Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Page No.# 1/12 vs Sri W. Noren Singh A-8 @ W. Noren Meetei
2025 Latest Caselaw 3115 Gua

Citation : 2025 Latest Caselaw 3115 Gua
Judgement Date : 13 February, 2025

Gauhati High Court

Page No.# 1/12 vs Sri W. Noren Singh A-8 @ W. Noren Meetei on 13 February, 2025

Author: K.R. Surana
Bench: Kalyan Rai Surana
                                                                         Page No.# 1/12

GAHC010234342024




                                                               2025:GAU-AS:1605-DB

                          THE GAUHATI HIGH COURT
  (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                             Case No. : I.A.(Crl.)/1105/2024

         NATIONAL INVESTIGATION AGENCY
         GUWAHATI ZONE.



         VERSUS

         SRI W. NOREN SINGH A-8 @ W. NOREN MEETEI
         S/O SRI WAYEMBAM TOMBA, R/O VILL.MOIRANGKAMPU, POROMPAT,
         IMPHAL EAST, MANIPUR


          Linked Case : Crl.A./265/2016

         SRI W. NOREN SINGH A-8 @ W. NOREN MEETEI
         S/O SRI WAYEMBAM TOMBA
         R/O VILL.MOIRANGKAMPU
         POROMPAT
         IMPHAL EAST
         MANIPUR


          VERSUS

         THE NATIONAL INVESTIGATION AGENCY
         THROUGH ITS STANDING COUNSEL


         Linked Case : I.A.(Crl.)/1098/2024
                                       Page No.# 2/12

NATIONAL INVESTIGATION AGENCY
GUWAHATI ZONE


VERSUS

O. SAMARJIT SINGH @ NARESH @ KADENG
S/O LT. O DHANANJOY SINGH
R/O KEISHAMPAT AHEIBAM LEIRAKILL
P.S. IMPHAL WEST
DIST. IMPHAL WEST
MANIPUR

Linked Case : Crl.A./289/2016

O. SAMARJIT SINGH @ NARESH @ KADENG
S/O LT. O DHANANJOY SINGH
R/O KEISHAMPAT AHEIBAM LEIRAKILL
P.S. IMPHAL WEST
DIST. IMPHAL WEST
MANIPUR


VERSUS

NIA


Linked Case : I.A.(Crl.)/1101/2024

NATIONAL INVESTIGATION AGENCY
GUWAHATI ZONE


VERSUS

N. DILIP SINGH
S/O- SRI N CHAOBA SINGH
R/O- VILL- SINGJAMEI
WAIKHOM LEIKAI
P.S- SINGJAMEI
DIST- IMPHAL WEST
MANIPUR
                                      Page No.# 3/12



Linked Case : Crl.A./113/2017

N. DILIP SINGH
S/O- SRI N CHAOBA SINGH
R/O- VILL- SINGJAMEI
WAIKHOM LEIKAI
P.S- SINGJAMEI
DIST- IMPHAL WEST
MANIPUR


VERSUS

NIA


Linked Case : I.A.(Crl.)/1104/2024

NATIONAL INVESTIGATION AGENCY
GUWAHATI ZONE.


VERSUS

A. IBOMCHA
S/O LATE JOY KUMAR SINGH
R/O KHONGMAN
SONE-4
IMPHAL RIMS
MANIPUR

Linked Case : Crl.A./295/2016

A. IBOMCHA
S/O LATE JOY KUMAR SINGH
R/O KHONGMAN
SONE-4
IMPHAL RIMS
MANIPUR
                                       Page No.# 4/12

VERSUS

NIA


Linked Case : I.A.(Crl.)/1173/2024

) THE NATIONAL INVESTIGATION AGENCY
THROUGH ITS STANDING COUNSEL
 CBI


VERSUS

OINAM MANITON SINGHA A-15
S/O OINAM NILAMANI SINGHA
R/O VILL. BAHADURGRAM
P.S. UDHARBOND
DIST. CACHAR
ASSAM
PIN 788030


Linked Case : Crl.A./264/2016

OINAM MANITON SINGHA A-15
S/O OINAM NILAMANI SINGHA
R/O VILL. BAHADURGRAM
P.S. UDHARBOND
DIST. CACHAR
ASSAM
PIN 788030


VERSUS

THE NATIONAL INVESTIGATION AGENCY
THROUGH ITS STANDING COUNSEL


Linked Case : I.A.(Crl.)/1193/2024

NATONAL INVESITGATION AGENCY
                                                Page No.# 5/12

GUWAHATI ZONE


VERSUS

KHWAIRAKPAM JEETEN SINGH and KHOMBO @ DENE
S/O- LATE KH. SANAJAOBA SINGH
R/O- VILL- AWANG SEKMAI
P.S- SEKMAI
DIST- IMPHAL WEST
MANIPUR.


Linked Case : Crl.A./115/2017

KHWAIRAKPAM JEETEN SINGH and KHOMBO @ DENE
S/O- LATE KH. SANAJAOBA SINGH
R/O- VILL- AWANG SEKMAI
P.S- SEKMAI
DIST- IMPHAL WEST
MANIPUR.


VERSUS

NIA


Linked Case : I.A.(Crl.)/1221/2024

THE NATIONAL INVESTIGTION AGENCY
THROUGH ITS STANDING COUNSEL


VERSUS

SOUGAIJAM RAKESH SINGH @ S. RAKESH SINGH A-6
S/O DR. S. PRIYO KUMAR SINGH
R/O MOIRANGKHOM YEISKUL
P.S. IMPHAL WEST
DIST. IMPHAL WEST
MANIPUR
                                                Page No.# 6/12


Linked Case : Crl.A./262/2016

SOUGAIJAM RAKESH SINGH @ S. RAKESH SINGH A-6
S/O DR. S. PRIYO KUMAR SINGH
R/O MOIRANGKHOM YEISKUL
P.S. IMPHAL WEST
DIST. IMPHAL WEST
MANIPUR


VERSUS

THE NATIONAL INVESTIGTION AGENCY
THROUGH ITS STANDING COUNSEL


Linked Case : I.A.(Crl.)/1222/2024

THE NATIONAL INVESTIGATION AGENCY
THROUGH ITS STANDING COUNSEL


VERSUS

MUTUM IBOHAL
S/O MUTUM SHYAMKISHORE
R/O VILL. KABOWAKCHING
P.S. NAMBOL
DIST. BISHNUPUR
MANIPUR


Linked Case : Crl.A./145/2017

MUTUM IBOHAL
S/O MUTUM SHYAMKISHORE
R/O VILL. KABOWAKCHING
P.S. NAMBOL
DIST. BISHNUPUR
MANIPUR
                                                                         Page No.# 7/12

           VERSUS

          NIA




                                  BEFORE
                 HONOURABLE MR. JUSTICE KALYAN RAI SURANA
                HONOURABLE MR. JUSTICE MRIDUL KUMAR KALITA

                                     ORDER

Date : 13.02.2025 (K.R. Surana, J)

Heard Mr. D.K. Das, learned senior counsel, assisted by Mr. B. Bhardwaj, learned counsel, who appeared on instruction of Mr. R.K.D. Choudhury, learned DSGI. Also heard Mr. B. Prasad, learned counsel for the respondent.

2. These interlocutory applications have been filed for correction of certain typographical error, which has crept in the common judgment and order dated 23.09.2024, passed by this Court in Crl.A. No. 265/2016 and 12 other connected appeals, being Crl.A. 165/ 2016, Crl.A. 262/ 2016, Crl.A. 263/2016, Crl.A. 264/ 2016, Crl.A. 289/ 2016, Crl.A. 291/ 2016, Crl.A. 295/ 2016, Crl.A. 299/ 2016, Crl.A. 113/ 2017, Crl.A. 115 /2017, Crl.A. 145/ 2017. Accordingly, a common order is being passed in all these interlocutory applications.

3. At the outset, the learned senior counsel for the applicant has submitted that if the prayer made in this interlocutory application is allowed, it would not touch upon the merit of the judgment and order and would only cure the judgment of typographical errors, which do not have the effect of altering Page No.# 8/12

the substance of the judgment and order.

4. It has been submitted that in paragraph 324, 350, 367, 393, 419, 436, 451, 462, 472, 489 and 499, the Court had observed that the submissions from all sides was to the effect that after serving of his sentence, the concerned accused nos. A-6, A-7, A-8, A-10, A-11, A-12, A-14, A-15, A-16, A-17, A-23 (since deceased), A-24 and A-25 respectively have served out their sentence and released. In the said context, it is submitted that the accused persons were released on bail and they have not served out their sentence.

5. Accordingly, the said part of the order as contained in paragraph nos. 324, 350, 367, 393, 419, 436, 451, 462, 472, 489 and 499 respectively shall now be read as follows:

a. 324. The submission from all sides was to the effect that on being released on bail, the accused no. A-6 has not served out his sentence.

b. 350. The submission from all sides was to the effect that on being released on bail, the accused no. A-7 has not served out his sentence.

c. 367. The submission from all sides was to the effect that on being released on bail, the accused no. A-8 has not served out his sentence.

d. 393. The submission from all sides was to the effect that on being released on bail, the accused no. A-10 has not served out his sentence.

e. 419. The submission from all sides was to the effect that on being released on bail, the accused no. A-11 has not served out his Page No.# 9/12

sentence.

f. 436. The submission from all sides was to the effect that on being released on bail, the accused no. A-12 has not served out his sentence.

g. 451. The submission from all sides was to the effect that on being released on bail, the accused no. A-14 has not served out his sentence.

h. 462. The submission from all sides was to the effect that on being released on bail, the accused no. A-15 has not served out his sentence.

i. 472. The submission from all sides was to the effect that on being released on bail, the accused no. A-16 has not served out his sentence.

j. 489. The submission from all sides was to the effect that on being released on bail, the accused no. A-17 has not served out his sentence.

k. 499. The submission from all sides was to the effect that on being released on bail, the accused nos. A-23 (since deceased), A-24 and A- 256 have not served out their respective sentence.

6. The learned senior counsel for the applicant has also submitted that the following further typographical errors have crept in the said judgment:

(a) In Sl. No. 30 of the index, the reference to "Crl. Appeal No. 283/2016" was erroneously made instead of "Crl. Appeal No. Page No.# 10/12

263/2016", and also in the heading preceding paragraph 170, the reference to "Crl. Appeal No. 283/2916" was erroneously made instead of "Crl. Appeal No. 263/2016",. Accordingly, "Crl. Appeal No. 283/2016"

appearing at Sl. No. 30 of the index and "Crl. Appeal No. 283/2916" in the heading preceding paragraph 170 shall now be read as "Crl. Appeal No. 263/2016".

(b) In Sl. No. 32 of the index, as well as in the heading preceding paragraph 179, the reference to "Crl. Appeal No. 145/2017" was erroneously made instead of "Crl. Appeal No. 299/2016". Accordingly, "Crl. Appeal No. 145/2017" appearing at Sl. No. 32 of the index, as well as in the heading preceding paragraph 179 shall now be read as Crl. Appeal No. 299/2016 in both instances.

(c) In paragraph-6 at Sl. No.5, the accused Thaoroijam Herojit Singh @ Prem @ Mangal (A-5) has been shown as "Absconder (not tried in this batch)", whereas the said accused has been convicted by the Trial Court under section 20 of the UA(P) Act and sentenced to 7 (seven) years rigorous imprisonment and further sentenced to pay a fine of Rs.10,000/- and in default of payment of fine to further imprisonment of one year. He has not preferred appeal before the Hon'ble High Court. Accordingly, the sentence column in paragraph no.6, Sl No.5 shall now be read as "S.20 UA(P)A - 7 yrs and fine with default stipulation".

(d) In paragraph-6 at Sl. No.7, the reference to "Crl. Appeal No. Page No.# 11/12

264/2016" was erroneously made instead of "Crl. Appeal No. 289/2016". Accordingly, "Crl. Appeal No. 264/2016" appearing in paragraph-6 at Sl. No.7 shall now be read as Crl. Appeal No. 289/2016.

(e) In paragraph-6 at Sl. No.20, 21 and 22, in the sentence column, it is referred as "Suppl. Charge sheet filed. Not tried in this batch", which is an incorrect fact. Accordingly, the sentence column in paragraph no.6, Sl. Nos.20, 21 and 22 shall now be read as "declared absconder on 25.12.20211 by the learned Trial Court".

(f) In paragraph 6, after Sl. No.20, Sl. Nos.20, 21 and 22 has been repeated. Accordingly, the seriatim stands corrected as Sl. No.23, 24 and 25.

(g) In paragraph 7 (f), in the fourth line, the Court has observed that "However, A-1 to A-5 were absconding", which is an incorrect fact. Accordingly, the same stands substituted as "However, A-1 to A-4 were absconding".

(h) In paragraph-130 of the judgment, it is stated as "It was submitted that A-12 and A-24 had jumped bail and were declared as absconders. A-21 and 22 were also absconders. A-6, A-14 and A-15 were on bail during trial. A-5, A-713, 16-19 and 24-25 were in custody during the trial", which is an incorrect fact. Accordingly, the paragraph- 130 stands corrected as "It was submitted that A-1 to A-4 had jumped bail and were declared as absconders. A-6, A-14 and A-15 were on bail during trial. A-5, A-7, A-13, A-16 to 19 and A-24 to 25 were in custody Page No.# 12/12

during their trial".

7. In the judgment and order, in the list of appearing counsel, the name of "Mr. D. Choudhury", learned counsel for the N.I.A. is mentioned, which is erroneous, which should be read as "Mr. D. Bharadwaj". Accordingly, the name of "Mr. D. Choudhury" is substituted with "Mr. D. Bharadwaj".

8. Accordingly, this interlocutory application stands allowed and disposed of.

9. This order shall be read together with judgment and order dated 23.09.2024 passed in Crl.A. 165/ 2016, Crl.A. 262/ 2016, Crl.A. 263/2016, Crl.A. 264/ 2016, Crl.A. 265/ 2016, Crl.A. 289/ 2016, Crl.A. 291/ 2016, Crl.A. 295/ 2016, Crl.A. 299/ 2016, Crl.A. 113/ 2017, Crl.A. 115 /2017, Crl.A. 145/ 2017.

                         JUDGE               JUDGE




Comparing Assistant
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter