Citation : 2026 Latest Caselaw 2849 Mani
Judgement Date : 13 April, 2026
Item Nos. 3-12
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
WP(C) No. 407 of 2022
N.S. Leishiwon & 22 Ors.
...Petitioners
- Versus -
State of Manipur & 867 Ors.
...Respondents
With
CONT.CAS(C) No. 169 of 2022; CONT.CAS(C) No. 83 of 2022;
MC(WP(C)) No. 127 of 2023; MC(WP(C)) No. 145 of 2022;
MC(WP(C)) No. 337 of 2022; MC(WP(C)) No. 527 of 2024;
MC(WP(C)) No. 604 of 2024; WP(C) No. 16 of 2022;
WP(C) No. 866 of 2022
B E F O R E
HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA
ORDER
13-04-2026
Mrs. G. Pushpa, learned counsel representing learned counsel for the
petitioners, submits that the matters may be listed on some other day.
Mr. Th. Vashum, learned Government Advocate appearing on behalf
of the State respondents, has no objection.
List these cases on 20-04-2026.
Interim order, if any, is extended till the next date.
JUDGE
Victoria
NINGOM Digitally by signed
BAM NINGOMBAM VICTORIA VICTORI Date:
2026.04.13 A 13:30:50 +05'30'
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!