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

Satish Chandrakar S/O Late Goverdhan ... vs State Of Chhattisgarh
2025 Latest Caselaw 1404 Chatt

Citation : 2025 Latest Caselaw 1404 Chatt
Judgement Date : 24 January, 2025

Chattisgarh High Court

Satish Chandrakar S/O Late Goverdhan ... vs State Of Chhattisgarh on 24 January, 2025

                                                       1




                                                                          2025:CGHC:4581
                                                                                           NAFR
                             HIGH COURT OF CHHATTISGARH AT BILASPUR
                                         MCRC No. 7387 of 2024
                                      Order reserved on 29/11/2024
                                     Order delivered on 24/01/2025

             Satish Chandrakar S/o Late Goverdhan Chandrakar R/o Flat No. 604 A-
             Block Wallfort Heights Bhantagaon District - Raigarh (C.G.)

                                                                                     ... Applicant

                                                   versus

             State Of Chhattisgarh Through Additional Superintendent Of Police
             Economic Offence Wing Anti Corruption Bureau District - Raipur (C.G.)

                                                                                   ... Respondent

(Cause title taken from Case Information System)

For Applicant : Mr. Rajeev Shrivastava, Senior Advocate along with Mr. Gagan Tiwari, Advocate

For Respondent/State : Dr. Saurabh Kumar Pande, Deputy A.G. and Mr. Mayur Khandelwal, Panel Lawyer

Hon'ble Shri Justice Ravindra Kumar Agrawal C.A.V. Order

1. This is the first bail application filed by the applicant under Section

483 of Bharatiya Nagarik Suraksha Sanhita, 2023 for grant of regular

bail to the applicant who has been arrested on 25.04.2024 for the

offence under Sections 420, 467, 468, 471, 201, 120-B of IPC, Digitally signed by VEDPRAKASH DEWANGAN Sections 7 and 7A of the Prevention of Corruption Act 1988 and

Sections 4, 7, 8 and 11 of the Chhattisgarh Gambling (Prohibition)

Act, 2022 and Section 4A of Public Gambling Act, registered at

Economic Offence Wing/Anti-Corruption Bureau, Raipur,

Chhattisgarh, in Crime No. 6 of 2024.

2. The prosecution case in brief is that, an FIR of Crime No. 112/2022

registered on 29.07.2022 at Police Station Mohan Nagar, Durg (C.G.)

under Section 4A of the Public Gambling (C.G. Amendment) Act,

1976, which was registered against five accused persons, namely,

Alok Singh Rajput, Rampravesh Sahu, Kharag @ Raja Singh,

Abhishek and Pintu, under Section 4A of the Public Gambling (C.G.

Amendment) Act, 1976 and Section 420, 120B of the IPC and also

for Section 66D of Information Technology Act, 2000. The

Enforcement Directorate had registered the Enforcement Case

Information Report (hereinafter referred as 'ECIR') No.

RPZ0/10/2022. On the secret information gathered by the officers of

the ED, the raid was conducted on the premises of the accused

persons in which it was found that a set with a laptop and they were

collecting money by creating online IDs and through the said IDs they

were placing bets for others through Mahadev Book, on Online

cricket matches, horse racing. greyhound racing, kabaddi etc. Upon

interrogation, the accused persons disclosed the names of two

persons namely Abhishek and Pintu who taught them to procedure of

creating the IDs and placing bets in various sports through the

Mahadev Book. Initially, treating the FIR No. 112/2022 of P.S. Mohan

Nagar, Durg and final report dated 29.07.2022 as scheduled/

predicate offence, the respondent ED registered the ECIR No.

RPZO/09/2022 which was renumbered as ECIR No. RPZ0/10/2022

vide corrigendum dated 07.11.2022 issued by the ED.

*******In the said ECIR, FIR No. 206/2023 dated 02.06.2023

registered at P.S. Cyber Crime Vishakhapatnam Commissionerate,

Andhra Pradesh, FIR No. 37/2023 registered at P.S. Bhilai Bhatti,

District Durg (C.G.), FIR No. 86/2023 dated 27.02.2023 registered at

P.S. Chhawani, District Durg (C.G.), FIR No. 336/2023 dated

10.08.2023 registered at P.S. Gudhiyari, District Raipur (C.G.), FIR

No. 685/2023 dated 11.08.2023 registered at P.S. Khamtarai, District

Raipur (C.G.), FIR No. 6/2024 dated 04.03.2024 registered at EOW,

Raipur (C.G.) and FIR No. 206/2020 dated 24.09.2020 registered at

P.S. Burtola, Kolkata, West Bengal, have been included in the said

ECIR.

*******On 20.10.2023, the ED filed its first prosecution complaint

against 14 accused persons, alleging that the online gambling app in

the name of Mahadev Online Book is established for illegal betting in

different live games like; poker, card games, chance games, betting

on cricket, badminton, tennis, football, etc. and also to provide facility

for playing several card games like; teen patti, dragon tiger, virtual

cricket games using cards, etc. It is also alleged that the Mahadev

Online Book advertised about these betting websites through closed

WhatsApp groups and Facebook pages.

*******During the investigation conducted by the ED, it comes in the

investigation that the promoters of the Mahadev Online Book, namely

Sourabh Chandrakar and Ravi Uppal, were running the said illegal

betting app through online mode and the tentacles of the online

betting app have been spread wide enough and the promoters

created a system of franchising the panels for illegal online betting

app within the Indian territory as well as at abroad. The betting app is

operated by various panel/branches, which are sold in a small

franchise by the promoters Sourabh Chandrakar and Ravi Uppal

through their associates. An elaborate system to receive incoming

money from the betting user and also to pay them back as winning

amount has been created in a well planned manner. They created a

system that the betting user cannot directly pay money on the

website and they need to contact on WhatsApp and deposit money

into bank accounts in India, which have been obtained by the panel

operators/promoters by way of deceiving and cheating the peoples.

All centres will tag him with a panel, which will share the bank

account details and create the user ID, allocate points/tokens etc.

The promoters keep nearly 70-75% of the profit of the panel

operations. A panel has an owner and workers who are usually four

in numbers. One person can own multiple panels and there was no

bar on number of panels being operated by one person. The head

office is at Dubai who creates ID and password for the panel owners.

The panel operator using the IDs can further create sub-IDs for

player/punters. The IDs are generally created on multiple websites as

depicted on the app of Mahadev online book. After receiving the

details of panel, the players/punters deposit the minimum amount of

Rs.100/- for online betting with no maximum amount. All the games

are rigged in a manner that overall, the panel owners will not lose

money. During the investigation, multiple panel operators were

raided, who were working under the Mahadev online book and it

came on record that the said betting syndicate was generating

proceeds of crime worth Rs. 450 crores per month through the panel

operations. It also came in the investigation that Sourabh Chandrakar

and Ravi Uppal in the entire investigation to be the kingpin of the

betting empire and indulge in money laundering with their associates.

In the investigation, it also come that the said panel operations was

running with active support and connivance of local police and

politicians and after receiving illegal gratification, they supported the

said illegal betting racket by closing their eyes. It also come that one

ASI Chandrabhushan Verma who acted as Liaisoner for the

Mahadev online book promoters with political executives of the

Chhattisgarh State, who negotiated between them. He was collecting

Hawala payments made available by the promoters of Mahadev book

and distributing the same to the bureaucrats/politicians for ensuring

smooth operations of the illegal betting websites. The funds have

moved in and out of India to Dubai through various channels.

Involvement of a number of persons were found during the

investigation including the persons who engaged in layering the

proceeds of crime.

*******The ED, during the investigation also caught hold the Hawala

kings namely Anil Kumar Dammani and Sunil Kumar Dammani. The

proceeds of crime generated by the main promoters are being

layered and invested in order to acquire assets abroad. Large

expenditure in cash is also being done in India for advertising the

betting websites to attract new users and franchises. During the

investigation, raids/searches were conducted at various places

through which the associates of promoters of Mahadev online book,

individuals associated with them, event organizers, panel operators

working on commission basis for Mahadev online book, family of the

promoters of Mahadev online book, Hawala operators. A huge

amount was seized and frozen during the searches.

*******During the investigation, it is also unveiled that ASI

Chandrabhushan Verma was having role of Chief Liaisoner for

Mahadev betting app in Chhattisgarh, Satish Chandrakar was

operating Mahadev panel and distributing funds at the behest of Ravi

Uppal, Anil Dammani and Sunil Dammani were knowingly distributing

funds for Mahadev betting app, Bheem Singh and Aseem Das were

involved in delivery of the Liaisoning money, Nitin Tibrewal was

engaged in layering the proceeds of crime through his foreign entities

and generation of illegal betting earning through sky exchange, Amit

Agrawal for layering the betting earning in land transaction and Nitish

Diwan for being involved in the betting operations and assisting the

main promoters of Mahadev online book in their money laundering

activities.

*******During the investigation the involvement of the present

applicant is also found that he had played an active role in laundering

of proceeds of crime generated out of illegal operations of Mahadev

online book. He was holding assets in his name which was acquired

by the benefits of Mahadev online book. He was fully aware of the

illegal operations of Mahadev online book and despite that he was

holding bank accounts and operating these bank accounts for routing

funds. During the investigation, the mobile phones of the present

applicant was seized from which various information was extracted.

*******On 01.03.2024, the Enforcement Directorate have shared the

information to the Deputy Inspector General of Police, Economic

Offence Wing and Anti-Corruption Bureau, Raipur, Chhattisgarh

under the provisions of Section 66(2) of the PMLA-2002 and

disclosed the information about the ECIR No. RPZO/10/2022 and

subsequent complaint filed by it. In the said information, it has been

disclosed that the Mahadev online book has been running for illegal

betting in different live games like poker, card games, etc. and the

promoters of the Mahadev online betting app is regulating the said

app from its head office at Dubai. The promoters have given

franchisee of the said online betting app to various panel operators to

manage the business on day-to-day basis. Along with the

information, the ED annexed the documents available to them with

respect to the involvement of the accused persons in the Mahadev

online betting app.

*******On the basis of letter dated 01.03.2024, the EOW/ACB

registered an FIR under the Crime No. 6/2024 on 04.03.2024 for the

offence under Sections 120-B, 34, 406, 420, 467, 468, 471 of IPC,

Sections 7 and 11 of Prevention of Corruption Act, 1988 (as

amended by amendment of the year 2018), in which the present

applicant has been named along with other accused persons. During

the investigation, it was found that the present applicant Satish

Chandrakar was actively associated with Chandrabhushan Verma

and Ravi Uppal, who is the Director of Mahadev Book. The present

applicant obtained 04 panels and got them operated through his

associates on commission. He was in regular touch with Ravi Uppal

and he invested the proceeds of crime/illegal money in property

either in his own name or in the name of his family members. It also

reveals during the investigation that he is also having direct

connection with Hawala operators. After considering sufficient

evidence against him, he has been arrested on 25.04.2024 and

charge sheet has been filed in the case.

3. Learned Senior Advocate appearing for the applicant would submit

that the investigating agency has acted most arbitrarily and it had

nothing, but ill-motivated and mala fide intention to implicate the

applicant in offence. He is having no connection or association in any

way either with the affairs of the business of Mahadev online book or

has received the proceeds of crime. He would further submit that the

prosecution has failed to establish the link of present applicant with

the alleged offence. He would further submit that though the

applicant was named in second supplementary prosecution

complaint filed by ED for the offence under Section 3 of PMLA-2002,

which was filed on 12.01.2024, but in the disclosure memo of

information issued under Section 66(2) of PMLA, the present

applicant has not been arrayed as the accused. Merely on the basis

of the fact that the present applicant is an accused in ED case, he

cannot be implicated in ACB case also. There is no recovery from the

applicant of any incriminating material, which is used by the applicant

in operation of Mahadev Book. The electronic evidences collected

against the applicant itself is suspicious in absence of any authentic

proof of its genuineness.

There is no ingredients of cheating in the material collected

during the investigation. No offence of either cheating, forgery of

valuable security, using as genuine a forge document, any criminal

conspiracy or even causing disappearance of any evidence. There is

no sufficient material against the applicant for commission of offence

under the Prevention of Corruption Act. The electronic evidence

collected by the prosecution is very weak type of evidence, on which

there is no possibility to sustain conviction of the applicant. There is

no sufficient evidence in the charge sheet against the applicant that

he actively involved in illegal earning through Mahadev Book.

*******He would further submit that in the charge sheet it is alleged

against the present applicant that he gained an unfair economic

advantage by various illegal means, which makes him liable to be

punished for the alleged offences, but there is no specific allegation

against the applicant relating to any illegal act.

*******He would rely upon the order dated 15.02.2024 passed in

MCRC No. 60 of 2024 (Arun Pati Tripathi v. Director of

Enforcement) and order dated 02.04.2024 passed in MCRC No.

576 of 2024 (Arvind Singh v. Director of Enforcement). There is

no person, who were cheated by the applicant. There is no evidence

that the applicant conspired with the other co-accused persons. The

applicant is in jail since 25.04.2024 and till date only charge sheet

has been filed and even the charges have not been framed and

therefore, there is every possibility of delay in trial. The long period of

incarceration and in view of the violation of his fundamental rights

guaranteed under Article 21 of the Constitution of India, the applicant

is entitled for release on bail.

*******In support of his submissions, he would rely upon the judgment

passed by Hon'ble Supreme Court in Satender Kumar Antil v. CBI

and another, (2022) 10 SCC 51, P. Chidambaram v. Directorate of

Enforcement, (2020) 13 SCC 791, Sanjay Chandra v. CBI, (2012) 1

SCC 40, Arvind Kejriwal v. Directorate of Enforcement, order

dated 12.07.2024 passed in Criminal Appeal No. 2493 of 2024,

Manish Sisodia v. Directorate of Enforcement, 2024 SCC OnLine

SC 1920, Siddharth v. State of Uttar Pradesh, (2022) 1 SCC 676,

Joginder Kumar v. State of U.P., 1994 Cr.L.J. 1981 and submitted

that looking to the period of his custody, he is cooperative during the

entire investigation and there is no possibility of tampering with the

witnesses or document as the investigation has already been

completed. Therefore, the applicant may be enlarged on bail.

4. Per contra, learned counsel for the State vehemently opposed the

submissions of learned counsel for the applicant and has submitted

that during the investigation, it was found that the promoters of

Mahadev Online Book, who had created an online platform as an

alternative to illegal betting in various live games in place of offline

betting and started betting through various websites through

WhatsApp, Facebook and Telegram. From the illegal earning, about

70-80% of the earning were kept by the promoters and the remaining

amount was given to penal operators. Their turnover was about Rs.

450 Crores monthly through online betting app. The transaction of

amount was through the bank accounts, which were opened on the

basis of fake documents for transaction of the said illegal earned

income. The huge cash amount was spent by the promoters of

Mahadev Book App on advertisement of betting websites and for that

they organized 'Star Studded' events, in which the various Bollywood

celebrities were participated. Investments have been made in various

companies, shell companies and stock market and also in

cryptocurrency. Another betting platform Sky Exchange was also run

by Harishankar Tibrewal from whose possession the assets worth of

Rs. 580 Crores were acquired through illegal earning.

*******It is also submitted by him that the present applicant is actively

associated with Ravi Uppal and his associates, who were the

operators of Mahadev Book. He would further submit that the present

applicant came into contact with Mahadev Book in the year 2021 and

he obtained 04 panels of Mahadev Book from which he received 5%

commission. He along with Chandrabhushan Verma and his

associates were operating the said penals and a huge amount has

been received from the operators against the betting. The illegal

amount received from the betting is invested in the property situated

at Wallfort Heights and purchased a flat for Rs. 43,46,000/-. The

mobile phone of the present applicant has been seized. The mirror

image of the data of the mobile phone were analyzed, in which it was

found that various penals were operated through him. In his mobile

number, a name was saved as 'G.B. Sir'. There was a conversation

in WhatsApp between mobile number 9340553605 and penal of

Mahadev Book M-281. The details of the book have been found in

the mobile seized from the Satish Chandrakar, in which it has also

been extracted that the illegal amount acquired from Mahadev Book

was obtained through Hawala. From the data recovered from the

mobile phone of the applicant, his direct connection with the other co-

accused persons clearly revealed. In the account of firm Srishti Tours

and Travels, which was run by Chandrabhushan Verma, the present

applicant used to pay Rs. 3,47,000/- and Chandrabhushan Verma

transferred it in the account number 039642069442. From the

statement of one Dipan Joseph, it is clear that the applicant received

Rs.8 Lakhs from Ravi Uppal, who is the Director of Mahadev Book an

all of them were actively engaged in illegal operation of betting app.

From the statement of Swetabh Suman Singh, mobile data analysis

report, memorandum statement of co-accused Arjun Singh Yadav

and CDR analysis report, the involvement of the applicant in the

offence in question has been prima facie established. There is

overwhelming evidence against the applicant to connect him in the

offence in question and therefore he is not entitled for bail.

*******He would also submit that when the EOW/ACB received an

information of cognizable offence, he has to register the FIR as per

the direction issued by Hon'ble Supreme Court in case of Lalita

Kumari v. Government of Uttar Pradesh and Ors. (2008) 7 SCC

164. The ECIR is not an FIR, but is a complaint. He would further

submit that for commission of offence under Section 3 of PMLA, it is

not necessary that a person must also commit the predicate offence.

He would also submit that the involvement in the criminal activity is

the relevant consideration. A person can be held guilty in money

laundering, even if he is not named in the scheduled offence. In

support of his contention, he relied upon the case of Vijay Madanlal

Choudhary v. Union of India, 2022 SCC OnLine SC 929. In the

present case, the offence under the money laundering act is not akin

to the offence of IPC or the Prevention of Corruption Act. The offence

of money laundering is entirely different from the offence of cheating

or forgery of the valuable security/document. He would also relied

upon the judgment passed by the Hon'ble Supreme Court in the

matter of State Through CBI v. Anil Sharma, (1997), 7 SCC 187, in

which the Hon'ble Supreme Court has considered that the custodial

interrogation is a qualitative method of interrogation and ED has only

shared certain information with the EOW/ACB, and it is for the

EOW/ACB to interrogate the allegations of the information.

Therefore, there is need to arrest to the applicant and to interrogate

him. While considering the bail application, the allegations in the

charge sheet against the applicant is the relevant consideration and

the role of the accused and also the prima facie evidence available

against him. In the present case, there is sufficient evidence available

against the present applicant that he is involved in the alleged

offence and looking to the seriousness of the offence, he is not

entitled to be released on bail.

5. I have heard learned counsel for the parties and perused the material

placed in the present case by both the parties.

6. For consideration of the bail application of the applicant, the Court

need not go deep inside the merits of the case, but should consider

the prima facie material against the accused in the case. The Hon'ble

Supreme Court in the matter of Vijay Madanlal Choudhary case

(supra) has observed in para 401 of its judgment that:-

"401. We are in agreement with the observation made by the Court in Ranjitsing Brahmajeetsing Sharma [(2005) 5 SCC 294). The Court while dealing with the application for grant of bail need not delve deep into the merits of the case and only a view of the Court based on available material on record is required. The Court will not weigh the evidence to find the guilt of the accused which is, of course, the work of Trial Court. The Court is only required to place its view based on probability on the basis of reasonable material collected during the investigation and the said view will not be taken into consideration by the Trial Court in recording its finding of the guilt or acquittal during trial which is based on the evidence adduced during the trial. As explained by this Court in Nimmagadda Prasad [(2013) 7 SCC 466], the words used in Section 45 of the 2002 Act are "reasonable grounds for believing" which means the Court has to see only if there is a genuine case against the accused and the prosecution is not required to prove the charge beyond reasonable doubt."

7. In the case of Satish Jaggi Vs. State of Chhattisgarh, (2007) 11

SCC 195, the Hon'ble Supreme Court has held that "at the stage of

granting of bail, the Court can only go into the question of prima facie

case established for granting bail, it cannot go into the question of

credibility and reliability of witnesses put up by the prosecution. The

question of credibility and reliability of prosecution witnesses can only

be tested during trial."

8. In the present case from the statement of Dipan Joseph, it comes in

the charge sheet that he introduced with the present applicant

through Ravi Uppal. The present applicant has obtained ID of

Mahadev Online Book and Reddy Anna Book, which was given by

him on commission. The present applicant has earned huge amount

from Mahadev Online Book after joining Ravi Uppal and on the

instance of Ravi Uppal, he gave Rs. 1 Lakh to the present applicant.

From his statement, the involvement of the other co-accused persons

is also reveals that all of them were connected with each other and

who actively involved in Mahadev Online Book. From the statement of

Swetabh Suman Singh, the involvement of the present applicant,

Chandrabhushan Verma and other co-accused persons, who are

engaged with Mahadev Online Book as well as Hawala operations

have been come out. From the mobile data analysis, the involvement

of the applicant with the other co-accused persons of Mahadev Book

were extracted. From the memorandum statement of Arvind Singh

Yadav also, his involvement is clearly reflected that he actively

involved in operation of Mahadev Online Book.

9. From the mobile phone seized from the applicant, various information

have been extracted, which connect the applicant from others, who

actively engaged with the Mahadev Online Book and the entire

material collected by the prosecution during the investigation are

sufficiently pointed towards his guilt.

10. The Hon'ble Supreme Court in the case of Y.S. Jagan Mohan Reddy

Vs. CBI, reported in (2013) 7 SCC 439 has held in para 34 and 35 of

its judgment that

"34. Economic offences constitute a class apart and need to be visited with a different approach in the

matter of bail. The economic offences having deep- rooted conspiracies and involving huge loss of public funds need to be viewed seriously and considered as grave offences affecting the economy of the country as a whole and thereby posing serious threat to the financial health of the country.

35. While granting bail, the court has to keep in mind the nature of accusations, the nature of evidence in support thereof, the severity of the punishment which conviction will entail, the character of the accused, circumstances which are peculiar to the accused, reasonable possibility of securing the presence of the accused at the trial, reasonable apprehension of the witnesses being tampered with, the larger interests of the public/State and other similar considerations.

11. Hon'ble Supreme Court in the matter of Vijay Madanlal Choudhary

(supra) has observed in para 398 as under :-

"398. Thus, it is well settled by the various decisions of this Court and policy of the State as also the view of international community that the offence of money- laundering is committed by an individual with a deliberate design with the motive to enhance his gains, disregarding the interests of nation and society as a whole and which by no stretch of imagination can be termed as offence of trivial nature. Thus, it is in the interest of the State that law enforcement agencies should be provided with a proportionate effective mechanism so as to deal with these types of offences as the wealth of the nation is to be safeguarded from these dreaded criminals. As discussed above, the conspiracy of money-laundering, which is a three- staged process, is hatched in secrecy and executed in darkness, thus, it becomes imperative for the State to frame such a stringent law, which not only punishes the offender proportionately, but also helps in preventing the offence and creating a deterrent effect."

12. Having considered the rival submissions made by respective parties,

as also from the material produced in the present case, it is not

acceptable that the present applicant did not know about the

transactions of Mahadev online book and the money obtained by him.

The information recovered from his mobile phone clearly

demonstrates his association with the others, who associated with

Mahadev Book and Reddy Anna Book. Denial by the applicant itself is

not sufficient to consider prima facie that there is no mens rea of the

applicant for the said offence either under the IPC, Chhattisgarh

Gambling (Prohibition) Act, 2022 or Public Gambling Act, 1867 or

under the Prevention of Corruption Act. Although the statements of

the witnesses are required to be tested at the time of trial, but for the

purpose of consideration of bail application, the statements of the

witnesses are relevant for consideration of bail application of the

applicant.

13. As has been discussed hereinabove, it cannot be said that there is no

involvement of the applicant in the offence in question. Considering

the role of the applicant in obtaining the money through illegal source,

which is the proceeds of crime in the Mahadev book app, it is found

that there is sufficient evidence collected by the EOW/ACB to prima

facie show the involvement of the applicant in the alleged offences. It

is an organized crime having various facets of its complexion,

therefore, further considering the nature of offence and material

collected during the investigation, this Court is satisfied that there is

prima facie evidence for believing that the applicant is involved in the

offence, therefore, I am not inclined to release the applicant on bail.

14. Consequently, the present bail application filed by the applicant-

Satish Chandrakar is rejected.

Sd/-

(Ravindra Kumar Agrawal) Judge

ved

 
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