Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Thoudam Bhupendra Singh & 33 Ors vs State Of Manipur & 232 Ors
2026 Latest Caselaw 2884 Mani

Citation : 2026 Latest Caselaw 2884 Mani
Judgement Date : 15 April, 2026

[Cites 0, Cited by 0]

Manipur High Court

Thoudam Bhupendra Singh & 33 Ors vs State Of Manipur & 232 Ors on 15 April, 2026

Author: A.Guneshwar Sharma
Bench: A.Guneshwar Sharma
                                                              79-80
              IN THE HIGH COURT OF MANIPUR
                        AT IMPHAL


WP(C) No.619 of 2025 with
MC (WP(C)) No.579 of 2025


Thoudam Bhupendra Singh & 33 Ors            ... Petitioners

                               -Versus-

State of Manipur & 232 Ors                  ... Respondents

BEFORE HON'BLE MR. JUSTICE A.GUNESHWAR SHARMA 15.4.2026 Present Ms.Monomala, leraned Government Advocate on behalf of the State respondents, Mr.H.S.Paonam, learned senior counsel assisted by Mr.S.Gunabanta, and Mr.N.Ibotombi, learned senior counsel assisted by Ms.Jinita, learned counsel, Ms.Gitarani, learned counsel and Mr.Kunjaraj, for some of the private respondents. Learned counsel for the petitioner has been duly informed by learned counsel for the respondents.

It is pointed out that WP(C) No.619 of 2025 is connected with WP(C) No.808 of 2025 and latter was disposed of by learned single Judge of this Court vide order dated 9.2.2026. Vide order dated 11.3.2026, in WA No.9 of 2026, Division Bench, comprising of (Hon'ble Chief Justice M.Sundar and Hon'ble Mr.Justice A.Guneshwar Sharma) stayed the direction passed by learned single Judge in WP(C) No.808 of 2025 with the observation that WP(C) No.619 of 2025 ought to be disposed of as expeditiously as possible.

Since this Court (Justice A.Guneshwar Sharma) was a member of the Division Bench in order dated 11.3.2026 staying order dated 9.2.2026 in WP(C) No.808 of 2025, it would not be proper for this Court to hear WP(C) No.619 of 2025 and connected matters on merit.

In the circumstance, registry is directed to place this matter before the Hon'ble Chief Justice on the administrative side for passing appropriate order for listing before appropriate Bench.

JUDGE

Priyojit

RAJKUMAR Digitally RAJKUMAR signed by

PRIYOJIT PRIYOJIT SINGH Date: 2026.04.17 SINGH 15:17:44 +05'30'

 
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