Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Ph. Paradeshi Sharma vs Vrs
2026 Latest Caselaw 788 Mani

Citation : 2026 Latest Caselaw 788 Mani
Judgement Date : 17 February, 2026

[Cites 0, Cited by 0]

Manipur High Court

Shri Ph. Paradeshi Sharma vs Vrs on 17 February, 2026

Author: Ahanthem Bimol Singh
Bench: Ahanthem Bimol Singh
Lucy by Lucy
         Digitally signed

      Gurumayum                                                       Item Nos. 16
Gurum Date:
      2026.02.17
                             IN THE HIGH COURT OF MANIPUR
ayum 16:04:55                          AT IMPHAL
      +05'30'


            WP(C) No. 725 of 2018
            Shri Ph. Paradeshi Sharma                             ...Petitioner/s
                Vrs.
            State of Manipur                                   ...Respondent/s

-B E F O R E-

HON'BLE MR. JUSTICE AHANTHEM BIMOL SINGH

17.02.2026

[1] Heard Mr. Juno Rahman, learned counsel appearing for

the petitioner; and Mrs. L. Monomala, learned GA appearing for the

respondent.

[2] At the outset, the learned counsel appearing for the

petitioner submitted that for redressing the grievances raise by the

petitioner in this writ petition, the petitioner has already submitted

a representation dated 04.05.2017 to the Director, Consumer

Affairs, Food and Public Distribution, Government of Manipur

(respondent no. 2) and that the said representation is still pending

for consideration and disposal by the respondent no. 2.

[3] The learned counsel further submitted that the

petitioner will be satisfied for the time being if the present writ

petition is disposed of by directing the respondent no. 2 to consider

the aforesaid representation submitted by the petitioner on its own

Page 1 merit and strictly in terms of the applicable rules and guidelines

and to disposed of the same by the issuing a speaking order within

a stipulated period.

[4] Mrs. L. Monomala, learned GA appearing for the

respondent fairly submitted that as the prayer made on behalf of

the petitioner is confined to the consideration and disposal of the

representation submitted by him, she has no objection in disposing

of this writ petition as prayed for by the learned counsel appearing

for the petitioner. However, the learned GA submitted that the

petitioner may be directed to submit a copy of the said

representation to the respondent no. 2 a fresh as the said

representation was submitted long time back.

[5] Considering the submission made by the learned

counsel appearing for the parties, and on perusal of the record this

Court is of the view that it will be in the interest of justice to issue

the following directions;

(i) The petitioner is directed to submit a fresh copy

of the aforesaid representation dated

04.05.2017 submitted by him to the respondent

no. 2 along with a copy of this order within a

period of one week from today.

Page 2

(ii) In the event of submitting such a

representation by the petitioner within the

period mentioned above, the Director,

Consumer Affairs, Food & Public Distribution,

Government of Manipur is hereby directed to

consider the same on its own merit and strictly

in terms of the applicable rules/ guidelines and

to dispose of the same by issuing a speaking

order.

(iii) It is made clear that the whole process should

be completed with a period of three months

from the date of receipt of a copy of the said

representation along a copy of this order

(iv) The aforesaid direction has been given without

considering the merit raise in this writ petition.

[6] With the aforesaid direction, the present writ petition is

disposed of.

JUDGE

Lucy

Page 3

 
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