Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dhondiram Alias Kailas Jagannath ... vs The State Of Maharashtra And Another
2026 Latest Caselaw 1351 Bom

Citation : 2026 Latest Caselaw 1351 Bom
Judgement Date : 6 February, 2026

[Cites 13, Cited by 0]

Bombay High Court

Dhondiram Alias Kailas Jagannath ... vs The State Of Maharashtra And Another on 6 February, 2026

2026:BHC-AUG:5776


                                                  1            903Cri.Appeal.239.2024.odt


                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               BENCH AT AURANGABAD

                            CRIMINAL APPEAL NO. 239 OF 2024
                                        WITH
                         CRIMINAL APPLICATION NO. 3488 OF 2025
                                   IN APEAL/239/2024
                    Dhondiram @ Kailas Jagannath Shinde,
                    Age. 49 years, Occu. Nil,
                    R/o. Yesgaon, Tq. Kopargaon,
                    Dist. Ahmednagar.                                ...Appellant

                          Versus

              1.    The State of Maharashtra,
                    Through Police Inspector,
                    Kopargaon Police Station, Tq. Kopargaon,
                    Dist. Ahmednagar.

              2.    XYZ                                              ...Respondents
                                                 ...
              Advocate for Appellant : Mr. Prathmesh R.M. Borde along with
              Mr. Chapalgaonkar Shailesh S.
              APP for Respondent No. 1 : Ms. A.S. Deshmukh
              Advocate for Respondent No. 2 : Mr. Shendurnikar Pushkar S.
                                                 ...

                                                  CORAM : RAJNISH R. VYAS, J.
                                                  DATE : 06TH FEBRUARY, 2026

              ORAL JUDGMENT :

1. Heard learned counsel Mr Prathmesh Borde, along with

learned counsel Mr Shailesh Chapalgaonkar, for the appellant. Learned

APP, Ms Deshmukh, for respondent no. 1 - State. Learned counsel Mr

Pushkar Shendurnikar, for the victim.

2 903Cri.Appeal.239.2024.odt

2. Challenge in this appeal is at the instance of the sole accused

to the judgment dated 07.03.2024, passed in Special Case No. 140/2018,

by Judge, Special Court, Kopargaon, by which the accused was convicted

for commission of offence for punishable under Section 354A of the

Indian Penal Code (herein after would be referred to as 'the IPC' for the

sake of brevity) and Section 8 of the Protection of Children from Sexual

Offences Act (herein after would be referred to as 'the Act of 2012' for

the sake of brevity). The appellant was directed to undergo rigorous

imprisonment for five years and to pay a fine of Rs. 50,000/-. The fine

amount was then directed to be disbursed in favour of the victim towards

compensation under Section 357(1) of the Code of Criminal Procedure.

3. As the accused is convicted for the commission of an offence

punishable under the provisions of the Act of 2012, it will have to

determine whether, as per the provisions of Section 2 (d) of the Act of

2012, the victim was a child at the time of the incident.

4. In this regard, it is necessary to take into consideration the

testimony of P.W. 1 - father of the victim, who had stated in his

deposition that ten years ago, he had found the victim in one thorny bush.

He looked after her and brought her up in his caste, giving her the name

of her father. He stated that at the time of the incident, the victim was 3 903Cri.Appeal.239.2024.odt

attending 5th grade at a particular primary school.

5. P.W. 3 is the victim of a crime who, in her examination-in-

chief, had stated that her date of birth was 15.07.2007, and at the time of

the incident, she was studying in 5th standard in Zilla Parishad, Primary

School.

6. P.W. 2 is the Headmistress of Zilla Parishad, Primary School,

who deposed that since 05.08.2013, the victim was taking education at

the school and as per the school record, the date of birth of the victim was

15.07.2007. Exhibit 19 below was the bona fide certificate, and she

identified its contents and her signature.

7. In examination-in-chief, the extract of the school register

showing the date of birth, names of parents of the victim, the caste,

religion, and other information was produced, and the same was marked

at exhibit 22. Exhibit 22 shows that the victim's date of birth is

15.07.2007.

8. In cross-examination, P.W. 2 had admitted that exhibits 19 and

22 were not in her handwriting, and she was unaware as to on what basis

exhibits 19 and 22 were prepared.

4 903Cri.Appeal.239.2024.odt

9. P.W. 6 is the Investigating Officer, who had carried out part of

the investigation and had stated that he had given a letter to the Principal,

Zilla Parishad School, requesting to provide a bona fide certificate. The

said letter is shown below as Exhibit P45/PW6. He deposed that he

received the bona fide certificate set out in Exhibit 19.

10. P.W. 7 was also the Investigating Officer, who stated that he

collected copies of the Aadhaar Card, the Election Card of the informant,

and the Aadhaar Card of the victim. He deposed that the content had been

proved and, accordingly, those documents were marked. P50/PW7 was

the Aadhaar Card of the victim, P51/PW7 was the Aadhaar Card of the

victim's father, and P52/PW7 was the Election Card of the victim's father.

11. It is based on the aforesaid testimony and the documentary

evidence that the prosecution has contended that the age of the child was

proved beyond a reasonable doubt. Ms Deshmukh, learned APP,

submitted that, because the defence did not challenge the date of birth

during cross-examination, it logically followed that the date was not

seriously disputed.

12. Mr Shendurnikar submitted that since the victim was found in

the bush ten years ago, it can be logically inferred that it was the child 5 903Cri.Appeal.239.2024.odt

who was found. He further submitted that, admittedly, not only the father

of the victim but also the victim had stated in their testimony that at the

relevant time, the victim was studying in 5th standard, and this fact was

denied by the defence in the cross-examination. He submitted that if the

documents produced on record, i.e., a bona fide certificate, an extract of

the school register, the Aadhar Card of the victim, the Election Card and

the Aadhar of the father of the victim, it will clearly point out that the

date of birth of the victim was 15.07.2007.

13. At this stage, it is necessary to mention here that the father of

the victim had not at all deposed on what the prima facie age or physical

characteristics of the victim were when she was found. Thus, the date of

birth was purely an assumption. The documents produced by the

prosecution, i.e., a bona fide certificate, an extract of the school register,

and an Aadhaar Card, show that the victim's date of birth was 15.07.2007.

Still, the fact remains that there was absolutely no foundation for

recording the said date of birth. At this juncture, it is necessary to take

into consideration the law laid down by the Hon'ble Apex Court in the

case of P. Yuva Prakash Versus State, Represented by Inspector of

Police, 2024 Volume 17 SSC 684. More particularly nos. 13 to 17 :

"13. It is evident from the conjoint reading of the 6 903Cri.Appeal.239.2024.odt

above provisions that wherever the dispute with respect to the age of a person arises in the case of a victim under the POCSO Act, the courts have to take recourse to the steps indicated in Section 94 of the JJ Act. The three documents in order of which the Juvenile Justice Act requires consideration is that the concerned court has to determine the age by considering the following documents:

"(i) the date of birth certificate from the school, or the matriculation or equivalent certificate from the concerned examination Board, if available; and in the absence thereof;

(ii) the birth certificate given by a corporation or a municipal authority or a panchayat;

(iii) and only in the absence of (i) and (ii) above, age shall be determined by an ossification test or any other latest medical age determination test conducted on the orders of the Committee or the Board".

14. Section 94 (2)(iii) of the JJ Act clearly indicates that the date of birth certificate from the school or matriculation or equivalent certificate by the concerned examination board has to be firstly preferred in the absence of which the birth certificate issued by the Corporation or Municipal Authority or Panchayat and 7 903Cri.Appeal.239.2024.odt

it is only thereafter in the absence of these such documents the age is to be determined through "an ossification test" or "any other latest medical age determination test" conducted on the orders of the concerned authority, i.e. Committee or Board or Court. In the present case, concededly, only a transfer certificate and not the date of birth certificate or matriculation or equivalent certificate was considered. Ex. C1, i.e., the school transfer certificate showed the date of birth of the victim as 11.07.1997. Significantly, the transfer certificate was produced not by the prosecution but instead by the court summoned witness, i.e., CW-1. The burden is always upon the prosecution to establish what it alleges; therefore, the prosecution could not have been fallen back upon a document which it had never relied upon. Furthermore, DW-3, the concerned Revenue Official (Deputy Tahsildar) had stated on oath that the records for the year 1997 in respect to the births and deaths were missing. Since it did not answer to the description of any class of documents mentioned in Section 94(2)(i) as it was a mere transfer certificate, Ex C-1 could not have been relied upon to hold that M was below 18 years at the time of commission of the offence.

15. In a recent decision, in Rishipal Singh Solanki vs. State of Uttar Pradesh & Ors.,3 this court outlined the procedure to be followed in cases where age 8 903Cri.Appeal.239.2024.odt

determination is required. The court was dealing with Rule 12 of the erstwhile Juvenile Justice Rules (which is in pari materia) with Section 94 of the JJ Act, and held as follows:

"20. Rule 12 of the JJ Rules, 2007 deals with the procedure to be followed in determination of age. The juvenility of a person in conflict with law had to be decided prima facie on the basis of physical appearance, or documents, if available. But an inquiry into the determination of age by the Court or the JJ Board was by seeking evidence by obtaining: (i) the matriculation or equivalent certificates, if available and in the absence whereof; (ii) the date of birth certificate from the school (other than a play school) first attended; and in the absence whereof; (iii) the birth certificate given by a corporation or a municipal authority or a panchayat. Only in the absence of either (i), (ii) and (iii) above, the medical opinion could be sought from a duly constituted Medical Board to declare the age of the juvenile or child. It was also provided that while determination was being made, benefit could be given to the child or juvenile by considering the age on lower side within the margin of one year."

16. Speaking about provisions of the Juvenile 9 903Cri.Appeal.239.2024.odt

Justice Act, especially the various options in Section 94 (2) of the JJ Act, this court held in . 4 that:

"Clause (i) of Section 94 (2) places the date of birth certificate from the school and the matriculation or equivalent certificate from the 2021 (12) SCR 502 [2019] 9 SCR 735 concerned examination board in the same category (namely

(i) above). In the absence thereof category (ii) provides for obtaining the birth certificate of the corporation, municipal authority or panchayat. It is only in the absence of (i) and (ii) that age determination by means of medical analysis is provided. Section 94(2)(a)(i) indicates a significant change over the provisions which were contained in Rule 12(3)(a) of the Rules of 2007 made under the Act of 2000. Under Rule 12(3)(a)(i) the matriculation or equivalent certificate was given precedence and it was only in the event of the certificate not being available that the date of birth certificate from the school first attended, could be obtained. In Section 94(2)

(i) both the date of birth certificate from the school as well as the matriculation or equivalent certificate are placed in the same category.

17. In Abuzar Hossain @ Gulam Hossain v State of 10 903Cri.Appeal.239.2024.odt

West Bengal5, this court, through a three-judge bench, held that the burden of proving that someone is a juvenile (or below the prescribed age) is upon the person claiming it. Further, in that decision, the court indicated the hierarchy of documents that would be accepted in order of preference."

14. Thus keeping in mind the law laid down by the Apex Court, it

would be crystal clear that none of the documents were produced by the

prosecution to prove the date of birth of the victim. Surprisingly, even

ossification test was also not conducted. Since the provisions of the 2012

Act are strict, consequently, the burden of proof necessitates a somewhat

higher standard to prove the date of birth of the victim. As the

prosecution has not proved the date of birth of the victim, I come to

conclusion that conviction under the Act of 2012, cannot be maintained.

15. This comes to next contention of the learned counsel for the

appellant that even conviction awarded under provisions of Section 354 A

of the IPC, is not based on proper appreciation of evidence. Section 354

A of the IPC, prescribed punishment for sexual harassment. Section 354

says that a man committing any of the following act i.e. physical contact

and advances involving unwelcome and explicit sexual overtures; or a

demand or request for sexual favours; or showing pornography against 11 903Cri.Appeal.239.2024.odt

the will of a woman; or making sexually coloured remarks, shall be

guilty of the offence of sexual harassment, is said to have committed an

offence under Section 354 A of the IPC. In order to test the contention of

the appellant regarding applicability of Section 354 A, it is necessary to

consider the testimony of P.W. 3 - victim of the crime.

16. P.W. 3 victim of the crime had stated that at the relevant time,

she was studying in 5th standard and after the school, she went to Mangal

Karyalay as wanted to meet her aunt. As her aunt was not present there,

the accused came there, he caught her, took her to the room where

mattresses were being kept and, thereafter, removed her dress.

17. P.W. 3 had also deposed that thereafter, the appellant pressed

her chest and kissed on her cheek and embraced her. He then asked the

victim that she should sleep with him. Victim, thereafter, shouted

however, nobody was there. The victim pushed him and ran away. She

deposed that the smell of liquor was coming from the mouth of the

accused. She deposed that she took her clothes, ran away, and wore them

outside the room. On the way, she met a man to whom she informed that

the accused had misbehaved with her. She further stated that thereafter,

she went to her friend's house, where she met her brother, but did not tell

him anything. She stated that, as she was afraid that the accused would 12 903Cri.Appeal.239.2024.odt

beat her, she did not disclose the incident to her parents.

18. After two to three days of the incident, the accused met the

victim when the victim was going to school, and at which time he also

asked the victim not to disclose anyone else, or he would harm her.

According to her, she remained nervous and, therefore, P.W. 4, her

teacher, asked her about the reason, and at that time, P.W. 3 disclosed that

the appellant had misbehaved with her.

19. Victim/ PW 3 further deposed that her teacher, P.W. 4, asked

her to keep quiet and concentrate on her studies. Thereafter, the father of

the victim came to repair the water tap, at which time P.W. 4 - the teacher

- disclosed the incident to the victim's father. The victim stated that her

statement was recorded under Section 164 of the Code of Criminal

Procedure. It was marked at exhibit 24.

20. PW3 was subjected to cross-examination, during which she

admitted that after school hours, she used to walk from the school

compound to her room in the said hall. She also admitted that her father

used to work in the said hall, and that the distance between the place

where she resided in the hall and the room where the mattresses were

stored was about 15 to 20 feet. She stated that when she went to the 13 903Cri.Appeal.239.2024.odt

appellant to ask about the aunt, the appellant came from behind and

embraced her, catching her. She further deposed that at that time she

raised a hue and cry and requested the accused to leave her. She denied

the aforesaid suggestions.

21. P.W. 4 - The teacher, in her testimony, stated that the victim

was studying in 5th standard and that on 19.03.2018, at about 01:30 p.m.,

she received a phone call. The person who made the call disclosed that he

was speaking from Child Line, Ahmednagar. He enquired whether P.W. 4

was a class teacher of 5th standard in a school. He also enquired by

taking the name of the victim as to whether she was taking education in a

class, and further, whether the victim was subjected to sexual harassment.

P.W. 4 told that she was not aware of anything. On 20.03.2018, according

to P.W. 4, school started in the morning, and she went to the Gram

Panchayat office to meet the victim's parents, but she could not meet

them as they were not present.

22. On 21.03.2018, according to P.W. 4, at 09:30 a.m., she called

the victim and asked her what had happened and also asked why the

victim was keeping silent and nervous. The victim said that the appellant

had misbehaved with her. P.W. 4 then immediately went to the

Grampanchayat and called the victim's father at the school, disclosing to 14 903Cri.Appeal.239.2024.odt

him the phone call she had received from the Child Line. She then called

the victim and asked her about the incident, during which the victim

stated that 15 days ago, after school, she had gone to Mangal Karyalaya

to see her aunt, but her aunt was not there. She disclosed that the

appellant came there, caught her hand, took her to a room, disrobed her,

pressed her chest and kissed her on the cheek. She also disclosed that the

appellant embraced her. She further stated that a month ago, a similar

type of incident occurred, but the victim was unable to disclose the date.

23. In cross-examination, P.W. 4 had admitted that the water tap

in the school was never damaged and she did not make any application to

the Grampanchayat. She admitted that on 21.03.2018, she did not call the

victim or the father. She denied the other suggestions but admitted that

there were two political groups in the village, and that the accused was

overseeing the administration of the Mangal Karyalay.

24. P.W. 1 is the father of the victim who had stated that ten years

ago, he had found the victim in thorny bushes and, thereafter, he looked

after her. He stated that on 25.03.2018, he went to Primary School to

repair the water tap, at which time, P.W. 4 met him and she disclosed that

the appellant had caught the victim and harassed her. The incident was

then narrated by the victim, as discussed earlier. P.W. 1 further stated that 15 903Cri.Appeal.239.2024.odt

the next day after the incident, she disclosed it to P.W. 4 and the victim's

mother. He further deposed that one Mahesh Suryawanshi and Shahid

Shaikh came to him, who were from the Child Line, Ahmednagar, and

accordingly, a First Information Report was lodged, which was at exhibit

15. He handed over the caste certificate (exhibit 16) to the police, and his

statement was recorded under Section 164 of the Code of Criminal

Procedure (exhibit 17).

25. In cross-examination, P.W. 1 had stated that he was unable to

state the date and day of the incident. He said that on 21.03.2018, P.W. 4

did not meet him at Yeola village. He admitted that he had not disclosed

to any government offices that he had found the victim. He also admitted

that while taking the caste certificate of the victim, he did not disclose to

the government offices that he found the victim. He further stated that,

before the incident, except for P.W. 4, he had not disclosed to Talathi or

Gramsewak that he had found the victim. He admitted that the accused

used to look after the said hall and the brother of P.W. 1, by name Sonu,

used to assist the accused. He also admitted that the accused used to

handle the financial transactions of the said hall. He admitted that the

accused was on visiting terms at his house, and that he also frequently

visited the accused.

16 903Cri.Appeal.239.2024.odt

26. P.W. 1 had admitted, during his cross-examination on

25.03.2018, that he went to P.W. 4 at 11:30 a.m. There were four water

taps at the school, of which one was not working. He stated that he

repaired the water tap in the school. He further stated that P.W. 4 met him

when he was repairing the water tap. At that time, he was alone. He

stated that on his own had not made phone call to Child Line people and

they had come there own. Nothing fruitful was brought on record by way

of cross-examination so as to disbelieve the version of the victim of the

crime.

27. P.W. 5 is one Mahesh Suraywanshi who stated that he was

working with the Child Line. On 19.03.2018, he received a phone call

from an unknown number and it was informed that there was an attempt

to molest a child at the village who was taking education in 5th standard.

The person who made a phone call had not disclosed her identity. P.W. 5

then advised the said women to lodge report at the police station but the

said women disclosed that the relatives of the victim were frightened.

Thereafter, the call got disconnected.

28. P.W. 5 had stated that in order to ascertain the truth, he and

his colleague went the said village and, thereafter, information was

gathered regarding family of the victim. They then met the family of 17 903Cri.Appeal.239.2024.odt

victim and enquired with the parents and told that the incident was

proved. P.W. 5 then advised them to file the case but the parents of the

victim were frightened and told that the person who had committed the

crime was reputed person and he would beat them and would not allow

them to reside in village.

29. The parents then told P.W. 5 that they would think for two

days and, thereafter, take decision. After two days on 26.03.2018, P.W. 5

received a phone call from father of victim and he had shown his

willingness to lodge the FIR and, therefore, they went to police station

Kopargaon, and lodged the report. At which time, colleague of P.W. 5 by

name of Shahid Shaikh was also present. He deposed that statement was

recorded under Section 164 of the Code of Criminal Procedure. It was

marked as exhibit 30.

30. In cross-examination, he admitted that he wrote down the

complaints which they received and investigats and meeting is also

arranged in that respect. He admitted that whenever complaint is received

such phone call is recorded and it was played in the meeting. He further

stated that the call center was aware of the phone number where from the

calls were received. But he stated that he was unable to state the time

when the call was received. He stated that police did not ask him about 18 903Cri.Appeal.239.2024.odt

the time. P.W. 5 also deposed that on 24.03.2018, when he went to the

village along with his colleague, parents of the victim as well as the

grand parents were present, at which time, his colleague was a counselor.

The other suggestions he denied.

31. Challenging the testimony of victim, P.W. 4 / teacher, and

PW5/Child Line officer, learned counsel for the accused submitted that

the entire case advanced by the prosecution, was false. There was

unexplained delay and two different stories are coming from the

witnesses examined by the prosecution. He submitted that if the P.W. 4 -

teacher was aware of the incident, she would have been expected to lodge

a report immediately. The incident was also narrated to mother of the

victim who did not disclose the said fact to the police authorities. Even

father had taken much time to lodge the First Information Report.

32. He, therefore, submitted that there is absolute failure on the

part of P.W. 5, who was working with the Child Line, to perform his duty

as he could have very well inform to the police telephonically. He

submitted that the delay in lodging the FIR speaks for itself, and the

benefit of it be given to the accused. He submitted that the testimony

advanced by the child is not at all believable and her testimony will have

to be appreciated with great care and caution. Accordingly to him, no 19 903Cri.Appeal.239.2024.odt

steps were taken by the Court to ascertain whether the child was

intelligent enough to depose before the Court. He submitted that the

prosecution has not proved the case beyond reasonable doubt and,

therefore, appellant be acquitted.

33. Per contra, Ms. Deshmukh, contended that there is absolutely

no inconsistency and if the testimony of the victim, father, the teacher,

and the representative from Child Line is considered in the proper

perspective, it reveals that the prosecution correctly proved the

ingredients of the registered offence.

34. Ms Shendurnikar supports the contention of the learned APP

regarding dismissal of the appeal and contends that there is nothing to

disbelieve in the version of the child and, therefore, the judgment of

conviction may not be disturbed.

35. At this stage, it is necessary to mention here that though the

prosecution has not proved the age of the child, it does not mean that the

other part of the story advanced by the prosecution is also required to be

disbelieved.

36. P.W. 3 in her evidence had categorically stated that on the

day of the incident, the accused had caught hold of her, kissed her, 20 903Cri.Appeal.239.2024.odt

embraced her, removed her clothes, and the victim then resisted and ran

away from the spot of the incident. Nothing has been brought on record

by way of cross-examination or by answering the questions put under

Section 313 of the Code of Criminal Procedure, or by examining the

defence witness, that the version of P.W. 3 is not cogent and reliable. The

victim's testimony inspires confidence ; just because there is a delay in

lodging the FIR, and when delay is explained . The version of prosecution

cannot be thrown out.

37. Typically, incidents of this nature are not reported to the

police promptly; even family members are often kept in the dark out of

fear of social stigma. It is a well-established principle that falsus in uno,

falsus in omnibus is not recognised in Indian law. Therefore, even if

there are minor improvements in the story advanced by the father of the

victim and P.W. 4, they will not help the defence. Nothing has been

brought on record to attempt to show that there was any reason for the

victim to falsely implicate the accused.

38. If the testimony of P.W. 1, P.W. 3, P.W. 4, and P.W. 5 is

considered holistically, it is clear that there is a ring of truth in the case

advanced by the prosecution. In that view of the matter, I conclude that

the prosecution has proved the offence punishable under Section 354 A of 21 903Cri.Appeal.239.2024.odt

the IPC, though it has not proved the commission of the offence under

Section 8 of the Act of 2012. As the conviction under the Act of 2012 is

disturbed, what remains is the conviction and sentence under Section

354A, which prescribes a punishment of a term which may extend to

three years. Accordingly, the following order is passed :

ORDER

i. Criminal Appeal is partly allowed.

ii. The judgment passed by the Special Judge,

Kopargaon, dated 07.03.2024, in Special Case No.

140/2018, so far as convicting the appellant for the

commission of an offence under Section 8 of the

Protection of Children from Sexual Offences Act, is set

aside.

iii. The accused is acquitted of the commission of an

offence under Section 8 of the Protection of Children

from Sexual Offences Act.

iv. Other part of the judgment, including conviction of

the appellant for commission of offence punishable under

Section 354 A of the Indian Penal Code, is maintained, so

22 903Cri.Appeal.239.2024.odt

also sentence awarded for it.

iv. Mr Shendurnikar, who was appointed by the Court

for the victim, has, in a very able manner, assisted the

Court and has brought to my notice several provisions to

put forward his contention that, in fact, the appeal is

meritless. His fees are quantified at Rs. 10,000/- (Rupees

ten thousand).

v. Pending Criminal Application shall stand disposed

of.

( RAJNISH R. VYAS, J. )

SPC

 
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