Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Km. Huidrom Bimoti Devi vs Smt. Huidrom Bijenti Devi
2026 Latest Caselaw 893 Mani

Citation : 2026 Latest Caselaw 893 Mani
Judgement Date : 19 February, 2026

[Cites 3, Cited by 0]

Manipur High Court

Km. Huidrom Bimoti Devi vs Smt. Huidrom Bijenti Devi on 19 February, 2026

Author: Ahanthem Bimol Singh
Bench: Ahanthem Bimol Singh
                                                         1

             Digitally signed by
JOHN      JOHN TELEN KOM
TELEN KOM Date: 2026.02.19
          18:15:37 +05'30'                                                          Sl. No. 1(Suppl)

                                       IN THE HIGH COURT OF MANIPUR
                                                 AT IMPHAL

                                              Mat. App. No.6 of 2026
                    Km. Huidrom Bimoti Devi, aged about 45 years, D/O Late H.
                    Gyanesor Singh, resident of Moirangkhom Sougaijam Leirak, PO
                    & PS Imphal, District Imphal West, Manipur.
                                                                                        Appellant
                             Vs.
                 1. Smt. Huidrom Bijenti Devi, aged about 48 years, W/O
                    Loukrakpam Kiran Singh, resident of Singjamei Mayengbam
                    Leikai, PO & PS Singjamei, District Imphal West, Manipur.
                 2. Shri Huidrom Naresh Singh, aged about 44 years, S/O Late H.
                    Gyanesor Singh, resident of Moirangkhom Sougaijam Leirak, PO
                    & PS Imphal, District, Imphal West, Manipur
                 3. Smt. Huidrom Garina Devi, aged about 37 years, W/O
                    Naoroibam Robi Singh, resident of Heingang Panthoibi Leikai,
                    PO Mantripukhri, PS Heingang, District Imphal East, Manipur.
                                                                                    Respondents

BEFORE HON'BLE THE CHIEF JUSTICE MR. M. SUNDAR HON'BLE MR. JUSTICE AHANTHEM BIMOL SINGH

(ORDER) s

(Order of the Court was made by M. Sundar, CJ)

19.02.2026.

[1] After some arguments, Mr. TH. Kunjaraj Singh, learned counsel

on record for the sole appellant sought leave of this Court to withdraw

captioned appeal but made a plea to preserve all the rights and contentions

of the sole appellant to file another suit in the jurisdictional Family Court

seeking declaration qua State and other Governmental authorities who may

be necessary for appellant to get Family Pension vide office memorandum

dated 17.05.2011 made by Government of Manipur Secretariat: Finance

Department (Pay Implementation Cell) read with a corrigendum dated

27.06.2011.

[2] A scanned reproduction of the endorsement made by learned

counsel on record for sole appellant in the case file is as follows:

[3] Though it is a case of withdrawal, we deem it appropriate to

write that withdrawal became necessary inter-alia owing to Section 35 of the

Specific Relief Act, 1963 ('sad Act') which makes it clear that a declaration

qua Chapter VI of said Act (captioned 'Declaratory Decree') is binding only

on the parties to the suit. In the case on hand, State/Governmental

authorities concerned are not party/parties to the suit. To be noted, there is

no dispute that the sole appellant filed the suit being

Matrimonial(Declaration) Suit No. 7 of 2025 CNR: MNIW05-000312-2025 on

the file of the Family Court Manipur at Lamphelpat Imphal solely for the

purpose of claiming family pension qua her late father, Mr. Huidrom

Gyanesor Singh who was a Government employee/Government servant and

who was working as Superintendent under the Deputy Director of Industries,

Department of Industries, Government of Manipur, retired from service on

30.06.2010 and died 01.05.2023.

[4] If the sole appellant files a suit seeking declaration regarding

afore-referred subject matter arraying State/instrumentalities of

State/Government authorities concerned qua family pension vide afore-

referred office memorandum and corrigendum thereat, the same shall be

entertained by the jurisdictional Family Court and for this purpose, we make

it clear that such a suit, if filed will not be hit by res-judicata vide section 11

of the Code Civil Procedure 1908 (CPC) as it would not be 'suit between the

same parties'. However, the suit will be examined/tried on its own merits and

in accordance with law untrammeled by withdrawal of captioned appeal.

[5] In the light of the narrative thus far and in the light of

endorsement made by learned counsel on record for sole appellant,

captioned appeal is disposed of as closed/withdrawn albeit with preservation

of rights and contentions in the aforesaid manner and observations as above.

[6]           There shall be no order as to costs.




                            JUDGE                           CHIEF JUSTICE


John Kom

FR/NFR
 

 
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