Citation : 2022 Latest Caselaw 748 j&K/2
Judgement Date : 26 May, 2022
NISSAR A BHAT
2022.05.26 14:40
Regular Cause list
Serial No. 22
HIGH COURT OF JAMMU & KASHMIR AND LADAKH
AT SRINAGAR
CCP(S) 522/2019
CM(1628/2021)
CM(3275/2021)
Bashir Ahmad Khanday and others
... Petitioner/Appellant(s)
Through: Mr. Hilal Ahmad Wani, Advocate
V/s
Vivek Bharadawaj and another
Through: Mr. Rayees ud Din Ganai, GA
... Respondent(s)
CORAM: HON'BLE MR. JUSTICE SANJEEV KUMAR, JUDGE
ORDER
26-05-2022
Respondents have filed fresh status report in CCP(S) 521/2019 in compliance to order dated 18.2.2022. The compliance report filed indicates that the respondents are in the process of complying with the judgment.
The stand of the respondents, as disclosed in para 6 of the fresh status report, is that with a view to examine the claim of the petitioner, an internal departmental committee has been constituted and appropriate orders shall be passed after the designated committee submits its recommendations.
In view of the aforesaid stand taken by the respondents, one last and final opportunity of eight weeks is granted to the respondents to come up with the compliance of the judgment in letter and spirit. It is made clear that in case the judgment remains unimplemented, the Commissioner Secretary to Government, Health and Medical Education Department, shall appear in person on the next date.
List on 13.9.2022.
(SANJEEV KUMAR) JUDGE Srinagar 26-05-2022 N Ahmad
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!