Supreme Court of India

Gurmej Kaur vs State Of Punjab on 1 September, 2008

Supreme Court of India
Gurmej Kaur vs State Of Punjab on 1 September, 2008
Author: ………………..J.
Bench: Altamas Kabir, Markandey Katju
                                IN THE SUPREME COURT OF INDIA

                     CRIMINAL APPELLATE JURISDICTION

                      CRIMINAL APPEAL NO.1381 OF 2008
      [Arising out of SLP(Crl.)No.6824 of 2007]




GURMEJ KAUR                                 Appellant(s)

     VERSUS

STATE OF PUNJAB                              Respondent(s)



                                           ORDER

Leave granted.

Notice in this matter had been issued on a limited point as to whether

the petition filed by the appellant before the High Court for similar relief under

Section 438 Cr.P.C. had been withdrawn without her instructions.

Despite service of notice, no one appears to oppose the appeal.

However, since a statement has been recorded by the High Court to the effect that the

learned counsel for the appellant had prayed for dismissal of the application for

anticipatory bail, as withdrawn, the appeal is disposed of with liberty to the appellant

to file an appropriate application before the High Court questioning the instructions

-2-

alleged to have been given by her to her learned counsel. In case, the High Court is
satisfied that no such instruction had been given, the appellant’s application under

Section 438 Cr.P.C. may be revived and be disposed of afresh.

The interim order granted in this matter will continue to be operative

for a period of four weeks from date, to enable the appellant to make such an

application before the High Court.

………………..J.

(ALTAMAS KABIR)

………………..J.

(MARKANDEY KATJU)
NEW DELHI;

September 01, 2008.