Citation : 2026 Latest Caselaw 87 Mani
Judgement Date : 30 January, 2026
IN. 27
SHOUGRAKPAM Digitally signed by
SHOUGRAKPAM
DEVANANDA DEVANANDA SINGH
Date: 2026.01.30 14:26:50
SINGH +05'30'
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
Cont. Case (C) J2 No. 2 of 2025
Angom James Singh ... Petitioner
Vs.
T. Ranjan Singh ... Respondent
B E F O R E
HON'BLE MR. JUSTICE AHANTHEM BIMOL SINGH
O R D E R
30-01-2026
Heard Mr. Y. Nirmolchand, learned senior counsel assisted by Ms. Y. Neha, learned counsel appearing for the petitioner and Mr. I. Lalitkumar, learned senior counsel assisted by Ms. Alina, learned counsel appearing for the respondent.
It has been submitted by the learned senior counsel appearing for the respondent that the direction given by this court has been duly complied with by the respondents by issuing a Memorandum dated 20-11-2025 and as such, the present contempt can be closed.
Mr. Y. Nirmolchand, learned senior counsel appearing for the petitioner submitted that a rider may be made that if the petitioner is aggrieved by the said compliance order, he is at liberty to challenge the same by filing appropriate petition before the appropriate forum as provided by law.
In view of the submission made by the learned senior counsel appearing for the parties and after perusal of the compliance report
Cont. Case (C) J2 No. 2 of 2025 Contd.../-
dated 24-11-2025 submitted by the respondents, this court is satisfied that the direction given by this court on 14-05-2024 in CRP(CRP Art.
227) No. 2 of 2024 has been duly complied with by the respondents. Accordingly, the present contempt case is hereby closed.
Needless to say that if the petitioner is aggrieved by the said compliance order, he is at liberty to challenge the same by filing appropriate petition before the appropriate forum as provided under the law.
JUDGE Devananda
Cont. Case (C) J2 No. 2 of 2025 Contd.../-
IN. 28 & 29
SHOUGRAKPAM Digitally signed by
SHOUGRAKPAM DEVANANDA
DEVANANDA SINGH
Date: 2026.01.30 14:27:10
SINGH +05'30'
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
MC(CRP(CRP Art. 227)) No. 94 of 2025 (Ref:- CRP(CRP Art. 227) No. 2 of 2024) Manoharmayum Nandakishor Sharma & ors. ... Applicants Vs. Takhellambam Thomas Singh & anr. ... Respondents With
B E F O R E HON'BLE MR. JUSTICE AHANTHEM BIMOL SINGH
O R D E R
30-01-2026
In view of the order passed today in the connected contempt case, the present applications stand closed.
JUDGE Devananda
Cont. Case (C) J2 No. 2 of 2025 Contd.../-
IN. 30
SHOUGRAKPAM Digitally signed by
SHOUGRAKPAM DEVANANDA
DEVANANDA SINGH
Date: 2026.01.30 14:27:27
SINGH +05'30'
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
Manoharmayum Nandakishor Sharma ... 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
30-01-2026 Mr. S. Biswajit, learned senior counsel assisted by Mr. W. Sanatomba, learned counsel appeared for the petitioner; Mr. Shyam Sharma, learned GA appeared for the respondents No. 1 to 4 and Mr. I. Sandeep, learned counsel appeared on behalf of respondent No. 5.
The learned counsel appearing for the respondent No. 5 submitted that the petitioner has filed an additional affidavit only yesterday and as such, the learned counsel seeks three weeks' time to file a reply thereto.
Prayer is allowed.
It has been submitted at the bar that the present writ petition does not pertains to service matter.
In view of the submission made above, registry is directed to list this case before the appropriate roster bench on 18-03-2026.
JUDGE Devananda
Cont. Case (C) J2 No. 2 of 2025 Contd.../-
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!