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

Surekha Keshav Kumbhar vs The State Of Maharashtra And Another
2026 Latest Caselaw 2161 Bom

Citation : 2026 Latest Caselaw 2161 Bom
Judgement Date : 26 February, 2026

[Cites 16, Cited by 0]

Bombay High Court

Surekha Keshav Kumbhar vs The State Of Maharashtra And Another on 26 February, 2026

2026:BHC-AUG:8441



                                                 1
                                                                       22.26WP+

                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    BENCH AT AURANGABAD

                            CRIMINAL WRIT PETITION NO. 22 OF 2026

                    Surekha Keshav Kumbhar
                    Age: 35 Yrs, Occu : Household,
                    R/o. C/o. Laxman Chagan Kumbhar,
                    Galan Bk., Tq: Pachora, Dist. Jalgaon. ..PETITIONER
                                                   [Orig.Applicant in DV Case]

                          VERSUS

                    1]    The State of Maharashtra

                    2]    Keshav Natthu Kumbhar
                          Age: 40 Yrs, Occu : Retired & Business,
                          R/o. Motha Kumbharvada,
                          Balaji Chowk, Parola,
                          Dist : Jalgaon.                 .. RESPONDENTS

                                                 ...
                    Mr.Swapnil S. Patil, Advocate for the petitioner
                    Mr.A.S.Shinde, APP for the respondent-State
                    Mr.S.V.Suryawanshi, Advocate for the respondent no.2
                                                 ...

                                           WITH
                            CRIMINAL WRIT PETITION NO. 24 OF 2026

                    Surekha Keshav Kumbhar
                    Age: 35 Yrs, Occu : Household,
                    R/o. C/o. Laxman Chagan Kumbhar,
                    Galan Bk., Tq: Pachora, Dist. Jalgaon. ..PETITIONER
                                                   [Orig.Applicant in DV Case]

                          VERSUS

                    1]    The State of Maharashtra
                               2
                                                    22.26WP+


2]    Keshav Natthu Kumbhar
      Age: 40 Yrs, Occu : Retired & Business,
      R/o. Motha Kumbharvada,
      Balaji Chowk, Parola,
      Dist : Jalgaon.                 .. RESPONDENTS

                             ...
Mr.Swapnil S. Patil, Advocate for the petitioner
Mr.A.S.Shinde, APP for the respondent-State
Mr.S.V.Suryawanshi, Advocate for the respondent no.2
                             ...

                        CORAM : MEHROZ K. PATHAN, J.
                    Reserved on   :   09.02.2026
                    Pronounced on : 26.02.2026


ORDER :

1] The petitioner has filed the present Writ

Petitions thereby praying for quashing and setting aside the

judgment and order dated 03.12.2025 passed by the Ad-hoc

DJ-1 & ASJ, Jalgon (hereinafter referred to as Appellate

Court for the sake of brevity) in Criminal Appeal

No.53/2025 and further to dismiss the said Criminal Appeal

No.53/2025 by restoring and confirming order dated

12.06.2025 passed by the learned Judicial Magistrate First

Class, Pachora, (hereinafter referred to as the Trial Court )

below Exh. 28A and 30A in D.V. Application No.17/2022.

22.26WP+

2] The learned counsel for the petitioner submits

that vide application below Exh. 27, the petitioner has

prayed for residence order in shared household under

Section 19 of the Protection of Women from Domestic

Violence Act, 2005 [for short 'DV Act']. The said application

was disposed of by the learned trial Court vide order dated

09.10.2024 by giving liberty to both the parties to adduce

evidence in respect of relief of residence order under

Section 19 of the D.V. Act for final hearing. The

respondent-husband, namely, Keshav Kumbhar has filed an

Appeal challenging the order dated 09.10.2024 being

Criminal Appeal No.124/2024. During pendency of the

appeal, the respondent-husband had executed a sale deed

in favour of his nephew Yogesh Suryawanshi with an

attempt to defeat the petitioner's right to reside in the

shared household vide registered sale deed No.12139/2024

dated 21.11.2024.

3] The petitioner was constrained to file

application for amendment in D.V. Application No.17/2022

22.26WP+

below Exh. 28A and another application Exh.30A for

permission to add transferee nephew of respondent no.2

Yogesh on record under Section 2 (q) of the D.V. Act. The

learned trial Court, after calling say of the respondents and

hearing both sides at length, has decided the said

applications vide separate orders dated 12.06.2025.

4] The respondent no.2, being aggrieved by order

dated 12.06.2025 passed by the learned trial Court allowing

the application below Exh. 28A and 30A, had filed an

appeal being Criminal Appeal No.53/2025 and Criminal

Appeal No.54/2025, respectively. The learned Appellate

Court, vide its order dated 03.12.2025, has set aside the

order dated 12.06.2025 passed below Exh. 28A and 30A

with direction to the learned trial Court to proceed in

accordance with the law without the impermissible

amendments under the provisions of D.V. Act. The

petitioner-wife was granted liberty to file appropriate

proceedings before the Civil Court or the Family Court. The

petitioner (wife) had thus, challenged the said order dated

22.26WP+

03.12.2025 passed by the Ad-hoc DJ-1 & ASJ, Jalgaon in

both the Appeals i.e. Criminal Appeal No.53/2025 and

54/2025.

5] The learned counsel for the Petitioner Shri

Swapnil Patil submits that the orders dated 12.06.2025

passed by the Trial court clearly records that the provisions

under Section 19 of the D.V. Act gives right of shelter to the

aggrieved person, is a benevolent provision for women, and

also considered that the said original application did not

contain property number, its area and location of the shared

household, as such complainant wife intends to incorporate

those details of shared household in her main petition and

no prejudice would be caused to the husband if such

application is allowed.

6] The learned counsel for the petitioner further

submits that the procedural order of allowing amendment

could not have been challenged in an appeal as it is almost

a settled law that the appeal under Section 29 of the D.V.

Act against the procedural order of allowing amendment is

22.26WP+

not maintainable as held by the Bombay High Court in the

case of Abhijit Bhikaseth Auti Vs. State of Maharashtra and

another in Criminal Writ Petition No.2218 of 2007, decided

on 16.09.2008 [reported in 2009 (1) BomCR (Cri) 845]

that :

"An appeal under section 29 will not be maintainable against the purely procedural orders such as orders on application for amendment of pleadings, orders refusing or granting adjournments, order issuing witness summons or orders passed for executing the orders passed under the said Act. The learned counsel, therefore, submits that the appeal itself was not tenable. The observations of the First Appellate Court are non est as it lacks jurisdiction to entertain under Section 29 of the D.V. Act against procedural order of allowing amendment."

7] The learned counsel further submits that the

amendment application of the petitioner was allowed by

order dated 12.06.2025, exercising powers under Order 6

Rule 17 of the CPC. The proposed amendment did not

change the nature of the application under Section 19 of the

D.V. Act or application filed before the trial Court by the

petitioner wife. The trial Court, by order dated 12.06.2025,

22.26WP+

has observed that as the cross examination of the applicant

is yet not commenced, amendment would not cause any

prejudice to the respondents and as such may be allowed.

8] The learned counsel for the petitioner,

therefore, submits that the First Appellate Court has

unnecessarily gone into the details of the contract law,

property law, matrimonial law and held that the

amendment creates third party dispute by adding nephew,

who is not concerned with the property, with the

observations that the amendment is not related to the

domestic violence allegations, the proceeding is likely a

property dispute in disguise. The learned Appellate Court

has wrongly applied the distinction principle between

productive relief versus the property adjudication by

holding that matrimonial property does not automatically

make it property dispute and make it domestic. The

Appellate Court has wrongly entertained the Appeal against

a procedural order passed by the trial Court, thereby

rejecting the amendment made by the petitioner. The

22.26WP+

impugned order therefore, needs to be quashed and set

aside thereby restoring the order dated 12.06.2025 passed

by the trial Court below Exh.28A and Exh.30A in D.V.

Application No.17/2022.

9] As against this, the learned counsel for the

respondent submits that earlier application filed by the

petitioner under Section 19 of the D.V. Act came to be

rejected by the trial Court vide order dated 09.10.2024 by

passing a detailed order. The petitioner had again filed such

application without there being any substance. The

applications filed by the applicant- petitioner herein under

the garb of only amending application is virtually claiming

substantial rights in the shared household, and therefore,

cannot be said to be a procedural amendment, which would

rule out any appeal to be entertained under Section 29 in

view of the judgment of the Single Bench of the Bombay

High Court in the case of Abhijit Bhikaseth Auti Vs. State of

Maharashtra & another [supra]. The application below Exh.

28A does not even make a mention of transfer of the suit

22.26WP+

property in the name of the Yogesh and as such prayer for

inserting Yogesh is already waived in such application. The

Civil Procedure Code applies to the proceedings under the

D.V. Act Order II Rule 2 provides suit to include the whole

claim wherein as per sub-rule 2, the plaintiff may not be

allowed to make claim which was already relinquished

earlier and subsequent amendment to that effect would,

therefore, be prohibited. Proviso to the order VI Rule 17

prohibits any amendment after commencement of the trial.

The learned counsel for the respondent further submits that

the petitioner herein has already filed civil suit in respect of

the suit properties for claiming various claims. Order II Sub-

Rule (2) of Rule 2 of Civil Procedure Code, reads as under :

2. Suit to include the whole claim. -

            (1)    ...
            (2)    Relinquishment of part of claim. - Where a

plaintiff omits to sue in respect of, or intentionally relinquishes, any portion of his claim, he shall not afterwards sue in respect of the portion so omitted or relinquished.

22.26WP+

Order VI Rule 17 of the Civil Procedure Code

reads as under :

17. Amendment of pleadings. -

The Court may at any stage of the proceedings allow either party to alter or amend his pleadings in such manner and on such terms as may be just, and all such amendments shall be made as may be necessary for the purpose of determining the real questions in controversy between the parties.

Provided that no application for amendment shall be allowed after the trial has commenced, unless the Court comes to the conclusion that in spite of due diligence, the party could not have raised the matter

before the commencement of trial.

10] The learned counsel for the respondent

therefore submits that portion which he has already omitted

or relinquished cannot be allowed to be inserted now by

way of amendment in violation of the proviso to Order VI

Rule 17 as well as in violation of sub-rule (2) of Order II

Rule 2 of CPC.

11] He further relies upon the provisions of Section

2 (q) of the Protection of Women from Domestic Violence

22.26WP+

Act, 2005, which defines as under :

(q) "respondent" means any adult male person who is, or has been, in a domestic relationship with the aggrieved person and against whom the aggrieved person has sought any relief under this Act :

Provided that an aggrieved wife or female living in a relationship in the nature of a marriage may also file a complaint against a relative of the husband or the male partner.

Thus, unless the petitioner is able to show that

Yogesh is having domestic relationship with the petitioner-

wife, the application for adding Yogesh could not have been

allowed by the trial Court. The order passed by the trial

Court is rightly quashed and set aside by the First Appellate

Court, rejecting the amendment with direction to the trial

Court to decide the trial in accordance with law without any

such amendment and as per original pleadings in the D.V.

application.

12] The learned counsel for the petitioner Shri. Patil

relies upon the judgment in the case of Hiral P. Harsora and

Ors. Vs. Kusum Narottamdas Harsora and Ors. reported in

22.26WP+

2016 GoJuris (SC) 760 to submit that Section 2 (q) of the

D.V. Act is struck down holding the same to be

unconstitutional. The learned counsel further relies upon

the judgment in the case of Kunapareddy @ Nookala

Shanka Balaji Vs. Kunapareddy Swarna Kumari & Anr.

Reported in 2016 GoJuris (SC) 551 = 2016 (11) SC 774 to

submit that if power to amend complaint/application etc. is

not read into the provisions of D.V. Act, the same would

defeat purpose. If the amendment did not change original

nature of the complaint, the amendment can be allowed.

The learned counsel for the petitioner has further relied

upon the judgment of the Bombay High Court in the case of

Abhijit Bhikaseth [supra] to submit that an appeal under

Section 29 shall not be maintainable against the purely

procedural orders like a order allowing amendment of

pleadings.

13] Relying upon the aforesaid submissions, the

learned counsel for the petitioner submits that the

amendment application filed by the petitioner below Exh.

22.26WP+

28A does not change nature of the complaint and as per the

said application, only details of the shared household is to

be incorporated in the main application along with

consequential amendment in the prayer clause whereas

other application below Exh. 30A was only to add Yogesh

(son of respondent no.5 Kalpana) as respondent, who is a

member of the family of the husband and falls under

definition of respondent under D.V. Act.

14] The learned counsel for the petitioner,

therefore, submits that taking into consideration law laid

down by the Bombay High Court, the appeal under Section

29 could not have been entertained by the First Appellate

Court and thus the impugned order dated 03.12.2025 is

liable to be quashed and set aside on this ground alone.

Even on merits the learned First Appellate Court has given

erroneous reasoning to allow the appeal. The learned

Appellate Court has held that amendment seeks to

adjudicate the property right which is outside the scope of

the D.V. Act and relief sought involves complex property

22.26WP+

law questions requiring civil court adjudication. The learned

counsel, therefore, submits that on merits also the

impugned order dated 03.12.2025 passed by the Ad-hoc DJ-

1 and ASJ, Jalgaon is liable to be quashed and set aside,

thereby allowing the petitioner to amend the main

application as per order dated 12.06.2025 allowing

application for amendment and addition of Yogesh as

respondent no.6.

15] As against this, the learned counsel for the

respondent relies upon the judgment of the Hon'ble Apex

Court in the case of Satish Chandr Ahuja Vs. Sneha Ahuja

reported in AIR 2020 SC 5397 to submit that for identical

claim, the petitioner has already filed civil suit bearing RCS

No.764/2024 with prayer for cancellation of gift deed dated

23.12.2021 with further declaration that gift deed dated

23.12.2021 is not binding upon the plaintiff-wife-Surekha.

The plaintiff-wife-Surekha has further prayed for

cancellation of the sale deed dated 21.11.2024 executed by

the husband in favour of the Yogesh and further declaration

22.26WP+

that the sale deed is not binding upon the plaintiff and her

legal heirs. It is further submitted that the petitioner has

also filed amendment applications under Order 1 Rule 10

and Order VI Rule 17 of the CPC, thereby seeking

appropriate amendment, which is allowed by the CJJD and

JMFC, Nashik vide order dated 13.02.2025. It is further

submitted that vide order dated 25.11.2025, there is

already status quo order operating in favour of the plaintiff

- Wife - Surekha. The order below Exh.49 passed by the

trial Court, rejects the application for prayer to restrain

respondent nos. 1 to 6 from alienating shared household i.e.

survey Nos.79/2A and 79/4A situated at Bhagur Shivar,

Deolali Cantonment Board Premises, Taluka and District

Nashik, vide order dated 04.11.2025. Therefore, another

application to amend D.V. proceedings was completely

untenable. It is further submitted by the learned counsel for

the respondent that in view of the alternate remedy being

already pursued by the plaintiff-wife for getting her share

in the shared household and for cancellation of the gift deed

dated 23.12.2021 on the allegation of forcibly taking

22.26WP+

signature of the plaintiff-wife and also amending suit to

add subsequent purchaser, Yogesh, as respondent in the

said suit and also prayed for cancellation of the sale deed in

favour of the Yogesh, the applications for amendment below

Exh.28A and 30A were, therefore, not maintainable in view

of the judgment of the Hon'ble Apex Court in the case of

Satish Chandr Ahuja [supra].

16] The learned counsel for the respondent,

therefore, submits that the learned Appellate Court has

taken into consideration scope of the amendment sought by

the applicant-wife and therefore rightly held that relief

sought by way of amendment involves complex property

law questions requiring civil court adjudication and hence

the amendment applications below Exh.28A and 30A are

not tenable. The impugned order dated 03.12.2025 is

passed by the Appellate Court after applying its mind to the

relevant provisions of law and the judgment governing field

by rightly allowing the Appeal, hence, the present Writ

Petition is devoid of substance and the same liable to be

22.26WP+

dismissed.

17] The learned counsel for the respondents

submits that Yogesh, who is sought to be added as party

respondent, does not have domestic relationship with the

aggrieved person i.e. petitioner-wife and as such Yogesh

could not have been allowed to be added as respondent in

view of Section 2 (q) of the D.V. Act which mandates

definition of respondent to be a person who is in domestic

relationship with the aggrieved person.

18] I have gone through the order dated 12.06.2025

passed by the learned Judicial Magistrate First Class,

Pachora, thereby allowing application at Exh. 28A and 30A

to amend the main application under Order VI Rule 17 of

the Civil Procedure Code and addition of Yogesh as

respondent. I have also gone through the order dated

03.12.2025 passed by the Adhoc DJ-1 & ASJ, Jalgaon,

thereby allowing the Appeals filed by the respondent-

husband, rejecting amendment application filed below

Exh.28-A and 30A.

22.26WP+

19] Perusal of the order dated 09.10.2024 passed

on an application filed under Section 19 of D.V. Act by the

wife - Surekha i.e. the petitioner herein would show that

the same was disposed of with liberty to the both the parties

i.e. wife and husband to lead evidence in respect of relief of

residence order sought under Section 19 of the D.V. Act by

the petitioner wife. The learned JMFC, Pachora, vide its

order dated 09.10.2024, had specifically observed that the

Petitioner-wife was driven out of matrimonial house and

was presently residing with her relatives, the provisions of

Section 17 of the D.V. Act is not applicable in such situation.

Thus, in the background of the fact that the respondent-wife

was already driven out of the matrimonial house for which

she was seeking residence order, the learned trial Court had

held that the provisions of Section 19 of the D.V. Act would

only apply. The learned trial Court has further held that

while deciding an application under sub-section (1) of

Section 12, the Magistrate may, on being satisfied that

domestic violence has taken place, pass a residence order.

22.26WP+

The learned Magistrate, therefore, found application under

Section 19 of the D.V. Act as premature and liable to be

decided only at the time of final hearing of the case.

Holding that the parties are at liberty to adduce evidence in

respect of relief of residence claimed under Section 19 of

the D.V. Act at the time of final hearing.

20] The application Exh. 28A came to be filed by

the petitioner, thereby seeking amendment to the main

petition, incorporating necessary pleadings to lead her

evidence to that effect. The said application Exh. 28A was

filed by the petitioner seeking amendment to the main

petition under Order VI Rule 17 of the CPC. The

amendment sought by the petitioner-wife was only giving

details of the shared household in the main application,

which she did not raise in the earlier application moved

before the Court. The earlier application was filed by the

petitioner-wife in respect of the pleadings and material facts

regarding gift deed dated 23.12.2021 allegedly executed by

the husband by obtaining signature of the applicant-wife by

22.26WP+

playing fraud. The said fact is pleaded in para no.5 of the

main application but details of the shared household is not

pleaded as also in the prayer clause u/s. 19 of D.V. Act

prayer regarding possession of half portion of the shared

household was not included in main application. Thus, to

lead evidence regarding shared household as permitted by

the trial Court vide its order dated 09.10.2024 it was

necessary to amend the main application as well as prayer

clause of the application filed by the Petitioner wife.

21] On the other hand, it would be seen that the

First Appellate Court has allowed appeal by setting aside

the well reasoned order dated 12.06.2025 passed by the

trial Court only on the ground that respondent-wife has

chosen wrong forum under the Domestic Violence to redress

her grievance. It is held that the filing of the civil suit on the

ground that the amendment seeks to adjudicate property

right is outside the scope of the D.V. Act and the other

amendment introduces a third party nephew unrelated to

the domestic violence allegations. It was further held that

22.26WP+

the relief sought involves complex property law questions

requiring civil court adjudication. The First Appellate Court

held that the appellant has proved that order passed by

JMFC, Pachora below Exh.28A in D.V. Case No.17/2022

dated 12.06.2025 is beyond the scope of provisions of the

D.V. Act and hence the Appeal came to be allowed. The

Hon'ble Supreme Court in the case of Satish Ahuja (cited

supra) has specifically observed that any relief available

under D.V. Act may also be sought in a civil court. In my

opinion, the reason given by the learned First Appellate

Court in Criminal Appeal No.53/2025 is erroneous and the

same is liable to be quashed and set aside.

22] The respondent - Yogesh is sought to be added

in the main application only because the petitioner has

transferred the property i.e. shared household being survey

Nos.79/2A and 79/4A situated at Bhagur Shivar, Deolali

Cantonment Board Premises, Taluka and District Nashik,

immediately after order dated 09.10.2024 came to be

passed by the learned JMFC, Pachora, allowing the parties

22.26WP+

to lead evidence under Section 19 of the D.V. Act, filed by

the petitioner - wife praying for residence. The said

amendment is only consequential amendment as the

respondent - husband has transferred the aforesaid suit

property in the name of Yogesh on the basis of the alleged

gift deed dated 23.12.2021, forcibly obtaining signature of

the petitioner - wife. Yogesh is a relative [nephew] of the

husband of complainant and falls under the definition of

respondent under D.V. Act. Whether there was any

domestic relationship with relatives is a matter to be

decided after completion of evidence. The amendment

praying for allowing addition of Yogesh as respondent is,

therefore, necessary for effectively adjudicating the rights of

the petitioner - wife, who has filed amendment application

under the D.V. Act. The impugned order in Appeal

No.54/2025 is therefore liable to be set aside.

23] In so far as the judgment relied upon by the

respondent as regards alternate remedy being pursued by

the petitioner - wife by filing civil suit is not maintainable in

22.26WP+

view of the judgment in the case of Satish Chander Ahuja

[supra]. It could be seen from the said judgment that the

Hon'ble Supreme Court has specifically considered Section

26 of the D.V. Act in para no.94 and 95 as under :

"26. Relief in other suits and legal proceedings.-(1) Any relief available under Sections 18, 19, 20, 21 and 22 may also be sought in any legal proceeding, before a civil court, family court or a criminal court, affecting the aggrieved person and the respondent whether such proceeding was initiated before or after the commencement of this Act.

(2) Any relief referred to in sub-section (1) may be sought for in addition to and along with any other relief that the aggrieved person may seek in such suit or legal proceeding before a civil or criminal court.

"40. Section 26 of the 2005 Act has to be interpreted in a manner to effectuate the very purpose and object of the Act. Unless the determination of claim by an aggrieved person seeking any order as contemplated by the 2005 Act is expressly barred from consideration by a civil court, this Court shall be loath to read in bar in consideration of any such claim in any legal proceeding before the civil court....

24] Thus, taking into consideration aforesaid law on

the subject, I am of the opinion that the learned trial Court

has not committed any mistake on the point of allowing

application for amendment, which is consequential in

22.26WP+

nature and is allowed only to lead further evidence in

pursuance to the order dated 09.10.2024 whereby

application under Section 19 of the D.V. Act filed by the

petitioner - wife came to be disposed of with liberty to the

parties to lead evidence to that effect. It is almost a settled

law that before leading any evidence, there has to be

pleadings to that effect in the proceedings. The Hon'ble

Supreme Court in the case of Kunareddy @ Nookala Shanka

Balaji [supra] has laid down that if power to amend

complaint / application etc. is not read into the provisions

of the Domestic Violence Act, the same would defeat very

purpose for which Act attempts to sub-serve itself, and has

allowed amendment in the application.

25] The Bombay High Court in the case of Abhijit

Bhikaseth Auti [supra] was pleased to hold that an appeal

under section 29 will not be maintainable against the purely

procedural orders such as orders on application for

amendment of pleadings, orders refusing or granting

adjournments, order issuing witness summons or orders

22.26WP+

passed for executing the orders passed under the said Act

etc.

26] Thus, taking into consideration every aspect of

the matter, I am inclined to allow the present writ petitions.

Hence, the following order :

ORDER

i] Both the Writ Petitions are allowed.

ii] The impugned order dated 03.12.2025 passed by the Ad-hoc DJ-1 & ASJ, Jalgaon in Criminal Appeal No.53/2025 is hereby quashed and set aside. The order dated 12.06.2025 passed by the learned Judicial Magistrate First Class, Pachora below Exh.28A is hereby confirmed.

iii] The impugned order dated 03.12.2025 passed by the Ad-hoc DJ-1 & ASJ, Jalgaon in Criminal Appeal No.54/2025 is hereby quashed and set aside. The order dated 12.06.2025 passed by the learned Judicial Magistrate First Class, Pachora below Exh.30A is hereby confirmed.

iv] The petitioner-wife was allowed to carry out the amendment within 14 days. The necessary amendment be

22.26WP+

carried out by the petitioner expeditiously, if not carried out already.

v] The trial Court is requested to decide the application expeditiously.

vi] The Writ Petitions are allowed and disposed of in aforesaid terms with no order as to costs.

[MEHROZ K. PATHAN] JUDGE DDC

 
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