Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Keisham Meghachandra Singh vs Union Of India & 3 Ors
2026 Latest Caselaw 670 Mani

Citation : 2026 Latest Caselaw 670 Mani
Judgement Date : 13 February, 2026

[Cites 3, Cited by 0]

Manipur High Court

Keisham Meghachandra Singh vs Union Of India & 3 Ors on 13 February, 2026

Author: A. Guneshwar Sharma
Bench: A. Guneshwar Sharma
              Digitally signed by
KHOIROM KHOIROM
BIPINCHAN BIPINCHANDRA
          SINGH                                                                            Item No. 1
DRA SINGH Date: 2026.02.13
          05:34:30 +05'30'
                                          IN THE HIGH COURT OF MANIPUR
                                                    AT IMPHAL
                                                W.P.(C) No. 53 of 2026

                      Keisham Meghachandra Singh
                                                                                       ... Petitioner
                                                         - Versus -

                      Union of India & 3 Ors.
                                                                                    ... Respondents



                                                   B E F O R E
                                     HON'BLE THE CHIEF JUSTICE MR. M. SUNDAR
                                    HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA

                                                     O R D E R

[M. Sundar, CJ] 13.02.2026

[1] Read this in conjunction with and in continuation of earlier

proceedings made in the listing on 05.02.2026.

[2] Today, Mr. Bupenda, learned counsel on record for writ

petitioner is before us (physical Court).

[3] Mr. Tushar Mehta, learned Solicitor General of India is before

this Court on the VC (video conferencing) platform and his instructing

counsel, Mr. O. Ratankumar is present in the physical Court.

[4] Mr. Bupenda, learned counsel for the writ petitioner adverting

to 05.02.2026 proceedings started making submissions inter alia on

justiciability qua order of Hon'ble Governor in a Article 226 drill more

particularly, the order dated 09.02.2025 (Annexure - A/36).

Page 1|2 [5] In captioned writ petition, there are 7 (seven) limbs of

prayers. The last limb is usual residuary prayer. As regards 6 (six) limbs of

prayers, learned counsel very fairly submitted that he is not pressing prayer

for dissolution of the Assembly which is limb - 4 of the prayers or in other

words, sub-paragraph No. (iv) of the prayer paragraph. (To be noted,

prayer paragraph is the paragraph after paragraph No. 65.) This submission

is recorded.

[6] It was also submitted that he is not assailing Article 356

proclamation which was made on 13.02.2025 and thereafter on 07.08.2025.

It was further submitted that consequence qua infraction of Article 174 (1)

has not been prescribed in the Constitution and writ petitioner is not

specifically asking for position ante i.e. ante 09.02.2025.

[7] As this Division Bench has to break for Single Sitting of both

Members of Division Bench (Chief Justice and Justice A. Guneshwar

Sharma), let this matter stand over to 17.02.2026 (Tuesday) for

continuation.

[8] List under the same cause list caption i.e., 'ADJOURNED

ADMISSION' on 17.02.2026 (Tuesday).

                             JUDGE                CHIEF JUSTICE

Bipin


Upload Forthwith



                                                               Page 2|2
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter