Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sarla W/O Natha Khandare vs The State Of Maharashtra And Others
2025 Latest Caselaw 1747 Bom

Citation : 2025 Latest Caselaw 1747 Bom
Judgement Date : 22 January, 2025

Bombay High Court

Sarla W/O Natha Khandare vs The State Of Maharashtra And Others on 22 January, 2025

2025:BHC-AUG:1827


                                                               Cri-Apeal**-726 & 533-2024.odt




                           IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                                      BENCH AT AURANGABAD

                                   CRIMINAL APPEAL NO. 726 OF 2024

                    Sarla W/o Natha Khandare
                    Age: 52 years, Occu:- Service,
                    R/o. Shahu Nagar, Hingoli,
                    Tq. & Dist. Hingoli                           ... APPELLANT
                                                             (Original Informant)
                          VERSUS
                    1]    State of Maharashtra
                          Through Police Station Officer,
                          City Police Station, Hingoli
                    2]    Nupur W/o Abhijeet Khandare
                          Age 28 yrs., Occu. H.H

                    3]    Meenadevi W/o Gopal Agrawal
                          Age- 55 yrs, occ. H.H.,

                          Both R/o. Marwadi Galli, Hingoli
                                                               ... RESPONDENTS
                                                 (Res.Nos. 2 & 3 original accused)
                                                   ....
                    Mr. U. L. Talegaonkar, Advocate for the Appellant
                    Ms Chaitali Chaudhari - Kutti, APP for Respondent No.1 - State
                    Mr. S. S. Bora a/w Mr. Vishal A. Bagadiya, Advocates for
                    Respondent Nos. 2 and 3
                                                   ....

                                               WITH
                                   CRIMINAL APPEAL NO. 533 OF 2024

                    1]    Gopal s/o Shankarlal Agrawal
                          Age:- 60, Occ.: Business,
                          R/o. Marwadi Galli, Hingoli,
                          Tq. & Dist. Hingoli


                                                                                     1 of 18
                                      (( 2 ))   Cri-Apeal**-726 & 533-2024




2]    Vikram s/o Gopal Agrawal,
      Age: 36, Occ.: Business,
      R/o. Marwadi Galli, Hingoli,
      Tq. & Dist. Hingoli                      ... APPELLANTS
                                                (Orig. Accused)
            VERSUS
1]    State of Maharashtra
      Through Superintendent of Police,
      Hingoli, Dist. Hingoli

2]    State of Maharashtra
      Through Police Station Officer,
      Hingoli City Police Station,
      Dist. Hingoli
3]    Sarla Natha Khandare
      Age: 52, Occ.: Household,
      R/o. Shahu Nagar, Hingoli,
      Tq. & Dist. Hingoli                 ... RESPONDENTS
                                    (Res.No.3 Orig. informant)
                                  ....
Mr. S. S. Bora a/w Mr. Vishal A. Bagadiya, Advocates for Appellants
Ms Chaitali Chaudhari - Kutti, APP for Respondent Nos.1 & 2 - State
Mr. U. L. Talegaonkar, Advocate Respondent No.3
                                  ....

                     CORAM : Y. G. KHOBRAGADE, J.

          RESERVED ON :          08.01.2025
      PRONOUNCED ON :            22.01.2025
JUDGMENT :

-

1. In Criminal Appeal No.726 of 2024, the Appellant/

informant invoked the jurisdiction of this Court under Section 14-A of

the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities)

Act, 1989 and challenged judgment and order dated 15.06.2024,

2 of 18 (( 3 )) Cri-Apeal**-726 & 533-2024

passed by the learned Special Judge, Hingoli, in Criminal Misc.

Application No.247 of 2024, thereby released the Respondent Nos. 2

and 3 accused on anticipatory bail in Crime No.0356 of 2024,

registered with Hingoli City Police Station for the offences punishable

under Sections 306, 507 read with Section 34 of the Indian Penal

Code and Sections 3(2)(v), 3(2) (va) of the Scheduled Castes and

Scheduled Tribes (Prevention of Atrocities) Act, 1989.

2. Whereas, in Criminal Appeal No.533 of 2024, the

Appellants/Accused have invoked jurisdiction of this Court under

Section 14-A of the Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities) Act, 1989 and challenged the judgment and

order dated 15.06.2024, passed by the learned Special Judge, Hingoli

in Criminal Bail Application No.247 of 2024 in respect of rejection of

their anticipatory bail in Crime No.0356 of 2024 registered with

Hingoli City Police Station.

3. Having regard to the rival submissions of both the side, I

have gone through the record. On face of record, it appears that the

informant Smt. Sarla W/o Natha Khandare, lodged a F.I.R. with

Hingoli City Police Station and alleging that her son Abhijeet

Khandare was married with the Accused no. 1 Mrs. Nupur, the

3 of 18 (( 4 )) Cri-Apeal**-726 & 533-2024

daughter of Gopal Shankarlal Agrawal and Sister of Vikram s/o Gopal

Agrawal, who are Appellant no. 1 & 2 in Criminal Appeal No.533 of

2024) on 18.03.2016.

4. Needless to say that, on 29.05.2024, the informant Smt.

Sarla, (the Appellant in Cri. Appeal No.726 of 2024) lodged a report

with Hingoli City Police Station, alleging that, on 18.03.2016, her

deceased son Abhijeet and the accused No.1 Nupur, the daughter of

accused No.2 Gopal Agrawal and accused No.4 Meenadevi Agrawal

and sister of accused No.3 Vikram Agrawal, was solemnized inter-

caste marriage. Therefore, the accused Nos. 2, 3 and 4 were not

happy with said marriage. Therefore, her son Abhijeet with the

accused No.1 Nupur started residing at Chhatrapati Sambhajinagar. In

the month of May 2024, the accused No.1 Nupur visited at her

parental house and stayed there for one week. On 21.05.2024, she

(informant) and the accused Nos. 2, 3 and 4 were visited at

Chhatrapati Sambhajinagar for attending the marriage of their

relative. On 22.05.2024, at about 10.00 a.m., accused Nos. 2, 3 and

4 took her grand son (Samyak) and her daughter-in-law Smt. Nupur

(Accused No. 1) in their vehicle and switched off Mobile of Accused

no. 1 Nupur. The informant further alleged that, the accused persons

4 of 18 (( 5 )) Cri-Apeal**-726 & 533-2024

mentally tortured her son Abhijeet, due to which her son was

mentally disturbed.

5. On 28.05.2024, at about 4.00 p.m., she visited Siddharth

Colony and returned at her house at about 6.30 p.m. and found that

door of her house closed from inside and her son Abhijeet was inside

of the house. When She knocked the door but there was no response

from her son Abhijeet. Therefore, with the help of the neighbours,

door of her house was broken and found that her son Abhijeet

committed suicide by hanging.

6. According to the informant, on 28.05.2024, her son

Abhijeet committed suicide because since last 2 to 2 ½ years, all the

accused persons were abusing her son Abhijeet on his caste by saying

that, "he is from lower caste and due to solemnization of marriage by

the deceased Abhijeet with the accused No.1 Nupur, they defamed in

the society". Therefore, her son committed suicide.

7. On the basis of said report, a F.I.R. No.0356 of 2024

registered against the accused persons with Hingoli City Police

Station, for the offences punishable under Sections 306, 507, read

with Section 34 of the Indian Penal Code and Sections 3(2)(v), 3(2)

5 of 18 (( 6 )) Cri-Apeal**-726 & 533-2024

(va) of the Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Act, 1989.

8. The Special Divisional Police Officer (S.D.P.O.)/

Investigating Officer, visited at the spot of incident and drawn spot

panchanama. The dead body of deceased Abhijeet was referred to

the autopsy under the request letter. The Investigating Officer

conducted the investigation and recorded statements of the witnesses

under Section 161 of Cr.P.C.

9. The accused persons preferred Criminal Bail Application

No. 247 of 2024 under Section 438 of Cr.P.C. in Crime No.0356 of

2024. On 15.06.2024, the learned Special Judge, Hingoli, passed the

impugned order and granted pre-arrest bail to the accused No.1

Nupur (daughter-in-law of informant) and accused No. 4 Meenadevi

Agrawal, the mother of Smt. Nupur. However, anticipatory bail

rejected in respect of accused No.2 Gopal Agrawal and accused No.3

Vikram Agrawal (Appellant Nos. 1 and 2 in Criminal Appeal No.533

of 2024).

10. On 21.06.2024, this Court (Coram: Shivkumar Dige, J.)

passed an order and granted ad-interim anticipatory bail to accused

6 of 18 (( 7 )) Cri-Apeal**-726 & 533-2024

No.2 Gopal Agrawal and accused No.3 Vikram Agrawal (Appellants

in Criminal Appeal No.533 of 2024) on certain terms and conditions.

11. Mr. Talegaonkar, the learned counsel for the

Appellant/informant canvassed in vehemence that, Section 18 of the

Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act

create a bar for grant of anticipatory bail under Section 438 of the

Code of Criminal Procedure. However, the learned Special Judge

failed to consider aim and object of Section 18 and granted

anticipatory bail to accused Nos. 1 and 4, Nupur and Meenadevi,

though substantial material produced on record, which shows that,

the accused persons have humiliated and tortured the son of the

informant, hence, the deceased Abhijeet committed suicide.

Therefore, considering gravity of offence based on abusement on

caste and issuance of threat to kill the deceased, the accused persons

have committed the offence, hence, the Accused are not entitled to

release on anticipatory bail.

12. The learned counsel for the informant/appellant further

canvassed that, the informant specifically stated in F.I.R. that, the

accused Nos. 2 and 4 i.e. Gopal and Meenadevi, were on visiting

terms at her house and they always told her daughter-in-law Smt.

7 of 18 (( 8 )) Cri-Apeal**-726 & 533-2024

Nupur not to keep relations with the informant and her son belongs

to lower caste, therefore, due mental tourture on account of

abusement on cast, the informant's son Abhijeet committed suicide.

13. The learned counsel for the informant/ appellant relied

on Prithvi Raj Chauhan V. Union of India, AIR 2020 SC 1036,

wherein, it has been held that the bar created under Section 18 and

18A against the grant of anticipatory bail in cases of atrocities against

the Scheduled Castes and Scheduled Tribes (Prevention of Atrocities)

Act, shall not apply unless prima-facie case is made out.

14. Per contra, Mr. Bora, the learned counsel for the accused

canvass that, marriage of accused No.1 Nupur and deceased Abhijeet

was inter-caste marriage solemnized in the year 2016 and out of

matrimonial relations, the accused No.1 and deceased blessed with

male child Samyak. Due to inter-caste marriage, there were some

resistance from the family of accused No.1 Nupur, but subsequently

relations between the accused and deceased Abhijeet were cordial. So

also, the accused persons were frequently visiting the accused No.1

Nupur and deceased Abhijeet who were residing at Chhatrapati

Sambhajinagar. Similarly, deceased Abhijeet and the accused No.1

were also on visiting term at house of the accused persons. The

8 of 18 (( 9 )) Cri-Apeal**-726 & 533-2024

accused persons never abused their son-in-law Abhijeet on his caste

any time before. However, Abhijeet (deceased) was working in

private sector and he may be in financial crises. So also, there are no

allegations that, the accused persons abused or insulted the deceased

on his caste in past eight years of their marriage till the incident of

suicide. However, on 28.05.2014 i.e. after a lapse of more than eight

years from the date of marriage, the deceased committed suicide

without any reasons. Therefore, the bar under Section 18 of the

Schedule Castes and Scheduled Tribes (Prevention of Atrocities) Act,

does not create.

15. In support of these submissions, Mr. Bora relied on

Shajan Skaria Vs. The State of Kerala and Ors, AIR 2024 SC 4557 =

2024 Cri.L.J. 4357, wherein the Hon'ble Supreme Court considered

the expression "arrest of any person" appearing in Section 18 of the

Schedule Castes and Scheduled Tribes (Prevention of Atrocities) Act

and observed in paragraph Nos. 41, 42, 43 and 44, as under:-

"41. It is clear from the aforesaid discussion that Section 18 of the Act, 1989 does not impose an absolute fetter on the power of the courts to examine whether a prima facie case attracting the provisions of the Act, 1989 is made out or not. As discussed, Section 18 stipulates that in any case which involves the arrest of any person on the accusation of having committed an offence under the Act, 1989, the benefit of anticipatory bail

9 of 18 (( 10 )) Cri-Apeal**-726 & 533-2024

under Section 438 of CrPC would not be available to the accused. We have deliberated on the significance of the expression "arrest of any person" appearing in the text of Section 18 of the Act, 1989 and are of the view that Section 18 bars the remedy of anticipatory bail only in those cases where a valid arrest of the accused person can be made as per Section 41read with Section 60A of CrPC.

42. Section 60A of CrPC provides that no arrest shall be made except in accordance with the provisions of CrPC or any other law for the time being in force and providing for arrest. Section 41 of CrPC confers upon the police the power to arrest without warrant in certain situations as specified therein. Sections 41(1)(b) and 41(1)(ba) respectively of CrPC read as follows:

"41. When police may arrest without warrant.--(1) Any police officer may without an order from a Magistrate and without a warrant, arrest any person-- xxx xxx xxx

(b) against whom a reasonable complaint has been made, or credible information has been received, or a reasonable suspicion exists that he has committed a cognizable offence punishable with imprisonment for a term which may be less than seven years or which may extend to seven years whether with or without fine, if the following conditions are satisfied, namely:--

(i) the police officer has reason to believe on the basis of such complaint, information, or suspicion that such person has committed the said offence;

(ii) the police officer is satisfied that such arrest is necessary--

(a) to prevent such person from committing any further offence; or

(b) for proper investigation of the offence; or

(c) to prevent such person from causing the evidence of the offence to disappear or tampering with such evidence in any manner; or

(d) to prevent such person from making any inducement, threat or promise to any person acquainted with the facts of the case so as to dissuade him from disclosing such facts to the Court or to the police officer; or

10 of 18 (( 11 )) Cri-Apeal**-726 & 533-2024

(e) as unless such person is arrested, his presence in the Court whenever required cannot be ensured, and the police officer shall record while making such arrest, his reasons in writing.

Provided that a police officer shall, in all cases where the arrest of a person is not required under the provisions of this sub-section, record the reasons in writing for not making the arrest.

(ba) against whom credible information has been received that he has committed a cognizable offence punishable with imprisonment for a term which may extend to more than seven years whether with or without fine or with death sentence and the police officer has reason to believe on the basis of that information that such person has committed the said offence."

43. A plain reading of the above provision shows that an arrest can be effected if there is a reasonable complaint, credible information or reasonable suspicion and the police officer has a reason to believe that such offence has been committed by the accused person and the arrest is necessary. It is worth noting that the words 'complaint', 'information' and 'suspicion' are qualified by the adjectives 'reasonable', 'credible' and 'reasonable' respectively. Similarly, the police officer is required to have a 'reason to believe' based on the information he has received that the accused person has committed the alleged offence.

44. It is settled law that arrest cannot be made merely because it is lawful to do so. The exercise of the power to arrest has been qualified by a twofold requirement - first, of having a reasonable belief that the accused person has committed the offence and secondly, that there is a need to arrest the accused person. This Court in Satender Kumar Antil v. CBI reported in (2022) 10 SCC 51 held that non-observance of the requirements stipulated under Section 41 and 41A of CrPC respectively before effecting arrest would entitle the accused to be enlarged on bail. The relevant paragraphs are reproduced hereinbelow:

"25. The consequence of non-compliance with Section 41 shall certainly inure to the benefit of the person

11 of 18 (( 12 )) Cri-Apeal**-726 & 533-2024

suspected of the offence. Resultantly, while considering the application for enlargement on bail, courts will have to satisfy themselves on the due compliance of this provision. Any non-compliance would entitle the accused to a grant of bail."

16. In the case in hand it is not in dispute that, on

18.03.2016, the deceased Abhijeet and the accused No.1 Nupur,

solemnized inter-caste marriage. The deceased was a member of the

Scheduled Caste and the accused No.1 is from Marwadi/Agrawal

community, which is upper caste of the deceased.

17. No doubt, the informant alleged that due to inter-caste

marriage, the accused Nos. 2, 3 and 4 were always torturing her son

deceased Abhijeet. However, the informant has not given any specific

incidence which might have occurred prior to date of committing

suicide by her son.

18. On perusal of Case Diary it appears that, deceased

Abhijeet, Smt. Nupur, the accused No.1 and their son Samyak were

residing at Chhatrapati Sambhajinagar but, they were on visiting term

at house of Informant as well as at house of the accused persons. The

statements of witnesses does not suggest that, in past eight years from

the date of their marriage till the date of incident, the accused

12 of 18 (( 13 )) Cri-Apeal**-726 & 533-2024

persons restrained the deceased Abhijeet from entering their house.

As per the prosecution case, on 22.05.2024, there were talk between

the witness Milind Wankhede and Accused No.2 Gopal Agrawal. The

conversation collected by the Investigating Officer in electronic

document i.e. Pen-drive.

19. The statements of witnesses shows that, on 18.03.2016,

the marriage between the deceased Abhijeet and accused No.1 Smt.

Nupur solemnized at Pune as per the customs and rites prevailing in

the Buddhist society. After the marriage, accused No.1 and the

deceased Abhijeet cohabited in house of matrimonial uncle of the

deceased for a period of one year at Hingoli. On 16.12.2016, both of

them blessed male child Samyak. The deceased was employeed in a

private company being an Engineer and the accused No.1 was

working as coordinator with the Education Department. As per

statement of accused No.1, her husband deceased Abhijeet was facing

financial crises.

20. In the case of Vilas Pandurang Pawar V/s State of

Maharashtra and Others, 2012 (8) SCC 795 it is held that, Section 18

of the SC/ST Act creates a bar for invoking Section 438 of the Code.

However, a duty is cast upon the Court to verify the averments in the

13 of 18 (( 14 )) Cri-Apeal**-726 & 533-2024

complaint and to find out whether an offence under Section 3(i) of

the SC/ST Act has been prima facie made out.

21. In the case of Sumitha Pradeep V/s Arun Kumar C.K. and

Another, 2022 SCC Online 1529, the Apex Court was dealing with

cancellation of anticipatory bail granted by High Court in a case

involving offence under POCSO Act. In that circumstance, the Apex

Court held that in many anticipatory bail matters, it is noticed that

one common argument being canvassed that, no custodial

interrogation is required and therefore, anticipatory bail may be

granted. There appears to be a serious misconception of law that, if

no case for custodial interrogation is made out by the prosecution,

then that alone would be a good ground to grant anticipatory bail.

Custodial interrogation can be one of the relevant aspects to be

considered along with other grounds while deciding an application

seeking anticipatory bail. There may be many cases in which the

custodial interrogation of the accused may not be required, but that

does not mean that, the prima faice case against the accused should

be ignored or over looked and he should be granted anticipatory bail.

22. In the case of Dr. Subhash Kashinath Mahajan V/s State

of Maharashtra and Another, (2018) 6 SCC 454 the Hon'ble Supreme

14 of 18 (( 15 )) Cri-Apeal**-726 & 533-2024

Court considered the question whether there is an absolute bar to the

grant of anticipatory bail under SC/ST Act and referred to several

decisions including the decisions in the case of Vilas Pandurang Pawar

(Supra) and Shakuntala Devi V/s Baljinder Singh (2014) 15 SCC 521

and observed in Para 56 as under:

"There can be no dispute with the proposition that mere unilateral allegation by any individual belonging to any caste, when such allegation is clearly motivated and false, cannot be treated as enough to deprive a person of his liberty without an independent scrutiny. Thus exclusion of provision for anticipatory bail cannot possibly, by any reasonable interpretation, be treated as applicable when no case is made out or allegations are patently false or motivated. If this interpretation is not taken, it may be difficult for public servants to discharge their bona-fide functions and in given cases, they can be blackmailed with the threat of a false case being registered under Atrocities Act, without any protection of law. Even a non public servant can be blackmailed to surrender his civil rights. This is not the intention of law. Such law cannot stand judicial scrutiny. It will fall foul of guaranteed fundamental rights of fair and reasonable procedure being followed if a person is deprived of life and liberty. In paragraphs 57 it was observed that exclusion of 438 Cr.P.C. applies when a prima facie case of commission of offence under the Atrocities Act is made out. On the other hand, if it can be shown that, the allegations are prima facie motivated and false, such exclusion will not apply."

23. In State of M.P. V/s. Ram Krishna Balothia (1995) 3 SCC

221, it is held that exclusion of provision for anticipatory bail will not

apply when no prima facie case is made out or the case is patently

15 of 18 (( 16 )) Cri-Apeal**-726 & 533-2024

false or mala-fide. This may have to be determined by the Court

concerned in facts and circumstances of each case in exercise of its

judicial discretion. In cases under the Atrocities Act, exclusion of right

of anticipatory bail is applicable only if the case is shown to bonafide

and that prima facie it falls under Atrocities Act and not otherwise.

Section 18 does not apply where there is no prima facie case or to

cases of patent false implication or when the allegation is motivated

for extraneous reasons by following judgment reported in AIR 2018

SC 1498) as follows:

"79.1. Proceedings in the present case are clear abuse of process of Court and are quashed.

79.2. There is no absolute bar against grant of anticipatory bail in the cases under Atrocities Act, if no prima facie case is made out or where on judicial scrutiny the complaint is found to be prima facie mala fide. We approve the view taken and approach of Gujarat High Court in Pankaj D. Suthar and N.T. Desai and clarify the Judgments of this Court in Balothia and Manju Devi. 79.3. In view of acknowledged abuse of law of arrest in the cases under Atrocities Act, arrest of a public servant can only be after approval by the SSP appointing authority and of a non- public servant after approval of S.S.P,. which may be granted inappropriate cases, if considered necessary for reasons recorded. Such reasons must be scrutinized by the Magistrate for permitting further detention.

16 of 18 (( 17 )) Cri-Apeal**-726 & 533-2024

79.4. To avoid false implication of an innocent, a preliminary inquiry may be conducted by the DSP concerned to find out whether the allegations make out a case under Atrocities Act and the allegations are not frivolous or motivated.

79.5. Any violation of directions (79.3) and (79.4) will be actionable by way of disciplinary action as well as contempt. 79.6. The above directions are prospective."

24. No doubt, the case diary does not suggest that, the

deceased left any suicidal note. Therefore, making allegations about

raising mental torcher against the deceased Abhijeet that he is

belongs to lower Cast after laps of more than 8 years from his inter-

caste marriage does not create a bar under Section 18 and 18A of the

Atrocities Act for consideration of anticipatory bail u/s 438 of Cr.P.C.

to deprive the accused for pre-arrest bail as per law laid down by the

Hon'ble Supreme Court as discussed above. The prosecution has not

brought sufficient material to show that, custodial interrogation of the

Appellants/accused is necessary. In view of above discussion, the

Appellants / accused in Criminal Appeal No.533 of 2024 are entitled

for pre-arrest bail.

25. The learned Special Court passed the impugned order

dated 5.06.2024 and granted anticipatory bail to the accused Nos. 1

and 4, which does not require for interference at the hands of this

17 of 18 (( 18 )) Cri-Apeal**-726 & 533-2024

Court. In view of above, I am inclined to grant Criminal Appeal

No.533 of 2024, however, Criminal Appeal No.726 of 2024 filed by

the informant is liable to be dismissed. Accordingly, I proceed to pass

the following order:-

ORDER

(i) Criminal Appeal No.726 of 2024 is hereby dismissed.

(ii) Criminal Appeal No.533 of 2024 is hereby allowed.

(iii) The impugned order dated 15.06.2024 passed by the learned Special Judge, Hingoli, in Criminal Bail Application No.247 of 2024, rejecting the application for pre-arrest bail in Crime No.0356 of 2024 registered with Hingoli City Police Station, in respect of accused Nos. 2 and 3 Gopal Shankarlal Agrawal and Vikram Gopal Agrawal, is hereby quashed and set aside.

(iv) The interim order dated 21.06.2024 passed by this Court in Criminal Appeal No.533 of 2024, is hereby confirmed.

[ Y. G. KHOBRAGADE, J. ]

SMS

18 of 18

 
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