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 0, Cited by 0]

Manipur High Court

Shri L. Tompok Singh & 25 Ors vs State Of Manipur & 2 Ors on 27 January, 2025

Author: A. Guneshwar Sharma

Bench: A. Guneshwar Sharma

                                                   Item No. 23-84


       IN THE HIGH COURT OF MANIPUR
                 AT IMPHAL
WP(C) No. 225 of 2024 with MC(WP(C) No. 157 of 2024 with
MC(WP(C) No. 189 of 2024 with WP(C) No. 1045 of 2022 with
 WP(C) No. 1046 of 2022 with WP(C) No. 1068 of 2022 with
  WP(C) No. 1080 of 2022 with WP(C) No. 13 of 2024 with
   WP(C) No. 14 of 2024 with WP(C) No. 15 of 2024 with
  WP(C) No. 167 of 2016 with WP(C) No. 18 of 2023 with
  WP(C) No. 188 of 2024 with WP(C) No. 201 of 2024 with
  WP(C) No. 231 of 2024 with WP(C) No. 235 of 2018 with
  WP(C) No. 276 of 2024 with WP(C) No. 296 of 2024 with
  WP(C) No. 329 of 2023 with WP(C) No. 330 of 2023 with
  WP(C) No. 331 of 2023 with WP(C) No. 332 of 2023 with
  WP(C) No. 333 of 2023 with WP(C) No. 349 of 2023 with
  WP(C) No. 353 of 2023 with WP(C) No. 475 of 2024 with
  WP(C) No. 462 of 2024 with WP(C) No. 463 of 2024 with
  WP(C) No. 478 of 2023 with WP(C) No. 479 of 2023 with
  WP(C) No. 505 of 2024 with WP(C) No. 506 of 2023 with
  WP(C) No. 506 of 2024 with WP(C) No. 507 of 2023 with
  WP(C) No. 508 of 2023 with WP(C) No. 509 of 2023 with
  WP(C) No. 511 of 2024 with WP(C) No. 51 of 2021 with
  WP(C) No. 513 of 2024 with WP(C) No. 517 of 2024 with
  WP(C) No. 620 of 2019 with WP(C) No. 626 of 2024 with
   WP(C) No. 629 of 2024 with WP(C) No. 660 of 2023 with
  WP(C) No. 67 of 2023 with WP(C) No. 688 of 2018 with
  WP(C) No. 690 of 2018 with WP(C) No. 749 of 2023 with
  WP(C) No. 765 of 2022 with WP(C) No. 766 of 2022 with
  WP(C) No. 788 of 2022 with WP(C) No. 847 of 2023 with
  WP(C) No. 863 of 2023 with WP(C) No. 864 of 2023 with
  WP(C) No. 868 of 2023 with WP(C) No. 87 of 2024 with
   WP(C) No. 83 of 2024 with WP(C) No. 89 of 2024 with
  WP(C) No. 90 of 2024 with WP(C) No. 928 of 2023 with
                  WP(C) No. 96 of 2024


  Shri L. Tompok Singh & 25 Ors.
                                           .....Petitioner/s

                              - Versus -

  State of Manipur & 2 Ors.
                                           .... Respondent/s

BEFORE HON'BLE MR. JUSTICE A. GUNESHWAR SHARMA Order 27.01.2025 [1] Present Mr. HS. Paonam, learned senior counsel assisted by Mr. S. Gunabanta, learned counsel, Mr. Ch. Robinchandra and Mr. M. Rendy, learned counsel for the petitioners, Mr. M. Rarry, learned senior counsel assisted by Ms. Nikita, learned counsel for the State respondent Mr. S. Jasobanta, learned counsel and Mr. Gunindro, learned counsel appearing on behalf of the office of the Principal Accountant General Manipur.

[2] In these batch of writ petitions, the issue involved is recovery of the excess payment made by the authority to the employees. [3] It is submitted by the learned counsel appearing for the petitioners that the Hon'ble Supreme court and Division Bench of this Court especially held that the excess recovery cannot be made in certain cases.

[4] However, Mr. M. Rarry, learned senior counsel appearing for the State respondent, submits that there are some areas which are not covered by the Hon'ble Supreme Court or Division Bench of this Court. In the circumstances, Mr. M. Rarry, learned senior counsel, is permitted to make a classification as to whether: (i) the case covered by the Hon'ble Supreme Court order, (ii) the case covered by the Division Bench of this Court and (iii) the cases not covered by both the directions. [5] The classification may be submitted before the next date of hearing with an advance copy to the other side. [6] Learned counsel for the petitioners are also permitted to file a short synopsis as to whether the cases are covered by the decision of the Hon'ble Supreme Court or Division Bench of this Court with an advance copy to the learned counsel for the respondents.

[7]            List this case on 24.02.2025.



                                                             JUDGE

        Kh. Joshua Maring



                   Digitally signed
      KH.          by KH. JOSHUA
      JOSHUA       MARING
                   Date: 2025.01.28
      MARING       16:00:28 +05'30'