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

Robert Gragery Dsouza vs The State Of Maharashtra And Anr
2026 Latest Caselaw 2491 Bom

Citation : 2026 Latest Caselaw 2491 Bom
Judgement Date : 11 March, 2026

[Cites 21, Cited by 0]

Bombay High Court

Robert Gragery Dsouza vs The State Of Maharashtra And Anr on 11 March, 2026

Author: N. J. Jamadar
Bench: N. J. Jamadar
2026:BHC-AS:12002
                                                                 WP 235-26.DOC

                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          CRIMINAL APPELLATE JURISDICTION

                              WRIT PETITION NO. 235 OF 2026


               Robert Gragery D'Souza,
               Age: 58 years, Occ.: Business,
               R/at. 2nd Floor, Gaurav Plaza,
               Lamiben Chheda Marg, Nallasopara (W),
               Tal. Vasai, Dist. Palghar - 401 203
               (Presently lodged in Thane Central
               Prison, Thane)                                       ...Petitioner

                     Versus

               1. The State of Maharashtra
                  (At the instance of Naigaon Police
                  Station/EOW, Mira-Bhayander,
                  Vasai Virar Police Commissionerate)

               2. Sunil Madhukar Shinde,
                  Age: 53 years, Occ: Business,
                  R/at. Opp. Shejar Chhaya Ashram,
                  H. No. 229, Sagpada, Devdal, Pokaman
                  Tal. Vasai, Dist. Palghar.                    ...Respondents
               _____________________ ___                        _________


               Mr. Saurabh Butala i/b Regina Correia, for the Petitioner.
               Mr. Hrishikesh Mundargi a/w Ms. P. Chadha, for the
                    Respondent No. 2.
               Mr. D J Haldankar, APP for the Respondent - State.

               _____________________________________


                              CORAM             :      N. J. JAMADAR, J.
                              RESERVED ON       :      12th FEBRUARY 2026
                              PRONOUNCED ON :          11th MARCH 2026




               SAINATH, PA                      1/24
                                                  WP 235-26.DOC

JUDGMENT:

1. Rule. Rule made returnable forthwith, and, with the

consent of learned Counsel for the parties, heard finally.

2. By this petition under Article 226 of the Constitution

of India and Section 528 of the Bhartiya Nagarik Suraksha

Sanhita, 2023 ("BNSS, 2023) (Section 482 of the Code of

Criminal Procedure, 1973), the petitioner assails the

legality and correctness of an order dated 09 th December,

2025 passed by the learned Magistrate, Vasai whereby an

application preferred by the petitioner to enlarge him on

default bail under the provisions of Section 167(2) of the

Code of Criminal Procedure, 1973 ('the Code, 1973'), came

to be rejected.

3. Shorn of superfluities, the background facts can be

stated as under:-

3.1 Shejar Chhaya Trust, Devdal (the trust) is a public

charitable trust. The Trust was formed in the year, 1984

with the object of providing shelter and education to

orphan children. On 28th December, 2019, the petitioner

became the Secretary of the Trust.

WP 235-26.DOC

3.2 Father Francis Peter Gonsalves, the Chief Trustee of

the Trust had entrusted the responsibility of obtaining the

sanction of the Charity Commissioner for the sale of trust

property i.e. 21 Guntha land out of 40 Guntha land,

situated at Survey No. 63, Hissa No. A/1.

3.3 The prosecution alleges on 14th December, 2020, the

petitioner filed an application before the Charity

Commissioner to sale the entire Survey No. 63, A/1

admeasuring 40 Guntha and another Survey No. 16

admeasuring 76.60 Guntha. False statements were made

in the said application. On the basis of such false

statements and false documents on 24th September, 2023,

the petitioner obtained the sanction of the Charity

Commissioner for the sale of 116.60 Guntha land of the

Trust in favour of the R. K. Developers for a consideration

of Rs. 6,21,00,000/- (Rupees Six Crores Twenty One

Lakhs). Out of the said amount, on 22nd July 2021, the

petitioner obtained an advance consideration of Rs.

1,20,00,000/- (Rupees One Crore Two Lakhs) and instead

of depositing the said amount in the account of the Trust

maintained with the Federal Bank, Vasai Road Branch, the

WP 235-26.DOC

petitioner opened a new account with Basin Catholic Co-

operative Bank by forging the signatures of the chief

trustees and other trustees and got credited the said

amount in the said account. Subsequently, the petitioner

transferred the said amount to the account of petitioner's

D'Souza Education and Charitable Trust and thereby

committed offences of cheating and forgery.

3.4 F.I.R was registered on 27th December, 2024, initially

for the offences punishable under Sections 471, 468, 465

and 420 of the Penal Code. Subsequently, the offence

punishable under Sections 409 came to be added.

3.5 The petitioner was detained on 06 th October, 2024 by

the Immigration Officers at IGI Airport, New Delhi. The

petitioner was produced before the learned Magistrate,

Patiala House Court, New Delhi on 07th October, 2025 and

transit remand was obtained. The petitioner was produced

before the learned Magistrate at Vasai on 10 th October,

2025, and was remanded to Police custody.

3.6 On 09th December, 2025, the petitioner preferred an

application before the learned Magistrate seeking his

release under the provisions of Section 167(2) of the Code.

WP 235-26.DOC

It was inter alia asserted that, the petitioner has been

arraigned for the offences punishable under Section which

entail punishment not exceeding seven years. As the 60

days period expired on 07th December, 2025 and the

Investigating Agency has not filed the charge-sheet, the

petitioner has an indefeasible right to be enlarged on

statutory bail.

3.7 By the impugned order, the learned Magistrate was

persuaded to reject the application observing inter alia

that, the petitioner has been arraigned for offences

punishable under Sections 420, 409, 465, 468 and 471 of

the Penal Code. The offence punishable under Section 409

entails punishment of imprisonment for life or

imprisonment for a term which may extend to ten years.

Thus, the case would be governed by sub-clause (ii) of

clause (a) of the proviso to Section 167(2) of the Code.

3.8 Being aggrieved the petitioner has invoked the writ

jurisdiction.

4. I have heard Mr. Saurabh Butala, the learned

Counsel for the petitioner, Mr. D J Haldankar, the learned

APP for the Respondent - State (R-1) and Mr. Hrishikesh

WP 235-26.DOC

Mundargi, the learned Counsel for the Respondent No. 2 -

first informant.

5. With the assistance of learned Counsel for the

parties, I have perused the material on record.

6. Mr. Butala, the learned Counsel for the petitioner

would urge that, the learned Magistrate has rejected the

application for statutory bail in a mechanical manner. It

was submitted that, initially the F.I.R was lodged for

offences punishable under Sections 420, 465, 468 and 471

of the Penal Code, only. Section 409 of the Penal Code,

came to be subsequently added vide report dated 13 th May,

2025. Though initially, the petitioner has assailed the

addition of the said offence, yet, in view of the fact that on

the date the petitioner came to be apprehended, the

offence punishable under Section 409 of the Penal Code

was already added, the petitioner restricts the challenge to

the non-application of mind by the learned Magistrate and,

even otherwise, the non-applicability of the provisions

contained in Section 409 of the Penal Code.

7. Elaborating the submission Mr. Butala would urge, it

was incumbent upon the learned Magistrate to examine

WP 235-26.DOC

whether the provisions contained in Section 409 of the

Penal Code were at all attracted. Mere reference to the

provisions of the particular section by the Investigating

Officer in the F.I.R and the remand report cannot be

determinative of the offences for which an accused has

been detained. To this end, Mr. Butala placed reliance on a

judgment of this Court in the case of Alnesh Akil Somji Vs.

State of Maharashtra1, wherein it was enunciated that,

though the investigation is within the province and domain

of the Investigating Agency, yet, it does not imply that, in

almost all cases, the court would be bound by the

invocation of a particular section against the accused by

the prosecuting agency. The label of the section or the

provision invoked would not be decisive.

8. Mr. Butala further submitted that, the learned

Magistrate simply proceeded on the premise that, an

offence punishable under Section 409 was added against

the petitioner. Whether the petitioner satisfied the

description of one of the seven eight specified categories of

persons against whom only the offence punishable under

Section 409 of the Penal Code could be invoked was not at

1 2022 SCC OnLine Bom 11566

WP 235-26.DOC

all examined. In the absence of the material to

demonstrate that, the alleged breach of trust was

committed, in any of those seven specified capacities, the

learned Magistrate could not have rejected the application

by mechanically observing that since an offence

punishable under Section 409 of the Penal Code was

invoked, the authorized period of detention would be 90

days.

9. Mr. Butala, laid emphasis on the fact that if the

entire tenor of the prosecution is considered, at best, it can

be alleged that, the petitioner was a trustee of the Trust. In

the capacity of the Secretary of the Trust the petitioner was

entrusted with the responsibility of obtaining the sanction

of the Charity Commissioner for sale of certain portions of

the property of the Trust. However, even if the prosecution

case is taken at par, the indictment against the petitioner

does not fall within the ambit of any of the seven

categories of the persons who only can be prosecuted for

having committed an offence punishable under Section

409 of the Penal Code. Amplifying the submission Mr.

Butala would urge, a trustee can, in law, never be said to

WP 235-26.DOC

be an agent of the trust. The property of the trust,

according to Mr. Butala, vests in the trustees. Therefore,

the invocation of the provisions contained in Section 409 of

the Penal Code was clearly unsustainable.

10. To buttress this submission, Mr. Butala placed a very

strong reliance on a three-Judge Bench judgment of the

Supreme Court in the case of W. O. Holdsworth & Ors. Vs.

State of Uttar Pradesh2, and another judgment of the

Supreme Court in the case of Robert John D'Souza & Ors.

Vs. Stephen V. Gomes & Anr3.

11. Per contra, Mr. Haldankar, the learned APP for the

Respondent - State supported the impugned order. It was

submitted that, after having been entrusted with the

property of the Trust, the petitioner has committed

criminal breach of the trust. Not only the petitioner sold a

larger area of the Trust property but even wrongfully

converted a portion of the sale proceeds for his use. In this

view of the matter, it cannot be said that the offence

punishable under Section 409 of the Penal Code has not

been made out.

2 1957 SCC OnLine SC 94 3 (2015) 9 SCC 96

WP 235-26.DOC

12. Mr. Mundargi, the learned Counsel for the

Respondent No. 2 supplemented the submissions of Mr.

Haldankar. Taking the Court through the allegations in the

F.I.R and the material on record Mr. Mundargi would

submit that, an open and shut case of breach of trust

which falls within the tentacles of the offence punishable

under Section 409 of the Penal Code has been made out.

According to Mr. Mundargi reliance on the decision in the

case of W. O. Holdsworth (supra) , which arose out of a

taxing statute is of no assistance to the petitioner. In the

case at hand, the petitioner was, indisputably, a trustee of

the trust. Mr. Mundargi submitted that, even the persons

who hold the position akin to the trustees have been held

liable for punishment under Section 409 of the Penal Code,

if they commit breach of trust. Mr. Mundargi banked upon

a three-Judge Bench judgment of the Supreme Court in

the case of R. K. Dalmia Vs. Delhi Administration4.

13. At the outset, it is necessary to note, the nature of

the right to statutory bail under Section 167(2) of the Code,

1973. The right to be enlarged on bail under Section 167(2)

4 1962 SCC OnLine SC 83

WP 235-26.DOC

of the Code, flows from the constitutional guarantee of

protection of life and personal liberty against unlawful and

arbitrary detention. Section 167(2) enshrines a fair

procedure and is a subset of overarching fundamental

right guaranteed under Article 21. It becomes an

indefeasible right once the default in filing the charge-sheet

within the stipulated period is demonstrated. It cannot be

defeated by resorting to the technicalities and subterfuge.

14. The duty of the Magistrate in examining albeit prima

facie whether a particular offence arrayed against the

accused is made out cannot be debated. A Magistrate is

not expected to mechanically proceed to order the

detention of an accused on the basis of the offences

invoked by the prosecution. It is the bounden duty of the

Magistrate to carefully examine whether an offence

punishable under a particular section is prima facie made

out to determine the entitlement to bail; regular or

statutory. The sections invoked by the Investigating Agency

in the F.I.R or remand report cannot be the be all and end

all of the matter. If the Magistrate does not bestow

deserving consideration on the aspect of the applicability

of a particular section of the Penal Code, on which the

WP 235-26.DOC

entitlement to bail often hinges, the personal liberty of the

accused would be a casualty. As the right to be released on

statutory bail, being a part of the fair procedure, is a facet

of the protection of right to life and personal liberty, Mr.

Butala is thus wholly justified in canvassing a submission

that, the authorized period of detention under the proviso

to Section 167(2) cannot be determined merely on the basis

of the sections invoked by the Investigating Agency.

15. In the case at hand, evidently apart from the offence

under Section 409 of the Penal Code, rest of the offences

do not entail punishment which exceeds 10 years. The

controversy thus boils down to the question, whether, in

the facts of the case, the offence punishable under Section

409 of the Penal Code, can be said to have been prima

facie made out.

16. The offence of criminal breach of the trust is defined

in Section 405 of the Penal Code. From the text of Section

405 of the Penal Code, to constitute the offence of criminal

breach of trust, the following ingredients ought to be

satisfied:

i) A person is entrusted with property or with any

WP 235-26.DOC

dominion over property;

ii) That person dishonestly misappropriates or

converts that property to his own use; or

iii) That person dishonestly uses or disposes of

that property or willfully suffers any other person so

to do, in violation of any directiion of law or a legal

contract.

17. The entrustment of the property and dishonest

misappropriation, conversion or use thereof, in the manner

proscribed under Section 405 of the Penal Code, are the

principal components of the offence of criminal breach of

trust. Section 409 of the Penal Code is an aggrevated form

of the offence of criminal breach of trust. It punishes

criminal breach of trust by a public servant or the

specified person in respect of the property entrusted to the

former. To fall within the dragnet of the offence punishable

under Section 409 of the Penal Code, the following

elements need to be satisfied:-

a) The accused must be a public servant, or a

banker, merchant, factor, broker, attorney or agent;

b) He must have been entrusted with the property

or any dominion over property, in such capacity;

WP 235-26.DOC

c) He must have committed breach of trust in

respect of such property.

18. In the case of N. Raghavender Vs. State of Andhra

Pradesh, CBI5, a three-Judge Bench of the Supreme Court

enunciated that, unless it is proved that, the accused, a

public servant or a banker, etc. was, "entrusted" with the

property which he is duty-bound to account for and that

such a person has committed criminal breach of trust,

Section 409 IPC may not be attracted. "Entrustment of

property" is a wide and generic expression. While the

initial onus lies on the prosecution to show that the

property in question was "entrusted" to the accused, it is

not necessary to prove further, the actual mode of

entrustment of the property or misappropriation thereof.

Where the "entrustment" is admitted by the accused or has

been established by the prosecution, the burden then

shifts on the accused to prove that the obligation vis-a-vis

the entrusted property was carried out in a legally and

contractually acceptable manner.

5 (2021) 18 SCC 70

WP 235-26.DOC

19. In the case of The Superintendent & Rememberancer

of Legal Affairs, West Bengal Vs. S K Roy6, another three-

Judge Bench of the Supreme Court enunciated that, the

"entrustment" within the meaning of Section 409 of the

Penal Code may arise "in any manner whatsoever". The

observations in Paragraph No. 12 of the said judgment

read as under:

"12. To constitute an offence under Section 409, I.P.C., it is not required that misappropriation must necessarily take place after the creation of a legally correct entrustment or dominion over property. The entrustment may arise in "in any manner whatsoever". That manner may or may not involve fraudulent conduct of the accused. Section 409, I. P. C., covers dishonest misappropriation in both types of cases ; that is to say, those where the receipt of property is itself fraudulent or improper and those where the public servant misappropriates what may have been quite properly and innocently received. All that is required is what may be described as "entrustment" or acquisition of dominion over property in the capacity of a public servant who, as a result of it, becomes charged with a duty to act in a particular way, or, atleast honestly."

(emphasis supplied)

6 (1974) 4 SCC 230

WP 235-26.DOC

20. In the aforesaid judgment it was further clarified

that, the obligation to act in a certain manner with regard

to or to deal honestly with the property, over which a

public servant obtains dominion or control by the use of

his official capacity, may arise either expressly or impliedly.

21. In the case at hand, there is prima facie material to

show that, the petitioner was a trustee and secretary of the

trust. At this juncture, the allegations with regard to the

manner in which the petitioner dealt with the trust

property or the sale proceeds thereof would be required to

be taken at their face value.

22. The core controversy revolves around the question

whether the entrustment of the Trust property and the sale

proceeds with the petitioner was in the capacity of one of

the seven persons who fall within the ambit of Section 409

of the Penal Code.

23. Under Section 2(18) of the Maharashtra Public Trusts

Act, 1950, a trustee means a person in whom either alone

or in association with persons the trust property is

vested, and includes a Manager. The trustee is said to be a

legal owner of the trust property, but he has no beneficial

WP 235-26.DOC

interest in it. The trustee holds the property for the benefit

of the persons for whom the trust is created. Thus, the

trustee cannot be said to be the owner of the property in

the real sense of the term. The legal ownership of the

property vests in the trustee for the purpose of the trust or

for the benefit of the persons for whom the trustee is

settled.

24. In the case of W. O. Holdsworth & Ors. (supra), the

nature of the interest of the trustee in the trust property

arose in the context of the provisions contained in U.P.

Agricultural Income Tax Act, 1948. In that context, the

Supreme Court after adverting to the provisions contained

in Section 3 of the Indian Trusts Act, 1882, exposited the

nature of the vesting of the property in the trustees, in the

following words :

"21.Whatever be the position in English Law, the Indian Trusts Act, 1882 (2 of 1882) is clear and categoric on this point. Section 3 of that Act defines a Trust as an obligation annexed to the ownership of property, and arising out of a confidence reposed in and accepted by the owner, or declared and accepted by him, for the benefit of another, or of another and the owner : the person who accepts the confidence is called the

WP 235-26.DOC

'trustee' : the person for whose benefit the confidence is accepted is called the "beneficiary" : "the beneficial interest" or "interest of the beneficiary is his right against the trustee as owner of the trust property; the subject matter of the trust is called "trust property" or "trust money".

22. These definitions emphasize that the trustee is the owner of the trust property and the beneficiary only has a right against the trustee as owner of the trust property. The trustee is thus the legal owner of the trust property and the property vests in him as such. He no doubt holds the trust property for the benefit of the beneficiaries but he does not hold it on their behalf. The expressions "for the benefit of" and "on behalf of" are not synonymous with each other. They convey different meanings. The former connotes a benefit which is enjoyed by another thus bringing in a relationship as between a trustee and a beneficiary or cestui que trust, the latter connotes an agency which brings about a relationship as between principal and agent between the parties, one of whom is acting on behalf of another......."

25. In the case of R. K. Dalmia Vs. Delhi Administration

(supra), the Supreme Court was confronted with a

question as to whether Dalmia, Appellant therein, being

WP 235-26.DOC

the Chairman and Principal Officer of the company, was an

agent within the meaning of Section 409 of the Indian

Penal Code. It was urged before the Supreme Court that

Dalmia was not an agent within the meaning of Section

409 of IPC and only that person could be such agent who

professionally carries on the business of the agency. The

Supreme Court did not accede to the submission that the

word 'agent' in Section 409 refers to a professional agent

i.e. a person who earns on the profession of agency and

that since Dalmia did not carry on such profession, he

could not be covered by the expression "agent" in the said

section.

26. The Supreme Court after adverting to the previous

pronouncements and the commentary in Palmer's

Company Law that the directors are not only agents but

they are in some sense and to some extent trustees or in

the position of trustees, repelled the contention that the

term "agent" in Section 409 of IPC is restricted only to

those person who carry on the profession of agent. The

Supreme Court expounded the import of the term "agent"

under Section 409 IPC, as under :

"What section 409, Indian Penal Code requires is that the person alleged to have committed

WP 235-26.DOC

criminal breach of trust with respect to any property be entrusted with that property or with dominion over that property in the way of his business as an agent. The expression in the way of his business' means that the property is entrusted to him in the ordinary course of his duty or habitual occupation or profession or trade'. He should get the entrustment or dominion in his capacity as agent. In other words, the requirements of this section would be satisfied if the person be an agent of another and that other person entrusts him with property or with any dominion over that property in the course of his duties as an agent. A person may be an agent of another for some purpose and if he is entrusted with property not in connection with that purpose but for another purpose, that entrustment will not be entrustment for the purposes of Section 409, Indian Penal Code, if any breach of trust is committed by that person."

27. In the case of CBI V/s. Duncans Agro Industries

Ltd.7, the Supreme Court postulated that the expression

"entrusted with property" appearing in Section 409 is not

necessarily a term of law. It has wide and different

implications in different context. The said expression

connotes that the property in respect of which criminal

breach of trust can be committed must necessarily be the

property of some person other than the accused or that the

beneficial interest in, or ownership thereof, must be in the

7 (1996) 5 SCC 591

WP 235-26.DOC

other person, and the accused must hold such property in

trust of such other person or for his benefit. The

observations of the Supreme Court in para 27 read as

under :

"27. In the instant case, a serious dispute has been raised by the learned counsel appearing for the respective party as to whether on the face of the allegations, an offence of criminal breach of trust is constituted or not. In our view, the expression 'entrusted with property' or 'with any dominion over property' has been used in wide sense in Section 405 I.P.C. Such expression includes all case in which goods are entrusted, that is, voluntarily handed over for a specific purpose and dishonestly disposed of in violation of law or in violation of contract. The expression 'entrusted appearing in Section 405 I.P.C. is not necessarily a term of law. It has wide and different implication in different context. It is, however, necessary that the ownership or beneficial interest in the ownership of the property entrusted in respect of which offence is alleged to have been committed must be in some person other than the accused and the latter must hold it on account of some person or in some way for his benefit. The expression 'Trust' in Section 405 I.P.C. is a comprehensive expression and

WP 235-26.DOC

has been used to denote various kinds of relationship like the relationship of trustee and beneficiary, bailer and bailee, master and servant, pledger and pledgee. When some goods are hypothecated by a person to another person. the ownership of the goods still remains with the person who has hypothecated such goods. The property in respect of which criminal breach of trust can be committed must necessarily be the property of some person other than the accused or the beneficial interest in or ownership of it must be in other person and the offender must hold such property in trust for such other person or for his benefit. In a case of pledge, the pledged article belongs to some other person or for his benefit. In a case of Pledge, the pledged article belongs to some other person but the same is kept in trust by the pledgee."

28. Applying the aforesaid principles to the case at hand,

I find it difficult to accede to the submission on behalf of

the Petitioner that the Petitioner cannot be said to be an

agent qua the trust or the beneficiaries of the trust

property. As noted above, it is not imperative that the

property should come in the hands of the accused in the

business of an agency. It would suffice, if the accused is

WP 235-26.DOC

entrusted with the property for execution of a particular

task.

29. In the case at hand, in the capacity of the trustee of

the trust, the Petitioner was entrusted with the task of

obtaining the sanction of the Charity Commissioner for the

sale of the trust property, execute the instrument and

receive the consideration. In breach of the duties of the

trustee and specific engagement, the Petitioner allegedly

sold a larger area of the property of the trust than resolved

to by the trust, and converted to his own use a part of the

consideration dishonestly. The payment of the

consideration to the Petitioner was by way of entrustment

in the capacity of the accused as an agent of the trust.

Thus, prima facie, the acts attributed to the accused fall

within the tentacles of the offence punishable under

Section 409 of the IPC.

30. It is true, the learned Magistrate did not examine the

applicability of the provisions contained in Section 409 of

IPC to the extent desired and proceeded to reject the

application by simply observing that, since offence

punishable under Section 409 of IPC was arrayed against

the accused, the case would fall under sub-clause (i) of

WP 235-26.DOC

clause (a) of the proviso to Section 167(2) of the Code.

However, having examined the matter in the light of the

legal provisions and the judicial precedents, this Court

prima facie finds that the provisions contained in section

409 are attracted to the facts of the case at hand, at least

at the stage of consideration of the prayer for statutory

bail. Thus, the Writ Petition deserves to be dismissed.

31. Hence, the following order:-

::ORDER::

i] The Writ Petition stands dismissed.

                         ii]     Rule discharged.
                         iii)    It is, however, clarified that the consideration in this

judgment is confined to determine the prayer for statutory bail and this Court may not be understood to have expressed any opinion on the merits of the matter and the learned Magistrate shall not be influenced by any of the observations in the further proceedings arising out of C.R.No.639 of 2024.

[N. J. JAMADAR, J.]

Signed by: S.S.Phadke SAINATH, PA 24/24 Designation: PS To Honourable Judge Date: 11/03/2026 21:20:29

 
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