High Court Kerala High Court

Rangi vs State Of Kerala on 10 July, 2007

Kerala High Court
Rangi vs State Of Kerala on 10 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 2087 of 2007()


1. RANGI, W/O.VELLINGIRI, AGED 45
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.N.NAGARESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :10/07/2007

 O R D E R
                                  R. BASANT, J.

                         - - - - - - - - - - - - - - - - - - - - - -

                         Crl.M.C.No.  2087 of   2007

                         - - - - - - - - - - - - - - - - - - - - - -

                   Dated this the  10th   day of   July, 2007


                                      O R D E R

The petitioner, along with her husband and another, faces

allegations under Sections 302 and 201 r/w. 34 I.P.C. The

petitioner’s husband allegedly wanted to marry the widowed sister of

the petitioner. That lady allegedly had a lot of properties. The

deceased refused to marry the husband of the petitioner and it is

alleged that the husband of the petitioner caused the death of the

deceased under lure of her properties. The petitioner is also alleged

to be a colluding accused along with her husband. Her husband and

another co-accused continue to be in custody. The petitioner was

released on bail as per order dt. 24.1.2007 subject to conditions. One

such condition imposed is that the petitioner should not enter the

limits of Sholayar Police Station, within the jurisdiction of which the

offence was committed.

2. The petitioner has come to this Court with a prayer to delete

the said condition. The said condition remains in force for the past

about six months – from 24.1.2007. The petitioner is a helpless

woman. She will not in any way be able to tamper with the evidence.

Crl.M.C.No. 2087 of 2007

2

The insistence that she must reside outside Sholayar Police Station is

causing her very great hardship and difficulties. She is unable to make

both ends meet. She is unable to get a house for occupation. Her property

in her Village is being enjoyed by others with no one to protect the same. It

is in these circumstances that the petitioner wanted the said condition to be

deleted. The learned Sessions Judge rejected the said prayer and it is

accordingly that the petitioner has come before this Court.

3. The learned Prosecutor opposes the application urging that the

deletion of the condition would bring the petitioner herself to great risk.

The local people are so antagonised. The police apprehend that the safety

of the petitioner would be threatened. It is further alleged that the

petitioner might attempt to influence the witnesses.

4. Having considered all the relevant inputs, I am of the opinion that

the prayer of the petitioner can now be allowed subject to appropriate

conditions. In coming to this conclusion, I have taken note of all the

relevant aspects, including the period during which the condition has

remained. Appropriate safeguards can also be insisted.

5. This Crl.M.C. is allowed. The said condition – Condition No.2 as

per order 24.1.2007 – is hereby deleted, but with the rider that the petitioner

Crl.M.C.No. 2087 of 2007

3

must report before the S.H.O., Sholayar Police Station between 5 p.m. and 6

p.m. on all Mondays, Wednesdays and Fridays until further orders. It is

further directed that the petitioner shall not contact any witnesses,

including the children of her deceased sister, after she enters the Sholayar

Police Station limits.

(R. BASANT)

Judge

tm