Citation : 2026 Latest Caselaw 600 Mani
Judgement Date : 12 February, 2026
SHOUGRAKPAM Digitally signed by
SHOUGRAKPAM
IN. 18 to 20
DEVANANDA DEVANANDA SINGH
Date: 2026.02.12 13:57:30
SINGH +05'30'
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
RFA No. 4 of 2018
Lohrii Athia ... Appellant
Vs.
M. Tombi @ Tombiraj Singh ... Respondent
With
RFA No. 5 of 2018 &
RFA No. 6 of 2018
B E F O R E
HON'BLE MR. JUSTICE AHANTH EM BIMOL SINGH
O R D E R
12-02-2026
Mr. Trimalchandra, learned counsel appearing for the appellants prays for taking up this matter after three weeks citing personal inconvenience.
Mr. N. Biren, learned counsel appearing for the respondent has no objection.
As prayed for, list these cases again on 06-04-2026.
JUDGE
Devananda
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!