IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4874 of 2010()
1. OMANA,W/O.LATE BALAKRISHNAN,KOTTALA
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY
... Respondent
For Petitioner :SRI.P.K.SAJEEV
For Respondent : No Appearance
The Hon'ble MRS. Justice K.HEMA
Dated :18/08/2010
O R D E R
K.HEMA, J.
----------------------------------------------
Bail Application No.4874 of 2010
----------------------------------------------
Dated 18th August, 2010.
O R D E R
This petition is for bail.
2. The alleged offence is under Section 302 of the
Indian Penal Code. According to prosecution, on 24.7.2010,
petitioner committed murder of her husband by beating with an
iron rod. She was looking after her two daughters by doing coolie
work etc., but the husband used to come drunk and harass the
accused and her mother-in-law. He used to insist for money and
if money was refused, he used to even physically assault the
accused.
3. Learned counsel for petitioner submitted that
petitioner was arrested on the same day and she is in custody for
the past 24 days. Petitioner has two daughters, one is expecting
delivery and the other is getting married shortly. The
investigation is almost over. Petitioner is prepared to abide by
any condition, it is submitted.
4. Learned Public Prosecutor submitted that
investigation is almost over and petitioner’s presence is not
BA NO.4874/10 2
required for the purpose of investigation. On hearing both sides,
I am satisfied that bail can be granted to petitioner on conditions.
Hence, the following order is passed :
Petitioner shall be released on bail on her executing
bond for Rs.50,000/- (Rupees fifty thousand only)
with two solvent sureties each for the like sum, to
the satisfaction of the court concerned, on the
following conditions :
(i) Petitioner shall report before the
Investigating Officer as and when
directed.
(ii) Petitioner shall not influence or intimidate
any witness or tamper with evidence.
Petition is allowed.
K.HEMA, JUDGE.
tgs