Citation : 2026 Latest Caselaw 2399 Mani
Judgement Date : 2 April, 2026
SHAMURAILATPA Digitally signed by
SHAMURAILATPAM SUSHIL
M SUSHIL SHARMA
Date: 2026.04.03 12:50:51
SHARMA +05'30'
Sl. Nos. 1-11
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
MC(Review.Pet.) No. 2 of 2026
State of Manipur and 7 others
Applicants
Vs.
Pheiroijam Heramani and 16 others
Respondents
With MC(Review. Pet.) No. 27 of 2025
With MC(Review.Pet.) No. 28 of 2025
With MC(Review.Pet.) No. 29 of 2025
With MC(Review. Pet.) No. 3 of 2026
With Review.Pet. No. 33 of 2025
With Review. Pet. No. 34 of 2025
With Review. Pet. No. 35 of 2025
With Review. Pet. No. 37 of 2025
With Review. Pet. No. 38 of 2025
With Review. Pet. No. 39 of 2025
BEFORE
HON'BLE THE CHIEF JUSTICE MR. M. SUNDAR
HON'BLE MR. JUSTICE A.GUNESHWAR SHARMA
ORDER
(Order of the court was made by M. Sundar, CJ)
02.04.2026 [1] Read this in conjunction with and in continuation of earlier
proceedings, more particularly, the proceedings made in the previous
listing on 13.03.2026.
[2] In the hearing today, Mr. Lenin Hijam, learned senior
counsel and learned Advocate General for State of Manipur instructed by
Mr. O. Ratan Kumar, learned State Counsel, Mr. HS Paonam, learned
senior counsel instructed by Mr. A. Arunkumar, learned counsel on
record, Mr. S. Biswajit Meitei, learned senior counsel instructed by Mr.
W. Sanatomba Meitei, learned counsel on record, Mr. Ch. Momon,
learned counsel for State Election Commission (State of Manipur) are
before us in the physical court and Mr. Kartikay Agrawal, learned counsel
from the office of the learned Attorney General for India is before us on
the Video Conferencing (V.C.) platform.
[3] Adverting to earlier proceedings made in the previous
listing on 13.03.2026, all the learned senior counsel and counsel before
us submitted that a pre-hearing conference was held and another sitting
is scheduled to be held in Delhi on Sunday i.e., 05.04.2026. All the
learned senior counsel and learned counsel submitted that it would be
desirable to have the captioned matters listed on 16.04.2026.
[4] Be that as it may, paragraph 5 of proceedings made in the
previous listing on 13.03.2026 reads as follows :
'[5] Adverting to paragraph 5 of our earlier proceedings, Mr. Ch. Momon, learned counsel for State Election Commission (State of Manipur) submitted that the office of State Election Commissioner is lying vacant. This Court finds that State Election Commission has to be constituted by the Government. This is vide Section 98 of 'the Manipur Panchayati Raj Act, 1994 (26 of 1994)' (hereinafter 'said Act' for the sake of brevity), 'Government' is defined vide Section 2(g) of said Act and it is 'State Government of Manipur'. Learned Attorney General and Learned Advocate General fairly submitted that they will play necessary advisory roles qua appointment of State Election Commissioner.'
[5] Adverting to afore-referred paragraph 5, learned Advocate
General, on instructions, submitted that the needful is being done, the
exercise is being taken forward and he is hopeful of having the exercise
completed at the earliest.
[6] In the light of the narrative thus far, list the captioned
matter before this Special Division Bench on 16.04.2026 at 2:00 P.M.
JUDGE 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!