Citation : 2024 Latest Caselaw 5817 Del
Judgement Date : 3 September, 2024
$~90
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of Decision: 3rd September, 2024
+ W.P.(C) 8951/2006, CM APPLs. 6591/2006 and 9683/2020
S.K. TYAGI & ORS. .....Petitioners
Through: Mr. K.K. Tyagi with Mr. Iftekhar
Ahmad and Ms. Garima Tyagi, Advocates
versus
DELHI TRANSCO LTD. & ORS. .....Respondents
Through: Mrs. Avnish Ahlawat, Standing
Counsel, Delhi Transco Ltd. along with Mr. N.K.
Singh, Ms. Laavanya Kaushik, Ms. Aliza Alam
and Mr. Mohnish Sehrawat, Advocates
CORAM:
HON'BLE MS. JUSTICE JYOTI SINGH
JUDGEMENT
JYOTI SINGH, J. (ORAL)
1. This writ petition has been preferred on behalf of the Petitioners under Article 226 of the Constitution of India seeking quashing of Office Order dated 12.05.2006, whereby persons at serial Nos. 32 to 37 were promoted to the post of Assistant Manager (Tech) albeit being junior to Petitioner No. 1. Writ of mandamus is sought to Respondent No.1/Delhi Transco Ltd. ('DTL') to treat the Petitioners as eligible and convene a review DPC for considering them for promotion to the post of Assistant Manager (Tech).
2. Factual matrix to the extent necessary and relevant for adjudication of the present writ petition is that Petitioner No. 1 joined Delhi Vidyut Board
('DVB') as Junior Engineer (hereinafter referred to as 'JE') on 17.09.1999 while Petitioner No. 2 joined on 05.04.2000. In July, 2002, DTL came into existence after unbundling of DVB into five entities. Petitioners No. 1 and 2 came to be employed under DTL post the unbundling. In January, 2003, Petitioners No. 3 and 4 joined DTL as JEs after successfully clearing the All India Competitive written examination held in 2002.
3. On 21.08.2003, a final seniority list of JEs working in the pay scale of Rs.5500-9875 was published in DTL indicating the seniority as on 31.07.2003. Petitioner No. 1 was at serial No. 84, Petitioner No. 2 was at serial No. 92, Petitioner No. 3 was at serial No. 120 and Petitioner No. 4 was at serial No. 124 in the said seniority list. In September, 2003, the 'Recruitment and Promotion Regulations for the post of Assistant Manager (Tech)' (hereinafter referred to as 'R & P Regulations') were approved vide Board Resolution No. 14.2.5 dated 24.09.2003. As per Clause 12 of R & P Regulations all JEs with 3 years continuous service in the respective grades and possessing degree in Engineering in the fields mentioned therein, from a recognised University were eligible to appear in the Limited Departmental Competitive Examination for the post of Assistant Manager (Tech).
4. It is averred in the petition that Petitioner No. 1 acquired a degree in Electrical Engineering in December, 2003 while Petitioner No. 2 acquired the degree in December, 2004 and Petitioners No. 3 and 4 in June, 2004. Having acquired the Engineering degree, Petitioner No. 1 requested GM (Admn.) in July, 2005 to consider his candidature for the post of Assistant Manager (Tech) but there was no response. On 17.02.2006, Petitioners were sent on promotion related Residential Training Programme, followed by an Evaluatory Test, which they successfully completed on 10.03.2006. In
March, 2006, Petitioners once again requested Director (HR) for considering their names for promotions, followed by a written representation but again there was no reply. Ignoring the Petitioners, DTL convened a DPC in May,2006 and on its recommendation, promoted 37 officials to the post of Assistant Manager (Tech) under the 50% departmental promotion quota, in the pay scale of Rs.7750-14500, amongst whom the officers from serial Nos. 32 to 37 were juniors to Petitioner No. 1, whose seniority position was admittedly at 84. Aggrieved by their non-promotion, Petitioners filed the present writ petition and impleaded officers from serial Nos. 32 to 37 as Respondents 3 to 8.
5. Learned counsel for the Petitioners submits that deprivation of the Petitioners from consideration for promotion to the post of Assistant Manager (Tech) was based on a flawed understanding and interpretation of Clause 12 of the R & P Regulations that the period of continuous service of 3 years required in the respective feeder grades, both for degree and diploma holders, was to be counted post acquiring the required essential qualifications of degree/diploma which was purportedly based on a DoPT letter dated 24.02.1995, stating that the experience which is acquired before completion of academic qualifications cannot be counted for determining the eligibility in a recruitment process. On this erroneous understanding, Petitioners were held to be ineligible on the ground that they did not have 3 years continuous service in the feeder grade after acquiring the required qualification of an engineering degree on the date of the DPC held in May, 2006.
6. It is urged by the learned counsel for the Petitioners that a bare reading of Clause 12 of R & P Regulations makes it abundantly clear that
for considering a JE for promotion to the post of Assistant Manager (Tech), there are only two eligibility conditions: (a) 3 years continuous service in the grade of JE; and (b) engineering degree from a recognised University in the fields postulated therein. Clause 12 does not provide that the continuous 3 years service should be post acquisition of the degree. Therefore, on the date when the DPC was convened in May, 2006, Petitioners were eligible as they had acquired a degree from a recognised University and had 3 years continuous service in the grade of JE. It is argued by Mr. Tyagi that this legal position is no longer res integra and stands authoritatively decided by a three-Judge Bench of the Supreme Court in T. Valsan (Dead) through Legal Representatives and Others v. K. Kanagaraj and Others, (2023) 7 SCC 614, wherein the reference has been answered holding that if in the applicable Rules there is no distinction between the time period served before or after the acquisition of the degree, so long as the degree is acquired and the rule only mandates a twin requirement of having 3 years regular service in the feeder grade and a degree, Rule cannot be interpreted to mean that only post qualification experience of 3 years will be counted. In view of this judgment, learned counsel urges that the writ petition be allowed quashing the Office Order dated 12.05.2006 and directing DTL to convene a review DPC for consideration of the Petitioners for the post of Assistant Manager (Tech) with consequential benefits.
7. Mrs. Avnish Ahlawat, learned Standing Counsel appearing on behalf of Respondents No. 1 and 2, on the other hand, submits that the post of Assistant Manager (Tech) is a Group 'A' post to be filled 50% by promotion failing which by direct recruitment and 50% by direct recruitment. Promotion is to be made through Limited Departmental Competitive
Examination and assessment of performance and potential. All JEs and other feeder cadre officers who had successfully completed training courses with 3 years of continuous service in the respective grades and possessed degree in the required fields mentioned in Clause 12 of R & P Regulations or had 7 years continuous service in the respective grade for those having Diploma in Electrical Engineering etc. were eligible to appear in the examination. For the purpose of Clause 12, period of continuous service in the grade, both for Degree and Diploma holders is to be counted after acquiring the requisite essential qualifications of Degree/Diploma. Petitioners did not have the requisite 3 years continuous service in the grade of JE after they acquired the Degrees on the date of the DPC convened in May, 2006 and were not considered for promotion to the post of Assistant Manager (Tech), being ineligible. Reliance is placed on the judgment of the Supreme Court in N. Suresh Nathan and Another v. Union of India and Others, 1992 Supp (1) SCC 584, wherein the Supreme Court held that Diploma holders obtaining Degree while in service were not entitled to count their service prior to obtaining the Degree for computing the period of 3 years continuous service under the rules for promotion. Not much has been argued with respect to the recent judgment of the Supreme Court in T. Valsan (supra).
8. Heard the learned counsels for Petitioners and Respondents No.1 and 2 and examined their rival contentions.
9. Before proceeding further, it needs to be noted that Respondents No.3 to 8, who are the private parties and were promoted pursuant to the DPC convened in May, 2006 albeit junior to Petitioner No.1 were served not only when the initial notice was issued by the Court but subsequently also through Court notices, from time to time. Order sheets indicate that on
several dates hearing was deferred on account of their absence and Court also observed in one of the orders that the matter would proceed for hearing if they were unrepresented. Despite this, Respondents No.3 to 8 have chosen to remain absent from the proceedings even today and it is obvious that they have no intent to defend their case and/or contest the writ petition. Considering that this writ petition was filed in the year 2006 and ample opportunities have been granted to Respondents No.3 to 8 to represent their case, Court proceeded to hear the arguments on behalf of the Petitioners and official Respondents.
10. The only question that arises for consideration before this Court is 'whether in terms of Clause 12 of R & P Regulations the Petitioners, having 3 years continuous service in the respective feeder grade and possessing the required Degrees on the date when the DPC was convened for promotion to the post of Assistant Manager (Tech), were eligible for consideration for promotion or they were rightly held ineligible and had to wait to attain the eligibility for 3 years post acquiring the requisite Degrees. In my view, this issue need not detain this Court as the legal issue stands decided by a three- judge Bench of the Supreme Court in T. Valsan (supra).
11. Pithily put, case of the Petitioners is that Clause 12 of R & P Regulations does not mandate that the required continuous service of 3 years in the feeder grade should be post acquisition of the Degree in the respective Engineering fields and the twin requirements for being eligible for promotion to the post of Assistant Manager (Tech) are: (a) continuous service of 3 years in the respective feeder grade; and (b) Degree in the prescribed engineering field. DTL, on the other hand, contends that the required continuous service of 3 years in the feeder grade has to be after
acquiring the Engineering Degree. For ease of reference, Clause 12 of the R & P Regulations is extracted hereunder:
"Clause-12. In case of rectt. by Promotion: Through departmental Promotion/ deputation/ transfer, limited competitive examination deputation/transfer to be made. grades from which promotion/ and assessment of performance and potential. All Junior Engineers/ Foreman Grade 1/ Grade II/Senior Shift Officer/ Shift Officer/Shift Incharge / Controller/ Asstt.
Controller who have successfully completed the training courses prescribed by the Company from time to time and with three years continuous service in the respective grades and possessing degree in Electrical Engineering/ Information Technology /Computer Engineering/ Electronics & Communication /Mechanical Engineering from a recognized University or equivalent or with seven years continuous service in the respective grade for those having Diploma in Electrical Engineering/ Information Technology/ Computer Engineering/ Electronics & communication /Mechanical Engineering shall be eligible to appear in the departmental competitive examination.
Note: The Board has the discretion to restrict the field of selection to ten times of the existing and anticipated vacancies in a year and only the eligible candidates falling in zone of consideration up to ten times of existing/anticipated vacancies as per seniority will be eligible to appear in the Departmental Competitive Examination."
12. There is no dispute that promotion to the post of Assistant Manager (Tech) is governed by R & P Regulations. Clause 11 thereof provides the method of recruitment and stipulates that 50% of recruitment to the post of Assistant Manager (Tech) will be by promotion and 50% by direct recruitment. As per Clause 12, promotion is through Limited Departmental Competitive Examination and assessment of performance and potential. It further provides that officers in the feeder grades such as JEs, etc. with 3 years continuous service in the grade and possessing Degree in the Engineering fields enumerated in Clause 12 will be eligible to appear in the examination. On a plain reading, Clause 12 does not mandate that the 3 years continuous service in the feeder grade should be post acquiring the Degree. In fact, Petitioners' counsel has rightly flagged that this was the understanding of DTL itself, which is reflected from a Note dated 10.11.2022 provided to the Petitioners in response to an application under Right to Information Act, 2005 and is quoted hereunder for ready reference:
"10. This issue got further clarified according to Mr. Tyagi, by the response received by the petitioners to a query under RTI Act submitted to the respondents. In that regard, Mr. Tyagi referred to the information received from the Delhi Transco Limited under the RTI vide the response dated 10.11.2022 in the form of a noting, which is as under :-
"Reference noting on pre-page regarding correspondence with BSES on the issue of counting of experience for promotional purpose. Another letter dated 07.07.2010 has been received from the Sr. Manager (HR), BSES seeking reply to the queries on this issue. The matter has been re-considered in the light of Office Order No: E/Tech/94-95/40 dated 29.06.1994 issued by APO(HQ)-II, DESU, F.2(8)/A&G/Tech/79 dated 26.10.1994 issued under the signature of AO(G) of DVB and F.2(12)/A&G/Tech/83 dated 27.07.2000 issued under the signatures of AO(G) of DVB. The matter has also been discussed with Shri Rajeev Arora, AM(HR), IPGCL, who was dealing with these cases during the DESU/DVB time and it is gathered that in the case of promotion, the qualifying service was counted from the
date of entry in the feeder cadre and not from the date of acquiring the qualification of diploma/degree. It was also confirmed by Shri Arora that this practice is still being followed in IPGCL"
(emphasis supplied)
13. In any case, this legal conundrum has now been set at rest by the Supreme Court in T. Valsan (supra). It is imperative to refer to a little backdrop to the said judgment. The litigation in the said case revolved around interpretation of 'Government of Pondicherry, Electricity Department, Group B (Technical) Assistant Engineer (Electrical) Recruitment Rules, 1979' ('1979 Rules'). Under the Rules, 80% of the vacancies for the post of Assistant Engineer were to be filled by promotion and 20% by direct recruitment. Promotion was to be made from JEs with 3 years regular service for those with a Degree in Electrical Engineering and 7 years regular service for those with Diploma in Electrical Engineering. The Puducherry Administration construed the rules to mean that as long as the Diploma holder acquires a Degree, the period spent in service as a JE, before acquisition of an Engineering Degree, would be counted. Some parties approached the Central Administrative Tribunal (Tribunal) challenging the decision of the Administration promoting JEs who were originally Diploma holders and acquired Degree during service immediately after they acquired their Degrees without insisting on 3 years continuous service from the date of acquisition of the Degrees.
14. The Tribunal partly allowed the Original Application opining that qualifying service for JEs who obtained their Degree during the service would have to be considered from the date they acquired the Degree, basing its decision on the judgment of the Supreme Court in Shailendra Dhania and Others v. S.P. Dubey and Others, (2007) 5 SCC 535. In the
proceedings before the High Court, Appellants relied on Shailendra Dhania (supra), while Respondents on D. Stephen Joseph v. Union of India and Others, (1997) 4 SCC 753. The High Court held in favour of the Respondents relying on D. Stephen Joseph (supra) and the judgment of the Supreme Court in M.B. Joshi and Others v. Satish Kumar Pandey and Others, 1993 SCC (L&S) 810, observing that there was nothing stipulated in the relevant rule that the experience gained after acquisition of the Degree in Engineering alone was to be considered. This led to a Special Leave Petition being filed before the Supreme Court. The two-judge Bench of the Supreme Court, vide order dated 30.01.2018 referred the issue to a larger Bench and while making reference opined that judgment in D. Stephen Joseph (supra), was not reflecting the correct position and that while construing almost identical rules, larger Bench in Shailendra Dhania (supra) as also in K. K. Dixit and Others v. Rajasthan Housing Board and Another, (2015) 1 SCC 474, had ruled to the contrary that period of experience must be reckoned from the date of acquisition of the Degree. This is how the matter came before the three-Judge Bench, and the judgment was delivered on 08.05.2023 in T. Valsan (supra), on which heavy reliance is placed by the Petitioners. Answering the Reference, the Supreme Court held that where the rule does not state from which date the time period of regular service has to be counted and only stipulates a twin requirement of 3 years of regular service and a Degree, there can be no insistence that the required experience must reckon from the date the Degree is acquired and held that the view taken in D. Stephen Joseph (supra) will be the applicable law. Relevant passages from the judgment are as follows:
"19. On examining the controversy in the context of the arguments
urged and the judicial precedents, we can say that actually, the issue is no more res integra in view of the judgment of this Court in C. Chakkaravarthy v. M. Satyavathy [C. Chakkaravarthy v. M. Satyavathy, (2015) 16 SCC 652 : (2017) 1 SCC (L&S) 269] Though it is a two-Judge Bench view, the very issue has been examined, which is really sought to be debated before us. It was observed in para 10 as under : (SCC p. 657) "10. There is, in our opinion, considerable merit in that submission of the petitioners. There is no gainsaying that this Court has unequivocally declared that promotion to the post of Assistant Engineers in the service shall be on the basis of merit and merit alone and that seniority of the candidates cannot be taken as an input for determining such merit. This Court has also very clearly rejected the procedure followed by the Government whereby the date on which the candidate had acquired his degree qualification was taken as a determining factor. That being so, and given the large number of candidates eligible for consideration the Government was entitled to adopt the method of restricting the zone of consideration based on the number of vacancies. Inasmuch as the Government relied upon the DoPT guidelines for achieving that objective it committed no fault. The question, however, is whether the Government could draw up a list of eligible candidates not by reference to the length of service in the cadre but by reference to the date on which the candidates acquired the eligibility which, as noticed earlier, was itself dependent upon the date on which the candidate acquired the degree qualification. Since, however, the acquisition of a degree qualification itself was not based on any consistently uniform criterion, test or procedure, the date on which such a qualification was acquired and resultantly the date on which the candidate attained their eligibility was also bound to be anything but uniform and non-discriminatory. As between the date of acquiring eligibility and the date of entering service as a Section Officer/Junior Engineer the latter was, in our opinion, a more intelligible, fair and reasonable yardstick to be applied for drawing up the list of eligible candidates by the review DPC. Inasmuch as the review DPC relied upon the date of acquiring eligibility as the basis for preparation of the list of eligible candidates, it committed a mistake which needs to be corrected."
20. A reading of the aforesaid paragraph shows that the promotion to the post of Assistant Engineer was to be based on merit and merit alone. The seniority of candidates could not be taken into account for determining such merit. In this merit-based selection, there was a qualifying prescription to be so considered on merits. The time period spent in the service as Junior Engineer was at variance dependent on whether the person had a qualifying degree or a qualifying Diploma.
There was no necessity for a degree to perform the job of a Junior Engineer, and all persons were alike. The distinction only came into play when the merit-based promotion had to take effect. Thus, as to when the person obtained the degree as a method of advancement of his knowledge and entitling him to an earlier consideration in the time period would not be relevant.
21. The Department of Personnel and Training, "Instructions and Guidelines on Seniority", have been placed before us. As far as the seniority of promotees is concerned, the relevant portion is as under:
"2.2. Seniority of Promotees * * * 2.2.1. Where promotions to a grade are made from more than one grade and quotas have been laid down for each feeder grade, the eligible persons shall be arranged in separate lists in the order of their relative seniority in their respective grades. The officers in each grade, assessed as fit by the Departmental Promotion Committee shall be interpolated in the ratio prescribed for each grade in the recruitment rules for the post."
22. A three-Judge Bench of this Court in Chandravathi P.K. [Chandravathi P.K. v. C.K. Saji, (2004) 3 SCC 734 : 2004 SCC (L&S) 544] referred to a number of earlier judgments on the issue, including D. Stephen Joseph [D. Stephen Joseph v. Union of India, (1997) 4 SCC 753 : 1997 SCC (L&S) 990] , Satpal Antil v. Union of India [Satpal Antil v. Union of India, (1995) 4 SCC 419 : 1995 SCC (L&S) 1025] , Anil Kumar Gupta [Anil Kumar Gupta v. MCD, (2000) 1 SCC 128 : 2000 SCC (L&S) 111] , A.K. Raghumani Singh v. Gopal Chandra Nath [A.K. Raghumani Singh v. Gopal Chandra Nath, (2000) 4 SCC 30 : 2000 SCC (L&S) 452] and Pramod K. Pankaj v. State of Bihar [Pramod K. Pankaj v. State of Bihar, (2004) 3 SCC 723 : 2004 SCC (L&S) 534] and quoted with approval the last of these judgments. The principle laid down is that in the absence of any statutory provision or rule made thereunder or under the proviso appended to Article 309 of the Constitution of India, once an incumbent is appointed to the post according to rules, their seniority has to be counted from the date of appointment.
23. In Shailendra Dania case [Shailendra Dania v. S.P. Dubey, (2007) 5 SCC 535 : (2007) 2 SCC (L&S) 202] , it was noticed in para 36 that the past practice would be a relevant aspect while construing the service rule. The aforementioned judgment distinguished itself from D. Stephen Joseph case [D. Stephen Joseph v. Union of India, (1997) 4 SCC 753 : 1997 SCC (L&S) 990] on the ground that the interpretation of the rules would be determined on a case-to-case basis, and the wordings of the rules as well as past practices are important criteria. Similarly, in the present case, the
Electricity Department has a past practice of considering the years of service prior to the acquisition of the degree.
24. The principle of past practice being of significance has also been noticed in M.B. Joshi case [M.B. Joshi v. Satish Kumar Pandey, 1993 Supp (2) SCC 419 : 1993 SCC (L&S) 810] . This judgment also discusses the aspect where there are two channels for promotion (as in the present case) and illustrates that if the total time period of service was not to be counted, then there could not be said to be any incentive to acquire the higher degree except as an academic pursuit. The incentive is that if you acquire a higher degree as compared to a diploma, you come into a channel which entitles consideration, albeit on merit, in a fast lane with less number of years of service required in the cadre.
25. In our view, one of the important aspects is the wording of the Rule itself. According to the Rules, 50% of the promotion quota is from Junior Engineers with three years of regular service in the grade "and" possessing a degree in Electrical Engineering. The Rule does not say from which date the time period of regular service has to be counted, but there is a twin requirement of three years of regular service as also a degree. As against this, the second scheme of 50% promotion from Junior Engineers uses the word "with" seven years of regular service in the grade and possessing a diploma in Electrical Engineering. Thus, the distinction is between the diploma holder and the degree holder and the period of service rendered as a Junior Engineer without any distinction between the years served prior to or after having obtained the degree. Accepting the plea of the appellant would amount to insertion into the requirement of the Rules, which is not stipulated. Further, this is how the Rule has been understood by the Department, the framers of the Rules, and accordingly, the Rules have been uniformly implemented in the Electricity Department over a period of time. In view of the above, due weightage must be given to the view of the framers of the Rules.
Conclusion
26. In view of the aforesaid, we uphold the view taken by the High Court opining that there is no distinction between the time period served before or after the acquisition of the degree so long as the degree is acquired and is the basis for consideration of the promotion. We are, thus, of the view that for all the aforesaid reasons for the Department in question, the view taken in D. Stephen Joseph [D. Stephen Joseph v. Union of India, (1997) 4 SCC 753 : 1997 SCC (L&S) 990] is held to be applicable law, and we answer the reference accordingly.
27. The appeals are accordingly dismissed."
15. Before proceeding further, it would be relevant to extract the Rule which was under consideration before the Supreme Court in the aforementioned judgment, for a comparative with the Rule position that obtains in the present case. The Rule is as follows:
Recruitment for Junior Engineers: Promotion to the post of Assistant
1. 50% by promotion Engineers
2. Remaining 50% through direct 1. 20% by direct recruitment with recruitment degree as qualification Desirable qualification for direct2. 80% by promotion. Out of this recruits: 80%, Degree in Electrical & Electronics (a) 50% for Junior Engineer with Engineering 3 years regular service in the grade and possessing an Engineering Essential Qualification: Degree and Diploma in Electrical and (b) 50% for Junior Engineer with Electronics with three years' 7 years regular service in the grade experience and possessing a Diploma in Electrical Engineering
16. A bare comparison of Clause 12 of R & P Regulations and the Rule under consideration before the Supreme Court in T. Valsan (supra) shows that in both the Rules there is no mandate that the 3 years service in the feeder grade was to be counted post acquisition of the Engineering Degree and the twin conditions required to be fulfilled for eligibility for consideration for promotion of the JEs to the promotion post were: (a) 3 years regular service in the feeder grade under 1979 Rules/3 years continuous service in Clause 12 of R & P Regulations; and (b) Degree in Engineering field. The Supreme Court in T. Valsan (supra) has held that in the absence of any Rule to the contrary, the service required in the feeder grade is not required to be counted post acquisition of the Degree required as an essential condition and in my view, the case of the Petitioners is squarely
covered by this judgment. In view of the judgment of the three-Judge Bench of the Supreme Court considering the earlier judgments in Shailendra Dhania (supra) and K.K. Dixit (supra), reliance on the judgment in N. Suresh Nathan (supra), cannot aid the Respondents.
17. Accordingly, the writ petition is allowed with a direction to DTL to convene a Review DPC and consider the case of the Petitioners for promotion to the post of Assistant Manager (Tech) treating them eligible for the post with respect to the DPC held in May, 2006. Needless to state that if the Petitioners are recommended for promotion, all consequential benefits including seniority will be granted to them and to this extent, the Office Order dated 12.05.2004 will be revised including revision in the Seniority List with respect to Respondents No.3 to 8 will be accordingly revised along with the seniority list of Assistant Manager (Tech), prepared on the basis of the said Office Order. The entire exercise shall be carried out by Respondent No.1 within 8 weeks from the date of receipt of copy of the judgment.
18. Writ petition stands disposed of in the aforesaid terms along with all pending applications.
JYOTI SINGH, J SEPTEMBER 03, 2024/kks
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!