Citation : 2025 Latest Caselaw 401 Mani
Judgement Date : 12 June, 2025
KHOIROM Digitally
KHOIROM
signed by
Clubbed with
BIPINCHAN SINGH
BIPINCHANDRA
Crl. A. No. 15 of 2022
DRA SINGH Date: 2025.06.12
16:47:47 +05'30'
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
CRL. A. No. 16 of 2022
Ningthoujam Kumar Singh
... Appellant
- Versus -
State of Manipur
... Respondent
B E F O R E
HON'BLE THE CHIEF JUSTICE MR. K. SOMASHEKAR
HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA
O R D E R
[K. Somashekar, CJ] 12.06.2025
Learned counsel for the appellant, Ms. H. Bisheshwari
appears before this Court physically and seeks a short accommodation
on the premises that she is preparing to submit synoptic note referring
to the judgment of conviction order of sentence rendered by the Court
below.
In these matters, learned Public Prosecutor for the
respondent, Mr. S. Nepolean appears before this Court physically.
However, keeping in view of the submission made by the
learned counsel appearing for the appellant, it is deemed appropriate
that these matters would be listed on 24.07.2025.
JUDGE CHIEF JUSTICE
Bipin
Page 1|1
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!