Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Laxmi Residency Private Limited ... vs Rajesh Jain And Others
2022 Latest Caselaw 3504 Cal

Citation : 2022 Latest Caselaw 3504 Cal
Judgement Date : 24 June, 2022

Calcutta High Court (Appellete Side)
Laxmi Residency Private Limited ... vs Rajesh Jain And Others on 24 June, 2022
                 IN THE HIGH COURT AT CALCUTTA
                     CIVIL APPELLATE JURISDICTION
                            APPELLATE SIDE

The Hon'ble Justice Arijit Banerjee
     And
The Hon'ble Justice Kausik Chanda


                          M.A.T. No. 1300 of 2021
                                     With
                          I.A. No. C.A.N. 2 of 2021

         LAXMI RESIDENCY PRIVATE LIMITED AND ANOTHER
                                 -VERSUS-
                        RAJESH JAIN AND OTHERS

                                    AND


                          M.A.T. No. 1226 of 2021

         LAXMI RESIDENCY PRIVATE LIMITED AND ANOTHER
                                 -VERSUS-
                        RAJESH JAIN AND OTHERS


For the appellants            : Mr. Ankit Agarwala, Adv.,
                               Mr. Saket Sharma, Adv.,
                               Mr. Ravi Ranjan Kumar, Adv.

For the State                : Ms. Sudipa Ray, Adv.,
                               Mr. Srinath Singha Roy, Adv.
                                       2




For the respondent nos.1 and 2. : Mr. Animesh Paul, Adv.

For the H.M.C.                  : Mr. Sandipan Banerjee, Adv.,
                                 Mr. Ankit Sureka, Adv.

Hearing concluded on            : 16.02.2022

Judgment on                     : 24.06.2022



Kausik Chanda, J.:-

      The age-old controversy with regard to the power of a Municipal

Corporation to regularise an unauthorised construction has again surfaced in

these two appeals. This time the issue crops up from an order of demolition

passed by the learned Single Judge in respect of a construction which was

allowed to be retained by the Howrah Municipal Corporation upon payment of

retention fees. Interestingly, the learned Single Judge has passed the said

demolition order suo motu in absence of any prayer made by the parties to

these litigations.

2.    The appellants in the year 2006 obtained a sanctioned plan for

construction of a ground plus four-storeyed building at the premises no. 7,

Hardutt Rai Chamaria Road, Howrah-711101 from the Howrah Municipal

Corporation.


3.    It appears that the appellants, thereafter, constructed the fifth floor

without any sanctioned plan from the Howrah Municipal Corporation, which
                                        3




was regularised by the Howrah Municipal Corporation upon acceptance of

retention fees of Rs.32,30,293/- on June 17, 2015.


4.    The appellants, thereafter, in the year 2016 obtained another sanctioned

plan from the Howrah Municipal Corporation for the construction of two

additional floors (sixth floor and seventh floor) at the said premises upon

payment of Rs.14,99,165/-.


5.    The appellants, however, could not construct the said additional two

floors due to objections raised by some residents of the said building, who

purchased the flats from the appellants.


6.    The respondent nos.1, 2, and 3, who are some of the flat owners of the

said building, approached this Court by filing W.P.A. No. 651 of 2020 (Rajesh

Jain and Others v. The Howrah Municipal Corporation and Others) seeking, inter

alia, a direction upon the Howrah Municipal Corporation and the Howrah

Police authorities to take immediate steps to stop any further constructions at

the said premises and also to cancel the plan sanctioned in favour of the

appellants in 2016 for construction of said two additional floors (sixth and

seventh floor). It was also prayed that a direction should be passed upon the

Howrah Municipal Corporation and Howrah Police authorities to demolish the

unauthorised construction of the sixth floor by the appellants.


7.    On the other hand, the appellants also filed another writ petition being

W.P.A. No. 87 of 2020 (Laxmi Residency Private Limited and Another v. State of

West Bengal and Others) seeking a direction upon the relevant police
                                          4




authorities and the Howrah Municipal Corporation to allow them to make

construction on the basis of the sanctioned building plan granted by the

Howrah Municipal Corporation and also for rendering necessary police

protection to them for constructing the said additional two floors smoothly.


8.    The said two writ petitions were analogously heard before the learned

Single Judge. It was the observation of the learned Single Judge that the fifth

floor ought not to have been constructed without obtaining any permission

from the Corporation. Any construction made beyond the sanctioned plan

remains unauthorised and the same could not be regularised even upon the

payment of penalty as there was no provision in the Howrah Municipal

Corporation Act, 1980 for regularisation of additional floors constructed

without obtaining any sanctioned plan.


9.    The learned Single Judge has, further, observed that if the fifth floor

remains unauthorised, there is no scope for sanctioning the sixth and seventh

floors as the same also remains unauthorised.


10.   In view of the aforesaid findings, learned Single Judge by an order dated

April 16, 2021, directed the Howrah Municipal Corporation to initiate

appropriate proceedings for demolition of "any unauthorized construction made

beyond the sanction plan." Learned Single Judge also set aside the sanctioned

plan granted in respect of the sixth and seventh floors. The Howrah Municipal

Corporation was directed to initiate the proceedings at the earliest, positively

within a period of twelve weeks from the date of communication of the order.
                                         5




11.   The appellants, thereafter, sought review of the said order dated April 16,

2021, passed by the learned Single Judge by filing a review petition (R.V.W. 69

of 2021). Learned Single Judge by her order dated July 15, 2021, held that no

ground for review was made out before her and accordingly, dismissed the said

review application.


12.   The appellants assail the order dated April 16, 2021, by preferring the

appeal M.A.T. No.1300 of 2021 (Laxmi Residency Private Limited and Another v.

Rajesh Jain and Others). The appellants have also challenged the said order

dated July 15, 2021, in appeal M.A.T. No.1226 of 2021.


13.   These two appeals preferred against the orders dated April 16, 2021, and

July 15, 2021, thus pose the question as to whether or not the unauthorised

construction on the fifth floor could have been regularised by the Howrah

Municipal Corporation upon acceptance of retention fees.


14.   It may be seen that the languages deployed in Section 400 of the Kolkata

Municipal Corporation Act, 1980 and Section 177 of the Howrah Municipal

Corporation Act, 1980 in so far as they relate to the power of the Municipal

Commissioner to demolish an unauthorised construction are somewhat similar

and there are divergent judicial views of this Court on this issue.


15.   In the case reported at AIR 1972 (Cal) 459 (FB) (Purusottam Lalji v.

Ratan Lal Agarwalla) a Full Bench of this Court held that Section 414 of the

Calcutta Municipal Act, 1951, vests upon the Commissioner a discretion. The

discretion is, for the purpose of facilitating the scheme and the object of the
                                         6




Calcutta Municipal Act, 1951. That discretion must be used bona fide and not

on any extraneous ground. The section also enjoins that the Commissioner

should exercise discretion quasi judicially. If in an appropriate case where it is

found that there has been an infraction of the rule, which cannot be relaxed or

which has not been relaxed the parties show sufficient cause to the

Commissioner for example that the infraction is of minor nature or has not in

any way affected the sanitation or ventilation and the amenities of the building

in question and other adjoining premises, then the Commissioner has the

discretion not to order demolition.


16.   In the judgment reported at (2012) 5 CHN 146 (Sital Chandra Bodhak

v. Howrah Municipal Corporation) a Division Bench of this Court after

considering a number of judgments rejected the contention that Howrah

Municipal Corporation has the discretion to regularise an unauthorised

construction in terms of Section 177 of the Howrah Municipal Corporation

Act,1980.


17.   In the case reported at (2014) 3 HCC (Cal) 596 (Ghanashyam Das v.

Kolkata Municipal Corporation) a learned Single Judge of this Court held

that in the absence of statutory provision, the orders allowing retention or

regularisation, even on payment of money, be it called a fee or penalty or

charges, is a nullity. In the absence of legal sanction, even acceptance of

municipal taxes cannot validate such a building or a part of it, and it continues

to remain illegal. It was held that neither Kolkata Municipal Corporation Act

nor Howrah Municipal Corporation Act and the Rules framed thereunder
                                          7




permit post-facto sanction of an unauthorised construction, if orders are

passed for retention even on payment of fine or penalty or fees.


18.   A different view, however, was taken by another learned Single Judge of

this Court in a case reported at (2019) 2 CHN (Cal) 596 (Sandhya Pal v. The

Kolkata Municipal Corporation) wherein the learned Single Judge held that

the interpretation of Section 400 of the 1980 Act must be made similar to the

interpretation given by the Full Bench of this Court in Purusottam Lalji case

to Section 414 of the 1951 Act thereby meaning that the Municipal

Commissioner under the KMC Act, 1980 and authorities thereunder have the

discretion to, in lieu of demolition, order rectification and/or changes.


19.   We may also notice another judgment reported at (2017) 4 CHN 754

(Tanmoy Moshat v. The State of West Bengal) wherein a learned Single

Judge of this Court held that by no stretch of imagination one can hold that

the conjoint reading of the provisions contained under Section 177 and Section

220 of the Howrah Municipal Corporation Act, 1980, gives the Commissioner

an unfettered power to pass an order for regularisation or retention of the

illegal and unauthorised construction nor does it confer any power on the

corporation or its authority to impose any charges or fees for such retention

and/or regularisation of the illegal construction.


20.   In the case reported at (2006) 8 SCC 590 (Muni Suvrat-Swami Jain

S.M.P. Sangh v. Arun Nathuram Gaikwad) under the Bombay Municipal

Corporation Act, 1888, it was held that the power under Section 351 which
                                          8




deals with show-cause notice for demolition of unauthorised structures, the

Municipal Commissioner has the discretion to order or not to order demolition

of the alleged unauthorised structure.


21.   It has been held in the judgment reported at (2001) 4 SCC 215 (V.M.

Kurian v. State of Kerala) that minor deviations from the Rules which are

mandatory in nature, may be permissible in the case of one or two-storeyed

buildings, but no deviation can be permitted in case of high-rise buildings as

public safety and convenience would be jeopardized.


22.   The maze of conflicting judicial decisions as noted above has been sought

to be enlightened by the legislature by way of introduction of amendments in

the Kolkata Municipal Corporation Act, 1980 as well as in the Howrah

Municipal Corporation Act, 1980.


23.   Section 400 of the Kolkata Municipal Corporation Act, 1980 has been

amended by the Kolkata Municipal Corporation (Amendment) Act, 2014 with

effect from January 15, 2015 by insertion of the third and the fourth provisos.


24.   Said provisos to Section 400 of the Kolkata Municipal Corporation Act,

1980 read:


                        "400. Order of demolition and stoppage of buildings
                        and works in certain cases and appeal.

                               ...

1[Providedalso that the Municipal Commissioner may by order, on such terms and conditions and on payment of such fees as may be prescribed by regulation, regularize the minor unauthorized erection,

or execution of any minor work without sanction under this Act, or minor deviation from the sanctioned plan or execution of any minor erection or work in contravention of any sanctioned plan under this Act or the rules or the regulations made hereunder, as the case may be.

Explanation.--For the purpose of this section, "minor deviation" shall be such as may be determined by regulations.] 1[Providedalso that the Municipal Commissioner may, by order, delegate his powers and functions under the first proviso and the third proviso of this sub-section to the Special Officers, appointed by the Municipal Commissioner with the approval of the State Government on such terms and conditions as may be determined by the Corporation, and expenses for payment of such officers shall be borne on the Municipal Fund.]"

25. In terms of the said amendment the Kolkata Municipal Corporation

introduced a regulation dated June 20, 2015 namely Kolkata Municipal

Corporation (Regularization of building) Regulations, 2015, which defines

'Minor Deviation' and 'Minor Unauthorized erection or work' as follows:

"3. Definition:

...

(b) 'Minor Deviation' means deviation as will be determined by the Municipal Commissioner or any of its officer delegated by him, in consideration of the terms and conditions mentioned in clause 4 of these regulations.

(c) 'Minor Unauthorized erection or work' means

-

1) Execution of any minor work without sanction;

2) Minor erection or work in contravention of any sanctioned plan in consideration of the

terms and conditions mentioned in regulation 4 of these regulations.

(2) The words and expression used in these regulations but not define shall have the same meaning respectively assigned to them in the Act, Rules & Regulations made thereunder,"

26. The other relevant provisions of the said notification are as follows:

"4. Terms and condition for regularization:

Any unauthorized erection or work may be regularized by the Municipal Commissioner or any of its officer delegated by him, provided that the erection or work is determined by the Municipal Commissioner or any of its officer delegated by him as 'minor" as per regulation 3(1)(b) and 3(1)(c) of this regulation keeping regard to the following things:

a) Objections raised by any local inhabitants of the construction in question.

b) Road width and communication facilities.

c) Drainage system of the surrounding locality.

d) Other civic infrastructures.

e) Clearance from Fire and Emergency Services Department and Pollution Control Board, if required.

f) Reasons beyond the control of the person responsible,

g) Social interest,

h) Facilities of ingress and egress,

i) Infrastructural supports at site,

j) Structural safety,

k) Fire safety, if required,

l) Environmental aspects,

m) Local complaints,

n) National loss in case of demolition,

o) Availability of other statutory clearances as will be required etc. with due regards to the spirit of law, any court order, as well as provisions of Kolkata Municpal Corporation Act, 1980 as amended up to date.

Explanation:

'local inhabitants' means the next door neighbor, or inhabitant of same locality, mohalla or otherwise connected to site of the construction,

"Person Responsible" - means any person responsible for the unauthorized construction in question or any of his power of attorney holders or representatives.

5. Payment of fees for regularization:

Before calculation of fees, order issued by the officer delegated by the Municipal Commissioner, shall be placed before Mayor/Mayor-in-Council for necessary concurrence/approval. Thereafter, the Municpal Commissioner may by order charge fees as will be calculated on the basis of rates/fees provided and prescribed under the relevant heads in the Budget Schedule under Section 131 (3) of the Kolkata Municipal Corporation Act 1980,

6. Review of the order: If the Municipal Commissioner so thinks that the process of hearing was not followed properly, he may pass further orders after review/recall the earlier order."

27. Undoubtedly, the 2015 Regulation does not define 'Minor Deviation' or

'Minor Unauthorized erection or work' in a clear and unambiguous manner.

The Regulation does not provide for any objective criteria to determine whether

there has been a 'Minor Deviation' from the sanctioned plan or whether the

construction in question can be termed as 'Minor Unauthorized erection or

work'. In fact, some of the factors to be considered in terms of Clause 4 of the

said 2015 Regulation are too vague to relate to a 'minor deviation' or 'Minor

Unauthorized erection or work'. The said Regulation leaves enough space for

arbitrary and uncanalised exercise of power by the Kolkata Municipal

Commissioner or his delegate in dealing with the regularisation of a 'Minor

Deviation' or 'Minor Unauthorized erection or work'. Since in the present case

we are dealing with Howrah Municipal Corporation Act, 1980, we refrain from

making any further comments or observations on the said regulation of 2015.

28. As noted earlier, Section 177 of the Howrah Municipal Corporation Act,

1980 has also been amended by Howrah Municipal Corporation (Amendment)

Act, 2017, with effect from September 15, 2017, in the following manner:

"5. In sub-section (1) of section 177 of the principal Act,--

(1) after the second proviso, the following proviso shall be added:--

"Provided also that the Commissioner may by order, on such terms and conditions and on payment of such fees as may be prescribed by regulations, regularize the minor unauthorized erection, or execution of any minor work without sanction under this Act, or minor deviation from the

sanctioned plan or execution of any minor erection or work in contravention of any sanctioned plan under this Act or the rules or the regulations made thereunder, as the case may be:

Provided also that the Commissioner may, by order, delegate his powers and functions under the first and the second proviso of this sub-section to the Special Officers, appointed by the Commissioner with the approval of the State Government on such terms and conditions as may be determined by the Corporation, and the expenses for payment of such officers shall be borne on from the Municipal Fund.";

(2) the 'Explanation' shall be renumbered as 'Explanation-II' and before the 'Explanation' so renumbered, the following 'Explanation' shall be inserted:--

"Explanation I--For the purpose of this section 'minor unauthorised erection, minor work, or minor deviation' shall be such as may be determined by regulations.".

29. The aforesaid amendments have carved out an exception that the

authorities of Howrah Municipal Corporation are vested with the discretion to

regularise minor deviation or minor unauthorised construction upon

acceptance of fees and on imposing terms and conditions; a fortiori, the

Corporation has no discretion to regularise an unauthorised major

construction.

30. Learned advocate appearing for the Howrah Municipal Corporation

submitted before us that like Kolkata Municipal Corporation (Regularization of

building) Regulations, 2015, no regulation has been framed yet to define 'Minor

unauthorized erection, minor work, or minor deviation' in terms of the said

amended provision of Section 177 of the Howrah Municipal Corporation Act,

1980.

31. The ordinary rule of interpretation is that the words used by the

legislature shall be given the meaning as contained in the interpretation clause

and in the absence thereof they should be understood in the same way in

which they are understood in ordinary parlance maybe by having recourse to

dictionaries.

32. As per Concise Oxford English Dictionary (Eleventh Edition), the word

'minor' means "having little importance, seriousness, or significance." In

absence of any legal definition, the said meaning can be ascribed to

understand the words "the minor unauthorized erection, or execution of any

minor work without sanction, or minor deviation from the sanctioned plan or

execution of any minor erection or work in contravention of any sanctioned

plan".

33. In the present case the appellants have constructed the entire fifth floor

measuring about 8300 sq. ft. without any sanctioned plan. The relevant

Municipal Commissioner could not have regularised or granted post-facto

approval to such construction upon acceptance of penalty or fees on June 17,

2015, since the amendment became operative on and from September 15,

2017. Even if, for argument's sake it is presumed that the said amendment is

clarificatory in nature and therefore, it has a retrospective operation, by no

stretch of imagination, such a huge construction can be termed as a "minor

deviation or minor unauthorized construction," which could be regularised by

the Corporation taking recourse to the amended provision. Therefore, the

learned Single Judge was right in holding that the construction made on the

fifth floor could not be regularised.

34. The Supreme Court in the judgment reported at (2009) 15 SCC 705

(Shanti Sports Club v. Union of India) sounded a word of caution in the

following sentences:

"Unfortunately, despite repeated judgments by this Court and the High Courts, the builders and other affluent people engaged in the construction activities, who have, over the years shown scant respect for regulatory mechanism envisaged in the municipal and other similar laws, as also the master plans, zonal development plans, sanctioned plans, etc., have received encouragement and support from the State apparatus. As and when the Courts have passed orders or the officers of local and other bodies have taken action for ensuring rigorous compliance with laws relating to planned development of the cities and urban areas and issued directions for demolition of the illegal/unauthorised constructions, those in power have come forward to protect the wrongdoers either by issuing administrative orders or enacting laws for regularisation of illegal and unauthorised constructions in the name of compassion and hardship. Such actions have done irreparable harm to the concept of planned development of the cities and urban areas. It is high time that the executive and political apparatus of the State take serious view of the menace of illegal and unauthorised constructions and stop their support to the lobbies of affluent class of builders and others, else even the rural areas of the country will soon witness similar chaotic conditions."

35. In the case reported at (2010) 2 SCC 27 (Priyanka Estates

International Private Limited v. State of Assam) it was held that if the

construction is in absolute violation of a sanctioned plan or approved plan, the

necessary consequence is demolition and the Courts should not approve such

illegality. It has, further, been held as follows:

"57. The jurisdiction and power of courts to indemnify a citizen for injuries suffered due to such unauthorised or illegal construction having been erected by builder/coloniser is required to be compensated by them. An ordinary citizen or a common man is hardly equipped to match the might and power of the builders.

58. In the case in hand, it is noted that a number of occupiers were put in possession of the respective flats by the builder/developer constructed unauthorisedly in violation of the laws. Thus, looking to the matter from all angles it cannot be disputed that ultimately the flat owners are going to be the greater sufferers rather than the builder who has already pocketed the price of the flat.

59. It is a sound policy to punish the wrongdoer and it is in that spirit that the courts have moulded the reliefs of granting compensation to the victims in exercise of the powers conferred on it. In doing so, the courts are required to take into account not only the interest of the petitioners and the respondents but also the interest of public as a whole with a view that public bodies or officials or builders do not act unlawfully and do perform their duties properly.

60. In the case in hand, admittedly, at no point of time was Appellant 1, Priyanka Estates International (P) Ltd. able to show to its prospective purchasers the occupancy certificate or completion certificate issued by the authorities concerned. The same could not even be shown to us and without it, Appellant 1 could not have embarked into sale of flats as it was mandatorily required.

61. The instant case is not a case of breach of contract. It is a clear case of breach of the obligation undertaken to erect the building in accordance with building regulations and failure to truthfully inform the warranty of title and other allied circumstances.

62. Even though at the first instance, we thought of invoking this Court's jurisdiction conferred under Article 142 of the Constitution of India so as to do complete justice between the parties and to direct awarding of reasonable/suitable compensation/ interest to the flat owners, whose flats are ultimately going to be demolished, but, with a heavy heart, we have restrained ourselves from doing so, for variety of reasons and on account of various disputed questions that may be posed in the matter. However, we grant liberty to those, whose flats are ultimately going to be demolished, to exhaust the remedy that may be available to them in accordance with law.

63. We also feel it necessary and expedient to direct the respondent authorities that if ultimately, the flat owners, whose flats are going to be demolished shall be given at least three months' time to vacate the same. This would enable them to mitigate the losses that may be incurred by them. We accordingly direct so."

36. In the judgment reported at (2013) 5 SCC 336 (Dipak Kumar

Mukherjee v. Kolkata Municipal Corporation) the Supreme Court directed

the illegal construction which was raised in violation of the stop-work order by

the Kolkata Municipality to be pulled down and directed the concerned

promoter to pay the price of the flats to the purchasers with interest @ 18 %

per annum.

37. In the facts of the present case, we do not feel that an order of demolition

would sub-serve the ends of justice. Unlike the facts involved in the Priyanka

Estates International Private Limited and Dipak Kumar Mukherjee cases,

the whole dispute, in this case, before the learned Single Judge did not relate

to the construction on the fifth floor. It was no one's case before the learned

Single Judge that the construction on the fifth floor should be demolished. The

demolition order was passed by the learned Single Judge suo motu. The

dispute was related to the sanctioned plan and the construction work sought to

be carried out by the appellants on the sixth and seventh floors.

38. All the flat owners of the fifth-floor flats are not parties to the proceedings

before us. If the demolition order passed by the learned Single Judge is

implemented, they will be seriously prejudiced without any notice. If we pass

an order of demolition with regard to the fifth-floor construction and direct the

appellants to compensate the said flat owners, practically speaking, it would be

extremely difficult for them to realise the compensation amount after

experiencing the demolition proceeding of their residential house. They may be

reluctant to again take recourse to the protracted litigations to realise the

compensation from the appellants who have already pocketed the sale

proceeds. At the same time, we need to ensure that the appellants, who acted

with impunity in violating the relevant building Rules are not allowed to go

scot-free.

39. In the facts and circumstances, we disposed of the appeal being M.A.T.

No.1300 of 2021 along with I.A. No. C.A.N. 2 of 2021, and M.A.T. No.1226 of

2021 with the following directions.

a. The order under appeal is set aside.

b. The sanctioned plan with regard to the sixth and seventh floors of

the premises in question is quashed. The construction raised, if

any, on the sixth floor should be demolished within a period of one

month from date.

c. The appellants shall pay punitive cost of Rs.25,00,000/- (twenty-

five lakh) within a period of one month from date which is to be

deposited before the State Legal Services Authority, West Bengal

who will utilise the said amount for Mediation purposes.

d. The West Bengal Real Estate Regulatory Authority (RERA) shall not

register any real estate project of the appellants for a period of two

years from the date of this order. The appellants will also within

two weeks from the date of this order furnish an undertaking

before the West Bengal Real Estate Regulatory Authority (RERA)

that they will not undertake any project either in their own names

or in any other name within two years from the date of this order.

The West Bengal Real Estate Regulatory Authority (RERA) will be

at liberty to take appropriate steps against the appellants in

accordance with law in the event of any breach of such

undertaking.

e. This order shall be communicated to the State Legal Services

Authority, West Bengal and the West Bengal Real Estate

Regulatory Authority by the Registrar General of this Court or the

Registrar who is presently discharging the functions of the

Registrar General. If the cost is not paid within the time period

mentioned in this order, the State Legal Services Authority, West

Bengal, will be at liberty to bring it to the notice of this Court.

40. Urgent certified website copies of this judgment, if applied for, be

supplied to the parties subject to compliance with all the requisite formalities.

I agree.

(Arijit Banerjee, J.) (Kausik Chanda, J.)

Later

After the judgment is delivered, learned advocate appearing for the

appellants prays for stay of operation of the judgment and order. The prayer is

considered and rejected.

(KAUSIK CHANDA, J.) (ARIJIT BANERJEE, J.)

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter