IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2036 of 2010()
1. ABDUL BASHEER P.A., AGED 35 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
For Petitioner :SRI.M.V.BOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :01/07/2010
O R D E R
K. HEMA, J
----------------------
B.A.No.2036 OF 2010
-----------------------------------
Dated this the 1st day of July, 2010
O R D E R
This petition is for anticipatory bail.
2. The alleged offence is under section 498(A) IPC.
According to prosecution, petitioner is the husband of defacto
complainant. After marriage, petitioner is allegedly harassing the
defacto complainant physically and mentally and thereby
committed the above offence.
3. Learned public prosecutor submitted that charge sheet is
already laid before the trial court. On hearing both sides, I find
that petitioner may surrender before the trial court and seek
appropriate relief. At this stage I am not inclined to grant
anticipatory bail. Petitioner is at liberty to raise all the
contentions before the Magistrate Court.
This petition is dismissed.
K. HEMA, JUDGE.
Sou.