IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5454 of 2008()
1. AYSHA (50) ,W/O T.A.USMAN.
... Petitioner
2. HABEEBA (27), D/O T.A. USMAN.
3. HAFEESA (22), D/O T.A. USMAN.
Vs
1. STATE OF KERALA, REP. BY INSPECTOR OF
... Respondent
For Petitioner :SRI.T.B.SHAJIMON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :03/09/2008
O R D E R
K.HEMA, J.
-----------------------------------------
B.A.No. 5454 of 2008
-----------------------------------------
Dated this the 3rd September, 2008
O R D E R
This petition is for anticipatory bail.
2. The alleged offences are under Sections 323 and 498A
of Indian Penal Code. Petitioners are accused 3 to 5. They are
the mother-in-law and the sisters-in-law of the de facto
complainant, according to whom, her husband, the first
accused, physically and mentally harassed and iltreated her
demanding more dowry. The petitioners also joined him.
3. Learned Public Prosecutor submitted that on
investigation, the de facto complainant was questioned again
and it appears that she has no specific allegation against the
petitioners. In the light of this, I find that anticipatory bail can
be granted to the petitioner and the following order is passed:
Petitioner shall be released on bail and
in the event of their arrest, they shall be
released on bail on their executing bond for
Rs.25,000/- each with two solvent sureties
each for the like sum to the satisfaction of the
BA.5454/08 2
arresting officer, on condition that they will
make themselves for interrogation by the
investigating officer as and when directed
and they shall co-operate with the
investigation.
Petition is allowed.
K.HEMA, JUDGE
vgs.