Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Manipur High Court

Khwairakpam Ibetombi Devi vs State Of Manipur & Ors on 10 July, 2025

Author: Ahanthem Bimol Singh

Bench: Ahanthem Bimol Singh

                                                                           IN. 101
SHOUGRAKPAM    Digitally signed by
               SHOUGRAKPAM DEVANANDA
DEVANANDA      SINGH
               Date: 2025.07.11 17:29:17
SINGH          +05'30'




                            IN THE HIGH COURT OF MANIPUR
                                           AT IMPHAL
      WP(C) No. 487 of 2025
      Khwairakpam Ibetombi Devi                          ... Petitioner
            Vs.
      State of Manipur & ors.                            ... Respondents

                            B E F O R E
              HON'BLE MR. JUSTICE AHANTHEM BIMOL SINGH

                                           O R D E R

10-07-2025 Heard Mr. Ng. Jotindra Luwang, learned counsel appearing for the petitioner and Mrs. L. Monomala, learned GA appearing for the respondents.

It has been submitted by the learned GA that she is unable to get instruction from the authorities in terms of the earlier direction given by this court and the learned GA, accordingly, prays for granting one week's time to get necessary instruction. On the other hand, Mr. Ng. Jotindra Luwang, learned counsel appearing for the petitioner submitted that the present writ petition has been fixed today for consideration of the prayer for passing interim order.

It has been submitted by the learned counsel appearing for the petitioner that the petitioner was placed under suspension by an order dated 11-11-2024 and till today, the authorities have not release any subsistence allowance due payable to the petitioner during the period of her suspension as provided under FR 53(1) of the FR & SR and that because of non-payment of the subsistence allowance, the petitioner is facing a lot of hardship. The learned counsel, accordingly, prays for passing an interim order directing the respondents to release the subsistence allowance due payable to the petitioner during the period of her suspension.

WP(C) No. 487 of 2025 Contd.../-

-2-

As the respondents did not disputed about the non-payment of the subsistence allowance due payable to the petitioner during the period of her suspension as provided under FR 53(1) of the FR & SR, it is hereby directed that the respondents should release the subsistence allowance due payable to the petitioner as provided under FR 53(1) of the FR & SR. The same should be released within a period of 40 (forty) days from today.

List this case again on 24-07-2025 JUDGE Devananda WP(C) No. 487 of 2025 Contd.../-

                                                                             IN. 102
SHOUGRAKPAM    Digitally signed by
               SHOUGRAKPAM DEVANANDA
DEVANANDA      SINGH
               Date: 2025.07.11 17:29:38
SINGH          +05'30'




                               IN THE HIGH COURT OF MANIPUR
                                           AT IMPHAL
       MC(WP(C)) No. 468 of 2025
       (Ref:- WP(C) No. 487 of 2025)
       Khwairakpam Ibetombi Devi                          ... Applicant
              Vs.
       State of Manipur & ors.                            ... Respondents

                                 B E F O R E

HON'BLE MR. JUSTICE AHANTHEM BIMOL SINGH O R D E R 10-07-2025 In view of the order passed today in the connected writ petition, the present application stands closed.





                                                             JUDGE
       Devananda




        WP(C) No. 487 of 2025                                           Contd.../-