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

Naorem Nena Devi And Another vs State Of Manipur And 5 Others
2026 Latest Caselaw 2753 Mani

Citation : 2026 Latest Caselaw 2753 Mani
Judgement Date : 10 April, 2026

[Cites 0, Cited by 0]

Manipur High Court

Naorem Nena Devi And Another vs State Of Manipur And 5 Others on 10 April, 2026

Author: A.Guneshwar Sharma
Bench: A.Guneshwar Sharma
                          Digitally signed by
SHAMURAILATPA SHAMURAILATPAM SUSHIL
M SUSHIL SHARMA SHARMA
                Date: 2026.04.10 13:06:40 +05'30'

                                                                               Sl. Nos. 10-24
                                            IN THE HIGH COURT OF MANIPUR
                                                      AT IMPHAL

                                                 WA No. 83 of 2022

                                      Naorem Nena Devi and another

                                                            .....Appellants

                                                Vs.
                                      State of Manipur and 5 others

                                                                  .....Respondents

With MC(WA) No. 108 of 2024 With MC(WA) No. 111 of 2024 With MC(WA) No. 137 of 2022

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)

10.04.2026

[1] Matter mentioned at half past ten.

[2] Mr. M. Rustam, learned counsel for the appellants in WA No. 83 of 2022 and for the petitioners in WP(C) No. 403 of 2022, Mr. I. Amri, learned State Counsel for the respondent No. 1 in WA No. 83 of 2022, Mr. Juno Rahaman, learned counsel for the respondent No. 3 (Dental Council of India) in WA No. 83 of 2022 and Ms. N. Deepika,

learned counsel for the private respondent (respondent No. 6) in WA No. 83 of 2022 are before this Court.

[3] All the afore-referred counsel request for an adjournment citing difficulties for their respective arguing counsel.

[4] This common/joint request for adjournment is acceded to.

[5]           List on 17.07.2026.




              JUDGE                                CHIEF JUSTICE
Sushil





 

 
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