Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Yumkhaibam Gaitri Devi vs Hanglem Ghonideepak
2026 Latest Caselaw 480 Mani

Citation : 2026 Latest Caselaw 480 Mani
Judgement Date : 9 February, 2026

[Cites 0, Cited by 0]

Manipur High Court

Smt. Yumkhaibam Gaitri Devi vs Hanglem Ghonideepak on 9 February, 2026

Author: Ahanthem Bimol Singh
Bench: Ahanthem Bimol Singh
                              Digitally signed by
SHAMURAILATPA SHAMURAILATPAM SUSHIL
M SUSHIL SHARMA SHARMA
                Date: 2026.02.09 17:34:47 +05'30'
                                                                              Sl. Nos. 1-2

                                   IN THE HIGH COURT OF MANIPUR
                                             AT IMPHAL


                                           Mat. App. No. 3 of 2026



                      Smt. Yumkhaibam Gaitri Devi
                                                            Appellant
                                                    Vs.
                      Hanglem Ghonideepak
                                                           Respondent

                               With MC(Mat.App.) No. 3 of 2026


                                        BEFORE
                      HON'BLE THE CHIEF JUSTICE MR. M. SUNDAR
                     HON'BLE MR. JUSTICE AHANTHEM BIMOL SINGH

                                                 ORDER

(Order of the court was made by M. Sundar, CJ)

09.02.2026

[1] Matter mentioned at 2 P.M.

[2] Captioned matter was referred to Mediation by this Court in

and by an order dated 04.02.2026 and a scanned reproduction of this order

is as follows :

[3] In the light of the aforesaid order, more particularly,

paragraphs 8 to 10 thereat, Registry ought not to have listed captioned

matter before Court today. What the Registry has done is plainly incorrect.

[4] Registrar (Judicial) is directed to put up a note/report in this

regard on the administrative side before the Chief Justice inter-alia fixing

the responsibility.

[5] Be that as it may, in the hearing today, Mr. Deepak Prasad

Sahu, learned counsel for appellant/wife and Mr. H.S. Paonam, learned

senior advocate instructed by Ms. Th. Lekhakumari, learned counsel on

record for respondent/husband are before this Court. Both learned counsel,

on instructions from their respective clients, submit that the appellant and

the respondent would go for mediation day after tomorrow.

[6] Therefore, first mediation sitting shall be on 11.02.2026

(Wednesday) at 2 P.M. The venue shall be the same as in the 04.02.2026

order.

[7] Other than rescheduling of the date, all other aspects of

04.02.2026 order (scanned and reproduced supra) will continue to operate.

[8] List the captioned appeal and captioned MC thereat under

cause list captioned 'FOR MEDIATION REPORT' on 10.03.2026.

                      JUDGE                               CHIEF JUSTICE

Sushil
         Upload forthwith




 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter