Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mudasir Ahmad Tantray vs Union Territory Of J And K ...
2026 Latest Caselaw 2012 J&K/2

Citation : 2026 Latest Caselaw 2012 J&K/2
Judgement Date : 6 April, 2026

[Cites 2, Cited by 0]

Jammu & Kashmir High Court - Srinagar Bench

Mudasir Ahmad Tantray vs Union Territory Of J And K ... on 6 April, 2026

Author: Sanjay Dhar
Bench: Sanjay Dhar
                                                     140
                                                     Regular

    IN THE HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                     AT SRINAGAR

                       WP(C) No. 302/2026

MUDASIR AHMAD TANTRAY                             ..... Petitioner(s)

                   Through:    Mr. M. Saleem, Advocate.

                 V/s
UNION TERRITORY OF J AND K TH.COMMR/SECTY (GAD) AND
OTHERS                                  ..... Respondent(s)
                    Through:   Mr. Hakeem Aman Ali, Dy. AG
Coram:
         Hon'ble Mr. Justice Sanjay Dhar, Judge

                            ORDER

06.04.2026

1. The petitioner, through the medium of present petition, is

seeking a direction upon the respondents to consider and

decide his case for compassionate appointment under

SRO 43 in accordance with law.

2. As per the case of the petitioner, his father Mohd Shaban

Tantray was killed in militancy related incident in the year

2001 regarding which FIR No. 108/2001 for offence

under Section 302 of RPC and 7/25 of the Arms Act came

to be registered with the Police Station, Pattan.

3. It has been submitted that respondent No. 2 has already

granted sanction for ex-gratia relief of Rs. 1.00 lac in Page |2

favour of the legal heirs of deceased father of the petitioner

in terms of order dated 05.11.2002. But at the time of

death of the father of the petitioner, he was a minor as

such, he could not be extended benefit of compassionate

appointment in terms of SRO 43. It has been submitted

that the petitioner has furnished all the requisite

documents to the respondents and applied for grant of

compassionate appointment in his favour but it seems that

because of pendency of FIR No. 184/2021 for offences

under Sections 147. 323, 325, 341 and 506 IPC registered

at Police Station, Pattan against the petitioner, the

respondents are not processing the case of the petitioner.

It has been submitted that the aforesaid FIR has arisen out

of land dispute between the co-sharers and as such, it

cannot form an impediment in considering the case of the

petitioner.

4. Learned counsel for the petitioner has submitted that the

petitioner would feel satisfied if the respondents are

directed to take a decision with regard to the claim of the Page |3

petitioner for appointment under SRO 43 in accordance

with law within a specified period.

5. In view of the above, the petition is disposed of with a

direction to the respondent No. 2 to consider the claim of

the petitioner with regard to grant of compassionate

appointment in his favour in accordance with law and the

rules/guidelines governing the field most expeditiously

preferably within a period of two months from the date a

copy of this order is made available to respondent No. 2.

6. Disposed of as above.

(Sanjay Dhar) Judge

SRINAGAR 06.04.2026 Aasif

 
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