Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M. Sule vs Vrs
2026 Latest Caselaw 2507 Mani

Citation : 2026 Latest Caselaw 2507 Mani
Judgement Date : 6 April, 2026

[Cites 0, Cited by 0]

Manipur High Court

M. Sule vs Vrs on 6 April, 2026

Author: Ahanthem Bimol Singh
Bench: Ahanthem Bimol Singh
LAISHRA Digitally signed
         by LAISHRAM
M        DHAKESHORI
DHAKESH DEVI
         Date: 2026.04.07
                                                                                Item Nos. 83-85
ORI DEVI 12:45:40 +05'30'            IN THE HIGH COURT OF MANIPUR
                                               AT IMPHAL

                    MC(Cont.Cas(C)) No. 18 of 2026
                    M. Sule                                            ...Applicant/s
                        Vrs.
                    M. Harekrishna & 8 ors.                             ...Respondent/s

With Cont.Cas(C) No. 140 of 2022 MC(Cont.Cas(C)) No. 175 of 2022

-B E F O R E-

HON'BLE MR. JUSTICE AHANTHEM BIMOL SINGH

06.04.2026

Mr. L. Raju, learned counsel appeared for the petitioner ;

Mrs. I. Bimola, learned counsel appeared for respondent Nos. 1 & 4; Mr.

Gyananda, learned counsel appeared for respondent Nos. 3 & 5 and Md.

Fakharuddin, learned counsel appeared for respondent No. 2.

The connected Misc. application registered as

MC(Cont.Cas(C)) No. 18 of 2026 has been filed for impleading the

following officers as respondent Nos. 6 to 9 :-

i) Shri Lamgin Singsit, Treasury Officer (Senapati)

ii) Rebek Lalparvul, Treasury Officer (Sadar Hills)

iii) Biju Keisham, Treasury Officer (Chandel)

iv) Lucy Haokip Luthang, Treasury Officer (Churachandpur)

Page 1 It has been submitted by the learned counsel appearing

for the petitioner that impleadment of the above named four officers

are necessary as they are the concerned officers who are to comply

with the direction given by this Court.

In view of the above, let notice be issued upon the above

named four officers, returnable within three weeks.

Writ petitioner is to take steps for service of notice upon

the above named four officers by way of speed post service. Steps

should be taken within one week and Petitioner is to file an affidavit

showing proof of service of such notice.

List these cases again on 18-05-2026.

JUDGE

Dhakeshori

Page 2

 
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