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

Abid Younas vs Mohammad Ashraf Mir & Ors
2025 Latest Caselaw 768 J&K/2

Citation : 2025 Latest Caselaw 768 J&K/2
Judgement Date : 19 February, 2025

Jammu & Kashmir High Court - Srinagar Bench

Abid Younas vs Mohammad Ashraf Mir & Ors on 19 February, 2025

Author: Sanjay Dhar
Bench: Sanjay Dhar
                                                             Item No.7
                                                             Regular List
      IN THE HIGH COURT OF JAMMU & KASHMIR AND
                 LADAKH AT SRINAGAR

                             CPSW No.56/2016
                                  c/w
                             CPSW No.27/2016
                             CPSW No.645/2016

ABID YOUNAS                                           ...PETITIONER(s)
      Through:       None.

Vs.

MOHAMMAD ASHRAF MIR & Ors.                            ...Respondent(s)
       Through:      Mr. Syed Musaib, Dy. AG.

CORAM:HON'BLE MR. JUSTICE SANJAY DHAR,JUDGE

                                 ORDER

19.02.2025

1. The petitioners through the medium of these contempt petitions are seeking implementation of orders passed by the Writ court in the writ petitions filed by them seeking relief in accordance with the relief granted to the writ petitioners in the case titled "Hamidullah Dar and others vs. State of J&K & others" (SWP No.487/2009 decided on 31.12.2014).

2. The respondents after considering claim of the petitioners have rejected the same in terms of orders dated 06.12.2016, whereby it has been recorded that in the judgment passed in Hamidullah Dar's case, it has been categorically held that such of the candidates who participated in the selection process after the written test was conducted on 22.02.2009 and questioned the written test thereafter or did not question the written examination are to be ignored as they, after their failure to question the written examination before participating any further in the selection process or waiting for selection process to get finalized, cannot be allowed to turn around and question the written examination or

3. The judgment passed by this Court in Hamidullah Dar's case (supra) has been held to be a judgment in personam by a Division Bench of this Court in the case titled "Zahid Snober & anr. Vs. State of J&K & Ors" (LPASW No.199/2019 decided on 28.01.2022). Therefore, the stand of the respondents that the claim of the petitioners is not covered by the judgment passed in Hamidullah Dar's case, appears to be justified.

4. Thus, no case for proceeding against the respondents is made out. The contempt petitions are dismissed.

(Sanjay Dhar) Judge Srinagar 19.02.2025 "Bhat Altaf-Secy"

Whether the order is reportable: Yes/No

 
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