High Court Kerala High Court

Shajeela vs State Of Kerala on 18 May, 2010

Kerala High Court
Shajeela vs State Of Kerala on 18 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2749 of 2010()


1. SHAJEELA,D/O.SUBAIDA BEEVI,
                      ...  Petitioner

                        Vs



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

2. THE STATION HOUSE OFFICER, POOYAPPALLY

3. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  : No Appearance

The Hon'ble MRS. Justice K.HEMA

 Dated :18/05/2010

 O R D E R
                           K. HEMA,J
                       ----------------------
                    B.A.No.2749 OF 2010
                -----------------------------------
          Dated this the 18th day of May , 2010


                           O R D E R

This is a petition for bail.

2. The alleged offences are under section 120B, 302

r/w 34 IPC. According to prosecution, petitioner (woman)

and the deceased Raseela were residing in the same house.

Petitioner was having illicit relationship with CW 10 and 11

which was objected to by deceased Raseela. Petitioner

became pregnant also. The deceased informed about the

affairs of petitioner to petitioner’s husband, who was

working abroad. Due to this petitioner nurtured enmity

towards deceased Raseela and she along with accused No.2

and 3 administered poison on deceased Raseela, mixed

with Soda and alcohol on 4.8.2008 and the deceased died

due to poisoning.

3. Petitioner was arrested on 2.8.2008 and she is in

B.A. No.2749 2

custody for the past one year and eight months. It is

submitted that second accused (a juvenile) and third

accused were released on bail.

4. Learned public prosecutor submitted that as per the

instructions given, if the petitioner is released on bail, it is

dangerous to her own life, since the relatives of deceased

Raseela are likely to retaliatewho live in the same locality.

Committal proceedings are pending.

5. On hearing both sides, I am satisfied that petitioner

is in custody for the past one year and eight months and the

only ground of objection is that relatives of the deceased

Raseela will retaliate if petitioner is visiting her house in the

same locality. But it appears to me that to prevent any

untoward incident, it is sufficient if conditions are imposed.

Any way, there is no ground to justify further detention of

petitioner in prison.

6. Hence the following order is passed:

Petitioner is released on bail on her

B.A. No.2749 3

executing a bond for Rs. 50,000/- with two

solvent securities each for the like sum to

the satisfaction of the learned Magistrate

concerned, on the following conditions :

i. Petitioner shall not enter the limits of
police station within which the deceased
Raseela and petitioner were residing.

ii.Petitioner shall report before the
investigating officer on every Monday,
between 10 AM and 1 PM.

iii.Petitioner shall not influence or
intimidate any witnesses.

iv.In case the petitioner violates any of the
conditions, the bail is liable to be
cancelled.

Petition is allowed.

K. HEMA, JUDGE.

Sou.