Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sau. Sarika W/O Sachin Palsokar vs Sachin S/O Suresh Palsokar
2016 Latest Caselaw 5282 Bom

Citation : 2016 Latest Caselaw 5282 Bom
Judgement Date : 15 September, 2016

Bombay High Court
Sau. Sarika W/O Sachin Palsokar vs Sachin S/O Suresh Palsokar on 15 September, 2016
Bench: V.A. Naik
    FCA 344/14                                          1                          Judgment


         IN THE HIGH COURT OF JUDICATURE AT BOMBAY,




                                                                                       
                   NAGPUR BENCH, NAGPUR.
                    FAMILY COURT APPEAL No. 344/2014




                                                               
                                 WITH
                      CROSS OBJECTION NO.15/2012
    Sau. Sarika W/o. Sachin Palsokar,




                                                              
    aged 32 years, Occ. : Household,
    R/o. C/o. Vasantrao Pimpalkar,
    102, Sai-Prasad Apartments, Revti
    Nagar, Besa, Nagpur.                                                         APPELLANT




                                                
                                        .....VERSUS.....
                              
    Sachin S/o. Suresh Palsokar,
    aged 36 years, Occ. : Service,
    R/o. Sahajivan flats - 2, in front of
                             
    LAD College, Shivaji Nagar, Nagpur.                                      RESPONDENT


                           Mrs. T.D. Khade, counsel for the appellant.
                           Shri A.V. Khare, counsel for the respondent.
      


                                         CORAM :SMT.VASANTI  A  NAIK AND
                                                     KUM. INDIRA JAIN, JJ.        
                                          DATE      :  15  TH     
                                                                   SEPTEMBER,   2016.


    ORAL JUDGMENT (PER : SMT.VASANTI A. NAIK, J.)





By this Family Court Appeal, the appellant challenges the

judgment of the Family Court, Nagpur dated 20.12.2011 allowing a

petition filed by the respondent for a decree of divorce under Section

13(1)(i-a) of the Hindu Marriage Act, 1955. In the First Appeal filed by

the appellant, the respondent has filed a Cross Objection for seeking the

custody of the minor child as the Family Court has held that the custody

of the minor child, would remain with the appellant.

FCA 344/14 2 Judgment

2. Few facts giving rise to this Family Court Appeal and the

Cross Objection are stated thus :-

The appellant-wife (hereinafter referred to as 'the wife' for the

sake of convenience) and the respondent-husband (hereinafter referred to

as ' the husband') were married at Nagpur as per the Hindu rites and

custom on 20.02.2009. A son by name Anvesh was born from the

wedlock on 13.10.2009. The husband and the wife belong to highly

educated middle class families and the wife was made aware before the

solemnization of the marriage that she would be required to stay in the

matrimonial home along with the parents of the husband. After the

marriage, the wife started residing in the matrimonial home at Nagpur.

The husband had taken the wife to Kerala after the marriage was

solemnized and from the inception of the marriage, the husband found

that the wife was behaving strangely. It is stated by the husband in the

Hindu Marriage Petition filed by him for a decree of divorce that the wife

continued to behave badly with the husband and his parents though they

tried to keep her happy. It is pleaded that the wife used to lose her

temper on petty matters and used to shout on the parents of the husband.

It is pleaded that the wife always threatened the husband and his parents

that she would commit suicide. It is pleaded that the wife insisted that

the husband should reside separately in a nuclear family. It is pleaded

FCA 344/14 3 Judgment

that the husband suffered mental trauma due to the quarrelsome, rude

and insulting behaviour of the wife. It is pleaded that the wife did not

contribute in the household work. It is pleaded that the father of the

husband wrote a letter on 28.06.2009 to the father of the wife about her

whimsical behaviour. It is stated that the father of the wife acknowledged

the goodness of the husband and his parents and promised to advise his

daughter. It is pleaded that Anvesh was a slow learner and required great

care and attention. It is stated that after the birth of Anvesh there was no

change in the behaviour of the wife and she constantly threatened the

husband to leave the matrimonial home and commit suicide. It is pleaded

that the wife also threatened the husband that she would throw and harm

Anvesh. It is pleaded that the wife needed medical treatment from a

Psychiatrist but, she was not ready to take treatment. It is pleaded that

on 24.05.2010, the wife left the matrimonial house along with Anvesh,

with an assurance that she would take medical treatment and join the

company of the husband but, she did not do so. It is pleaded that on the

same day, the wife swallowed tablets and called the police, her parents

and Smt. Mrunal Dani, and all of them advised her to behave properly

and to take medical treatment. It is pleaded that as the police had visited

the matrimonial house, the mother of the husband suffered a heart attack.

It is pleaded that on 17.06.2010, when the husband and the wife were

returning from the hospital of Dr. Bhole where Anvesh was being treated,

FCA 344/14 4 Judgment

the wife started behaving erratically. It is pleaded that the child was kept

on the floor of the house and the wife went near the well, stood on the

brick-skirt of the well and threatened that she would commit suicide if the

husband does not behave as per her wishes. It is pleaded that the wife

threatened the husband to throw the son in the well and asked the

husband to take both of them to the matrimonial home. It is pleaded that

the parents of the wife brought her into the house with great efforts. It is

pleaded that the husband apprehended that the wife would go to any

extent to harass the husband and his parents and may also harm Anvesh

to implicate the husband or his family members in a false criminal case.

While seeking the decree of divorce on the aforesaid allegations, the

husband also sought the custody of Anvesh, who was aged about 2-3

years at the relevant time.

3. The wife filed the written statement and denied the claim of

the husband. The wife denied all the adverse allegations levelled by the

husband against her. The wife pleaded that the husband had differences

with the wife on trivial issues. It is pleaded that due to the short temper

of the parents of the husband, it was difficult for her to stay in the

matrimonial home, along with them. The wife pleaded that she was

required to return to her parental home in view of the ill-treatment meted

out by the parents of the husband to her. It is pleaded that the father of

FCA 344/14 5 Judgment

the husband wrote a note in his own handwriting and compelled the wife

and her father to sign the same. It is pleaded that the wife was forcibly

asked to sign on the documents that recited that she would behave

properly with the husband and his family members after she returned to

the matrimonial home. It is pleaded that due to the threat of the husband

and his parents, the wife and her father had signed on a document that

recited that the wife would behave well with her husband and his

parents, after she returned to the matrimonial home. It is pleaded that

the family life of the husband and the wife became miserable only

because of the interference of the parents of the husband. It is pleaded

that the parents of the husband tortured her mentally and assaulted her.

The wife pleaded that the husband used to beat her and the father of the

husband also tried to assault her. It is pleaded that when the husband

and his father tried to beat her, she was required to call the police. It is

pleaded that the wife tried her level best to behave well with the husband

and his family members but they had high expectations. The wife denied

that the husband was entitled to the custody of the minor child at the

tender age of 2-3 years. The wife sought for the dismissal of the petition

filed by the husband.

4. On the aforesaid pleadings of the parties, the Family Court

framed the issues. The husband examined himself and also examined his

FCA 344/14 6 Judgment

father and Dr.Nilkanth Nimdeokar. The wife examined herself and closed

the evidence on her side. On an appreciation of the evidence on record,

the Family Court, by the judgment dated 20.12.2011, decreed the petition

filed by the husband for divorce under Section 13(1)(i-a) of the Hindu

Marriage Act and directed that the custody of Anvesh shall remain with

the wife. Being aggrieved with the part of the judgment granting a

decree of divorce in favour of the husband, the wife has filed this Family

Court Appeal. The husband has filed the cross-objection, seeking the

custody of Anvesh, as according to the judgment of the Family Court, the

custody of Anvesh was to remain with the wife.

5. Mrs. Khade, the learned counsel for the wife, submitted that

the Family Court was not justified in granting a decree of divorce in

favour of the husband. It is stated that the wife behaved well with the

husband and her in-laws but, they did not treat her well. It is submitted

that the husband has failed in proving that the wife used to frequently

quarrel with the husband and threaten the husband and his parents that

she would commit suicide. It is submitted that the wife desired to live in

the matrimonial home and, therefore, she had signed the document that

recited that she would behave properly with the husband and his parents,

if she was permitted to reside in the matrimonial home. It is stated that

the said document was signed by the wife and her father under pressure

FCA 344/14 7 Judgment

and, hence, the same could not have been relied on by the Family Court

for holding that the wife was not behaving well with the husband and her

in-laws. It is stated that on a number of occasions, the husband and his

parents had threatened to beat the wife and, therefore, she was

constrained to call the police. It is stated that the Family Court has not

appreciated the evidence of the parties in the right perspective while

holding that the wife had treated the husband with cruelty and he was

entitled to a decree of divorce under Section 13(1)(i-a) of the Act. It is

stated that the Family Court has rightly directed that the custody of

Anvesh should remain with the wife as Anvesh needs the care, love and

affection of a mother, at the tender age. It is stated that since Anvesh was

aged about two years and since the custody of a minor child below five

years should ordinarily be with the mother, the Family Court had rightly

granted the custody of Anvesh, to the wife. It is submitted that the

husband works with the H.D.F.C. as a senior officer and, hence, he would

not be able to take proper care of Anvesh, who is now seven years of

age.

6. Shri Khare, the learned counsel for the husband, supported

the judgment and decree of the Family Court for divorce under Section

13(1)(i-a) of the Act. It is stated that the Family Court has rightly relied

on the admissions of the wife in the cross-examination to grant a decree

FCA 344/14 8 Judgment

of divorce after holding that the wife had treated the husband with

cruelty. It is stated that though the wife had levelled serious allegations

against the husband and his parents in the written statement, she had

admitted in her cross-examination that the parents of the husband had

not demanded any dowry and her mother-in-law used to cook the food in

the morning and she used to cook the food in the evening. It is stated

that the mother of the husband was a working woman and she used to be

out of the house for work from 10.30 a.m. till 4.30 p.m. It is stated that

the Family Court has rightly held that reckless allegations were levelled

by the wife against the husband and his family members. It is stated that

the wife had admitted that when her mother-in-law had only asked her as

to why she had cooked the vegetable (curry) in the evening when

sufficient vegetable that was cooked in the morning was available, she

became angry and had slept empty stomach and also did not have her

lunch on the next day. It is stated that the wife had admitted that in the

evening, on the next day, she had called a tiffin from outside for dinner as

she was angry with her mother-in-law. It is stated that the wife had

admitted that she had destroyed the picture-poster of a baby that was

affixed on the wall when there was a big quarrel between herself and the

husband. It is stated that the wife had admitted that her father had

bought a stamp paper (Exhibit 51) and she had signed on the said stamp

paper, wherein she had written in her handwriting that she would behave

FCA 344/14 9 Judgment

well with her in-laws, if she was permitted to reside in the matrimonial

home. It is stated that the wife had admitted that she had called the

police in the matrimonial home. It is stated that the wife had also

admitted that she was standing near the well, as pleaded by the husband.

It is stated that the wife had admitted that on 01.10.2010, she had gone

to the housing society, where the husband resides and that she had lived

for one night in the house of one Shri Deshpande. It is stated that in the

circumstances of the case and in the face of the admissions of the wife in

her cross-examination, the Family Court was justified in granting a decree

of divorce in favour of the husband on the ground of cruelty.

7. The learned counsel for the husband submitted that Anvesh is

a slow learner and since he is seven years of age now, the custody of

Anvesh may be given to the husband. It is submitted that considering the

nature and the temperament of the wife, as could be gauged from her

cross-examination, in the interest of Anvesh, the custody of Anvesh

should be given to the husband. It is stated that when the wife is in a bad

mood, she does not send Anvesh to the school or to the coaching classes

meant for the slow learners. It is stated that during the pendency of the

Family Court Appeal, the husband is dropping Anvesh to the school in the

morning and is picking him up in the evening and reaching him to the

wife. It is stated that though the custody of Anvesh is with the wife,

FCA 344/14 10 Judgment

during the working days of the week, i.e. from Monday to Friday, in terms

of the agreement between the parties, as recorded by this Court in the

order dated 21.09.2013, the husband voluntarily performs the duty of

dropping Anvesh to the school and the classes and reaching him back to

the wife's residence on all the school days. It is stated that the husband is

paying a sum of Rs.10,000/- per month (i.e. Rs.6,000/- for the wife and

Rs.4,000/- for Anvesh) apart from all other expenses that are borne by

the husband for the education and the speech and development

therapy of Anvesh. It is stated that the husband would continue to pay a

sum of Rs.10,000/- to the wife even if this Court grants the custody of

Anvesh to the husband. It is stated that in terms of the settlement that

was executed between the parties on 19.09.2013 and recorded in the

order dated 21.09.2013, the husband used to have the access to Anvesh

from Friday evening to Monday morning but, the said access is extremely

short. It is stated that in the changed scenario, this Court may grant the

custody of Anvesh to the husband. It is stated that the wife is living all

alone and separately in a rented house and it is admitted by the wife in

her cross-examination that her brother had threatened to kill Anvesh and

in this background, it would not be in the interest of justice to permit the

wife to retain the custody of Anvesh.

FCA 344/14 11 Judgment

8. On hearing the learned counsel for the parties and on a

perusal of the Record & Proceedings, it appears that the following points

arise for determination in this Family Court Appeal.

I) Whether the husband is successful in proving that the wife

had treated him with cruelty and whether he is entitled to a

decree of divorce under Section 13(1)(i-a) of the Hindu

Marriage Act ?

II) Whether the husband is entitled to the custody of Anvesh

and/or the wife is entitled to the custody as per the judgment

of the Family Court ?

III) What order?

9. To answer the aforesaid points, it would be necessary to

consider the pleadings of the parties and the evidence tendered by them.

It would not be necessary to reiterate the pleadings as we have narrated

the pleadings in detail, in the earlier part of this judgment.

10. The husband had examined himself and reiterated the facts

stated by him in his pleadings. The husband was not cross-examined at

length. In his cross-examination, the husband admitted that the wife

FCA 344/14 12 Judgment

resided with him in short spells. The husband admitted in his cross-

examination that the normal voice of the wife was very loud but, that was

not the reason for feeling that she was quarreling when she was talking

normally. The husband admitted that his gross salary is Rs.40,000/- per

month. There were no suggestions to the husband in regard to the

allegations made by him against the wife in respect of the cruel treatment

meted out by her to the husband and his parents. The husband had

stated in his examination-in-chief that the wife was behaving strangely

and erratically and though she was asked not to shout and speak softly,

she used to give threats to him and his parents. Though the husband had

stated in the examination-in-chief that the wife would threaten the

husband and his parents that she would commit suicide, there is no cross-

examination of the husband on the said allegation. The husband had

stated in his examination-in-chief that the wife had written on the

document at Exhibit 51 that she would mend her ways and behave well

with the husband if she was permitted to live in the matrimonial home

and the husband was not cross-examined on the said statement. The

husband had stated in his examination-in-chief that the wife had gone to

a well, stood on the brick-skirting of the well on or about 17.06.2010 and

threatened to commit suicide if the husband does not behave as per her

wishes and there is no cross-examination of the husband in this respect.

The husband had stated in his examination-in-chief that with great

FCA 344/14 13 Judgment

efforts, the wife was pulled away from the well but, the husband was

under a constant threat that the wife would either try to harm herself or

Anvesh, if the things did not go her way. Though the husband had

pleaded the aforesaid facts in his petition and had also tendered evidence

on affidavit reiterating the facts in the pleadings, there is no cross-

examination of the husband on the said facts. In the absence of cross-

examination, the Family Court has rightly believed the case of the

husband. Apart from the husband, the husband had examined his father

and also Dr.Nilkanth Nimdeokar. The evidence of the father of the

husband and the doctor supported the case of the husband. Apart from

the fact that the evidence of the husband went unchallenged, the Family

Court has rightly relied on the admissions of the wife in her cross-

examination to hold that the husband has proved that the wife has

treated the husband with cruelty and he is entitled to a decree of divorce.

Though the wife had stated in her evidence that her in-laws had harassed

her and also assaulted her on certain occasions, the wife did not prove the

said fact by tendering cogent evidence. In fact, the wife admitted in her

cross-examination that her in-laws had never demanded dowry, that her

mother-in-law was in service, that she used to go out for work from 10.30

a.m. till 4.30 p.m., that the mother-in-law used to cook food in the

morning and that she used to cook the food in the evening. The wife had

admitted that her elder brother used to ill-treat her and had even

FCA 344/14 14 Judgment

threatened to kill Anvesh. The wife had admitted in her cross-

examination that she was aware before the marriage that her husband

was the only son of his parents and that she would be required to live in a

joint family. The wife admitted that when her mother-in-law asked her as

to why she had cooked the vegetable in the evening when there was

sufficient cooked vegetable available, she became angry and had slept

empty stomach and also did not have her lunch on the next day. The wife

admitted that in the evening on the next day, she had called a tiffin from

outside for dinner as she was angry with her mother-in-law. The wife

admitted that her father had come to the matrimonial home and had

given her an understanding that she should behave properly with the

husband and her in-laws. The wife admitted that her father had told her

in-laws that the wife was hot tempered. The wife admitted that she

assured her father that she would behave properly with the husband and

her in-laws. The wife further admitted that she had torn the poster-

picture of a baby that was affixed on a wall in her bedroom. The wife

admitted that she had written on a stamp paper (Exhibit 51) that she

would behave well with her husband and her in-laws in future and that

her father had bought that stamp paper and that the contents of the

stamp paper were written in her handwriting and that she had signed the

same. The wife had admitted that when there was a quarrel between the

husband and the wife on 24.05.2010, she had called the police from her

FCA 344/14 15 Judgment

cellphone. The wife had admitted that she was standing near the well as

stated by the husband but, that was not for the purpose of committing

suicide. The wife admitted that on 08.09.2011, i.e. after the separation,

she had called the husband, in his office that Anvesh had fallen down and

had a bump on his head with a bleeding injury but, she did not take

Anvesh to the doctor. The wife had admitted that she had been to the

housing society where her husband resides and lived in the night in the

house of one Shri Deshpande and had called the tiffin for Anvesh from

her in-laws. From the aforesaid admissions of the wife, it is clear that the

wife had treated the husband with cruelty. In this case, the evidence of

the husband has remained unchallenged. The evidence of the husband is

supported by the evidence of the witnesses examined by him. Apart from

the fact that the evidence of the husband has remained unchallenged, the

admissions of the wife in her cross-examination have further proved that

the wife had treated the husband with cruelty. The wife had made

reckless allegations against the husband and her in-laws in regard to the

ill-treatment meted out to her including the physical violence but, she has

failed to prove the same by leading cogent evidence. In fact, the wife had

admitted in her cross-examination that her in-laws had never demanded

dowry, that her mother-in-law used to be out of the house from 10.30

a.m. till 4.30 p.m. as she was in service, that her mother-in-law used to

cook the food in the morning and that she was required to cook the food

FCA 344/14 16 Judgment

in the evening. The wife had admitted that when her mother-in-law

casually asked her as to why she had prepared the vegetable in the

evening when the vegetable cooked in the morning was remaining and

was sufficient for the family, for dinner, the wife became so angry that

she had slept empty stomach that night, did not have her lunch on the

next day, and had called for a tiffin for her, for the dinner on the next

day. The admissions of the wife clearly show that she was extremely hot

tempered and she used to make a big issue of trifle matters. The

allegations made by the husband in regard to the eccentric nature and

temperament of the wife are proved by the husband not only by his

evidence, that has gone unchallenged but, also by the admissions of the

wife in her cross-examination. The wife has admitted that she was

standing near the well but, she stated that that was not for the purpose of

committing suicide. We believe the case of the husband that the wife was

threatening the husband that she would commit suicide. The wife was

eccentric and the fact that the wife was standing on the brick-skirting of

the well, shows that the wife threatened the husband that she would

commit suicide. The allegations made by the husband in this regard have

been proved by the husband by tendering cogent evidence, that has

remained unchallenged. There is no cross-examination of the husband on

this aspect from the side of the wife. It is proved by the husband from his

evidence as well as the evidence of the wife in her cross-examination that

FCA 344/14 17 Judgment

the wife was treating the husband with cruelty. The Family Court has

rightly held that the wife was not behaving properly with the husband

and her in-laws, or else there was no occasion for her to prepare the

writing on the stamp paper, Exhibit 51, that she would behave well with

the husband and the in-laws, in future. The act on the part of the wife to

remain without food for more than a day, when she knew that she was

pregnant, the act on the part of the wife to call the police in the

matrimonial home, the act on the part of the wife to tear the baby poster

after a fight, the act on the part of the wife to stand on the skirting of the

well to threaten the husband, the act on the part of the wife to threaten

the husband to commit suicide, the insistence on the part of the wife to

stay away from his old in-laws and the writing by the wife that she would

behave well in future, show that the wife treated the husband with

cruelty. The cumulative effect of the acts on the part of the wife of

becoming angry on trifle matters, threatening the husband to commit

suicide and attempting to commit the same by standing near the well

surely tantamounts to cruelty. It would be difficult for any husband to

live with the wife, who continuously gets flared up on trifle issues and

threatens to commit suicide or injure the minor child. The Family Court

has rightly held that it was clear from the oral and the documentary

evidence on record that the wife had treated the husband with cruelty

and that he was entitled to a decree of divorce on the said ground.

FCA 344/14 18 Judgment

11. Having held so, it would be necessary to consider as to who

would be entitled to the custody of Anvesh. The wife has admitted in her

cross-examination that her brother had threatened to kill Anvesh. She

had also admitted in her cross-examination that though on 08.09.2011,

she had telephoned the husband that Anvesh had a fall and had a bump

on his head with a bleeding injury, she did not take Anvesh to a doctor.

Though the aforesaid admissions on the part of the wife would result in

recording a finding that the wife was not taking proper care of Anvesh,

we are not inclined to permit the husband to have the custody of Anvesh

in the entirety. It is not in dispute that the husband is paying a sum of

Rs.10,000/- to the wife and Anvesh and also paying the school fees, fees

for the speech and development therapy and is bearing the other

expenses for Anvesh. It is fairly stated on behalf of the husband that even

if the custody of Anvesh is granted to the husband, the husband would

still continue to pay a sum of Rs.10,000/- to the wife. We have found

from the evidence of the husband and the statements made on his behalf

in this Court at the time of hearing that the husband is conducting himself

as a good father and is also desirous of giving a substantial amount to the

wife towards her maintenance. It is also not disputed by the counsel for

the wife that the husband used to drop and collect Anvesh from the

school and the coaching classes, even after the parties had decided to

share the custody-access to Anvesh, as per the terms of settlement,

FCA 344/14 19 Judgment

executed on 19.09.2013. The husband and the wife had agreed in terms

of the interim settlement that Anvesh would be in the custody of the wife

from Monday to Friday and from Friday evening to Monday Morning, the

custody-access of Anvesh would be with the husband. We find that the

custody of Anvesh is given to the wife by the Family Court only because

the custody of a child should normally remain with the mother, if the

child is below five years of age. Now, Anvesh is seven years of age and in

the circumstances narrated hereinabove, it would be necessary in the

interest of justice to permit the husband to have the custody of Anvesh for

some more time during the school days and equally with the wife during

the vacations. In the circumstances of the case, we are not inclined to

grant the custody of Anvesh only to one of the parents as the child is a

slow learner, and in our view, both the parents should be able to shower

their love and affection on Anvesh so that the child remains attached with

both of them.

12. The terms of settlement executed between the parties on

19.09.2013 as an interim arrangement have worked to a great extent and

in the circumstances of the case, we direct that the custody of Anvesh

would be with the husband from Friday evening (after the School hours)

till Tuesday morning, when Anvesh would be dropped to the school. It is

needless to mention that the wife would have the custody of Anvesh from

FCA 344/14 20 Judgment

Tuesday evening (after the School hours) till Friday evening. We have

arrived at this arrangement, with a view to give equal opportunity to both

the parents to spend time with Anvesh who is just seven years of age

and is a slow learner. The husband may continue to drop Anvesh to the

school and classes and bring him back to the house of the wife even when

Anvesh would be in the custody of the wife. During the vacations, the

custody of Anvesh should be shared equally by the husband and the wife,

that is to say that, if the vacations are for a period of twenty two days,

Anvesh would remain with each of the parents for eleven days. This

arrangement would apply to all the vacations including the Summer, the

Winter and the Diwali vacations.

13. For the reasons aforesaid, the Family Court Appeal is

dismissed. The cross-objection is allowed in terms of the directions in

paragraph 12 of the judgment. In the circumstances of the case, there

would be no order as to costs.

                    JUDGE                                        JUDGE





    Deshmukh/APTE





     FCA 344/14                                          21                          Judgment


                                           CERTIFICATE




                                                                                        
                         I   certify   that   this   Judgment   uploaded   is   a   true   and




                                                               
          correct copy of original signed Judgment.


          Uploaded by:  Rohit D. Apte.                        Uploaded on : 21.09.2016.




                                                              
                                                
                              
                             
      
   







 

 
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