Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ghulam Mohammad Dar And Anr vs Jammu And Kashmir Bank Limited
2026 Latest Caselaw 25 J&K/2

Citation : 2026 Latest Caselaw 25 J&K/2
Judgement Date : 27 January, 2026

[Cites 0, Cited by 0]

Jammu & Kashmir High Court - Srinagar Bench

Ghulam Mohammad Dar And Anr vs Jammu And Kashmir Bank Limited on 27 January, 2026

Author: Sindhu Sharma
Bench: Sindhu Sharma
                                                                                   S. No. 27
                                                                                   Regular Cause List

                           IN THE HIGH COURT 0F JAMMU & KASHMIR AND LADAKH
                                              AT SRINAGAR

                                                      CM(5940/2025) IN
                                                      WP(C) 1067/2024

                         GHULAM MOHAMMAD DAR AND ANR.
                                                                           ...Petitioner(s)/Appellant(s)
                         Through: Mr. Tariq M. Shah, Advocate

                                                            Vs.
                           JAMMU AND KASHMIR BANK LIMITED
                           AND ANR.                                        ...Respondent(s)
                         Through: Ms. Fiza Khurhseed, Advocate vice
                                  Mr. Mir Suhail, Advocate
                         CORAM:
                                    HON'BLE MRS. JUSTICE SINDHU SHARMA, JUDGE
                                    HON'BLE MR. JUSTICE SHAHZAD AZEEM, JUDGE

                                                          ORDER

27.01.2026

Vide order dated 29.10.2025, respondents were given two weeks further time to take steps for recovery of loan amount by proceeding against the secured assets, failing which Managing Director of the Bank shall appear in person before this Court.

Today adjournment is sought on behalf of the counsel for the respondents. At request, adjourned. Needless to add that Managing Director of the Bank shall appear in terms of previous order.

List on 24.02.2026.



                                                  (SHAHZAD AZEEM)          (SINDHU SHARMA)
                                                          JUDGE                        JUDGE
                    SRINAGAR
                    27.01.2026
                    "Imtiyaz"









 

 
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