IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2542 of 2010()
1. SHIHABUDEEN , S/O.KUNHIRAYIN
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.U.K.DEVIDAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/05/2010
O R D E R
K. HEMA,J
----------------------
B.A.No.2542 OF 2010
-----------------------------------
Dated this the 28th day of May, 2010
O R D E R
This petition is for anticipatory bail.
2. The alleged offences are under sections 498 A and 406
r/w 34 IPC. According to the prosecution, petitioner married
defacto complainant and thereafter, petitioner along with two
others, who are the father in law and mother in law harassed
defacto complainant physically and mentally, on demand of gold
and dowry.
3. Learned public prosecutor submitted that charge sheet is
already laid. Considering the serious nature of allegations made, I
am not inclined to grant anticipatory bail. Petitioner shall
surrender before the Magistrate court concerned and seek his
remedy as per law.
This petition is dismissed.
K. HEMA, JUDGE.
Sou.