Citation : 2026 Latest Caselaw 1092 Mani
Judgement Date : 23 February, 2026
NINGOM Digitally signed
by NINGOMBAM
BAM VICTORIA
Date: 2026.02.24 Item Nos. 8-17
VICTORIA 10:55:21 +05'30'
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
WP(C) No. 407 of 2022
N.S. Leishiwon & 22 Ors.
...Petitioners
- Versus -
State of Manipur & 867 Ors.
...Respondents
With
CONT.CAS(C) No. 169 of 2022; CONT.CAS(C) No. 83 of 2022;
MC(WP(C)) No. 127 of 2023; MC(WP(C)) No. 145 of 2022;
MC(WP(C)) No. 337 of 2022; MC(WP(C)) No. 527 of 2024;
MC(WP(C)) No. 604 of 2024; WP(C) No. 16 of 2022;
WP(C) No. 866 of 2022
B EF O R E
HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA
ORDER
23-02-2026
Present Mr. H.S. Paonam, learned senior counsel assisted by Mr. S. Gunabanta, learned counsel for the petitioners; Mrs. Ch. Sundari, learned Government Advocate for the State respondents; Mr. S. Biswajit Meitei, learned senior counsel assisted by Mr. W. Sanatomba, learned counsel; Mr. Rendy, learned counsel; Ms. Kh. Maria, learned counsel; and Ms. N. Deepika, learned counsel for the private respondents.
These matters are part heard.
Mrs. Ch. Sundari, learned Government Advocate, submits that there is change of government counsel and some more time may be given for arranging alternate counsel.
In the circumstances, list these cases on 18-03-2026. An endeavor shall be made to dispose of the matters on the next date. Earlier interim order is extended till the next date.
JUDGE Victoria
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!