2002 INSC 0061 SUPREME COURT OF INDIA State of Punjab Vs. Gurdev Kaur Crl.A.No.730 of 1994 (K. T. Thomas and S. N. Phukan JJ.) 23.01.2002 ORDER The Text below is only a summarized version of the order pronounced Accused charged for offence under Sections 304-B and 498 A. Acquitted by Trial Court. All the accused died during pendency of proceedings. Supreme Court held that is not a fit case to be remanded to High Court as there was no evidence that wife was subjected to demand of dowry. 1 SpotLaw