Citation : 2026 Latest Caselaw 614 Mani
Judgement Date : 12 February, 2026
SHOUGRAKPAM Digitally signed by IN. 39 to 44
SHOUGRAKPAM
DEVANANDA DEVANANDA SINGH
Date: 2026.02.12 13:53:21
SINGH +05'30'
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
WP(C) No. 113 of 2025
Aribam Reena Devi ... Petitioner
Vs.
State of Manipur & anr. ... Respondents
With
Cont. Case (C) No. 114 of 2024;
MC(Cont. Case (C)) No. 79 of 2025;
MC(WP(C)) No. 112 of 2025;
MC(WP(C)) No. 404 of 2024 &
WP(C) No. 468 of 2024
B E F O R E
HON'BLE MR. JUSTICE AHANTH EM BIMOL SINGH
O R D E R
12-02-2026
Mrs. G. Pushpa, learned counsel representing the learned counsel appearing for the petitioner seeks adjournment of hearing of these cases citing personal inconvenience on the part of the conducting counsel.
Mr. Shyam Sharma, learned GA appearing for the respondent has no objection.
As prayed for, list these cases again on 12-03-2026.
Earlier interim order shall continue till the next date.
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!