Citation : 2026 Latest Caselaw 2122 Mani
Judgement Date : 26 March, 2026
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
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!