Citation : 2026 Latest Caselaw 303 Mani
Judgement Date : 4 February, 2026
Digitally signed by
KHOIROM KHOIROM
BIPINCHAN BIPINCHANDRA
SINGH Item No. 14 - 15
DRA SINGH Date: 2026.02.04
17:40:12 +05'30'
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
W.A. No. 26 of 2025
State of Manipur & Anr.
... Appellants
- Versus -
Chingangbam Pateshori Devi & Anr.
... Respondents
With
MC(WA) No. 60 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] 04.02.2026
[1] Captioned matter is listed under the cause list caption 'For
referral to the spl. mediation drive-mediation 'For the Nation 2.0''.
[2] Mr. I. Amri, learned counsel for State appellants; Mr. M.
Rustam, learned counsel for the respondent No. 1 and Mr. S. Suresh,
learned counsel for respondent No. 2 are before this Court.
[3] It prima facie comes to light that elements of settlement exist
and therefore, captioned matter is referred to mediation by the Mediation
Centre under the aegis of Manipur High Court Legal Services Authority.
[4] The first sitting of mediation shall be on 11.02.2026
(Wednesday) at 02:00 p.m., the venue shall be Mediation Centre situate in
the High Court campus.
Page 1|2 [5] Both the learned counsel before this Court submit that
respondent Nos. 1 & 2 and an officer on behalf of the appellants with
mandate to take decision in the mediation proceedings itself will be present
on the afore-referred date, time and venue without insisting on separate
hearing notice/s.
[6] We requisition a mediation report from the Mediation Centre
within 6 (six) weeks therefrom i.e. on or before 25.03.2026.
[7] List under the caption 'For Mediation Report' on 30.03.2026.
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!