Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Eknath Krishna Kadam vs The State Of Maharashtra
2025 Latest Caselaw 4967 Bom

Citation : 2025 Latest Caselaw 4967 Bom
Judgement Date : 24 April, 2025

Bombay High Court

Eknath Krishna Kadam vs The State Of Maharashtra on 24 April, 2025

Author: Revati Mohite Dere
Bench: Revati Mohite Dere
2025:BHC-AS:18471-DB

                                                                    901-APEAL-1007-2018.doc

                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                            CRIMINAL APPELLATE JURISDICTION

                                 CRIMINAL APPEAL NO.1007 OF 2018

            Eknath Krishna Kadam
            Age: 27 years, Occ.:
            Residing at Room No.3, Nidhi Niwas,
            Siddharath Nagar, Gaondevi Road,
            Bhandup (W), Mumbai
            (At present accused lodged in Nashik           ....Appellant/Applicant
            Road Central Prison, Nashik)                      (Orig. Accused)

                      Versus

            The State of Maharashtra
            Through Police Inspector Versova Police ...Respondent
            Station, Mumbai C.R. No.221/2008.       (Orig. Complainant)


            Mr. Pawan Mali, (Appointed through Legal Aid Services), for the
            Appellant/Applicant.

            Mr. K. V. Saste, Additional Public Prosecutor, for Respondent-State

                                                  CORAM : REVATI MOHITE DERE &
                                                           DR. NEELA GOKHALE, JJ.
                                             RESERVED ON : 9th APRIL 2025
                                     PRONOUNCED ON : 24th APRIL 2025
            JUDGMENT (Per Dr. Neela Gokhale, J.) :

-

1. The Appellant assails the Judgment and Order dated 10 th

December 2009 passed by the Ad-hoc Additional Sessions Judge,

Sewree, Mumbai in Sessions Case No. 778 of 2008. By the impugned

Judgment and Order, the Appellant stands convicted for the offences

901-APEAL-1007-2018.doc

punishable under Sections 302 and 397 of the Indian Penal Code

('IPC'), 1860. For the offence punishable under Section 302 of the

IPC, for committing the murder of Anil Vaswani, he is sentenced to

suffer imprisonment for life and pay fine of Rs. 300/- in default to

suffer rigorous imprisonment ('RI') for three months. For the offence

punishable under Section 397 of the IPC, he is sentenced to suffer RI

for seven years and pay fine of Rs. 400/-, in default to suffer RI for

four months. Both the sentences are to run concurrently. The

Appellant is in jail from 11 th August 2008 and is held to be entitled to

a set off for the said period already undergone.

2. The facts leading to the present Appeal are as follows:

2.1 The Complainant, one Harsha Vaswani (PW/1) was

residing with her two younger sisters and father, Anil Vaswani

(deceased) at Khoja Lane, Versova, Andheri, Mumbai. Her mother is

pre-deceased. Harsha and her sisters were employed as crowd artists

in films. They were in the process of changing residence as they had

found a place with lesser rent. Anil Vaswani had engaged the

Appellant to help in packing the household items for the purpose of

shifting to the new house.

901-APEAL-1007-2018.doc

2.2 On 30th July 2008, Appellant came to Anil's House at

11:30 pm. The Complainant, her sisters, father and the Appellant

were packing household articles till 4:00 a.m. on 31 st July 2008. They

went to sleep in the morning; the sisters in one room and the deceased

and Appellant in another. At 2:00 pm., the sisters awoke and after

getting ready went out of the house at 4:30 pm. At that time, the

Appellant and the deceased were alone in the house, busy packing.

While leaving the house, the Complainant met the landlord who

informed her that he would return the deposit on the following day.

While proceeding to Goregaon for work, the Complainant called her

father i.e., the deceased to convey the assurance of the landlord

regarding return of deposit but the deceased neither answered his

mobile phone nor the landline.

2.3 Upon returning home at 8:30 pm., the sisters found the

house unlocked and unlit. The Complainant switched on the light in

the bedroom. She found almirah doors open and articles scattered.

The ornament boxes were empty and a mobile phone was missing.

There was no sign of their father nor the Appellant.

901-APEAL-1007-2018.doc

2.4 Upon switching the light in the hall, the Complainant saw

red colour stains in the north-east corner in the hall and a rolled

mattress near the wall. She moved the mattress and found her father

lying unconscious with a head injury. The sisters were frightened and

the Complainant, accompanied by one of the sisters, Jimmy went to

the Versova Police Station and lodged a complaint. The police

recorded the statement of the Complainant and registered the FIR

bearing C.R No.221/2008 for offences punishable under Sections 307,

397 and 201 of the IPC.

2.5 The police went to the spot, conducted spot panchnama in

the presence of the Panchas. Inquest Panchnama was prepared and the

body was sent for post-mortem examination. Chemical Analysts

visited the spot and prepared panchnama in the presence of Panchas.

On 11th August 2008, police received information that the Appellant

was travelling to Pune in an Asiad bus. A trap was set with Panchas in

tow. At 12:05 pm., the Appellant was apprehended by the police in

the presence of Panchas. Upon searching the Appellant, two

handkerchiefs were found in his bag containing gold ornaments

namely two gold chains, eight gold rings, necklace, six pendants, ear-

901-APEAL-1007-2018.doc

rings, ear tops, gold metal Ganapati frame and paduka. One mobile

phone of Nokia company was also found. One State Transport bus

ticket was found in his wallet. The articles were seized by the police in

presence of Panchas. The Appellant was arrested.

2.6 On 12th August 2008, at the behest of the Appellant,

various gold ornaments were recovered from several goldsmith shops.

Memorandum panchnamas were prepared in the presence of Panchas

of the said seizure. Thereafter, at the behest of the Appellant, on 23 rd

August 2008 his clothes were also recovered. A panchnama was

prepared of seizure of the said clothes in presence of the Panchas. On

2nd September 2008, identification parade of the Appellant was

conducted at the Arthur Road Jail. He was identified by the witnesses.

On 3rd September 2008, the Complainant identified the seized gold

ornaments in presence of Panchas and panchnama was prepared.

Thus, upon completion of the investigation, charge-sheet was filed

against the Appellant before the Metropolitan Magistrate, Railway

Mobile Court, Andheri, Mumbai, who committed the case to the

Court of Sessions on 24th November 2008.

901-APEAL-1007-2018.doc

2.7 Charges were framed against the Appellant on 19 th January

2009 for offences punishable under Sections 302 and 397 of the IPC.

The Appellant entered his plea of 'not guilty' and claimed to be tried.

2.8 In support of their case, the prosecution examined 17

witnesses. The defence did not lead any evidence. The statement of

the Appellant under Section 313 of the Code of Criminal Procedure

('Cr.PC'), 1973 was recorded. The defence of the Appellant was of

total denial, innocence and false implication. However, vide Judgment

and Order dated 10th December 2009, the learned Ad-hoc Additional

Sessions Judge, Sewree, convicted the Appellant and sentenced him as

noted in paragraph No.1 above.

3. Mr. Pawan Mali, learned counsel appointed from the

Legal Aid Services Panel appeared for the Appellant and Mr. K. V.

Saste, learned Additional Public Prosecutor represents the State.

4. The prosecution's case is based on circumstantial evidence,

essentially with regard to the last seen theory. According to the

prosecution the testimony of PW/1 clearly establishes that the

deceased and the Appellant were the only two people, last seen in the

901-APEAL-1007-2018.doc

house of the deceased. When PW/1 and her sisters left the house at

4:30 pm. on 31st July 2008, the Appellant and the deceased were

present in the house, packing the household articles. Upon their return

at 8:30 pm. they found their father unconscious in the house and

there was no sign of the Appellant. The house was found to be

ransacked and the ornaments and jewelry were missing. Eventually,

the same were found on the person of the Appellant when he was

apprehended within the next 10 days. It is thus the prosecution's case

that the time gap between the point of time when the Appellant and

the deceased were last seen together and alive and the discovery of

death of the deceased is so small that the possibility of any person

other than the Appellant having committed the said crime is almost

impossible.

5. The law in respect of the last seen theory as part of the

circumstantial evidence is well settled. 'Last seen' as a link in the

chain of circumstantial evidence, would suggest existence of oral

testimony of at least one witness to establish that the deceased was last

seen in the company of the Appellant/Accused. In this context, it is

relevant to refer to the following decisions of the Apex Court. In

901-APEAL-1007-2018.doc

State of U.P. v/s Satish1, the Apex Court in paragraph 22 of the said

decision held as thus:-

"22. The last-seen theory comes into play where the time-gap between the point of time when the accused and the deceased were last seen alive and when the deceased is found dead is so small that possibility of any person other than the accused being the author of the crime becomes impossible. It would be difficult in some cases to positively establish that the deceased was last seen with the accused when there is a long gap and possibility of other persons coming in between exists. In the absence of any other positive evidence to conclude that the accused and the deceased were last seen together, it would be hazardous to come to a conclusion of guilt in those cases...." .

(emphasis supplied)

6. This position was reiterated by the Apex Court in Hatti

Singh v/s State of Haryana 2, and also in the recent decision of the

Apex Court in Krishan Kumar and Another v/s The State of Haryana 3.

Although, in Krishan Kumar (Supra) the accused was acquitted on the

facts of that case, the legal position relating to the last seen theory is

followed consistently.

7. The Apex Court has also summarized key principles which

act as a guide for Courts to come to a conclusion with regard to the

1 (2005) 3 SCC 114, 2 (2007) 12 SCC 471 3 2023 INSC 679

901-APEAL-1007-2018.doc

guilt of an accused in cases which are solely dependent on

circumstantial evidence. The said principles are referred to as

'Panchsheel Principles'. In the case of Karakkattu Muhammed Basheer

v/s State of Kerala4, the Apex Court followed the principles set out in

the case of Ramreddy Rajesh Khanna Reddy and Another v/s State of

A.P.5. Paras 26 and 27 of the said decision read thus:-

"26. It is now well-settled that with a view to base a conviction on circumstantial evidence, the prosecution must establish all the pieces of incriminating circumstances by reliable and clinching evidence and the circumstances so proved must form such a chain of events as would permit no conclusion other than one of guilt of the accused. The circumstances cannot be on any other hypothesis. It is also well-settled that suspicion, however, grave may be, cannot be a substitute for a proof and the courts shall take utmost precaution in finding an accused guilty only on the basis of the circumstantial evidence. [See Anil Kumar Singh v. State of Bihar (2003) 9 SCC 67 and Reddy Sampath Kumar v. State of A.P. (2005) 7 SCC 603].

27. The last-seen theory, furthermore, comes into play where the time gap between the point of time when the accused and the deceased were last seen alive and the deceased is found dead is so small that possibility of any person other than the accused being the author of the crime becomes impossible. Even in such a case courts should look for some corroboration."

8. We return to the facts in the present case applying the

4 (2024) 10 SCC 813 5 (2006) 10 SCC 172

901-APEAL-1007-2018.doc

settled law pertaining to a case of circumstantial evidence and more

particularly based on the last seen theory. Mr. Mali, took us through

the testimonies of all the witnesses. He submits that considering the

statements of the witnesses, no offence against the Appellant is proved

beyond all reasonable doubt. According to him, the identification

parade was not conducted in consonance with the prescribed rules.

He submits that the first and the foremost question that ought to have

been asked by the Special Executive Officer (PW/9) conducting the

Test Identification Parade (TIP) is whether the witnesses knew the

Appellant prior to the date of the incident. He also submits that the

dummies that were called for the parade were not similar in nature as

to the height, age and complexion of the Appellant. He, thus, objects

to the conduct of the TIP. Secondly, he submits that since PW/1 had

emotional attachment to the ornaments, she claimed to identify the

same even without being mixed with similar type of ornaments at the

time of their identification. He also argued that the Panch to the

recovery of clothes of the Appellant (PW/2) stated in his cross-

examination that the police showed him the clothes kept in the plastic

bag. Thus, Mr. Mali, submits that the evidence to the recovery of the

clothes is not of sterile quality. He, thus, submits that the trial Judge

901-APEAL-1007-2018.doc

erroneously held the Appellant guilty of the offence of murder though

mens rea of the Appellant was not proved. The guilt of the Appellant

is not established beyond all reasonable doubt and thus Mr. Mali,

urges this Court to allow the Appeal.

9. Mr. Saste, learned Additional Public Prosecutor (Addl.P.P.)

also took us through the testimonies of all 17 witnesses. He submits

that the prosecution has established all the pieces of incriminating

circumstances by reliable and cogent evidence and the circumstances

so proved by the prosecution form a chain of events, which do not

permit any other conclusion than that which points to the guilt of the

Appellant. He, thus, urges the Court to dismiss the Appeal and

confirm the impugned Judgment and Order.

10. We have heard both the counsels and perused the evidence

with their assistance. The evidence of the Complainant (PW/1) is clear

and clinching. She specifically stated that on 31 st July 2008, when she

along with her sisters left the house at about 4:30 p.m., her father

(deceased) and the Appellant were in the house. Immediately

thereafter when she called her father to inform him regarding return

of deposit by the landlord, her father failed to respond either on his

901-APEAL-1007-2018.doc

mobile or the landline. Thereafter, when they returned at about 8:30

pm, they found the front door of the house unlocked, lights switched

off, almirahs open, articles scattered around the house and ornament

boxes empty. She categorically stated that when she removed the

mattress from the corner, she saw her father with a bleeding injury on

his head. PW/1 also gave a detailed description of the missing jewelry

in her statement. When the jewelry was recovered from the Appellant

she identified the same clearly. She also identified the Appellant in

Court, by pointing to him. In her cross-examination, nothing material

could be elicited from her. There were no suggestions regarding the

statements of PW/1 regarding identification of the jewelry nor the

time gap between the period when she and her sisters left their house

and when they returned to find their father dead.

11. PW/1 has thus established that her father i.e. the deceased

and the Appellant were last seen together and alive in their house

when she and her sisters left for work. This was at about 4 pm and

they returned to find him dead at 8.30 pm. The time gap in the said

duration is minimal. There is neither any explanation or suggestion

put forth by the defence to assail the testimony of PW/1 on this point.

901-APEAL-1007-2018.doc

Thus, the circumstance relating to last seen stands proved. The said

evidence has been duly corroborated with other evidence by leading

legal, cogent and admissible evidence. The said evidence is discussed

hereunder.

12. PW/2, the Panch to the recovery of the clothes stated

clearly that he along with police and the Appellant went to a public

toilet, at the behest of the Appellant, near Masandevi temple. The

Appellant took out a plastic bag from a kachcha hut adjacent to the

public toilet. The bag contained half white t-shirt and black full pant.

There were blood stains on left knee portion of the full pant and on

the abdomen as well as chest portion of the t-shirt. He has

categorically stated that the police seized these clothes belonging to

the Appellant in his presence. He signed the seizure memo and

identified the same. Mr. Saste, drew our attention to the C.A. Report.

The C.A. Report at Exhibit 58 is that of the articles found at the spot

including pillow covers, mattress, bed sheet, metallic pipe of 'L' shape,

etc. which are blood stained. The result of analysis by the FSL reveals

the blood group to be 'B Positive'. Exhibit 59 is the C.A. Report

pertaining to the blood stained clothes of the Appellant. The blood

901-APEAL-1007-2018.doc

group of the blood found on these clothes is also found to be 'B

positive'. The defence has not assailed the FSL report.

13. Mr. Mali raised some hue and cry regarding the statement

of PW/2 in the cross-examination where he says that the police

showed him the clothes kept in the plastic bag. However, Mr. Mali

conveniently bowdlerizes the sentence, which says that the clothes

showed to the witness by the police were taken out by the Appellant

himself. Hence, nothing turns on the purported lapse as claimed by

Mr. Mali and the testimony of PW/2 also proves the seizure of clothes.

14. PW/3 is the owner of the jewellery shop 'Vandana

Jewellers'. According to him, the police brought the Appellant to his

shop and asked him whether the Appellant had sold one gold chain

and one gold ring to him. This witness identified the gold chain and

the gold ring sold by the Appellant to him and the receipt which was

given in lieu thereof. He stated that on 2 nd August 2008, the Appellant

had gone to his shop to sell jewelry. This witness's father told him to

bring his mother. His mother came and the jewelry changed hands.

This jewelry was identified by PW/1 to be that belonging to her

family. Thus, the jewelry recovered from the goldsmith's shop was the

901-APEAL-1007-2018.doc

same, which was sold by the Appellant after stealing the same from the

Vaswani house.

15. PW/4 is the owner of a jewelry shop called 'Sadhan

Jewellers'. He also identified the Appellant and said that he

mortgaged one gold chain for Rs.20,000/-. He handed over the gold

chain to the police. This chain was also identified by PW/1. There

was no suggestion to contradict the statement of this witness in the

cross-examination. Nothing contradictory was elicited from his

testimony in the cross.

16. PW/5 is a Panch to the statement of the Appellant

regarding recovery of the jewelry from the goldsmiths' shop. He has

testified to accompanying the police and the Appellant to Uttam

Departmental Stores, Shivajinagar, Pune where some of the jewelry

was mortgaged. The same was seized and sealed by the police in his

presence. He has proved the panchnama. Once again, there was no

suggestion to contradict the statements of PW/5 in the cross-

examination and have gone unrebutted. PW/6 is the owner of the

Departmental Store from where the pledged/mortgaged jewelry was

recovered. He identified the Appellant as the person who mortgaged

901-APEAL-1007-2018.doc

the said jewelry. He stuck to his statements in his deposition and

nothing material and contradictory was brought out in the cross-

examination.

17. PW/7 is the Panch to the spot panchnama. He identified

the Appellant. However, this witness turned hostile and was thus

cross-examined by the prosecution. Even then this witness deposed to

the Appellant taking the police to the goldsmiths' shop where he sold

the jewelry and which jewelry was accordingly recovered. The said

jewelry and the Ganesh idol were identified by PW/1.

18. PW/9 is the Special Executive Officer who conducted the

identification parade. The identification parade panchnama was

proved and exhibited as Exhibit - 39. In his cross-examination, he

narrated the sequence of the TIP. However, he did say that he did not

ask the witnesses as to whether they knew the Appellant/Accused prior

to the date of the incident. There is strong corroboration in the

statements of all the other witnesses identifying the Appellant and the

mere fact that this witness did not ask the witnesses participating in

the TIP, whether they knew the Appellant prior to the date of the

incident, fails to make any dent in the evidence against the Appellant.

901-APEAL-1007-2018.doc

19. The statements of PW/12 i.e. the Police Officer on duty at

the Versova Police Station during the night of the incident and PW/13,

another Police Inspector who recorded the statements of PW/1 and

her sisters have also gone unrebutted. PW/14 is the officer who

apprehended the Appellant at the Asiad Bus Stand in the presence of

two Panchas. He has narrated the entire incident in graphic detail

including the recovery of gold ornaments from the handkerchief of

the Appellant from his bag. Once again, nothing was elicited from his

cross-examination. PW/15, is the Police Officer who sent the seized

articles for Chemical Analysis. He also deposed as to the discovery of

the place where the clothes of the Appellant were kept and recovered

at the behest of the Appellant. His cross-examination was also without

any rebuttal.

20. Another important piece of evidence is the post-mortem

report, which is at Exhibit-43. A plain reading of the post-mortem

report shows as many as 19 injuries. There is a contusion 4X3 cm,

round diffuse, irregular edges on the right forehead, 3 cm above the

eyebrow. There is also a 4X2 cm contusion on the forehead, incised

like laceration of 2 ½ X 1 X ½ cm on the forehead along with another

901-APEAL-1007-2018.doc

4 ½ X 1 X ½ cm injury on the forehead. The scalp injuries comprise

of 8X2X2 cm laceration of avulsion type on the frontal region of the

forehead indicating extensive abrasion crushing the hair bulb and

depressing the frontal bone. There is also seen a star shaped laceration

of 3 ½ X 1 ½ X ½ cm on the vertex region. There is again a localized

depression of the bone. There are also skull and vault injuries. All the

injuries mentioned in the postmortem report are of grievous nature

and it is clear that they were intended and directed at the deceased.

The nature of injuries also indicate a brutal assault. In this context,

the intention of the assaulter to cause death is quite clear.

21. Thus, the aforesaid evidence adduced by the prosecution

clearly forms a chain of circumstances, each pointing to the complicity

of the Appellant in the commission of the offence. In addition, there

is also no explanation offered by the defence as to how and when the

Appellant parted company with the deceased during those four hours.

The principle of law in this regard is well settled. The provisions of

Section 106 of the Indian Evidence Act, 1872 (IE Act) itself are

unambiguous and categoric. Thus, if a person is last seen with the

deceased, he must offer an explanation as to how and when he parted

901-APEAL-1007-2018.doc

company. If he does so, he must be held to have discharged his

burden. If he fails to offer an explanation on the basis of facts within

his special knowledge, he fails to discharge the burden cast upon him

by Section 106 of the IE Act. In its decision in the case of State of

Rajasthan v. Kashi Ram 6, the Supreme Court held that in a case resting

on circumstantial evidence, if the accused fails to offer a reasonable

explanation in discharge of the burden placed on him, that itself

provides an additional link in the chain of circumstances proved

against him. Section 106 of the IE Act does not shift the burden of

proof in a criminal trial, which is always upon the prosecution. It lays

down a rule that when the accused does not throw any light upon

facts which are specially within his knowledge and which could not

support any theory or hypothesis compatible with his innocence, the

Court can consider his failure to adduce any explanation as an

additional link which completes the chain. In the present case, there is

considerable force in the argument of the learned Addl. P.P. that the

Appellant having been last seen with the deceased, the burden of proof

was upon him to prove what happened after PW/1 and her sisters left

the house, since those facts were within his special knowledge. The

6 2006(12) SCC 254

901-APEAL-1007-2018.doc

defence has neither suggested existence of any such information to

PW/1 in her cross-examination nor has the Appellant offered any

explanation in this regard in his statement under Section 313 of the

Cr.P.C. Merely stating that he left the house after the sisters left is not

a sufficient discharge of the burden of proof as there is nothing to

explain his whereabouts after he claims to have left, which

information would only be within his special knowledge. Thus, it

must be held that he failed to discharge the burden cast upon him by

Section 106 of the IE Act. The chain of circumstances commencing

from the Appellant and the deceased last being together, being totally

unrebutted, leading to the seizure of jewelry from the Appellant, and

identified by PW/1 to be the stolen jewelry, establishes a complete link

in the chain of circumstances, which prove his guilt beyond reasonable

doubt.

22. The present case, thus, primarily hinges on circumstantial

evidence including the Appellant and the deceased being alone

together in the house and last seen alive; the recovery of the jewelry

and ornaments from the person of the Appellant when he was

apprehended; blood stained clothes recovered at his behest and some

901-APEAL-1007-2018.doc

portion of the jewelry recovered from the goldsmiths' shop at the

behest of the Appellant. An in-depth analysis of the facts in the

present case and the testimony of the witnesses, as substantial

evidence, clearly establishes the ' Panchsheel' of the proof of the guilt

of the Appellant based on established circumstantial evidence. The five

golden principles laid down in the landmark case of Sharad

Birdhichand Sarda v/s State of Maharashtra 7, including the legal

distinction between 'may be proved' and 'must be proved' is

established. The established facts are consistent with the guilt of the

Appellant and the chain of evidence is so complete as there is no any

reasonable ground for a conclusion consistent with the innocence of

the Appellant. In all human probability, the act of murder of the

deceased has been done by the Appellant.

23. In view of the aforesaid discussion, we are of the opinion

that the Judgment and Order impugned herein is a well reasoned and

legally sound decision. The evidence on record, when assessed in its

entirety, establishes the guilt of the Appellant beyond all reasonable

doubt. The observations of the trial Court pertaining to the last seen

theory and reliability of the statements of the witnesses examined, the

7 (1984) 4 SCC 116

901-APEAL-1007-2018.doc

corroborated evidence etc. are compelling and do not warrant any

interference. The prosecution has established its case beyond all

reasonable doubts based on legal, admissible and cogent evidence. The

Appeal thus fails and is accordingly dismissed. The conviction and

sentence of the Appellant for the offence as stated aforesaid stands

confirmed.

(DR. NEELA GOKHALE, J.) (REVATI MOHITE DERE, J.)

SHAMBHAVI NILESH SHIVGAN

 
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 : IDRC

 
 
Latestlaws Newsletter