Citation : 2016 Latest Caselaw 5628 Bom
Judgement Date : 28 September, 2016
903.writ petitionl.2397.16.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION (L)NO. 2397 OF 2016
Smt Usha Dhondiram Khairnar and Others ..Petitioners
Vs.
State of Maharashtra and Others ..Respondents
WITH
CHAMBER SUMMONS (L)NO. 296 OF 2016
IN
WRIT PETITION (L)NO. 2397 OF 2016
Archana Yogesh More and Others ..Applicants
IN THE MATTER BETWEEN
Smt Usha Dhondiram Khairnar and Others ..Petitioners
Vs.
State of Maharashtra and Others ..Respondents
WITH
WRIT PETITION (L)NO. 2446 OF 2016
Mrs. Archana Yogesh More and Others ..Petitioners
Vs.
Slum Rehabilitation Authority and Others ..Respondents
Mr. D. A. Nalawade a/w Mr. Ravindra A. Lokhande,for the
Petitioners in WPL. No. 2397/16.
Aswale 1/23
::: Uploaded on - 04/10/2016 ::: Downloaded on - 05/10/2016 00:10:22 :::
903.writ petitionl.2397.16.doc
Mr. Ashish Kamat a/w Mr. Ekant Desai, for the Petitioners in
WPL.2446/16 and Applicants in CHSWL.296/16.
Mr. Dushyant Kumar, AGP, for Respondent Nos. 1 and 2 State in
WPL.2397/16.
Mr. Abhijit P. Kulkarni, for Respondent No.3 in WPL.2397/16 and
for Respondent Nos. 1 to 4 in WPL.2446/16.
Mr. S. G. Surana a/w Mr. Madhur Surana, for Respondent No.4 in
WPL.2397/16 and for Respondent No.5 in WPL.2446/16.
Mr. Sanjay Jain a/w Mr. Mayur Khandeparkar i/b Mr. Yogesh
Bandal, for Respondent No.5 in WPL.2397/16 and for Respondent
No.6 in WPL. 2446/16.
CORAM :- S.C. DHARMADHIKARI &
B.P.COLABAWALLA , JJ.
DATE :- SEPTEMBER 28, 2016.
ORAL JUDGMENT: (Per S. C. DHARMADHIKARI, J.)
WRIT PETITION (L) No.2397 of 2016.
The Petitioners claim to be eligible project affected
persons. It is common ground that some of the Petitioners have
disassociated themselves from this litigation. Therefore, the relief
shall be confined to such of the Petitioners who are pursuing the
Aswale 2/23
903.writ petitionl.2397.16.doc
cause.
2 It is stated that these Petitioners were allotted flats in
the building which is managed and administered by Respondent
No.4 - Co-operative Housing Society. The flats were allotted by the
3rd Respondent to this Writ Petition. The 3rd Respondent is the
Chief Executive Officer - Slum Rehabilitation Authority ("SRA" for
short). He is appointed under the Maharashtra Slum Areas
(Improvement, Clearance And Redevelopment) Act, 1971 (for
short the "SLUM Act"), for the resettlement and rehabilitation of
eligible slum dwellers and the project affected persons.
3 It is stated that the 5th Respondent - Developer
undertook the development of the property. He was responsible
for handing over possession of the residential units which are in a
habitable condition for the rehabilitation of eligible slum dwellers
as also the project affected persons.
4 It is the claim of the Petitioners that they have been
allotted the flats pursuant to a lottery which was drawn by the
SRA. The Petitioners were handed over the physical possession of
Aswale 3/23
903.writ petitionl.2397.16.doc
these flats. They are in habitable condition but today the
Petitioners' stand deprived of basic amenities such as electricity
and water supply that is because of the high handed actions of the
5th Respondent-Developer. The Petitioners state that they have
lodged complaints not only with the SRA but equally the local
Police Station, Senior Inspector of which is now impleaded as
Respondent No.2.
The Petitioners rely upon a allotment letter, copy of
which is annexed as Exhibit-A to the Petition. These Petitioners
who have been allotted the respective tenements have relied on
Annexures-A to G of the Writ Petition. Respondent No.3
addressed a letter on 1st July, 2016 to 4th Respondent Society
informing it about allotment of the flats / tenements to the
Petitioners and also directing them not to cause any hindrance or
obstruct the Petitioners in taking possession of the allotted flats.
Annexure-H is a copy of this letter.
6 On 7th July, 2016, the 3rd Respondent requested the 2nd
Respondent-Police station to give police protection while taking
possession of the flat. Annexure-I is the copy of the letter dated 7 th
Aswale 4/23
903.writ petitionl.2397.16.doc
July, 2016. It is stated that Respondent No.2 along with
Petitioner Nos.1 to 5 and 7 have taken possession of the allotted
flats on 22nd August, 2016 and found that the same was not in
habitable condition only because of lack of basic amenities such as
electricity and water connection. There was some damage caused
to the flooring and doors. That was recorded in a Panchanama.
The Panchanama drawn on 22nd August, 2016, contents of which
were not known to the Petitioners as a copy thereof was not
provided, according to the Petitioners' counsel's records as to how
Respondent No.5 acted high handedly and was assisted by the
members of the Co-operative Housing Society.
7 The complaint which has been made to the local Police
Station dated 23rd August, 2016 sets out the names of five persons
who acted at the behest of Respondent No.5 and caused damage to
the property so also disconnected electricity and water supply.
Annexure-J is a copy of the complaint.
8 A representation was forwarded to Respondent No.2
by one Nav Chetna Justice Forum. This Forum was approached by
the Petitioners. The representation prayed that an FIR be
Aswale 5/23
903.writ petitionl.2397.16.doc
registered against these accused. However, neither reconnection
of the watter supply or electricity has been made nor the
Petitioners have been accommodated. The Petitioners complain
that having vacated their earlier accommodation, today they are
deprived of their entitlement. There is no dispute that they are
project affected persons. The Petitioners complain that in the
ensuing festivals they would have no accommodation and for them
to perform any religious ceremony etc. It is in these
circumstances that they apply and pray for issuance of writ of
mandamus or any other appropriate writ or directions directing
Respondent No.3 to forthwith ensure reconnection of the
electricity and water supply and for grant of the same take such
steps as are permissible in law.
9 The Writ Petition relies upon those letters of allotment
and in which it is indicated as to how each of these Petitioners are
project affected persons. The allotment letters, according to the
Petitioners refer to a lottery, record of which is to be found in a
document dated 26th May, 2016. However, some of the project
affected persons applied in writing that they have been allotted
certain flats / tenements but their orders of allotment be modified
Aswale 6/23
903.writ petitionl.2397.16.doc
that is how on 1st June, 2016, the tenements on 12 th / 13th floors
which are meant for them are allotted by a lottery system. The
date of this lottery system, according to the Petitioners, is to be
found in this allotment letter. There is a clear reference therein to
the tenement numbers and which are on 12 th /13th floor. The
Assistant Registrar of the 3rd Respondent has signed these letters.
10 Reliance is also placed upon the complaint and the
statement which is recorded by the local Police Station. The SRA
would not have sought intervention of the Police Station unless it
was satisfied that there is an high handed act of the developer.
The developer was directed to hand over the keys of these
tenements so that the same could be handed over to the eligible
slum dwellers. The first letter of the SRA, according to Mr.
Nalawade appearing for the Petitioners records that as to how
despite repeated request, the developer did not hand over the keys
of the project affected persons' tenements. The matter was
discussed with the Secretary of the SRA on 14 th June, 2016 and
the developer was directed to stop work of the sale component
unless he takes the requisite steps and hands over the keys of the
tenements. The letter of the SRA also permits the Assistant
Aswale 7/23
903.writ petitionl.2397.16.doc
Registrar to take forcible possession of these tenements. It is in
these circumstances that the Senior Police Inspector, according to
the Petitioners, was requested by the SRA itself to register an FIR
against the developer for not handing over of the keys to the
Government / SRA.
11 Mr. Nalawade places reliance upon the statements
which had been recorded and copy of which is to be found at page
nos.45 and 46 of the paper book. There are several affidavits
which have been filed in reply but before we set out their contents,
it would be proper to refer to one Chamber Summons which was
lodged on 8th September, 2016 by the Applicants. They requested
that either they should be impleaded as party Respondents or they
should be permitted to intervene at the hearing of the present
Writ Petition. These Applicants prayed that they have also filed
substantive Petitions. They have relied upon certain documents.
In support of the Chamber Summons, an affidavit was filed by
Applicant No.6 and she says that the Petitioners are not occupants
of the property namely final plot No. 568, Jalan Wadi, Dadar,
Mumbai i.e. the property owned by Respondent No.5. The
occupants thereof have formed Respondent No.4 society and 5 th
Aswale 8/23
903.writ petitionl.2397.16.doc
Respondent is also appointed as a developer. The slum scheme
was approved on 31st March, 2006 and Letter of Intent and
revised Letter of Intent are relied upon. It is claimed that the
Applicants are shown as eligible and in that regard reliance is
placed on Annexure-II and several orders of the Competent
Authority. It is therefore disputed that the Petitioners are entitled
to the allotment letters or should be handed over possession of the
tenements prior to these Applicants. The Applicants have to be
rehabilitated at the same site. They claim a right in that regard.
They have also questioned the contents of the letter dated 19 th
May, 2016. They have also filed a substantive Petition and we
have heard Mr. Kamat, the learned counsel for the Petitioners in
that Petition.
12 We have substantive affidavits in Writ Petition (L)
No.2397 of 2016. The Secretary of Respondent No.4 Society has
filed an affidavit and while raising the issue of maintainability of
this Writ Petition on the ground that there is an alternate remedy
available to the Petitioners of approaching the High Power
Committee, what is asserted is that the Petitioners are project
affected persons in other slum scheme and Respondent No.3- SRA
Aswale 9/23
903.writ petitionl.2397.16.doc
has allotted the tenements in rehab building /component because
the Petitioners are project affected persons. True it is that some
tenements are earmarked in present rehab component for
rehabilitation of the project affected persons. However, what has
been alleged is that final plot No.568, Jalan Wadi, Town Planning
Scheme-IV, Ashirwad SRA CHS Ltd, Jalan Wadi, Bhavani Shankar
Road, Dadar Mumbai is owned by Respondent No.5. It is occupied
by near about 146 slum dwellers plus five occupants of
contravening structures. Thus, there are 151 slum dwellers. The
Competent Authority has held 122 occupants as eligible and
eligibility of remaining 29 slum dwellers is pending for
consideration with the Competent Authority. As on today
Respondent Nos.3 and 4 are not able to allot 17 rehab tenements
to 17 eligible slum dwellers of the 4th Respondent Society. Till, all
eligible slum dwellers are not accommodated / rehabilitated in the
present slum scheme, neither Respondent No.3 nor Respondent
No.5 can allot such rehab tenements to other slum dwellers of
another slum scheme and by way of project affected persons
tenements. Thus, the Petitioners are not entitled to allotment of
tenements in the rehab components. Respondent No.3 cannot
allot these rehab tenements to the occupants of other slum scheme
Aswale 10/23
903.writ petitionl.2397.16.doc
till all eligible slum dwellers are rehabilitated. These slum
dwellers were at the same site and therefore, they have right to be
rehabilitated in that very site. Several documents are also relied
upon and the copies there have been annexed to the affidavit-in-
replies.
13 It is also argued on the basis of this affidavit by
Mr. Surana that these Writ Petitions involve disputed questions of
fact and therefore must not be entertained by us. Then, what we
have on record is the affidavit of the developer. The developer
apart from urging that no Writ Petition lies against private parties
has pointed out that it is both the owner and the developer, it has
adopted the stand of the society. It has confirmed number of
persons who are stated to be eligible. The issue of eligibility of the
remaining persons / slum dwellers is pending and hence it is
prayed that this Court should not allow the writ petitioners to use
and occupy the premises. It is then stated that 5 th Respondent is
also developer of another slum scheme. A proposal has been
submitted to the SRA for clubbing of the present slum scheme
with that of another slum scheme that was approved by SRA by
issuing revised Letter of Intent dated 23 rd May, 2014. Now,
Aswale 11/23
903.writ petitionl.2397.16.doc
because of such clubbing, the 5th Respondent was obliged to
provide 72 residential, 18 commercial and 3 R/C tenements so
also 30 project affected persons tenements. Mr. Jain appearing in
support of this affidavit and for Respondent No.5 submits that the
3rd Respondent had transferred 22 project affected persons
tenements to another slum scheme of Gulmohar SRA Co-operative
Housing Society situated at Antop Hill, Wadala, Mumbai. There is
also a list forwarded of such slum dwellers who claimed that they
are eligible and their documents have to be verified by the
Competent Authority.
14 It is in these circumstances that once there are 122
eligible occupants in the slum scheme as on today the eligibility of
remaining 29 is pending that this Court should not grant any
relief to the Petitioners. The SRA is adopting pressure tactics and
at the instance of the present Petitioners. It is also claimed by Mr.
Jain on the strength of this affidavit that on 11th July, 2016 the
SRA had agreed to wait for a period of 60 days so that the pending
eligibility issue can be decided and thereafter appropriate
directions would be issued.
Aswale 12/23
903.writ petitionl.2397.16.doc
15 There is an affidavit styled as additional affidavit of
the Petitioners. It is stated that an order was passed by this Court
on 14th September, 2016 pursuant to which an inspection of few
files was taken. The Assistant Registrar of the Co-operative
Societies and Executive Engineer have not granted inspection of
some other and crucial so also relevant files. Circular Nos. 99
and 134 are relied upon to submit that SRA conducted a lottery in
accordance therewith. The Executive Engineer of SRA had
written a letter dated 26th May, 2016 to the Assistant Registrar of
the Societies informing that all project affected persons flats are
ready for allotment. Thereafter, the Assistant Registrar
conducted a lottery on 26th May, 2016 and allotted 11th floor flats
of the 4th Respondent Society. The Petitioners submitted that
when they visited these allotted flats, they found that some people
were residing therein. Therefore, they informed the SRA to re-
allot the flats. That is how another lottery was conducted by the
Assistant Registrar and he alloted the flats on and from 12th floor.
16 It is asserted that these tenements are meant for
rehabilitation of project affected persons only. It cannot be
therefore argued and contrary to the official documents that these
tenements were not meant for the project affected persons or that
Aswale 13/23
903.writ petitionl.2397.16.doc
project affected persons generated from the others slum scheme,
cannot be accommodated in the current or present slum scheme.
The Petitioners have pointed out as to how for the past more than
10 to 12 years they are waiting for allotment. Now, by the
collusive acts, this Court should not permit defeating of their
allotment.
17 We were waiting for the most crucial affidavit and that
was of 3rd Respondent - SRA.
ig That came to be filed on 21 st
September, 2016. In that, the Chief Executive Officer justifies the
steps taken till date so also decisions of his predecessor. He
justifies and supports the lottery conducted and that is on the
basis that wide publicity was given to the said lottery. The events
from 2006 till date have been cataloged. However, thereafter the
deponent states that the 5th Respondent was told by the revised
Letter of Intent dated 23rd May, 2014 to keep aside 30 tenements
for accommodating project affected persons. The record shows
that the developers have accepted all conditions of final revised
Letter of Intent. Now, he cannot be heard to say anything
contrary thereto or inconsistent therewith. It is in these
circumstances that the SRA denies the allegation of the developer
of exerting pressure and to obtain completion certificate and
Aswale 14/23
903.writ petitionl.2397.16.doc
occupation certificate for the tenements constructed on 11 th / 14th
floor of the said building. It is stated that part occupation
certificate up to 11th to 14th floor was issued way back in the year
2012 namely on 2nd August, 2012. After allotment of the project
affected persons tenements to the eligible slum dwellers of the
other SRA slum rehabilitation scheme, the slum dwellers who
have held eligible under the subject scheme objected on the ground
that they would be deprived of rehabilitation at site. The 5 th
Respondent-Developer also objected on the ground that the issue
of eligibility of 29 occupants who are presently held ineligible is
pending before the Competent Authority.
18 Paragraph no.7 of this affidavit at running page
no.212 reads as under:-
" 7:- It is to be mentioned that as per clause 1.3 of Appendix IV of regulation 33 (10) of DCR, 1991, " All eligible hutment dwellers taking part in the slum rehabilitation scheme shall have to be rehabilitated according to the provisions in this
Appendix. It may be in situ and in the same plot as far as possible.
In view of the above facts I say that the allotment of PAP tenements done to the eligible PAP of the other S. R.
Scheme would be withdrawn and they would be allotted
Aswale 15/23
903.writ petitionl.2397.16.doc
PAP tenements in the nearby completed S. R. Scheme which are in possession of SRA. The PAP tenements of the present
S. R. Scheme would be converted into regular rehab
tenements and the same would be thereafter allotted to the eligible slum dwellers of the subject S. R. Scheme.
I say that the 3 Petitioners who were given possession
of PAP tenements, have returned the keys and have requested allotment of PAP tenements in the other S. R. Scheme."
19 It is in these circumstances it is submitted that the
SRA had followed the proper procedure for accommodating the
project affected persons from other scheme. It has followed a
transparent procedure and this Court therefore should pass the
appropriate orders.
20 Mr. Kulkarni, the learned counsel appearing for the
SRA submitted that consistent with the stand in the present
affidavit, the SRA will abide by the directions as are issued by this
Court. The SRA would not deprive those eligible for rehabilitation
from their right. It would follow a fair and transparent procedure.
It would take requisite decision after hearing all affected parties.
On a query from us as to how when the Highest Executive Officer
of SRA having disclosed its stand on merits and justified the
Aswale 16/23
903.writ petitionl.2397.16.doc
action, can now be expected to render an impartial, unbiased
decision, Mr. Kulkarni, on instructions, states that this Court can
direct the Secretary of the SRA who is equally a High Power
Official and he shall now take requisite steps in accordance with
law. He shall strictly follow and apply the defined and settled
policies, circulars and render a decision. Meaning thereby, he
would pass an order assigning reasons.
However, Mr. Nalawade appearing for the Petitioners
submits that it is too late in the day for now SRA cannot change its
stand. This clearly means that it has failed to protect the
entitlement of the Petitioners. The SRA cannot conveniently
change sides and now align with the developer or the society
members. That itself means that the Petitioners are at the mercy
of some of these officials of SRA or developers. The Petitioners are
said to be project affected and yet shifted from one scheme to
another endlessly. They are awaiting allotment and which would
fructify into taking physical possession of the units which they
had already taken but with basic amenities. Then allotment
without all this has no meaning. This Court therefore should not
allow SRA now to adopt a different or inconsistent stand but must
direct it to ensure that all basic amenities are provided to the
Aswale 17/23
903.writ petitionl.2397.16.doc
Petitioners. Mr. Nalawade has also relied on affidavit-in-rejoinder
and all Annexures thereto which include an order passed by this
Court in a Writ Petition. It is submitted that to that Writ Petition
and equally to an FIR registered pursuant thereto, the developers'
partner is a party/ accused. He is now been allowed to dictate
terms. It is the developer who has been proceeded against in
criminal law but he is influencing all the decisions. It is in these
circumstances that some Petitioners have been forced to withdraw
from the proceedings.
22 We have therefore extensively heard Mr. Nalawade
and other counsel and perused the entire record with their
assistance in both Writ Petitions. There are some documents
annexed and we have perused them, as well.
23 We are unable to agree with the Respondents and
particularly Respondent Nos. 4 and 5 that the SRA cannot take
such measures, as are permissible in terms of its policies, rules,
regulations, including the circulars and provisions of law to
ensure rehabilitation of project affected persons. It is entirely for
the SRA to take such decision and while taking it, it can also
consider the Appendix IV of Regulation 33 (10) of D. C.
Aswale 18/23
903.writ petitionl.2397.16.doc
Regulations, 1991. The clause 1.3 of Appendix IV is reproduced
in paragraph no.7 of the affidavit of SRA at running page no.212.
24 We do not think that the developer and slumdwellers'
society can dictate the SRA in such cases and matters. If that is
the designated authority, then, it must act strictly in terms of its
own policy, circulars, rules, regulations and the SLUM Act. These
are guiding the SRA and in ensuring that all such slum dwellers
who are languishing in slums for decades together and if found
eligible are rehabilitated, how the rehabilitation package evolved
for them has to be implemented and worked out, is entirely left to
SRA.
25 We do not see how builders, developers or owners and
members of the slumdwellers' societies can dictate the SRA in
such matters. It is unfortunate that the SRA finds itself
completely helpless in the present state of affairs. It seeks
assistance of the Police Station and Police force has to be brought
so as to control and regulate these slum dwellers. Their activities
have caused a nuisance according to the Petitioners and they are
therefore responsible in depriving the Petitioners of these basic
Aswale 19/23
903.writ petitionl.2397.16.doc
amenities as noted above. We are of the firm opinion that it is the
SRA which is responsible for causing these state of affairs. Its own
officers have to be blamed for inviting adverse comments /
remarks from the Court for their flipflop has resulted in two
groups of slum dwellers fighting with each other. One is placed
against other and in very ugly and nasty fight for grabbing the
property. We do not know who is assisting the either groups but
we are sure that this defeats the very purpose and object of the act
and schemes meant for rehabilitation of slum dwellers. Added to
that is the inefficiency and ineptitude of the SRA. If an officer
from the Indian Administrative Service is chosen to head the SRA
and is styled as Chief Executive Officer, we do not see how he is
expressing helplessness and while supporting the earlier act has
now stated that the allotment of project affected persons (PAP)
tenements to the eligible project affected persons would be
withdrawn and they would be allotted project affected persons
tenements carved out in a nearby completed scheme. The PAP
Tenements in other schemes are in possession of SRA. The project
affected persons tenements of present SRA scheme would be
converted in regular tenements and thereafter they would be
allotted to eligible slum dwellers of subject scheme, is what is
Aswale 20/23
903.writ petitionl.2397.16.doc
indicated in paragraph no.7 of the affidavit filed in the present
Petition.
26 We do not allow the SRA to take a decision like this and
contrary to the principle of natural justice, fairness and equity. If
they now intend to withdraw the allotment letters issued to the
Petitioners and desire to accommodate them in some other
scheme nearby, then, that decision cannot be reached or allowed
to be reached in the manner stated by the SRA before us. Equally,
the SRA cannot at the instance of any developer / owner or society
of slum dwellers take a decision contrary to its defined and settled
policies, circulars, rules and regulations. We, therefore, direct
that no such decision as is intended to be taken now in paragraph
no.7 shall be taken or reached without hearing all affected parties
and particularly the Petitioners.
27 In accordance with the statements made by
Mr Kulkarni, we direct the Secretary of SRA before whom each of
these parties shall appear to pass a reasoned order at the
conclusion of a personal hearing and as expeditiously as possible.
Such an order should be passed within six weeks from the date of
receipt of a copy of this order but without being influenced by any
Aswale 21/23
903.writ petitionl.2397.16.doc
of the earlier decisions or the stand in the affidavits of the parties.
The Secretary must take a decision only in accordance with law.
Before such decision is taken or the order is passed and
communicated, he shall hear the parties. He shall allow them to
rely on such documents and records, as are in possession of the
parties as also the SRA. We do not expect anybody to influence
the decision of the SRA hereafter. Neither the pendency of any
proceedings before the Competent Authority or the FIR's
registered or steps taken in pursuance thereof shall influence the
SRA in taking a decision as SRA is in-charge of implementing the
Slum Rehabilitation Schemes and equally protecting the rights
and interests of project affected persons.
28 We do not think that any relief or direction other than
the above can be granted for it is not possible for us to resolve the
disputed questions of fact. Whether allotments in favour of the
Petitioners were justified on the touch stone of the above policies
and circulars or whether the SRA can act as contended by
developer and society are matters which must be dealt with and
left to be decided by the SRA alone. It is on these lines that we
have issued the above directions. The Writ Petitions stand
disposed off accordingly. There will be no order as to costs.
Aswale 22/23
903.writ petitionl.2397.16.doc
29 We also do not countenance any interference in the
affairs of the SRA by the State Government-through its
departments or Ministries much less by Minister of Housing either
at the Cabinet or State level. We do not think that political
interference in matters to be decided by executive will carry any
rehabilitation package or scheme for rehabilitation of slum
dwellers further or forward and if it is not to be defeated or
frustrated no Ministers and in-charge of any Department much
less Housing should interfere with the working and functioning of
the SRA. The Secretary therefore should ignore any interference
by the Ministry till date or hereafter.
30 Needless to clarify that we have expressed no opinion
on the rival contentions and each one of them are kept open for
being raised at the hearing as directed above.
31 In view of the disposal of the Writ Petitions, nothing
survives in the Chamber Summons (L) No.296 of 2016 and the
same is accordingly disposed off as such.
(B. P. COLABAWALLA, J.) (S. C. DHARMADHIKARI , J.)
Aswale 23/23
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!