Citation : 2026 Latest Caselaw 148 Mani
Judgement Date : 2 February, 2026
Digitally signed by
KHOIROM KHOIROM
BIPINCHAN BIPINCHANDRA
SINGH
DRA SINGH Date: 2026.02.02 Item No. 25 - 28
20:05:47 +05'30'
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
MC(CRL.A.) No. 44 of 2025
Ningthoujam Yaima Singh
... Applicants
- Versus -
State of Manipur
... Respondents
With CRL.A. No. 15 of 2022 with CRL.A. No. 16 of 2022
with MC(CRL.A.) No. 45 of 2025
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] 02.02.2026
Ms. H. Bisheshwari, learned counsel for appellants is before
this Court.
Read this in conjunction with and in continuation of earlier
proceedings.
Both appellants have been taken to 'Jawaharlal Nehru
Institute of Medical Sciences' (JNIMS), Porompat, Imphal East and hospital
reports are before this Court.
Suffice to record that with regard to both appellants, the
hospital has written a report that hospitalization as an in-patient is not
required for the present but further treatment advice has been put in place.
Page 1|2 Mr. S. Nepolean, learned senior advocate instructed by Mrs.
RK. Emily, learned Deputy Government Advocate for State submits that
both appellants will continue to get medical treatment as per medical advice
which will include taking the appellants to JNIMS hospital as and when
required/as per JNIMS advice/report.
Mrs. RK. Emily, learned Deputy Government Advocate
requests for a fortnight's time to bring on Board written objection regarding
suspension of sentence/bail.
Request acceded to.
List a fortnight hence.
List on 16.02.2026.
JUDGE CHIEF JUSTICE
Bipin
Page 2|2
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!