Citation : 2025 Latest Caselaw 462 Mani
Judgement Date : 4 April, 2025
KABORAMBA Digitally
KABORAMBAM
signed by
M SANDEEP SANDEEP SINGH
Date: 2025.04.07 Item No. 1-5
SINGH 10:39:57 +05'30'
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
CONT CAS (C) No. 108 of 2020
M/5017587 WO/PH S Rannbirjit Singh; & Anr.
Petitioners
Vs.
Ajay Kumar Bhalla; & Anr.
Respondents
With
CONT CAS (C) No. 45 of 2021
With
CONT CAS (C) No. 55 of 2020
With
CONT CAS (C) No. 56 of 2020
With
MC [CONT CAS (C)] No. 141 of 2022
BEFORE
HON'BLE THE CHIEF JUSTICE MR. D. KRISHNAKUMAR
ORDER
04.04.2025 Mr. Kh. Lupenjit, learned counsel, appears for the petitioners.
Mr. Kh. Samarjit, learned DSGI, placed before this Court a copy of
the proceeding dated 27.03.2025 and states that pursuant to the directions passed
by this Court, respondent department has complied with the order of this Court. By
the aforesaid proceeding, the petitioners in CONT. CAS (C) No. 55 of 2020 and
CONT. CAS (C) No. 56 of 2020 are granted the benefits of the judgments and are
entitled for re-fixation of pay at par with ITBP and CRPF, however, in so far as the
petitioners in CONT. CAS (C) No. 108 of 2020 and CONT. CAS (C) No. 45 of 2021
are concerned, they are not entitled for the benefits and therefore, the claim of the
petitioners in the aforesaid contempt petitions have been rejected.
In the light of the above proceeding, the present contempt petitions
and the miscellaneous application stand closed.
If he petitioners are aggrieved, they are at liberty to challenge the
same before appropriate forum.
The
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!