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

Davinder Kumar vs State Of J&K And Ors
2025 Latest Caselaw 1443 J&K

Citation : 2025 Latest Caselaw 1443 J&K
Judgement Date : 21 August, 2025

Jammu & Kashmir High Court

Davinder Kumar vs State Of J&K And Ors on 21 August, 2025

Author: Javed Iqbal Wani
Bench: Javed Iqbal Wani
                                               Sr. No.

        HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                         AT JAMMU
                    (Through Virtual Mode).

Case No:- SWP No. 1720/2018
SWP No. 1260/2013
SWP No. 1781/2013
SWP No. 2549/2013
SWP No. 2550/2013
SWP No. 2670/2013
SWP No. 373/2018
SWP No. 392/2018
SWP No. 398/2018
SWP No. 614/2018
CPSW No. 719/2018
SWP No. 805/2018
SWP No. 879/2018
SWP No. 880/2018
SWP No. 1645/2018
SWP No. 1652/2018
SWP No. 1669/2018
SWP No. 1687/2018
SWP No. 1739/2018
SWP No. 1745/2018
SWP No. 1749/2018
SWP No. 1751/2018
SWP No. 1770/2018
SWP No. 1773/2018
SWP No. 1781/2018
SWP No. 1831/2018
SWP No. 1836/2018
SWP No. 1839/2018
SWP No. 1849/2018
SWP No. 1865/2018
SWP No. 1920/2018
SWP No. 1930/2018
SWP No. 1945/2018
SWP No. 1962/2018
SWP No. 1975/2018
SWP No. 1992/2018
SWP No. 2112/2018
SWP No. 2209/2018
SWP No. 2560/2018
SWP No. 195/2019
CCP(S) No. 331/2019
CCP(S) No. 627/2019
WP(C) No. 1660/2019
CCP(S) No. 96/2020
CCP(S) No. 2010/2020
CCP(S) No. 81/2022
                                          2



Davinder Kumar                                       .... Petitioner(s)
                        Through:     Mr. K. L. Pandita, Advocate
                                     Mr. K. K. Pathan, Advocate
                                     Mr. Waheed Chowdhary, Advocate
                                     Mr. Karman Singh Johal, Advocate vice
                                     Mr. K. S Johal, Sr. Advocate
                                     Mr. F. S Butt, Advocate
                                     Mr. Vindo Kotwal, Advocate
                                     Mr. Achal Sharma, Advocate
                                     Mr. Vivek Sharma, Advocate
                                     Ms. Manpreet Kour, Advocate
                                     Mr. N. D Qazi, Advocate
                                     Mr. Ashok Sharma, Advocate
                                     Ms. Neha Aboral, Advocate vice
                                     Mr. R. K. S Thakur, Advocate


                 Vs
State of J&K and Ors.                                         ..... Respondent(s)
                        Through: Mr. S. S Nanda, Sr. AAG
                                 Ms. Rozina Afzal, Advocate

Coram: HON'BLE MR. JUSTICE JAVED IQBAL WANI, JUDGE
                                      ORDER

21.08.2025 The instant petitions were heard and reserved for orders on

31.07.2025 with a direction to appearing counsel for the parties to submit short

written submissions within ten days' time along with judgments they want to

rely upon, however till date aforesaid direction has not been complied with by

appearing counsel for the parties.

Under these circumstances, the matters are released and directed to

be re-listed again on 29.09.2025 before the appropriate Bench having the roster

without treating the matters as part heard.

(Javed Iqbal Wani) Judge Srinagar 21.08.2025 Ishaq

 
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