Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Executive Engineer Upper ... vs Maroti Vyankatrao Nikam
2022 Latest Caselaw 6999 Bom

Citation : 2022 Latest Caselaw 6999 Bom
Judgement Date : 21 July, 2022

Bombay High Court
The Executive Engineer Upper ... vs Maroti Vyankatrao Nikam on 21 July, 2022
Bench: Mangesh S. Patil
                                    1                        WP / 9052 / 2018 +



          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      BENCH AT AURANGABAD

                        WRIT PETITION NO. 9052 OF 2018
                       WITH CA/5891/2022 IN WP/9052/2018

1. The Executive Engineer,
   Upper Painganga Project,
   Division No. 08, Nanded

2. The Superintending Engineer,
   Upper Painganga Project,
   Sinchan Bhavan, Nanded                        ... Petitioner

    Versus

Dilip S/o. Sadashiv Chincholkar,
Aged Major, Occupation Service,
R/o. Patbandhare Vasahat, Mudkhed,
Ta. Mudkhed, District Nanded                     ... Respondent

                                     WITH
                        WRIT PETITION NO. 9054 OF 2018
                       WITH CA/5909/2022 IN WP/9054/2018

1. The Executive Engineer,
   Upper Painganga Project,
   Division No. 08, Nanded

2. The Superintending Engineer,
   Upper Painganga Project,
   Sinchan Bhavan, Nanded                        ... Petitioner

    Versus

Milind S/o. Bhikaji Narwade,
Aged Major, Occupation Service,
R/o. Patbandhare Vasahat, Mukhed,
Ta. Mukhed, District Nanded                   ... Respondent
                                  WITH
                     WRIT PETITION NO. 9055 OF 2018
                    WITH CA/5905/2022 IN WP/9055/2018

1. The Executive Engineer,
   Upper Painganga Project,
   Division No. 08, Nanded

2. The Superintending Engineer,
   Upper Painganga Project,
   Sinchan Bhavan, Nanded                        ... Petitioner

    Versus



 ::: Uploaded on - 21/07/2022                   ::: Downloaded on - 22/07/2022 22:33:03 :::
                                      2                       WP / 9052 / 2018 +



Maroti Hiraman Kamble,
Aged Major, Occupation Service,
R/o. Patbandhare Vasahat,
Mudkhed, District Nanded                          ... Respondent

                                     WITH
                         WRIT PETITION NO. 9053 OF 2018

1. The Executive Engineer,
   Upper Painganga Project,
   Division No. 08, Nanded

2. The Superintending Engineer,
   Upper Painganga Project,
   Sinchan Bhavan, Nanded                         ... Petitioner

    Versus

Ramrao S/o. Yankoba Dhade,
Aged Major, Occupation Service,
R/o. C/o. Shamrao Jadhav,
Chaitanya Nagar, Patbandhare Vasahat,
Nanded, Ta. & District Nanded                     ... Respondent

                                     WITH
                        WRIT PETITION NO. 9059 OF 2018
                       WITH CA/5898/2022 IN WP/9059/2018

1. The Executive Engineer,
   Upper Painganga Project,
   Division No. 08, Nanded

2. The Superintending Engineer,
   Upper Painganga Project,
   Sinchan Bhavan, Nanded                         ... Petitioner

    Versus

Maroti Vyankatrao Nikam,
Aged Major, Occupation Service,
R/o. Patbandhare Vasahat, Mudkhed,
District Nanded                               ... Respondent

                                     WITH
                        WRIT PETITION NO. 9056 OF 2018
                       WITH CA/5901/2022 IN WP/9056/2018

1. The Executive Engineer,
   Upper Painganga Project,
   Division No. 08, Nanded

2. The Superintending Engineer,




 ::: Uploaded on - 21/07/2022                   ::: Downloaded on - 22/07/2022 22:33:03 :::
                                      3                       WP / 9052 / 2018 +

   Upper Painganga Project,
   Sinchan Bhavan, Nanded                              ... Petitioner

    Versus

Rama Pairoji Patingrao,
Aged Major, Occupation Service,
R/o. Yehaegaon (T), Ta. Kalamnuri,
District Hingoli                                       ... Respondent


                                     WITH
                        WRIT PETITION NO. 9057 OF 2018
                       WITH CA/5900/2022 IN WP/9057/2018

1. The Executive Engineer,
   Upper Painganga Project,
   Division No. 08, Nanded

2. The Superintending Engineer,
   Upper Painganga Project,
   Sinchan Bhavan, Nanded                              ... Petitioner

    Versus

Ramchandra Sidappa Bhalke,
Aged Major, Occupation Service,
R/o. C/o. Milind Narwade,
Patbandhare Vasahat, Mudkhed,
District Nanded                                  ... Respondent

                                     WITH
                        WRIT PETITION NO. 9058 OF 2018
                       WITH CA/5902/2022 IN WP/9058/2018

1. The Executive Engineer,
   Upper Painganga Project,
   Division No. 08, Nanded

2. The Superintending Engineer,
   Upper Painganga Project,
   Sinchan Bhavan, Nanded                              ... Petitioner

    Versus

Venkat Purbaji Ghule,
Aged Major, Occupation Service,
R/o. C/o. Shamrao Jadhav,
Chaitanya Nagar, Patbandhare
Vasahat, Nanded, District Nanded                       ... Respondent


                                     WITH




 ::: Uploaded on - 21/07/2022                   ::: Downloaded on - 22/07/2022 22:33:03 :::
                                     4                        WP / 9052 / 2018 +

                        WRIT PETITION NO. 9060 OF 2018
                       WITH CA/5894/2022 IN WP/9060/2018

1. The Executive Engineer,
   Upper Painganga Project,
   Division No. 08, Nanded

2. The Superintending Engineer,
   Upper Painganga Project,
   Sinchan Bhavan, Nanded                              ... Petitioner

    Versus

Shaikh Taju Shaikh Kashim,
Aged Major, Occupation Service,
R/o. C/o. Shamrao Jadhav,
Chaitanya Nagar, Patbandhare
Vasahat, Nanded, District Nanded                       ... Respondent

                                     WITH
                        WRIT PETITION NO. 9061 OF 2018
                       WITH CA/5899/2022 IN WP/9061/2018

1. The Executive Engineer,
   Upper Painganga Project,
   Division No. 08, Nanded

2. The Superintending Engineer,
   Upper Painganga Project,
   Sinchan Bhavan, Nanded                              ... Petitioner

    Versus

Shankar Yadavrao Kubde,
Aged Major, Occupation Service,
R/o. Patbandhare Vasahat,
Mudkhed, District Nanded                               ... Respondent

                                     WITH
                        WRIT PETITION NO. 9062 OF 2018
                       WITH CA/5895/2022 IN WP/9062/2018

1. The Executive Engineer,
   Upper Painganga Project,
   Division No. 08, Nanded

2. The Superintending Engineer,
   Upper Painganga Project,
   Sinchan Bhavan, Nanded                              ... Petitioner

    Versus

Aliyarkhan Latifkhan Pathan,




 ::: Uploaded on - 21/07/2022                   ::: Downloaded on - 22/07/2022 22:33:03 :::
                                     5                        WP / 9052 / 2018 +

Aged Major, Occupation Service,
R/o. C/o. Shamrao Jadhav,
Chaitanya Nagar, Patbandhare Vasahat,
Nanded, District Nanded                                ... Respondent

                                     WITH
                        WRIT PETITION NO. 9063 OF 2018
                       WITH CA/5906/2022 IN WP/9063/2018

1. The Executive Engineer,
   Upper Painganga Project,
   Division No. 08, Nanded

2. The Superintending Engineer,
   Upper Painganga Project,
   Sinchan Bhavan, Nanded                        ... Petitioner

    Versus

Namdeo Nagoba Dahale,
Aged Major, Occupation Service,
R/o. Patbandhare Vasahat,
Mudkhed, District Nanded                               ... Respondent

                                     WITH
                        WRIT PETITION NO. 9064 OF 2018
                       WITH CA/5904/2022 IN WP/9064/2018

1. The Executive Engineer,
   Upper Painganga Project,
   Division No. 08, Nanded

2. The Superintending Engineer,
   Upper Painganga Project,
   Sinchan Bhavan, Nanded                              ... Petitioner

     Versus
Shamrao Ranba Jadhav,
Aged Major, Occupation Service,
R/o. Chaitanya Nagar,
Patbandhare Vasahat,
Nanded, District Nanded                                ... Respondent

                                     WITH
                        WRIT PETITION NO. 9065 OF 2018
                       WITH CA/5896/2022 IN WP/9065/2018


1. The Executive Engineer,
   Upper Painganga Project,
   Division No. 08, Nanded

2. The Superintending Engineer,




 ::: Uploaded on - 21/07/2022                   ::: Downloaded on - 22/07/2022 22:33:03 :::
                                      6                       WP / 9052 / 2018 +

   Upper Painganga Project,
   Sinchan Bhavan, Nanded                              ... Petitioner

    Versus

Pandurang Gangaram Chavan,
Aged Major, Occupation Service,
R/o. C/o. Milind Narwade,
Patbandhare Vasahat, Mudkhed,
District Nanded                                        ... Respondent


                                     WITH
                        WRIT PETITION NO. 9066 OF 2018
                       WITH CA/5908/2022 IN WP/9066/2018

1. The Executive Engineer,
   Upper Painganga Project,
   Division No. 08, Nanded

2. The Superintending Engineer,
   Upper Painganga Project,
   Sinchan Bhavan, Nanded                              ... Petitioner

    Versus

Raghunath Mohangir Gosavi,
Aged Major, Occupation Service,
R/o. C/o. Shamrao Jadhav,
Chaitanya Nagar, Patbandhare Vasahat,
Nanded, District Nanded                                ... Respondent

                                     WITH
                         WRIT PETITION NO. 9067 OF 2018

1. The Executive Engineer,
   Upper Painganga Project,
   Division No. 08, Nanded

2. The Superintending Engineer,
   Upper Painganga Project,
   Sinchan Bhavan, Nanded                              ... Petitioner

    Versus

Bhagwan Hausaji Khillare,
Aged Major, Occupation Service,
R/o. C/o. Shamrao Jadhav,
Chaitanya Nagar, Patbandhare Vasahat,
Nanded, District Nanded                                ... Respondent


                                     WITH




 ::: Uploaded on - 21/07/2022                   ::: Downloaded on - 22/07/2022 22:33:03 :::
                                      7                           WP / 9052 / 2018 +

                         WRIT PETITION NO. 9068 OF 2018

1. The Executive Engineer,
   Upper Painganga Project,
   Division No. 08, Nanded

2. The Superintending Engineer,
   Upper Painganga Project,
   Sinchan Bhavan, Nanded                            ... Petitioner

     Versus

Pandurang Sadoji Govande,
Aged Major, Occupation Service,
R/o. Patbandhare Vasahat,
Mudkhed, District Nanded                             ... Respondent

                                       ...
         Advocate for the petitioners in all WPs : Mr. Anand Chawre
        Advocate for the respondent : Mr. B.A. Dhengle (in all matters)
                                       ...

                CORAM                    : MANGESH S. PATIL, J.

                RESERVED ON              : 06 JULY 2022
                PRONOUNCED ON            : 21 JULY 2022


JUDGMENT :

Heard learned advocate Mr. Chawre for the petitioners.

Rule. Rule is made returnable forthwith. Mr. Dhengle waives service

for the respondents in all these writ petitions.

2. The matters are heard finally at the stage of admission at

the joint request of both the sides.

3. The dispute pertaining as to the appropriateness and

legality of the pay fixation of the respondents who are serving in the

petitioner - establishment pursuant to the sixth pay commission arises

in all these matters. These are being disposed of by this common

judgment.

8 WP / 9052 / 2018 +

4. It is pertinent to note that even Industrial Tribunal in the

judgments and orders under challenge had clubbed some of these

matters. Though those have been disposed by separate judgments but

the reasoning is the same in verbatim.

5. The only short question that arises for determination in all

these writ petitions is as to if the employees who were getting salaries

in accordance with the fifth pay commission and after having received

higher scale pursuant to the Assured Career Progression Scheme

(ACPS) are entitled to fixation of their pay according to sixth pay

commission treating their earlier pay or what they were getting after

receiving ACPS benefit.

6. Primarily these employees can be grouped into following

four categories :-

i) Staff Car Driver;

ii) Operator;

iii) Mukadam;

iv) Choukidar - Cleaner - Helper - Majur

7. The learned Industrial Tribunal has found the pay fixation

illegal and incorrect on the ground that in spite of getting ACPS benefit,

their pay was fixed as if they were in the original scale of the previous

post. It has also referred to the Government Resolution dated

29-04-2009 which provided a guideline for the pay fixation to the effect

that in respect of the employees who were getting higher pay scale on

9 WP / 9052 / 2018 +

account of ACPS would be entitled to an additional increment of

Rs.200/- in the grade pay of the new scale.

8. The Industrial Court has also quoted as an instance pay of

one Maruti V. Nikam, Mukadam, who incidentally happens to be the

petitioner in writ petition no. 9059 of 2018, fixed by the concerned office

in the pay band of Rs. 5200 - 20200 with a grade pay of Rs.1900/- and

adding the increment of Rs.200/-, the grade pay has been made

Rs.2100/-. According to the learned Member of the Industrial Tribunal,

the pays of the respondents - employees have not been fixed in

accordance with the Government Resolution and, thus, the petitioners

has indulged in an unfair labour practice under item 9 of Schedule IV of

the Maharashtra Recognition of Trade Unions and Unfair Labour

Practices Act, 1971 (MRTU and PULP Act) and has further directed the

petitioner to correct the pay fixation and to pay the arrears within three

months failing which it would be liable to pay additional 9% per annum

as interest from the date of the complaints till realization.

9. Admittedly, except the petitioner in writ petition no. 9068 of

2018, rest of the petitioners had received the benefit under the ACPS

prior to coming into effect revised pay scale with effect from

01-01-2006 in accordance with the sixth pay commission report. There

is also no dispute about the fact that they all belong to isolated posts

where there is no further promotional opportunities. In order to

implement and give effect to the sixth pay commission, the State

Government promulgated Maharashtra Civil Services (Revised Pay)

10 WP / 9052 / 2018 +

Rules, 2009 (hereinafter the Rules of 2009). Both the sides are

unanimous that the respondents' pay has to be fixed in tune with these

rules.

10. Rule 14 of the Rules of 2009 lays down the manner in

which fixation of pay of employees who had received benefit of Time

Bound Promotion or ACPS before 01.01.2006. Clause no. (1) is

applicable to the employees who have got ACPS benefit prior to 01-01-

2006 but have been promoted subsequently, whereas clause (2) is

applicable to the employees who had got the benefits of ACPS prior to

01-01-2006 but have not got any promotion thereafter but had the

promotional opportunities available. Clause (3) is applicable to the

employees who got the ACPS benefit prior to 01-01-2006 but have no

further promotional opportunities like the respondents. It reads thus :-

" (3) If an employee who got the benefits of Time Bound Promotion or Assured Career Progression Scheme prior to the 1 day of January 2006 has no further promotion opportunities, his pay band and grade pay will be the one corresponding to the existing pay scale prior to getting the benefits of Time Bound Promotion or Assured Career Progression Scheme and his pay in the revised pay structure shall be fixed in the manner prescribed in the rule 7 or 11, as the case may be. In addition, he will be entitled to the additional grade pay as mentioned below:-

(a) Rs.200 - if the grade pay corresponding to the pay scale entitled to him prior to getting the benefits of the above scheme is upto Rs.2000;

(b) Rs. 300 - if the grade pay corresponding to the pay scale entitled to him prior to getting the benefits of the above scheme is above Rs.2000, but not more than Rs.4000;

11 WP / 9052 / 2018 +

(c) Rs. 400 - if the grade pay corresponding to the pay scale entitled to him prior to getting the benefits of the above scheme is above Rs. 4000, but not more than Rs. 5000; and

(d) Rs. 500 - if the grade pay corresponding to the pay scale entitled to him prior to getting the benefits of the above scheme is above Rs.5000."

11. A bare look at this clause would clearly indicate that even

in respect of the employees who had got the benefit of ACPS prior to

01-01-2006 having no promotional opportunities the pay band and the

grade pay will be corresponding to the existing pay scale 'prior to

getting the benefits of ACPS' and the pay in the revised pay structure

has to be fixed as prescribed in rule 7 or 11 which provide for general

rules for fixation of initial pay in the revised pay structure. It is apparent

that the only additional benefit such an employee who has received

ACPS prior to 01-01-2006 but has no promotional opportunities is that

in addition to the revised pay structure and the pay band he would get

an additional amount of Rs. 200/- to Rs. 500/- depending upon the pay

scale, as an additional grade pay.

12. If one bears in mind this clause, it is quite evident that the

pays of the respondents have been fixed strictly in accordance with

these rules. The respondents are putting up a challenge to their pay

fixation on the ground that in spite of having received the benefit of

ACPS prior to the sixth pay commission, their revised pay structure has

been fixed without taking into account the fact that they were receiving

12 WP / 9052 / 2018 +

pay in a higher scale of such benefit and still the pay was revised by

taking into consideration their existing pay scale prior to getting the

ACPS benefit. They have not put up any other ground to challenge or

dispute their pay fixation.

13. The learned Member of the Industrial Tribunal has not

even adverted to rule 14 and clause (3) of the Rules of 2009 and

seems to have got swayed away by the logic than by law.

14. Needless to state that since it is a matter of pay fixation

which takes place in accordance with the rules framed by the State

Government, the enquiry could be limited in ascertaining as to if the

pay scale has been fixed strictly in accordance with these rules without

bringing in any other extraneous considerations de hors the Rules of

2009.

15. For the sake of convenience, it would be appropriate to

assimilate the pay of each of the respondents, as mentioned herein-

above in the categories in which they have been serving.

16. The following chart would point out the scale of pay of

each of these respondents under the fifth pay commission, their pay

scale after they got the ACPS benefit, the pay fixed after the sixth pay

commission which is after taking into account the scale that was being

drawn by them after receiving the ACPS :-

                                                               13                                  WP / 9052 / 2018 +

Sr.   WP         Name          Post          5th Pay Scale     6th Pay Scale (01/01/2006)     5thPC    6th PC Pay   6th PC Pay as
No    No.                                 5th Pay ACPS Pay      6th Pay       ACPS Pay         Pay                  on 01/01/2006
                                          Scale       Scale      Scale          Scale

                                                     (I) STAFF CAR DRIVERS
1 9056/        Shri. R. P.   Staff Car 3050-4590 4000-6000 5200-20200         5200-20200      5000     5000*1.86= 9300 +G.P. 2100
  2018         Patingrao      Driver                            (G.P. 1900)    G.P. 2100              9300 i.e. 9300 (1900 +200)
                                                                              (1900+200)
2 9057/        Shri. R. S.   Staff Car 3050-4590 4000-6000 5200-20200         5200-20200      4800     4800*1.86= 8930 +G.P. 2100
  2018          Bhalke        Driver                            (G.P. 1900)    G.P. 2100              8928 i.e. 8930 (1900 +200)
                                                                              (1900+200)
3 9058/        Shri. V. P.   Staff Car 3050-4590 4000-6000 5200-20200         5200-20200      4900  4900*1.86= 9120 +G.P. 2100
  2018           Ghule        Driver                            (G.P. 1900) (G.P. 1900+200)        9114 i.e. 9120 (1900 +200)
4 9067/        Shri. B. H.   Staff Car 3050-4590 4000-6000 5200-20200         5200-20200      4800 4800*1.86= 8930 +G.P. 2100
  2018          Khillare      Driver                            (G.P. 1900)    G.P. 2100           8928 i.e. 8930 (1900 +200)
                                                                              (1900+200)
                                                           (II) OPERATOR
5 9062/          Shri.       Operator 3050-4590 4000-6000 5200-20200          5200-20200      4600     4600*1.86= 8560 + G.P. 2100
  2018        Aliyarkhan                                        (G.P. 1900)    G.P. 2100              8556 i.e. 8560 (1900 +200)
              Latifkhan                                                       (1900+200)
               Pathan
                                                           (III) MUKADAM
6 9054/       Shri. M. B.    Mukadam 2610-4000 3050-4590        4440-7440 4440-7440 G.P.      3575     3575*1.86= 6650 + G.P. 1800
  2018         Narwade                                          (G.P. 1600)    1800                   6649 i.e. 6650 (1600 +200)
                                                                            (1600+200)
7 9059/        Shri. M. V.   Mukadam     2610-4000 3050-4590 4440-7440 4440-7440 (G.P.        3500  3500*1.86= 6510 +G.P. 1800
  2018          Nikam                                           (G.P. 1600) 1600+200)              6510 i.e. 6510 (1600 +200)
8 9061/        Shri. S. Y.   Mukadam     2610-4000 3050-4590 4440-7440 4440-7440 G.P.         3875 3875*1.86= 7210 + G.P. 1800
  2018          Kubade                                          (G.P. 1600)    1800                7207 i.e. 7210 (1600 +200)
                                                                            (1600+200)
 9 9064/       Shri. S. R.   Mukadam     2610-4000 3050-4590 4440-7440 4440-7440 (G.P.        3500  3500*1.86= 6510 + G.P. 1800
   2018         Jadhav                                          (G.P. 1600) 1600+200)              6510 i.e. 6610 (1600 +200)
10 9065/       Shri. P. G.   Mukadam     2610-4000 3050-4590 4440-7440 4440-7440 G.P.         3500 3500*1.86= 6510 + G.P. 1800
   2018         Chavan                                          (G.P. 1600)    1800                6510 i.e. 6610 (1600 +200)
                                                                            (1600+200)
11 9066/      Shri. R. M.    Mukadam     2610-4000 3050-4590 4440-7440 4440-7440 G.P.         3800     3800*1.86= 7070 +G.P. 1800
   2018        Gosavi                                           (G.P. 1600)    1800                   7068 i.e. 7070 (1600 +200)
                                                                            (1600+200)
12 9068/       Shri. P. S.   Mukadam     2610-4000     -        4440-7440        -            3300     3300*1.86= 6140 +G.P. 1600
   2018        Govande                                          (G.P. 1600)                           6138 i.e. 6140
                                             (IV) CHOUKIDAR - CLEANER-HELPER-MAJUR
13 9053/       Shri. R. V.   Choukidar   2550-3200 2610-4000 4440-7440 4440-7440 G.P.         3370     3370*1.86= 6270 + G.P. 1500
   2018         Dhade                                           (G.P. 1300)    1500                   6268 i.e. 6270 (1300 +200)
                                                                            (1300+200)
14 9052/       Shri. D. S.   Cleaner     2550-3200 2610-4000 4440-7440 4440-7440 G.P.         3440     3440*1.86= 6400 +G.P. 1500
   2018       Chincholkar                                       (G.P. 1300)    1500                   6398 i.e. 6400 (1300 +200)
                                                                            (1300+200)
15 9055/      Shri. M. H.    Cleaner     2550-3200 2610-4000 4440-7440 4440-7440 G.P.         3440     3440*1.86= 6400 +G.P. 1500
   2018        Kamble                                           (G.P. 1300)    1500                   6398 i.e. 6400 (1300 +200)
                                                                            (1300+200)
16 9060/ Shri. Shaikh         Helper     2550-3200 2610-4000 4440-7440 4440-7440 G.P.         3720     3720*1.86= 6920 +G.P. 1500
   2018   Taju Sk.                                              (G.P. 1300)    1500                   6919 i.e. 6920 (1300 +200)
           Kasim                                                            (1300+200)
17 9063/ Shri. N. N.          Majur      2550-3200 2610-4000 4440-7440 4440-7440 G.P.         3370     3370*1.86= 6270 + G.P. 1500
   2018    Dahale                                               (G.P. 1300)    1500                   6268 i.e. 6270 (1300 +200)
                                                                            (1300+200)




17. Reference by the Industrial Tribunal to the pay of one of

the respondent - Mr. M.V. Nikam is factually incorrect. His pay has

been fixed according to the chart shown above and not as mentioned

in the judgments under challenge.

14 WP / 9052 / 2018 +

18. In view of the above state of affairs, the orders passed by

the learned Member of the Industrial Tribunal which are under

challenge in all these petitions are not sustainable in law.

19. The writ petitions are allowed.

20. The orders passed by the Member of the Industrial

Tribunal under challenge are quashed and set aside.

21. Rule is made absolute.

22. Pending civil applications are disposed of.

[MANGESH S. PATIL] JUDGE arp/-

 
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 : MAIMS

 
 
Latestlaws Newsletter