High Court Kerala High Court

Shihabudeen vs State Of Kerala on 28 May, 2010

Kerala High Court
Shihabudeen vs State Of Kerala on 28 May, 2010
       

  

  

 
 
  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.