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

Adil Hamid Alias Adil vs Union Territory Of J And K And Ors
2026 Latest Caselaw 1104 J&K/2

Citation : 2026 Latest Caselaw 1104 J&K/2
Judgement Date : 24 February, 2026

[Cites 4, Cited by 0]

Jammu & Kashmir High Court - Srinagar Bench

Adil Hamid Alias Adil vs Union Territory Of J And K And Ors on 24 February, 2026

                                                   S. No. 150
                                                   Regular list
  HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                 AT SRINAGAR
                               HCP 74/2025

 ADIL HAMID ALIAS ADIL                                     Petitioner(s)...

 Through: Mr. Sheikh Mushtaq, Adv.

                       Vs.
 UNION TERRITORY OF J AND K AND ORS.                      ...Respondent(s)
 (HOME)
 Through: Mr. Faheem Shah, GA vice
          Mr. Mohsin Qadri, Sr. AAG.
 CORAM: HON'BLE MR. JUSTICE RAHUL BHARTI JUDGE
                                ORDER

24.02.2026

1. The petitioner-Adil Hamid aged 25 years, acting through his

wife Sumaira Farooq, came to petition this court on

29th April, 2025, thereby seeking a writ of Habeas Corpus for

quashment of his preventive detention custody and restore his

personal liberty being a constitutionally guaranteed

fundamental right.

2. The Senior Superintendent of Police (SSP) Srinagar, by virtue

of a Communication NO. LGL/Det-PIT/2025/7334-37 dated

22nd February, 2025, submitted a dossier to the respondent

No. 2-Divisional Commissioner Kashmir, thereby seeking

preventive detention of the petitioner on account of alleged

activities on the part of the petitioner falling within the scope

of mischief under Prevention of Illicit Traffic in Narcotic

Drugs and Psychotropic Substances Act, (PIT NDPS) 1988.

3. Acting on said dossier of Senior Superintendent of Police,

(SSP) Srinagar, the respondent No. 2-Divisional

Commissioner, Kashmir, took more than one month for the

purpose of according consideration from his end to finally

come up with Detention Order No. DIVCOM-"K"/52/2025

dated 24th March 2025 thereby ordering the preventive

detention of the petitioner so as to prevent him from

committing any of the acts within the meaning of Illicit Traffic

in Narcotic Drugs and Psychotropic Substances Act 1988, with

word "Prevention of" omitted in the said order of detention.

4. Petitioner was directed to be arrested and detained in Central

Jail Kot Bhalwal, Jammu for a period to be specified by the

Government/Advisory Board.

5. The basis of passing the detention order No.

DIVCOM "K"/52/2025 dated 24th March 2025 was the

grounds of detention formulated by the respondent No.

2-Divisional Commissioner, Kashmir.

6. In the grounds of detention, the petitioner came to be referred

as a notorious illicit drug peddler becoming principal dealer of

narcotics and psychotropic substances in the 'unmentioned'

area, developing contacts with drug peddlers operating in

'unmentioned' area and indulging in sale and dealing of drugs

among the youth of 'unmentioned' area having an adverse

impact on the younger generation by continuously exposing the young and gullible/immature minds, including school-

going children, into the heinous world of drugs and making

them habitual addicts. The petitioner came to be referred as a

part of larger drug mafia operating not only locally but across

the district, thereby posing a grave threat to the health and

wealth of residents of district Srinagar.

7. The petitioner's involvement in a criminal case under FIR No.

48/2022 under section 8/20,21 NDPS Act of Police Station,

Shergarhi, with arrest of petitioner possessing 14.2 grams of

Heroin and 50 grams of Charas, came to be referred. The

aspect of bail of the petitioner by reference to said FIR also

finds mention in the grounds of detention.

8. Thus, by the aforesaid reference to his alleged activities, the

petitioner's preventive detention order was said to be resting

on the grounds of detention so formulated by the respondent

No. 2-Divisional Commissioner.

9. Upon his arrest and detention, the petitioner, acting through

his wife, submitted a written representation dated 19th April

2025 addressed to the Commissioner/Secretary to

Government, Home Department and to the Respondent No. 2-

Divisional Commissioner Kashmir putting up a case for

revocation of the detention so inflicted upon the petitioner.

10. The representation was duly sent through registered

postal notices addressed to the aforesaid two authorities on 21st April 2025 which came to be duly delivered as is borne

out from tracking report.

11. Upon institution of this writ petition, this court in terms of its

very first order dated 2nd May 2025 came to issue

post-admission notice to the respondents for filing of

counter-affidavit.

12. On 8th July 2025, appearance on behalf of the respondents

came to be caused by the Assistant Counsel whereupon

repeated adjournments came to take place for the purpose of

filing of counter-affidavit to the writ petition which never

came forth from the end of the respondents for reasons best

known to them despite this court in terms of order dated 4th

November 2025 affording last and final opportunity to the

respondents to file counter-affidavit failing which right to do

the same was to stand closed which actually came to be

closed in terms of order dated 8th December 2025.

13. Thus, the averments made in the writ petition by the

petitioner have gone uncontroverted which per se renders the

petitioner entitled to earn quashment of his preventive

detention, particularly keeping in mind the fact that he is left

with a month or so of his remaining detention period,

whereas majority of the detention period came to be lost

awaiting filing of counter affidavit from the end of the

respondents, whereas on his part the petitioner had come forward with the institution of the writ petition within one

month of commencement of his detention custody.

14. In view of the aforesaid, the writ petition is allowed.

Preventive Detention Order No. DIVCOM-"K"/52/2025

dated 24.03.2025 passed by the respondent No. 2-Divisional

Commissioner Kashmir, read with confirmation/approval

order, if any passed by Government of U T of J&K Home

Department is/are quashed.

15. The petitioner is directed to be released to his personal liberty

by the Superintendent of the concerned jail forthwith

16. Disposed of.

(RAHUL BHARTI) JUDGE SRINAGAR 24.02.2026 Hilal

 
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