Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Manipur & 2 Others vs Dr. Y. Mohendro Singh
2025 Latest Caselaw 337 Mani

Citation : 2025 Latest Caselaw 337 Mani
Judgement Date : 21 August, 2025

Manipur High Court

The State Of Manipur & 2 Others vs Dr. Y. Mohendro Singh on 21 August, 2025

Author: Ahanthem Bimol Singh
Bench: Ahanthem Bimol Singh
SHAMURAILATPAM SUSHIL                    Digitally signed by SHAMURAILATPAM SUSHIL
                                         SHARMA
SHARMA                                   Date: 2025.08.22 17:03:42 +05'30'

                                                                             Sl. No. 3
                             IN THE HIGH COURT OF MANIPUR
                                       AT IMPHAL

                               Review. Pet. No. 14 of 2023
                                   Ref:- WA No. 39 of 2017


                  The State of Manipur & 2 Others
                                                     Petitioners
                                            Vs.
                  Dr. Y. Mohendro Singh
                                                   Respondent

                                      BEFORE
              HON'BLE THE CHIEF JUSTICE MR. KEMPAIAH SOMASHEKAR
                  HON'BLE MR. JUSTICE AHANTHEM BIMOL SINGH


                                          ORDER

(K. Somashekar, C.J. & A. Bimol Singh, J )

21.08.2025

[1] Heard Mr. Kh. Athouba, learned GA appearing for the

petitioners and Mr. I. Denning, learned counsel appearing for the

respondents.

[2] The present review petition has been filed challenging the

judgment and order dated 24.07.2018 passed by a coordinate Bench of this

Court in Writ Appeal No. 39 of 2017.

[3] The grievance of the petitioners is with regard to the direction

given by the coordinate Bench at paragraph No. 12 of the judgment wherein

it has been directed to give to the writ petitioner/respondent herein the

higher scale of pay for the period he performed duties as Principal on

officiating basis and who retired on 29.02.1996.

Page | 1 [4] Mr. Kh. Athouba, learned GA submitted that neither the order

dated 28.03.1990 issued by the Secretary, Education Department nor the

proceeding of the Screening Committee meeting held on 24.09.1994 for

placement of Principals in the Selection Grade of pay of Rs. 4500-7300/-

had been challenged by the writ petitioner. It has been submitted that in

the said proceeding a recommendation has been made to the effect that

the placement of Principal who are on officiating basis though they have

fulfilled the criteria for placement of the Selection Grade of Pay i.e. Rs. 4500-

7300/- may be done after regularization of their appointment.

[5] The learned GA accordingly submitted that as the writ

petitioner has not challenged either the aforesaid order or the proceeding

of the aforesaid Screening Committee, the direction given by the coordinate

Bench of this Court in the impugned judgment and order is not sustainable.

[6] We have perused the impugned judgment and order passed

in the said writ appeal and at paragraph 9 of the said judgment, it has been

clearly observed that as the writ petitioner/respondent herein has been

appointed as a Principal on officiating basis, he is entitled to get the higher

scale of pay as he had performed his duties as Principal.

[7] The learned Government Advocate has failed to address the

point as to the statutory provision under FR 49 of the FR & SR wherein it is

provided that an incumbent who is appointed on the officiating basis is

entitled to get the scale of pay of the post.

Page | 2 [8] In our considered view, since there is a statutory provision

under FR 49 of the FR & SR providing for grant of higher scale of pay to an

employee who has been appointed on officiating basis, we do not find any

error in the finding given by the coordinate Bench under paragraph 9 of the

impugned order and subsequent direction given thereto for granting the

higher scale of pay of Principal to the writ petitioner as he was appointed

on officiating basis and discharging the functions and duties of the Principal.

[9] It may also be noted that since the scope of review is very

limited, we are not inclined to re-hear the matter on merit as proposed by

the learned GA. Moreover, as we do not find any error in the findings and

directions given by the coordinate Bench in the impugned order we are not

inclined to entertain this review petition.

[10] However, in the instant review petition are concerned, it is

relevant to refer the judgment rendered by the Hon'ble Supreme Court of

India in the case of Sanjay Kumar Agarwal and Ors. Vs. State Tax

Officer (1) and Ors. reported in (2024)2SC C 362 dated 31.10.2023

wherein in para 9, the Hon'ble Supreme Court made an observation that "in

the words of Krishna Iyer J., (as His Lordship then was) "a plea of review,

unless the first judicial view is manifestly distorted, is like asking for the

Moon. A forensic defeat cannot be avenged by an invitation to have a

second look, hopeful of discovery of flaws and reversal of result......... A

review in the Counsel's mentation cannot repair the verdict once given. So,

the law laid down must rest in peace."

Page | 3 [11] Whereas, in para 11 in the same judgment, the Hon'ble

Supreme Court made an observation also by referring the judgment in

Parsion Devi and Ors. v. Sumitri Devi and Ors. reported in (1997) 8

SCC 715 and wherein the Hon'ble Supreme Court of India made very

pivotal observations:

"9. Under Order 47 Rule 1 Code of Civil Procedure a judgment may be open to review inter alia if there is a mistake or an error apparent on the face of the record. An error which is not self- evident and has to be detected by a process of reasoning, can hardly be said to be an error apparent on the face of the record justifying the court to exercise its power of review Under Order 47 Rule 1 Code of Civil Procedure. In exercise of the jurisdiction Under Order 47 Rule 1 Code of Civil Procedure it is not permissible for an erroneous decision to be "reheard and corrected". A review petition, it must be remembered has a limited purpose and cannot be allowed to be "an appeal in disguise."

[12] In view of the above stated position, we are of the opinion

that the well considered judgment sought to be reviewed does not fall within

the scope and ambit of review. The learned GA for the review petitioner has

failed to make out any mistake or any error apparent on the face of the

record in the impugned judgment even though it has been referred and

have failed to bring the case within the parameters laid down by this Court

in various decisions for reviewing the impugned judgment. Since we are not

inclined to entertain this review petition, we do not propose to deal with the

other submissions made by the learned GA for the petitioner inclusive of the

Page | 4 learned counsel for the respondents in this matter. Accordingly, this review

petition is hereby dismissed.

                    JUDGE                              CHIEF JUSTICE
Sushil




                                                                    Page | 5
 

 
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