Citation : 2026 Latest Caselaw 2313 Mani
Judgement Date : 31 March, 2026
Digitally signed by
KHOIROM KHOIROM
BIPINCHAN BIPINCHANDRA
SINGH
Item No. 19 - 21
DRA SINGH Date: 2026.03.31
21:00:40 +05'30'
IN THE HIGH COURT OF MANIPUR
AT IMPHAL
W.P.(C) No. 458 of 2023
Wahengbam Niranjit Singh
... Petitioner
- Versus -
State of Manipur & 6 Ors.
... Respondents
With MC[W.P.(C)] No. 263 of 2024
With W.P.(C) No. 815 of 2023
B E F O R E
HON'BLE THE CHIEF JUSTICE MR. M. SUNDAR
HON'BLE MR. JUSTICE A. BIMOL SINGH
O R D E R
[M. Sundar, CJ] 31.03.2026
Ms. G. Pushpa, learned counsel for the petitioner, Ms.
Thanyomi Keishing, learned State counsel for respondent No. 1, Mr.
Rustam, learned counsel for respondent Nos. 2 & 3 and Mr. Serto T. Kom,
learned counsel for respondent No. 7 in W.P.(C) No. 815 of 2023 are before
this Court.
Mr. K. Eengba, learned counsel for the respondent No. 7 in
W.P.(C) No. 458 of 2023 and MC[W.P.(C)] No. 263 of 2024 and respondent
No. 5 in W.P.(C) No. 815 of 2023 requests for adjournment of captioned
matter citing that Mr. P. Tamphamani, learned counsel on record who is to
argue the matter is indisposed.
Afore-referred request is acceded to.
List on 28.04.2026.
JUDGE CHIEF JUSTICE
Bipin
Page 1|1
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!