IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3322 of 2008()
1. VIMAL A.SALAM, AGED 27 YEARS,
... Petitioner
2. K.A.RAZIYA, WIFE OF LATE ABDUL SALAM,
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUB INSPECTOR OF POLICE,
3. CIRCLE INSPECTOR OF POLICE,
4. DEPUTY SUPERINTENDENT OF POLICE,
For Petitioner :SRI.A.C.DEVY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :12/06/2008
O R D E R
K. HEMA, J.
------------------------------------------
Bail Appl. No. 3322 of 2008
------------------------------------------
Dated this the 12th day of June, 2008.
ORDER
Petition for anticipatory bail.
2. Learned Public Prosecutor submitted that no crime is
registered against the petitioners and they are not required for arrest
in connection with any non-bailable offence, but notice was given to
them for making enquiry in connection with a petition filed by first
petitioner’s wife. These submissions are recorded. In the above
circumstances, I direct the 2nd respondent to give notice to the
petitioners whenever they are required for the purpose of
interrogation in connection with any enquiry or investigation.
Petition is disposed of accordingly.
K. HEMA, JUDGE.
Krs.