Citation : 2025 Latest Caselaw 782 Mani
Judgement Date : 16 December, 2025
1
Digitally signed by
JOHN JOHN TELEN KOM
Sl. No.1
TELEN KOM Date: 2025.12.17
10:13:34 +05'30'
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
MC(Mat. App.)No.24 of 2025
Ningthoujam Geoffrey
Applicant
Vs.
Laishram Monica Chanu.
Respondent
BEFORE HON'BLE THE CHIEF JUSTICE MR. M. SUNDAR HON'BLE MR. JUSTICE AHANTHEM BIMOL SINGH (ORDER)
(Order of the Court was made by Mr. M. Sundar, CJ)
16.12.2025
[1] Ms. Anandita Chanu, learned counsel for applicant is before us in the physical Court.
[2] Captioned Miscellaneous Case(MC) has been filed with a condonation of delay(CoD) prayer qua 7(seven) days delay in filing matrimonial appeal assailing judgment/order dated 18.10.2025 in Matrimonial(Divorce) Case No. 132 of 2019 on the file of learned Family Court.
[3] Adverting to MC petition more particularly paragraph 6 thereat, learned counsel submitted that the time consumed in MC applicant obtaining legal advice and discussion besides manner in which MC applicant is circumstanced caused the delay.
[4] Issue notice to respondent, returnable by 03.02.2026. Dasti notice permitted.
[5] List on 03.02.2026.
JUDGE CHIEF JUSTICE
John Kom
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!