLAINT/FIS DATED 17.01.2023 Annexure A2 TRUE COPY OF FIR IN CRIME NO. 196/2023 OF THRISSUR EAST POLICE STATION, THRISSUR CITY DATED 20.01.2023 Annexure A3 TRUE COPY OF THE PETITION FOR ANTICIPATORY BAIL FILED BY THE 2ND RESPONDENT/ACCUSED NO.1 DATED 31.01.2023 Annexure A4 COPY OF THE ORDER DATED 27.02.2023 IN CRL.MC 136/2023 OF 1ST ADDITIONAL SESSIONS COURT (SESSIONS JUDGE - IN CHARGE), THRISSUR RESPONDENT'S/S' ANNEXURES Annexure R1(a) THE TRUE COPY OF THE WHATSAPP CHAT BETWEEN THE PETITIONER AND THE DE FACTO COMPLAINANT/PETITIONER IN THE ABOVE-NUMBERED CRL MC NO 1806/2023