Citation : 2021 Latest Caselaw 220 Mani
Judgement Date : 29 September, 2021
NINGOM Digitally signed
by NINGOMBAM
BAM VICTORIA
Date: 2021.09.29
VICTORIA 15:21:43 +05'30' Item No. 2
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
WA No. 40 of 2021
M/s Nezone Pipes & Structure.
...Appellant
- Versus -
State of Manipur & 4 Ors.
...Respondents
(VIDEO CONFERENCE)
B EF O R E
HON'BLE MR. JUSTICE KH. NOBIN SINGH
HON'BLE MR. JUSTICE AHANTHEM BIMOL SINGH
ORDER
29-09-2021 Kh. Nobin Singh, J.
Heard Mr. Prashant Bhushan, learned Senior Advocate along with
Mr. I. Denning, learned Advocate and Ms. Neha Rathi, learned Advocate
appearing for the appellants; Mr. H.S. Paonam, learned Senior Advocate
along with Mr. Pradip Tarafder, learned Advocate appearing for the
respondent, M/s BST Infratech Limited; Mr. Rajiv Malik, learned Advocate
appearing for the respondent, Vishal Pipes Limited and Mr. N. Kumarjit,
learned AG appearing for the State respondents.
Hearing in respect of all the appeals stands concluded and
judgment and order reserved.
JUDGE JUDGE
Victoria
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!