Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Chairman & Managing Director & ... vs S. James
2023 Latest Caselaw 96 Mani

Citation : 2023 Latest Caselaw 96 Mani
Judgement Date : 24 February, 2023

Manipur High Court
The Chairman & Managing Director & ... vs S. James on 24 February, 2023
                                                                       Item No. 34-37
LHAINEI Digitally
        by
                  signed
                             IN THE HIGH COURT OF MANIPUR
CHONG LHAINEICHONG
        HAOKIP                         AT IMPHAL
        Date: 2023.02.28
HAOKIP 10:42:15 +05'30'
                                 WA No. 19 of 2023 With
                                MC(WA) No. 34 of 2023 With
                                 WA No. 20 of 2023 With
                                  MC(WA) No. 35 of 2023
         The Chairman & Managing Director & 3 Ors.
                                                              .....Appellant/s
           - Versus -
         S. James
                                                       .... Respondent/s

BEFORE HON'BLE MR. JUSTICE AHANTHEM BIMOL SINGH HON'BLE MR. JUSTICE A. GUNESHWAR SHRMA

24.02.2023

Heard Mr. D. Julius Riamei, learned counsel appearing for the

appellants and Dr. S. James, learned counsel appearing for the respondent

in-person.

The learned counsel for the appellants submitted that the order

dated 10/13.02.2020 imposing penalty upon the respondent as well as the

order dated 24.06.2021 rejecting the appeal preferred by the respondent

were quashed and set aside by the learned Single Judge on the ground that

both these orders was passed by the same person acting as disciplinary

authority and appellate authority.

According to the learned counsel, the finding of the learned Single

Judge is factually incorrect, inasmuch as, the order imposing penalty upon

the respondent was passed by Shri D.V. Prasad who was the then Managing

Director , FCI and the order dated 24.06.2021 rejecting the appeal filed by the

WA No. 19 of 2023 & Ors. Page 1 respondent was rejected by a person namely Shri Atishchandra, Chairman

FCI, who were different persons and holding different posts.

Dr. S. James, learned counsel appearing in-person submitted that

he wants to raise preliminary points regarding the maintainability of the

present appeals.

Appeals are admitted for hearing.

After hearing the submissions advanced by the learned counsel

appearing for the appellants and on careful examination of the materials

available on record, we are satisfied that prima-facie case has been made out

for passing interim order. Accordingly, the impugned judgment and order

dated 10.01.2023 passed by the learned Single Judge in WP(C) No. 581 of

2020 and WP(C) 465 of 2021 shall remain stay till the next date.

As prayed for, list these cases again on 24.03.2023.

         JUDGE                                                  JUDGE



Lhaineichong




         WA No. 19 of 2023 & Ors.                                       Page 2
 

 
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