Citation : 2026 Latest Caselaw 790 Mani
Judgement Date : 17 February, 2026
SHOUGRAKPAM Digitally signed by
SHOUGRAKPAM
IN. 2
DEVANANDA DEVANANDA SINGH
Date: 2026.02.17 13:56:43
SINGH +05'30'
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
WP(C) No. 80 of 2026
Soraisham Shunita Devi ... Petitioner
Vs.
State of Manipur & ors. ... Respondents
B E F O R E
HON'BLE MR. JUSTICE AHANTHEM BIMOL SINGH
O R D E R
17-02-2026
Mr. A. Gautam, learned counsel appeared for the petitioner and Mr. Shyam Sharma, learned GA appeared for the respondents.
It has been submitted by the counsel appearing for the parties that the Leave Encashment amount due payable to the petitioner has been credited to the account of the writ petitioner and as such, the reliefs sought for by the petitioner in the present writ petition has been granted by the respondents.
In view of the above, Mr. A. Gautam, learned counsel appearing for the petitioner prays for closing this writ petition as infructuous.
Recording the submission made by the learned counsel appearing for the parties, the present writ petition is hereby closed as infructuous.
JUDGE
Devananda SHOUGRAKPAM Digitally signed by SHOUGRAKPAM DEVANANDA IN. 3 DEVANANDA SINGH Date: 2026.02.17 14:02:47 SINGH +05'30'
IN THE HIGH COURT OF MANIPUR AT IMPHAL
(Ref:- WP(C) No. 80 of 2026) Soraisham Shunita Devi ... Applicant Vs. State of Manipur & ors. ... Respondents
B E F O R E HON'BLE MR. JUSTICE AHANTHEM BIMOL SINGH
O R D E R
17-02-2026
In view of the order passed today in the connected writ petition, the present application stands closed.
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!