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

State Of Manipur & 7 Ors vs Pheiroijam Heramani & 16 Ors
2026 Latest Caselaw 2930 Mani

Citation : 2026 Latest Caselaw 2930 Mani
Judgement Date : 16 April, 2026

[Cites 5, Cited by 0]

Manipur High Court

State Of Manipur & 7 Ors vs Pheiroijam Heramani & 16 Ors on 16 April, 2026

Author: A. Guneshwar Sharma
Bench: A. Guneshwar Sharma
KHOIROM Digitally
          KHOIROM
                   signed by


BIPINCHAN BIPINCHANDRA                                                      Item No. 2 - 12
          SINGH

DRA SINGH Date: 2026.04.17
          06:40:33 +05'30'
                                    IN THE HIGH COURT OF MANIPUR
                                              AT IMPHAL
                                     MC(REVIEW PET.) No. 2 of 2026

                   State of Manipur & 7 Ors.
                                                                          ... Applicants
                                                 - Versus -

                   Pheiroijam Heramani & 16 Ors.
                                                                       ... 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


                                               O R D E R

[M. Sundar, CJ]

16.04.2026

[1] Mr. R. Venkataramani, learned Attorney General for

India instructed by Mr. Kartikay Agrawal, learned counsel, Mr. Lenin

Hijam, learned Advocate General of Manipur instructed by Mr. O.

Ratankumar, learned State counsel, Mr. Dimalkumar Haobam,

learned State counsel, Mr. I. Amri, learned State counsel, Ms.

Page 1|8 Sharmila Rahman, learned State counsel, Mr. S. Chittaranjan,

learned Additional Advocate General of Manipur for State of Manipur

and Mr. Ch. Momon, learned standing counsel for State Election

Commissioner, Manipur are before this Court (Physical Court).

[2] Mr. HS. Paonam, learned senior counsel instructed by

Mr. A. Arunkumar, learned counsel on record for respondent Nos. 1,

2, 3 & 6 in Review Petition No. 33 of 2025, Ms. Ayangleima, learned

counsel on record for respondent Nos. 11 to 17 in Review Petition

No. 33 of 2025 and Mr. S. Biswajit, learned senior counsel instructed

by Mr. Sanatomba, learned counsel on record and Mr. H.

Pravirkumar, learned counsel on record for petitioners in Review

Petition No. 37 of 2025, Review Petition No. 38 of 2025 and Review

Petition No. 39 of 2025 are before this Court (Physical Court).

[3] Learned Attorney General for India continued and

concluded his submissions.

[4] The following 2 (two) points which are relevant to legal

drill at hand emerge:

(i) there is an amendment to 'Manipur Panchayati

Raj Act, 1994 (26 of 1994)' ('said Act' for the

sake of brevity and convenience). In and vide

this amendment 30 Sections i.e., Sections 110 to

139 have been added to the said Act and the

same have been slotted under Chapter - VI.

Page 2|8 These 30 Sections kicked in i.e. came into force

on or from 22.02.2023;

(ii) adverting to our earlier proceedings made in the

listing on 13.03.2026, more particularly

paragraph No. 5 thereat, learned Attorney

General for India on instructions submitted that

State Election Commissioner has since been

appointed vide an order dated 15.04.2024

bearing reference No. Com-3/2/2026/SEC-LAW.

A scanned reproduction of this order placed

before this Court is as follows:

Page 3|8 [5] The following 3(three) points unfurled in the hearing:

(i) as regards MC(REVIEW PET.) No. 2 of 2026 taken

out by State, learned Advocate General of

Manipur on instructions submitted that in limb No.

(iii) of the prayer the expression 'till the conduct

of fresh election' is not being pressed and that

the same can be treated as deleted. This

submission is recorded and MC(REVIEW PET.) No.

2 of 2026 will now be considered on this basis;

(ii) adverting to sub-paragraph No. (x) of paragraph

No. 64 of order dated 29.08.2025 (order sought

to be reviewed), it was submitted by Mr. Ch.

Momon, learned standing counsel for State

Election Commissioner, Manipur that election for

local bodies will positively be conducted within 6

(six) months from today i.e. on or before

16.10.2026. In this regard, it was further

submitted by learned standing counsel that

elections will be so conducted as per amended

said Act more particularly the amendment qua

tiers (3 tiers). It was also submitted by learned

standing counsel for State Election Commissioner,

Page 4|8 Manipur that determination of elected members

as per Section 99 of the said Act would be done

on the basis of 2011 Census. This submission

made on instructions by learned standing counsel

for State Election Commissioner, Manipur is

recorded as a undertaking given to this Court. Be

that as it may, learned standing counsel

volunteered to file an affidavit of undertaking in

this regard;

(iii) adverting to sub-paragraph No. (xi) of paragraph

No. 64 of the order that is sought to be reviewed

i.e. common order dated 29.08.2025 in W.A. No.

of 2024, learned Attorney General for India

submitted on instructions that as regards the

liberty given to State Government qua

appointment of Administrative Committees for

Gram Panchayats and Administrators for Zilla

Parishads inter-alia vide Sections 22 and 92

respectively of said Act, the State Government has

embarked upon the exercise and would complete

the exercise as expeditiously as possible.

Page 5|8 [6] As regards other aspects of the matter, adverting to

proceedings made on 15.12.2025, more particularly Paragraph No.

4 thereat, it was submitted by learned Attorney General for India

that though it was earlier submitted that the review is confined to

four Sub-paragraphs of Paragraph No. 64 namely, sub-paragraph

Nos. (viii) to (xi), it is now confined to sub-paragraph No. (x) besides

touching upon sub-paragraph No. (xi) which read as follows:

'[64] In view of the above findings, observations and directions, we hold and direct as follows:

i) ..............................................................................

............................................................................. ............................................................................. .............................................................................

ix) .............................................................................

x) The State Govt. is directed to conduct fresh election within a period of 6 months.

xi) Till the next election is conducted as directed in para

(x) above, the State Govt. is at liberty to appoint fresh Administrative Committee for the Gram Panchayat and Administrator for Zilla Parishad in terms of the provisions of Section 22, Section 92 and Section 109 of the Manipur Panchayati Raj, Act 1994 for a period not exceeding 6 months.'

[7] After conclusion of submissions of learned Attorney

General for India and Mr. Ch. Momon, learned standing counsel for

State Election Commissioner, Manipur, Mr. HS. Paonam, learned

senior counsel instructed by Mr. A. Arunkumar, learned counsel on

Page 6|8 record very fairly submitted that with regard to conduct of elections

to local bodies within 6 (six) months from today about which there

is allusion elsewhere supra in this order, he is on the same page and

he supports the submissions made by learned standing counsel for

State Election Commissioner, Manipur and this submission is

recorded. To be noted, in this regard, Mr. S. Biswajit, learned senior

counsel instructed by Mr. Sanatomba, learned counsel on record

submitted that he also supports the submissions made by Mr. Ch.

Momon, learned standing counsel for State Election Commissioner,

Manipur and this submission is also recorded.

[8] Mr. HS. Paonam, learned senior counsel submitted that

with regard to the liberty given to State Government vide Sub-

paragraph No. (xi) of Paragraph No. 64 of the order sought to be

reviewed and the exercise which State Government has embarked

upon, he has some submissions to be made. Be that as it may,

learned senior counsel submitted that the review itself is not

maintainable and pressed into service oft quoted, celebrated

'Padma Sundara Rao & Ors. -vs- State of Tamil Nadu & Ors.'

[(2002) 3 SCC 533] and adverted to paragraph 15 thereat

regarding cases on issues and as to when cases on issues which is a

construction principle can be supplied by Court. 'Inderchand Jain

-vs- Motilal' [(2009) 14 SCC 663] was also relied upon and

Page 7|8 paragraph 33 thereat was adverted to five principles propounded by

Hon'ble Supreme Court regarding review jurisdiction.

[9] Thereafter the learned senior counsel expressed

difficulty at his end in continuing submissions today/tomorrow and

requested for rescheduling the captioned matter to another date.

[10] In the next listing, the affidavit alluded to supra in this

order shall be filed by Mr. Ch. Momon, learned standing counsel for

State Election Commissioner, Manipur and Mr. HS Paonam, learned

senior counsel will continue and conclude his submissions followed

by Mr. S. Biswajit, learned senior counsel and reply, if any, on behalf

of State.

[11] List under cause list caption 'PART HEARD' on

28.04.2026.

                           JUDGE                      CHIEF JUSTICE

Bipin




                                                           Page 8|8
 

 
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