Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mansingh Dhondiram Sakpal vs The State Of Maharashtra
2017 Latest Caselaw 1935 Bom

Citation : 2017 Latest Caselaw 1935 Bom
Judgement Date : 24 April, 2017

Bombay High Court
Mansingh Dhondiram Sakpal vs The State Of Maharashtra on 24 April, 2017
Bench: A.M. Badar
                                                                 1-REVN-136-2017.doc


           IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                     CRIMINAL APPELLATE JURISDICTION

         CRIMINAL REVISION APPLICATION NO.136 OF 2017
                            WITH
             CRIMINAL APPLICATION NO.134 OF 2017
                              IN
         CRIMINAL REVISION APPLICATION NO.136 OF 2017

 MANSINGH DHONDIRAM SAKPAL                                )...APPLICANT

          V/s.

 THE STATE OF MAHARASHTRA                                 )...RESPONDENT

 Mr.P.G.Sarda, Advocate for the Applicant.

 Mr.S.V.Gavand, APP for the Respondent - State.

                               CORAM      :      A. M. BADAR, J.
                               DATE       :      24th APRIL 2017.

 ORAL JUDGMENT :


 1                By this revision petition, revision petitioner / original 

accused no.1 / Mansingh Sakpal is challenging the judgment and

order dated 14th December 2016 passed by the learned Additional

Sessions Judge, Greater Bombay, Mumbai, in Criminal Appeal

No.402 of 2012 thereby dismissing his appeal and confirming the

judgment of the learned trial Magistrate convicting him of the

avk 1/25

1-REVN-136-2017.doc

offence punishable under Section 394 read with Section 34 of the

IPC and sentencing him to suffer rigorous imprisonment for 3

years apart from payment of fine of Rs.500/-, and in default, to

undergo further simple imprisonment for 1 month. In all four

accused persons including the revision petitioner / accused no.1

Manish Sakpal were put up for trial for offences punishable under

Section 394, 411 read with 34 of the IPC vide Criminal Case

No.199/PW/2006 with Criminal Case No.760/PW/2008. Learned

trial Magistrate by the judgment and order dated 7 th March 2012

was pleased to convict the revision petitioner / accused no.1 along

with accused nos.2 and 3 for the offence punishable under Section

394 read with 34 of the IPC and they were sentenced as indicated

above in this paragraph.

2 According to the prosecution case, as reflected from

the charge-sheet filed against accused persons, informant PW1

Rakesh Jain was a salesman with the Millenium Firm. He used to

take gold ornaments given by his employer to various jewelers for

selling them. On 13th November 2005, he took gold ornaments

avk 2/25

1-REVN-136-2017.doc

such a Mangalsutras, Mangalsutra pendants, ear rings and finger

rings weighing 1250 gms for selling to Mulund, Bhandup and

Pratap Nagar area of Mumbai. He could not effect any sale and

therefore, he boarded an auto rickshaw for going to Kanjur. He sat

between two persons who were already sitting in the auto

rickshaw. At L.B.S.Road, Mumbai, his auto rickshaw was stopped

on the pretext that one of the passengers wanted to alight. At that

time, driver of auto rickshaw gave a fist blow on chest of PW1

Rakesh Jain and two persons who were sitting in the auto

rickshaw started snatching his bag. Ultimately, his bag came to be

snatched and he was pushed out of the auto rickshaw. PW1

Rakesh Jain then called his employer and lodged a report Exhibit

6 on the very same day with Park Site Police Station, Mumbai,

which resulted in registration of Crime No.377 of 205 under

Section 394 read with 34 of the IPC. After filing of the charge-

sheet on completion of the investigation, the revision petitioner

along with co-accused were tried for the offence punishable under

Section 394 read with 34 of the IPC and after hearing parties, the

learned Metropolitan Magistrate was pleased to convict the

avk 3/25

1-REVN-136-2017.doc

revision petitioner / accused no.1 along with accused nos.2 and 3

for the offence punishable under Section 394 read with 34 of the

IPC and they came to be sentenced as indicated in the opening

paragraph of this judgment.

3 The revision petitioner / accused no.1 carried that

judgment in appeal but his appeal came to be dismissed by the

impugned judgment and order dated 14th December 2016 by the

learned Additional Sessions Judge, Mumbai.

4 I have heard the learned advocate appearing for the

revision petitioner / accused no.1 at sufficient length of time. He

argued that the court below have rightly discarded the evidence of

identification because same was lacunic and unreliable. He drew

my attention to paragraph 7 of the judgment of the appellate

court on this aspect and contended that identity of the accused

persons was not established and as such, the revision petitioner

ought not to have been convicted of the alleged offence. It is

further argued that evidence of PW6 Arvind Vinerkar - panch

avk 4/25

1-REVN-136-2017.doc

witness, is discrepant as he has not identified all ornaments

allegedly recovered at the instance of the revision petitioner /

accused. It is further argued that the only evidence on the basis o

which the revision petitioner / accused is convicted is that of

recovery at his instance. Such recovery, as per the evidence, is

from the open place and therefore, it is of no consequence.

Similarly, it is argued that identification of ornaments at the

instance of witnesses is also doubtful as it has come on record

from their cross-examination that such type of ornaments are

easily easily available in open market.

5 As against this, the learned APP argued that impugned

judgment and order passed by the appellate court is a well

reasoned order based on the evidence on record. He further

argued that the first informant had identified the seized

ornaments on the basis of logo and there is no cross-examination

on this aspect. The recovery panchnama bears signature of the

revision petitioner / accused and place and recovery is supported

by the evidence adduced by the prosecution witnesses and as

avk 5/25

1-REVN-136-2017.doc

such, other aspects are wholly irrelevant.

6 I have carefully considered the rival submissions and

also perused record and proceedings including judgment and

order passed by the courts below. The revision petitioner /

accused is invoking revisional jurisdiction of this court which

needs to be exercised sparingly when there is glaring defect in the

procedure or manifest error on point of law consequently resulting

in flagrant miscarriage of justice. In revisional jurisdiction, finding

of fact cannot be interfered with and the court cannot re-

appreciate evidence by functioning as an appellate court.

Keeping in mind this parameters for exercising revisional

jurisdiction of this court, let us examine whether the court below

erred in upholding the conviction of the revision petitioner /

accused no.1.

7 The revision petitioner is convicted of the offence

punishable under Section 394 read with 34 of the IPC by holding

that accused persons in furtherance of their common intention

committed robbery and during the course of committing such

avk 6/25

1-REVN-136-2017.doc

robbery, they had voluntarily caused hurt to informant PW1

Rakesh Jain. As such, let us see whether finding of the learned

court below that there was incident of robbery on 13 th November

2005 in which informant PW1 Rakesh Jain was robbed of gold

ornaments weighing 1250 gms is supported by the evidence on

record. If this finding is seen to be supported by the evidence on

record, then one will have to see whether hurt was caused to

informant PW1 Rakesh Jain in the course of commission of

robbery and then this court will have to see whether the revision

petitioner / accused can be fastened with liability of commission

of robbery in furtherance of common intention which he had

allegedly shared with co-accused.

8 Evidence of PW1 Rakesh Jain along with evidence of

PW8 Nanalal Jain was believed by the court below in concluding

that the prosecution has proved that the incident of robbery took

place on 13th November 2005 when the informant was robbed of

his valuables. Evidence of PW1 Rakesh Jain shows that he was

working as a salesman with the Millenium firm owned by one

avk 7/25

1-REVN-136-2017.doc

Sureshkumar Dhakad. His job was to carry gold ornaments to

various jewelers in Mumbai for selling them. Evidence of this

witness further reveals that on 13th November 2005 he took gold

ornaments weighing 1250 gms for selling. He went to jewelers at

Mulund, Bhandup and Pratap Nagar area of Mumbai, but was not

in a position to sell out those gold ornaments. This witness

deposed that then he boarded an auto rickshaw at Pratap Nagar

for going to Kanjur Station and sat between two passengers who

were already sitting in that auto rickshaw. As per version of this

witness, the auto rickshaw stopped at L.B.S. Road as one of the

passengers was to alight the auto rickshaw. At that point of time,

as stated by PW1 Rakesh Jain, driver of auto rickshaw gave fist

blows on his chest and two persons who were sitting beside him

tried to snatch the bag containing gold ornaments from his hand.

Then, the auto rickshaw started moving and by pulling the bag

from his hand, he was pushed outside the auto rickshaw. This

witness further stated that because of this incident, he suffered

injuries to his face and auto rickshaw went away from the spot. In

this way, as per version of PW1 Rakesh Jain, a bag containing

avk 8/25

1-REVN-136-2017.doc

gold ornaments such as Mangalsutras, Mangalsutra pendants, ear

rings, finger rings etc. came to be robbed from his person by the

driver as well as passengers of the auto rickshaw. Cross-

examination of this witness shows that the auto rickshaw was

stopped at the gate of the building under construction. He shouted

at the time of the incident and one vehicle stopped. People also

gathered. From cross-examination of this witness it has been

brought on record that this witness was called after the incident to

police station for identifying one of the accused and thereafter he

was called after a gap of 2 to 2½ hears for identifying two accused

persons.

9 The report lodged by this witness is at Exhibit 6.

Averments in the FIR lodged by this witness fully corroborates

version of this witness regarding the fact that he was carrying gold

ornaments weighing 1250 gms for selling them out and those

were robbed from his possession by the driver and two passengers

of the auto rickshaw in which he was traveling towards Kanjur

Station. This FIR is lodged with promptitude i.e. at about 4.30

avk 9/25

1-REVN-136-2017.doc

p.m. of the day of the incident. As seen from evidence of this

witness, he immediately called his employer and along with his

employer he had been to the police station for lodging the report.

10 Version of PW1 Rakesh Jain is gaining further

corroboration from contemporaneous vouchers issued by the

Millenium firm which is at Exhibit 7. This voucher shows that

gold jewellery weighing about 1268.12 gms was entrusted to him.

11 Evidence of PW8 Nanalal Jain - owner of Samrat

jewellers shows that PW1 Rakesh Jain had been to his shop for

selling jewellery on 13th November 2005. However, PW8 Nanalal

Jain did not like the ornaments brought by PW1 Rakesh Jain and

therefore he had not purchased anything from PW1 Rakesh Jain.

This evidence duly corroborates version of PW1 Rakesh Jain to

the effect that on 13th November 205 he was on his job to sell out

gold ornaments such as Mangalsutras, Mangalsutra pendants, ear

rings, finger rings etc.

avk 10/25

1-REVN-136-2017.doc

12 Version of PW1 Rakesh Jain regarding robbery of gold

ornaments is gaining further corroboration from Injury certificate

at Exhibit 22 placed on record by the prosecution. This is a

document which is not disputed by the defence and upon

admission of this injury certificate by the defence, it is marked as

Exhibit 22. This Injury certificate shows that on 13 th November

2005, PW1 Rakesh Jain was found to have suffered injuries in the

nature of abrasion on his left eye brow as well as forearm apart

from tenderness to his right arm. With this evidence on record, no

fault can be found in finding of the court below to the effect that

the prosecution has proved that gold jewellery weighing 1250 gms

came to be looted from possession of PW1 Rakesh Jain after

causing hurt to him in the process of robbery.

13 Now let us examine whether the prosecution is

successful in establishing the fact that it was the revision

petitioner / accused no.1 who along with co-accused in

furtherance of common intention committed robbery of gold

avk 11/25

1-REVN-136-2017.doc

ornaments weighing 1250 gms from possession of PW1 Rakesh

Jain. As noted above, evidence regarding identification of accused

persons was found by the learned appellate court to be sketchy

and inconsistent. PW1 Rakesh Jain had initially deposed that

accused no.3 Anjan alias Rajan Mahanti was driving the auto

rickshaw but subsequently he has stated that it was the revision

petitioner / accused no.1 who was driving the auto rickshaw. He

could not identify, who out of remaining three accused persons

was sitting at the backside of the auto rickshaw. PW4 Ravindra

Raut - a panch witness in respect of recovery was not in a position

to identify the revision petitioner / accused no.1 as a person who

made confessional statement before the police. PW6 Arvind

Vinerkar who is the second panch to the confessional statement of

the revision petitioner / accused no.1, is the only witness apart

from PW11 Baliram Kadam, the Investigator, who has identified

the revision petitioner /accused no.1 as the person who made

confessional statement. Similarly, so far as Test Identification

Parade (TIP) is concerned, the appellate court came to the

conclusion that the said evidence cannot be accepted as PW1

avk 12/25

1-REVN-136-2017.doc

Rakesh Jain has not spoken about identification of the revision

petitioner / accused no.1 in the identification parade and PW3

Sanjay Sonawane - a panch witness to the TIP has not supported

the case of the prosecution in respect of identification parade. As

this finding is based on evidence of witnesses and as such cannot

be termed as perverse, this court cannot undertake the task of

appreciation of evidence of PW1 Rakesh Jain and PW3 Sanjay

Sonawane on this aspect, in the revision petition at the instance of

the accused.

14 Conviction of the revision petitioner / accused no.1 is

based on recovery of some of the looted articles at his instance.

For establishing recovery from the revision petitioner / accused

no.1, the prosecution has relied on his confessional statement

Exhibit 13 recorded on 6th December 2005 and the resultant

recovery panchnama Exhibit 14 showing recovery of gold

ornaments weighing about 70 gms at the instance of revision

petitioner / accused no.1. Section 27 of the Indian Evidence Act,

1872, is an exception to Sections 25 and 26 thereof. It is a proviso

avk 13/25

1-REVN-136-2017.doc

to Section 26 which provides that confession by the accused while

in custody of police cannot be proved against him. Ban imposed

by Section 26 is lifted by Section 27 of the Indian Evidence Act,

1872, which is concerned with the proof of information whether it

amounts to a confession or not which leads to discovery of facts.

The conditions necessary for invoking the aid of Section 27 of the

Indian Evidence Act, 1872, are as under :

i) there must be discovery of relevant fact in

consequence of information received from a

person accused of offence.

ii) the discovery of such fact must be deposed to

iii)at the time of receipt of information, the accused

must be in the police custody

iv)that only so much of information as it relates

distinctly to the fact thereby discovered is

admissible.

15 In the case in hand, as seen from evidence of the

Investigator i.e. PW11 Baliram Kadam, Police Inspector, after his

avk 14/25

1-REVN-136-2017.doc

arrest by Dahisar Police, the revision petitioner / accused no.1 was

taken in custody by this witness on 6th December 2005. PW11

Baliram Kadam, Police Inspector, deposed that on 6 th December

2005 itself while in police custody, the revision petitioner showed

his willingness to show the place where the ornaments robbed

were concealed and accordingly, memorandum Exhibit 13 came to

be recorded in presence of panch witnesses. As per version of this

witness, then confession statement of the revision petitioner /

accused no.1 came to be signed by the revision petitioner /

accused no.1 as well as panch witnesses and by him. PW11

Baliram Kadam further deposed that under directions of the

revision petitioner / accused no.1 they proceeded towards gate

no.2 of Devnar slaughter house. They were taken near the

compound wall of that slaughter house and from the hole in the

compound wall, the revision petitioner / accused no.1 took out a

bag. That bag was found to be containing three mangalsutras and

five mangalsutra pendants. PW11 Baliram Kadam further testified

that then they went to government valuer at Vikhroli and obtained

certificate regarding weight and value of those ornaments and

avk 15/25

1-REVN-136-2017.doc

then those ornaments came to be seized by him by recovery

panchnama Exhibit 14. Except suggestions reflecting that no such

confession statement came to be recorded by this witness and that

nothing came to be recovered at the instance of the revision

petitioner / accused no.1, nothing more is found in cross-

examination of the Investigator on this aspect.

16 In the matter of Modan Singh vs. State of Rajasthan

the Hon'ble Apex Court has observed that where the evidence of

the Investigating Officer, who recovered the material objects is

convincing, the evidence as to recovery need not be rejected on

the ground that seizure witnesses did not support the prosecution

version. Similar view is also expressed in Mohd.Aslam vs. State

of Maharashtra2. In Anter Singh vs. State of Rajasthan 3 it is

further held by the Hon'ble Apex Court that even if panch

witnesses turn hostile, which happens very often in criminal cases,

the evidence of the person who effected the recovery would not

stand vitiated.

 1 (1978) SCC 435
 2 (2001) 9 SCC 362
 3   (2004) 10 SCC 657

 avk                                                                         16/25





                                                                     1-REVN-136-2017.doc




 17               PW6 Arvind Vinerkar is a panch witness to the recovery. 

His evidence also shows that on 16th December 2005 while in police

custody, the revision petitioner / accused no.1 had made a

confessional statement expressing his willingness to show the place

where the bag containing gold ornaments is kept. As deposed by

this witness, the panchnama Exhibit 13 was then prepared and then

the revision petitioner / accused no.1 took them near gate of Devnar

slaughter house. From the hole in the stone wall, he took out a bag

which contained three mangalsutras and five mangalsutra pendants.

As per version of this witness, then they returned to the police

station and thereafter went to the goldsmith named Mishrilal where

gold ornaments were weighed and valued. Then recovery

panchanama Exhibit 14 was then came to be prepared. PW6 Arvind

Vinerkar has identified one mangalsutra and five mangalsutra

pendants but could not identify remaining chain mangalsutras. In

cross-examination of this witness, it is brought on record that

another panch by name Raut was also present apart from Police

Inspector Baliram Kadam in the process of recovery. This witness

admitted that mangalsutras are available readily in the market.

 avk                                                                            17/25





                                                                  1-REVN-136-2017.doc




 18               PW4   Ravindra   Raut   is   another   panch   witness   who 

deposed on similar lines by stating that after confessional

statement, the revision petitioner / accused no.1 took them to

Mankhurd area and took out a bag by climbing on the wall. It

was containing gold ornaments and after calling a goldsmith on

the spot, these gold ornaments were weighed and then seized by

recovery panchnama Exhibit 14. He has not identified revision

petitioner / accused no.1, but identified the seized gold

ornaments. In cross-examination of this witness it is brought on

record that such gold ornaments are available in open market. In

his halfhearted cross-examination it is not elicited from him as to

which case is pending against him and in which case, whether

criminal or civil, he has deposed. This is the evidence regarding

recovery effected at the instance of the revision petitioner /

accused no.1.

19 PW7 Uttam Mishrilal Chaudhary is the owner of

Mangal Jewelers at Vikhroli who deposed that on 16 th December

avk 18/25

1-REVN-136-2017.doc

2005 police came and brought gold ornaments for valuation and

accordingly he valued them and issued certificates Exhibits 19 and

20. It is seen from the evidence of PW4 Ravindra Raut and PW6

Arvind Vinerkar - panch witnesses - that there is minor variation

in their version. PW4 Ravindra Raut has stated that goldsmith

was called on the spot whereas PW6 Arvind Vinerkar and PW11

Baliram Kadam has specifically stated that they had gone to the

goldsmith for weighing and valuing the recovered ornaments.

Name of the valuer goldsmith is stated to be Mishrilal whereas

name of the valuer is Uttam Mishrilal Chaudhary. PW6 Arvind

Vinerkar, though identified some of the recovered ornaments, was

not in a position to identify the remaining two other chain

mangalsutras. However, PW1 Rakesh Jain had identified seized

gold ornaments in the court. His evidence is to the effect that as

ornaments were having stamp of their firm as "SN" he is in a

position to identify those gold ornaments.

20 The question which falls for consideration is whether

with these discrepancies it can be said that the prosecution has

avk 19/25

1-REVN-136-2017.doc

proved recovery of looted ornaments at the instance of the

revision petitioner / accused no.1. In the case in hand, the

incident of robbery took place on 13th November 2005. Witnesses

have entered in the witness box after a gap of five years i.e. in the

year 2010 and 2011. Principles of appreciation of evidence can be

found in the matter of Bharwada Bhoginbhai Hirjibhai vs. State

of Gujarat 4. While deciding that matter, the Hon'ble Apex court

has categorically held that some concession on account of fading

memory because of long passage of time between the incident and

the actual deposition before the court is required to be given and

the prosecution case cannot be jettisoned for the reason of minor

inconsistencies and variations in the evidence of the prosecution

witnesses. What is relevant in the instant case is whether recovery

of looted ornaments was effected at the instance of the revision

petitioner / accused no.1 or not. Whether goldsmith was brought

on the spot for valuation or whether the valuation was done at his

shop, whether name of the goldsmith was Mishrilal or Uttam

Mishrilal Chaudhary, is of no consequence. PW1 Rakesh Jain is a

salesman dealing with sale of gold ornaments regularly. He has 4 AIR 1983 SUPREME COURT 753

avk 20/25

1-REVN-136-2017.doc

duly identified the recovered ornaments. Recovery of those articles

is proved at the instance of revision petitioner / accused no.1. It is

argued that recovery is from open place accessible to all and

sundry. However, even if the recovery is from compound wall of

Devnar slaughter house, evidence on record unerringly points out

that the revision petitioner / accused no.1 was having knowledge

about the place at which the looted gold ornaments were kept

concealed and it was he who recovered them. Hence, even if the

recovery was from open place, that by itself is not sufficient to

conclude that somebody else might have placed those gold

ornaments and the revision petitioner / accused no.1 might have

acquired knowledge about those gold ornaments subsequently.

Such is not the defence of the revision petitioner / accused no.1

nor such defence is fortified by putting such questions to panchas

and the Investigator. As such, the court below has rightly

concluded that some of the looted ornaments were recovered at

the instance of revision petitioner / accused no.1.



 21               At   this   juncture,   provisions   of   Section   114   of   the 


 avk                                                                            21/25





                                                                     1-REVN-136-2017.doc


Indian Evidence Act, 1872, are relevant. This is general section

dealing with presumption of fact. Presumption of facts are

inferences from certain facts drawn from the experience and

observations of human mind, the usage and habits and ordinary

course of human affair. This section provides that the court may

presume the existence of certain facts which it thinks likely to

have happened, regard being had to the common course of

natural evens, human conduct etc. Illustration (A) to Section 114

of the Indian Evidence Act, reads thus :

"The court may presume -

(a) that a man who is in possession of stolen goods

soon after the theft is either the thief or has

received the goods knowing them to be stolen,

unless he can account for his possession."

22 True it is, that the court has discretion, on facts of each

case, either to draw or not to draw the presumption in a particular

case, but in the case in hand, the necessary presumption which

follows because of absence of any explanation in respect of the

avk 22/25

1-REVN-136-2017.doc

recovery at his instance is that the revision petitioner / accused

no.1 must be one of the robber who have looted the recovered

gold ornaments from possession of the first informant. Statement

of the revision petitioner / accused no.1 recorded under Section

313 of the Code of Criminal Procedure is absolutely silent as to

how he was knowing about the place where the robbed ornaments

were found concealed. In this view of the matter, the conclusion

arrived at by the appellate court that the revision petitioner /

accused no.1 had committed robbery by causing hurt to the first

informant by acting in league with co-accused cannot be faulted

with.

23 The appellate court has accepted that portion of

evidence of prosecution witnesses cross-examined by it, which

supported the case of the prosecution. This approach also cannot

be faulted with. It is settled legal proposition that evidence of a

prosecution witness cannot be rejected in toto merely because the

prosecution has chosen to treat such witness as a hostile witness.

Valuable reference can be had to this proposition from the

avk 23/25

1-REVN-136-2017.doc

judgment of the Hon'ble Apex Court in the matter of Rameshbhai

Mohanbhai Koli Vs. State of Gujarat5.

24 The offence punishable under Section 394 of the IPC is

warranting imprisonment which may be up to term for life or

which may extend to 10 years. In the case in hand, learned trial

Magistrate had imposed rigorous imprisonment for a period of 3

years for the offence punishable under Section 394 read with 34

of the IPC held to be proved against the revision petitioner /

accused no.1. As such, it cannot be said that the principle of

proportionality of punishment was not kept in mind by the

learned trial court or that the appellate court erred in confirming

the sentence on this count.

25 In the result, the revision petition fails, and therefore,

the order :

i) The revision petition is dismissed.

Consequently the Criminal Application No.134 of 2017 also stands

dismissed.

 5 2010 ALL MR (Cri) 3868 (S.C.)

 avk                                                                            24/25





                                                    1-REVN-136-2017.doc




                               (A. M. BADAR, J.)




 avk                                                           25/25





 

 
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