Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Gujarat vs Batukbhai Danabhai Khimaniya
2025 Latest Caselaw 1939 Guj

Citation : 2025 Latest Caselaw 1939 Guj
Judgement Date : 17 January, 2025

Gujarat High Court

State Of Gujarat vs Batukbhai Danabhai Khimaniya on 17 January, 2025

                                                                                                               NEUTRAL CITATION




                              R/CR.A/342/2011                                  JUDGMENT DATED: 17/01/2025

                                                                                                                undefined




                                      IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                                 R/CRIMINAL APPEAL NO. 342 of 2011


                       FOR APPROVAL AND SIGNATURE:


                       HONOURABLE MS. JUSTICE S.V. PINTO

                       ==============================================================

                                     Approved for Reporting                   Yes           No
                                                                                            No
                       ==============================================================
                                                        STATE OF GUJARAT
                                                              Versus
                                                BATUKBHAI DANABHAI KHIMANIYA & ORS.
                       ===============================================================
                       Appearance:
                       MR. BHARGAV PANDYA, APP for the Appellant(s) No. 1
                       MR RAJESH M CHAUHAN(2470) for the Opponent(s)/Respondent(s) No. 4
                       MR VIJAY H NANGESH(3981) for the Opponent(s)/Respondent(s) No. 1,2,3
                       ===============================================================
                         CORAM:HONOURABLE MS. JUSTICE S.V. PINTO

                                                          Date : 17/01/2025

                                                          ORAL JUDGMENT

1. This appeal has been filed by the appellant State under Section

378(1)(3) of the Code of Criminal Procedure, 1973 against the

judgement and order of acquittal passed by the learned Special

Judge & Presiding Officer, Fast Track Court, Jamnagar

(hereinafter referred to as "the learned Trial Court") in Special

Case (ATRO) No. 16 of 2008 on 22/09/2010, whereby, the learned

Trial Court has acquitted the respondents for the offence

punishable under Sections 323, 337, 504, 506(2) and 114 of Indian

NEUTRAL CITATION

R/CR.A/342/2011 JUDGMENT DATED: 17/01/2025

undefined

Penal Code, 1860 (hereafter referred to as "IPC" for short) and

Section 3(1)(10) of the Scheduled Castes and Scheduled Tribes

(Prevention of Atrocities) Act, 1989 and Section 135(1) of the

Gujarat Police Act.

1.1 The respondents are hereinafter referred to as the accused in the

rank and file as they stood in the original case for the sake of

convenience, clarity and brevity.

2. The brief facts that emerge from the record of the case are as

under:

2.1 That the on 14/04/2008, the complainant Babubhai Rajabhai

Chavda was near the brick-kiln situated in the outskirts of Falla

village and all the accused met the complainant and the accused

No. 1 caught hold of the complainant and the others beat the

complainant with fist and stick and thew stones on the

complainant due to which, the complainant was injured. The

accused, at that time, used caste-slurs and threatened the

complainant that they would kill him and the complainant filed

the complaint before the Jamnagar Panchkoshi "A" Division

Police Station, Jamnagar on 14/04/2008 at 17:15 Hrs, under

Sections 323, 337, 304, 506(2) and 114 of the IPC, Section 135 (1)

of the Gujarat Police Act, and Section 3(1)(10) of the Atrocities

NEUTRAL CITATION

R/CR.A/342/2011 JUDGMENT DATED: 17/01/2025

undefined

Act, 1989, which was registered before Jamnagar Panchkoshi A

Division Police Station, Jamnagar being I-C.R.No. 36 of 2008.

2.2 The Investigating Officer recorded the statements of the connected

witnesses and seized the necessary documents and after

completion of investigation, a chargesheet came to be filed before

the learned Judicial Magistrate, First Class, Jamnagar and as the

said offences against the accused were exclusively triable by the

Court of Sessions, the case was committed to the Sessions Court,

Jamnagar as per the provisions of Section 209 of the Code of

Criminal Procedure and case was registered Special Case No. 16

of 2008.

2.3 The accused were duly served with the summons and the accused

appeared before the learned Trial Court, and it was verified

whether the copies of all the police papers were provided to the

accused as per the provisions of Section 207 of the Code and a

charge at Exh. 5 was framed against the accused and the

statements of the accused were recorded at Exhs. 6, 7 and 8

respectively, wherein, the accused denied all the contents of the

charge and the entire evidence of the prosecution was taken on

record.

2.4 The prosecution produced the following evidence to bring home

NEUTRAL CITATION

R/CR.A/342/2011 JUDGMENT DATED: 17/01/2025

undefined

the charge against the accused.

ORAL EVIDENCE

Sr. P.W. Particulars Exh.

                                 No.          Nos



















                                                        DOCUMENTARY EVIDENCES

                                 Sr.                            Particulars                                   Exh.
                                 No.

                                  2.      Certificate of Guru Govindsinh Hospital, Jamnagar                    14











                                                                                                                     NEUTRAL CITATION




                            R/CR.A/342/2011                                        JUDGMENT DATED: 17/01/2025

                                                                                                                     undefined












                                  10          Copies of FIR's registered against the complainant                35-48





                                  13            Notification of Additional District Magistrate,                   53
                                                                  Jamnagar
                                  14            R.C.Book of Motorcycle No. GJ-10-AG-2118                          54





After the learned Additional Public Prosecutor filed the closing

pursis at Exh. 57, the further statement of the accused under

Section 313 of the Code of Criminal Procedure, 1973 were

recorded, wherein, the accused denied all the evidence of the

prosecution on record. The accused refused to step into the witness

box and/ or examine witnesses on their behalf and mainly stated

that they are innocent and a false case has been filed against them.

The complainant is habitual of filing cases under the Atrocities Act

and hence has filed the false case against them. After the

arguments of the learned Additional Public Prosecutor and the

learned advocate for the accused were heard, the learned trial

NEUTRAL CITATION

R/CR.A/342/2011 JUDGMENT DATED: 17/01/2025

undefined

Court by the impugned judgment and order was pleased to acquit

all the accused from all the charges leveled against him.

3. Being aggrieved and dissatisfied with the said judgement and

order of acquittal, the appellant - State has filed the present appeal

mainly stating that the impugned judgement and order of acquittal

passed by the learned Trial Court is contrary to law and evidence

on record and the learned Trial Court without properly

appreciating the evidence of the witnesses has disbelieved and

disregarded the evidence. The learned trial Court has not

appreciated the version of the medical officer, who has supported

the case of the prosecution and the complainant and his wife have

fully supported the facts of the complainant but the same has been

disregarded by the learned trial Court. The impugned judgment

and order has been passed without properly appreciating the oral

and documentary evidence and the learned trial Court has

committed a grave error and hence the impugned judgment and

order of acquittal passed by the learned Trial Court deserves to be

quashed and set aside.

4. Heard learned APP Mr. Bhargav Pandya and learned advocate Mr.

Vijay Nangesh for the respondents. Perused the impugned

NEUTRAL CITATION

R/CR.A/342/2011 JUDGMENT DATED: 17/01/2025

undefined

judgement and order of acquittal and have reappreciated the entire

evidence of the prosecution on record of the case.

5. Learned APP Mr. Bhargav Pandya has taken this Court through the

entire evidence of the prosecution on record of the case and

submitted that the complainant has verbatim stuck to the facts of

his complaint and at the time of the incident, it was only the

complainant and his wife and his son, who were present but the

learned trial Court has not considered the evidence of the

complainant and has without any justification, disregarded and

disbelieved the evidence of the complainant and his wife. The wife

of the complainant is also an eye witness to the incident and she

was injured at the time of the incident and the medical officer has

produced on record the injury certificates, which clearly show that

both the complainant and his wife were injured in the scuffle. That

the learned trial Court has misread and misappreciated the

evidence and the prosecution has proved the case beyond

reasonable doubts and hence, learned APP has urged this Court

that the impugned judgement and order is improper, perverse and

bad in law and is required to be quashed and set aside.

6. Learned advocate Mr. Vijay Nangesh for the respondents has

submitted that the learned Trial Court has appreciated all the

NEUTRAL CITATION

R/CR.A/342/2011 JUDGMENT DATED: 17/01/2025

undefined

evidences on record and has passed the judgement and order of

acquittal which is just and proper and no interference is required in

the same and learned Advocate for the respondents has urged this

court to reject the appeal of the appellant.

7. At the outset, before discussing the facts of the present case, it

would be appropriate to refer to the observations of the Apex

Court regarding acquittal appeals in the case of Chandrappa &

Ors. Vs. State of Karnataka reported in 2007 (4) SCC 415,

wherein, the Apex Court has observed as under:

Recently, in Kallu v. State of M.P., (2006) 10 SCC 313 : AIR 2006 SC 831, this Court stated; "While deciding an appeal against acquittal, the power of the Appellate Court is no less than the power exercised while hearing appeals against conviction. In both types of appeals, the power exists to review the entire evidence. However, one significant difference is that an order of acquittal will not be interfered with, by an appellate court, where the judgment of the trial court is based on evidence and the view taken is reasonable and plausible. It will not reverse the decision of the trial court merely because a different view is possible. The appellate court will also bear in mind that there is a presumption of innocence in favour of the accused and the accused is entitled to get the benefit of any doubt. Further if it decides to interfere, it should assign reasons for differing with the decision of the trial court". (emphasis supplied)

From the above decisions, in our considered view, the following general principles regarding powers of appellate Court while dealing with an appeal against an order of acquittal emerge;

(1) An appellate Court has full power to review, reappreciate and reconsider the evidence upon which the order of acquittal is founded;

(2) The Code of Criminal Procedure, 1973 puts no limitation, restriction or condition on exercise of such power and an appellate Court on the evidence before it may reach its own conclusion, both on questions of fact and of law;

NEUTRAL CITATION

R/CR.A/342/2011 JUDGMENT DATED: 17/01/2025

undefined

(3) Various expressions, such as, 'substantial and compelling reasons', 'good and sufficient grounds', 'very strong circumstances', 'distorted conclusions', 'glaring mistakes', etc. are not intended to curtail extensive powers of an appellate Court in an appeal against acquittal. Such phraseologies are more in the nature of 'flourishes of language' to emphasize the reluctance of an appellate Court to interfere with acquittal than to curtail the power of the Court to review the evidence and to come to its own conclusion.

(4) An appellate Court, however, must bear in mind that in case of acquittal, there is double presumption in favour of the accused. Firstly, the presumption of innocence available to him under the fundamental principle of criminal jurisprudence that every person shall be presumed to be innocent unless he is proved guilty by a competent court of law. Secondly, the accused having secured his acquittal, the presumption of his innocence is further reinforced, reaffirmed and strengthened by the trial court.

(5) If two reasonable conclusions are possible on the basis of the evidence on record, the appellate court should not disturb the finding of acquittal recorded by the trial Court.

7.1 The Apex Court in yet another recent decision in case of Sri

Dattatraya Vs. Sharanappa arising out of Criminal Appeal No.

3257 of 2024 (@ SLP (Crl.) No. 13179 of 2023) observed as

under:

31. The instant case pertains to challenge against concurrent findings of fact favouring the acquittal of the respondent, it would be cogent to delve into an analysis of the principles underlining the exercise of power to adjudicate a challenge against acquittal bolstered by concurrent findings. The following broad principles can be culled out after a comprehensive analysis of judicial pronouncements:

i) Criminal jurisprudence emphasises on the fundamental essence of liberty and presumption of innocence unless proven guilty. This presumption gets emboldened by virtue of concurrent findings of acquittal. Therefore, this court must be extracautious while dealing with a challenge against acquittal as the said presumption gets reinforced by virtue of a well-reasoned favourable outcome. Consequently, the onus

NEUTRAL CITATION

R/CR.A/342/2011 JUDGMENT DATED: 17/01/2025

undefined

on the prosecution side becomes more burdensome pursuant to the said double presumption.

ii) In case of concurrent findings of acquittal, this Court would ordinarily not interfere with such view considering the principle of liberty enshrined in Article 21 of the Constitution of India 1950, unless perversity is blatantly forthcoming and there are compelling reasons.

iii) Where two views are possible, then this Court would not ordinarily interfere and reverse the concurrent findings of acquittal. However, where the situation is such that the only conclusion which could be arrived at from a comprehensive appraisal of evidence, shows that there has been a grave miscarriage of justice, then, notwithstanding such concurrent view, this Court would not restrict itself to adopt an oppugnant view. [Vide State of Uttar Pradesh v. Dan Singh]

iv) To adjudge whether the concurrent findings of acquittal are 'perverse' it is to be seen whether there has been failure of justice. This Court in Babu v. State of Kerala clarified the ambit of the term 'perversity' as "if the findings have been arrived at by ignoring or excluding relevant material or by taking into consideration irrelevant/admissible material. The finding may also be said to be perverse if it is 'against the weight of evidence', or if the finding so outrageously defies logic as to suffer from the vice of irrationality."

v) In situations of concurrent findings favoring accused, interference is required where the trial court adopted an incorrect approach in framing of an issue of fact and the appellate court whilst affirming the view of the trial court, lacked in appreciating the evidence produced by the accused in rebutting a legal presumption. [Vide Rajesh Jain v. Ajay Singh]

vi) Furthermore, such interference is necessitated to safeguard interests of justice when the acquittal is based on some irrelevant grounds or fallacies in re-appreciation of any fundamental evidentiary material or a manifest error of law or in cases of non-adherence to the principles of natural justice or the decision is manifestly unjust or where an acquittal which is fundamentally based on an exaggerated adherence to the principle of granting benefit of doubt to the accused, is liable to be set aside. Say in cases where the court severed the connection between accused and criminality committed by him upon a cursory examination of evidences. [Vide State of Punjab v. Gurpreet Singh and Others and Rajesh Prasad v. State of Bihar.]

NEUTRAL CITATION

R/CR.A/342/2011 JUDGMENT DATED: 17/01/2025

undefined

8. The law with regard to acquittal appeals is well crystallized and in

acquittal appeals, there is presumption of innocence in favour of

the accused and it has finally culminated when a case ends in an

acquittal. The learned Trial Court has appreciated all the evidence

and when the learned Trial Court has come to a conclusion that the

prosecution has not proved the case beyond reasonable doubts, the

presumption of innocence in favour of the accused gets

strengthened. There is no inhibition to re appreciate the evidence

by the Appellate Court but if after re appreciation, the view taken

by the learned Trial Court was a possible view, there is no reason

for the Appellate Court to interfere in the same.

9. In view of the above settled principles of law, it is appropriate that

the evidence produced by the prosecution on record is

reappreciated and the prosecution has examined Prosecution

Witness No. 1 Haribhai Kesubhai Khimaniya (Ahir) at Exh. 10 and

Prosecution Witness No. 2 Dahyabhai Karabhai Ahir at Exh. 12.

Both the witnesses are the panch-witnesses of the panchnama by

which accused were arrested and the motorcycle No. GJ-10-AG-

2118 was seized from the accused No. 2. Both the panch-witnesses

have not supported the case of the prosecution and have been

NEUTRAL CITATION

R/CR.A/342/2011 JUDGMENT DATED: 17/01/2025

undefined

declared hostile and during the lengthy cross-examination, nothing

to support the case of the prosecution has come on record.

9.1 The prosecution has examined Prosecution Witness No. 3 - Dr.

Parveez Khan Abdul Kadar Pathan at Exh. 13 and the witness is

the Medical Officer, who was on duty at Guru Govindsinh

Hospital, Jamnagar on 14/04/2008. The witness has stated that at

around 12:30 Hrs., Babubhai Rajabhai had come for treatment

with history of alleged assault. On examination, the complainant

had complaint of pain at base of neck, abrasion on little toe and

abrasion on left knee. No external injuries were noted and the

injuries were simple in nature. The witness has produced the case

papers and medical certificate at Exh. 14 and 15 respectively. On

the same day, Jayaben Babubhai was also brought for treatment

with the history of assault by Batukbhai and two unknown persons

at village Falla at the brick-kiln at around 09:30 am by wooden

stick. She had a complaint of pain in her left thumb and right

elbow and had sustained an abrasion measuring 3 cm x 2 cm., on

the right elbow. The witness has produced the case papers and

medical certificate of Jayaben Babubhai at Exh. 16 and 17

respectively. During the cross-examination, the witness has stated

that the injuries were was simple in nature and could be sustained

NEUTRAL CITATION

R/CR.A/342/2011 JUDGMENT DATED: 17/01/2025

undefined

while being dashed against something. The two persons, who had

assaulted them were unnamed.

9.2 The prosecution has examined Prosecution Witness No. 4

Rameshbhai Dhanjibhai at Exh. 18 and Prosecution Witness No. 5

Gandubhai Amrabhai Rathod at Exh. 20 and both the witnesses are

the panch-witnesses of the panchnama of the place of offence,

which is produced at Exh. 19. The panch-witnesses have stated

that they had affixed their signatures on the ready panchnama,

which is produced at Exh. 19 and have not gone to be the panch-

witnesses of any panchnama of place of offence. The witnesses

have not supported the case of the prosecution and have been

declared hostile and during the cross-examination by the learned

Additional Public Prosecutor, nothing to support the case of the

prosecution has come on record.

9.3 The prosecution has examined Prosecution Witness No. 6.

Babubhai Rajabhai Chavda at Exh. 25 and the witness is the

complainant, who has verbatim narrated the facts stated in the

complaint, which is produced at Exh. 26. During the cross-

examination by the learned advocate for the accused, the witness

has stated that he had not described the stick, which is mentioned

in the complaint and the brick-kiln is on government land and not

NEUTRAL CITATION

R/CR.A/342/2011 JUDGMENT DATED: 17/01/2025

undefined

on his own land. The witness has categorically stated that he does

not consume liquor and no cases have been filed against him under

the Prohibition Act but has admitted that he has filed four

complaints under the Atrocities Act against four persons. The

witness has also admitted that after the cases have been filed by

him, he was paid an amount of Rs.2000/- from Social Welfare

Department for this case and earlier he had received amounts of

Rs.11,000/- and Rs.5,000/- also for other cases.

9.4 The prosecution has examined Prosecution Witness No. 7 -

Jayaben Babubhai Chavda at Exh. 27 and the witness is the wife

of the complainant and has fully supported the case of the

prosecution. The witness has stated that on 14/04/2008 while she

was at her house, she witnessed the incident and while the

unknown persons were beating her husband with sticks, she

caught hold of the sticks and she was injured on the left thumb and

the right elbow. During the cross-examination by the learned

advocate for the accused, the witness has stated admitted that the

brick-kiln is on government land and they have made the brick-

kiln on that government land. In her statement before the Police,

she has not stated that the accused No. 1 and had caught hold of

NEUTRAL CITATION

R/CR.A/342/2011 JUDGMENT DATED: 17/01/2025

undefined

her husband. That no cases have been filed against her and her

husband under the IPC or under the Prohibition Act.

9.5 The prosecution has examined Prosecution Witness No. 8 -

Rameshchandra Damjibhai at Exh. 31 and the witness is the Talati-

cum-Mantri of Beraja Gram Panchayat and he has produced a

caste certificate mentioning the caste of all the accused, which is

produced at Exh. 32. During the cross-examination by the learned

advocate for the accused, the witness has stated that no yadi was

given to him for the certificate and he has not verified the place of

birth, date of birth and parents of the accused before issuing the

certificate.

9.6 The prosecution has examined Prosecution Witness No. 9 -

Naranbhai Karshanbhai Chanchiya at Exh. 33 and the witness was

working as the PSO in Jamnagar Panchkoshi "A" Division Police

Station, and he had registered the complaint of the complainant.

During the cross-examination by the learned advocate for the

accused, the witness has produced 14 FIRs of Panchkoshi "A"

Division Police Station, all registered against the complainant

under various sections of the IPC and under the Prohibition Act

and also the FIRs of cases filed by the complainant under the

Atrocities Act against various persons.

NEUTRAL CITATION

R/CR.A/342/2011 JUDGMENT DATED: 17/01/2025

undefined

9.7 The prosecution has examined Prosecution Witness No. 10 -

Mohammad Rafik Hajibhai Khalifa at Exh. 50 and the witness was

working as a Deputy Mamlatdar in the Mamlatdar office at Dhrol,

Jamnagar and he has produced the caste-certificate of the

complainant at Exh. 51 and the extract of the register at Exh. 52.

9.8 The prosecution has examined Prosecution Witness No. 11 -

Jentibhai Becharbhai Vasava at Exh. 55 and the witness is the

Investigating Officer, who has narrated the entire procedure that

was undertaken by him during the investigation of the offence.

During the cross-examination by the learned advocate for the

accused, the witness has stated that he has not recorded any

statement of the officers, who have produced the caste-certificates

of the complainant and the accused and the complainant had

earlier filed two to three complaint under the Atrocities Act against

different persons. The witness has admitted that Jayaben Babubhai

did not say that the accused had thrown stones at them and she had

not named any of the accused.

10. On appreciation of the evidence of the prosecution, the evidence

that supports the case of the prosecution is that of the complainant-

Prosecution Witness No. 6 Babubhai Rajubhai and his wife

Prosecution Witness No. 7 Jayaben Babubhai. If the deposition of

NEUTRAL CITATION

R/CR.A/342/2011 JUDGMENT DATED: 17/01/2025

undefined

both the witnesses are perused, they have categorically stated that

no cases have been filed against them and more particularly, no

cases under the prohibition Act have been filed against the

complainant but in the deposition of the Prosecution Witness No. 9

Naranbhai Karsanbhai Chanchiya fourteen FIRs have been

produced on record out of that there are number of cases which are

filed under the Prohibition Act against the complainant. Moreover,

the complainant is habitual of filing complaint under the Atrocities

Act and it is admitted by the complainant that he was paid

Rs.2000/- from the Social Welfare Department for this case and

Rs.11,000/- and Rs.5000/- for other cases filed by him under the

Atrocities Act. If the medical evidence is perused, it is found that

there were no external injuries found on the complainant or his

wife and as per the say of the complainant he was hit by sticks but

no such injuries have found during medical examination. Hence, it

appears that the medical evidence does not corroborate the say of

the complainant.

11. The learned trial Court has appreciated the entire evidence of the

prosecution and has concluded that the abusive words used by the

accused have not been brought on record by either the complainant

or his wife and as far as the case of the prosecution is concerned,

NEUTRAL CITATION

R/CR.A/342/2011 JUDGMENT DATED: 17/01/2025

undefined

the accused No. 1 was present along with two unknown persons

but there is nothing on record to suggest that as to how the accused

No. 2 and 3 came to be arrested. Moreover, there is no test

identification parade that was conducted to find out the identity of

the unknown person and if the complaint produced at Exh. 26 is

perused, the description of the accused Nos. 2 and 3 have not been

given by the complainant and neither does the wife of the

complainant narrate any description of the accused persons. The

learned trial Court has considered these aspects and has also

recorded the various cases that have been filed against the

complainant and has found that the evidence of the complainant

and his wife is not credible as they both had categorically denied

that any cases under the Prohibition have been filed against the

complainant, when in fact, nine cases have been filed at Jamnagar

Panchkoshi "A" Division Police Station, under Sections 66(1-b)

and 85(1)(3) of the Prohibition Act against the complainant.

12. In view of the settled position of law in the decisions of

Chandrappa (supra) and Sri Dattatraya (supra), the learned trial

Court has appreciated the entire evidence in proper perspective

and there does not appear to be any infirmity and illegality in the

impugned judgment and order of acquittal. The learned Trial Court

NEUTRAL CITATION

R/CR.A/342/2011 JUDGMENT DATED: 17/01/2025

undefined

has appreciated all the evidence and this Court is of the considered

opinion that the learned Trial Court was completely justified in

acquitting the accused of the charges leveled against them. The

findings recorded by the learned Trial Court are absolutely just

and proper and no illegality or infirmity has been committed by

the learned trial Court and this Court is in complete agreement

with the findings, ultimate conclusion and the resultant order of

acquittal recorded by the learned Trial Court. This Court finds no

reason to interfere with the impugned judgment and order and the

present appeal is devoid of merits and resultantly, the same is

dismissed.

13. The impugned judgement and order of acquittal passed by the

learned Special Judge & Presiding Officer, Fast Track Court,

Jamnagar in Special Case (ATRO) No. 16 of 2008 on 22/09/2010,

is hereby confirmed.

14. Bail bond stands cancelled. Record and proceedings be sent back

to the concerned Trial Court forthwith.

Sd/-

(S. V. PINTO,J) VVM

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter