Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Frimline Private Limited & Anr vs K-Smatco Lifesciences Private Limited ...
2025 Latest Caselaw 4500 Del

Citation : 2025 Latest Caselaw 4500 Del
Judgement Date : 29 August, 2025

Delhi High Court

Frimline Private Limited & Anr vs K-Smatco Lifesciences Private Limited ... on 29 August, 2025

Author: Manmeet Pritam Singh Arora
Bench: Manmeet Pritam Singh Arora
                          $~
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                Reserved on: 14th August, 2025
                                                                Date of Decision: 29th August, 2025

                          +     CS(COMM) 808/2025 & I.A. 19322/2025 I.A. 19323/2025 I.A.
                                19324/2025 I.A. 19325/2025

                                FRIMLINE PRIVATE LIMITED & ANR.                           .....Plaintiffs

                                                   Through:     Mr. Dayan Krishnan, Sr. Adv. with
                                                                Ms. Bitika Sharma, Mr. P.S.
                                                                Manjunathan and Mr. Shreedhar,
                                                                Advocates

                                                   versus


                                K-SMATCO LIFESCIENCES PRIVATE LIMITED & ORS.
                                                                       .....Defendants

                                                   Through:     Mr. Santosh Kumar, Adv for D-1, 3
                                                                and 4
                          CORAM:
                          HON'BLE MS. JUSTICE MANMEET PRITAM SINGH ARORA

                          %                        JUDGMENT

                          MANMEET PRITAM SINGH ARORA, J:

                          I.A. 19322/2025(under Order XXXIX Rules 1 and 2 of CPC)

                          1.

The captioned application under Order XXXIX Rules 1 and 2 of the Code of Civil Procedure, 1908 ['CPC'], has been filed by the Plaintiffs seeking ad-interim injunction against the Defendants, thereby restraining the

Defendants from making, using, offering for sale, selling, distributing, advertising, marketing, exporting, importing or in any manner, directly or indirectly, the product 'FERROTOK PLUS' and/or the composition as claimed in the suit patent i.e., IN 382949 and/or any other ad-mixture/ combination/ formulation products containing the composition as claimed in the suit patent, during the subsistence of the suit patent.

2. Issue notice.

3. Mr. Santosh Kumar, Advocate accepts notice on behalf of Defendant Nos. 1, 3 and 4 and waives off formal service of notice.

4. The present suit concerns infringement of Indian Patent No. 382949 titled "A Pharmaceutical Composition for Anaemia" ['Suit Patent'] as well as copyright of Plaintiff No. 2's website ['Suit Copyright'].

CASE SETUP BY THE PLAINTIFF IN THE PLAINT

5. Mr. Dayan Krishnan, learned senior counsel for Plaintiffs, has presented the following facts and contentions: -

5.1 Plaintiff No. 1 is a company engaged in, inter alia, the manufacturing and sale of medicines as well as health supplements. Plaintiff No. 1 is the wholly owned subsidiary of the parent i.e., Plaintiff No. 2 herein. Plaintiffs have large number of marketed products and large patent portfolio, currently 402 patent applications globally.

5.2 The Suit Patent is owned by Plaintiff No. 1 and the same is licensed to Plaintiff No. 2 vide license agreement dated 20.12.2017. The Plaintiffs jointly and separately manufacture and market various products covering the Suit Patent.

5.3 The Plaintiff No. 1 filed Suit Patent - IN 382949 [hereinafter referred to as IN'949] titled "A Pharmaceutical Composition for Anaemia" on 09.03.2018 and the Suit Patent was granted to Plaintiff No. 1 on 29.11.2021.

The twenty-year [20] term of the Suit Patent is set to expire on 09.03.2038. The bibliographic details of the said Suit Patent are as follows: -

                                Indian Patent number           382949
                                Patent application number      201821008809
                                Applicant/Patentee             Frimline Private Limited
                                Title                          A Pharmaceutical Composition For
                                                               Anaemia
                                Indian Application Date        09/03/2018
                                Priority date                  09/03/2018
                                Type of Application            Ordinary Application
                                Indian Publication date        18/10/2019
                                Date of Grant                  29/11/2021
                                Date of Expiry                 09/03/2038

5.4 The Suit Patent discloses and claims a pharmaceutical composition, which is a synergistic combination of 'Lactoferrin' ['LF'] and one or more 'Guanosine Nucleotide' or a pharmaceutically acceptable salt thereof for the treatment of Iron deficiency Anaemia ['IDA'], Anaemia of Inflammation ['AOI'] and Neuro-degenerative disorders.

5.5 The Suit Patent comprises 15 granted claims, where Claim 1 is for a pharmaceutical composition and Claims 2-15 are dependent on Claim 1. Claim 14 discloses the process for preparation of composition, as claimed in Claim 1.

5.6 Purpose of the Suit Patent, which is a formulation with natural ingredients, is not limited to reducing the side effects caused by the iron

supplements but to also maintain Iron homeostasis by hepcidin regulation and hence, will provide a natural treatment for IDA and AOI. 5.7 In line of the mandate of Section 83 of the Patents Act, 1970 ['Act of 1970'], the Plaintiffs have commercialised the product claimed via the Suit Patent since June of 2018. The Plaintiff's first commercial product was launched in June, 2018 incorporating the claimed subject matter of IN'949 under the brand name FERRONOMIC. The FERRONOMIC contains 100 mg Lactoferrin and 10 mg of Disodium Guanosine 5-Monophosphate. 5.8 Further, the Plaintiffs have developed various products incorporating the claimed subject matter of IN'949. The product FERRONEMIA PLUS sold by the Plaintiffs currently constitutes the following for 556 mg Tablet. The said tablet contains 50 mg Lactoferrin, 5 mg Disodium Guanosine 5- Monophosphate and 19 mg Elemental Iron [FBG-Ferrous Bisglycinate]. 5.9 The Plaintiffs have obtained trademark registrations in class 05 for its products 'FERRONEMIA' and 'FERRONOMIC'. Further, the Plaintiffs also sell products under the brand 'FERRONEMIA PLUS' and 'FERRONOMIC PLUS'. It is stated that since 2018, the Plaintiffs have earned around Rs. 331 Crores in revenue from sale of the said products globally.

6. On 16.07.2025, the Plaintiffs learnt the presence of Defendants' product 'FERROTOK PLUS' ['impugned product' or 'infringing product'] in the market through its representatives.

6.1 It is stated that Defendant Nos. 1 and 2 are the manufacturers and Defendant Nos. 3 and 4 are the ex-employees of Plaintiff No. 2, who are employed with Defendant No. 1. Defendant Nos. 3 and 4 possibly hold senior management positions with Defendant No. 1.

6.2 It is stated that Defendant Nos. 1 and 2's product is available in the market. And, from the information on the package of the infringing product, Plaintiffs found the ingredients used therein clearly match the claims of the Suit Patent. According to the outer-package, the Defendant's product contains Lactoferrin 50 mg (6.0%*), Disodium Guanosine 5-Monophosphate - 5 mg and Elemental Iron [as Ferrous Bisglycinate] 27mg. The Plaintiffs conducted a weight analysis of the infringing products of the Defendants and the certificate of analysis1 has been filed along with the suit. 6.3 The Claim mapping of the plaint for infringement analysis of Defendant's infringing product with the claims of the Suit Patent, as set-out in paragraph 43 of the plaint is reproduced herein as under: -

Filed as Document No. 20 in the Plaintiff's Documents

6.4 It is stated that upon further verification, the Plaintiffs also noted that Defendant No. 1 has blatantly copied information from Plaintiff No. 2's website. Defendant No. 1 has adopted the contents of the Plaintiffs' website, which is accessible from https://www.ksmatco.com/ copying all the information from Plaintiff No. 2's website and has presented the information as their own.

6.5 All the information regarding Plaintiff No. 2's history, divisions, events and all information as displayed on the Plaintiffs' website accessible at https://www.larenon.com/ is covered under the definition of 'literary work' as referred in Section 13(1)(a) of the Copyright Act, 1957 and are entitled to copyright protection.

6.6 The averments in the plaint pertaining to the copyright infringement of the Plaintiffs' website are set out at paragraph no. 55 of the plaint. The intent of the Defendants is to mislead the general public into believing the website belong to the Plaintiffs and to ensnare the public including stockists and retailers into dealing with the Defendants for the infringing products. 6.7 It is further alarming to note that the infringing products are supposed to be used by pregnant anaemic women and if the said products are substandard, the same might even cause harm to the general public. 6.8 On further research, the Plaintiffs obtained invoices of the Defendant's infringing product showing that the said product is being sold in many parts of India.

CASE SETUP BY THE DEFENDANT IN REPLY

7. The Plaintiffs were directed to effect advance service on Defendant Nos. 1 to 4. Mr. Santosh Kumar, Advocate entered appearance on behalf of

Defendant Nos. 1 to 4 on 11.08.2025 and sought an adjournment to address arguments. The matter was taken up on 14.08.2025, when Mr. Santosh Kumar, Advocate stated that he will address arguments on behalf of Defendant No. 1, 3 and 4. He stated that Defendant No. 2 has not given him instructions to address arguments though Defendant No. 2 is aware about the hearing scheduled on 14.08.2025.

8. Mr. Santosh Kumar, learned counsel representing the Defendant Nos. 1, 3 and 4 made the following submissions: -

8.1 The First Examination Report ['FER'] dated 13.02.20202 issued by the Indian Patent Office, while prosecuting the Suit Patent, stated that Claims 1 to 17 of the complete specification of the Suit Patent lack novelty and inventive step in light of prior art, and the Controller rejected the subject matter of the Suit Patent.

8.2 Amended Claims 1 to 15 were filed on 24.05.2021 by the Plaintiffs as stated in the Assistant Controller's orders, but the same is not on record. It was stated that the granted claims of Suit Patent as filed with the affidavit dated 08.08.2025 before this Court bears the date of 09.03.2018 and not 24.05.2021.

8.3 It was contended that the Plaintiffs have not filed a certified copy of the Complete Specification; therefore, reliance cannot be placed on the downloaded copy from the IP India Website.

8.4 There are approximately 30 to 40 different products with a similar chemical composition to that of the Defendant's patent readily available in the market. Thus, it is a commonly available formula.

Filed as Document No. 14 in Plaintiff's Document.

8.5 Claim 1 of IN'949 states the range of Lactoferrin between 5 to 90% by weight of the composition. However, the Plaintiffs' contention that the Defendants' tablet contains 6% Lactoferrin is based on an in-house report. However, the same could possibly fall outside the claimed range and therefore the said report is not admitted.

8.6 Defendant No. 1, being a distributor, is not able to provide the details of the composition used for manufacturing the impugned product. The information regarding same is only available with Defendant No. 2, who is the manufacturer of the product and is manufacturing similar products for third parties.

8.7 The Defendant Nos. 1, 3 and 4 were granted liberty to file written submissions, which has been filed on 21.08.2025. In these written submissions, the said Defendants have made a new disclosure, to the effect that Defendant No. 1 has stopped manufacturing and marketing the infringing product after service of the suit. The relevant portion of the written submissions reads as under:

"Yet, being a Law abiding entity, after the service of present suit, Defendant No.1 has voluntarily withdrawn manufacturing order issued for the product 'FERROTOK PLUS' and stopped marketing/ selling the same, till they get full details of suit patent and examined their product through Government approved Lab as to weight ratio analysis. The Defendant further declares that they will not launch the product 'FERROTOK PLUS' in market again in any composition which will be infringing the patented rights of Plaintiffs. At present neither Defendant No.1, nor his stockists, whole sellers have any stock of 'FERROTOK PLUS' with them.

The Defendant No.1sincerely regrets the mistake of its officials in inaccurate website description and as such they have withdrawn the website details for the time being and the same will now be uploaded after proper examination as to correctness of contents and the same shall be in full consonance of the law of the and.

It is further submitted that the Defendant No.1 through its officials realized the demand of Iron related medicine, which can act as a food supplement

towards the end of 2024 and then contacted Defendant No.2, who is active in the field of Drug Manufacturing since 2018. The drug composition and formulations were proposed by Defendant No.2 and based on effectiveness and pricing issues as recommended by Defendant No.2, Defendant No.1 started marketing the question product under the brand name of 'EFRROTOK PLUS' since February 2025."

(Emphasis Supplied) CASE SETUP BY THE PLAINTIFF IN REJOINDER

9. In response, Mr. Dayan Krishnan, learned senior counsel appearing on behalf of the Plaintiffs, stated that the FER issued by the Patent Office on 13.01.2020 is the initial objection from the Indian Patent Office. 9.1 He stated that the Plaintiffs filed a response to the FER on 12.07.20203. Subsequently, the Controller issued a hearing notice on 18.10.2021. Since, the Controller was satisfied with the response filed by the Plaintiffs/patentee, the patent application was granted on 29.11.2021. He stated that thus the Plaintiffs have overcome the Novelty, inventive step, and the objections under Section 3(e) of the Act of 1970, raised by the Indian Patent Office. The Suit Patent has been valid and subsisting for the past four [4] years. 9.2 He stated that the "as granted" claims have been filed along with the Affidavit e-filed on 08.08.2025 4 [as downloaded from the Patent Office website]. He clarified before the Court that, in accordance with the practice before the Indian Patent Office, any time an amendment in claims [i.e., 24.05.2021] is filed, it is done by mentioning the priority date of the patent. 9.3 He stated that with regard to the date of patent, and the date of Claims filed, the E-register Status Page5 and the Certificate of Grant6 for IN'949,

Filed as Document No. 15 in Plaintiff's Document.

vide diary number E-5635238/2025

Filed as Document No. 10 in Plaintiff's Document.

Filed as Document No. 11 in Plaintiff's Document.

both clearly states the date of patent as 09.03.2018, which is the filing date of the patent. He stated that the Controller in the order dated 29.11.2021 granting the patent has also noted the following: -

"... I hereby proceed to grant the instant application 201821008809 with 15 claims filed on 24th May 2021 with written submissions further under section 15 of the Patents Act."7

9.4 He stated that the Plaintiffs became aware of the Defendant's product on 16.07.2025 and immediately began preparing to initiate the legal proceedings. A request for a certified copy of the granted claims was filed on 22.07.2025. However, the same has not been received yet; hence, a publicly available copy of the granted claims, as available on the Patent Office website, has been filed along with the paper-book.

9.5 He submitted that the Plaintiffs themselves are marketing different products covering the patented composition under various brands like FERRONEMIA, FERRONEMIA PLUS, FERRONOMIC, FERRONOMIC PLUS, NEURONOMIC NEURONOMIC PLUS, IRONEMIC, IRONEMIC PLUS.

9.6 He stated that the Plaintiff's invention is a blockbuster formulation, and many entities have infringed the suit patent in the past; subsequently, the Plaintiffs have also sent numerous legal notices against said different infringers in the past. He states that details of the same are provided at paragraph no. 30 of the plaint.

Filed as Document No. 17 in Plaintiff's Document.

9.7 The Plaintiff has filed its written submissions on 22.08.2025 and has separately enclosed its response to the Defendant's oral submissions at the hearing dated 14.08.2025.

ANALYSIS AND CONCLUSION

10. According to section 10(4)(c)8 of the Act, the claims of a complete specification define the scope of a patent, and claim construction forms the foundation of a patent infringement analysis [Re. Guala Closures SPA v. AGI Greenpac Limited9]. Moreover, a comparison of the claims of the Suit Patent with the impugned product further aids the infringement analysis [Re. Mold Tek Packaging Ltd. v. Pronton Plast Pack (P) Ltd.10]. Therefore, the claim construction and claim mapping filed by the Plaintiffs is essential for adjudicating the present application.

11. At the hearing dated 08.08.2025, upon examining the claim mapping, this Court noted that the component of independent Claim 1 of the suit patent--'Guanosine Nucleotide'--specifically claimed in Claim 2 as 'Guanosine Monophosphate' (GMP), is absent in the Defendants' product. Instead, the Defendants' product contains Disodium Guanosine 5- Monophosphate. Consequently, the Plaintiffs were directed to file an affidavit clarifying this aspect.

10. Contents of specifications. -

xxx (4) Every complete specification shall--

xxx

(c) end with a claim or claims defining the scope of the invention for which protection is claimed.

2024 SCC OnLine Del 3510 [paragraph 40]

2025 SCC OnLine Del 4883 (DB) [paragraph 39]

12. The Plaintiffs handed over the Affidavit dated 08.08.2025 11 in the Court on 11.08.2025. Upon perusal of the said Affidavit, this Court is persuaded by the submission of the Plaintiffs that the usage of the term 'comprising' in the independent Claim 1 gives the claim a broader protection to include minor variations of the claimed components. The Plaintiffs have relied upon the Judgment of the Division Bench of this Court in F. Hoffmann- La Roche Ltd. & Anr. v. Cipla Ltd.12 to contend that the use of the term comprising in a Patent Claim is enabling and not restrictive. In this aspect a reference may be made to the 'Title 7: Patent Drafting Conventions and Specific Terms' in Chapter 9 of Terrell on the Law of Patents, 19th Edition13. The relevant paragraph of the said chapter is reproduced here below:

""Comprising"

A requirement that a claim "comprises" certain elements does not mean that other elements may not be present: "comprising" does not mean "only consisting of"

[Emphasis supplied]

13. Moreover, it is also settled principle that, claims are to be read with the complete specification. In this aspect, a reference may be made to the decision of the Supreme Court in Biswanath Prasad Radhey Shyam v. Hindustan Metal Industries 14 . A perusal of the complete specification 15 of the Suit Patent under the heading "Detailed description of the invention" at internal page no. 11 show a disclosure of the Disodium Guanosine Monophosphate.

Filed vide diary number E-5635238/2025

2015 SCC OnLine Del 13619 [paragraph 68]

page no. 273 para 9-129

(1979) 2 SCC 511

Filed as Document No. 12 in the Plaintiff's Document

The relevant paragraph of the complete specification of the suit patent is reproduced here below for clarity: -

"In preferred aspect, the pharmaceutical composition/formulation of the present invention comprises a synergistic combination of Lactoferrin, Disodium GMP and pharmaceutically acceptable excipients."

14. As per the Affidavit dated 08.08.2025, this disclosure has also been enabled under the heading "Examples" of the complete specification of the suit patent. The relevant example is reproduced here below: -

"Example 22 Sr. No Ingredients Wt. in mg % W/W Dry Mixing 1 Lactoferrin 50 12.50 2 Disodium Guanosine 5- 5 1.25 Monophosphate (GMP) 3 Ferrous Bisglycinate eq. 150 37.50 30 mg elemental Iron 4 Microcrystalline 115 28.75 Cellulose pH 101 5 Crospovidone 15 3.75 6 Croscarmellose Sodium 15 3.75 Binder Solution 7 PVP K- 30 10 2.50 8 Folic acid 0.2 0.05 9 Isopropyl alcohol QS QS Lubrication 10 Crospovidone 15 3.75 11 Croscarmellose Sodium 15 3.75 12 Magnesium Stearate 4.8 1.20 13 Colloidal silicon dioxide 5 1.25 Wt. of uncoated Tablet 400.0 100.0 Seal Coating agent 14 InstaMoistshield 8.0 2.0 15 Isopropyl alcohol QS QS 16 Methylene dichloride QS QS Enteric coating agent

19 Glycerin 1.3 8.00 20 Talc 4.9 21 Purified water QS QS Wt. of Enteric coating 40.0 10.0 Wt. of Enteric coated tablets 440.0 -"

15. Upon perusal of Independent Claim 1, dependent claim 2 along with complete specification of the Suit Patent, it can be discerned that the 'Disodium Guanosine 5-Monophosphate [DGMP], which is a disodium salt of Guanosine monophosphate [GMP] is covered in the Suit Patent.

16. Therefore, by mapping the claims of the Suit Patent against each element of the Defendants' product, the Plaintiffs have established a strong prima facie case demonstrating infringement of the Suit Patent. In its written submissions, an undertaking is also given by Defendant Nos.1, 3 and 4 that the said Defendants would neither manufacture nor place any order or launch any infringing product during the Suit Patent's term of protection.

17. Upon an enquiry raised by this Court at the hearing dated 14.08.2025, the Defendants have not explained how they came to adopt the said formula (formulation) for their product. Instead, the Defendants have made bald allegations that many parties were using a similar formula and in particular that the formula is available with Defendant No. 2. Despite granting opportunity to the Defendants to state its defence, neither at the hearing dated 14.08.2025 nor with its written submissions dated 24.08.2025, Defendants have not filed any documents to rebut the certificate of analysis 16 of Defendants' product filed by the Plaintiff. In fact, Defendant No. 2's wilful absence despite advance service substantiates the contentions of the Plaintiffs that Defendant No. 2 is knowingly manufacturing the product which infringes the Suit Patent.

18. The Defendants' infringing acts are causing the Plaintiff substantial

Filed as Document No. 20 in Plaintiff's Document

loss, both financial and otherwise. Accordingly, the balance of convenience lies in favour of the Plaintiff. Furthermore, if the Defendants are not restrained, the sale of the allegedly infringing products is likely to cause further harm and damage to the Plaintiff. In light of the above, the Court finds it appropriate to grant an interim injunction in favour of the Plaintiffs.

19. The Plaintiffs have applied for the certified copies of the granted patent specification and claims on 22.07.2025 and undertake to file the same as and when available. The Plaintiffs are directed to serve the same to the Defendants.

20. Accordingly, Defendant Nos. 1, 2, 3 and 4, their partners, related parties, servants, employees, officers, agents, stockists, distributors, dealers and all others acting for and on their behalf are restrained from making, using, selling, distributing, advertising, offering for sale, selling, exporting, importing, and in any other manner, directly or indirectly, commercializing or dealing in any product or using any process that infringes the subject matter of Indian Patent No. 382949, or any of the claims thereof.

This injunction qua Defendant Nos. 1, 3 and 4 is confirmed until final disposal of the suit.

Vis-à-vis Defendant No. 2, this injunction shall operate until the next date of hearing.

21. Regarding the Plaintiffs' Suit Copyright, the undertaking of the Defendant that allegedly copied description and details present on the Defendant No.1's website is withdrawn, and the same will be updated with true information without causing further confusion to the general public, including patients, is taken by this Court on record. Therefore, the interim

injunction is also allowed regarding the Plaintiff's Suit Copyright until the final disposal of the suit.

22. Compliance of Order XXXIX Rule 3 of CPC qua Defendant No. 2 be done with one (1) week from today.

23. Notice be issued to Defendant No. 2 by all permissible modes on filing of process fee. Affidavit of service(s) be filed within two (2) weeks.

24. The Defendants shall file a reply to this application within four (4) weeks. Rejoinder, if any be filed within four (4) weeks thereafter.

25. List before the learned Joint Registrar (J) on 10.10.2025.

26. List before the Court on 17.02.2026.

CS(COMM)808/2025

27. Let the plaint be registered as a suit.

28. Issue summons.

29. Mr. Santosh Kumar, Advocate accepts summons on behalf of Defendant Nos. 1, 3 and 4 and waives off formal service of summons.

30. Summons be issued to Defendant No. 2 by all permissible modes on filing of process fee. Affidavit of service be filed within two (2) weeks.

31. The Defendant Nos. 1 to 4 are directed to file their written statement within thirty (30) days from the date of receipt of the summons. The said Defendants shall also file an affidavit(s) of admission/denial of the documents filed by the Plaintiffs, failing which the written statement(s) shall not be taken on record.

32. The Plaintiffs are at liberty to file replication(s) thereto within thirty (30) days after filing of the written statement(s). The replication(s) shall be accompanied by an affidavit(s) of admission/denial in respect of the

documents filed by the said Defendants, failing which the replication(s) shall not be taken on record.

33. It is made clear that any unjustified denial of documents may lead to an order of costs against the concerned party.

34. Any party seeking inspection of documents may do so in accordance with the Delhi High Court (Original Side) Rules, 2018.

35. List before the learned Joint Registrar (J) on 10.10.2025.

36. List before the Court on 17.02.2026.

I.A. 19323/2025 (under Order XXVI Rules 9 and 10 read with Order XXXIX Rule 7 of CPC)

37. This is an application filed on behalf of the Plaintiffs under Order XXVI Rules 9 and 10 read with Order XXXIX Rule 7 read with Section 151 of CPC seeking appointment of Local Commissioner to visit the premises of the Defendants, make an inventory of all the infringing goods and effect seizure of the same.

38. The order in this application shall be passed by a separate order.

MANMEET PRITAM SINGH ARORA (JUDGE) AUGUST 29, 2025/FV/MG

 
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