Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State of Punjab & Ors. Vs. Balwinder Kaur & Ors. [2008] INSC 858 (8 May 2008)
2008 Latest Caselaw 491 SC

Citation : 2008 Latest Caselaw 491 SC
Judgement Date : May/2008

    

State of Punjab & Ors. Vs. Balwinder Kaur & Ors. [2008] INSC 858 (8 May 2008)

CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 7974 OF 2002 STATE OF PUNJAB & ORS. .......APPELLANT(S) Versus ORDER The order appealed against was passed by the High Court in Regular Second Appeal. The High Court disposed of the Regular Second Appeal in terms of the following order:

"At the request of counsel for the appellant and respondent in person, instead of stay application, appeal itself is taken on board for final disposal.

No merit. Dismissed."

The order is cryptic, lacks reasons. We, accordingly, set aside the impugned order and remand the matter to the High Court to dispose of the appeal in accordance with law. The appeal is restored to the file of the High Court. Since the appeal is pending for quite sometime, the High Court is requested to dispose of the appeal as expeditiously as possible.

Appeal is allowed.

...........................J.

( H.K. SEMA ) New Delhi; ...........................J.

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter