Citation : 2026 Latest Caselaw 311 J&K
Judgement Date : 3 February, 2026
Serial No. 14
HIGH COURT OF JAMMU & KASHMIR AND LADAKH
AT JAMMU
CJ Court
Case No. WP(C) PIL No. 30/2019
CM No. 5224/2019
c/w
PIL No. 1/2018
WP(C) PIL No. 8/2022
WP(C) PIL No. 13/2022
Intakhab Ahmed Qazi .....Appellant(s)/Petitioner(s)
Through: Mr. S. S. Ahmed, Advocate with
Ms. Supriya Chouhan, Advocate
Mr. Syed Asim Hashmi, Advocate.
vs
State of J&K and ors. ..... Respondent(s)
Through: Ms. Sagira Jaffer, Advocate vice
Ms. Monika Kohli, Sr. AAG.
Mr. Eishan Dadichi, GA
Coram: HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJNESH OSWAL, JUDGE
ORDER
03.02.2026
1. Learned Amicus curiae, with reference to order dated 08.10.2025, submits that owing to the continued inclement weather, he could not visit the subject site and, therefore, the proceedings be deferred for a short date to enable him to submit a report in this regard.
2. Adjourned to 09.03.2026.
(RAJNESH OSWAL) (ARUN PALLI) JUDGE CHIEF JUSTICE
Jammu 03.02.2026 Sahil Padha
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!