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

Raj Kumar vs Govind Mohan Home Secretary Ministry
2025 Latest Caselaw 755 J&K

Citation : 2025 Latest Caselaw 755 J&K
Judgement Date : 7 August, 2025

Jammu & Kashmir High Court

Raj Kumar vs Govind Mohan Home Secretary Ministry on 7 August, 2025

Author: Rajnesh Oswal
Bench: Rajnesh Oswal
                                                                             2025:JKLHC-JMU:2191-DB
                                                                     Serial No. 34

     HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                                  AT JAMMU

CJ Court

CCP(D) No. 28/2025 IN
LPA No. 199/2024


Raj Kumar                                          .....Appellant(s)/Petitioner(s)


                       Through: Ms. S. Kour, Sr. Advocate with
                                Ms. Manpreet Kour, Advocate.
                  vs
Govind Mohan Home Secretary Ministry                          ..... Respondent(s)
of Home Affairs and others


                       Through: Mr. Vishal Sharma, DSGI.


Coram: HON'BLE THE CHIEF JUSTICE
       HON'BLE MR. JUSTICE RAJNESH OSWAL, JUDGE
                                    ORDER

07.08.2025

1. Learned counsel for the parties submit that the present contempt

petition arises owing to non-implementation of the judgment dated

25.11.2024, passed by the Coordinate Bench. Vide which the orders of

termination of the petitioner-appellant(s) were set-aside and they were

directed to be taken back in service forthwith.

2. However, it is urged that in the Special Leave Petition No. 31447/2025

preferred by the respondents, the Supreme Court vide order dated

24.07.2025, while issuing notice, has also stayed the operation of the

order and judgment dated 25.11.2024 (ibid). Accordingly, it is urged

that let the proceedings in this petition be closed and the matter be

2025:JKLHC-JMU:2191-DB

disposed of with liberty to the petitioner to file a fresh petition, post

decision of the Supreme Court, if the occasion so arises.

3. Ordered accordingly.

                            (RAJNESH OSWAL)                   (ARUN PALLI)
                                JUDGE                         CHIEF JUSTICE

Jammu
07.08.2025
Sahil Padha
 

 
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