Citation : 2023 Latest Caselaw 662 j&K/2
Judgement Date : 26 May, 2023
S. No. 10
Regular Cause List
HIGH COURT OF JAMMU & KASHMIR AND LADAKH
AT SRINAGAR
CCP(S) No. 603/2021
In SWP No. 964/2018
Nazir Ahmad Zargar and Ors. ...Appellant/Petitioner(s)
Through: Mr. L. A. Latief, Advocate
Vs.
Nitishwar Kumar and Ors. ...Respondent(s)
Through: Mr. Rayees-ud-Din Ganaie, Dy. AG vice
Mr. Allau-ud-Din Ganaie, AAG
CORAM:
HON'BLE MR JUSTICE VINOD CHATTERJI KOUL, JUDGE
ORDER
26.05.2023 In terms of order dated 19.04.2023, Mr. Allau-ud-Din Ganaie, AAG, was directed to file fresh compliance report strictly in consonance with the judgment dated 30.11.2018 as well as taking into consideration the communication No. KPDCL/Legal/1637-40/LS dated 06.05.2020.
Today, when the matter has come up for consideration, neither Mr. Allau-ud-Din, AAG, has appared nor has compliance report been filed.
Mr. Rayees-ud-Din Ganaie, Dy. AG, appearing vice Mr. Allau-ud-Din Ganaie, AAG, prays for and is granted one more opportunity of one week in the interest of justice to file compliance report in terms of order dated 19.04.2023, failing which concerned respondent shall remain present in person.
List on 09.06.2023.
(VINOD CHATTERJI KOUL) JUDGE SRINAGAR 26.05.2023 Manzoor
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!