Citation : 2026 Latest Caselaw 1516 Mani
Judgement Date : 11 March, 2026
Digitally signed by
KHOIROM KHOIROM
BIPINCHAN BIPINCHANDRA
SINGH
Item Nos. 15-17
DRA SINGH Date: 2026.03.11
18:50:31 +05'30'
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
CRP(CRP.Art.227) No. 39 of 2024
With
MC(CRP(CRP.Art.227)) No. 22 of 2025
With
MC(CRP(CRP.Art.227)) No. 72 of 2024
Donthailung Golmei
Petitioner/s
Vrs.
Daljit Singh
Respondent/s
BEFORE HON'BLE THE CHIEF JUSTICE MR. M. SUNDAR (ORDER)
11.03.2026
Mr. Leo, learned counsel for revision petitioner is before this Court
(physical Court) and learned counsel requests for adjournment citing difficulty for
arguing counsel.
Mr. Athoi, learned counsel for lone respondent is before this Court
on Video Conferencing platform.
Afore-referred request for adjournment acceded to.
List on 29.04.2026.
CHIEF JUSTICE
Bipin
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!