Citation : 2025 Latest Caselaw 267 Mani
Judgement Date : 24 February, 2025
SHAMURAILATPAM SUSHIL Digitally signed by SHAMURAILATPAM
SUSHIL SHARMA Page |1
SHARMA Date: 2025.03.06 11:23:11 +05'30'
Item No. 12
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
Review.Pet. No. 14 of 2025
State of Manipur and 3 Others
...Petitioners
- Versus -
Hijam Shantikumar and 5 Others
...Respondents
B EF O R E
HON'BLE THE CHIEF JUSTICE MR. D. KRISHNAKUMAR
ORDER
24.02.2025
Mr. S. Nepolean, learned senior GA assisted by Ms. RK Emily,
learned Deputy Government Advocate, appears for the petitioners.
Learned counsel appearing for the petitioners stated that, in
view of the common judgment and order dated 21.10.2022 passed in
WP(C) No. 524 of 2018 (Shri T. Tungzalian Vs. State of Manipur & Ors.)
and Review Petitions No. 17, 33, 34, 35 of 2017 and review application
filed by the Department to review the order dated 21.10.2022, the said
review petition came to be dismissed and thereafter, the Government
convened a meeting on 25.01.2024 and the following decision was taken :-
"After threadbare discussion, the following decisions were arrived at :
In view of the above facts and circumstances, there is apparently no ground for filing a writ appeal against the Hon'ble Court's common Judgment & Order dated 21.10.2022 passed in WP(C) No. 524 of 2018 (Shri T. Tungzalian Vs. State of Manipur & Ors.) and Review Petitions No. 17, 33, 34, 35 of 2017 as the Page |2
same will amount to praying for restoration of earlier interim orders of the Hon'ble High Court thereby restraining release of 50% of the retirement benefits and 1/3rd of the monthly pension without leave of the Hon'ble High Court and those interim order stands merged with the consent order dated 07-03-2017 passed in the above writ petitions.
Most importantly, the Hon'ble Court vide the above order dated 07-03-2017 has given the liberty to the State to initiate fresh enquiry in terms of the Act and Rules, if so advised and fresh enquiry has been initiated. Therefore, the State Government may kindly proceed with the enquiry which has already been initiated against the persons concerned for which notice have been issued and Show Cause reply have already been submitted within a stipulated period under the Manipur Personal Liability Act, 2006. Therefore, the right of the State Govt. is not foreclosed as liberty is already granted by the Hon'ble High Court.
The meeting ended with a vote of thanks."
Therefore, learned counsel appearing for the petitioner as well
as the respondents have not controverted the aforesaid decision taken by
the Government.
In the light of the above decision taken by the Government,
following review applications came to be dismissed by this Court, there is no
merit in the review petition.
Consequently, the review petition is dismissed.
No order as to cost.
CHIEF JUSTICE
Sushil
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!