Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State of J & K & Ors. Vs. Kamal Goria & ANR. [2008] INSC 1048 (7 July 2008)
2008 Latest Caselaw 551 SC

Citation : 2008 Latest Caselaw 551 SC
Judgement Date : Jul/2008

    

State of J & K & Ors. Vs. Kamal Goria & ANR [2008] INSC 1048 (7 July 2008)

Judgment

IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CONTEMPT PETITION (C)NO.155 OF 2007 IN CIVIL APPEAL NO.2948 OF 2006 STATE OF J & K & ORS. Petitioner(s) VERSUS KAMAL GORIA & ANR. Respondent(s) ORDER The subject matter of the Civil Appeal No.2948/2006 relates to the relief measures to be given to the migrants from Kashmir valley and other parts of Jammu & Kashmir State. This Court passed an order on 12th July, 2006 directing that these migrants be identified and relief measures be given to them in accordance with the rules. Now the petitioners/respondents herein allege that there are large number of migrants from Jammu and they are not given any relief measures by the authorities. According to the petitioners/respondents there are about 2201 families comprising of 11904 souls who have not been given proper relief measures.

The Relief Commissioner has filed an affidavit wherein he has disputed these facts. According to him, though several applications were filed, on inquiry, it was found that many of those persons who have filed the applications, are not genuine migrants. It is alleged that some inquiry by the C.I.D. also was conducted and on inquiry it was found that these applicants were not real migrants and out of 247 applicants only three applicants were found to be genuine in one region. It is also stated in the affidavit that the Deputy Commissioners of the various districts have received several applications and after verification the migrants have been authenticated in respect of 1529 cases and those applications were processed by the Deputy Commissioners.

It appears that many of the facts stated by the Deputy Commissioners are stoutly denied by the applicants. According to them, so many real migrants are not being given the relief. As these factual matters are under dispute, we feel it just and proper that these real migrants are not denied their legitimate relief measures. For that purpose we direct that this contempt petition be sent to the High Court of Jammu & Kashmir which will dispose of the matter accordingly. The Chief Justice of Jammu & Kashmir will take up the matter and consider it on the judicial side and appropriate orders be passed at the earliest.

With the above direction, the contempt petition is disposed of accordingly. No costs.

...............CJI. (K.G. BALAKRISHNAN)

.................J. (P. SATHASIVAM)

.................J. (J.M. PANCHAL)

NEW DELHI;

7TH JULY, 2008.

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 : MAIMS

 
 
Latestlaws Newsletter