Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Manipur; & Ors vs Pheiroijam Heramani; & Ors
2026 Latest Caselaw 1620 Mani

Citation : 2026 Latest Caselaw 1620 Mani
Judgement Date : 13 March, 2026

[Cites 2, Cited by 0]

Manipur High Court

State Of Manipur; & Ors vs Pheiroijam Heramani; & Ors on 13 March, 2026

KABORAMBA Digitally
          KABORAMBAM
                    signed by

M SANDEEP SANDEEP SINGH
          Date: 2026.03.16
SINGH     11:07:28 +05'30'
                                                                                    Sl. Nos. 7-17
                                IN THE HIGH COURT OF MANIPUR
                                          AT IMPHAL
                                 MC (Review. Pet.) No. 2 of 2026
                                                      s

                    State of Manipur; & Ors.
                                                                                    Applicants
                                           Vs.
                   Pheiroijam Heramani; & Ors.
                                                                               Respondents

With MC (Review. Pet.) No. 27 of 2025 with MC (Review. Pet.) No. 28 of 2025 with MC (Review. Pet.) No. 29 of 2025 with MC (Review. Pet.) No. 3 of 2026 with Review. Pet. No. 33 of 2025 with Review. Pet. No. 34 of 2025 with Review. Pet. No. 35 of 2025 with Review. Pet. No. 37 of 2025 with Review. Pet. No. 38 of 2025 with

BEFORE HON'BLE THE CHIEF JUSTICE MR. M. SUNDAR HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA (ORDER)

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

13.03.2026 [1] Read this in conjunction with and in continuation of earlier

proceedings made in the previous listings, more particularly the proceedings

made in the previous listing on 25.02.2026 which reads as follows:

'25.02.2026 [1] Read this in conjunction with and in continuation of earlier proceedings more particularly, the proceedings dated 23.01.2026.

[2] In the hearing today, learned Attorney General for India Shri R. Venkataramani was before this Court on the Video Conferencing (VC) platform and he is instructed by learned State Counsel Mr. O. Ratan Kumar who is before us in the physical Court. Mr. HS Paonam, learned senior advocate

instructed by Mr. A. Arunkumar, Mr. S. Biswajit Meitei, learned senior advocate instructed by Mr. W. Sanatomba and Ms. Ayangleima, learned counsel for respondent Nos. 9 to 15 in Review Petn. No.38 of 2025 and for respondent Nos. 11 to 17 in Review. Petn. No.33 of 2025 and Mr. Ch. Momon, learned counsel for State Election Commission (State of Manipur) are before this Court.

[3] After some arguments, it was submitted by all counsel that the earlier pre-hearing conference held on 24.01.2026 in Imphal remains inconclusive and that it is desirable to try and conclude the same.

[4] Learned Attorney General for India, all the afore- referred learned senior counsel, counsel, agreed to have another pre-hearing conference in the ensuing Yaoshang holidays so as to come up with possible suggestions. Though obvious, we make it clear that the court will ultimately take a call qua any suggestion.

[5] In the interregnum, as regards State Election Commission, (in the light of sub-paragraph (x) of paragraph 64 of the order sought to be reviewed) shall place before this Court a timetable for conducting the elections to the local bodies (Gram Panchayats and Zilla Parishads) in the next listing. It is made clear that the timetable shall give firm dates for various stages of the election process i.e., from Notification, polling declaration of results, etc..

[6] All the learned senior counsel and counsel very fairly submitted that they would coordinate with the office of the learned Attorney General regarding logistics of the meeting (pre-hearing conference) and this Court is informed by learned Attorney General that Advocate General for State of Manipur would also participate in the meeting as in the previous meeting on 24.01.2026.

[7] Mr. Biswajit, learned senior counsel, on instructions, submitted that he will place before this Court

details of payments that have to be made to contractors for work that has been done hitherto.

[8] Let the matter stand over to 13.03.2026.

             [9]           List on 13.03.2026.'


[2]          In the hearing today, Mr. R. Venkatarami, learned Attorney

General for India instructed by Mr. Kartikay Agrawal, learned counsel is before

this Court on the Video Conferencing (VC) platform, Mr. Lenin Hijam, learned

Advocate General instructed by Ms. Thanyomi Keishing, learned State

counsel, Mr. HS Paonam, learned senior counsel instructed by Mr. A.

Arukumar, learned counsel, Mr. S. Biswajit Meitei, learned senior counsel

instructed by Mr. W. Sanatomba and Ms. Ayangleima, learned counsel for

respondent Nos. 9 to 15 in Review Petn. No.38 of 2025 and for respondent

Nos. 11 to 17 in Review. Petn. No.33 of 2025 and Mr. Ch. Momon, learned

counsel for State Election Commission (State of Manipur) are before this

Court.

[3] Adverting to paragraph 4 of the earlier proceedings, learned

Attorney General for India and senior counsel/counsel before this Court,

submitted that a pre-hearing conference was held in New Delhi on 09.03.2026

(Monday). It was submitted that a further meeting here in Manipur with

learned Advocate General and other senior counsel/counsel, in continuation

of earlier meeting is necessary.

[4] After the meeting, if the afore-referred learned senior counsel

and counsel come up with suggestions/proposals, it is made clear that the

same will be considered by this Court, taking into account larger public

interest i.e., it would be considered without restricting it or limiting it to the

lis alone.

[5] Adverting to paragraph 5 of our earlier proceedings, Mr. Ch.

Momon, learned counsel for State Election Commission (State of Manipur)

submitted that the office of State Election Commissioner is lying vacant. This

Court finds that State Election Commission has to be constituted by the

Government. This is vide Section 98 of 'the Manipur Panchayati Raj Act, 1994

(26 of 1994)' (hereinafter 'said Act' for the sake of brevity), 'Government' is

defined vide Section 2(g) of said Act and it is 'State Government of Manipur'.

Learned Attorney General and Learned Advocate General fairly submitted that

they will play necessary advisory roles qua appointment of State Election

Commissioner.

[6] In the light of the narrative thus far, let this matter stand over

to 02.04.2026. To be noted, 02.04.2026 is a date agreed by senior counsel

and counsel before this Court and all counsel requested for listing on

02.04.2026.

[7]           List on 02.04.2026.




                     JUDGE                                CHIEF JUSTICE
Sandeep





 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter