Citation : 2026 Latest Caselaw 462 Mani
Judgement Date : 7 February, 2026
Item no. 9-11
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
W.P. (C) No. 51 of 2020 with W.P. (C) No. 1013 of 2019 with
W.P. (C) No. 1072 of 2022
Janthaipou Kamei
... Petitioner
- Versus -
State of Manipur
... Respondent
B E F O R E
HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA
ORDER
07.02.2026
[1] Present Mr. Mayonkui Ngalung, learned counsel for the writ petitioners through VC in W.P. (C) No. 51 of 2020 & W.P. (C) No. 1013 of 2019, Mr. U. Augusta, learned counsel for the petitioner in W.P. (C) No. 1072 of 2022, Mrs. Ch. Sundari, learned GA on behalf of the State respondents and Mr. Julius Riamei, learned counsel along with Ms. Jusrene Risom, learned counsel for some of the private respondent in W.P. (C) No. 51 of 2020 & W.P. (C) No. 1013 of 2019.
[2] The learned counsel for the writ petitioners submits that the matter may be taken up after 1(one) week as he wants to address the Court physically.
[3] List these cases on 17.02.2026.
[4] Earlier interim order is extended till the next date.
JUDGE
Thoiba
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!