Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhausaheb Babgonda Patil (Since ... vs Sangli Urban Co.Op. Bank Ltd. Thr. Anil ...
2025 Latest Caselaw 3731 Bom

Citation : 2025 Latest Caselaw 3731 Bom
Judgement Date : 21 August, 2025

Bombay High Court

Bhausaheb Babgonda Patil (Since ... vs Sangli Urban Co.Op. Bank Ltd. Thr. Anil ... on 21 August, 2025

Author: N. J. Jamadar
Bench: N. J. Jamadar
2025:BHC-AS:36054

                                                                               -CRA-207-2019+.DOC

                                                                                       Arun Sankpal
                                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                              CIVIL APPELLATE JURISDICTION
                                   CIVIL REVISION APPLICATION NO. 207 OF 2019


                     1. Anil Bhausaheb Patil
                     Age: 62 years, Occ: Business,
                     R/o 12/14, Kisan Chowk,
                     Near Market Yard,
                     Sangli.

                     2. Ajit Bhausaheb Patil (Since Deceased)
                     through LRs.
                     2A. Lata Ajit Patil
                     Age: 62 years, Occ. Household
                     Having address at
                     Tulsi Apartment, Kisan Chowk
                     Flat No.2, Opp to Market Yard,
                     Sangli.

                     2B. Aarati Ravindra Kabadage
                     Age: 42 years, Occ. Housewife
                     Having address at
                     Beside Hotel Sadanand
                     Miraj Road, Sangli.

  ARUN
                     2C. Kirti Nilesh Khot,
  RAMCHANDRA
  SANKPAL            Age: 40 years, Occ. Housewife
                     Having address at
  Digitally signed
  by ARUN
  RAMCHANDRA
  SANKPAL
                     Vijaywadi, S.V. Road,
  Date:
  2025.08.21         Malad, Mumbai.                                                 ..Applicants
  21:14:54 +0530




                            Versus

                     Sangli Urban Cooperative Bank Ltd,
                     Reg. Under Maharashtra Cooperative Act 1960,
                     Registered Office, 404, Khanbhag,
                     Sangli, through Branch Manager
                     Sangli Urban Coop Bank Ltd,
                     Sangli Main Branch, Sangli.                                 ...Respondent


                                                          1/20



                      ::: Uploaded on - 21/08/2025                 ::: Downloaded on - 21/08/2025 21:46:33 :::
                                                        -CRA-207-2019+.DOC




                                WITH
             CIVIL REVISION APPLICATION NO. 208 OF 2019

Bhausaheb Babgonda Patil
Since deceased through legal heirs
1. Anil Bhausaheb Patil
Age: 62 years, Occ: Business,
R/o 12/14, Kisan Chowk,
Near Market Yard,
Sangli.

2. Ajit Bhausaheb Patil (Since Deceased)
through LRs.
2A. Lata Ajit Patil
Age: 62 years, Occ. Household
Having address at
Tulsi Apartment, Kisan Chowk
Flat No.2, Opp to Market Yard,
Sangli.

2B. Aarati Ravindra Kabadage
Age: 42 years, Occ. Housewife
Having address at
Beside Hotel Sadanand
Miraj Road, Sangli.

2C. Kirti Nilesh Khot,
Age: 40 years, Occ. Housewife
Having address at                                          ...Applicants
Vijaywadi, S.V. Road,
Malad, Mumbai.

       Versus

Sangli Urban Cooperative Bank Ltd,
Reg. Under Maharashtra Cooperative Act 1960,
Registered Office, 404, Khanbhag,
Sangli, through Branch Manager
Sangli Urban Coop Bank Ltd,
Sangli Main Branch, Sangli.                              ...Respondent


                                 2/20



 ::: Uploaded on - 21/08/2025              ::: Downloaded on - 21/08/2025 21:46:33 :::
                                                                     -CRA-207-2019+.DOC




Mr. Kuldeep Nikam, with Om Latpate, for the Applicants in both Civil
      Revision Applications.
Mrs. G.H. Keluskar, for the Respondent in both Civil Revision
      Applications.

                                         CORAM:     N. J. JAMADAR, J.
                                    RESERVED ON :   8th AUGUST 2025
                            PRONOUNCED ON:          21th AUGUST 2025


JUDGMENT:

1. These Revision Applications are directed against a common

judgment and decree dated 7th January 2019 passed by the learned

District Judge, Sangli, in RCA Nos. 18 of 2014 in RCS No. 214 of 2006

and RCA No. 242 of 2015 in RCS No. 444 of 1989, whereby the Appeals

preferred by the Applicants against the decrees of eviction passed in RCS

Nos. 444 of 1989 and 214 of 2006, came to be dismissed by affirming

the said decrees passed by the Trial Court.

2. Since the two Suits sought eviction of the tenants from one and

the same Suit premises, albeit on distinct statutory grounds, it was

considered in the fitness of things to decide both the Applications by a

common judgment.

3. Shorn of unnecessary details, the background facts leading to

these Revision Applications can be summarised as under:

3.1 The parties are hereinafter referred to in the capacity in

which they were arrayed before the Trial Court.

-CRA-207-2019+.DOC

3.2 The Plaintiff is an Urban Cooperative Bank registered under

the Maharashtra Cooperative Societies Act 1960 ("the Act of

1960").

3.3 The Plaintiff owns a premises situated at City Survey No.

1103B/4 on Harbhat Road, Sangli. The main branch of the

Plaintiff-Bank is located at the said premises. A ground floor

premises admeasuring 80.4 sq meters (the suit premises) was in

the occupation of Bhausaheb Patil, the deceased-tenant/original

Defendant in RCS No. 444 of 1989. Rent was to be paid at the rate

of Rs. 350/- per month, apart from the education cess and the

electricity charges.

RCS NO. 444 OF 1989:

3.4 The Plaintiff addressed a notice to the original Defendant

asserting that the original Defendant was in arrears of rent and

electricity charges since the month of July 1988. Despite service of

the notice, the original Defendant failed to comply with the

demand therein. Asserting that the original Defendant committed

default in payment of rent, and that the Suit premises was

required for the occupation, and expansion of the business

operations, of the Plaintiff the Suit, being RCS No. 444 of 1989,

came to be instituted.

-CRA-207-2019+.DOC

3.5 The original Defendant resisted the Suit by filing a Written

Statement. All the averments in the Plaint adverse to the interest

of the Defendant were denied. The requirement of the Plaintiff

was stated to be neither bona fide nor reasonable. It was

contended that the Plaintiff had ample space to conduct its

banking business. Many departments were shifted from the Main

Branch to other locations. The Plaintiff had started construction

of a number of premises in Sangli. Therefore, in the event the

decree of eviction was passed, the Defendant would suffer greater

hardship.

RCS NO. 214 OF 2006:

3.6. During the pendency of the first Suit, the Plaintiff instituted

RCS No. 214 of 2006, asserting, inter alia, that the Bhausaheb,

the original tenant/Defendant passed away on 26 th May 1998. The

original tenant was running the business of cloths in the Suit

premises under the name and style of "Vishal Fabrics". After the

demise of the original tenant the Defendant Nos. 1 and 4, the sons

and widow of Bhausaheb, sublet the Suit premises to Mr. Shah,

who had started an electronics goods and gift articles shop under

the name and style of "Anand Shopee" in the Suit premises. Even

the said shop Anand Shopee was closed in the month of November

2005. The Defendants were in the process of further subletting the

-CRA-207-2019+.DOC

suit premises or transferring their interest in the suit premises.

Hence the suit for eviction.

3.7 The second Suit was also resisted by the Defendants. It was

denied that the Defendants had unlawfully sublet the Suit

premises to Mr. Shah and were indulging in illegal profiteering.

DECREE IN RCS NO. 214 OF 2006:

3.8 By a judgment and order dated 16 th November 2013, RCS

No. 214 of 2006 came to be decreed holding inter alia that the

Defendants had sublet the suit premises.

DECREE IN RCS NO. 444 OF 1989:

3.9 By judgment and order dated 30th July 2015, Suit No. 444

of 1989 was also decreed holding, inter alia, that the Defendant

committed default in payment of rent and thereby incurred

forfeiture of tenancy, the Plaintiff-Bank required the Suit premises

for its occupation reasonably and bona fide and in the event the

decree of eviction is not passed, the Plaintiff-Bank would suffer

greater hardship.

3.10 Being aggrieved, the Applicants preferred Appeals before

the District Court. By a common judgment and order, the learned

District Judge, Sangli, was persuaded to dismiss both the Appeals

and affirm the orders passed by the Trial Court.

-CRA-207-2019+.DOC

3.11 Being further aggrieved, the Applicants have preferred

these Revision Applications.

4. By an order dated 4th April 2019, this Court granted an ad-interim

relief subject to the Applicants clearing the arrears of rent, and neither

creating third party interest in, nor parting with the possession of, the

Suit premises.

5. It emerged that the Defendants did not deposit the rent during

the pendency of the Appeals till April 2024. An Application was filed

before the Trial Court on 14th October 2024, wherein a prayer was made

seeking permission to deposit the rent for 120 months, for the period

commencing from March 2014 to April 2024.

6. Thus, by an order dated 19th December 2024, this Court clarified

that, the grant of any permission by the Trial Court to deposit the

arrears and the consequent deposit of the arrears of rent would not

amount to waiver of consequences arising from the non-compliance of

the order dated 4th April 2019 and the Provisions of Section 12 of the

The Bombay Rents, Hotel And Lodging House Rates Control Act, 1947

("the Bombay Rent Act, 1947").

7. In the backdrop of the aforesaid developments, I have heard Mr.

Kuldeep Nikam, the learned Counsel for the Applicants-Defendants in

both the Revision Applications, and Mr. G.H Keluskar, the learned

-CRA-207-2019+.DOC

Counsel for the Respondent-Plaintiff at some length. With the assistance

of the learned Counsel for the parties, I have perused the material on

record.

SUB-LETTING:

8. To start with, the ground of unlawful subletting of the Suit

premises on which the decree of eviction was first passed in RCS No.

214 of 2006. It was the specific case of the Plaintiff that, Mr. Shah was

running the electronics goods and the gift articles business under the

name and style of "Anand Shopee" in the Suit premises. The Defendant

had ceded complete control over the demised premises to the said Mr.

Shah. Subsequently, the said Mr. Shah also closed the business in the

Suit premises and Rajesh Gidwani (PW-5) started a new business under

the name and style of "Get In". It is interesting to note that, Rajesh

Gidwani (PW-5) was examined as a witness for the Plaintiff.

9. An endeavour was made on behalf of the Defendants to

demonstrate that there was no subletting of the Suit premises as the

Defendants had entered into a partnership with Rajesh Gidwani (PW-5).

Thus, the tenancy rights in the Suit premises were never surrendered.

10. Mr. Nikam, the learned Counsel for the Applicants, strenuously

submitted that, there was overwhelming material to show that the

Defendant Nos. 1 to 3 in Suit No. 214 of 2006 had entered into a

registered Partnership Agreement with Rajesh Gidwani (PW-5). In the

-CRA-207-2019+.DOC

face of the registered Partnership Agreement, wherein the tenancy

rights were retained by the Defendant Nos. 1 to 3, the Courts below

committed a manifest error in law in holding that the partnership

Agreement was a subterfuge to evade eviction on the ground of unlawful

subletting. Mr. Nikam would urge that the Courts below were not at all

justified in discarding the registered Partnership Agreement on the

premise that, the share in the profits of Defendant Nos. 1 to 3 in the

business of the firm was marginal.

11. Mr. Keluskar, the learned Counsel for the Respondent-Plaintiff

would, however, submit that the Partnership Agreements were brought

about to mask the real nature of the transaction between the parties. It

was submitted that the Plaintiff had led positive evidence by examining

Rajesh Gidwani (PW-5) to whom the premises was unlawfully sublet. In

contrast, the Defendants failed to discharge the onus by explaining the

circumstances in which the third parties were in the occupation of the

Suit premises.

12. It is well recognized that where a stranger is found in the

possession of the demised premises, the onus rests on the tenant and,

such stranger, if impleaded as a party, to explain the capacity in which

such stranger is in the occupation of the demised premises. True, a

tenant may enter into a partnership and retain the control over the

demised premises and, in such a situation, the tenancy rights cannot be

-CRA-207-2019+.DOC

said to have been transferred. However, where the Partnership

Agreement is a camouflage to conceal the subletting of the demised

premises, the Court is not precluded from examining the real nature of

the transaction between the tenant and the stranger occupant and, in

such a situation, the covenants in the Agreement between the tenant and

such stranger do not bind the landlord.

13. It is judicially recognized that to defeat the provisions of the Rent

Control legislation, which incorporate subletting as a ground of eviction,

often devices are adopted to camouflage the subtenancy and thereby

obviate the consequence of unlawful subtenancy. Thus, the Courts are

called upon to enquire whether the Agreement of Partnership is a

genuine transaction or a subterfuge to evade eviction on the ground of

unlawful subletting.

14. In the case of Parvinder Singh Vs Renu Gautam & Ors1 a Three

Judge Bench of the Supreme Court enunciated that to defeat the

provisions of law, a device is at times adopted by unscrupulous tenants

and sub-tenants of bringing into existence a deed of partnership which

gives the relationship of tenant and sub-tenant an outward appearance

of partnership while in effect what has come into existence is a sub-

tenancy or parting with possession camouflaged under the cloak of

partnership.

15. The supreme court enunciated the legal position as under:

1 (2004) 4 SCC 794.

-CRA-207-2019+.DOC

"8. ... ... ... If the tenant is actively associated with the partnership business and retains the use and control over the tenancy premises with him, may be along with the partners, the tenant may not be said to have parted with possession. However, if the user and control of the tenancy premises has been parted with and deed of partnership has been drawn up as an indirect method of collecting the consideration for creation of sub-tenancy or for providing a cloak or cover to conceal the transaction not permitted by law, the Court is not estopped from tearing the veil of partnership and finding out the real nature of transaction entered into between the tenant and the alleged sub-tenant.

9. ... ... ... An enquiry into reality of transaction is not excluded merely by availability of writing reciting the transaction. Tyagaraja Mudaliyar Vs Vedathanni (AIR 1936 PC 70) is an authority for the proposition that oral evidence in departure from the terms of a written deed is admissible to show that what is mentioned in the deed was not the real transaction between the parties but it was something different. A lease of immovable property is transfer of a right to enjoy such property. Parting with possession or control over the tenancy premises by tenant in favour of a third person would amount to the tenant having 'transferred his rights under the lease' within the meaning of Section 14(2) (ii) (a) of the Act."

(emphasis supplied)

-CRA-207-2019+.DOC

16. Reverting to the facts of the case, in the light of the aforesaid

position in law, the inference regarding the subletting drawn by the

Courts cannot be said to be unjustifiable. As noted above, the primary

onus to explain the presence of the stranger in the Suit Premises rests on

the tenant or the stranger, when he is made a party to the proceeding. In

the case at hand, the Plaintiff examined Rajesh Gidwani (PW-5) who

was in the occupation of the suit premises, as its witness. Initially, the

said witness deposed that there was a partnership between him and the

three legal heirs of the deceased-Bhausaheb Patil, the original tenant. He

had 64% share in the profits of the business. Defendant Nos. 1 to 3 had

12% each. However, in the cross-examination Rajesh Gidwani (PW-5)

conceded in no uncertain terms that when the partnership commenced,

under the partnership deed dated 16th July 2007 (Exhibit "155"), he had

97% share in the profits of the said business and Defendant Nos. 1 to 3

had only 1% share each therein. Subsequently in the year 2009, the

share of Defendant Nos. 1 to 3 was increased to 12% each. From the

evidence of Rajesh Gidwani (PW-5), it further appeared that, the Suit

premises was in his possession and he was alone running the business

therein.

17. In the backdrop of the aforesaid glaring facts, which stare in the

face, the endeavour of Mr. Nikam to urge that notwithstanding the 1%

share in the profits of Defendant Nos. 1 to 3 (collectively 3%) the

-CRA-207-2019+.DOC

partnership was a genuine transaction, does not carry conviction. The

miniscule share of 1% each, it itself, militates against the partnership

Agreement being a genuine transaction. It defies comprehension that for

a meagre 3% profit in the partnership business, Defendant Nos. 1 to 3

continued to exercise all pervasive control over the demised premises

and the partnership business. From this standpoint, the failure of the

Defendants to place on record relevant documents to justify the further

increase in the share of the profits to 12% each, after the institution, and

during the pendency, of the Suit for eviction, further dents the claim of

Defendants that the subsequent increase in the share of the Defendant

Nos. 1 to 3 in the profits of the partnership business lends an element of

genuineness to the said transaction. Nor any material could be placed on

record to show that the profits in the business were transferred to the

accounts of the partners.

18. A useful reference in this context can be made to a decision of the

learned Single Judge of this Court in the case of Narhar D Sakhawalkar

(Since Deceased through his L.Rs.) Sphurti Nilkanth Sakhawalkar Vs

Suresh Lahoti & Ors,2 wherein it was inter alia observed that the fact

that the stranger partners were holding 80% profits out of the

partnership business would itself show that, the interest was transferred

and subtenancy was created.

2 2009(2) Mh.L.J. 755.

-CRA-207-2019+.DOC

19. In the case at hand 97% share in the profits of the business to the

stranger partner makes the partnership artificial, unrealistic and

unappealing to human credulity. Thus, no interference is warranted with

the findings recorded by the Courts below on the ground of subletting.

DEFAULT IN PAYMENT OF RENT:

20. On the aspect of default in payment of rent, the Trial Court as

well as the Appellate Court have recorded consistent findings that

though the Defendant had deposited the arrears of rent and electricity

charges along with 9% interest on the day the Defendant appeared

before the Court in response to the Suit summons, yet, the Defendant

did not regularly deposit the rent during the pendency of the Suit and

thereby committed breach of the conditions stipulated in sub-Section (3)

of Section 12 of the Bombay Rent Act 1947.

21. In paragraph 19 of the impugned judgment, the learned District

Judge has categorically recorded that the Defendants did not regularly

pay the rent. The learned District Judge has enumerated the dates on

which the rent was deposited by the Defendant; the period for which the

rent was so deposited and the resultant delay in the payment of rent.

22. Mr. Nikam, candidly submitted that, indeed, there was some

delay in the deposit of the rent during the pendency of the proceedings.

However, it cannot be said that the Defendant was not regular in the

payment of rent.

-CRA-207-2019+.DOC

23. The aforesaid submission is required to be stated to be repelled.

Evidently there was considerable delay in the deposit of rent, in each

tranche of the deposit. The tenant may not deposit the rent with

mathematical precision. However, a consistent course of default, and

deposit of the rent after months together, as a matter of system and

repetition, (as shown in paragraph 19 of the impugned judgment) can

lead to no other inference than that of failure to regularly deposit the

rent during the pendency of the Suit.

24. What exacerbated the situation is the fact that, the Defendants

did not deposit the rent during the pendency of the Appeal. As is

evident, from the order passed by this Court on 19 th December 2024, it

was only on 14th October 2024, the Applicants filed an Application

seeking permission to deposit the rent for a whopping 120 months i.e.,

for the period of March 2014 to April 2024.

25. No reasons, or for that matter the persuasive skills of Mr. Nikam,

can offer a satisfactory explanation for such inaction and failure to

deposit the rent despite a clear and explicit order dated 4 th April 2019,

that the Applicants would clear the arrears of rent before the next date

of hearing, subject to which the ad-interim relief was thereby granted.

26. In this view of the matter, the forfeiture of tenancy for non-

compliance with the conditions under Section 12(3) of the Bombay Rent

Act 1947 is an inevitable consequence.

-CRA-207-2019+.DOC

REQUIREMENT OF THE PREMISES:

27. With regard to the requirement of the Suit premises for the

Plaintiff for its business operations, the thrust of the submission of Mr.

Nikam was that, after the institution of the Suit there were significant

developments which substantially diminished the requirement of

additional premises for the Plaintiff.

28. The requirement of the Plaintiff, according to Mr. Nikam, ceased

to exist in two ways. First, there was substantial reduction of the work

and the workforce at the main branch of the Plaintiff, as a number of

business units were shifted from the main branch to the other branch

offices. Second, during the pendency of the Suit, the Plaintiff

constructed a new building and also obtained clear and vacant

possession of the premises from three other tenants. Therefore, on

account of subsequent events, the requirement of the Plaintiff has

completely eclipsed.

29. The Courts below took note of the subsequent developments and,

yet, found that the requirement of the Plaintiff still subsisted and, in the

event of refusal to pass the decree, the Plaintiff would suffer greater

hardship.

30. It is trite that the requirement of the landlord has to be judged in

the context of the facts as they obtained on the date of the institution of

the Suit. That remains the basic rule. However, the Court is required to

-CRA-207-2019+.DOC

take a cautious cognizance of the subsequent events. In cases were the

subsequent developments are such that the requirement of the landlord

is completely eclipsed, the Court may be justified in modifying the

decree.

31. A useful reference in this context can be made to a decision of the

Supreme Court in the case of Gaya Prasad Vs Pradeep Srivastava,3

wherein it was enunciated that, the crucial date for deciding as to the

the bona fide of the requirement of the landlord is the date of his

application for eviction. The antecedent days may perhaps have utility

for him to reach the said crucial date of consideration. If every

subsequent development during the post-petition period is to be taken

into account for judging the bona fide of the requirement pleaded by

landlord there would perhaps be no end so long as the unfortunate

situation in our litigative slow-process system subsists. The subsequent

events to overshadow the genuineness of the need must be of such

nature and of such a dimension that the need propounded by the

petitioning party should have been completely eclipsed by such

subsequent events.

32. Following the abovesaid pronouncement, in the case of D. Sasi

Kumar Vs Soundararajan,4 the Supreme Court reiterated that, if as on

the date of filing the Petition the requirement subsists and it is proved,

3 (2001) 2 SCC 604.

4 (2019) 9 SCC 282.

-CRA-207-2019+.DOC

the same would be sufficient irrespective of the time lapse in the judicial

process coming to an end, and that the landlord should not be penalised

for the slowness of the legal system

33. Applying the aforesaid principles to the facts of the case at hand,

it is pertinent to note that the case of the Plaintiff that the main branch

of the Plaintiff is located on the first floor of the building, the demised

premises on the ground floor and the locker facility provided by the

bank is situated in the basement could not be impeached. It emerges

from the evidence that the customers of the bank were required to climb

30 odd steps to reach the first floor where the banking operations are

conducted. If a customer has to access his locker, he is first required to

approach the first floor and then return to the basement to use the

locker facility.

34. The necessity of the demised premises, therefore, cannot be said

to have been completely eclipsed as the requirement to expand the

banking business and extend the facility to the customers cannot be said

to have ceased. The submission of Mr. Nikam that the bank has

obtained the possession of other tenements and has also constructed

buildings to house the new branches of the Bank, even if taken at par,

does not detract materially from the Plaintiff's claim. These

developments, in a sense, underscore the growing business activities of

the Plaintiff-Bank.

-CRA-207-2019+.DOC

35. I am, therefore, inclined to hold that the Courts below have

correctly arrived at the findings that the subsequent events did not

completely eclipse the requirement of the Bank.

36. On the aspect of the greater hardship, both the Courts have found

that the Defendants have another premises in the vicinity of the demised

premises. Moreover, if viewed in the backdrop of the fact that the

Defendant had ceded complete control of demised premises in favour of

the stranger, the Defendants would not suffer any hardship if the decree

of eviction is passed. Resultantly, the grounds of reasonable and bona

fide requirement and the element of greater hardship are also required

to be answered in favour of the Plaintiff.

37. The conspectus of the aforesaid consideration is that, both the

Revision Applications deserve to be dismissed.

38. Hence the following order:

:ORDER:

The Civil Revision Applications stand dismissed with costs.

[N. J. JAMADAR, J.]

39. At this stage, the learned Counsel for the Applicants seeks

continuation of the interim relief for a period of 12 weeks. The learned

Counsel for the Respondent opposed the prayer.

-CRA-207-2019+.DOC

40. As the interim relief is in operation since 2019, the same shall

continue to operate for a period of six weeks from today, subject to the

Applicants filing an undertaking not to part with possession of the Suit

premises and otherwise create third party interest therein, within one

week from today.

[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