Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Eputhou Marjing Print And ... vs Board Of Secondary Education Manipur & 3 ...
2026 Latest Caselaw 548 Mani

Citation : 2026 Latest Caselaw 548 Mani
Judgement Date : 10 February, 2026

[Cites 0, Cited by 0]

Manipur High Court

M/S Eputhou Marjing Print And ... vs Board Of Secondary Education Manipur & 3 ... on 10 February, 2026

Author: A. Guneshwar Sharma
Bench: A. Guneshwar Sharma
                                                                Item Nos. 47-50

                    IN THE HIGH COURT OF MANIPUR
                              AT IMPHAL

                               WP(C) No. 970 of 2025

       M/S Eputhou Marjing Print and Advertising.
                                                          ...Petitioner
                                       - Versus -
       Board of Secondary Education Manipur & 3 Ors.
                                                  ...Respondents
                                 With
                      MC(WP(C)) No. 111 of 2026
                      MC(WP(C)) No. 895 of 2025
                      MC(WP(C)) No. 920 of 2025

                          B EF O R E
           HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA

                                    ORDER

10-02-2026

[1] Ms. Chunthanlu Khumba, learned counsel for the applicant in

MC(WP(C)) No. 111 of 2026, made an oral prayer that in para 11 of the 1st

line of the application, instead of clause 5.6, it may be corrected as clause

5.7.

[2] Oral prayer is allowed. She is permitted to make necessary

correction in the case file.

[3] By the present application, the applicant prays for deleting as

respondent No. 4 in WP(C) No. 970 of 2025 and also prays for directing

BOSEM to return the earnest money deposited by L2/applicant.

[4]       Issue notice.

[5]       Mr. A. Jagjit, learned counsel, accepts notice on behalf of

respondent Nos. 1 & 2; Ms. Nikita M., learned counsel, accepts notice on

behalf of respondent No. 3 (L3); and Ms. Malemleima H., learned counsel

assisting Mr. H.S. Paonam, learned senior counsel, accepts notice on behalf

of respondent No. 4 (L1).

[6] Learned counsel for the respondents prays for two weeks' time for

filing reply to MC(WP(C)) No. 111 of 2026.

[7] Pleadings in the main petition shall be completed on or before the

next date.

[8] List these cases on 25-02-2026.





                                                         JUDGE

 Victoria




NINGOM Digitally  signed
         by NINGOMBAM
BAM      VICTORIA
         Date: 2026.02.11
VICTORIA 10:39:28 +05'30'





 

 
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