Citation : 2026 Latest Caselaw 52 Mani
Judgement Date : 27 January, 2026
Abujam Item Nos. 2-25
Surjit Singh IN THE HIGH COURT OF MANIPUR
AT IMPHAL
Digitally signed by Crl.A. No. 15 of 2008
Abujam Surjit With Crl.A. No. 22 of 2008 With Crl.A. No. 3 of 2009 With
Singh Crl.A. No. 13 of 2008 With Crl.A. No. 14 of 2008 With
Date: 2026.01.27 Crl.A. No. 16 of 2008 With Crl.A. No. 17 of 2008 With
18:22:55 +05'30' Crl.A. No. 18 of 2008 With Crl.A. No. 19 of 2008 With
Crl.A. No. 20 of 2008 With Crl.A. No. 2 of 2008 With
Crl.A. No. 2 of 2009 With Crl.A. No. 23 of 2008 With
Crl.A. No. 3 of 2008 With Crl.A. No. 4 of 2008 With
Crl.A. No. 4 of 2009 With Crl.A. No. 5 of 2008 With
Crl.A. No. 8 of 2008 With Crl.A. No. 9 of 2008 With
MC(Crl.A.) No. 3 of 2009 With MC(Crl.A.) No. 7 of 2008 With
Crl.A. No. 1 of 2009 With MC(Crl.A.) No. 8 of 2008 With
Crl.A. No. 12 of 2008
Dr. A. Gojendro Meetei represented by his LRs Appellant/s
Vrs.
CBI New Delhi Respondent/s
BEFORE HON'BLE THE CHIEF JUSTICE MR. M. SUNDAR (ORDER) 27.01.2026
Matter mentioned when the Single sitting commenced at 2.00 p.m.
Mr. N. Surendrajit, learned counsel for appellants in Crl.A. No.12 of 2008,
Crl.A. No.18 of 2008, Crl.A. No.20 of 2008, Crl.A. No.2 of 2008, Crl.A. No.2
of 2009, Crl.A. No.23 of 2008, Crl.A. No.3 of 2008, Crl.A. No.4 of 2008, Crl.A.
No.8 of 2008 & Crl.A. No.9 of 2008, Mr. Ph. Sanajaoba, learned counsel for
appellant in Crl. A. No. 17 of 2008 and Mr. W. Darakeshwar, learned Sr. Panel
Counsel for CBI/respondent in all the 21 appeals are before this Court and all
counsel request for rescheduling the captioned matters.
2. Afore-referred joint request acceded to.
3. List on 06.02.2026.
CHIEF JUSTICE
Ab. Surjit
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!