High Court Kerala High Court

Radha Soman vs State Of Kerala on 18 June, 2008

Kerala High Court
Radha Soman vs State Of Kerala on 18 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3872 of 2008()


1. RADHA SOMAN, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. CIRCLE INSPECTIR OF POLICE,

                For Petitioner  :SRI.THOMAS ABRAHAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :18/06/2008

 O R D E R
                               K. HEMA, J.

                  ------------------------------------------
                     Bail Appl.No. 3872 of 2008
                  ------------------------------------------
               Dated this the 18th day of June, 2008.

                                  ORDER

Petition for bail.

2. The alleged offences are under Sections 498(A), 302

and 34 of IPC. According to prosecution, the first accused’s wife had

an unnatural death at his house on 22.5.2008 at about 5 p.m. She

had allegedly poured kerosene oil over her body and the first

accused had pushed open the door and set fire on her by putting a

burning match stick.

3. Learned counsel for the petitioner submitted that

petitioner is the mother-in-law of the deceased and she was brought

to the picture only at a belated stage by an additional report. In the

F.I. Statement, the name of the petitioner was not mentioned. In

fact, she was not present in the house on the date of occurrence.

She was taking treatment at CHC, Ezhumattoor which is far away

from the place of occurrence and an O.P. ticket is produced, which is

issued by the CHC Ezhumattoor. It is dated 19.5.2008. The petitioner

was advised to take injection also.

[B.A.3872/08] 2

4. Petitioner is in custody from 28.5.2008. On hearing both

sides, I am satisfied that her further detention may not be required

for the purpose of investigation.

5. Hence, petitioner is granted bail on the following terms and

conditions:

i) Petitioner shall execute a bond for Rs.50,000/- with two

solvent sureties each for the like sum to the satisfaction of the lower

court.

ii) Petitioner shall report before the Investigating Officer

on every Monday and Thursday between 10 A.M. and 1 P.M. until

further orders.

Petition is allowed.

K. HEMA, JUDGE.

Krs.

[B.A.3872/08]    3