Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Md. Zakir Ahmad vs State Of Manipur
2025 Latest Caselaw 415 Mani

Citation : 2025 Latest Caselaw 415 Mani
Judgement Date : 17 June, 2025

Manipur High Court

Md. Zakir Ahmad vs State Of Manipur on 17 June, 2025

Author: A. Guneshwar Sharma
Bench: A. Guneshwar Sharma
NINGOM Digitally  signed
         by NINGOMBAM
BAM      VICTORIA
         Date: 2025.06.18                                                         Suppl.-1 Item Nos. 1-2
VICTORIA 14:46:55 +05'30'
                                        IN THE HIGH COURT OF MANIPUR
                                                  AT IMPHAL

                                               Crl.Rev.P. No. 9 of 2025

                           Md. Zakir Ahmad.
                                                                                 ...Petitioner
                                                         - Versus -
                           State of Manipur.
                                                                              ...Respondent
                                                      With
                                           MC(Crl.Rev.P.) No. 11 of 2025

                                              B EF O R E
                               HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA

                                                      ORDER

17-06-2025

Heard Mr. L. Seityandra, learned counsel for the petitioner/applicant. By way of present criminal revision petition, the petitioner, who was accused No. 1, was convicted by an order dated 31-05-2025 passed by the learned Special Judge, NDPS, Manipur in Special Trial Case No. 46 of 2019. However, the accused was not present on the day of pronouncement of the judgment and the next date was fixed on 17-06-2025 for hearing of sentence.

By the present petition, the petitioner prays for stay of the proceedings before the Special Court.

Issue notice on the limited question of whether an absconder-convict can prefer a criminal revision petition against the order of conviction prior to passing of the order of sentence.

Mr. Th. Sukumar, learned PP, accepts notice on behalf of the State respondent and prays for two weeks' time for filing a short objection on this limited point.

List these cases on 11-07-2025.

JUDGE Victoria

 
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