Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Nodiachand & Rajdhoni Morning & ... vs H. Gyan Prakash
2026 Latest Caselaw 2098 Mani

Citation : 2026 Latest Caselaw 2098 Mani
Judgement Date : 26 March, 2026

[Cites 0, Cited by 0]

Manipur High Court

The Nodiachand & Rajdhoni Morning & ... vs H. Gyan Prakash on 26 March, 2026

Author: A. Guneshwar Sharma
Bench: A. Guneshwar Sharma
NINGOM Digitally  signed
         by NINGOMBAM
BAM      VICTORIA
         Date: 2026.03.27
VICTORIA 10:57:23 +05'30'                                                            Item Nos. 13-20

                                       IN THE HIGH COURT OF MANIPUR
                                                 AT IMPHAL

                                          CONT. CAS(C) No. 98 of 2019

                            The Nodiachand & Rajdhoni Morning & Night College.
                                                                           ...Petitioner
                                                     - Versus -
                            H. Gyan Prakash.
                                                                     ...Respondent
                                                     With
                              MC(WP(C)) No. 170 of 2019; MC(WP(C)) No. 7 of 2020
                                WP(C) No. 651 of 2015; WP(C) No. 693 of 2018
                                WP(C) No. 724 of 2015; WP(C) No. 852 of 2017
                                            WP(C) No. 888 of 2017

                                              B EF O R E
                               HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA

                                                     ORDER

26-03-2026

Present Mr. H.S. Paonam, learned senior counsel assisted by Mr. N.

Bipin, learned counsel and Ms. Malemleima H., learned counsel for the

petitioner; Mr. Niranjan Sanasam, learned Government Advocate for the

State respondents through video conferencing; and Mr. Kh. Tarunkumar,

learned senior counsel assisted by Ms. Kh. Maria, learned counsel for the

private respondent in WP(C) No. 724 of 2015 and WP(C) No. 888 of 2017.

During the course of hearing, it is found in WP(C) No. 651 of 2015

that the petitioner is challenging the allotment order dated 04-02-2015 to the

Director of Commerce & Industries, Manipur for a total area of 44.6224 acres

of land of Village No. 91(A)-Lamphelpat and Village No. 92-Iroisemba. The

Government of Manipur issued an allotment order dated 07-06-1996 to the

petitioner for an area of 6.00 acres of land under C.S. Dag No. 1014 and

1062 (pt) of Revenue Village No. 91(A)-Lamphelpat and vide another

allotment order dated 03-08-1996, the Government of Manipur allotted an

area of 4.00 acres of land under C.S. Dag No. 1014 and 1062 (pt) of

Revenue Village No. 91(A)-Lamphelpat to the petitioner. Dag No. 1062 is

not included as one of the dags for allotment to the Director of Commerce &

Industries, Manipur vide allotment order dated 04-02-2015. However, in the

area of encroachment sought under Dag No. 1063, the petitioner, N.R.

College, is shown as encroacher.

In the counter affidavit filed by State respondent Nos. 1, 2 & 3, it is

not stated that the part of the land to the petitioner by two allotment orders

are not included in the allotment given to the Director, Commerce &

Industries, Manipur vide allotment order dated 04-02-2015. In the

circumstances, the State respondents are directed to clarify as to whether

the land allotted to the petitioner by two allotment orders dated 07-06-1996

and 03-08-1996 are included in the allotment made to the Director of

Commerce & Industries, Manipur by allotment order dated 04-02-2015. The

State respondents are also directed to clarify about the premium fixed for

the land allotted to the petitioner and adjoining land at the relevant times in

terms of the earlier order.

List these cases on 21-04-2026.

Earlier interim order is extended till the next date.

JUDGE

Victoria

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter