Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Rajkumar Maipaksana vs National Investigation Agency (Nia)
2026 Latest Caselaw 1077 Mani

Citation : 2026 Latest Caselaw 1077 Mani
Judgement Date : 23 February, 2026

[Cites 5, Cited by 0]

Manipur High Court

Shri Rajkumar Maipaksana vs National Investigation Agency (Nia) on 23 February, 2026

Author: A. Bimol Singh
Bench: A. Bimol Singh
              Digitally signed by
KHOIROM KHOIROM
BIPINCHAN BIPINCHANDRA
          SINGH                                                            Item No. 1 (Supplementary)
DRA SINGH Date: 2026.02.23
          18:49:06 +05'30'
                                         IN THE HIGH COURT OF MANIPUR
                                                   AT IMPHAL


                                                CRL. A. No. 7 of 2026

                      Shri Rajkumar Maipaksana, aged about 20
                      years, S/o RK. Gourasana, a resident of
                      Champa Nagar Makha Leikai, Jiribam District,
                      Manipur - 795116.
                                                                                      ... Appellant
                                                       - Versus -

                      National Investigation Agency (NIA), Imphal
                      Branch, Lamphel, Imphal West District,
                      Manipur.
                                                                                   ... Respondent




                                                  B E F O R E
                                    HON'BLE THE CHIEF JUSTICE MR. M. SUNDAR
                                      HON'BLE MR. JUSTICE A. BIMOL SINGH


                                                    O R D E R

[M. Sundar, CJ]

23.02.2026

[1] Captioned criminal appeal (Crl. A.) is a statutory appeal

under Section 21 of the 'National Investigation Agency Act, 2008 (34 of

2028)' {hereinafter 'NIA' for convenience}.

[2] Ms. G. Pushpa, learned counsel for appellant who is before

this Court submits that captioned appeal is directed against a 'bail

rejection order dated 23.01.2026 made in Cril. Misc. (B) Case No. 433 of

2025' on the file of 'Court of Special Judge (NIA), Special Court - I,

Page 1|5 Manipur' ['impugned order' and 'said NIA Court' both for the sake of

clarity].

[3]          Issue notice.

[4]          Mr. Nongdamba, learned counsel accepts notice for lone

respondent i.e., NIA, Imphal Branch, Lamphel, Imphal West District,

Manipur and learned Deputy Solicitor General of India (DSGI) and learned

senior counsel Mr. Kh. Samarjit appears on his behalf.

[5] Short facts are that the appellant was arrested on

16.05.2025 for alleged occurrence on 07.11.2024; that a FIR bearing

reference No. 80(11)2024 JBM-PS dated 08.11.2024 on the file of Jiribam

Police Station, Jiribam District for alleged offence under Sections

103(2)/64(1)/324(5)/331(4)/3(5) BNS, Section 25(1-A) Arms Act and

Section 20 of UA (P) Act has been lodged qua alleged occurrence; that

the case is now in said NIA Court; that the appellant moved a bail

application vide Cril. Misc. (B) Case No. 433 of 2025 (filed on 06.12.2025

vide CNR No. MNIE010023842025); that the bail application came to be

rejected by the said NIA Court vide impugned order; that assailing the

impugned order, captioned statutory appeal under Section 21 of the NIA

has been filed.

[6] When the matter was taken up, it came to light that final

report/charge sheet has been filed on 04.11.2025 and the matter is now

scheduled to be next listed day after tomorrow (25.02.2026) in the said

NIA Court for charge consideration / charge framing. In the impugned

order, Ld. Judge of said NIA Court has held (particularly vide paragraph

Page 2|5 No. 12) that grant of bail at this stage is not possible on the ground that

the question as to whether the alleged offence mentioned in the charge

sheet are attracted will have to be considered at the time of charge

consideration i.e. framing of charge.

[7] In the aforesaid scenario, main criminal appeal was taken

up with the consent of both sides.

[8] Learned senior counsel for appellant and learned DSGI very

fairly consented to have the matter remanded to the said NIA Court for

consideration of appellant's afore-referred bail application afresh after

charge consideration/charge framing and Ms. G. Pushpa, learned counsel

for appellant also fairly agreed to this course.

[9] In the light of the narrative thus far, the following consent

order is made:

(a) The impugned order dated 23.01.2026 made in Cril.

Misc. (B) Case No. 433 of 2025 on the file of Court

of Special Judge (NIA), Special Court - I, Manipur

is set aside without expressing any opinion on

merits, solely for the purpose of facilitating

consideration of bail application afresh (post charge

consideration / framing of charge);

(b) It is made clear that setting aside of the impugned

order will only revert the appellant to the position

ante i.e., position prior to the impugned order and

Page 3|5 it shall not be construed as grant of bail by this

Court;

(c) Though obvious it is made clear that this Court has

not expressed any view or opinion on the merits of

the matter and all questions are left open for the

said NIA Court to consider the bail application

afresh on its own merits and in accordance with

law;

(d) The said NIA Court i.e. Court of Special Judge (NIA)

Special Court - I, Manipur shall take up the

appellant's bail application in Cril. Misc.(B) Case No.

433 of 2025 (filed on 06.12.2025 vide CNR No.

MNIE010023842025) after charge

consideration/framing of charge either on

25.02.2026 or any other date when charge

consideration is made / charges are framed,

consider the bail application afresh and pass an

order on its own merits and in accordance with law

obviously after giving an opportunity to respondent

NIA and such consideration of bail application in

Cril. Misc.(B) Case No. 433 of 2025 2025 (filed on

06.12.2025 vide CNR No. MNIE010023842025)

shall be (on its own merits in accordance with law)

untrammeled by setting aside of the impugned

Page 4|5 order vide instant order which has been done by

counsel solely for the purpose of facilitating the de

novo legal drill;

(e) We request the said NIA Court to decide charge

consideration/framing of charges as well as the bail

application afresh as expeditiously as the official

business of the Court would permit;

(f) As regards injury for the appellant and the appellant

being taken into Jawaharlal Nehru Institute of

Medical Sciences (JNIMS), Porompat on 13.02.2026

and being advised for MRI, said NIA Court shall look

into the matter on 25.02.2026 and give necessary

directions (if required) at the discretion of said NIA

Court.

[10] Captioned criminal appeal disposed of in the aforesaid

manner with observations and directives as above. There shall be no order

as to costs.

                           JUDGE                 CHIEF JUSTICE

FR/NFR

Bipin




                                                             Page 5|5
 

 
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