Citation : 2026 Latest Caselaw 1070 Mani
Judgement Date : 21 February, 2026
Item no. 17 & 18
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
Crl. Rev. P. No. 5 of 2025 with
MC(Crl. Rev.P.) No. 7 of 2025
Thangkihel Kipgen @ Thangboi
... Petitioner
- Versus -
State of Manipur and Anr.
... Respondents
B E F O R E
HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA
ORDER
21.02.2026
[1] Present Mr. L. Sevananda, learned counsel for the petitioner.
[2] Mr. H. Samarjit, learned PP assisted by Mr. W. Niranjit, learned Dy. GA on behalf of the State respondents submits that counter affidavit has been sent for vetting & signature and he may be able to file within 3(three) days.
[3] The learned counsel for the petitioner opposes the time seeking of filing counter affidavit by the State respondents as this matter is pending since, 21.04.2025 and cannot be proceeded without filing counter affidavit.
[4] One last opportunity is granted to the State respondents to file counter affidavit.
[5] List these cases on 12.03.2026.
JUDGE
Thoiba
KABORAMBA Digitally signed by KABORAMBAM LARSON
M LARSON Date: 2026.02.21 14:47:59 +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!