Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gea Westfalia Separator India Private ... vs Svs Aqua Technologies Llp
2025 Latest Caselaw 5436 Bom

Citation : 2025 Latest Caselaw 5436 Bom
Judgement Date : 10 September, 2025

Bombay High Court

Gea Westfalia Separator India Private ... vs Svs Aqua Technologies Llp on 10 September, 2025

    2025:BHC-OS:14806


                                                                                F-J- 917-IAL-8157-2025+.doc



                                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                            ORDINARY ORIGINAL CIVIL JURISDICTION
                                            INTERIM APPLICATION (L) NO. 8157 OF 2025
                                                             IN
                                           ARBITRATION PETITION (L) NO. 7358 OF 2025

                        GEA Westfalia Separator India Private Limited                                 ...Applicant/
                                                                                                      Petitioner
                                   Versus
                        SVS Aqua Technologies LLP                                                     ...Respondent

                                                      WITH
                                      INTERIM APPLICATION (L) NO. 8161 OF 2025
                                                       IN
                                     ARBITRATION PETITION (L) NO. 7677 OF 2025
                                                      WITH
                                      INTERIM APPLICATION (L) NO. 8426 OF 2025
                                                       IN
                                  COMM. ARBITRATION PETITION (L) NO. 7654 OF 2025
                                                      WITH
                                     INTERIM APPLICATION (L) NO. 10843 OF 2025
                                                       IN
                                    ARBITRATION PETITION (L) NO. 10275 OF 2025

                          Mr. Karl Tamboly a/w Mr. Bhavin Shah, Ms. Amrita Dubey, Mr.
                          Yash Pitroda, Ms. Amrita Nataranjan, Mr. Sandeep Rebari, Mr.
                          Samiron Borkataky and Mr. Ikshvaaku Marwah i/b Kochhar &
                          Co. for the Applicant/Petitioner.
                          Mr. Yuvraj P. Narvankar (through VC), a/w Raufa Shaikh for
                          Respondent.

                                                  CORAM          : SOMASEKHAR SUNDARESAN, J.
                                                  RESERVED ON:                   APRIL 21, 2025
          Digitally
                                                  PRONOUNCED ON: SEPTEMBER 10, 2025
          signed by
          ASHWINI
ASHWINI   JANARDAN
JANARDAN VALLAKATI
VALLAKATI Date:
          2025.09.10
          12:29:42
          +0530
                                                                 Page 1 of 20
                                                              September 10, 2025
                       Ashwini Vallakati




                               ::: Uploaded on - 10/09/2025                                ::: Downloaded on - 10/09/2025 21:42:55 :::
                                                          F-J- 917-IAL-8157-2025+.doc



JUDGEMENT:

Context and Factual Background:

1. These petitions have been filed under Section 34 of the

Arbitration and Conciliation Act, 1996 (" Arbitration Act") impugning

arbitral awards dated November 18, 2024 (collectively, " Impugned

Award") passed by the Micro and Small Enterprises Facilitation Council,

Pune ("Facilitation Council"). For purposes of base reference to dates

and events, Arbitration Petition (L) 7677 of 2025 is adopted by consent

of the parties.

2. The Petitioner, GEA Westfalia Separator India Private Limited

("GEA") has been directed to pay the Respondent, SVS Aqua

Technologies LLP ("SVS Aqua") a awarded sums along with interest in

connection with resolution of disputes and differences emanating from

a Manufacturing and Supply Agreement dated November 13, 2019

("Agreement").

3. At the threshold, SVS Aqua has objected to the territorial

jurisdiction of this Court. SVS Aqua's contention is that the Facilitation

Council conducted the arbitration in Pune and therefore, as a matter of

territorial jurisdiction, a challenge under Section 34 of the Arbitration

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

Act ought to be before the Civil Courts in Pune. GEA's contention is that

this Court has jurisdiction in view of Clause 23 in the Agreement, which

is an explicit arbitration clause. The Agreement does not have any

clause recording confirmation of the parties about exclusive or non-

exclusive jurisdiction of any Court.

4. This is the specific issue that lies at the threshold of these

Petitions. Only if this issue is answered in favour of this Court having

jurisdiction, can these Petitions be considered under Section 34 of the

Arbitration Act. Therefore, this was framed as a preliminary issue.

5. Since the relevance of Clause 23 lies at the heart of the

jurisdictional analysis, it has been extracted below:

23. Governing Law and Jurisdiction This agreement and any Purchase order shall be governed exclusively by the laws of India.

Any dispute arising out of or in connection with this Contract , including any question regarding its ˝existence, validity or termination, shall exclusively be referred to and finally resolved by arbitration in Mumbai in accordance with the International Center for Alternative Dispute Resolution (ICADR) Arbitration Rules, 1996 for the time being in force, which rules are deemed to be incorporated by reference in this Article. The Tribunal shall consist of three (3) arbitrators wherein each party shall appoint one arbitrator and the two appointed arbitrators, shall appoint the third arbitrator. The language of the

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

arbitration shall be in English."

[Emphasis Supplied]

6. A plain reading of this provision would indicate that the parties

envisaged resolving their disputes by "arbitration in Mumbai".

GEA's Contentions:

7. GEA would contend that the arbitration clause extracted above

has reduced to writing the intention of the parties to conduct arbitration

in Mumbai and therefore, the "seat" of arbitration even for purposes of

the Impugned Award is Mumbai. GEA would contend that the parties

executed an addendum on January 20, 2020, which also replicates this

clause. Since the seat is claimed to be Mumbai, GEA could contend,

this Court has jurisdiction for purposes of Section 34 of the Arbitration

Act. According to GEA, since the seat is Mumbai, the arbitration

conducted by the Facilitation Council in Pune only means that the

convenient venue was Pune. On the premise that the seat is in Mumbai,

GEA would next contend, the parties must be held to have necessarily

agreed that the courts in Mumbai would have exclusive jurisdiction.

Therefore, according to GEA, this Court has jurisdiction under Section

34 of the Act.

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

SVS Aqua's Contentions:

8. SVS Aqua would contend that the arbitration has been conducted

pursuant to the special provisions of Section 18 of the Micro, Small and

Medium Enterprises Development Act, 2006 (" MSMED Act"). SVS

Aqua would contend that Section 24 of the MSMED Act explicitly

provides that Sections 15 to 23 of the MSMED Act would have an

overriding effect notwithstanding anything inconsistent with any other

law in force. Section 18 of the MSMED Act, therefore SVS Aqua would

contend, overrides the Arbitration Act and therefore the arbitration

agreement executed between the parties is irrelevant for all purposes.

The Facilitation Council conducted the proceedings in Pune as a matter

of statutory territorial jurisdiction, SVS Aqua would contend, resulting

in courts in Pune having jurisdiction under Section 34 in the matter.

Analysis and Findings:

9. I have heard at length, Mr. Karl Tamboly, Learned Counsel on

behalf of GEA and Mr. Yuvraj Narvankar, Learned Counsel on behalf of

SVS Aqua. I have examined the record with their assistance and with

the benefit of their submissions, both verbal and written in the matter.

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

10. At the outset, it is a matter of record that the parties indeed had

executed an arbitration agreement - the clause extracted above. That

provision does not use the term "seat" or "venue". It provides that

disputes shall be referred to and be resolved by " arbitration in Mumbai".

However, most pertinently, the arbitration proceedings actually held

between the parties did not take place pursuant to invocation of this

arbitration agreement. The arbitral proceedings that led to the

Impugned Award took place under Section 18 of the MSMED Act, which

provides for a statutory arbitration agreement coming into existence in

the eyes of law.

11. Under Section 18 of the MSMED Act, a statutorily created

arbitration agreement comes into existence once conciliation fails. The

provisions of the Arbitration Act then apply " as if" the arbitration

proceedings are to be conducted pursuant to an agreement under

Section 7 of the Arbitration Act. That statutory arbitration under the

statutorily-created arbitration agreement was conducted entirely at the

Facilitation Council in Pune since that is the Facilitation Council in

whose jurisdiction, SVS Aqua is located. The Impugned Award is a

product of the arbitration conducted pursuant to the arbitration

agreement statutorily created under Section 18 of the Act.

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

12. For perspective, the provisions of Section 18 of the MSMED Act

are extracted below:-

(1) Notwithstanding anything contained in any other law for the time being in force, any party to a dispute may, with regard to any amount due under section 17, make a reference to the Micro and Small Enterprises Facilitation Council.

(2) On receipt of a reference under sub-section (1), the Council shall either itself conduct conciliation in the matter or seek the assistance of any institution or centre providing alternate dispute resolution services by making a reference to such an institution or centre, for conducting conciliation and the provisions of sections 65 to 81 of the Arbitration and Conciliation Act, 1996 (26 of 1996) shall apply to such a dispute as if the conciliation was initiated under Part III of that Act.

(3) Where the conciliation initiated under sub-section (2) is not successful and stands terminated without any settlement between the parties, the Council shall either itself take up the dispute for arbitration or refer it to any institution or centre providing alternate dispute resolution services for such arbitration and the provisions of the Arbitration and Conciliation Act, 1996 (26 of 1996) shall then apply to the dispute as if the arbitration was in pursuance of an arbitration agreement referred to in sub-section(1) of section 7 of that Act.

(4) Notwithstanding anything contained in any other law for the time being in force, the Micro and Small Enterprises Facilitation Council or the centre providing alternate dispute resolution services shall have jurisdiction to act as an Arbitrator or Conciliator under this section in

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

a dispute between the supplier located within its jurisdiction and a buyer located anywhere in India.

(5) Every reference made under this section shall be decided within a period of ninety days from the date of making such a reference.

[Emphasis Supplied]

13. Having examined the record closely, it is apparent that GEA's

entire reliance is on the arbitration clause contractually executed by it,

but then no arbitration proceedings were conducted pursuant to such

arbitration clause. The Impugned Award has nothing to do with the

conduct of arbitration under that provision.

14. There are also material differences between such arbitration

clause and the arbitration actually conducted. Under the contracted

provision, arbitration was to be conducted by a three-member arbitral

tribunal in Mumbai and in accordance with the rules of the

International Center for Alternative Dispute Resolution (" ICADR").

Each party was to nominate one arbitrator and the two arbitrators

would appoint the third. Nothing in this arbitration agreement was

acted upon.

15. It is evident that the entire reference to the arbitration clause is a

red herring inasmuch as the proceedings have been conducted squarely

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

in terms of the MSMED Act (not ICADR Rules), in Pune (not in

Mumbai), and by the Facilitation Council (not by a tribunal appointed

in the manner provided in the clause). The Facilitation Council

exercised its statutory arbitral jurisdiction. The arbitral jurisdiction

envisaged by contract was not at all put into play.

16. Far more pertinently, the Agreement does not at all contain any

provision recording the agreement of the parties conferring exclusive

(or even non-exclusive) jurisdiction designating any particular Court

having potential jurisdiction in the matter. The jurisdiction of this

Court under Section 34 of the Arbitration Act is a statutory jurisdiction.

Section 34 of the Arbitration Act provides for applications to challenge

arbitral awards to be filed in the "Court", which is a term defined in

Section 2(1)(e) of the Arbitration Act, which reads thus:

(e) "Court" means -

(i) in the case of an arbitration other than international commercial arbitration, the principal Civil Court of original jurisdiction in a district, and includes the High Court in exercise of its ordinary original civil jurisdiction, having jurisdiction to decide the questions forming the subject-matter of the arbitration if the same had been the subject-matter of a suit, but does not include any Civil Court of a grade inferior to such principal Civil Court, or any Court of Small Causes;

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

(ii) in the case of international commercial arbitration, the High Court in exercise of its ordinary original civil jurisdiction, having jurisdiction to decide the questions forming the subject-matter of the arbitration if the same had been the subject-matter of a suit, and in other cases, a High Court having jurisdiction to hear appeals from decrees of courts subordinate to that High Court;

[Emphasis Supplied]

17. Even a plain reading of the foregoing would show that the test to

determine which court is the "Court" for purposes of Section 34 read

with Section 2(1)(e) of the Arbitration Act would entail examining if the

Court had jurisdiction, should the dispute been subject matter of a suit.

18. GEA is based in Vadodara in Gujarat. SVS Aqua is in Pune and

has manufactured and supplied under its agreement with GEA, from

Pune. Since SVS Aqua is located in Pune, it was the Facilitation Council

in Pune that statutorily had territorial jurisdiction for the arbitration

that was actually conducted between the parties. The Impugned Award

is a product of such arbitration. The principal court with original

jurisdiction would be such court in Pune. Other than the reliance on

Clause 23 of the Agreement, there is nothing to show in GEA's

submissions, that this Court could be the forum in which a suit could

have been filed in relation to the disputes under the Agreement. The

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

sole reliance by GEA to approach this Court is on Clause 23, which is an

arbitration agreement executed by the parties provided for " arbitration

in Mumbai". But the reality is that this provision was never acted upon

and has been irrelevant to the arbitration proceedings that led to the

Impugned Award.

19. GEA would make a leap using Clause 23 of the Agreement as the

springboard, to treat Mumbai as the "seat"; and from such premise of

Mumbai being the seat, GEA would make a further leap to read the

arbitration clause as a clause providing for exclusive jurisdiction on

courts in Mumbai. In my opinion, such a line of reasoning is totally

untenable. The Impugned Award is not at all connected to the

arbitration agreement executed between the parties. For all purposes,

substantive and practical, the arbitration clause has had no relevance

and has played no role in the run up to the Impugned Award.

20. The arbitration proceedings in question were conducted as if

there was another arbitration agreement in terms of Section 18, which

entailed the arbitral tribunal i.e. the Facilitation Council in Pune having

territorial jurisdiction. Such statutory territorial jurisdiction is a strong

indication of the seat for purposes of this case being Pune. There is no

indicia in the Agreement about consent of the parties to designate a

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

Court having competing jurisdiction with other Courts, as a court with

exclusive or even non-exclusive jurisdiction. Therefore, in the absence

of any connecting factor that would otherwise confer jurisdiction on this

Court (other than Clause 23 of the Agreement, which was not acted

upon), a challenge to the Impugned Award must necessarily lie in the

principal civil court with original jurisdiction in Pune, where the

arbitration proceedings were conducted.

21. Indeed, the MSMED Act would have an overriding effect over

other laws, but that would be another distraction from what is a rather

simple and straightforward question - namely, whether this Court in

Mumbai would have jurisdiction under Section 34 of the Act to consider

a challenge to the Impugned Award, which has nothing to do with the

arbitration clause that GEA seeks to rely upon, and instead has

everything to do with the statutory arbitration agreement under Section

18 of the MSMED Act. The answer has to be in the negative.

22. The arbitration proceedings were conducted as a matter of

statutory requirement in Pune. The statutory seat of arbitration is

therefore Pune. In the facts of this case, it is fallacious and

disingenuous to contend that Pune was merely a convenient venue

without the chosen seat being disturbed from Mumbai. This is not a

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

case of the ICADR arbitration being conducted in Pune for convenience

despite the parties having agreed to a seat in Mumbai that is discernible

not only from the place at which the arbitration was to be conducted but

also from an exclusive jurisdiction clause in the Agreement. To begin

with, in the facts of this case, the parties - one from Vadodara and

another from Pune - participated and conducted their dispute

resolution by arbitration under the MSMED Act, before the Facilitation

Council in Pune. These proceedings were totally divorced from the

arbitration clause and there is no exclusive jurisdiction clause to bind

the parties back to Mumbai. One would need to assume that somehow

the arbitration clause that was not even acted upon, would transform

into and double up as an exclusive jurisdiction clause, which clause

admittedly does not exist.

23. GEA has placed copious reliance on case law to buttress different

facets of its contentions to make Clause 23 of the Agreement, its sheet

anchor for claiming jurisdiction in this Court. In view of the arbitration

clause not being the arbitration agreement underlying the Impugned

Award and in the absence of an exclusive or non-exclusive jurisdiction

clause, it is not felt necessary to deal with the standard case law about

how courts having jurisdiction over the seat would have jurisdiction for

purposes of Section 34 of the Arbitration Act. Suffice it to say that the

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

principle sought to be emphasised by GEA from such case law is that in

the absence of any contrary indicia, or alternative designation of a seat

or any supra-national body of rules governing the arbitration , the choice

of seat expressed by the parties would lead to the principal civil court

having original territorial jurisdiction over the seat, having jurisdiction.

24. One cannot quarrel with the aforesaid proposition of law, but it is

evident that this principle would simply not apply to this case. There is

loud and clear contrary indicia in the matter at hand - a legislative one

at that - to indicate that the arbitration was conducted in the territorial

jurisdiction of the Facilitation Council in Pune under the MSMED Act,

since SVS Aqua is located in Pune. This is a matter of the sheer

operation of a national legislation and a special one at that, namely, the

MSMED Act, to bring into existence an arbitration agreement that

entails arbitration to be conducted in jurisdiction of the Facilitation

Council where the supplier i.e. SVS Aqua, is located.

25. The arbitration proceedings that led to the Impugned Award is

governed by such statutory arbitration agreement. Therefore, clearly, in

the facts of this case, there are contrary indicia writ large on the face of

the record, which statutorily seats the arbitration in Pune, and

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

therefore, renders irrelevant the contractual arbitration agreement

executed between the parties.

26. GEA relies upon a judgement by a Division Bench of this Court in

Gammon Engineers1 and that too answering a reference on the subject

of conflict between location of arbitration under the MSMED Act and

the contractual provisions, to indicate that the MSMED Act has no

relevance whatsoever to determining the Court for purposes of Section

34 of the Act. Such a presentation of Gammon Engineers, I am afraid is

not consistent with what that judgement has actually considered and

ruled on. At the threshold, it should be noted that in that case, the

provisions examined in Gammon Engineers would show that the parties

had explicitly contracted that the Courts in Mumbai would have

exclusive jurisdiction over all matters. Such a clause coupled with an

arbitration clause indicating location of the arbitration, came up for

consideration in the backdrop of an MSMED arbitration. In that matrix

of facts and contractual provisions, the Division Bench held that the

term "jurisdiction" used in Section 18 of the MSMED Act would not

obliterate the binding contractual provision by which the parties had

agreed to that the Courts in Mumbai would have exclusive jurisdiction.

1 Gammon Engineers and Contractors Pvt. Ltd. Vs. Rohit Sood - (2024) SCC OnLine Bom 3304

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

27. It is trite law that a judgement has to be construed in the

backdrop of the facts and circumstances in which the judgement has

been rendered. At this juncture, the following extracts from Ravi

Ranjan2would be appropriate to cite:

41. It is well settled that a judgment is a precedent for the issue of law that is raised and decided. The judgment has to be construed in the backdrop of the facts and circumstances in which the judgment has been rendered. Words, phrases and sentences in a judgment, cannot be read out of context. Nor is a judgment to be read and interpreted in the manner of a statute. It is only the law as interpreted by in an earlier judgment, which constitutes a binding precedent, and not everything that the Judges say.

[Emphasis Supplied]

28. A close reading of Gammon Engineers would show that the

judgement copiously deals with the inter-play and conflict between the

situs of the conduct of arbitration by the Facilitation Council and the

contractual provision recording the parties' agreement that courts in

Mumbai would have exclusive jurisdiction. In that context, it was held

that the contractual commitment to approach the Courts in Mumbai

with exclusive jurisdiction could not be obliterated.

2 Ravi Ranjan Developers Pvt. Ltd. Vs. Aditya Kumar Chatterjee - 2022 SCC OnLine SC 568

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

29. In the facts of the instant case, there is no exclusive jurisdiction

clause at all. The arbitration agreement only states that the arbitration

would be conducted in Mumbai and that too under the ICADR Rules,

leaving it open to interpretation as to whether Mumbai would be the

venue or the seat, owing to a lack of jurisdiction chosen by party

autonomy. In cases dealing with contracts that had an exclusive

jurisdiction clause, Courts have held that even if the arbitration were to

be conducted in a location different from the location of exclusive

jurisdiction, then such other location would be the venue and not the

seat. None of these parameters are even attracted in the case at hand

inasmuch as there is no provision whatsoever stipulating exclusive

jurisdiction.

30. Therefore, in the matter at hand, there is no question of a conflict

between the situs of the arbitration proceedings conducted under the

MSMED Act and the situs of a forum that otherwise has jurisdiction

(among other forums), which the parties commit by contract as the

forum with exclusive jurisdiction.

Summary of Conclusions:

31. Therefore, to summarise:-

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

a. The parties in the instant case do not have any contractual

commitment in the Agreement that the Courts in Mumbai

would have exclusive (or even non-exclusive) jurisdiction in

relation to their disputes;

b. Had there been such a provision by which the parties

agreed on a specific forum having jurisdiction, the

principles from the case law cited by GEA could have

potentially had relevance;

c. In the absence of such a provision, this is not a case where

one can wish away that every activity in the arbitration

proceedings gravitated to Pune since Section 18 of the

MSMED Act statutorily conferred territorial jurisdiction on

the Facilitation Council in Pune for purposes of conducting

arbitration. That is a strong pointer to the seat of these

arbitration proceedings being Pune;

d. In the absence of a binding and committed provision on

exclusive jurisdiction in the Agreement, the conflict is

between the arbitration by ICADR Rules that could have

potentially been conducted in Mumbai; and the arbitration

in terms of the MSMED Act that was actually conducted in

Pune;

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

e. In the factual matrix obtaining in the instant case, not only

is the discussion in Gammon Engineers totally

distinguishable owing to the absence of a clause recording

consent to a forum having jurisdiction, but also as a matter

of fact and law, nothing in the conduct of the arbitration

proceedings that led to the Impugned Award had any

connection or gravitation towards the contractual

arbitration clause;

f. Neither was the substance nor the procedure of the

arbitration clause in the contract applicable and therefore,

in the facts of this case, the actual arbitration agreement

that ran its intended course was the statutory arbitration

agreement deemed to have been executed within the

meaning of Section 7 of the Arbitration Act, but in terms of

Section 18 of the MSMED Act;

g. Without any clause on jurisdiction - not even a non-

exclusive jurisdiction clause - in the Agreement, there is no

connecting factor at all to lead to jurisdiction in this Court

being attracted for purposes of Section 34 read with Section

2(1)(e) of the Arbitration Act. Nothing has taken place in

Mumbai - GEA operated in Vadodara, SVS Aqua operated

September 10, 2025 Ashwini Vallakati

F-J- 917-IAL-8157-2025+.doc

in Pune, the only activity envisaged for Mumbai

(arbitration) did not take place;

h. In this light, the supplanting of the contractual arbitration

provisions by the statutory arbitration provisions flowing

from Section 18 of the MSMED Act, would lead to an

inexorable consequence that it would be the Court that

would be responsive to Section 34 read with Section 2(1)(e)

of the Arbitration Act that would have jurisdiction. Such

Court would therefore, necessarily be the relevant court in

Pune.

32. In these premises, it is held that this Court does not have

jurisdiction in the matter and these petitions cannot be entertained. All

the captioned Petitions and the attendant Interim Applications are

dismissed for want of jurisdiction.

33. All actions required to be taken pursuant to this order shall be

taken upon receipt of a downloaded copy as available on this Court's

website.

[SOMASEKHAR SUNDARESAN, J.]

September 10, 2025 Ashwini Vallakati

 
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