Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

National Investigation Agency vs Thangjam Achou Singh @ Rajesh @ Thoujal
2026 Latest Caselaw 1967 Mani

Citation : 2026 Latest Caselaw 1967 Mani
Judgement Date : 24 March, 2026

[Cites 1, Cited by 0]

Manipur High Court

National Investigation Agency vs Thangjam Achou Singh @ Rajesh @ Thoujal on 24 March, 2026

Author: A. Bimol Singh
Bench: A. Bimol Singh
              Digitally signed by
KHOIROM KHOIROM
BIPINCHAN BIPINCHANDRA
          SINGH                                                                        REPORTABLE
DRA SINGH Date: 2026.03.25
          02:05:26 +05'30'
                                                                                          Item No. 12
                                             IN THE HIGH COURT OF MANIPUR
                                                       AT IMPHAL


                                                  CRL. A. No. 16 of 2025

                        National Investigation Agency, Ministry of Home Affairs,
                        Government of India, New Delhi, represented by the Chief
                        Investigation Officer (CIO), National Investigation Agency,
                        Branch Office, Imphal, Manipur Type - IV, Quarter G-1,
                        Lamphel Officer Colony, Lamphelpat, P.O. & P.S. Lamphel,
                        Imphal West District, Manipur - 795001.
                                                                                        ... Appellant

                                                - Versus -


                        Thangjam Achou Singh @ Rajesh @ Thoujal, aged about
                        28 years, S/o Th. Meghachandra Singh of Pourabi Awang
                        Leikai, P.O. Sawombung & P.S. Lamlai, Imphal East
                        District, Manipur.
                                                                                      ... Respondent




                                                  B E F O R E
                                    HON'BLE THE CHIEF JUSTICE MR. M. SUNDAR
                                      HON'BLE MR. JUSTICE A. BIMOL SINGH

                        For the appellant         :      Mr. BR Sharma, Central Government
                                                         Standing Counsel (CGSC)

                        For the respondent        :      Mr. Th. Jugindro, Advocate

                        Date of hearing           :      24.03.2026

                        Date of judgment & order:        24.03.2026




                                                                                      Page 1|5
                            JUDGMENT & ORDER
                                (ORAL)

[M. Sundar, CJ]

[1] Captioned 'Criminal Appeal' ('Crl. A.' for the sake of brevity) is

a statutory appeal under Section 21 of 'National Investigation Agency Act,

2008 (34 of 2008)' [hereinafter referred to as 'NIA Act' for the sake of

brevity].

[2] Nucleus of captioned appeal is Special Trial (NIA) Case No. 1

of 2020 on the file of Court of Special Judge (NIA), Manipur, now Special

Trial (NIA) Case No. 3 of 2025 on the file of District & Sessions Court,

Imphal West. This Court is informed that the District & Sessions Court,

Imphal West is a designated Court qua NIA case. This case shall be referred

to as 'said NIA case' and the Court concerned shall be referred to 'said NIA

Court' both for the sake of brevity, convenience and clarity.

[3] The sole respondent in the captioned appeal is accused No. 7

(A-7) in the said NIA case.

[4] On facts, it will suffice to write that A-7 applied for bail in said

NIA Court (obviously in said NIA case) vide Cril. Misc. (B) Case No. 97 of

2023. In and vide order dated 24.11.2023, the said NIA Court after hearing

both sides and after full contest granted bail and imposed certain bail

conditions. This 24.11.2023 order of said NIA Court granting bail to A-7

shall be referred to as 'impugned order' for the sake of brevity, convenience

and clarity. NIA has filed captioned statutory appeal assailing this impugned

order. Owing to the trajectory the captioned appeal has been taken today

Page 2|5 in the hearing (about which there will be allusion elsewhere infra in this

order) it is not necessary to be detained further by facts. To put it

differently, it is not necessary to dilate more on facts.

[5] Mr. BR Sharma, learned 'Central Government Standing

Counsel' ('CGSC' for the sake of convenience) and Mr. Th. Jugindro, learned

counsel for sole respondent are before this Court.

[6] Captioned main criminal appeal was taken up and heard out

with the consent of aforementioned learned CGSC for NIA and learned

counsel for respondent.

[7] At the outset, though the learned counsel for appellant has

first right of audience, it is imperative to capture the submission of learned

counsel for the respondent. Learned counsel for respondent (A-7 in the said

NIA Court) submits that the respondent has complied with all bail conditions

qua impugned order, he is appearing regularly in the said NIA Court qua

said NIA case in all hearings. It is further submitted by learned counsel for

respondent that respondent (A-7) is cooperating qua smooth conduct of

Trial.

[8] To be noted, the impugned order was made nearly 2 (two)

years and 4 (four) months ago (24.11.2023 to be precise). A perusal of E-

Court website of said NIA Court brings to light that there have been many

listings post impugned order and there is nothing to demonstrate that

respondent (A-7) has not appeared in any of the hearings.

[9] Be that as it may, learned NIA counsel i.e. learned CGSC for

appellant Mr. BR Sharma very fairly submitted that it is true and correct that

respondent (A-7) is cooperating qua smooth conduct of Trial after

Page 3|5 complying with all bail conditions qua impugned order and there would be

no difficulty in he remaining enlarged on bail as long as he continues to

extend cooperation for the Trial.

[10] This Court is informed by learned counsel on both sides that

Trial has since commenced in the said NIA case in said NIA Court,

examination of prosecution witness is under way, the case was last listed

on 16.03.2026 and it now stands over to 13.04.2026.

[11] In the light of the afore-referred position, i.e. there is no

disputation or contestation and further fair submission of learned CGSC for

NIA i.e. learned CGSC for appellant that the bail order (impugned order)

can continue and makes a further request that all questions raised by NIA

in the captioned Crl. A. left open for being canvassed in another matter if

need arises. Learned counsel for NIA submits that A-7 (respondent) can

remain enlarged on bail but requests that it may be made clear that it would

be open to NIA to seek cancellation of bail qua respondent (A-7) if the need

arises/if there are change of circumstances.

[12] The above scenario makes legal drill at hand fairly simple.

[13] The sequitur is, captioned appeal is disposed of as closed vide

instant consent order, refraining from legal drill of testing the impugned

order. To put it differently, the impugned order i.e. order 24.11.2023 made

in Criminal Misc. (B) Case No. 97 of 2023 on the file of Court of Special

Judge (NIA), Manipur is confirmed by consent {without testing it on merits}

albeit (a) leaving open all questions raised by NIA in the captioned criminal

appeal for being canvassed in another matter if need arises; (b) leaving

open the right of NIA to seek cancellation of bail vide impugned order if the

Page 4|5 need arises/if there is change of circumstances and (c) making it clear that

the said NIA Court shall now proceed with Trial in Special Trial (NIA) Case

No. 3 of 2025 on its own merits in accordance with law untrammeled by

instant consent order.

[14] Captioned criminal appeal is disposed of as closed in the

aforesaid manner affirming the impugned bail order, vide instant consent

order. There shall be no order as to costs.

                           JUDGE                CHIEF JUSTICE

FR/NFR

Bipin




P.S. I :     Upload forthwith.

P.S. II :    All concerned will stand bound by web copy uploaded

in High Court website inter alia as the same is QR coded.

Page 5|5

 
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