Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abu Siddique @ Chuttu vs The State Of Assam And Anr
2025 Latest Caselaw 1500 Gua

Citation : 2025 Latest Caselaw 1500 Gua
Judgement Date : 28 July, 2025

Gauhati High Court

Abu Siddique @ Chuttu vs The State Of Assam And Anr on 28 July, 2025

                                                                             Page No.# 1/16

GAHC010258672023




                              THE GAUHATI HIGH COURT
   (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                                  Case No. : Crl.A./424/2023

            ABU SIDDIQUE @ CHUTTU
            S/O LATE SAYED ALI,
            VILL.- JOGIRMOHAL, P.S.- BILASIPARA, DIST.- DHUBRI (ASSAM).

            VERSUS

            THE STATE OF ASSAM AND ANR.
            REP. BY THE LEARNED PUBLIC PROSECUTOR.

            2:MONOWAR HUSSAIN
             S/O LATE ABDUL KADER

            VILL.- TIAPARA
            P.S.- BILASIPARA
            DIST.- DHUBRI (ASSAM)
            PIN- 783348

Advocate for the Petitioner   : MR M J QUADIR, A.ISLAM,MR. A K HANNAN

Advocate for the Respondent : PP, ASSAM, MS P SARMA (R-2),K U AHMED (R-2)

BEFORE HONOURABLE MR. JUSTICE MRIDUL KUMAR KALITA

For the Appellant : Mr. H. R. A. Choudhury, Sr. Advocate : Mr. M. J. Quadir, Advocate

For the Respondent : Mr. M. P. Goswami, Addl. P.P. Page No.# 2/16

: Mr. K. U. Ahmed, Advocate (for the respondent No. 2)

Date of Judgment : 28.07.2025

JUDGMENT & ORDER

1. Heard Mr. H. R. A. Choudhury, learned senior counsel assisted by Mr. M. J. Quadir, learned counsel for the appellant. Also heard Mr. M. P. Goswami, learned Additional Public Prosecutor for the State as well as Mr. K. U. Ahmed, learned counsel for the respondent No. 2/informant.

2. This Appeal under Section 374(2) of the Code of Criminal Procedure,1973 has been preferred by the appellant, namely, Abu Siddique @ Chuttu impugning the judgment dated 03.10.2023 passed by the Court of learned Special Judge, Bilasipara in Special (POCSO) Case No. 14/2022, whereby the appellant was convicted under Section 354 of the Indian Penal Code and was sentenced to undergo simple imprisonment for four years and to pay a fine of Rs.5000/- and in default of payment of fine to undergo simple imprisonment for one month.The appellant was also convicted under Section 8 of the POCSO Act, 2012 and he was sentenced to undergo rigorous imprisonment for four years and to pay a fine of Rs.5000/- and in default of payment of fine to undergo simple imprisonment for one month.

3. The facts relevant for consideration of the instant appeal, in brief, is that on 11.11.2021, one Monowar Hussain had lodged an FIR before the Officer-in- charge of Nayahat Police Outpost under Bilasipara Police station, inter alia, alleging that his minor daughter aged above 12 years (herein after referred to as "X") went to the house of her elder sister Farida Parbin. On 07.11.2021, the elder sister of the victim "X" had asked her to bring chilly from the house of her in-laws and when the victim "X" was returning to the elder sister's home, the appellant, who was working Page No.# 3/16

in the paddy field, caught hold of the victim, gagged her mouth and attempted to commit sexual intercourse with her.

4. On receipt of the said FIR, the In-charge of Nayahat Police Outpost forwarded the same to the Officer-in-charge of Bilasipara Police Station for registration of the case and Bilasipara P.S. Case No. 877/2021 was registered under Sections 376/511 of the Indian Penal Code read with Section 8 of the POCSO Act, 2012 and the investigation was initiated. Ultimately, on completion of the investigation, the charge-sheet was laid against the appellant under Sections 376/511 of the Indian Penal Code read with Section 8 of the POCSO Act, 2012.

5. The appellant faced the trial remaining on bail.During the trial, when the appellant appeared before the Trial Court, after considering the materials available on the record and after hearing both sides, charges under Section 354 of the Indian Penal Code read with Section 8 of the POCSO Act, 2012 were framed against the appellant. When the said charges were read over and explained to him, he pleaded not guilty and claimed to be tried.

6. To bring home the charges against the appellant, the prosecution side examined eight prosecution witnesses. The appellant was examined under Section 313 of the Code of Criminal Procedure, 1973 during which he pleaded his innocence and denied the truthfulness of the testimony of the prosecution witnesses. However, he declined to adduce any evidence in defence. Ultimately, by the judgment which has been impugned in this appeal, the appellant was convicted and sentenced in the manner which has been described in the paragraph No. 2 of this judgment hereinbefore.

7. Before considering the rival submissions of the learned counsel for both sides, let us go through the evidence which is available on record.

8. The PW-1 i.e., victim 'x' has deposed that the informant is her father and Page No.# 4/16

she knows the accused. On the day of the incident, she was at the matrimonial house of her elder sister Farida Parbin who asked her to bring chilly from the house of her cousin Fazila whose house is also situated at Jogirmohal. PW-1 has further deposed that she went to the house of Fazila and after taking chilly from the house of Fazila while she was returning to the matrimonial house of her elder sister Farida Parbin, on the way, accused Abu Siddique who was there in the paddy field, all of sudden touched on her breast and made attempt to commit rape on her. The PW-1 has further deposed that on raising alarm, her elder sister and others assembled at the place of occurrence and the accused fled away. Thereafter, she returned to matrimonial house of her elder sister and reported about the incident to her elder sister Farida Parbin. The PW-1 has further deposed that her elder sister Farida Parbin told her father about the incident. Coming to know about the incident, her father came to the matrimonial house of her elder sister Farida Parbin and she had narrated about the incident to her father. The PW-1 has further deposed that in respect of the incident her father lodged ejahar at the police station and police got her medically examined and also produced her before the Magistrate where she had given statement. Ext.P-1 is her statement given before the Magistrate wherein Ext.P-1(1) is her signature.

9. During her cross examination,the PW-1 has stated that on the day of the incident, the accused was harvesting paddy and other people were also harvesting paddy in their respective paddy field and the incident took place within homestead compound of Fazila. The PW-1 has further stated in cross that presently she cannot remember the date of the incident and Fazila is not mother-in-law of her elder sister Farida Parbin. She deposed that the distance between matrimonial house of her elder sister Farida Parbin and that of Fazila is about 10 feet. Around the house of Fazila, there were no houses of other people. However, there was a house at a distance from homestead of Fazila. In cross examination, the PW-1 has further Page No.# 5/16

stated that Fazila has given chilly to her and thereafter Fazila went to the house of some other person and as soon as Fazila has given chilly to her, she proceeded to the matrimonial house of her elder sister.

10. The PW-1 has further stated during cross examination that she has not stated before the Magistrate that the accused touched on her breast because accused threatened her to cause damage to her if she discloses the fact of touching her breast by the accused to anybody. The PW-1 has further stated during cross examination that she has not stated before the Magistrate about threatening given by the accused and she has also not stated before the Magistrate that on raising alarm, her elder sister and other people assembled at the place of occurrence because the Magistrate did not ask her about the said fact.

11. The PW-1 has further stated during her cross examination that she has stated before the Magistrate that accused made attempt to touch her breast because the Advocate of accused tutored her to say like that. The PW-1 has further stated during cross examination that as there was no chilly in the house of mother- in-law of her elder sister Farida, so, she brought chilly from the house of Fazila. The PW-1 denied that she has not stated before the Magistrate that she went to the house of Fazila for bringing some chilly on the date of incident on being asked by her elder sister. The PW-1 further denied that she has not stated before the Magistrate that at the backside of matrimonial home of her elder sister Farida, she went to bring some chilly and at that time there was none available in the backyard of matrimonial home of her elder sister Farida. The PW-1 further denied the fact that due to land dispute between accused and her brother-in-law Shajamal, he had used her to lodge this false case.

12. The PW-2, Monowar Hussain, the informant of the instant case has deposed that the victim is his daughter who is presently aged about 11 to 12 Page No.# 6/16

years. On the date of the incident his younger daughter (victim) was there in the matrimonial house of her elder sister at Nayagaon and on that day at about 11.00 A.Μ his elder daughter Farida Parbin called him over phone at her residence immediately. The PW-2 has further deposed that on inquiry, his elder daughter told him that some incident took place with victim as such he has to go to the matrimonial house of his elder daughter immediately. The PW-2 has further deposed that he went to matrimonial house of his elder daughter and on way, he had seen the accused.

13. The PW-2 has further deposed that on seeing him, his daughter (victim) started crying and his daughter (victim) told him that the accused touched her breast and raped her. The PW-2 has further deposed that in the meantime some other people assembled and they have assured him for settlement through holding village meeting but nothing was done as such, he lodged ejahar at the police station. Ext.P-2 is the ejahar wherein Ext.P-2(1) is his signature.

14. During cross examination, the PW-2 has stated that matrimonial house of his elder daughter is less than 1½ km away from his residence and there are houses of Munnaf, Nur Hussain and others near the matrimonial house of his elder daughter. There is house of one Guljar at a distance from the matrimonial house of his elder daughter and there is also house of one Akinur nearer to the matrimonial house of his elder daughter. The PW-2 has further deposed during cross examination that he lodged FIR after 1 to 2 days of the incident. The PW-2 has further deposed, in cross examination, that the appellant has cultivating land adjacent to the cultivating land of his son-in-law Shajamal and he does not know whether there was any dispute and as to whether any village meeting was held in respect of dispute regarding any path between his son-in-law Shajamal and the appellant. The PW-2 has further deposedduring his cross examination that the contents of ejahar has not been read over to him and the contents of ejahar was Page No.# 7/16

written by police official under guidance of In-charge of the police out post. The PW-2 has further deposed during his cross examination that the incident took place at the approaching road of the matrimonial house of his elder daughter. The PW-2 has further stated in cross that the name of father-in-law of his elder daughter is Samal who has three sons.Out of them two are married and one is un-married. All the family members live in the said homestead and on the date of the incident, family members of Samal went to the paddy field for harvesting. The PW-2 has deposed during his cross examination that he arrived at the place of occurrence about 10 minutes later and on arrival at the place of occurrence, he saw that accused was going away from there. The PW-2 has further deposed during his cross examination that he found accused at about 40 meters away from the place of occurrence. The PW-2 denied that he had lodged ejahar after 4 days of the incident. He also denied that he has not stated before Investigating Officer that accused touched the breast of his younger daughter (victim). The PW-2 further has denied few other suggestions put to him by the defence side.

15. The PW-3 Farida Parbin has deposed that informant is her father and victim is her younger sister. On the date of the incident the victim had come to her house. On the day of the incident, on being asked by her, her sister (victim) went to the house of Fazila Bibi for bringing chilly and while she was returning to her matrimonial house through a 'suli' (a pathway in between two houses), on the way, at 'suli', the appellant caught hold of her and touched her breasts and as such she raised alarm. The PW-3 has further deposed that hearing alarm of her sister, she came out from her house and proceeded to place of occurrence and on seeing her, the appellant left the place of occurrence releasing her victim sister. The PW-3 has further deposed that on being asked, her victim sister told her that while she was coming through 'suli', accused stopped and caught hold of her and touched her breast. The PW-3 has further deposed that while she enquired accused as to why Page No.# 8/16

accused had done the obscene acts with her sister then accused told her that he had made fun only. The PW-3 has further deposed that she informed her father over phone and reported him about the incident. Later on, her father came to her matrimonial house and brought back her sister and her father lodged ejahar at the police station.

16. During the cross-examination, the PW-3 has deposed that the appellant was alone harvesting in the paddy field and the approaching road reaching to her matrimonial house is adjacent to the land of the accused. The PW-3 has further deposed during the cross-examination that her matrimonial house and that of the house of Fazila is about 60/70 feet away and Fazila lives in the house of her parents. The PW-3 has further deposed that there are houses of Nur Hussain, Rafiqul, Munnaf Ali and others at a distance from her matrimonial home. The PW-3 has further stated in cross-examination that hearing alarm of the victim, she visited the place of occurrence first. The PW-3 denied that she has not stated before police that on the date of the incident she had sent the victim to the house of Fazila for bringing chilly. PW-3 has further denied that she has not stated before police that accused caught hold her sister and touched her breast in the 'suli'.

17. The PW-4 Dr. Aruna Saikia, the Medical Officer has deposed that on 13.11.2021 while she was working as M&H.O- 1 at SDCH, Bilasipara, she had medically examined the victim 'X' under reference to P.S Case No. 877/2021 u/s 376/511 I.P.C and Section 8 of POCSO Act on being identified and escorted by WPC 1035 Rahiton Khatun. During examination she foundthe victim has given history of pulling of her hand by the accused and making attempt to commit rape on her. Approximate radiological age of victim was found to be 10 to 12 years. In her opinion- no evidence of any recent sexual and physical assault present but radiological age is 10-12 years. Ext. P-3 is medical report wherein Ext. P-3(1) is her signature.

Page No.# 9/16

18. During cross-examination, the PW-4 has stated that she has not mentioned the name of the police station in connection with which police station case number she had examined the victim. The PW-4 has further stated that during examination she did not find any injury over the person of the victim.

19. The PW-5 Fazila Bibi has deposed that on the day of the incident she was there at the backyard of their homestead and was drying jute firewood. On that day, Farida sent the victim to her house for bringing some chilly and accordingly victim went to her home and victim apprised her that her elder sister asked for some chilly. Thereafter, she gave chilly to the victim and the victim left their homestead. Later, while she was there in the backyard of their homestead, she saw that people were proceeding towards the place of occurrence. The PW-5 has further deposed that while she went to the place of occurrence, the victim told her that while the victim was returning to the matrimonial house of Farida, the accused caught hold the victim and touched her breast.

20. During cross-examination, the PW-5 has stated that on the date of the incident, her two children went to school and the residence of Farida is about 100 to 120 ft. away from their residence. The PW-5 has further stated in cross- examination that while she went to the place of occurrence, she saw that 100/150 peoples assembled there and she also saw Farida there. The PW-5 has further stated during cross examination that the place of occurrence is their private approach road exclusively used by their family members. The PW-5 denied the suggestions given to her by the defence counsel.

21. The PW-6 Rofiqul Hoque has been declared hostile by the prosecution. On being cross examined by the prosecution, the PW-6 has denied that Ext. P-4 is his statement given before police u/s 161 Cr.P.C and further denied that as the accused is known to him, he deposed falsely.

Page No.# 10/16

22. During cross examination by defence, the PW-6 has stated that there was land dispute between accused and Sahjamal and often he had heard about the land dispute. The PW-6 has further stated during cross examination that he knows nothing about the instant case.

23. The PW-7 Manoj Newar, the Investigating Officer has deposed that on 11- 11-2021, he was posted at Nayahat O.P as in-charge. On that day, on receipt of ejahar from Monowar Hussain, he forwarded the same to Bilasipara PS which is registered as Bilasipara P.S Case No. 877/2021 under Sections 376/511 I.P.C read with Section 8 of POCSO Act and he was given charge of investigation. During the course of investigation, he recorded statement of complainant, recorded statement of victim, visited place of occurrence, drawn a sketch map, sent the victim for recording her statement under Section 164 Cr.P.C before the learned Judicial Magistrate and thereafter, on being transferred he handed over the case diary to S.I. Jitumoni Baisya who has filed charge-sheet. Ext. P-4/PW-7 is sketch map wherein Ext. P-4(1) and 4(2) are his signature. Ext. P-5/PW-7 is the charge sheet filed by S.I. Jitumoni Baisya wherein Ext. P-5(1) is the signature of Jitumoni Baisya which he knows.

24. During cross examination, the PW-7 has deposedthat occurrence took place on 07-11-2021 and FIR was filed on 11-11-2021 and there was no explanation of delay in lodging FIR for four days. The PW-7 has further stated during cross examination that P.W-2 Monowar Hussain has not stated before him that the accused touched the breast of his younger daughter; accused committed rape on her daughter; on arrival at the place of occurrence he saw the accused about 40 meters away from the place of occurrence. The PW-2 has also not stated before him that on seeing him, his daughter started crying and some people of the place of occurrence asked him not to make any noise and they have assured to settle the matter amicably by holding village meeting. The PW-7 has further stated Page No.# 11/16

during cross examination that P.W.-3 has not stated before him that on the date of incident she has sent the victim to the house of Fazila to bring chilly and the accused caught hold of her sister and touched her breast in the 'suli'. The PW-7 has further deposed that PW-5 has not stated before him that on the date of the incident she was drying jute firewood in the backyard of their homestead and victim reported her that the accused touched her breast. The PW-5 denied that Ext 4 is not connected with this case. The PW-5 further denied that whole proceeding is under objection and he has not conducted investigation in Bilasipara P.S. Case No. 877/21. The PW-5 also denied that his investigation is not proper and he had deposed falsely.

25. The PW-8 Jitumoni Baisya, another Investigating Officer has deposed that on 07-01-2022 he was posted at Nayahat O.P as In-charge. O/C Bilasipara PS has handed over the case diary of the instant case to him for investigation. After reading case diary he found that earlier Investigating Officer has completed the investigation. Accordingly, he arrested the accused and collected medical report and thereafter submitted charge-sheet against the accused u/s 376/511 I.P.C r/w Section 8 of POCSO Act. Ext. P-5/PW-8 is the charge-sheet wherein Ext. P-5(1) is his signature.

26. During his cross examination, the PW-8 has denied that he filed charge sheet without going through the case diary.

27. Mr. H. R. A. Choudhury, learned senior counsel for the appellant has submitted that the Trial Court has wrongly convicted the appellant in this case without there being any clinching evidence against him on record. He has submitted that in this case there is a delay of four days in lodging of the FIR, however, no explanation has been there for the said delay, which creates doubt regarding the veracity of the prosecution's story. He also submits that there was a Page No.# 12/16

land dispute between the appellant and the son-in-law of the informant, therefore, the appellant has been falsely implicated by the informant in this case.

28. The learned senior counsel for the appellant has also submitted that there are contradictions in the deposition of the victim before the Trial Court with what she had stated before the Magistrate in her statement under Section 164 of the Cr.P.C. as well as before the Investigating Officer under Section 161 of the Cr.P.C. She had not stated earlier that the appellant had touched her breast, however, during the trial she, in order to implicate the appellant, had stated so after being tutored by the informant.

29. The learned senior counsel for the appellant has also submitted that the PW-1 (victim) has categorically deposed in her testimony that the distance between the house of her elder sister and house of Fazila is only 10 feet and within such a short distance the incident would not happen without other people knowing about this.

30. The learned counsel senior counsel for the appellant has also submitted that there are contradictions in the statement of witnesses which was ignored by the Trial Court while coming to the finding of the guilt of the appellant. He submits that when the victim girl has deposed that the appellant fled away from the scene after the victim raised hue and cry. However, the sister of the victim has deposed that she saw the appellant at the spot and only after she arrived he left the place. In support of the submission, the learned senior counsel for the appellant has cited following case:-

(i) "Dilawar Singh Vs. State of Delhi" reported in "(2007) 12 SCC 641"

(ii) "Santosh Prasad @ Santosh Kumar Vs. State of Bihar " reported in "(2020) 3 SCC 443"

(iii) "Kunju @ Balachandran Vs. State of Tamil Nadu " reported in "(2008) 2 SCC 151".

Page No.# 13/16

31. The learned senior counsel for the appellant has submitted that the appellant has been convicted from this case solely on the basis of the testimony of the victim girl. However, the victim girl has narrated different versions during different stages of the proceeding. Her testimony before the Trial Court as PW-1 is not corroborated by her statement recorded under Section 164 as well as Section 161 of the Code of Criminal Procedure, 1973. He, therefore, submits that the victim girl cannot be categorized in the category of a sterling witness so as to base the finding of conviction solely on her testimony. He, therefore, submits that the appellant is entitled to get benefit of doubt in this case and he may be acquitted of the charges under which he has been convicted in this case.

32. On the other hand, the learned Additional Public Prosecutor as well as the learned counsel for the respondent No. 2 have submitted that the Trial Court has rightly convicted the appellant in this case on the basis of reliable evidence on record against him. They submit that the appellant side has projected the story of land dispute between the appellant and the son-in-law of the informant only to get the benefit of doubt in this case. It is submitted that no such land dispute exist and nothing has been adduced by the defense side in support of said contention.

33. The learned Additional Public Prosecutor also submits that the delay in lodging of FIR in this case has been properly explained as same was caused only due to the assurance given by the villagers that the matter would be settled amicably in the village meeting. However, when same was not done, the informant had lodged the FIR.

34. It is also submitted by the Additional Public Prosecutor that the prime witness of this case in a minor, hence, some minor discrepancies may be there in her testimony and same may not be a reason for discarding her testimony in toto. It is submitted by the Additional Public Prosecutor as well as the learned counsel Page No.# 14/16

for the respondent No. 2 that finding of conviction arrived at by the Trial Court and the sentence imposed on the appellant are correct and should not be disturbed and this appeal should be dismissed.

35. I have considered the submissions of the learned counsel for both sides and have gone through the materials on record including the record of the Special (POCSO) Case No. 14/202 which was requisitioned in connection with this case.

36. In the instant case, the main witness, on the basis of whose evidence, the Trial Court came to the finding of guilt of present appellant is the victim girl herself, who has deposed before the Trial Court as PW-1. There is no dispute regarding the age of minority of the victim that she was about 12 years of age when the alleged offence was committed. When we peruse the testimony of the victim girl which she had deposed as PW-1 before the Trial Court as well as her statement recorded under Section 164 of the Cr.P.C. during the course of investigation, it appears that though there are minor discrepancies in the statements made before the Trial Court. She had deposed as PW-1 that the appellant tried to commit rape on her, however, nothing of this sort was stated before the Magistrate when her statement under Section 164 of the Cr.P.C. was recorded. However, the basic accusation against the appellant that he touched the breast of the victim girl remains intact as in her statement recorded under Section 164 of the Cr.P.C. as well as while deposing as PW-1 before the trial court, the victim girl has categorically stated that the accused Abu Siddique touched her breast. Though, the part of the testimony of the PW-1 in which she had stated that the appellant tried to commit rape on her appears to be exaggerated when the testimony of the PW-1 is examined vis-à-vis her statement recorded under Section 164 of the Cr.P.C. However, her testimony to the effect that the appellant had touched her breast remains unwavered and consistent throughout the trial.

Page No.# 15/16

37. Merely submitting that the appellant had land dispute with the brother-in- law of the victim girl is not sufficient to disbelieve testimony of the PW-1 in absence of any specific details about such land dispute and any cogent reason which might have triggered making false accusation by the victim girl against the appellant.

38. Regarding the delay in lodging of the FIR also, the testimony of the PW-2 that the FIR was lodged belatedly as there was an assurance given by the villagers to amicably settle the matter, cannot be disbelieved, as it normally happens in villages that in such cases the lodging of FIR is delayed due to assurance of settlement by the villagers.

39. This Court finds nothing on record which might have triggered lodging of false FIR against the appellant. There is no material on record from which it can be ascertained as to what made PW-1, who is a minor girl, to level false accusation against the appellant. The evidence on record shows that the accusation against the appellant is touching the breast of the victim girl remained consistent throughout the criminal trial, therefore, this Court is of considered opinion that the finding of guilt arrived by the Trial Court does not justify any interference by this Court. The conviction of the appellant under Section 354 of the Indian Penal Code and Section 8 of the POCSO Act, 2012 is, therefore, upheld.

40. However, considering the facts and circumstances of this case and the punishment imposed on the appellant by the Trial Court appears to be on the harsher side. The appellant has been detained behind the bars since the date of the impugned judgment and he has undergone a considerable period behind the bars, which is, in the considered opinion of this Court, is sufficient punishment proportionate to the offence committed by the appellant.

41. In view of the aforesaid discussion, the conviction of the appellant under Page No.# 16/16

Section 354 of the Indian Penal Code and Section 8 of the POCSO Act, 2012 is upheld, however, the sentence imposed under both the penal provisions is reduced to the period of detention already undergone by the appellant.

42. Accordingly, the sentence of imprisonment imposed upon the appellant under Section 354 of Indian Penal Code as well as Section 8 of the POCSO Act, 2012 is modified to the period of imprisonment already undergone by the appellant till the date of this judgment. However, the sentence of fine imposed by the Trial Court under both the above provisions and the default stipulations thereof remain intact.

43. This appeal is, accordingly, partly allowed.

JUDGE

Comparing Assistant

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter