Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Manipur; & Anr vs Rolly Hongam; & Ors
2026 Latest Caselaw 2150 Mani

Citation : 2026 Latest Caselaw 2150 Mani
Judgement Date : 27 March, 2026

[Cites 6, Cited by 0]

Manipur High Court

State Of Manipur; & Anr vs Rolly Hongam; & Ors on 27 March, 2026

KABORAMBA Digitally
          KABORAMBAM
                    signed by

M SANDEEP SANDEEP SINGH
          Date: 2026.03.30
SINGH     10:20:47 +05'30'

                                                                            Sl. Nos. 13 & 14
                                IN THE HIGH COURT OF MANIPUR
                                          AT IMPHAL
                                      W.A. No. 52 of 2024

                   State of Manipur; & Anr.
                                                                              Appellants
                                              Vs.
                   Rolly Hongam; & Ors.
                                                                            Respondents

With MC (W.A.) No. 99 of 2024

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)

27.03.2026 [1] Captioned 'Writ Appeal' ('WA' for the sake of brevity) has been

filed in this Court on 15.11.2024 assailing 'an order dated 11.01.2024 made

in W.P. (C) No. 403 of 2023 by a Hon'ble Single Bench' (hereinafter 'impugned

order' for the sake of brevity and convenience).

[2] The 'two appellants' shall be collectively referred to as 'State'

(wherever necessary, specific reference by designation of the Officer will also

be made).

[3] '1st respondent' ('R-1' for the sake of brevity) shall be referred

to as 'writ petitioner' based on his rank before the Hon'ble Single Bench. '2 nd

respondent' ('R-2' for the sake of brevity) shall be referred to as 'Central

Government' for the sake of convenience, '3rd respondent' ('R-3' for the sake

of brevity) shall be referred to as 'BSNL' also for the sake of brevity and

convenience.

[4] In the hearing today, Mr. S Niranjan, learned State counsel for

appellants (State), Mr. N. Biren Singh, learned counsel for writ petitioner, Mr.

S. Kaminikumar, learned Central Government Counsel (CGC) for Central

Government and Mr. BR Sharma, learned Central Government Counsel (CGC)

for Bharat Sanchar Nigam Limited (BSNL) are before this Court.

[5] Nucleus of the captioned matter is 'land admeasuring 40,000sq.

feet or thereabouts (400 ft x100 ft) in Japhow Village now in Chandel District,

Manipur' ('said land' for the sake of brevity, convenience and clarity).

[6] Case of writ petitioner is that said land belonged to his late

father (late H. Anting Monsang); that on 22.05.1984, said land was donated

for the purpose of establishment of Ultra High Frequency Telecommunication

Link at Chandel (District Headquarters) on condition that his son (writ

petitioner) will be given employment in a Grade-III or Grade-IV post in the

Post and Telegraph Department or any other suitable Department; that

thereafter State purportedly in exercise of powers under Section 14(2) of 'the

Manipur Land Revenue and Land Reforms Act, 1960 (33 of 1960)' (hereinafter

'MLR Act' for the sake of brevity) and Rule 18 of 'the Manipur Land Revenue

and Land Reforms (Allotment of Land) Rules, 1962' ('MLR Rules' for the sake

of brevity) allotted said land to the Post and Telegraph Department for setting

up Ultra High Frequency Telecommunication Link at Chandel under Micro

Wave Project; that thereafter alleging that the condition that his son should

be given employment has been breached, writ petitioner's father filed a writ

petition in W.P. (C) No. 141 of 2003 in the Gauhati High Court, Imphal Bench.

It appears that the writ petition was filed with a prayer to direct State to

initiate land acquisition proceedings qua said land, this writ petition was

disposed of by Hon'ble Gauhati High Court, Imphal Bench in and by order

dated 06.01.2011 directing the State to acquire said land as per 'Land

Acquisition Act, 1894' (hereinafter 'Central Land Acquisition Act' for the sake

of convenience) and make it clear that award should be prepared, it should

be borne by Central Government and BSNL and four months time was granted

to complete this exercise; thereafter State gave legal quietus to this

06.01.2011 order; not only did State give legal quietus, it also acted as per

the order and issued a Notification under Section 4(1) of the Central Land

Acquisition Act being Notification dated 23.09.2011; in this Section 4(1)

Notification, State has sought to acquire 2.62 acres of land in all (to be noted,

this is at variance with 40,000 sq. feet extent) but State has clearly shown

writ petitioner's father (H. Angting Monsang, s/o (L) H. Kopham Monsang) as

owner of land sought to be acquired and has also described him as 'Chief of

Japhou Village'; to be noted, in this Notification, the village is spelt as

'Japhou'; thereafter the State (Deputy Collector) made an order dated

31.07.2012 under Section 9 of Central Land Acquisition Act; be that as it may,

this Court is informed that this land acquisition proceedings lapsed;

thereafter, writ petitioner's father died on 09.03.2017.

[7] In these circumstances, writ petitioner filed afore-referred W.P.

(C) No. 403 of 2023 in this Court inter alia with a prayer seeking

implementation of afore-referred 06.01.2011 order made in W.P. (C) No. 141

of 2003 and for a further direction to State to pay adequate compensation for

land that has already been taken over. After full contest, a Hon'ble Single

Bench disposed of the writ petition inter alia directing implementation of

06.01.2011 order within six months. Aggrieved by this order, State is on

appeal (intra court appeal) vide captioned WA.

[8] The Following points require clarification/inputs;

(i) MLR Act is clearly a conditional legislation as is evident from

sub-section (3) of Section 1. There appear to be multiple

Notifications after the enactment. Whether MLR Act has

been extended to village in which said land is situate?

(ii) By a notification dated 25.01.1962, several villages were

notified as 'Hill areas' vide Section 2 (j) of MLR Act. Serial

No. 93 talks about Japhow village in Tengnoupal Sub

Division but the papers before us refer to the village as

Japhou village. Whether Japhow village and Japhou

Village are the same?

(iii) Either way, has MLR Act has been extended/made

applicable to the village in which said land is situated?

[9] Faced with the above situation, learned State counsel sought

time to get adequate instructions and revert to this Court.

[10]         Afore-referred request is acceded to.

[11]         List as 'PART HEARD' on 17.04.2026.




                    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 : IJJ

 

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

 
 
Latestlaws Newsletter