Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhushan Dnyaneshwar Bobade vs State Of Mah. Thr. Ps House Officer, ...
2026 Latest Caselaw 3439 Bom

Citation : 2026 Latest Caselaw 3439 Bom
Judgement Date : 6 April, 2026

[Cites 18, Cited by 0]

Bombay High Court

Bhushan Dnyaneshwar Bobade vs State Of Mah. Thr. Ps House Officer, ... on 6 April, 2026

2026:BHC-NAG:5690-DB



                                                                     45 apl 1486.23.odt + conn..odt
                                                     1


                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   NAGPUR BENCH, NAGPUR.

                         CRIMINAL APPLICATION (APL) NO. 1486 OF 2023

                1.      Bhushan Dnyaneshwar Bobade
                        Aged about 33 years,                                               APPLICANT
                        Occupation : Service,
                        R/o Tirupati Nagar Darwha Road,
                        Yavatmal, Tq. and Dist,
                        Yavatmal

                                                 // V E R S U S //

                1.       The State of Maharashtra,
                         Through Police Station                                     NON-APPLICANTS
                         House Officer, Yavatmal
                         Rural Police Station, Tq. and Dist.
                         Yavatmal
                2.       Smt. Jyotsna Suresh Gawande
                         Aged about 45 years, Occ.
                         Housewife,
                         R/o Dattatray Nagar, Darwha Road,
                         Yavatmal Tq. and Dist. Yavatmal
                -------------------------------------------------------------------------------------------
                Mr. V.D. Darne, Advocate for the applicant.
                Mr. N.B. Jawade, APP for non-applicant No.1 /State.
                  -----------------------------------------------------------------------------------------
                                                          WITH
                          CRIMINAL APPLICATION (APL) NO. 1290 OF 2023

                1.      Dilip s/o Amrutrao Bobde(Patil)                                    APPLICANT
                        Aged about 55 years,
                        Occupation : Chief Managing
                        Director,
                        R/o 301, Vienna Plot No.12, 4th
                        Gulmohar Cross Road, JVPD
                        Scheme Juhu Mumbai, Tahsil and
                        District Mumbai

                                                 // V E R S U S //
                                                      45 apl 1486.23.odt + conn..odt
                                     2



1.      The State of Maharashtra,
        Represented Through                                        NON-APPLICANTS
        Police Station Officer,
        Police Station, Yavatmal
        (Rural) Tq. and Dist.
        Yavatmal
2.      Smt. Jyotsna Suresh Gawande
        Aged about 45 years, Occ.
        Housewife, R/o Dattatray Nagar,
         Tq. and Dist. Yavatmal
-------------------------------------------------------------------------------------------
Mr. Sunil Manohar, Senior Advocate a/w Mr. A.S. Manohar,
Advocate for the applicant.
Mr. N.B. Jawade, APP for non-applicant No.1 /State.
  -----------------------------------------------------------------------------------------

         CORAM : URMILA JOSHI PHALKE, J.

        DATED :- 06.04.2026


ORAL JUDGMENT :

1. Heard.

2. By these applications, the applicants are seeking for

quashing of the First Information Report registered against them

in connection with Crime No. 273/2023 registered at Police

Station Yavatmal, District Yavatmal for the offence punishable

under Section 306 read with Section 34 of the Indian Penal Code.

45 apl 1486.23.odt + conn..odt

3. The crime is registered on the basis of the report

lodged by wife of the deceased on an allegation that deceased is

her husband working as Manager in Sai Point Honda Showroom,

Yavatmal wherein applicant in Criminal Application

No.1290/2023 Dilip Amrutrao Bobade is a Chief Executive Officer

and accused No.2 Bhushan Dnyaneshwar Bobade who is applicant

in Criminal Application No.1486/2023 was working as Assistant

Manager and accused No.3 Sachin Bobade was working as

Assistant Manager in the said company. It is alleged that deceased

was working with the accused persons since 2007 and prior to six

months, accused persons have terminated the deceased from

service by making false allegation against him as to the

misappropriation of the amount. Thereafter all the accused

persons including the present applicants were harassing,

pressuring and also threatening to kill him. It is further alleged

that it was threatened to him if he has not paid the

misappropriated amount, then he has to face with the dire

consequences. Therefore, the deceased was under pressure and

prior to one month, one of the applicant, Bhushan Bobde and co-

accused Sachin Bobde came in the house of the deceased and

threatened, pressurised and therefore, deceased was under the 45 apl 1486.23.odt + conn..odt

apprehension and thereby he has committed suicide by hanging

himself by writing a suicide note. On the basis of the said report

police have registered crime against the present applicants.

4. Heard learned Senior counsel for the applicant in

application No.1290/23. He submitted that even accepting the

allegation as it is the offence under Section 306 is not constituted

as the basic ingredients to attract the offence of abetment is

absent in the present case. He has invited my attention towards

the recitals of the FIR and submitted that as far as present

applicant is concerned, general allegations is levelled against him.

Even accepting the allegation as it is against the present

applicant there is no close proximity as to the act of the suicide as

the alleged incident of threatening is of prior to six months of the

date of suicide and thereafter the deceased has committed suicide.

Thus, there is no nexus between the two acts. He submitted that

to attract the offence, requisite mens rea is required which is

absent in the present case. In view of that, application deserves to

be allowed.

45 apl 1486.23.odt + conn..odt

5. Learned counsel appearing in application No.1486/23

also endorsed the same contention and submitted that even

accepting the allegation as it is no offence is made out against the

present applicant. In view of that, the application deserves to be

allowed.

6. Per contra, learned APP strongly opposed the said

contention and invited my attention towards the statement of wife

of deceased and submitted that wherein she specifically made an

allegation that prior to one month the applicant Bhushan along

with the accused Sachin had been to her house and threatened

her and therefore, there is specific allegations as far as the

applicant Bhushan is concerned which is sufficient to attract the

offence of abetment. He also invited my attention towards the

suicide note wherein also there is a reference of Bhushan Bobade

and he submitted that name of the present applicant Dilip Bobade

is also mentioned in the suicide note which sufficiently shows that

the applicants have created such circumstances which left no

option before the deceased but to commit suicide and thereby

committed suicide and therefore, both the applications deserve to

be rejected.

45 apl 1486.23.odt + conn..odt

7. Before entering into the merits of the case, it is

necessary to see what are the considerations as far as offence

under Section 306 of the IPC is concerned.

8. Section 306 (Section 108 of the Bharatiya Nyaya

Sanhita, 2023) of the Indian Penal Code defines abetment of

suicide, which reads thus:

306. Abetment of suicide. - If any person commits suicide, whoever abets the commission of such suicide, shall be punished with imprisonment of either description for a term which may extend to ten years, and shall also be liable to fine.

Classification of offence. - The offence under this section is cognizable, non-bailable, non-compoundable and triable by Court of Session.

Section 107 of the Indian Penal Code (Section 45 of the

Bharatiya Nyaya Sanhita, 2023) defines abetment of a thing,

which reads thus:

107. Abetment of a thing.[Section 45 of BNS] A person abets the doing of a thing, who--

First.--Instigates any person to do that thing; or

Secondly.--Engages with one or more other person or persons in any conspiracy for the doing of that thing, if an 45 apl 1486.23.odt + conn..odt

act or illegal omission takes place in pursuance of that conspiracy, and in order to the doing of that thing; or

Thirdly.--Intentionally aids, by any act or illegal omission, the doing of that thing.

Explanation 1.--A person who, by wilful misrepresentation, or by wilful concealment of a material fact which he is bound to disclose, voluntarily causes or procures, or attempts to cause or procure, a thing to be done, is said to instigate the doing of that thing.

Illustration

A, a public officer, is authorised by a warrant from a Court of Justice to apprehend Z, B, knowing that fact and also that C is not Z, wilfully represents to A that C is Z, and thereby intentionally causes A to apprehend C. Here abets by instigation the apprehension of C.

Explanation 2.--Whoever, either prior to or at the time of the commission of an act, does anything in order to facilitate the commission of that act, and thereby facilitates the commission thereof, is said to aid the doing of that act.

Section 108 of the Indian Penal reads thus:

108. Abettor.-- [Section 45 of B.N.S., 2023] A person abets an offence, who abets either the commission of an offence, or the commission of an act which would be an offence, if committed by a person 45 apl 1486.23.odt + conn..odt

capable by law of committing an offence with the same intention or knowledge as that of the abettor.

Explanation 1.-- The abetment of the illegal omission of an act may amount to an offence although the abettor may not himself be bound to do that act.

Explanation 2.-- To constitute the offence of abetment it is not necessary that the act abetted should be committed, or that the effect requisite to constitute the offence should be caused.

Illustrations

(a) A instigates B to murder C. B refuses to do so. A is guilty of abetting B to commit murder.

(b) A instigates B to murder D. B in pursuance of the instigation stabs D. D recovers from the wound. A is guilty of instigating B to commit murder.

Explanation 3.-- It is not necessary that the person abetted should be capable by law of committing an offence, or that he should have the same guilty intention or knowledge as that of the abettor, or any guilty intention or knowledge.

Illustrations 45 apl 1486.23.odt + conn..odt

(a) A, with a guilty intention, abets a child or a lunatic to commit an act which would be an offence, if committed by a person capable by law of committing an offence, and having the same intention as A. Here A, whether the act be committed or not, is guilty of abetting an offence.

(b) A, with the intention of murdering Z, instigates B, a child under seven years of age, to do an act which causes Z's death. B, in consequence of the abetment, does the act in the absence of A and thereby causes Z's death. Here, though B was not capable by law of committing an offence, A is liable to be punished in the same manner as if B had been capable by law of committing an offence, and had committed murder, and he is therefore subject to the punishment of death.

(c) A instigates B to set fire to a dwelling-house, B, in consequence of the unsoundness of his mind, being incapable of knowing the nature of the act, or that he is doing what is wrong or contrary to law, sets fire to the house in consequence of A's instigation. B has committed no offence, but A is guilty of abetting the offence of setting fire to a dwelling-house, and is liable to the punishment, provided for that offence.

(d) A, intending to cause a theft to be committed, instigates B to take property belonging to Z out of Z's 45 apl 1486.23.odt + conn..odt

possession. A induces B to believe that the property belongs to A. B takes the property out of Z's possession, in good faith, believing it to be A's property. B, acting under this misconception, does not take dishonestly, and therefore does not commit theft. But A is guilty of abetting theft, and is liable to the same punishment as if B had committed theft.

Explanation 4.-- The abetment of an offence being an offence, the abetment of such an abetment is also as offence.

Illustration

A instigates B to instigate C to murder Z. B accordingly instigates C to murder Z, and C commits that offence in consequence of B's instigation. B is liable to be punished for his offence with the punishment for murder; and, as A instigated B to commit the offence, A is also liable to the same punishment.

Explanation 5.-- It is not necessary to the commission of the offence of abetment by conspiracy that the abettor should concert the offence with the person who commits it. It is sufficient if he engages in the conspiracy in pursuance of which the offence is committed.

Illustration 45 apl 1486.23.odt + conn..odt

A concerts with B a plan for poisoning Z. It is agreed that A shall administer the poison. B then explains the plan to C mentioning that a third person is to administer the poison, but without mentioning A's name. C agrees to procure the poison, and procures and delivers it to B for the purpose of its being used in the manner explained. A administers the poison; Z dies in consequence. Here, though A and C have not conspired together, yet C has been engaged in the conspiracy in pursuance of which Z has been murdered. C has therefore committed the offence defined in this section and is liable to the punishment for murder.

9. Section 306 of the Indian Penal Code talks about

abetment of suicide and states that whoever abets the commission

of suicide of another person, he/she shall be punished with

imprisonment of either description for a term not exceeding ten

years and shall also be liable to fine.

10. The said Section penalizes abetment of commission of

suicide. To charge someone under this Section, the prosecution

must prove that the accused played a role in the suicide.

Specifically, the accused's actions must align with one of the three

criteria detailed in Section 107 of the Indian Penal Code. This 45 apl 1486.23.odt + conn..odt

means the accused either encouraged the individual to take their

life, conspired with others to ensure the person committed suicide.

11. A question arises as to when is a person said to have

instigated another. The word "instigate" means to goad or urge

forward provoke, incite or encourage to do "an act" which the

person otherwise would not have done.

12. It is well settled that in order to amount to abetment,

there must be mens rea. Without knowledge or intention, there

cannot be any abetment. The knowledge and intention must

relate to the act said to be abetted which in this case, is the act of

committing suicide. Therefore, in order to constitute abetment,

there must be direct incitement to do culpable act.

13. In the case of Kamlakar vs. State of Karnataka (Criminal

Appeal No.1485/ 2011, decided on 12.10.2023 wherein the

Hon'ble Apex Court has explained ingredients of Section 306 of

the Indian Penal Code and held, as under:

"8.2. Section 306 IPC penalizes abetment of commission of suicide. To charge someone under this Section, the 45 apl 1486.23.odt + conn..odt

prosecution must prove that the accused played a role in the suicide. Specifically, the accused's actions must align with one of the three criteria detailed in Section 107 IPC. This means the accused either encouraged the individual to take their life, conspired with others to ensure the person committed suicide, or acted in a way (or failed to act) which directly resulted in the person's suicide.

8.3. In Ramesh Kumar vs. State of Chattisgarh, reported in AIR 2001 SC 383, the Apex Court has analysed different meanings of "instigation". The relevant paras of the said judgment is reproduced herein:

"20. Instigation is to goad, urge forward, provoke, incite or encourage to do "an act". To satisfy the requirement of instigation though it is not necessary that actual words must be used to that effect or what constitutes instigation must necessarily and specifically be suggestive of the consequence. Yet a reasonable certainty to incite the consequence must be capable of being spelt out. The present one is not a case where the accused had by his acts or omission or by a continued course of conduct created such circumstances that the deceased was left with no other option except to commit suicide in which case an instigation may have been inferred. A word uttered in the fit of anger or emotion without intending the 45 apl 1486.23.odt + conn..odt

consequences to actually follow cannot be said to be instigation."

8.4. The essentials of Section 306 IPC were elucidated by this Court in M.Mohan vs. State, AIR 2011 SC 1238, as under:

"43. This Court in Chitresh Kumar Chopra v. State (Govt. of NCT of Delhi) [(2009) 16 SCC 605 : (2010) 3 SCC (Cri) 367] had an occasion to deal with this aspect of abetment. The Court dealt with the dictionary meaning of the word "instigation" and "goading". The Court opined that there should be intention to provoke, incite or encourage the doing of an act by the latter. Each person's suicidability pattern is different from the others. Each person has his own idea of selfesteem and selfrespect. Therefore, it is impossible to lay down any straitjacket formula in dealing with such cases. Each case has to be decided on the basis of its own facts and circumstances.

44. Abetment involves a mental process of instigating a person or intentionally aiding a person in doing of a thing. Without a positive act on the part of the accused to instigate or aid in 45 apl 1486.23.odt + conn..odt

committing suicide, conviction cannot be sustained.

45. The intention of the legislature and the ratio of the cases decided by this Court are clear that in order to convict a person under Section 306 IPC there has to be a clear mens rea to commit the offence. It also requires an active act or direct act which led the deceased to commit suicide seeing no option and this act must have been intended to push the deceased into such a position that he/she committed suicide."

8.5. The essential ingredients which are to be meted out in order to bring a case under Section 106 IPC were also discussed in Amalendu Pal alias Jhantu vs. West bengal AIR 2010 SC 512, in the following paragraphs:

"12. Thus, this Court has consistently taken the view that before holding an accused guilty of an offence under Section 306 IPC, the court must scrupulously examine the facts and circumstances of the case and also assess the evidence adduced before it in order to find out whether the cruelty and harassment meted out to the victim had left the victim with no other alternative but to put an end to her life. It is also 45 apl 1486.23.odt + conn..odt

to be borne in mind that in cases of alleged abetment of suicide there must be proof of direct or indirect acts of incitement to the commission of suicide. Merely on the allegation of harassment without there being any positive action proximate to the time of occurrence on the part of the accused which led or compelled the person to commit suicide, conviction in terms of Section 306 IPC is not sustainable.

13. In order to bring a case within the purview of Section 306 IPC there must be a case of suicide and in the commission of the said offence, the person who is said to have abetted the commission of suicide must have played an active role by an act of instigation or by doing certain act to facilitate the commission of suicide. Therefore, the act of abetment by the person charged with the said offence must be proved and established by the prosecution before he could be convicted under Section 306 IPC."

14. In the light of the above said principles laid down

by the Hon'ble Apex Court, it is well settled that to attract the

provisions what is to be shown is that the accused have

actually instigated or aided to the victim in committing 45 apl 1486.23.odt + conn..odt

suicide. There must be direct or indirect incitement to the

commission of suicide and accused must be shown to have

played an active role by act of instigation or doing certain

act to facilitate the commission of suicide.

15. Applying the above principles to the facts of the

present case and even accepting the case as it is, it reveals

that except mentioning of the names of the present

applicants in the suicide note no specific date, no specific

time is mentioned by the deceased as regards threatening by

the present applicants. Admittedly, the death of the deceased

is due to asphyxia due to hanging. Thus, the death

admittedly is not natural death. During investigation the

Investigating Officer has recorded the relevant statements of

the witnesses. The statement of the wife of the deceased

also not shows any specific instance as to the instigation or

abetment at the hands of the present applicant even

accepting that the present applicants and other co-accused

have threatened him.

45 apl 1486.23.odt + conn..odt

16. While dealing with the provisions under Section

306 of the IPC extensively and in catena of decisions it is held

that the very first clause of Section 107 of the Indian Penal

Code lays down that a person, who abets doing of a thing, is

a person who instigates any person to do that thing.

Therefore, 'instigation' to do a particular thing is necessary

for charging a person with abetment. Even in cases where

the victim commits suicide, which may be as a result of

cruelty meted out to her, the Courts have always held that

discord and differences in domestic life are quite common in

society and that the commission of such an offence largely

depends upon the mental state of the victim. Surely, until and

unless some guilty intention on the part of the accused is

established, it is ordinarily not possible to convict him for an

offence under Section 306 of the Indian Penal Code. While

dealing with the situation on the basis of the facts it can be

held that even accepting that they were asking about money

of the misappropriation amount it cannot be said to be

abetment at the hands of the present applicants. This issue is

further considered by the Hon'ble Apex Court in the case of

Patel Babubhai Manohardas and others vs. State of Gujarat 45 apl 1486.23.odt + conn..odt

reported in (2025) LiveLaw (SC) 288 and Monika vs. State

of Maharashtra and other reported in Law Finder Doc ID #

1998176.

17. In Monika Vs. The State of Maharashtra and Ors.

referred supra relied upon by the present applicant wherein also

the Division Bench of this Court by applying the various decisions

held that on applying the parameters and while exercising the

powers under Section 482 Cr.P.C. or under Section 226 of the

Constitution of India, the power under Section 482 Cr.P.C. is very

wide, but conferment of wide power requires the court to be more

cautious. It casts an onerous and more diligent duty on the court.

However, at the same time, the court, if it thinks fit, regard being

had to the parameters of quashing and the self-restraint imposed

by law, more particularly the parameters laid down by this Court

in the cases of R.P. Kapur and Bhajan Lal has the jurisdiction to

quash the FIR/complaint.

18. In the case of Patel Babubhai Manohardas and Ors Vs.

State of Gujrat (referred supra) wherein also the provisions under

Sections 306 and 107 are extensively considered and observed by 45 apl 1486.23.odt + conn..odt

the Hon'ble Apex Court that "attempt to commit suicide is an

offence in India. Section 309 IPC says that whoever attempts to

commit suicide and does any act towards such act, shall be

punished with simple imprisonment for a term which may extend

to one year or with fine or with both. However, once suicide is

carried out, the offence is complete. Considering the nature of the

offence, obviously such a person would be beyond the reach of the

law. Therefore, question of penalising him would not arise but

whoever abets the commission of such suicide would be penalised

under Section 306 of IPC. Punishment prescribed under Section

306 of IPC is imprisonment of either description for a term which

may extend to 10 years and shall also be liable to fine. What

Section 306 IPC says is that if any person commits suicide, then

whoever abets the commission of such suicide shall be punished as

above."

19. It is further held that "therefore, the crucial word in

Section 306 IPC is 'abets'. 'Abetment' is defined in Section 107 of

IPC. As per Section 107 IPC, a person would be abetting the doing

of a thing if he instigates any person to do that thing or if he

encourages with one or more person or persons in any conspiracy 45 apl 1486.23.odt + conn..odt

for doing that thing or if he intentionally aids by any act or illegal

omission doing of that thing. There are two explanations to

Section 107. As per Explanation 1, even if a person by way of

wilful misrepresentation or concealment of a material fact which

he is otherwise bound to disclose voluntarily causes or procures or

attempts to cause or procure a thing to be done, is said to instigate

the doing of that thing. Explanation 2 clarifies that whoever does

anything in order to facilitate the commission of an act, either

prior to or at the time of commission of the act, is said to aid the

doing of that act."

20. By referring the decision of Ramesh Kumar V. State of

Chhattisgarh, reported in (2001) 9 SCC 618 the Hon'ble Apex

Court held that " 'instigate' means to goad, urge, provoke, incite or

encourage to do 'an act'. To satisfy the requirement of 'instigation',

it is not necessary that actual words must be used to that effect or

that the words or act should necessarily and specifically be

suggestive of the consequence. Where the accused by his act or

omission or by his continued course of conduct creates a situation

that the deceased is left with no other option except to commit

suicide, then 'instigation' may be inferred. A word uttered in a fit 45 apl 1486.23.odt + conn..odt

of anger or emotion without intending the consequences to

actually follow cannot be said to be 'instigation'."

21. The Hon'ble Apex Court further refers the judgment of

Chitresh Kumar Chopra v. State (Govt. of NCT of Delhi) reported

in (2009) 16 SCC 605 observed that to constitute 'instigation', a

person who instigates another has to provoke, incite, urge or

encourage doing of an act by the other by 'goading' or 'urging

forward'. This Court summed up the constituents of 'abetment' as

under and laid down the constituents as follows:

(i) the accused kept on irritating or annoying the deceased by words, deeds or wilful omission or conduct which may even be a wilful silence until the deceased reacted or pushed or forced the deceased by his deeds, words or wilful omission or conduct to make the de-

ceased move forward more quickly in a forward direction; and

(ii) that the accused had the intention to provoke, urge or encourage the deceased to commit suicide while acting in the manner noted above.

45 apl 1486.23.odt + conn..odt

22. Applying the above principles to the facts of the

present case and even accepting the case as it is, it reveals

that there was an allegation against the deceased that he

has misappropriated the amount and the present applicants

were demanding the said amount. Even accepting the said

allegations as it is, suicide note and statement of the wife of

the deceased, there is nothing on record as the entire

material collected during the investigation only shows that

they have threatened the deceased but what type of

threatening was there and nothing is on record to show that

the said threatening was of such nature that there was no

other alternative before the deceased but to commit suicide

and therefore, he has committed suicide. Merely because the

present applicants even accepting that they were asking him

to pay the amount could not be sufficient to say that they

have abeted the deceased to commit suicide.

23. A plain reading of Sections 107, 108, and 306 of the

Indian Penal Code and applying it to the undisputed facts of the

present case indicates that none of ingredients are attracted to the

case in hand. The material appears to be insufficient for subjecting 45 apl 1486.23.odt + conn..odt

the applicants for trial. On the basis of the evidence on record, it

cannot be stated that the material which collected during the

investigation is sufficient to establish or constitute the offence

punishable under Section 306 of the IPC. In such circumstances,

subjecting the applicants for trial would be an abuse of process of

law. In view of that, both the applications deserve to be allowed.

24. Hence, I proceed to pass the following order:-

ORDER

(i) The Criminal Application Nos.1486/2023 and

1290/2023 are allowed.

(ii) The First Information Report registered against

the applicants in connection with Crime No.273/2023

registered at Police Station Yavatmal District Yavatmal for the

offence punishable under Section 306 read with Section 34 of

the Indian Penal Code is quashed and set aside to the extent

of present applicants.

25. The criminal applications stand disposed of in

the above said terms.

45 apl 1486.23.odt + conn..odt

Pending applications, if any, also stand disposed of.

(URMILA JOSHI PHALKE, J.)

manisha

Signed by: Mrs. Manisha Shewale Designation: PA To Honourable Judge Date: 10/04/2026 13:54:56

 
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