Jammu & Kashmir High Court
Shafquat Hussain And Anr vs State Of J&K; And Ors on 12 March, 2018
Author: Ramalingam Sudhakar
Bench: Ramalingam Sudhakar
S. No. 43
Regular List
HIGH COURT OF JAMMU AND KASHMIR AT JAMMU
OWP No. 452/2008
MP No. 704/2008
Date of order:12.03.2017
Shafqat Hussain and anr Vs. State of J&K and ors.
Coram:
Hon'ble Mr. Justice Ramalingam Sudhakar, Judge
Appearing counsel:
For Appellant(s) : None.
For respondent (s) : None
i) Whether to be reported in
Digest/Journal : Yes/No.
ii) Whether approved for reporting
in Press/Media : Yes/No.
1. On 22.12.2017, there was no representation on behalf of the petitioners. Today, when the matter is taken up, no one has put in appearance on behalf of the petitioners. It appears that the cause for which the instant petition was filed, does not survive at this point of time.
2. The Hon'ble First Division Bench of this Court in its order dated 29.11.2017 in LPASW No. 190/2017 titled Bijoy Kumar Choudhary vs. Union of India and ors. held as follows :-
"1. The learned counsel for the appellant has raised a solitary ground for challenging the order dated 24.05.2017. The ground is that the writ petition has been dismissed on merits without hearing the petitioner. It is his submission that, in case the petitioner was unrepresented, the petition may have OWP No. 452/2008 Page 1 of 2 been dismissed for non-prosecution but not on merits, without hearing the petitioner.
2. We have also heard the learned counsel for the respondents.
3. We agree with the learned counsel for the appellant that, non-appearance of the petitioner could have resulted in the dismissal of the writ petition in default/non-prosecution. The same ought not to have been decided on merits without the presence of the petitioner or his counsel.
4. Consequently, the impugned order dated 24.05.2017 is set aside on this ground alone. SWP No. 339/2017 is restored before the learned Single Judge who shall dispose of the same on merits, in case the learned counsel for the petitioner/appellant is present for arguments.
5.The said writ petition be listed before the learned Single Judge, as per roster, in the first instance on 06.12.2017.
6. Counsel on both sides are present and they assure this Court that they will be present before the learned Single Judge on that date.
7. We are making it clear that we have no expressed any view on the merits of the matter and it shall be entirely open to the learned Single Judge to decide the case in accordance with law.
8. The appeal stands disposed of."
3. In view of the above order, the instant writ petition stands dismissed for non- prosecution along with connected MP(s).
4. Interim direction, if any, shall stand vacated.
(Ramalingam Sudhakar) Judge Jammu 12.03.2017 :Tilak, Secy.
OWP No. 452/2008 Page 2 of 2