Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhupinder Singh vs Narinder Kaur
1990 Latest Caselaw 109 Del

Citation : 1990 Latest Caselaw 109 Del
Judgement Date : 5 March, 1990

Delhi High Court
Bhupinder Singh vs Narinder Kaur on 5 March, 1990
Equivalent citations: 1990 CriLJ 2265, II (1990) DMC 214, 1990 RLR 267
Author: P Bahri
Bench: P Bahri

JUDGMENT

P.K. Bahri, J.

(1) This petition has been brought u/s 401 read with S. 482 of the Code of Criminal Procedure ('the Code') seeking quashment of the order dt. 25.1.85 passed by Ms. Deepa Sharma, Metropolitan Magistrate, New Delhi, by which she allowed the petition moved by respondent No. 1 u/s 125 of the Code and awarded maintenance to respondent No. 1 and respondent No. 2. This was an ex-parte order granting maintenance.

(2) Counsel for the petitioner has challenged the impugned order pleading that no proper service of the notice issued u/s 125 r.w. S. 126 of the Code had been effected on the petitioner and the mode of service adopted by the M.M. by issuance of registered notices and ultimately publication of a notice in a newspaper was not in consonance with the procedure for effecting service envisaged in the provisions of the Code and thus, on the face of it the ex-parte order made against the petitioner was illegal. He has also urged that the newspaper in which the publication had been effected was an unknown newspaper and had no circulation in Ludhiana where the petitioner is admittedly residing and even no copy of the newspaper had been sent at the address of the petitioner as is required by law. He has further urged that the petitioner had come to know about the ex-parte order only in the last week of May 1988 through his brother-in-law when non-bailable warrants of arrest of the petitioner and warrants of attachment of his moveables were sought to be executed and thus, the petitioner could not move the M.M. u/s 126 of the Code for setting aside of the ex-parte order inasmuch as limitation for filing such an application had already expired.

(3) The learned counsel for respondents has on the other hand, contended that no resort to inherent power of this court can be made till the petitioner bad exhausted his legal remedies available u/s 126 and u/s 401 of the Code. He has also urged that even revisional powers of the court cannot be exercised till the petitioner had taken benefit of remedy available u/s 126 of the Code itself. On merits, the learned counsel for respondents 1 & 2 has contended that despite repeated efforts made by the learned Magistrate to effect service of notice on the petitioner in accordance with the provisions of the Code the service could not be effected as the petitioner at one time refused to accept the notice and on the other occasion had avoided to accept the notice and thus, as an extra caution the learned Magistrate had sent repeated registered notices to the petitioner which the petitioner avoided to receive and ultimately service by publication was also effected and thus, in the present case the M.M. has rightly proceeded ex-parte against the petitioner who had deliberately avoided to appear in the proceedings.

(4) The first question to be decided in the present matter is whether the petition u/s 482 of the Code is maintainable or not against the impugned order. Sec. 126(2) proviso clearly lays down that if the Magistrate is satisfied that the person against whom on order lor payment of maintenance is proposed to be made is willfully avoiding service or willfully neglecting to attend the court the Magistrate may proceed to hear & determine the case ex-parte and any order so made may be set aside for good cause shown on an application made within three months from the date thereof subject to such terms as to payment of costs to the opposite party as the Magistrate may think just and proper.

(5) In State v. Ku. Tukkanna etc., 1984 Rajdhani L.R. 523, a similar question came up for consideration. A Single Judge of this Court clearly held that it is now too well settled that inherent powers of the court have to be very sparingly exercised to prevent abuse of the process of court or to otherwise secure the ends of justice and they cannot be invoked if there is specific provision in the Code for the redress of the grievance of the aggrieved party and the same should also not be exercised as against express bar of law engrafted in any other provision of the Code. The learned Judge made reference to Madhu Limaye v. State, ; Raj Kapoor v. State, 1980 Sc 258== 1980 Rajdhani LR. 222 and some other judgments of the Supreme Court which were relied upon for this proposition. In the said case the revisional power of the court envisaged in the Code was resorted to and thereafter a petition u/s 482 of the Code was filed. The court clearly held that the inherent powers of the court cannot be exercised in view of the bar contained in S. 397(2) & (3) of the Code. In Jagir Singh v. Ranbir Singh , a revision against the order of the Magistrate was decided by a Sessions Judge and a second revision was sought to be made before the High Court. The Supreme Court clearly held that the object of S. 397(3) of the Code is to prevent a multiple exercise of revisional powers and to secure early finality to orders. Any person aggrieved by an order of an inferior Criminal Court is given the option to approach either the Sessions Judge or the High Court and once he exercises the option he is precluded from invoking the revisional jurisdiction of other authority The language of S. 397(3) of the Code is clear and peremptory and it does not admit of any other interpretation. In Rajan Kumar v State , it has been now clearly laid down that resort to inherent powers of the High Court cannot be had if there is other remedy available in the Code to the aggrieved person.

(6) The learned counsel for petitioner has urged that in accordance with S. 126(2) proviso, the limitation for filing the application before the Magistrate for setting aside of an ex-parte order is three months from the date of the order and that period had expired long back, so the petitioner could not take resort to that remedy. There is conflict of judicial decisions as to whether the period of limitation is to be counted from the date of order or from the date of the knowledge.

(7) In Amal Guha v. State, 1989 Cri. L.J. 488, a D.B. of Calcutta High Court has taken the view that the limitation commences from the date of the order. However, a Single Judge of this Court in Balbir Singh v. Prem Wati, 1970 Cri. L.J. 1302, has clearly held that limitation in such a case commences to run from the date of the knowledge of the order to the aggrieved party and not from the date of the passing of the order. Reliance has been placed for this view on Raja Harish Chandra v. Deputy L.A.O. , where the expression "the date of the award" was held to mean the date when the award was either communicated to the party or was known by him either actually or constructively. At any rate, it cannot be disputed that the petitioner could have moved an application for setting aside of the ex-parte order before M.M. concerned u/S. 126(2) proviso and in case the limitation had expired, according to him, commencing from the date of the order he could always seek condensation of delay by moving an application u/S 5 of the Limitation Act. In Bina Ganguli v. Rash Behari 1983 Cri. L.J. 1672, a Single Judge of Calcutta has mentioned about the divergence of judicial decisions as to from which date the period of limitation commences, whether from the date of the order or date of knowledge and had noted down the judgments taking the different views on the point but had come to the conclusion that in any case resort could be had to provision of S. 5 of the Limitation Act, 1963, for getting condoned the delay in moving such application if the limitation is deemed to have expired calculating from the date of the order. So it cannot be argued with any sense of rationality that the petitioner had no remedy whatsoever for moving the M.M. for setting aside of the ex-parte order u/S. 126(2) proviso as limitation had expired for moving such an application if the limitation was to be calculated from the date of the order. The petitioner who claims that he had no knowledge of the proceedings and had come to know about the proceedings and the order only in the last week of May 1988, could have immediately moved an application before the Magistrate Along with an application u/S. 5 of the Limitation Act, for setting aside of the ex-parte order instead of filing the petition u/S. 482 of the Code in this Court. So, I hold that inherent powers of this Court cannot be exercised in such a case where the petitioner had the efficacious remedy of moving the M.M. concerned u/S. 126 of the Code itself for setting aside of the ex parte order.

(8) However, the matter does not end here. In the opening of the arguments, the learned counsel for the petitioner did not urge that if inherent power of this Court cannot be exercised by resort to provisions of S. 482 of the Code then the petition be treated as a revision petition u/S 397 but when counsel for the petitioner realised that perhaps the inherent powers cannot be exercised he pointed out in his rejoinder arguments that in fact, the present petition has been filed not only u/S 482 of the Code but also u/S. 401 of the Code invoking the revisional powers of this Court as well. The counsel for respondents was again heard on this point bat the learned counsel for respondents 1 & 2 argued that even revisional powers of this Court cannot be exercised till the petitioner had moved an application u/S. 126 of the Code before the Magistrate concerned. He has made reference to Mohd Shaffi v. Mst. Amul Nisa Begum. 1969(71) P.L.R. 296. In this judgment, it was held by a Single Bench of this Court that it is well settled that inherent powers of this Court are to be exercised very sparingly and in very exceptional cases only and as a general rule the powers are not to be exercised in cases where the aggrieved party has another remedy open to him but has not availed of that remedy. On merits, the court came to the conclusion that present was not such a case where inherent powers of the court should be exercised. An argument was pressed before the court that Court may suo motu exercise its powers of revision. The Court held that it was not a fit case for exercising suo motu power of revision although the Hon'ble Judge noticed the law laid down in Cr. R. No. 322/67, S. Amrik Singh v. Lady Dr. P.K. Kapilal, that the suo motu powers of revision should be exercised by the court in rare cases and only when non interference will cause a grave failure of justice. This judgment is of no help to respondents 1 & 2 in as much as in the present case the petition has been filed not only u/S. 482 of the Code but also u/S. 401 of the Code.

(9) Counsel for respondents has also made reference to State v. Ghousuddin 1972. Crl. L.J. 808, in which a Single Judge of Mysore High Court had held that revision petition against the ex parte order of maintenance is not maintainable unless the husband before coming in revision had applied to the Magistrate to set aside the ex-parte order. I have gone through this judgment and find that Do reasons have been given as to when two remedies are available to particular aggrieved person why he should not be allowed to exercise both the remedies one after the other or one remedy which according to him would remove his grievance. It is evident that in a particular case the petitioner has to prove certain facts in order to show good cause to the satisfaction of the Magistrate for setting aside of the ex-parte order. The aggrieved person cannot rush to the High Court with a revision because a criminal revision has to be decided on the existing record of the Magistrate and the scope of the revision is also circumscribed by the ingredients mentioned for exercise of such power in the Code. But where on the face of the record itself an aggrieved petitioner can show any illegality in procedure or impropriety in exercise of power by Magistrate, there is no bar for such at petitioner to straightway file a revision petition in the High Court without first moving an application before the Magistrate u/S. 126 of the Code. So, it will depend on the facts of each case to decide whether resort to the revisional power is possible or not by an aggrieved person before first exercising his remedy available u/S. 126 of the Code itself,

(10) In Biswanath v. Sushma Devi, 1988(1) A.I. Cr. L.R. 692, a Single Judge of Orissa had clearly laid down, in my view, rightly that it is not mandatory for the aggrieved person to move an application before the Magistrate concerned u/s 126 of the Code for setting aside of the ex-parte order and such an aggrieved person can move the High Court by filing a revision. It was opined that nowhere it has been provided in the Code that unless the husband takes recourse to first remedy the second remedy is not available to him according to law. It was observed that there may be cases in which after an ex-parte decree is passed against a husband he may not like to move for setting aside an ex-parte order but may invoke the jurisdiction of the revisional court itself. It will depend on the facts of each case in order to decide whether revisional power of the court should be exercised in a particular case or not, but a revision petition cannot be dismissed at the threshold that the aggrieved person must take resort first to remedy provided in S. 126 of the Code.

(11) The learned counsel for respondents then urged that no certified copy of the impugned order having been filed at all although an application was moved Along with the petition seeking permission to file the petition without filing the certified copy with the undertaking that the same would be filed as soon as it was made available and the Court having granted limited exemption in this respect, the revisional power cannot be exercised as the revision has become time barred for want of filing the certified copy of the impugned order in this case. He has made reference to Prithi v. State, 1974 Rajdhani Law Reporter 479, wherein it has been laid down that if certified copy of the impugned order is not filed the petition can be dismissed as time barred. Similar view was taken in Phoola vs. M.C.D. 1975(1) F.A.C. 467, but in this judgment also it was held that there is no limitation for exercising suo motu power of revision by the court. However, the Supreme Court in Raj Kapoor v. State, , has set the controversy at rest on this point. It has been held that the revision cannot be dismissed on procedural technicalities. It was also held in this very judgment that once the record of the lower court is before the High Court, the revision petition should not be dismissed only on the ground that certified copy of impugned order has not been filed. In M.C.D. v. Girdharilal , it has been clearly laid down that the revision should not be dismissed by the High Court on the technical ground of limitation and the High Court should exercise suo motu power of revision and could not allow to perpetuate illegality and miscarriage of justice. So it cannot be held that this court would not exercise the revisional power if it is a fit case for taking resort to such power only on the ground that certified copy of the impugned order has not been filed on the record by the petitioner. So, I negative this contention of the learned counsel for respondents 1 & 2.

(12) The counsel for petitioner has contended nowhere in the proceedings of the lower court the M.M. has recorded its finding that the petitioner has willfully avoided service or willfully neglected to attend the court and thus, the Magistrate was not justified in proceeding ex-parte against the petitioner. He has made reference to Dhani Ram v. State, 1974 Cr. L.J. 1234. In this case, on facts it was found that no attempt had been made to effect service on the applicant by taking recourse to the procedure prescribed by S. 72 of the old Cr. P.C. and registered letter only had been sent which came back undelivered and then notice was got published in a newspaper having circulation at Aligarh only whereas applicant was residing in Delhi. It was held that in a case which has to be decided in accordance with the procedure prescribed by the Old Code there is no provision for effecting service on a party cither by registered post or by publication in the newspaper and the Magistrate was, thus, unjustified in assuming that the applicant had been sufficiently served and had designedly failed to appear before him. This judgment is given on peculiar facts of its own case and has not laid down any broad proposition of law that unless and until the Magistrate in his orders specifically records his satisfaction that the particular respondent is willfully neglecting to attend the court or is willfully avoiding service, the Magistrate cannot proceed ex-parte against that party. If, in my opinion, there is sufficient material available on the record from which such a satisfaction could have been reached by the Magistrate then it is immaterial whether such satisfaction had been couched by the Magistrate in the language of the Code or not. Counsel for the petitioner has also made reference to Hemendra Nath v. Archana . The facts in this case were that there had been no conformance to the mandatory provisions of the Code. The process Server had without any order of the Magistrate effected service by affixation and that too without conforming to the provisions of S. 70 or S. 71 of the Code and the said service was accepted as good service by the Magistrate. It was also found that there was no material on the record to establish as provided for u/s 70 of the Code that the person concerned could not be found by the exercise of due diligence and that there was any attempt to serve the summons by leaving one of the duplicates meant for the person summoned with some adult male member of his family. The material on the record further ruled out compliance with the provisions of S. 71 of the Code and it was held that the service so effected was bad in law vitiating the ex-parte order. So, the judgment had been delivered on the facts of the case and not only on the ground that the Magistrate had failed to record his satisfaction with regard to the aforesaid matter in any of his orders.

(13) Counsel for petitioner has also cited Biswanath v. Susma Devi, 1988(1) Ai Cr. L.R. 692, wherein again from the evidence appearing on the record the High Court found that the party had not willfully neglected to attend the court although the Single Judge of Orissa High Court in this judgment had laid down that before the Magistrate proceeds to hear and determine the case ex-parte, the Magistrate must record his satisfaction that the person is willfully neglecting to attend the court. But the impugned judgment is based on clear finding that there was no evidence to show that the party was willfully neglecting to attend the court. So, it cannot be said that mere fact that the Magistrate fails to record his satisfaction in writing regarding the person willfully neglecting to attend or willfully avoiding service would vitiate ex-parte order. It will depend on facts of the case to determine whether Magistrate bad rightly proceeded ex-parte and satisfaction could have been reached or not with regard to petitioner willfully avoiding service or willfully not attending the court,

(14) Counsel for petitioner also placed reliance on Bhabeswar v. Deka 1989(1) Crimes (SN) 182. The complete judgment is not reproduced. So, we do not know the facts of the case. The important point mentioned in the editorial note is that the Magistrate shall have jurisdiction to proceed ex-parte only when he is satisfied that the person is willfully neglecting to attend the court. There is no dispute about such proposition of law.

(15) Lastly, counsel for petitioner has also sought some support from Muthusamy v. Kalaarasi, 1989(3) Crimes 27, in which it has been observed that the Magistrate before proceeding ex-parte must record his finding that the husband was either willfully avoiding service or willfully neglecting to attend the court. The learned Judge had examined the facts of the case and then came to the conclusion that no such satisfaction could have been reached by the Magistrate. So, the judgment is based on facts appearing in that case.

(16) Before I deal with the contention that there was no material on the record which could have satisfied the Magistrate that the petitioner was willfully avoiding service, it is necessary to refer to the proceedings of the trial court. The M.M. vide order dated 21.283, had directed issuance of notice to the husband on deposit of necessary process fee and also by registered A.D. for 26.3.83. The registered envelope came back with the report that despite repeated visits at the house of the petitioner, the petitioner was not met by the Postman. On 26.3.83 the M.M. again directed issuance of regd. notice to the husband and also directed issuance of a notice through Cjm concerned as well. The next date given was 12.5.83. The rcgd. envelope came back with the report of the Postman that despite repeated visits to the house of the husband, the husband refused to accept the same. The notice which was sent for service through the C.J.M. did not come back. The Magistrate on 12.5 83, directed issuance of fresh notices in the similar way returnable by 25.5.83. and again on 14.7.83 and 27.8.83. In last order, summons were also directed to be issued through the Supdt. of Police. The rcgd. notice sent came back with the report that the petitioner was not being met despite repeated visits. The notice sent through the Supdt. of Police, Ludhiana, came back with the report that the petitioner was not met. Fresh notices were again got issued returnable by 7.10.83 and 25.11.83. The summons were received back with the report of the police dated 15.11.83 that the petitioner had refused to accept the service. The M.M. still directed issuance of fresh notices for subsequent dates repeatedly and the registered notices were received back with the reports that the petitioner was not being met despite repeated visits. Thereafter substituted service was got effected by publication of a notice in the Punjabi newspaper, namely, 'Jag Bani'. The question which arises for consideration is whether the MM. had followed any illegal procedure in effecting the service of the notice on the petitioner.

(17) The proceedings u/s 125 of the Code are in the nature of civil proceedings, the remedy is a summary one and the person seeking that remedy is ordinarily a helpless person, (Jagir Kaur v. Jaswant Singh, ). Counsel for the petitioner has vehemently argued that no other mode of effecting service on the petitioner could have been adopted by the M.M. except the mode provided in the Code. He has cited Ram Chand v. Jiwan Bai, , wherein Single Judge had held that the proceedings u/s 488 of the Old Code are quasi civil in nature but that does not mean that the M.M. dealing with them gets all the powers of a civil court or that all the rules governing the civil proceedings can be imported. The short question before the court was whether a second petition u/s 488 of the Code is maintainable or not ? It was clearly held that S. 403 of the Code does not bar a second application u/s 488 of the Code on the same facts. The judgment is given in a different context completely.

(18) Counsel for the petitioner has contended that when power is conferred then the same has to be exercised in the mode prescribed in the statute and in no other way and he has also made reference to State vs. Singhara Singh , which lays down this particular principle. Counsel has also cited Dhani Ram vs. State 1974 Cri. L.J. 1234, wherein it has been laid down that under the Code there is no provision for effecting service on a party or a witness in any manner other than that provided by Chapter Vi of the Code and that the service of the notice of the proceeding u/s 488 (old Code) by registered post or by publication in the newspapers is unwarranted.

(19) It is true that while dealing with the petition u/s 125 of the Code, the court has to follow the procedure in the Code and it cannot take resort to the procedure prescribed in the Civil Procedure Code or in any other statute. However, where not only the procedure prescribed in the Code has been followed in order to make efforts to effect service on the opposite party but as a precaution any other mode of effecting service has been adopted, the order proceeding ex-parte would not be vitiated on that score alone. Similar question arose for decision in Shashi Kumar vs. Smt. Raj Laxmi, 1979(7) C.L.R. (Delhi) 61. In the said case also a regd. summons had been issued besides the summons was issued as laid down u/s 62 to 66 of the Code. It was held in this judgment that there can be no quarrel with the proposition that a person summoned under the Code has to be served in the manner provided in the aforesaid Ss. 62 to 66 but there is no legal bar to the service of the summons on a person by a regd. post in addition to the prescribed mode, as the whole object is to make the person summoned aware of the proceedings being taken against him. The learned Judge has followed the same principle of law laid down in Sunil Kumar vs. Mt. Pratima 1973 Cri. L.J. 401. I entirely agree with the reasoning given in this judgment. It is true that if the mode laid down in Sections 62 to 66 of the Code for effecting service is not at all resorted to by the court, then an argument would be available that no proper service has been effected on the opposite party as the mode of service laid down in the Code had not been followed. But where not only the mode of service laid down in the Code is followed but in addition, some other process is also issued like sending the summons by rcgd. post or by publication of the notice in the newspaper, it cannot be said that in such a case the ex-parte order made against the opposite party would be invalid only on the ground that additional mode of service had been followed which is not contemplated by the Code.

(20) In Arunkumar vs. Chandanbai 1981 Mat. L.R. 73, a Single Judge has also laid down the law that it is not necessary for the court to have recorded reasons for its satisfaction that the husband has willfully avoided the service or willfully avoided to appear in court if from the material on the record such satisfaction could be reached. I endorse the statement of law on this point. After all it is a question of fact to be seen from the material appearing on the record whether a particular party has willfully avoided the service of summons or has willfully avoided to appear in court and even though the Magistrate might not have recorded his reasons for reaching such satisfaction in so many words in the proceedings, still the order of the Magistrate to proceed ex-parte against a particular party can be sustained if the court could come to the conclusion after examining the record that the husband had willfully avoided the service or willfully avoided to appear in court. So, the sole question which remains to be decided in the present case is whether the Magistrate was legally right in proceeding ex-parte against the petitioner on the basis of the material appearing on the record.

(21) Counsel for respondents 1 & 2 has vehemently argued that while exercising the power of revision the court is not to sit in appeal and appraise the evidence and he has made reference to State vs. Nakula Sahu 1979(7) Cr. L.R.. (SC) 64, wherein it was laid down that normally the jurisdiction of the High Court u/s 439 (Old Code) is to be exercised only in exceptional cases when there is a glaring defect in the proceeding or there is manifest error on a point of law which has consequently resulted in flagrant miscarriage of justice. There is no dispute about the said principle of law with regard to the scope of the revisional power of this court. Similarly, there cannot be any dispute about the ratio laid down in Gadadhar Saharia vs. Ambika Kumar, Air 1953 Assam 34, that every technical error of law does not make interference in revision obligatory and normally the High Court interferes to prevent injustice which would be otherwise irreparable. In this judgment, it was also laid down that where the petitioner has another remedy available to him the High Court should not interfere. On the latter aspect of the principle of law, I have my own hesitation in endorsing the said view. As discussed above, it will depend on the facts of each case in order to determine whether the court should exercise its revisional power or not without first putting the petitioner to any other remedy available to him under the Code.

(22) Counsel for the petitioner has argued that the newspaper selected by the learned Magistrate for publication of notice had no circulation in Ludhiana where the petitioner is admittedly residing and thus, publication of notice in such an obscure newspaper was not justified and he has cited Sampuran Singh vs. Chief Settl. Comm. , in this connection. The newspaper in which the notice had been published is on the approved list of the High Court for the persons residing in Punjab. There is nothing on the record to endorse the averment of the petitioner that such a newspaper is not having any circulation in Ludhiana. So, in absence of any such material this court cannot come to the conclusion that the said newspaper had no circulation in Ludhiana. The learned counsel thereafter contended that the rules required that a copy of the newspaper ought to have been sent to the petitioner by post under Postal Certificate, and he has cited Lachhman Dass vs. M/s. Veer Finance Co. 1969(5) D.L.T. 306, on this aspect. Again, this was a question of fact which could be determined only if some evidence was to be led. The court of revision is only to examine the material already available on the record to decide whether the ex-parte order made against the petitioner was in accordance with law or not. In case the petitioner had filed an application before the learned Magistrate for setting aside of the ex-parte order, this question of fact should have been agitated and decided by leading evidence by both the parties. So, this particular contention is not available to be urged in this revision petition in absence of any evidence appearing on the record in this connection. Reference was also made to Parambut T.B. Menon vs. Govind Krishan 1951 Cr. L.J. 483, wherein there had been no service of summons in accordance with the provisions of the Code and it was held that the court was not justified in proceeding ex-parte. There is no dispute about this principle of law.

(23) In the present case, the Magistrate had issued summons not only in accordance with the provisions of the Code but had, in addition, sent registered notices. There were reports of refusal to accept the summons and thereafter the Magistrate directed for service of notice by publication in the newspaper. The reports appearing on the summons and the regd. covers have to be accepted as correct by this court while exercising the revisional powers. In case the petitioner disputed the said reports, the petitioner would have been well advised to have moved the learned Magistrate for setting aside of the ex-parte order and then the question could have been decided by taking evidence in the matter. But unfortunately the petitioner has chosen to come to this court directly. Hence, the revision petition has to be decided on the basis of the material appearing on the record.

(24) In view of the above discussion, I hold that it cannot be held that the order of Magistrate proceeding ex-parte against the petitioner was not in accordance with law. Petition dismissed.

 
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 : MAIMS

 
 
Latestlaws Newsletter