Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rangnamei Rang Peter vs Superentendent Of Police
2023 Latest Caselaw 289 Mani

Citation : 2023 Latest Caselaw 289 Mani
Judgement Date : 25 October, 2023

Manipur High Court
Rangnamei Rang Peter vs Superentendent Of Police on 25 October, 2023
KABORAMB
AM LARSON                                                                       Item - 5-6

Digitally signed by
KABORAMBAM LARSON
Date: 2023.10.25           IN THE HIGH COURT OF MANIPUR
15:24:48 +05'30'
                                     AT IMPHAL


                                        AB No.42 of 2023


               RANGNAMEI RANG PETER
                                                                           ....Petitioner/s
                                              - Versus -

               SUPERENTENDENT OF POLICE, CID(CB) MANIPUR / O.C. CB AND 3
               OTHERS
                                                                         ...Respondent/s

                                 With Cril.M.C. No.29 of 2023


                                       BEFORE
                      HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA
                                               ORDER

25.10.2023

[1] Heard Mr. Ajoy Pebam, learned counsel for the petitioner.

[2] It is submitted that the petitioner is an IAS Officer presently

posted as Deputy Commissioner, Kamjong and during the relevant time,

he was CEO of ADC, Senapati. On the basis of Complaint Case No.4 of

2020 initiated by Manipur Lokadalat, FIR No.4(09)2023 CB-PS U/S 7(b)/13

PC Act and Section 120-B/34 IPC was registered in which the petitioner is

accused No.5. The FIR is regarding financial mismanagement in the ADC,

Senapati. It is stated that the petitioner has no role and he was performing duty as per rule and as directed by the higher authority.

[3] Issue notice to the petition as well as to the Misc.Case.

[4] Mr. M. Rarry, learned Sp.PP appears and accepts notice on

behalf of respondent Nos.1 & 2. Hence, no formal notice is required with

regard to these respondents.

[5] The petitioner/applicant is directed to take steps with respect to

respondent Nos.3 & 4 in the petition as well as the Misc.Case by dasti

returnable on 31.10.2023.

[6] Mr. Ajoy Pebam, learned counsel for the petitioner submits that

in similar matter arising out of the same FIR, i.e., AB Nos. 32, 33 & 34 of

2023, the petitioner who is an elected MLA and one of the members of the

ADC, Senapati, has been granted interim protection by this Court and

prays for similar relief for the present petitioner also as he is a

Government servant and if he is arrested in the course of the

investigation, he may be liable for suspension and facing disciplinary

proceeding.

[7] Mr. M. Rarry, learned Sp.PP draws the attention of this Court to

the judgment of Hon'ble Apex Court in the case of Sushila Aggarwal vs.

State of NCT, Delhi reported as (2020) 5 SCC 1 Para 85.2 and the

judgment in P. Chidambaram vs. Directorate of Enforcement

reported as (2019) 9 SCC 9 Para 72 to 79 where the Hon'ble Apex Court laid down the principle that even for the interim protection in

economic offences, the prosecution has to be heard before granting

limited interim bail.

[8] Mr. M. Rarry, learned Sp.PP also highlighted that the

investigating authority is facing very difficult situation in the investigation

as limited interim protection was granted to the accused who are high

profile officials and prays that interim may be granted only after hearing

the true facts of the case.

[9] Mr. Ajoy Pebam, learned counsel for the petitioner submits that

in the same FIR, other accused persons have been granted interim

protection by this Court and the petitioner is also entitled to the same

protection.

[10] Considering all these facts, it is hereby ordered that if the

petitioner is arrested by the police in connection with FIR No.4(09)2023

CB-PS U/S 7(b)/13 PC Act & 120-B/34 IPC before the next date of

hearing, he shall be released on bail on his furnishing a bail bond of

Rs.50,000/- (Rupees fifty thousand) with one surety (Government

employee) to the satisfaction of the Arresting Authority. It is also made

clear that the petitioner should co-operate with the investigation and he

should make himself available for interrogation by the I.O. of the case in

connection with the said FIR as and when required. The petitioner should

not leave the State of Manipur without prior permission of the Arresting Authority. It is further made clear that if the petitioner violates any of the

conditions given hereinabove, the respondents are at liberty to approach

this Court for modification or cancellation of this interim order.

[10.1] It is made clear that granting interim protection to the accused

person/petitioner cannot be used as blanket during the course of

investigation by the petitioner.

[11] List these cases on 31.10.2023 along with AB No.36 of 2023

before the roster Court.

[12] Furnish a copy of this order to the learned counsels appearing

for the parties.

JUDGE

- Larson

 
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