Citation : 2025 Latest Caselaw 131 J&K/2
Judgement Date : 9 May, 2025
Serial No. 102
SUPPLEMENTARY CAUSE LIST-II
HIGH COURT OF JAMMU & KASHMIR AND LADAKH
AT SRINAGAR
CCP(S) 29/2021
In OWP No. 886/2013
Mohammad Shafi Makhdoomi & Anr. ...Petitioner(s)
Through: Mr. Altaf Haqani, Sr. Adv with
Mr. Asif Wani, Adv.
Vs.
Nayeem Khan & Ors. ...Respondent(s)
Through: Ms Rahila Khan, AC, vice Mr. A.R. Malik, Sr. AAG
for R- 2 and 3
Ms Nadia Abdullah, AC, vice Mr. Mohsin Qadiri,
Sr. AAG, for R-1
CORAM:
Hon'ble Mr. Justice Wasim Sadiq Nargal, Judge.
ORDER
09.05.2025
01. Order passed by this Court on 7th May, 2025, has
not been complied with.
02. Ms. Rahila Khan, AC, appearing vice Mr. A.R.
Malik, learned Sr. AAG, for the respondents 2 and 3 submits
that the compliance report is ready with her and seeks just
three days' time to file the same before the Registry of this
Court. Prayer allowed.
03. Let the needful be done by or before the next date of
hearing, with advance copy to the learned counsel for the
petitioners.
04. At this stage, Ms. Nadia Abdulla, AC, appearing vice
Mr. Mohsin Qadiri, learned Sr. AAG, for the respondent no. 1 submits that she could not file the compliance report due to
prevailing situation in the Country.
05. She seeks and is granted one week time to do the
needful. It is made clear that in case the Order/Judgment
dated 29th March, 2021 passed in OWP No. 886/2013 is not
complied with on or before the next date of hearing, the
respondent No. 3 shall remain present before the Court on
the next date of hearing through virtual mode at the first
instance.
06. List on 23rd May, 2025.
(Wasim Sadiq Nargal) Judge SRINAGAR:
09.05.2025 "SHAMIM DAR"
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!