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

Reserved On: 12.02.2026 vs Ut Of J&K & Ors
2026 Latest Caselaw 1010 J&K

Citation : 2026 Latest Caselaw 1010 J&K
Judgement Date : 20 February, 2026

[Cites 3, Cited by 0]

Jammu & Kashmir High Court

Reserved On: 12.02.2026 vs Ut Of J&K & Ors on 20 February, 2026

Author: Sanjay Dhar
Bench: Sanjay Dhar
                                                                       2026:JKLHC-JMU:463



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

                              HCP No. 84/2025

                                           Reserved on: 12.02.2026
                                        Pronounced on : 20.02.2026
                                          Uploaded on : 20.02.2026
                                    Whether the operative part or full
                                      judgment is pronounced: Full

Vishal Sharma @ Shooter
                                                           ....Petitioners

                  Through:-     Mr. Jagpaul Singh, Advocate.

                              V/s

UT of J&K & Ors
                                                         .....Respondents
                  Through:-     Mr. P.D. Singh, Dy. AG
\


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

(JUDGMENT)

01. The petitioner, through the medium of the present

petition, has challenged the legality and validity of order No.

PSA 08 of 2025 dated 17.05.2025 issued by respondent No. 2-

District Magistrate, Jammu whereby the petitioner has been

placed under preventive detention so as to prevent him from

acting in any manner prejudicial to the maintenance of public

order.

02. The petitioner has challenged the impugned order of

detention on the grounds that the same has been passed

mechanically without proper application of mind. It has been

contended that in FIR No. 108/2021 of Police Station, Bari

2026:JKLHC-JMU:463

Brahmana, the petitioner has been acquitted, as such, the

same could not have been relied upon by the detaining

authority while passing the impugned order of detention. It

has been further contended that at the time of passing of

impugned order of detention, the petitioner was already in

custody in another FIR, details whereof have not been

mentioned in the grounds of detention, as such, the impugned

order of detention is vitiated.

03. It has also been contended that allegations leveled

against the petitioner in the FIRs, which have been relied upon

by the detaining authority in passing the impugned order of

detention, are not of such a serious nature as would give rise

to apprehension of breach to the public order. It has been

further contended that the respondents instead of seeking

cancellation of bail granted to the petitioner has resorted to

passing of the impugned order of detention, which is not

permissible in law. It has been contended that most of the

documents, which were forwarded to the petitioner, were not

legible as a result of which he could not make an effective

representation against the impugned order of detention. It has

been further contended that the respondents have not adhered

to the statutory and constitutional imperatives while executing

the warrant of detention against the petitioner.

04. The respondents have contested the petition by

filing counter affidavit of the detaining authority. In the

counter affidavit, it has been submitted that the petitioner is a

2026:JKLHC-JMU:463

notorious criminal involved in various offences like attempt to

murder, assault and criminal trespass by using illegal

weapons. It has been submitted that five FIRs are registered

against the petitioner and his involvement in these cases

clearly depicts that he is a habitual criminal and he has no

regard for the law. It has been further submitted that the

petitioner poses a serious threat to the maintenance of public

order as he is a threat to the society at large. It has been

submitted that all the documents including the grounds of

detention, PSA warrant, dossier, FIRs and other relevant

material have been furnished to the petitioner at the time of

execution of warrant of detention and the grounds of detention

have been read over and explained to him in Hindi as well as

Dogri language.

05. The petitioner also filed his rejoinder affidavit in

which besides reiterating the contentions raised in the

petition, he has contended that there is no mention of one

more FIR bearing No. 75 of 2023 registered against the

petitioner with Police Station, Miran Sahib in the grounds of

detention and the grounds do not indicate that the petitioner

was already in custody in the said FIR at the time of passing of

impugned order of detention. It has been submitted that in

view of the fact that the petitioner was already in custody,

there was no compelling reason for the detaining authority to

pass the impugned order of detention. It has been further

contended that on 10.06.2025, the petitioner has made a

2026:JKLHC-JMU:463

representation before respondent No. 1, however, the same has

not been decided by the respondents.

06. I have heard learned counsel for the parties and

perused record of the case including the detention record,

which has been produced by learned counsel for the

respondents.

07. Although learned counsel for the petitioner has

urged numerous grounds for assailing the impugned order of

detention yet during the course of arguments, he has laid

much emphasis on the ground that representation of the

petitioner against the impugned order of detention has not

been considered and decided by the Government with

promptitude.

08. There appears to be merit in the aforesaid

submission of learned counsel for the petitioner. A perusal of

the detention record reveals that representation dated

10.06.2025 made by the petitioner against the impugned order

of detention before the Government has been received by the

respondents because a copy of the said representation is

available in the detention record produced by the Home

Department. It appears that on 16.06.2025, a copy of the said

representation was forwarded by Home Department of the

Government to Additional Director General of Police, CID, J&K

for seeking his comments. The record further suggests that

the representation of the petitioner was disposed of by the

Government only on 02.11.2025 and a communication came

2026:JKLHC-JMU:463

to be addressed by Additional Secretary to Government, Home

Department to District Magistrate, Jammu on the said date

informing him about the rejection of the representation of the

petitioner. It seems that information about the rejection of the

representation of the petitioner was furnished to him by the

Superintendent of the concerned jail. From this, it comes to

the fore that representation of the petitioner has been

considered by the Government after more than four and a half

months.

09. The question that arises for consideration is as to

whether delay in disposal of representation of a detenue has

any effect on the validity of the order of detention.

10. The Supreme Court in the case of Sarabjeet Singh

Mokha vs. District Magistrate, Jabalpur and others,

(2021) 20 SCC 98 has held that failure to decide the

representation of a detenue within a reasonable time in an

expeditious manner strikes at the valuable right of the

detenue. This position of law has been consistently followed

by this Court in a number of judgments and in this regard,

observations made by this Court in Mohd. Tahir Pall Vs. UT

of J&K & ors (HCP No. 114/2025) are quoted below:

"From the foregoing analysis of law on the subject, it is manifest that delaying of decision on the representation of the detenue amounts to an infringement of a valuable right which is available to a detenue in terms of provisions contained in Section 13 of the Jammu & Kashmir Public Safety Act, which makes it obligatory on the detaining authority to communicate to the detenue the grounds on which the order of detention has been made within a

2026:JKLHC-JMU:463

maximum period of ten days from the date of detention and to afford him the earliest opportunity of making representation against the order of detention. The purpose of furnishing the grounds of detention within a maximum period of ten days is to enable a detenue to make a representation against the order of detention at the earliest opportunity. Thus, a duty is cast upon the detaining authority or the government to consider the said representation at the earliest opportunity. Failure to decide the representation of a detenue within a reasonable time in an expeditious manner strikes at the valuable right of a detenue emanating from the provisions of Section 13 of the Jammu & Kashmir Public Safety Act."

16. In the present case, the respondents have decided

the representation of the petitioner after more than four and a

half months. This slackness on the part of the respondents to

decide the representation of the petitioner renders the

impugned order of detention illegal.

17. Viewed in the aforesaid context, the impugned order

of detention becomes unsustainable in law and the same is

accordingly quashed. The respondents are directed to release

the petitioner from the preventive custody forthwith, provided

he is not required in connection with any other case.

17. The petition stands allowed in the above terms.

The record be returned to learned counsel for the respondents.

(SANJAY DHAR) JUDGE JAMMU 20.02.2026 Naresh/Secy.

Whether the judgment is speaking: Yes

Whether the judgment is reportable: 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