Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukhtar Ahmed Choudhary vs Respondent(S)
2024 Latest Caselaw 340 j&K

Citation : 2024 Latest Caselaw 340 j&K
Judgement Date : 2 March, 2024

Jammu & Kashmir High Court

Mukhtar Ahmed Choudhary vs Respondent(S) on 2 March, 2024

Bench: Sanjay Dhar, Puneet Gupta

                                                              Sr. No. 1

       HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                       AT JAMMU



WP(C) No. 865/2021
CM No. 1610/2023
c/w
WP(C) No. 784/2021
WP(C) No. 905/2021
WP(C) No. 949/2021
CM No. 7592/2023
WP(C) No. 1073/2021
WP(C) No. 1973/2021
WP(C) No. 2720/2022
WP(C) No. 941/2023
WP(C) No. 942/2023
WP(C) No. 961/2023
WP(C) No. 962/2023

Mukhtar Ahmed Choudhary                        .....Appellant(s)/Petitioner(s)


                     Through: Mr. Z. A. Shah, Sr. Advocate with
                              Mr. Javed Iqbal Balwan, Advocate
                              Mr. Sunil Sethi, Sr. Advocate with
                              Mr. Mohsin Bhatt, Advocate
                              Mr. O. P. Thakur, Sr. Advocate with
                              Mr. O. S. Bandral, Advocate
                              Mr. K. S. Johal, Sr. Advocate with
                              Mr. Karman Singh Johal, Advocate
                              Mr. M. Y. Bhat, Advocate
                              Mr. R. A. Jan, Advocate
                              Mr. Dhiraj Chowdhary, Advocate
                              Mr. Sachin Dogra, Advocate
                              Mr. Dheeraj Singh Katoch, Advocate
               Vs

                                                         ..... Respondent(s)
UT of J&K and ors.

                     Through: Mr. Amit Gupta, AAG
                              Ms. Saliqa Sheikh, Advocate vice
                              Mr. Raman Sharma, AAG
                                 2            WP(C) No. 865/2021
                                             a/w connected petitions




Coram: HON'BLE MR. JUSTICE SANJAY DHAR, JUDGE
       HON'BLE MR. JUSTICE PUNEET GUPTA, JUDGE

                                     ORDER

02.03.2024

CM No. 1610/2023 in WP(C) No. 865/2021

1. This is an application filed by the petitioners seeking permission to amend

the writ petition so as to incorporate the events that have taken place on

account of various orders issued by the Government subsequent to passing

of the impugned judgment.

2. No reply has been filed by the respondents to the application.

3. Having regard to the fact that the petitioners through the medium of the

present application are only seeking incorporation of events that have

taken place subsequent to the passing of the impugned judgment passed

by the Tribunal, there is no legal impediment in granting permission to the

petitioners to amend the writ petition to the aforesaid extent.

4. The application is, accordingly, allowed. The petitioners are permitted to

file the amended writ petition with an advance copy to the learned

counsels appearing for the respondents. At this stage, learned counsel for

the applicants/petitioners has submitted that the amended writ petition has

already been filed. The same is taken on record. Learned counsel for the

respondents to file reply, if any, by next date of hearing.

5. The applications stands disposed of.

a/w connected petitions

CM No. 7592/2023 in WP(C) No. 949/2021

6. This is an application filed by the petitioner seeking permission to amend

the writ petition so as to incorporate the events that have taken place on

account of various orders issued by the Government subsequent to passing

of the impugned judgment.

7. No reply has been filed by the respondents to the application.

8. Having regard to the fact that the petitioner through the medium of the

present application is only seeking incorporation of events that have taken

place subsequent to the passing of the impugned judgment passed by the

Tribunal, there is no legal impediment in granting permission to the

petitioner to amend the writ petition to the aforesaid extent.

9. The application is, accordingly, allowed. The petitioner is permitted to file

the amended writ petition with an advance copy to the learned counsels

appearing for the respondents, who shall file the reply, if any, by next date

of hearing.

10. The applications stands disposed of.

11. Main writ petitions be listed for further proceedings on 07.03.2024.

                    (PUNEET GUPTA)                      (SANJAY DHAR)
                        JUDGE                               JUDGE

Jammu
02.03.2024
Neha-II
 

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter