Citation : 2026 Latest Caselaw 1743 Mani
Judgement Date : 17 March, 2026
KABORAMBA Digitally
KABORAMBAM
signed by
M SANDEEP SANDEEP SINGH
Date: 2026.03.17
SINGH 14:45:00 +05'30' Sl. No. 13 & 14
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
PIL No. 53 of 2021
Mutum Inaobi Singh
Petitioner
Vs.
State of Manipur; & Ors.
Respondents
With MC (PIL) No. 35 of 2022
BEFORE HON'BLE THE CHIEF JUSTICE MR. M. SUNDAR HON'BLE MR. JUSTICE AHANTHEM BIMOL SINGH (ORDER) (Order of the Court was made by M. Sundar, CJ)
17.03.2026 [1] Mr. HS Paonam, learned senior counsel instructed by Ms. Th.
Lekhakumari, learned counsel for petitioner, Mr. I. Amri, learned State counsel
for respondent Nos. 1-9 led by Mr. H. Debendra, learned senior counsel and
Deputy Advocate General, Mr. N. Amarjit Singh, learned counsel for respondent
Nos. 10 & 11, Mr. Ajoy Pebam, learned counsel for respondent No. 12 and Mr.
Th. Jugindro, learned counsel for respondent No. 13 are before this Court.
[2] Mr. HS Paonam, learned senior counsel appearing on behalf of Ms.
Th. Lekhakumari, learned counsel on record for petitioner, points out that
affidavit-in-opposition has not been filed by respondent No. 4. Responding to
this, Mr. H. Debendra, learned Deputy Advocate General, submits on instructions
from Mr. I. Amri, learned State counsel that the affidavit-in-opposition filed by
respondent Nos. 1 & 2 is adopted by respondent No. 4. This submission is
recorded.
[3] Be that as it may, it is seen that respondent No. 14 remains
unserved.
[4] Issue fresh notice to respondent No. 14, returnable by 05.05.2026.
[5] List on 05.05.2026.
JUDGE CHIEF JUSTICE
Sandeep
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!