Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.M. Diesel Ltd. vs Patel Field Marshall Industries
2008 Latest Caselaw 1390 Del

Citation : 2008 Latest Caselaw 1390 Del
Judgement Date : 20 August, 2008

Delhi High Court
P.M. Diesel Ltd. vs Patel Field Marshall Industries on 20 August, 2008
Author: S.Ravindra Bhat
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

       + IA Nos.2381/2000, 7387/1999, 13850/2006
                  in CS (OS) 1612/1989

%                                   Reserved on: 02.04. 2008
                                  Pronounced on: 20.08.2008

P.M. Diesel Ltd.                                     Plaintiff


      Through : Mr. Sudir Chandra, Sr. Advocate with
                Mr.R.K. Aggarwal, Mr.Y.J. Jasani, Advocates

                            Versus

Patel Field Marshall Industries           Respondent

     Through : Mr. Shailen Bhatia and Ms. Ekta,
               Advocates

% 20.08.2008

CORAM:

Mr. Justice S. Ravindra Bhat

1.   Whether reporters of local papers may be
     allowed to see the judgment?                   Yes

2.   To be referred to the Reporter or not?         Yes

3.   Whether the judgment should be reported
     in the Digest?                                 Yes
 Mr. Justice S. Ravindra Bhat:

1.    This order will dispose of the defendant' application, under

Order VII, Rule 11, Code of Civil Procedure, 1908 (hereinafter

`CPC').

2.    The facts of the present dispute, necessary for the purpose

of this order, are as follows. In this suit for perpetual injunction,

the plaintiff seeks to restrain the defendant from using the

trading style to read as PATEL FIELD MARSHAL AGENCIES as well

as PATEL FIELD MARSHAL INDUSTRIES containing the whole

trade mark FIELD MARSHAL of the plaintiff for marketing their

goods of the same kind and description, as those of the

plaintiffs, and for rendition of accounts of profit earned by the

defendants.

3.    The plaintiff is a duly incorporated company having its

registered office at Rajkot, Gujarat. It has been engaged in the

manufacture, export and marketing of diesel oil engines,

centrifugal pumps, electric motors and their component parts.
 From the year 1963, the plaintiff and its predecessors in title, it

is averred, have been using the trademark "Field Marshal" for

the aforesaid goods and that the mark is also registered (No.

224879/Class 7 for the word mark; No. 252070/Class 7 for the

stylized word mark and No. 252071/ Class 7 for the logo) under

the Trade and Merchandise Marks Act, 1958 (hereafter "the

Act"). The plaintiff also avers as to its registration under the

Copyright Act, 1957 for its label under No. A-42681/1983. It is

claimed that the aforesaid artistic work has been extensively

used in all the trade literature of the plaintiff including bill books,

pamphlets, stickers etc.       The plaintiff also avers about its

turnover and the expenditure incurred on the publicity of the

mark and has filed documents in this regard. Due to the wide

publicity given by the plaintiffs, the superior quality of its goods,

the reputation and goodwill built over these years and the

continuous and extensive use of the mark, it is claimed that the

mark has come to be distinctly associated with the plaintiff's

goods.
 4.    The first defendant is a manufacturer of diesel oil engines

and its component parts. The second defendant markets and

sells the goods manufactured by the former. Both the entities it

is claimed are managed and controlled by one Mr. GD Patel and

his son Mr. RG Patel. It is alleged that the defendants are

conducting their business from the same premises and have

common       partners.   The   plaintiff   alleges   that   the   second

defendant was a distributor of its goods between 1965 and 1970,

when the latter only sold goods manufactured by the plaintiff,

during which time it had adopted the mark 'Patel Field Marshal

Agencies'.

5.    The plaintiff avers that in 1982, and subsequently in 1983

it learnt that the defendants had applied for the registration of

the mark 'Patel Field Marshal Industries' and 'Patel Field Marshal

Agencies'. The suit avers how the the plaintiff             wrote to the

defendants asking them to desist using the aforesaid mark and

withdraw the applications, which was not complied with. The

Registrar, on opposition proceedings taken up by the plaintiff
 rejected the applications of the second defendant on the ground

that the latter has dishonestly sought to appropriate the mark of

the plaintiff. The opposition proceedings against the applications

of the first defendant in relation to the mark 'Patel Field Marshal

Industries', it is claimed are pending at the time of filing the suit.

6.    It is averred that in June 1989, the plaintiff learnt that the

partners of the defendants were planning to incorporate a

company, whose trading style contained the phrase 'Field

Marshall', which company was to carry on business in relation to

similar goods as that of the plaintiff. Therefore, the plaintiff

published caution notices in newspapers and also wrote to the

Registrar    of   Companies,     Ahmedabad       objecting     to   the

incorporation of the company. That proceeding was pending at

the time of filing the suit.          The plaintiff claims that the

defendants are fully aware of the fact that the plaintiff has been

the proprietor of the 'Field Marshall' mark and that were,

through     the   aforesaid   acts,   dishonestly   and      unlawfully
 attempting to appropriate the goodwill of the plaintiff associated

with the mark.

7.    The plaintiff invokes the jurisdiction of this Court in the

following terms:

      "29. The case of action for the present suit in favour of the
      plaintiffs and against the defendants arose first of all in the
      year 1982 when the defendant no.1 applied for the
      registration of the trade mark MARSHAL and the plaintiffs
      served a notice on the defendant no.1 dated 23.7.82. The
      cause of action again arose when the plaintiffs came to
      know from the Trade marks journal No. 823 dated
      16.09.83 that defendant no.2 had applied for the
      registration of the trade mark (logo) PFMA in respect of the
      goods of the same type and the plaintiffs filed notice a
      opposition against the same. The plaintiffs did not think it
      proper to take any legal action at the Court against the
      defendants in the matter and thought it before to wait till
      the decision of their opposition applications and hence the
      cause of action then arose on 30.04.1988 when the said
      applications of defendant No.2 were refused for
      registration by the registrar of Trade marks, Bombay. The
      cause of action lastly arose in the month of June, 1989
      when the plaintiff came to know from trade that the
      partners of the defendants were going to form a company
      under the companies Act with the proposed name of the
      Company containing the word FIELD MARSHAL in their
      trading style of the Company. Thus the cause of action is
      continuous from day to day         till the defendants are
      restrained from dealing in any way in the said goods under
      the impugned trade mark MARSHAL, using the logo PFMA
      and PFMI and the trading style PATEl FIELD MARSHAL
      AGENCIES and PATEL FIELD MARSHAL INDUSTRIES. The
       defendants have also violated the statutory right of
      plaintiff by imitating the label registered under copyright
      No.A-42691/1983.

      30. That the goods of the parties bearing the impugned
      trade marks are also sold in the Union Territory of Delhi.
      The Trade marks journal No. 823 dated 16.09.83 and No.
      876 dated 1.12.85 and Journal no. 913 dated 16.4.88 were
      published in India by the Trade marks Registrary in respect
      of applications of the defendants for registration of the
      impugned trade marks, including the Union Territory of
      Delhi. Therefore, this Hon'ble Court has jurisdiction to
      entertain and try the present suit. Moreover, the
      jurisdiction of this Hon'ble Courts is also attracted in view
      of section 62 (2) of the Copyright Act."


8.    Thus the plaintiff seeks to invoke the jurisdiction of the

court on three counts; One, that the goods are sold in Delhi;

Two, the defendant's applications were published in the trade

mark journal circulated in Delhi; and three, by virtue of the

section 62(2) of the Copyright Act.

9.    This court had, by its order dated 9-7-92, disposed of an

application (IA 11145-46/92) under Order VII Rule 10 CPC,

stating that since the question of territorial jurisdiction had been

raised in the written statement, it would be decided later on the

merits. Later, in the course of an order on the plaintiff's
 application (I.A. 4465/89) under Order 39, Rules 1 & 2, the court

concluded that the plaintiff had been unable to establish that the

Delhi courts had territorial jurisdiction, and accordingly returned

the plaint. That order, dated 29th September, 1995 was carried in

an appeal, decided on 10-3-1998. The Division Bench's judgment

allowed the plaintiff's appeal, holding that the publication of an

advertisement in the trademark journal constituted sufficient

cause of action to enable this court to entertain the suit. The

court also rendered findings on the question of maintainability of

the suit, on the ground of Section 62(2) of the Copyright Act,

1957. The Division Bench's order is reported as M/s P. M. Diesels

Ltd -vs- M/s Patel Field Marshall Industries Ltd AIR 1998 Del 225.

The Defendant carried the matter in further appeal, by special

leave, to the Supreme Court. That appeal was partly allowed,

and   the   matter,   remanded    to   the   Division   Bench   for

consideration.

10.   The judgment of the Supreme Court is reported as M/s

Dodha House -vs- S.K. Maingi with M/s P. M. Diesels Ltd -vs- M/s
 Patel Field Marshall Industries & ors AIR 2006 SC 730. Relevant

portions of the Supreme Court's judgment are extracted below:

     "12. Before the Division Bench of the High Court,
     three contentions as regard the jurisdiction of the
     Delhi High Court were raised; firstly, under Section
     62 of the Copyright Act, 1957, secondly, in view of
     the fact that the defendants had sought for
     registration of trade mark at Delhi, and thirdly, the
     defendants are selling goods under the impugned
     trade mark at Delhi and, thus, plaintiff's right there
     over had been violated at Delhi.

     xxxxxxx        xxxxxxx                 xxxxxxx

     16.The Division Bench did not go into the third
        question.

      xxxxxxx             xxxxxxx                 xxxxxxx

     41. The Delhi High Court, as noticed hereinbefore,
     however, did not advert to the third contention
     raised therein saying that the question as to whether
     the defendants had been selling its product on a
     commercial scale at Delhi was a question of fact
     and, thus, was required to be properly determined in
     case evidence is led by the parties.
      xxxxxxx             xxxxxxx                 xxxxxxx

     48. In Patel Field Marshal (supra) again the thrust
     was on the sale of products and/or advertisement by
     the Appellant for registration of trade marks in the
     Trade Marks Journal and other local papers. The
     Division Bench of the High Court, as has been
     noticed hereinbefore, did not advert to the issue as
 to whether the defendant had been selling its
product in Delhi on commercial scale or not. It is,
therefore, not necessary for us also to dilate further
on the said question. We have furthermore noticed
hereinbefore that the advertisement appearing in a
journal or newspapers by itself would not confer any
jurisdiction on the court, if it otherwise did not have
any.
 xxxxxxx              xxxxxxx                  xxxxxxx

53. For the purpose of invoking the jurisdiction of a
court only because two causes of action joined in
terms of the provisions of the Code of Civil
Procedure, the same would not mean that thereby
the jurisdiction can be conferred upon a court which
had jurisdiction to try only the suit in respect of one
cause of action and not the other. Recourse to the
additional forum, however, in a given case, may be
taken if both the causes of action arise within the
jurisdiction of the court which otherwise had the
necessary jurisdiction to decide all the issues.

  xxxxxxx         xxxxxxx               xxxxxxx

55. In Patel Field Marshal (supra), however, we
may notice that a subsequent development has
taken place, namely, after the remand, a learned
Single Judge of the Delhi High Court is said to have
granted an order of injunction in favour of the
plaintiff-respondent and the matter is pending
before the Division Bench. As we have not expressed
our views on the merit of the matter, it is needless to
mention that the Division Bench shall proceed to
determine the questions raised before it on their
own merits."
 11.     After the matter was remanded to the Division Bench, the

Defendant moved an application. The Division Bench, which

heard    it,   passed     this   order,   on   11-8-2006,   allowing   the

application to be withdrawn with liberty to approach this court:

        "CM 838/06 in FAO (OS)250/1999.

        M/s. Patel Field Marshal Indust. & Anr.     ... Petitioner
                     Through : Mr. Shallen Bhatia, Adv.

                                    Vs.

        PM Disels Ltd.,                            .. Respondent
                             Through : Mr. R.K. Aggarawal, Adv.
        CORAM
            Hon'ble Justice Dr. Mukundakam Sharma
            Hon'ble Ms. Justice Hima Kohli,
                              ORDER

11.08.2006

After some arguments learned counsel appearing for the appellant seeks permission to withdraw this application with liberty to approach the learned single judge. Permission is granted. The application stands disposed of as withdrawn with liberty as prayed.

Records of the learned single judge shall be returned forthwith. The same shall be made available as and when the appeal is taken up for hearing.

Dr. Mukundakam Sharma, J

Hima Kohli, J August,11,2006."

12. The defendant thereafter moved the present application,

IA No.13850/2006. The Division Bench made the following order,

on 31-1-2008, (on an application of the plaintiff, for modification

of its previous order, permitting the defendant to approach this

court):

"31.01.2008 Present : Mr. Abhay Nath, Proxy Counsel for the appellant Mr. Shailen Bhatia with Ms. Amita Kapur for the Respondent.

FAO (OS) No.232/1999.

Counsel appearing for the parties state that the application, which is filed by the respondent seeking for a direction for return of the plaint, is coming up for consideration on 5th March, 2008. They state that this matter may be taken up for consideration after the said date. In terms of their prayer, this matter shall not be taken up till 7th March, 2008.

Chief Justice

Reva Khetrapal Judge.

January 31,2008"

The plaintiff's application was thereafter rejected, on 18-3-2008,

by the Division Bench, in the following terms:

      "M/s. P.M Diesels Ltd.,                         ...
      Appellant
                                           Through : None
                        Vs.
      M/s. Patel Field Marshal Industries and Anr.    ...
      Respondents
                   Through : Mr. Shailen Bhatia and Ms. Jaya
      Verma,
                            Advocates,

      CORAM
          Hon'ble The Chief Justice
          Hon'ble Ms. Justice Reva Khetrapal

      ORDER
      18.03.2008

Counsel appearing for the appellant is not present presumably because of the settled position of law in the light of the decision of Dhodha House Vs. S.K. Maingi (2006) 9 SCC 41. On consideration of the records, we find that this case is fully covered and governed by the decision of Dhodha House Vs. S.K. Maingi (2006) 9 SCC 41.

Appeal stands disposed of in accordance with the observations made in the said judgment, leaving the parties to bear their own costs. It is, however, made clear that while passing the aforesaid order, we have considered the ratio of the decision of Dhodha House Vs. S.K. Maingi (2006) 9 SCC 41. So far the other issues are concerned, we have not considered the merit of the same and the said issues are left open.

Chief Justice Reva Khetrapal, J March 18,2008 "

13. Initially, when IA 13850/2006 under Order VII Rule 11 was

taken up for hearing, the plaintiff's senior counsel sought to

object to its maintainability, urging that the question of

jurisdiction could not be gone into under that provision.

However, during the course of hearing, it was agreed on behalf

of the defendant, on 13-3-2008, that the application could be

treated as one under Order VII Rule 10, and arguments of

parties, heard on that basis. The application, and other

applications were, accordingly heard on that date, and later,

again on 2nd April, 2008, after which the court reserved orders.

14. Mr. Shailen Bhatia, learned counsel urged that the plaint

does not disclose that any part of the cause of action arose or

accrued in favour of the plaintiff within the territorial limits of

this court's jurisdiction. It was submitted that the defendant has

always carried on business entirely outside the jurisdiction of the

court. Mr. Bhatia relied heavily on the observations of the Supreme Court in the judgment inter parties and submitted that

both on the issue pertaining to jurisdiction concerning Copyright

violation and publication of advertisements by the plaintiff in the

trademarks journal, the court had found against the plaintiff.

Therefore, the suit and list of documents filed along with it had

to disclose that some part of the cause of action, i.e commercial

sales, of the defendant's alleged infringing products, took place

in Delhi, or within the jurisdiction of the court. Counsel submitted

that despite voluminous documentary evidence, there was no

material to connect any sale of the defendant's product. In these

circumstances, there was nothing to support the plaintiff's

assertion about the cause of action having accrued in Delhi.

15. Learned counsel submitted that for deciding whether this

court has jurisdiction not only averments in the plaint, but also

the list of documents have to be prima facie considered. He

relied on the judgment of the Supreme Court, reported as

Liverpool & London SP & I Asson. Ltd. v. MV Sea Success, (2004) 9 SCC 512. Learned counsel also relied on the judgment reported

as Dabur India Ltd. -vs- K. R. Industries 2006 (33) PTC 107.

16. Mr. Sudhir Chandra, learned senior counsel for the plaintiff,

urged, on the other hand, that the court should not, in deciding

the present application, go into the merits, or consider the effect

of various documents filed by the parties. It was submitted that

the court should limit the scope of inquiry to whether the plaint

discloses any cause of action, which occasions the filing of the

suit, and whether such cause of action, in terms of the averment,

are prima facie, within jurisdiction of this court. Any other

approach would, in the submission of the counsel, be contrary to

well established principles, and amount to prejudging the merits

of the case, which is impermissible at this stage. Learned

counsel relied on the judgments of this court reported as Eureka

Forbes Ltd -vs- Hindustan Unilever Ltd 2008(PTC) 210 and In LG

Corporation & Anr -vs- Intermarket Electroplasters (P) Ltd 2006

(32) PTC 429. Counsel also urged that in such cases, where sales

of infringing products are hard to come by, if cash memos or proof of actual sales are not easily forthcoming, the court would

factor in the aspect of clandestine sales, and draw a

presumption, in favour of the plaintiff. Reliance was placed on

the judgment of this court, in Lalli Enterprises-vs- Dharam

Chand & Sons 2003 (26) PTC 239 (DB).

17. It was argued that after decision of the Division Bench, an

order of ad-interim injunction was made, which subsists. That

order has been appealed against. These facts were noticed by

the Supreme Court, which consciously did not express itself on

the effect of subsequent events. It was therefore, urged that

these developments therefore, are fatal to the present

application for rejection or return of the plaint.

18. It is next urged that since the defendants sought for

registration of the trademark for the whole of the country, they

also sought it for Delhi, and caused an advertisement to be

issued. This was sufficient to clothe this court with jurisdiction.

Reliance was placed on the judgments reported as Jawahar

Engineering Co &Ors -vs- Jawahar Engineering Pvt. Ltd AIR 1984 Del 166 and Pfizer Products Inc Vs. Rajesh Chopra 2006 (32)

PTC 301.

19. In Dabur India Limited (supra) it was held that since the

defendant was from Andhra Pradesh and since there was no

documentary evidence to show that the respondent was selling

its goods in Delhi, this Court did not have territorial jurisdiction.

The Supreme Court, in Dhodha House (a common judgment also

rendered inter parties, the present suit, arising out of these

proceedings), after noticing the decision in ONGC v. Utpal Kumar

Basu, (1994) 4 SCC 711, had categorically held that a mere

advertisement in a journal or paper by itself, will not confer

territorial jurisdiction on the Court. In that context it also

observed that cause of action will arise only when the infringing

goods are used not when an application for registration is made

or pending. This is apparent from the following observations of

the Supreme Court:

"...A cause of action will arise only when a registered trade mark is used and not when an application is filed for registration of the trade mark. In a given case, an application for grant of registration certificate may or may not be allowed. The person in whose favour, a registration certificate has already been granted indisputably will have an opportunity to oppose the same by filing an application before the Registrar, who has the requisite jurisdiction to determine the said question. In other words, a suit may lie where an infringement of trade mark or copyright takes place but a cause of action for filing the suit would not arise within the jurisdiction of the court only because an advertisement has been issued in the Trade Marks Journal or any other journal, notifying the factum of filing of such an application.

xxxxxxxxxxxxxx xxxxxxxxxxxxxxx

In Patel Field Marshal (supra) again the thrust was on the sale of products and/or advertisement by the Appellant for registration of trade marks in the Trade Marks Journal and other local papers. The Division Bench of the High Court, as has been noticed hereinbefore, did not advert to the issue as to whether the defendant had been selling its product in Delhi on commercial scale or not. It is, therefore, not necessary for us also to dilate further on the said question. We have furthermore noticed hereinbefore that the advertisement appearing in a journal or newspapers by itself would not confer any jurisdiction on the court, if it otherwise did not have any..."

(emphasis supplied)

It is, therefore, clear that the plaintiff's argument about this

court's jurisdiction, based on the defendant's publishing an

advertisement in a trademark journal, is insubstantial. The reliance on Pfizer is of no avail; the above extracts from Dhodha

House were not noticed in that judgment. The plaintiff, at least,

in the light of the determination inter parties, is precluded from

making such submissions.

20. This court's decision in Dabur (supra) has been recently

approved by the Supreme Court (See Dabur India v. KR

Industries 2008 (37) PTC 332 (SC). In a previous decision,

SectorTwenty-one Owners' Welfare Association v. Air Force

Naval Housing Board, 65 (1997) DLT 81 (DB) it was held that a

trivial or insignificant part of the cause of action arising at a

particular place would not be enough to confer jurisdiction on

the court to entertain the lis. Citing a number of precedents it

observed that the emphasis had shifted from the residence or

location of the person or authority sought to be proceeded

against, to the situs of the accrual of the cause of action.

21. In Gold Seal Engineering Products v. Hindustan

Manufacturers, AIR 1992 Bom. 144, ( a decision noticed by the

Supreme Court in Dhodha House, and not disapproved) it was held that a suit for passing off cannot be filed in Bombay if the

defendants carry on business in Calcutta and that supply of

goods to Delhi was on a commercial basis. In Gupta Brothers

Conduit Pipe Manufacturing Co. v. Anil Gupta, (2001) 24 PTC

159, this Court held that since neither plaintiff nor the

defendants have offices in Delhi and are not carrying on

business in Delhi, the suit had to be returned due to lack of

jurisdiction. Similarly, this court held, in Haryana Milk Foods v.

Chambel Diary Products, (2002) 25 PTC 156 that for the

purposes of ascertaining territorial jurisdiction the entire plaint

has to be taken into consideration. In the case since the plaintiff

could not prove that defendant had a office in Delhi or carries on

business in Delhi, the Court held that it did not have territorial

jurisdiction to adjudicate the matter.

22. In ABC Laminart v. AP Agencies, (1989) 2 SCC 163, the

Supreme Court held that cause of action means that set of facts,

which taken with the law applicable to them, gives the plaintiff a

right to claim relief against the defendant. If that were so, the cause of action in a case of passing off would arise only when

the defendant uses the impugned trademark. The object of

action for infringement and passing off is to protect the

trademark owner's goodwill. Goodwill is deemed affected or

injured if the defendant markets his goods under the impugned

mark. Therefore, the mere advertisement in the Trademarks

Journal or preferring of application or even the registration of a

trademark at a particular place, cannot confer jurisdiction, since

it cannot amount to cause of action. There have to necessarily,

be some objective facts and minimal material (termed as

existence of "commercial sales" by the Supreme Court in

Dhodha House) to enable a court to exercise jurisdiction.

23. As far as the contention that the court should only look at

the plaint, while deciding an application under Order 7 Rule 11

(or Rule 10) is concerned, this court is bound by the decision of

the Supreme Court in Liverpool and London SP & I Association

(supra) where it was held that the scrutiny can extend to documents filed along with the plaint, which are deemed to be

part of the suit:

"In the instant case the Club not only annexed certain documents with the plaint but also filed a large number of documents therewith. Those documents having regard to Order 7 Rule 14 of the Code of Civil Procedure are required to be taken into consideration for the purpose of disposal of application under Order 7 Rule 11(a) of the Code of Civil Procedure."

In the plaint, no further facts or particulars are given to confer

this court with the territorial jurisdiction over the suit. As shown

above a bland assertion, unsupported by any document, has

been made in para 30 regarding the sale of goods bearing the

impugned trade mark by the defendant in the city of Delhi. No

material facts are disclosed, in the pleading, or in the

documents, which are deemed part of the suit. The plaintiff

reliance on the decision in Lalli Enterprises, is of no avail. With

due respect, that order is unreasoned and stipulative, when it

commends that the plaintiff need not produce any cash memos

or other evidence of sales amounting to infringement, since

clandestine sales take place. Such a broad assumption of jurisdiction, would be unfeasible, in view of Dhodha House, which

clearly envisions some commercial sales by the defendant within

territorial jurisdiction of a court, to constitute a part of cause of

action, investing such court with jurisdiction.

24. For the above reasons, this court is of opinion that the

present application has to succeed, and the suit has to be

returned, for presentation in the court of competent jurisdiction.

IA 13850/2006 is therefore allowed; the suit and all pending

applications are hereby returned. In the circumstances of this

case, the plaintiff shall bear the costs, quantified at Rs. 30,000/-

to be deposited with the Delhi High Court Legal Services

Committee, within 2 weeks. A compliance affidavit shall be filed

in court.

DATED: August 20, 2008                      S.RAVINDRA BHAT
                                                  (JUDGE)
 

 
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 Newsletter