Citation : 2024 Latest Caselaw 146 Mani
Judgement Date : 17 April, 2024
Item No. 2-6
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
Digitally signed by
KH. JOSHUA KH. JOSHUA MARING MC(Crl.Rev.P.) No. 2 of 2023 with
MARING Date: 2024.04.22
10:01:15 +05'30' Crl.Rev.P. No. 3 of 2020 with
MC(Crl.Rev.P.) No. 21 of 2022 with
WP(C) No. 136 of 2021 with
WP(C) No. 287 of 2021
Ningombam Ibochouba Singh
.....Petitioner/s
- Versus -
State of Manipur & Anr.
.... Respondent/s
BEFORE HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA
Order
17.04.2024
[1] Present Mr. DB. Goswami, learned counsel along with Mr. Manikanta Sharma, learned counsel on behalf of the petitioners, Mr. W. Darakishwor, learned special PP and Mr. Kh. Samarjit, learned G.A. for the State respondent.
[2] This cases were fixed on 27.12.2023 for pronouncement of order. Since some clarifications were required, the order could not be pronounced on that day. However, inadvertently it was shown in the website as disposed of cases even though no judgment was uploaded. [3] Accordingly, these cases are listed today for clarification on some points.
[4] Heard Mr. DB. Goswami, learned counsel for the petitioner and concludes his submission.
[5] List on 26.04.2024 for the submission of CBI and for the State respondent.
[6] Furnish a copy of this order to the learned counsel appearing for all the parties during the course of the day.
JUDGE
Kh. Joshua Maring
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!