Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vishnu Asaram Kanade vs The State Of Maharashtra
2016 Latest Caselaw 4818 Bom

Citation : 2016 Latest Caselaw 4818 Bom
Judgement Date : 23 August, 2016

Bombay High Court
Vishnu Asaram Kanade vs The State Of Maharashtra on 23 August, 2016
Bench: A.V. Nirgude
                                         (1)                              crap422.14




                                                                          
               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD




                                                  
                 CRIMINAL APPEAL NO. 422 OF 2014
                               WITH
              CRIMINAL APPLICATION NO. 6431 OF 2014




                                                 
                    (For condonation of delay)
                               WITH
        CRIMINAL REVISION APPLICATION ST. NO. 267 OF 2014

                                      * * * * *




                                        
                        CRIMINAL APPEAL NO. 422 OF 2014
                                
    Vishnu s/o. Asaram Kanade                              ..       Appellant
    Age. 35 years, Occ. Government Service,
                               
    R/o. Balasgaon, Tal. Gangapur,
    Dist. Aurangabad.

                                         Versus
       


    The State of Maharashtra                               ..       Respondent
    



    Mr. N.S. Ghanekar, Advocate for the appellant.
    Mr. A.R. Borulkar, A.P.P. for respondent/State.
    Mr. H.V. Tungar, learned Counsel assist to A.P.P.





                               WITH
              CRIMINAL APPLICATION NO. 6431 OF 2014
                    (For condonation of delay)
                               WITH
        CRIMINAL REVISION APPLICATION ST. NO. 267 OF 2014





    Rangnath s/o. Bajirao Khadke                           ..       Applicant
    Age. 55 years, Occ. Agriculture,
    R/o. Itkheda, Tq. & Dist. Aurangabad.


                                       Versus




       ::: Uploaded on - 23/08/2016               ::: Downloaded on - 24/08/2016 00:42:51 :::
                                              (2)                             crap422.14




                                                                             
    1.    The State of Maharashtra                            ..       Respondents




                                                     
    2.    Vishnu s/o Asaram Kanade
          Age. 36 years, Occ. Police,
          R/o. Plot No.38, Samrat Nagar,
          Satara Parisar, Aurangabad.




                                                    
    Mr. H.V. Tungar, Advocate for the applicant.
    Mr. A.R. Borulkar, A.P.P. for respondent/State.
    Mr. N.S. Ghanekar, Advocate for respondent No.2.




                                            
                                   ig           CORAM :       A.V.NIRGUDE &
                                                              V.K.JADHAV,JJ.
                                          RESERVED ON :       27.06.2016
                                 
                                        PRONOUNCED ON :       23.08.2016


    JUDGMENT : [PER : A.V. NIRGUDE,J.] :-
       


1. The delay caused in filing Criminal Revision

Application is condoned for the reasons stated in the

Criminal Application. Criminal Application No.6431 of

2014 for condonation of delay is allowed.

2. Both the Criminal Appeal and the Criminal

Revision Application can be disposed of by this common

judgment, as they arise from judgment dated 10.07.2014

delivered by the Additional Sessions Judge, Aurangabad,

(3) crap422.14

in Sessions Case No.184 of 2013 convicting accused -

Vishnu for the offence punishable under section 302 of

the Indian Penal Code and sentenced him to suffer life

imprisonment and to pay a fine of Rs.10,000/- with a

default clause. Accused - Vishnu was further convicted

for offence punishable under section 498-A of the Indian

Penal Code and is sentenced to suffer rigorous

imprisonment for three years and to pay a fine of

Rs.5000/- with a default clause. The Criminal Appeal is

filed by the accused for seeking his acquittal; whereas

the original complainant has filed Criminal Revision

Application for seeking death penalty to the accused.

3. The prosecution case alleged that accused -

Vishnu murdered his wife by setting her on fire on

13.02.2013 at about 9.00 p.m. at his house situated at

Aurangabad. It was also alleged that accused Vishnu also

treated his wife Vaishali with cruelty so as to

constitute offence punishable under section 498-A of the

Indian Penal Code. In addition to this, the prosecution

(4) crap422.14

also alleged that accused - Vishnu assaulted his wife and

thereby committed offence punishable under sections 323,

504, 506 of the Indian Penal Code.

4. The prosecution tried to prove its case by

examining in all ten witnesses. On the other hand,

Vishnu examined himself as D.W.1 and examined two more

witnesses as defence witnesses. The evidence that came

on record through depositions, in short, can be stated as

under :-

5. P.W.3-Shital and P.W.4-Vishal are child

witnesses aged about 13 and 10 years respectively and are

eye witnesses. They stated that they are children of

accused - Vishnu and deceased - Vaishali. At the time of

incident their family used to stay in Satara area of

Aurangabad town. P.W.3-Shital stated that at the time of

incident she was 7th standard student. Accused - Vishnu

is her father and was working as a Police Constable in

open jail at Paithan. Vishnu used to go to job in the

(5) crap422.14

morning and come back in the evening. Vishnu was

habituated to drinking. He used to come home in drunken

condition. He used to quarrel with her mother -

Vaishali. He would abuse and assault her. On 13.02.2013

at about 8.00 to 8.30 p.m. Vishnu came to their house in

drunken condition. P.W.3-Shital, her brother P.W.4-

Vishal and their mother - Vaishali were present in the

house. Vishnu watched TV for sometime. Suddenly he

started giving abuses to Vaishali. He pushed Vaishali in

the kitchen. Then he picked-up kerosene tin from kitchen

and poured kerosene on Vaishali's person. P.W.3-Shital

asked accused - Vishnu as to why he was behaving in such

a manner. Accused - Vishnu pushed both the children out

of kitchen and asked them to sit on sofa in sitting room.

He also threatened them not to shout. Accused - Vishnu

then entered in the kitchen, picked up match-box and with

the help of match-stick set Vaishali on fire.

Thereafter, accused - Vishnu went inside bath room.

P.W.3-Shital and her brother P.W.4-Vishal threw water and

milk which they found in refrigerator on the person of

(6) crap422.14

Vaishali. P.W.3-Shital brought bucket full of water kept

near bath room. She poured water on Vaishali's body.

Vaishali fell down on the floor. P.W.4-Shital brought

one red blanket and spread it on Vaishali's body. By

then, accused-Vishnu came out of bath room, put one shawl

and petticoat on Vaishali's body. Accused-Vishnu told

his children that he would go to hospital with Vaishali

and would come back to take them. Accused-Vishnu then

took Vaishali to hospital. Using mobile phone of

Vaishali, P.W.4-Vishal made phone call to their grand

father P.W.5-Rangnath (Vaishali's father). P.W.5-Rangnath

came there. P.W.3-Shital and P.W.4-Vishal narrated the

incident to P.W.5-Rangnath. P.W.4-Vishal who was 10 years

old boy, repeated what is stated by his sister earlier

almost in verbatim.

6. Dr. Bipin Miniyar was P.W.10. He stated that

on 13.02.2013, he was working as a Medical Officer at

Bembde Hospital. At about 10.00 p.m., Vaishali was

brought to the hospital by her husband Vishnu. Vaishali

(7) crap422.14

had sustained burn injuries. She was taken to casualty

section of the hospital. After primary treatment, she

was admitted to hospital. He completed admission process

and asked history of burn injuries. He prepared MLC

papers of Vaishali's case and then sent them to police

station at about 10.30 p.m. He admitted that the cause

of burn injury was not mentioned in MLC papers since by

that time Vaishali had not given history of injuries. He

admitted that from the hospital, Satara Police Station of

Aurangabad is at a walking distance of five minutes.

7. Vaishali told him that her husband poured

kerosene on her person and set herself on fire. He

mentioned this fact in the case papers.

8. On 16.02.2013 when the Police came to his

hospital for recording Vaishali's dying declaration, he

was present there. It was, he who endorsed for the

police that Vaishali was conscious and was oriented etc.

at the time of recording of her statement. This witness

(8) crap422.14

further admitted that he did not inform the police that

Vaishali had sustained injuries due to an assault. He

admitted that he had no talk to any Police Officer of

Satara Police Station, even on phone. He also admitted

that in the case papers, sentence "patient's husband

poured kerosene on her and ignited" was added using a

different pen. He also admitted in cross-examination

that for the first time before the Court he had disclosed

that Vaishali had told him about history of homicidal

burns. He further admitted that after Vaishali's death,

photocopies of case-papers were given to police. On

14.02.2013 he had no occasion to meet the police. Till

15.02.2013, police had not taken any cognizance of the

incident. Between 13.02.2013 and 15.02.2013 Vaishali was

conscious, oriented and was able to give her statement.

He did not feel it necessary to inform Police about

Vaishali's history of assault till morning of 16.02.2013.

The prosecution also produced on record Vaishali's

admission papers of Bembde hospital.

(9) crap422.14

9. P.W.5-Rangnath in his deposition stated that on

13.02.2013 he received phone call of his grand-son P.W.4-

Vishal at about 10.00 - 10.30 p.m. On hearing news of

Vaishali's mishap, he and his son Babasaheb came to the

house of the accused using a motor-cycle. They found

P.W.3-Shital and P.W.4-Vishal (children) standing at the

gate of the house. The children told him that they were

not aware as to where their father had taken their

mother. So, P.W.5-Rangnath and his son Babasaheb took the

children to their house. From there, they came back to

search Vaishali. Soon, they received Vaishali's phone

call, who told them that she was in Bembde Hospital.

P.W.5-Rangnath went to Bembde Hospital and saw Vaishali

in Ward No.104. She told him that her husband Vishnu

poured kerosene on her person and set her on fire. She

further told him that Vishnu came home in drunken

condition, abused her and suspected her character. After

10 days, Vaishali died during treatment.

10. P.W.6-Parigabai stated that after she learnt

( 10 ) crap422.14

that her daughter suffered burn injuries and was admitted

to hospital, she went there and saw Vaishali. Vaishali

told her that her husband - Vishnu suspected her

character. He poured kerosene on her person and set her

on fire.

11. P.W.7-Dr.Bembde stated in his deposition that on

13.02.2013 at about 10.00 p.m. accused-Vishnu brought

Vaishali to his hospital with 85% deep burn with lung

injury. He started Vaishali's treatment. On 16.02.2013,

P.W.8-Kachmande-Police Inspector of Satara Police Station

gave requisition letter about Vaishali's fitness to give

dying declaration. On 16.02.2013 at about 11.00 a.m. he

examined Vaishali and found her fully conscious and

oriented. Thereafter, P.W.8-P.S.I. Kachmande recorded

Vaishali's statement, in presence of another Dr.Bipin

Miniyar.

12. P.W.8-P.S.I. Kachmande stated that on 16.02.2013

while he was working at Satara Police Station as Sub-

( 11 ) crap422.14

Inspector, M.L.C. was received at the police station and

Police Inspector asked him to go to the place of incident

and prepared spot panchanama. He went to the house of

the accused and prepared panchanama. Thereafter, his

superior officer directed him to go and record statement

of injured Vaishali. He went to the hospital and then

recorded Vaishali's statement. Vaishali told him that

the accused had set her on fire etc. He recorded her

statement and obtained her thumb impression. He,

thereafter, handed over this statement to Police

Inspector.

13. P.W.9-Baburao Kanje is Police Inspector of

Satara Police Station, who investigated the offence. He

stated that while he was attached to Satara Police

Station on 16.02.2013, he was entrusted with

investigation of Crime No.26 of 2013, which was based on

Vaishali's dying declaration dated 16.02.2013. During

investigation, he found that on 14.02.2013 M.L.C. from

Bembde Hospital had reached the Police Station at about

( 12 ) crap422.14

00.20 hours. He noticed from the M.L.C. that after it

was registered at the Police Station, enquiry was handed

over to one Police Head Constable - Pradhan.

14. For defending his case, appellant - Vishnu

entered witness box as defence witness and stated that on

the day of incident, he and his family were residing in a

house belonging to one Jadhav on rental basis. On the

first floor of the house, the landlord, his wife and his

grown-up children were residing. Rohit was landlord's

son. He was about 23-24 years old college student. The

stair-case to go to the first floor of the house was

abutting the entrance of his house. On the day of

incident, he had night duty from 4 p.m. till next day

morning. On that day at 4.00 p.m. he went to attend the

duty. At 5.00 p.m., he came back to Aurangabad for

attending a wedding ceremony of a friend's relative.

But before going to the wedding, he came home. He found

that his wife and children were not present in the house.

The door was latched from outside. He made phone call to

( 13 ) crap422.14

Vaishali utilizing his mobile phone. Vaishali did not

pick up her phone. He kept waiting outside his house in

few minutes time, he noticed Vaishali stepping down from

the first floor. When she saw him, she got frightened.

He asked her as to why she had gone to the house of the

landlord to which she replied that she went there to call

her children, who had gone there for playing computer

games. He and his wife then entered their own house.

While they were in side the house, Rohit entered their

house without knocking at the door and went up to the

door of the bed-room. He saw Vishnu and got frightened.

He tried to explain that he came there to tell Vaishali's

that her children were playing computer game in his

house. He left thereafter. Vaishali was already knowing

that children were playing in her house and yet Rohit had

come to Vishnu's house. Vishnu felt suspicion.

Thereafter, the children came home. Vishnu asked

Vaishali as to whether she had love affair with Rohit.

Vaishali then made phone call to her father. She started

talking to her father about some other subject, but did

( 14 ) crap422.14

not answer Vishnu's question. She tried to change

Vishnu's subject. Vishnu continued to feel suspicious

about her conduct. Thereafter, Vishnu went for attending

the wedding. Vishnu came back home and told his wife

that he would call his family members and even Vaishali's

parents and brothers to discuss about the incident. He

then removed his shirt and pant and went inside the bath

room for taking wash. While he was inside, he heard

shouts. He came out and saw Vaishali was burning. He

took some water in bucket from bath room and threw on her

person and tried to extinguish the fire. He then started

to put on his clothes. He heard Vaishali's talking to her

parents on phone telling them that she had burnt herself.

He took the phone from Vaishali's hand and talked to

Vaishali's brother Babasaheb, who asked him that Vaishali

should be brought to Bembde Hospital. Vishnu then came

out and went in search of an auto-rickshaw, but could not

find auto-rickshaw. So, he came back home and asked

Vaishali whether it was possible for her to sit on motor-

cycle. She then sat on motor-cycle and then they went to

( 15 ) crap422.14

Bembde Hospital. Vaishali's father and brother were

already present there. Vaishali was admitted to hospital.

Vishnu alleged that he was falsely implicated in this

case by his brother-in-law and father-in-law.

15. In the cross-examination Vishnu admitted that

earlier he had some dispute with Vaishali and Vaishali

had made complaint against him etc. But, in 2010-11,

there was no dispute between him and Vaishali. He also

admitted that the incident about Rohit entered in his

house and walking up to bed-room was not disclosed to his

father-in-law and others.

16. D.W. No.2 was Somnath, who is Vishnu's relative.

He stated that on 13.02.2013, he received phone call of

Vaishali's father at about 10.30 p.m. stating that due to

quarrel between Vaishali and Vishnu, Vaishali set herself

on fire and was then admitted to Bembde Hospital.

Somnath and his family members rushed to the hospital.

Before reaching the hospital, he received another phone

( 16 ) crap422.14

call. This time Vaishali's brother Madhukar too told him

that Vaishali had set herself on fire. Somnath then went

to see Vaishali in the hospital. Vaishali told him that

she had set herself on fire.

17. Learned Counsel for the appellant asserted that

having regard to the circumstances that are brought on

record in this case, both by the prosecution as well as

by the defence, the delay in recording of F.I.R. has

destroyed credibility of the case. He also asserted that

there is a strong possibility of tutoring the victim as

well as child witnesses. Lastly he asserted that the

defence is probable and can safely be accepted.

18. The questions that are to be decided in this

case are :-

(i) Whether there was delay in registering the crime and whether it has affected the credibility of the prosecution case?

(ii) Whether the case-paper of Vaishali's case of Bembde Hospital is a reliable piece of evidence?

                                          ( 17 )                            crap422.14




                                                                           
                    (iii)    Whether   there   is   an   indication   of 




                                                   

Vaishali's getting tutored before her statement was recorded on 16th February, 2013?

19. Admittedly, Vaishali was brought to Bembde

Hospital at about 10.00 p.m. on 13.02.2013. She had

sustained 85% of burn injuries and the Doctor who had

attended her first P.W.10 Dr. Miniyar sent medico-legal

case papers to Satara Police Station at 10.30 pm. This

paper is brought on record. On perusal of this paper we

found that history of burn injuries was not mentioned.

P.W.10-Dr. Miniyar stated that by the time he prepared

this paper, he was not aware of the history of the

injuries. This paper reached the police station (as per

the station diary entry No.44) at about 12.20 mid-night.

20. Police then entrusted this case of Head

Constable Bakkal No.2109-Pradhan.

21. P.W.10-Dr. Miniyar stated that subsequently he

learnt from Vaishali as to how she sustained injuries and

( 18 ) crap422.14

then he even recorded such information in the case

papers.

22. The question is - why did P.W.10-Dr. Miniyar not

mention the history of the incident in MLC paper? As per

the printed format of MLC papers, the Medical Officer was

expected to write down history of the incident. Until

such information is recorded by the Medical Officer, he

was not supposed to send the MLC papers to Police

Station. No doubt, the MLC paper is required to send to

Police Station as soon as possible, but such paper should

be prepared by filling up all the required particulars,

which included the history.

23. Surprisingly, the prosecution did not examine

Police Head Constable - Pradhan as their witness. The

record indicates that Pradhan went to Bembde Hospital

during the night between 13.02.2013 and 14.02.2013 and

tried to record victim's statement, but the prosecution

could not bring such statement on record.

( 19 ) crap422.14

24. P.W.9-I.O.Kanje stated that though on 16.02.2013

investigation of Crime No.26 of 2013 was given to him, on

previous day Head Constable - Pradhan had informed him

that Tahsildar Raut had refused to accept requisition for

recording dying declaration of the victim. It is, thus,

clear that Head Constable - Pradhan did, after the case

was assigned to him, come to the Hospital for enquiry.

But he was not examined as prosecution witness. As if the

prosecution does not place reliance on what he did then.

25. As per prosecution nothing happened from 14 th

Morning till 16th Morning. Vaishali and her family

members did not report the incident to the police. They

could have easily approached Satara Police Station for

lodging the complaint.

26. On 16.02.2013 P.W.9-P.S.I.Kachmande was directed

to go to the place of incident for preparation of spot

panchanama. He prepared the spot panchanama. Thereafter,

( 20 ) crap422.14

he was directed to go and record statement of injured

Vaishali. Thereafter, at 11.00 a.m. he recorded

Vaishali's statement and on the basis of which at about

8.35 p.m. offence punishable under section 307, 498-A,

323, 504 and 506 of the Indian Penal Code was registered.

27. As said above, the delay in recording F.I.R. is

an important aspect of this case and the question is -

whether this delay has created suspicion in the entire

prosecution case? The answer is in affirmative.

28. P.W.10-Dr. Miniyar says that he heard Vaishali's

statement that her burns were due to assault on her. He

even recorded such statement in the case-papers. But no

one approached the police. If Vaishali was oriented and

was able to speak, she could have made this statement to

all her relatives who come to see her including her

parents. There was thus strong possibility that parents

of Vaishali ought to have learnt about the cause of

injuries by morning of 14.02.2013. Had they heard that

( 21 ) crap422.14

the injuries were caused by their son-in-law, they would

have certainly rushed to the police station. But, this

did not happen. This means that Vaishali did not make

such allegation before 16.02.2013.

29. We have strong doubt about truthfulness of

Dr.Miniyar's testimony. In our view, P.W.10-Dr. Miniyar

has not disclosed the truth. He helped creation of false

evidence against the accused, by making entry of history

in the case papers subsequently. This entry was probably

subsequently added to support the prosecution case. He

even went to the extent of recording his deposition that

Vaishali gave him the history of her injuries. Such

statement would amount to oral dying declaration.

P.W.10-Dr. Miniyar was always a prosecution witness and

police would have certainly recorded his statement under

section 161 of Cr.P.C. This was also not done. We,

therefore, discard Dr. Miniyar's evidence.

30. The next question before us is - whether dying

( 22 ) crap422.14

declaration of Vaishali is trustworthy? The answer is in

negative. There is strong possibility of tutoring to

her. By 16.02.2013, Vaishali's parents apparently decided

that they should lodge complaint against their son-in-

law. So, it was quite possible that they tutored

Vaishali and her statement was recorded.

31.

The next question that is required to be decided

is - whether the child witnesses are trustworthy? Our

answer is in negative. If Vaishali could be tutored,

there was every possibility that the children would also

be tutored. It is apparent that Vaishali's parents,

brother and children ganged-up against the accused. Had

there been recording of statement of these two innocent

children, soon after the incident, they would have

certainly stated as to what had happened during evening

of 13.02.2013 in their house. We are, therefore, inclined

to discard their depositions on the ground that they were

certainly tutored witnesses.

( 23 ) crap422.14

32. Even otherwise going by their depositions, we

found their depositions not trustworthy. They stated

that their father poured kerosene on their mother's

clothes and then their father ignited match-stick.

Should we assume that when this atrocity was taking

place, victim Vaishali was standing still and suffering

it quietly? Should we assume that Vaishali did not

resist at the time of incident? According to the

children, the incident took place between Vaishali on one

hand and accused Vishnu on the other. Both of them were

grown-up persons. Assuming Vishnu was physically more

powerful, yet Vaishali could have certainly resisted

Vishnu's assault and the attempt of pouring kerosene on

her person. Assuming that Vishnu somehow poured kerosene

on her person, she would have certainly avoided his

further assault which included striking of match-stick

and setting her on fire. "Striking a match-stick" is a

one physical act. It is generally not connected to

"igniting something using the burning match-stick". We

are aware that a match-stick is thin piece of wood. Even

( 24 ) crap422.14

after a match-stick is ignited successfully, the user

would take a few moments to get the flame settled and

then within short time he has to ignite an object with

it. Before the flame of match-stick is settled, if the

user tries to use it, there is possibility of

extinguishing of the flame, before it could reach the

target. Even after the match-stick is ignited and the

flame is settled, due to small size of the stick, the

user is required to ignite the target as soon as

possible. If the target is not ready and close by, the

burning match-stick would get extinguished. Thereafter

the user is required to strike another match-stick.

33. When an assailant is trying to ignite his

victims kerosene socked clothes, he should find the

victim stationary. If the victim is moving and resisting,

then setting up the fire could get difficult. In our

view, at such time the victim is required to be made

stationary, so that resistance and movement would be

stopped. For achieving this, the assailant is required

( 25 ) crap422.14

to either pin-down the victim or to hit her or him in

such a manner that for at least few seconds, the victim

becomes stationary. These were the possibility that

could have happened at the time of the incident in

question. The child witnesses did not state that these or

some of these events took place st the time of the

incident. Therefore, we are of the view that they are

tutored. We are not inclined to believe them.

34. The last question is - whether we would make any

comments on the line of defence? The accused is trying

to suggest to us through his deposition that while he and

his wife were in the house and since came to house

unannounced, Rohit entered his house etc., thereby

suggesting that a tete-a-tete was going on between

Vaishali and Rohit. He also suggested to us that since

Vaishali was exposed on that day, she committed suicide.

We are not inclined to either accept or reject the theory

of defence mainly because, we can dispose of this appeal

without considering this aspect of the case. We

( 26 ) crap422.14

disbelieve the prosecution case. We are, therefore, not

inclined to go into truthfulness or otherwise of the

defence. The prosecution case should, therefore, fail.

                                         O R D E R




                                                    
                    i)       Criminal   Appeal   No.422   of   2014   is 
                    allowed.




                                            
                    ii)        The   judgment   and   order   dated 

10.07.2014 passed by learned Additional Sessions

Judge, Aurangabad, in Sessions Case No.184 of 2013 is quashed and set aside.

iii) The appellant - Vishnu Asaram Kanade is acquitted of the offences with which he was charged.

iv) The appellant be set at liberty

forthwith, if not required in any other case.

v) Fine amount, if paid by the appellant, be refunded to him.

vi) Criminal Revision Application St.

No.267 of 2014 stands dismissed.

           [V.K.JADHAV,J.]                           [A.V.NIRGUDE,J.]

    snk/2016/JUL16/[email protected]





 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter