Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Indira Sarangthem vs Athokpam Herojit Singh And 2 Others
2025 Latest Caselaw 392 Mani

Citation : 2025 Latest Caselaw 392 Mani
Judgement Date : 11 June, 2025

Manipur High Court

Indira Sarangthem vs Athokpam Herojit Singh And 2 Others on 11 June, 2025

Author: A. Guneshwar Sharma
Bench: A. Guneshwar Sharma
SHAMURAILATPAM              Digitally signed by
                            SHAMURAILATPAM SUSHIL SHARMA
SUSHIL SHARMA               Date: 2025.06.12 16:55:36 +05'30'

                          IN THE HIGH COURT OF MANIPUR
                                    AT IMPHAL

                             Review. Pet. No. 24 of 2025

                Indira Sarangthem
                                                      Petitioner
                                        Vs.
                Athokpam Herojit Singh and 2 Others

                                                 Respondents

                      Clubbed with MC(WP(C)) No. 66 of 2025
                         With Review. Pet. No. 25 of 2025
                            With WP(C) No. 76 of 2025

                                 BEFORE
         HON'BLE THE CHIEF JUSTICE MR. KEMPAIAH SOMASHEKAR
              HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA

                                          ORDER

(K. Somashekar, C.J.)

11.06.2025

Learned senior counsel Mr. S. Biswajit Meitei for the petitioner

in WP(C) No. 76 of 2025 which is connected with the proceedings of Review.

Pet. No. 24 of 2025, MC(WP(C)) No. 66 of 2025 and Review. Pet. No. 25 of

2025 is present before the court physically. The aforesaid senior counsel in

this matter is seeking some short accommodation on the premises that on

the ongoing situation in the State of Manipur inclusive of Imphal, that he

cannot submit synoptic notes on the parts of the petitioners.

Whereas the learned senior counsel Mr. M. Devananda, for the

respondent No. 3 and similarly, the learned senior counsel Mr. BP Sahu, for

the respondents No. 1 and 2 and whereby both the aforesaid senior counsels

Page | 1 are present before the court physically and submitting and also referring to

the preceding order sheet dated 04.06.2025 that these matters would be

listed on this day for submitting the synoptic notes on the parts of the

petitioners in the aforesaid writ petitions but the learned senior counsel for

the petitioner is seeking some short accommodation on the premises that

the ongoing situation in the State of Manipur and also in further submitting

that these matters may be listed on Monday to submit the synoptic notes,

this submission which is made by the learned senior counsel Mr. BP Sahu

and that submission has been opposed by the learned senior counsel for the

respondent Nos. 1, 2 and 3 respectively.

Whereas the learned senior counsel Mr. M. Devananda for the

respondent No. 3 in the aforesaid proceedings submitting and also referring

the judgment rendered by the Hon'ble Supreme Court of India reported in

(2001) 4 SCC 734 in the case of Vinoy Kumar vs. State of U.P. & Ors.

and particularly referring to paragraph No. 2 that it is specifically made an

observation and also passing order that a person shall have no locus standi

to file a writ petition if he is not personally affected by the impugned order

or his fundamental rights have neither been directly or substantially invaded

nor is there any imminent danger of such rights being invaded or his

acquired interests have been violated ignoring the applicable rules.

Whereas, this writ petition has been filed by the petitioner

making use of provision of Article 226 of the Constitution of India, mere

Page | 2 because filing of this writ petition, it cannot be said that unless hearing the

submission of both the sides relating to the maintainability of the writ

petitions as wherein the learned senior counsel for the respondent No. 3

appraising the submission in respect of the maintainability of the writ petition

as well as the locus standi of this writ proceeding to approach this Court by

referring the aforesaid judgment rendered by the Supreme Court of India.

Similar submission has been made by the learned senior

counsel for the respondents No. 1 and 2/Central Agricultural University (for

short CAU).

This writ petition has been filed by the petitioner by

challenging the order passed by the CAT in OA No. 213 of 2024 dated

31.07.2024, the detail submission made by the learned senior counsel for

the petitioner and so also the detail submission made by the learned senior

counsel for the respondents No. 1, 2 and 3 respectively has been maintained

in the preceding order sheet dated 04.06.2025. Whereas in para 8 it reveals

that the learned senior counsel for the petitioner submitting that he wants

to submit synoptic notes based on the impugned order dated 31.07.2024

inclusive of the service of the respondent No. 3 as a dean after the

superannuation at the age of 65 years.

These all are the submissions which have been made by the

learned senior counsel on the part of the respondents No. 1, 2 and 3

respectively and so also the learned senior counsel for the petitioner in

respect of the aforesaid proceedings, but the learned senior counsel for the

Page | 3 petitioners in these matters seeking some short accommodation to submit

the synoptic notes on their parts for arguments.

The aforesaid writ petition has been connected with the

remaining proceedings which is indicating herein and therefore, keeping in

view the issues in between the petitioner and the respondents respectively

and also the issues in between the petitioner and the respondents

respectively and more importantly the issues of the respondent No. 3, it is

required to be addressed in detail and therefore, keeping in view the

submission made by the learned senior counsel for the respondent No. 3

and equally the submission made by the learned senior counsel for the

respondent No. 1 and respondent No. 2 are concerned it is stated that the

submission in detail has been made by them and therefore, these matters

would be taken as "heard in part".

Subsequently, keeping in view the submission made by the

learned senior counsel for the petitioner and even though on the ongoing

situation in Imphal city, it is deemed appropriate that the submission made

by the learned senior counsel for the petitioner for submitting the synoptic

notes be permitted, but in a given peculiar facts and circumstances are

concerned, it is deemed appropriate that time is to be granted to the counsel

to submit synoptic notes on the parts of the petitioner and copy of the same

shall be furnished to the counsel for the Respondent No. 1, respondent No.

2 and respondent No. 3 well in advance that is, on or before 16th June, 2025.

Page | 4 Whereas, the learned senior counsel for the respondents No.

1 and 2 submitting that even though the matters would be listed on 16 th

June, 2025 but having some personnel inconveniences but in this matter

keeping in view the submission made by the aforesaid counsel for the

respondent Nos. 1 and 2 and more so, the aforesaid counsel has addressed

the arguments on their parts and therefore, heard arguments on the part of

respondents No. 1 and 2 and also inclusive of learned senior counsel for the

respondent No. 3 and also it is stated that the matter has been heard in part

on the parts of the respondents and inclusive of the submission made by the

learned senior counsel for the petitioners but senior counsel for the

petitioners in the aforesaid proceedings seeking some short accommodation

only to submitting the synoptic notes on the aforesaid reasons which is

stated (supra).

Therefore, keeping in view the submission made by the

learned senior counsel for the petitioner and inclusive of the submission

made by the learned senior counsel for the respondent No. 1, respondent

No. 2 and respondent No. 3 respectively which is stated that these matters

would be taken as heard in part.

Accordingly, made an observation.

The aforesaid writ proceeding has to be listed along with the

proceeding in Cont.Cas(C) No. 80 of 2025.

Page | 5 However, in a given peculiar facts and circumstances of these

matters, it is stated that if there is no progress on the parts of the petitioner

to submit the synoptic notes on or before 16th June, 2025, it is stated that

the submission which is made by the learned senior counsel has to be taken

for consideration and proceed in further in the aforesaid proceeding in

accordance with law.

Accordingly, made an observation and also to be stated that if

there is no further arguments on their side and even though the learned

senior counsel for the petitioner has to submit the synoptic notes on their

parts and copy of the same to be furnished to the learned senior counsel for

the respondents No. 1, 2 and 3 respectively and upon the synoptic notes,

the learned senior counsel to be proceeded to submitting in further apart

from the arguments which have been advanced by them and then matters

would be taken as heard on their parts.

Accordingly, made and observation.

Consequently, these matters would be listed on 16.06.2025 for

further arguments if any and submit the synoptic notes on the part of the

petitioners.

                     JUDGE                                CHIEF JUSTICE
Sushil




                                                                         Page | 6
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter