Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

- vs -
2022 Latest Caselaw 182 Mani

Citation : 2022 Latest Caselaw 182 Mani
Judgement Date : 5 May, 2022

Manipur High Court
- vs - on 5 May, 2022
ABUJAM
         Digitally signed by ABUJAM SURJIT
         SINGH
         DN: c=IN, o=High court of manipur,
         ou=HIGH COURT OF MANIPUR,


SURJIT
         pseudonym=0e1b0ee3b6ffbed0d836a
         65b3c7514b4d7f927b15a538b5057a96
         1df2de21ab9, postalCode=795002,
         st=MANIPUR,
         serialNumber=1e700e5572d1584e2ef9                                                  Item No.38
SINGH    ded940fdfcda461fb9f5fb09afe579b80b
         d60dcc588f, cn=ABUJAM SURJIT SINGH
                              IN THE HIGH COURT OF MANIPUR
         Date: 2022.05.09 07:20:00 +05'30'


                                         AT IMPHAL
                                   W.P. (C) No.209 of 2022
         Khaidem Narendrajit Singh and Anr.
                                                                                          ...Petitoner/s
                        - Versus -

         State of Manipur and Anr.

                                                                                       ...Respondent/s
                                                            BEFORE
                                              HON'BLE MR. JUSTICE MV MURALIDARAN
                                                             ORDER

05.05.2022

[1] Heard Mr. HS. Paonam, learned senior counsel for the petitioners

and Mr. Y. Ashang, learned Government Advocate for the State

respondents.

[2] Mr. HS. Paonam, learned senior counsel for the petitioners

represented that the respondents have filed counter affidavit and this

matter is squarely covered with the judgment of this Court in W.P.(C)

No.279 of 2022, W.P. (C) No.247 of 2021, W.P. (C) No.280 of 2021 and

W.P. (C) No.464 of 2021 dated 12.04.2022. Therefore, Mr. HS. Paonam,

learned senior counsel for the petitioner has furnished a copy of the

judgment in W.P. (C) No. 279 of 2021 to Mr. Y. Ashang, learned

Government Advocate for the State respondents and Mr. Y. Ashang,

learned GA has received the same and Mr. Y. Ashang, learned GA seeks

time to go through the judgment and report before this Court.

[3] Therefore, post this matter on 13.05.2022.

JUDGE

Ab. Surjit

 
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