Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shalanbai Shankarrao Dhumal vs Vijay Ramchandra Dhumal And Ors
2025 Latest Caselaw 4845 Bom

Citation : 2025 Latest Caselaw 4845 Bom
Judgement Date : 17 April, 2025

Bombay High Court

Shalanbai Shankarrao Dhumal vs Vijay Ramchandra Dhumal And Ors on 17 April, 2025

Author: N. J. Jamadar
Bench: N. J. Jamadar
2025:BHC-AS:17486
                                                                                   -WP1869-2024.DOC

                                                                                                 Santosh

                             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                            CIVIL APPELLATE JURISDICTION


                                           WRIT PETITION NO. 1869 OF 2024

                      Shalanbai Shankarrao Dhumal                                   ...Petitioner
                                       Versus
                      1. Vijay Ramchandra Dhumal
                      2. Manikbai Ramchandra Dhumal
                      3. Ratnaprabha Gorakh Shinde
SANTOSH
                      4. Sangeeta Shantaram Bhosale                            ...Respondents
SUBHASH
KULKARNI
Digitally signed by
                      Mr. R. D. Soni, a/w Sachin Khandagale, i/b V. R. Kasle, for
SANTOSH SUBHASH
KULKARNI
Date: 2025.04.17
                           the Petitioner.
20:36:06 +0530
                      Mr. Aseem Naphade, a/w Samiksha Mane and Deepanjali
                           Mishra, i/b Heramb Kadam, for the Respondents.

                                                              CORAM: N. J. JAMADAR, J.
                                                        RESERVED ON : 23rd JANUARY, 2025
                                                      PRONOUNCED ON: 17th APRIL, 2025

                      JUDGMENT:

-

1. Rule. Rule made returnable forthwith and, with the

consent of the learned Counsel for the parties, heard finally.

2. The petitioner - plaintiff takes exception to a judgment and

order passed by the learned District Judge, Pune, on 9 th

October, 2023 in Misc. Civil Appeal No.164 of 2021, whereby the

appeal preferred by the plaintiff came to be dismissed affirming

an order dated 19th July, 2021 passed by the learned Civil Judge

in RCS No.145/2021 thereby rejecting the application for

temporary injunction (Exhibit-5) preferred by the plaintiff.

-WP1869-2024.DOC

3. Shorn of superfluities, the background facts leading to

this petition can be stated as under:

3.1 Late Haribhai Ganpat Bhoite was the holder of

agricultural land bearing Gat No.680 admeasuring 1 H. 31 R.

situated at Veer, Taluka Purandar, District Pune ("the suit

land"). Late Ramchandra Dhumal, the husband of defendant

No.2 and father of defendant Nos.1, 3 and 4 was a tenant

therein. Pursuant to the orders passed by the Tribunal under

the Maharashtra Tenancy and Agricultural Lands Act, 1948

("the MT&AL Act, 1948"), the purchase price of the suit land

was fixed and under a registered Sale Deed dated 11 th August,

1978 late Ramchandra purchased the suit land.

3.2 Ramchandra Dhumal passed away on 12 th March, 1979.

He was survived by the defendants and late Muktabai, the co-

wife, Manikbai (D2). Late Muktabai and Manikbai, defendant

No.2, sold the suit land to the plaintiff under a registered Sale

Deed dated 11th February, 1982 for a valuable consideration.

The plaintiff was also put in possession of the suit land.

3.3 The defendants, thus, had no right, title and interest in

the suit land. Yet, the defendants on the basis of a shallow

entry of the name of late Ranchandra in the record of rights of

the suit land, filed an application to mutate their names in the

-WP1869-2024.DOC

record of rights of the suit land. The revenue officer unlawfully

entered the names of the defendants vide ME No.7792. The

plaintiff challenged the certification of ME No.7792 by preferring

an appeal before the Deputy Collector. The defendants by taking

undue advantage of the said shallow entry, started to cause

obstruction to the possession and cultivation of the plaintiff and

made known their intent to create third party rights in the suit

land. Hence, the suit for perpetual injunction.

3.4 In the said suit, the plaintiff sought temporary injunction.

By an order dated 19th July, 2021, the learned Civil Judge was

persuaded to reject the application for temporary injunction

observing inter alia that when the Sale Deed was executed by

late Muktabai and Mankabai (D2), the wives of late

Ramchandra, the defendant Nos.1, 3 and 4 appeared to be

minor. Thus, the legality of the Sale Deed dated 11 th February,

1982 in favour of the plaintiff was questionable. On the aspect

of the factum of possession, the learned Civil Judge was of the

view that the defendants could demonstrate prima facie

possession over the suit property on the basis of the assessment

list issued by the village panchayat and the electricity

connection supplied to the defendants at the suit property. The

-WP1869-2024.DOC

elements of balance of convenience and irreparable injury were

found against the plaintiff.

3.5 Being aggrieved, the plaintiff preferred appeal before the

District Court.

3.6 By the impugned judgment and order, the learned District

Judge, declined to interfere with the discretionary order passed

by the trial court. It was, inter alia, observed that in view of the

fact that the sale deed was executed without obtaining the

permission of the Court, while the defendant Nos.1 to 3 and 4

appeared to be minor, the learned Civil Judge took a rational

and reasonable view of the matter. The learned District Judge

also found no error on the reliance placed by the trial court on

the affidavits tendered by the adjoining landholders. Thus, the

assertion of the plaintiff that she had been in possession of the

suit land since the year 1980 was negatived.

4. Being further aggrieved, the plaintiff has invoked the writ

jurisdiction.

5. On 16th February, 2024, while issuing notices to the

respondents this Court granted ad-interim relief thereby

restraining the defendants from creating third party rights in

the suit land in any manner and/or disturbing and/or

-WP1869-2024.DOC

obstructing the peaceful possession and/or cultivation of the

petitioner over the suit land.

6. Affidavits-in-reply and rejoinder have been filed.

7. I have heard Mr. Soni, the learned Counsel for the

petitioner, and Mr. Naphade, the learned Counsel for the

respondent Nos.1 to 4, at some length. The learned Counsel

took the Court through the pleadings and the material on

record.

8. At the outset, it is necessary to note that both the plaintiff

and defendants had sought leave to tender the additional

evidence before the Appellate Court. However, by an order dated

28th August, 2023, the application preferred by the parties to

produce additional evidence came to be rejected. Thus,

alongwith the pleadings, the parties have tendered the

documents for the perusal of this Court.

9. Mr. Soni, the learned Counsel for the petitioner,

strenuously submitted that the courts below have determined

the issue of possession and entitlement for temporary

injunction in a mechanical manner. Even if the case of

defendant Nos.1, 3 and 4 that they were minors at the time of

the execution of the said Sale Deed is taken at par, yet the said

alienation by the natural guardian would be voidable under

-WP1869-2024.DOC

Section 8(3) of the Hindu Minority and Guardianship Act, 1956

("the Act, 1956"). The said voidable contract, was never

questioned, much less avoided for over 40 years. The trial court

and the leaned District Judge, ought to have kept in view the

fact that the remedy to seek a declaration that the said sale

deed is void, was barred by the provisions of the Limitation Act.

10. Mr. Soni would further urge that the trial court as well as

the learned District Judge committed an error in law in placing

reliance on the affidavits of the adjoining landholders, who have

since retracted those affidavits. Moreover, the name of the

plaintiff came to be mutated to the holders as well as cultivators

column of the suit land since the year 1988. Yet, at no point of

time, defendant Nos.1 to 4 have challenged the said mutation

entry. In these circumstances, according to Mr. Soni, impugned

orders deserve to be quashed and set aside.

11. Mr. Naphade, the learned Counsel for respondent Nos.1 to

4, would, however, urge that since the courts below have

recorded concurrent findings of facts as regards the validity of

the instrument as well as the factum of possession, this Court

may not interfere with the impugned orders in exercise of the

supervisory jurisdiction. Mr. Napahde would urge that the

jurisdiction of this Court under Article 227 of the Constitution

-WP1869-2024.DOC

of India is very limited. This Court cannot substitute its own

view for the view taken by the courts below. Nor the mere errors

of law are open for correction.

12. To buttress the aforesaid submission, Mr. Naphade placed

reliance on the judgments of the Supreme Court in the cases of

Mohd. Yunus vs. Mohd. Mustaqim and others 1 and Trimbak

Gangadhar Telang and another vs. Ramchandra Ganesh Bhide

and others2.

13. Mr. Naphade would further urge that the courts below

have recorded a positive finding that the plaintiff was not in

possession and cultivation of the suit land on the basis of

objective material. Such concurrent prima facie findings of facts

are not open for interference in the writ jurisdiction. Mr.

Naphade laid emphasis on the fact that the trial court had

placed reliance on the affidavits of two adjoining landholders.

The fact that subsequently, those adjoining landholders filed

further affidavits disowning the earlier affidavits is of no

significance, as, at this stage, the Court is required to take a

prima facie view of the matter. The documents relied upon by

the defendants, according to Mr. Naphade, clearly demonstrate

that the defendants have been in possession of the suit land.

1 (1983) 4 Supreme Court Cases 566.

2 (1977) 2 Supreme Court Cases 437.

-WP1869-2024.DOC

14. As regards the validity of the sale deed executed by

Mankabai (D2) and late Muktabai, Mr. Naphade would urge that

to the extent the instrument was executed by late Muktabai,

who was the stepmother of defendant Nos.1, 3 and 4, the

instrument was clearly void. The execution of the instrument by

Mankabai (D2) was also fraught with infirmities. Firstly, though

Mankabai (D2) was a natural guardian of defendant Nos.1, 3

and 4, she was not entitled to sell the suit land without the

previous permission of the Court. In view of the provisions

contained in sub-section (3) of Section 8 of the Act, 1956,

disposal of the property by a natural guardian in contravention

of sub-section (1) or sub-section (2) thereof is voidable at the

instance of the minor or any person claiming under him.

15. Mr. Naphade made a strenuous effort to draw home the

point that erstwhile minors were not necessarily required to

institute a suit seeking a declaration qua the validity of the

instruments executed by their natural guardian. Institution of

a suit seeking such declaration was not peremptory. The minor

could repudiate the contract made on his behalf by the natural

guardian by acts or conduct. Even by holding possession of the

suit land, the minor can show the repudiation of the contract

executed by the natural guardian.

-WP1869-2024.DOC

16. In order to lend support to the aforesaid submissions, Mr.

Naphade placed reliance on the judgments of the Kerala High

Court in the cases of Iruppakkatt Veettil Viswanathan's wife

Santha vs. Deceased Kandan's L.Rs. Wife Cherukutty and

others3 and Murugan and others vs. Kesava Gounder (dead)

through LRs. and others4, a decision of Jharkhand High Court

in the case of Durga Sahu and others vs. Deo Chand Sahu and

others5, a decision of Andhra Pradesh High Court in the case of

Ogirala Gouri Sankar and anr. vs. Siri Konda Veer Sameera

Kumar Dev and anr.6 and a decision of Orissa High Court in the

case of Brundaban Mohanty vs. Abakash Rout and others 7. In

the latter case, after adverting to the previous pronouncements,

it was enunciated that a minor can avoid a contract on attaining

majority and the mode of avoidance may be by a unilateral act

or conduct like transferring the property to somebody else or by

remaining in possession of the property.

17. To start with, undoubtedly, the supervisory jurisdiction of

the High Court under Article 227 of the Constitution of India is

limited. Supervisory jurisdiction has been conferred on the

3 AIR 1972 Kerala 71.

4 (2019) 20 Supreme Court Cases 633.

5 2004 SCC OnLine Jhar 155.

6 1996 SCC OnLine AP 607.

7 1992 SCC OnLine Ori 232.

-WP1869-2024.DOC

High Court to ensure that the Courts and Tribunals act within

the bounds of their authority. In exercise of the writ jurisdiction

under Article 227 of the Constitution of India, the High Court

may not be justified in re-appreciating the evidence and

substituting its view for the views of the courts below. Nor the

High Court can interfere with the discretionary order passed by

the Courts on the premise that two views are possible on the

facts of the given case. The supervisory jurisdiction can,

however, be legitimately exercised where the order passed by the

Court is in violation of the fundamental principles of justice and

fair play or there is a flagrant defect in the procedure or the

order results in manifest injustice or the Tribunal has exercised

the jurisdiction not vested in it by law or refused to exercise the

jurisdiction vested in it.

18. In the case of Mohd. Yunus (supra), on which reliance was

placed by Mr. Naphade, the Supreme Court expounded the

contours of the supervisory jurisdiction as under:

"7. The supervisory jurisdiction conferred on the High Courts udder Article 227 of the Constitution is limited "to seeing that an inferior Court or Tribunal functions within the limits of its authority", and not to correct an error apparent on the face of the record, much less an error of law. In this case there was, in our opinion, no error of law much less an error apparent on the face of the record. There was no failure on the part of the learned Subordinate Judge to exercise jurisdiction nor did he act in disregard of principles of natural justice. Nor was the procedure adopted by him not in consonance with the procedure established by law. In exercising the supervisory power under

-WP1869-2024.DOC

Article 227, the High Court does not act as an Appellate Court or Tribunal. It will not review or re-weigh the evidence upon which the determination of the inferior court or tribunal purports to be based or to correct errors of law in the decision."

19. In the case of Trimbak Gangadhar Telang (supra), the

Supreme Court enunciated the limits of the supervisory

jurisdiction in the following words:

"3. ...... It is a well settled rule of practice of this Court not to interfere with the exercise of discretionary power under Articles 226 and 227 of the Constitution merely because two views are possible on the facts of a case. It is also well established that it is only when an order of a Tribunal is violative of the fundamental basic principles of justice and fair play or where a patent or flagrant error in procedure or law has crept or where the order passed results in manifest injustice, that a court can justifiably intervene under Article 227 of the Constitution. ......"

20. At the same time, it does not imply that where the courts

below have not taken into account the evidence which bears

upon the matter in issue and have, thus, arrived at a finding of

fact which appears to be perverse, the High Court would be

justified in interfering with the order passed by the Court or

Tribunal. Thus in the case of Kishore Kumar Khaitan and anr.

vs. Praveen Kumar Singh8, the Supreme Court enunciated as

under:

"12. The jurisdiction under Article 227 of the Constitution may be restrictive in the sense that it is to be invoked only to correct errors of jurisdiction. But when a court asks itself a wrong question or approaches the question in an improper manner, even if it comes to a finding of fact, the said finding of fact cannot be said to be one rendered with jurisdiction and it will still be amenable to correction at the hands of the

8 AIR 2006 Supreme Court 1474.

-WP1869-2024.DOC

High Court under Article 227 of the Constitution. The failure to render the necessary findings to support its order would also be a jurisdictional error liable to correction."

21. In the case at hand, on a careful consideration of the

material on record, the broad position which emerges is that:

Late Ramchandra had acquired the suit land from the

original holder under a Sale Deed dated 11 th August, 1978. He

had two wives. Late Muktabai and Mankabai (D2). Both late

Muktabai and Mankabai (D2) executed a sale deed in favour of

the plaintiff on 11th February, 1982. Vijay Dhumal (D1) and

Sangeeta Bhosle (D4) were shown minors. Whereas

Ratnaprabha Shinde (D3) was shown to be 20 years of age.

Mankabai (D2) executed the sale deed for herself and in the

capacity of the natural guardian of defendant Nos.1 and 4.

Pursuant to the said registered sale deed the name of the

plaintiff came to be mutated to the record of rights of the suit

land vide ME No.874 on 24 th August, 1982. An endorsement

was made in the other rights column that the transaction, to

which the said ME No.874 referred to, was in violation of the

provisions of the MT&AL Act, 1948. It appears that the names of

defendant Nos.1 to 4 were shown in the record of rights till the

year 1986 - 1987. From the year 1987 - 1988, the name of the

plaintiff was mutated to both holder's and cultivator's column.

-WP1869-2024.DOC

However, in the other rights column, the name of late

Ramchandra continued to appear. It would be contextually

relevant to note that by an order dated 21 st July, 1990, the ALT,

Purandar, declared that the provisions of Section 84C of the

MT&AL Act, 1948 were not attracted to the transaction in

question and, therefore, the entry, "transaction in violation of

the provisions of MT&AL Act" be deleted from the record of

rights of the suit land.

22. The scene moved to the year 2020. It appears that the

defendants filed an application to mutate their names to the

record of rights of the suit land in the other rights column. On

27th November, 2020, and, thereupon, ME No.7792 was effected

by the revenue official. In the appeal preferred by the plaintiff

the Sub-divisional Officer, Purnadar, set aside the said ME

No.7792. The second appeal preferred by the defendants also

came to be dismissed.

23. In the backdrop of the aforesaid instrument and the

record of rights, the trial court was of the view that though the

name of the plaintiff was mutated to the record of rights of the

suit land yet the assessment list issued by village panchayat

Veer in respect of property No.2105 indicated that there was a

structure over Gat No.680 in the name of Vijay Dhumal (D1); an

-WP1869-2024.DOC

electricity connection was also issued by MSEDCL to the said

premises which stood in the name of defendant No.1, as was

evident from the Electricity Bill for the month of June 2021, and

the two adjoining landholders had filed affidavits affirming that

the defendants were in cultivation of the suit land and,

therefore, those documents commanded preference over the

entries in the record of rights.

24. Before the learned District Judge, an endeavour was made

by both the parties to place additional evidence/material.

However, the learned District Judge rejected those applications

on the premise that no case under Order 41 Rule 27 of the Code

was made out. Confining himself to the material which was

produced before, and considered by, the trial court, the learned

District Judge concurred with the view of the trial court. It was,

however, noted that one of the deponents had affirmed another

affidavit to state that the plaintiff was in possession and

cultivation of the suit land and there were affidavits of other

persons, who subscribed to the version that the plaintiff was in

possession and cultivation of the suit land.

25. In view of the aforesaid prima facie concurrent findings of

facts normally this Court would be loathe to interfere with such

discretionary orders. However, in the facts of the case at hand,

-WP1869-2024.DOC

the courts below seem to have been swayed by the fact that the

Mankabai (D2) had executed the sale deed in favour of the

plaintiff without obtaining the prior permission of the Court

and, therefore, the sale deed was voidable. The time-lag which

had elapsed i.e. more than 38 years was not adequately taken

into account by the courts below. The developments which

normally associate with such passage of almost four decades

ought to have informed the exercise of discretion.

26. As noted above, with a complete lull from the year 1990,

there was a flurry of activities in the year 2020 starting with the

mutation of the names of defendant Nos.1 to 4 in the other

rights column of the suit land. Evidently, the entry in the

assessment list and the electricity connection to the house

premises situated in suit land were also contemporaneous to the

proceedings before the revenue authority in the year 2020.

27. The matter does not rest at that. There is material to

indicate that the village panchayat passed a resolution to delete

the entry of House No.2105 in the suit land on 25 th December,

2021. Certain proceedings, including a prosecution, came to be

initiated for obtaining the electricity connection by allegedly

submitting false documents. The question that wrenches to the

fore is, could the courts below have refused to grant injunction

-WP1869-2024.DOC

on the basis of the material which they look into account. If the

assessment list and the electricity bill are shown to be unworthy

of reliance, even at a prima facie stage, what remains is the

affidavits of the adjoining landholders, one of which was

promptly retracted.

28. At this stage, the legal position as regards the alienation,

which is voidable under Section 8(3) of the Act, 1956, deserves

to be considered. Sub-section (3) of Section 8 declares that any

disposal of immovable property by a natural guardian in

contravention of sub-section (1) or sub-section (2) is voidable at

the instance of the minor or any person claiming under him. Mr.

Naphade made an endeavour to urge that it is not peremptory

for the erstwhile minor to institute a suit to set aside the

alienation. The repudiation of the alienation can be manifested

by acts or conduct of erstwhile minor including by remaining in

possession and contesting the suit instituted by the purchaser.

29. In the light of the view which this Court is persuaded to

take, I do not deem it appropriate to conclusively determine this

issue. Suffice to note that the submissions canvassed by Mr.

Naphade that under no circumstances it is necessary for the

erstwhile minor to institute the suit or seek the relief of setting

aside of the alienation cannot be accepted unreservedly.

-WP1869-2024.DOC

30. In the case of Murugan (supra) the Supreme Court after

an elaborate analysis and adverting to the previous

pronouncements, enunciated that a suit by quondam minor to

set aside the alienation of the property by the guardian is

governed by Article 60 of the Limitation Act, 1963 and the minor

must file the suit within the prescribed period of three years

after attaining majority. The Supreme Court went on to hold

that the alienations which were voidable at the instance of the

minor or on his behalf, are required to be set aside before the

relief of possession can be claimed by the plaintiff. Suit filed on

behalf of the minor without seeking prayer for setting aside the

sale deeds was not properly framed and could not have been

decreed.

31. In the case of Vishwambhar and others vs. Laxminarayan

(Dead) through LRs.9, the Supreme Court enunciated the law as

under:

"9. Article 60(b)(ii) refers to a suit when a ward dies before attaining majority. The present is a case where Palanivel died on 11.02.1986 before attaining majority, his date of birth being 16.07.1978, the limitation to avoid instrument made by guardian of the ward is 03 years from the death of ward when he dies before attaining majority. This Court had occasion to consider Articles 60 and 65 of the Limitation Act in reference to alienation made by a de-facto guardian of a minor. In the case of Madhukar Vishwanath Vs. Madahav and Others, (1999) 9 SCC 446, the maternal uncle of the appellant has executed a sale deed. The appellant after becoming major on 22.08.1966 filed a suit on 07.02.1973

9 AIR 2001 SC 2607.

-WP1869-2024.DOC

praying that transferors be required to deliver the possession of the property. On behalf of appellant, Article 65 was relied for the purposes of limitation. This Court held that it is Article 60 and not Article 65, which is applicable. Paragraph No. 4 and 5 of the judgment are relevant, which are quoted as below:-

"4. XXXXXXXXX That the defendant, Baburao Madhorao Puranik, was the appellant's de facto guardian had been established and, therefore, the disposal by him of the said property was void. Being void, it was open to the appellant to file the suit for possession of the said property and the period for limitation for such suit was prescribed by Article 65.

5. ........................Even if the suit was entertained as pleaded, no decree for possession could have been passed without first finding that the alienation was not for legal necessity and was, therefore, bad in law. To such a suit the provisions of Article 60 apply. Article 60 relates to a suit to set aside a transfer of property made by the guardian of a ward by the ward who has attained majority and the period prescribed is three years commencing on the date on which the ward attains majority..........................."

32. In the case at hand, a period of more than 20 years has

elapsed since defendant Nos.1, 3 and 4 attained majority. Not

only defendant Nos.1, 3 and 4 did not institute the suit to set

aside the transfer in favour of the plaintiff but prima facie there

is no material to indicate that the erstwhile minors repudiated

the transaction by some other act or conduct after they attained

majority within the stipulated period of limitation. As noted

above, there was a flurry of activity in the year 2020. That

brought in its trial the controversy over the factum of

possession.

-WP1869-2024.DOC

33. As both the parties intended to produce additional

documents and the trial court as well as the Appellate Court

have confined themselves to the aforesaid material only, in the

considered view of this Court, it may not be appropriate to

determine the factum of possession, even prima facie by

examining the documents tendered by the parties before this

Court, of which the trial court had no benefit. It would,

therefore, be in the fitness of things that the orders are set aside

and the application is remitted back to the trial court for a fresh

decision after providing an opportunity to the parties to produce

further documents/material. In the meanwhile, it would be

expedient in the interest of justice to continue the ad-interim

order passed by this Court on 16 th February, 2024 till the

decision on the application for temporary injunction.

34. The upshot of the aforesaid consideration is that the

petition deserves to be partly allowed.

35. Hence, the following order:

:ORDER:

(i)     The petition stands partly allowed.

(ii)    The impugned order as well as the order passed by the

trial court on the application (Exhibit-5) dated 19 th July,

2021 stand quashed and set aside.

-WP1869-2024.DOC

(iii) The application (Exhibit-5) stands restored to the file of

the Civil Judge, Junior Division, Saswad.

(iv) The learned Civil Judge is requested to hear and decide

the said application afresh after providing an effective

opportunity of hearing to the parties.

(v) The plaintiff shall file affidavit and produce documents

before the trial court within a period of two weeks from

the date of uploading of this order. The defendants are at

liberty to file further affidavit and documents within two

weeks thereafter.

(vi) The learned Civil Judge is requested to make an

endeavour to hear and decide the said application as

expeditiously as possible.

(vii) In the meanwhile, the ad-interim order passed in terms of

prayer clause (b) shall continue to operate till the final

decision of the application (Exhibit-5).

No costs.

Rule made absolute in the aforesaid terms.

[N. J. JAMADAR, J.]

 
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