Citation : 2026 Latest Caselaw 226 Mani
Judgement Date : 3 February, 2026
Suppl. 2 Item No. 4-5
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
WP(C) No. 86 of 2026 with
MC(WP(C) No. 93 of 2026
KS. Ngaranmi
.....Petitioner/s
- Versus -
State of Manipur & 3 Ors.
.... Respondent/s
BEFORE HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA
Order
03.02.2026
[1] Heard Mr. S. Rupachandra, learned senior counsel assisted by Mr. Shahidur Rahman, learned counsel for the petitioner. [2] The petitioner who is a bidder applied in 8 (eight) of the 10 (ten) NITs floated by the Executive Engineer, Ukhrul Division PWD. In NIT dated 28.03.2025 for construction of Rigid Pavement with Thin White Topping in Ukhrul District HQ roads. (SH:- Improvement of road from District HQ ground NH-102A to BRTF Junction NH-202), the respondent No. 4 has been given the acceptance vide letter dated 10.06.2025 issued by the Executive Engineer, Ukhrul Division, PWD, Manipur. The petitioner is challenging this acceptance letter dated 10.06.2025 on the ground that respondent No. 4 has quoted below - 31.97% below the estimated cost. It is submitted that the 7 (seven) NITs to which the petitioner applied for and as per the information uploaded in the website of the department on 27.01.2026, the bid tenders are to be opened.
[3] The substantive prayer in the writ petition is to set aside the acceptance letter dated 10.06.2025 given to respondent No. 4 and also for a direction to complete bid process in the remaining items.
[4] Learned senior counsel for the petitioner also prays for an interim relief of staying the acceptance letter dated 10.06.2025 issued by the Executive Engineer, Ukhrul Division, PWD.
[5] Issue notice.
[6] Mr. S. Niranjan, learned G.A. accepts notice on behalf of
respondent Nos. 1, 2 & 3.
[7] Petitioner is directed to take step to respondent No. 4 by
dasti and file affidavit of proof of service. [8] Learned G.A. submits that since the acceptance letter is dated 10.06.2025, the prayer for interim relief may be considered on appearance of respondent No. 4. It is submitted that he may be given some time to take instruction as the acceptance letter was issued on 10.06.2025 [9] This Court has perused the materials on record. The prayer for interim relief will be considered on the appearance of respondent No. 4.
[10] List this case on 18.02.2026.
JUDGE
Kh. Joshua Maring
KH. Digitally signed
by KH. JOSHUA
JOSHUA MARING
Date: 2026.02.05
MARING 10:27:18 +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!