Citation : 2024 Latest Caselaw 56 Mani
Judgement Date : 14 February, 2024
Digitally signed by
KABORAMBA KABORAMBAM
M SANDEEP SANDEEP SINGH
Date: 2024.02.20
SINGH 16:12:14 +05'30' Item No. 12-19
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
MC (W.A.) No. 15 of 2023
Jawaharlal Nehru Institute of Medical Sciences (JNIMS)
Applicant
Vs.
Nirendrakumar Singh; & Anr.
Respondents
With
W.A. No. 5 of 2023 with MC (W.A.) No. 16 of 2023 with
MC (W.A.) No. 38 of 2023 with MC (W.A.) No. 39 of 2023 with
W.A. No. 22 of 2023 with W.A. No. 23 of 2023 with W.A. No. 6 of 2023
BEFORE
HON'BLE THE CHIEF JUSTICE MR. SIDDHARTH MRIDUL
HON'BLE MRS. JUSTICE GOLMEI GAIPHULSHILLU KABUI
14.02.2024
Siddharth Mridul, C.J.:
Ms. Lekhakumari, learned counsel, appears on behalf of the
respondents; and Mr. Athouba Khaidem, learned Government Advocate, appears
on behalf of the appellant.
Learned counsel appearing on behalf of the parties in these connected
writ appeals, state that the same have been rendered infructuous, owing to the
circumstance that interim orders dated 01.02.2022 and 20.12.2021 assailed in the
present appeals have since merged with the final judgment and order dated
22.12.2023 rendered by the learned Single Judge in W.P. (C) No. 638 of 2017 and
W.P. (C) No. 231 of 2020.
These connected writ appeals and miscellaneous applications are
accordingly disposed of as having been rendered infructuous.
JUDGE CHIEF JUSTICE
Sandeep
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!