Citation : 2026 Latest Caselaw 1058 Mani
Judgement Date : 21 February, 2026
Item No. 8-9
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
WP(C) No. 154 of 2026 with
MC(WP(C) No. 164 of 2026
Gurumayum Premila Devi
.....Petitioner/s
- Versus -
Brach Manager Induslnd Ltd Singjamei Branch & Anr.
.... Respondent/s
BEFORE HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA
Order
21.02.2026
[1] Heard Mr. Kh. Lupenjit, learned counsel for the petitioner.
[2] It is submitted that the petitioner opened an account bearing No. 100224565702 with Induslnd Bank, Singjamei Branch. However, on the complaint of respondent No. 2 i.e. Station House Officer/Officer-in-Charge, Manpada Police Station, Thane, Maharastra, the petitioner's account has been frozen for the disputed transaction of Rs. 6,000/- (Rupees six thousand). It is submitted that due to freezing of her account, she is not able to operate the same.
[3] Issue notice.
[4] The petitioner is directed to take step to respondents by
speed post and file affidavit of proof of service. [5] The prayer for interim relief will be considered on the appearance on respondent No. 1.
[5] List this case on 08.04.2026.
KH. Digitally signed
by KH. JOSHUA
JUDGE
JOSHUA MARING
Date: 2026.02.21
MARING 14:47:10 +05'30' Kh. Joshua Maring
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!