Citation : 2021 Latest Caselaw 231 Mani
Judgement Date : 6 October, 2021
KABORAM Digitally signed
by
BAM KABORAMBAM
Item No. 17
(Through Video Conferencing)
SANDEEP SANDEEP SINGH
Date: 2021.10.06
SINGH 15:30:02 +05'30'
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
MC (W.A. No.) No. 42 of 2021
Khekhomba Wangkhem
Applicant
Vs.
Union of India
Respondent
BEFORE HON'BLE THE CHIEF JUSTICE MR. SANJAY KUMAR HON'BLE MR. JUSTICE LANUSUNGKUM JAMIR
06.10.2021 Sanjay Kumar (C.J.):
Heard Mr. I Denning, learned counsel, appearing for the applicant.
By way of this application, condonation of the delay of 6 (six) days is
sought in the filing of an appeal against the judgment and order dated 11.01.2021
passed in W.P. (C) No. 1022 of 2018 by a learned Judge of this Court .
Mr. Vijayanand Sharma, learned Sr. PCCG, appearing for all the
respondents, states that he has no objection to the condone delay application
being considered on its own merits.
The calculation of the delay is set out in paragraph 3 of the application.
The order under appeal was passed in January, 2021, at which point of time, the
general order passed by the Supreme Court with regard to extension of limitation,
owing to the Covid-19 pandemic, was holding the field. We therefore find no
reason to non-suit the appellant on the ground of delay.
The miscellaneous application is accordingly allowed condoning the
delay of 6 (six) days in the filing of the appeal.
Page 1 Registry is directed to number the appeal, if it is otherwise found to be
in order, and list the same for admission on 15.11.2021.
A copy of this order shall be supplied online or through whatsapp to the
learned counsel for the parties.
JUDGE CHIEF JUSTICE
Sandeep
Page 2
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!