Citation : 2026 Latest Caselaw 1470 Mani
Judgement Date : 10 March, 2026
Item No. 11-18
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
Cont.Cas(C) No. 98 of 2019 with
MC(WP(C) No. 170 of 2019 with
MC(WP(C) No. 7 of 2020 with
WP(C) No. 651 of 2015 with
WP(C) No. 693 of 2018 with
WP(C) No. 724 of 2015 with
WP(C) No. 852 of 2017 with
WP(C) No. 888 of 2017
The Nodiachand & Rajdhoni Morning & Night College
.....Petitioner/s
- Versus -
H. Gyan Prakash
.... Respondent/s
BEFORE HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA
Order
10.03.2026
[1] Mr. S. Niranjan, learned G.A., submits that he may be given some time for taking instruction about the payment amount fixed for the petitioner and other adjoining land. [2] Mr. S. Gunabanta, learned counsel for the petitioner and Ms. Kh. Maria, learned counsel for some of the private respondents, have no objection.
[3] List this case on 26.03.2026. [4] Earlier interim order is extended till the next date.
JUDGE
Kh. Joshua Maring
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!