Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chalitar Yadav @ Charitar Yadav vs The State Of Jharkhand
2025 Latest Caselaw 3700 Jhar

Citation : 2025 Latest Caselaw 3700 Jhar
Judgement Date : 21 August, 2025

Jharkhand High Court

Chalitar Yadav @ Charitar Yadav vs The State Of Jharkhand on 21 August, 2025

Author: Sujit Narayan Prasad
Bench: Sujit Narayan Prasad, Sanjay Prasad
          IN THE HIGH COURT OF JHARKHAND AT RANCHI

                   Cr. Appeal (DB) No. 1411 of 2024
                                   with
                         I.A. No. 6973 of 2025
                                 ---------
  Chalitar Yadav @ Charitar Yadav, aged about 43 years son of
  Bhuneshwar Yadav, resident of village- Kenduwa, P.O. & P.S. Gidhour,
  District- Chatra                                      ... Appellant
                                 Versus
  The State of Jharkhand                               ... Respondent

                                ---------
  CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD
                  HON'BLE MR. JUSTICE SANJAY PRASAD
                               ----------
For the Appellant     : Dr. Suvendu Jaipuriar, Advocate
For the State         : Mr. Subodh Kr. Dubey, A.P.P.
For the Informant     : Mr. Arwind Kumar, Advocate
                              -----------
Order No. 07/ Dated 21.08.2025
Per Sujit Narayan Prasad, J.:

I.A. No. 6973 of 2025:

1. The instant interlocutory application has been filed under Section

430 of the Bharatiya Nagarik Suraksha Sanhita, 2023 for keeping the

sentence dated 31.08.2024 in abeyance in connection with the

judgment of conviction dated 30.08.2024 passed by the learned

Additional Sessions Judge-I, Chatra in Sessions Trial No. 313 of 2023

arising out of Gidhour P.S. Case No. 36 of 2021, whereby and

whereunder, the appellant has been convicted under section 148,

323/149,341/149,342/149,302/149 of the IPC and sentenced to

undergo RI for life under Section 302/149 of IPC along with a fine of

Rs. 10,000/- and in default of fine, the applicant has been directed to

further undergo RI for 1 year. He has further sentenced to undergo

RI for 2 years under Section 148 of IPC; SI for 15 days under Section

341/149 of IPC, RI for 6 months under Section 342/149 of IPC, SI for

6 months under Section 323/149 of IPC. All the sentences have been

directed to run concurrently.

Factual Matrix:

2. The brief facts of the case as per the written report of the informant

is as under:

On the basis of the written report of the informant, on

22.06.2021 at about 6.30 P.M., the informant along with her son

Devendra Yadav was returning from Hazaribagh to her village

Kenduwa, and in that course when they reached near Aahar

situated in village Gidhour, Ratanpur, FIR named accused persons

along with 10-12 other persons variously armed stopped the

motorcycle of Devendra Yadav; thereafter Jagarnath Pandit @

Kumahar and Mahendra Yadav caught and dragged him to some

distance where Chalitar Yadav(present applicant) fired upon him.

Jagarnath Pandit, Samar Kumar assaulted him by means of Lathi

and Bhujali. Brahamadeo Paswan and Rajendra Yadav inflicted

him by Gandasa blow, Prabhat Kumar Yadav by sword, Mahendra

Yadav by means of Tangi blow, Birendra Paswan, Shyamdeo

Yadav, Randheer Yadav, Kishori Yadav, Pradeep Paswan inflicted

blow with sharp edged weapons, and thereby committed murder

of his son Devendra Yadav.

When the informant came in rescue of Devendra Yadav, the

accused persons also assaulted her. On hearing sound of firing

when her sons Ganesh Yadav and Surendra Yadav came there,

then the accused persons fled away.

3. On the basis of the aforesaid written application of the informant,

Gidhour P.S. Case No. 36 of 2021 was instituted and the police took

up investigation into the case and accordingly chargesheet was

submitted against the present appellant.

4. The Trial Court, after recording the evidence of witnesses,

examination-in-chief and cross-examination, recorded the statement

of the accused person and found the charges levelled against the

appellant proved beyond all reasonable doubts.

5. Accordingly, the appellant has been convicted and sentenced to

undergo RI for life under Section 302/149 of IPC along with a fine of

Rs. 10,000/-. He has further sentenced to undergo RI for 2 years

under Section 148 of IPC; SI for 15 days under Section 341/149 of

IPC, RI for 6 months under Section 342/149 of IPC, SI for 6 months

under Section 323/149 of IPC. All the sentences have been directed

to run concurrently.

6. The instant interlocutory application has been preferred by the

applicant/appellant with the prayer for the suspension of sentence

during pendency of the instant appeal.

Arguments advanced by the learned counsel for the appellant:

7. It has been submitted by the learned counsel for the appellant that

on earlier occasion also, the appellant had moved before this Court

for suspension of sentence by filing I.A. No. 11846 of 2024 which has

been dismissed as not pressed vide order dated 18.02.2025.

8. It has been contended by the learned counsel that the appellant has

been convicted only on the basis of depositions of interested

witnesses in spite of the fact that there are several contradictions in

the testimony of material witnesses, yet the learned trial court had

relied upon the interested witnesses and gave finding contrary to

the record.

9. Further contention has been made that there are 15 witnesses in

total, out of which 3 witnesses are own relatives and they have

deposed that they witnessed the incident and they recognized the

accused, but there is lot of discrepancy in their depositions.

10. The learned counsel for the appellant has further contended that it

was stated that several bullets have been fired by the appellant upon

the deceased, but only one bullet was recovered from the body of the

deceased and the prosecution has failed to prove that gunshot was

being fired by the appellant and the gun used in the incident was not

recovered by the Investigating Officer.

11. It has further been contended that the other convicts have been

released on bail by this Court order dated 08.05.2025 in I.A (Cr.)No.

5175 of 2025 in Cr. Appeal (DB) No. 1246 of 2024, I.A (Cr.) No. 4787

of 2025 in Cr. Appeal (DB) No. 1347 of 2024, I.A (Cr.) No. 4711 of

2025 in Cr. Appeal (DB) No.1348 of 2024, I.A (Cr.) No. 4713 of 2025

in Cr. Appeal (DB) No. 1407 of 2024 and I.A (Cr.) No. 4712 of 2025 in

Cr. Appeal (DB) No. 1436 of 2024, therefore on issue of parity also

the present appellant may enlarge on bail.

12. It has been contended that the appellant is languishing in judicial

custody since 18.03.2023.

13. Learned counsel for the appellant, on the aforesaid premise, has

submitted that, therefore, it is a fit case where the sentence is to be

suspended so that the appellant be released on bail.

Arguments advanced by the learned State counsel:

14. Per contra, learned Additional Public Prosecutor appearing for the

respondent-State has vehemently opposed the submissions

advanced by the counsel for the appellant for grant of bail during

pendency of the appeal.

15. It has been contended that as per settled position of law there is no

impediment on relying upon the testimony of related witnesses and

all the related witnesses cannot be categorized as interested witness

rather in most of the cases they are natural witnesses since they

generally witnessed the alleged crime, therefore if learned trial

based upon the testimony of related witnesses has convicted the

present appellant it cannot be stated that the impugned

order/judgment suffers from an error.

16. The learned APP further submitted that if the cogent evidences of

the eyewitness are available on record, then in such cases non-

recovery of weapon used in alleged commission of crime cannot be

fatal to the prosecution case.

17. Further, submission has been made that the convict, appellant

herein, has done cold blooded murder of the deceased after hatching

plan for several days.

18. Learned Additional Public Prosecutor, on the aforesaid premise, has

submitted that, therefore, it is not a fit case where the appellant

deserves the privilege of bail by suspension of sentence.

Analysis:

19. We have heard the learned counsel for the parties and have given

our anxious consideration to the submissions advanced at the bar

and have carefully gone through the finding recorded by the learned

trial court in the impugned judgment as also the testimony of the

witnesses and the material placed on record.

20. It is apparent from record that the appellant had earlier moved

before this Court for suspension of sentence by filing I.A. No. 11846

of 2024 which has been dismissed as not pressed vide order dated

18.02.2025.

21. Before adverting to the factual aspect of the instant case this Court

would like to refer the ratio as led by the Hon'ble Apex Court in the

case of Omprakash Sahni v. Jai Shankar Chaudhary, (2023) 6 SCC

123 wherein it has been held that in cases involving conviction

under Section 302 IPC, it is only in exceptional cases that the benefit

of suspension of sentence can be granted, for ready reference the

relevant paragraph of the aforesaid Judgment is being quoted as

under:

"31. In Vijay Kumar v. Narendra [Vijay Kumar v. Narendra, (2002) 9 SCC 364 : 2003 SCC (Cri) 1195] and Ramji Prasad v. Rattan Kumar Jaiswal [Ramji Prasad v. Rattan Kumar Jaiswal, (2002) 9 SCC 366 : 2003 SCC (Cri) 1197] , it was held by this Court that in cases involving conviction under Section 302IPC, it is only in exceptional cases that the benefit of suspension of sentence can be granted. In Vijay Kumar [Vijay Kumar v.

Narendra, (2002) 9 SCC 364 : 2003 SCC (Cri) 1195] , it was held that in considering the prayer for bail in a case involving a serious offence like murder punishable under Section 302IPC, the court should consider the relevant factors like the nature of accusation made against the accused, the manner in which the crime is alleged to have been committed, the gravity of the offence, and the desirability of releasing the accused on bail after they have been convicted for committing the serious offence of murder.

33. Bearing in mind the aforesaid principles of law, the endeavour on the part of the court, therefore, should be to see as to whether the case presented by the prosecution and accepted by the trial court can be said to be a case in which, ultimately the convict stands for fair chances of acquittal. If the answer to the abovesaid question is to be in the affirmative, as a necessary corollary, we shall have to say that, if ultimately the convict appears to be entitled to have an acquittal at the hands of this Court, he should not be kept behind the bars for a pretty long time till the conclusion of the appeal, which usually takes very long for decision and disposal. However, while undertaking the exercise to ascertain whether the convict has fair chances of acquittal, what is to be looked into is something palpable. To put it in other words, something which is very apparent or gross on the face of the record, on the basis of which, the court can arrive at a prima facie satisfaction that the conviction may not be sustainable. The appellate court should not reappreciate the evidence at the stage of Section 389 CrPC and try to pick up a few lacunae or loopholes here or there in the case of the prosecution. Such would not be a correct approach."

22. Thus, it is evident from perusal of the relevant paragraphs of the

aforesaid judgment is it is apparent that while considering the bail in

considering the prayer for bail, in a case involving a serious offence

like murder punishable under Section 302 IPC, the Court should

consider the relevant factors like the nature of accusation made

against the accused, the manner in which the crime is alleged to have

been committed, the gravity of the offence, and the desirability of

releasing the accused on bail after they have been convicted for

committing the serious offence of murder.

23. It is further evident from perusal of the relevant paragraphs of the

aforesaid judgment that the appellate court should not reappreciate

the evidence at the stage of consideration of suspension of sentence

and try to pick up a few lacunae or loopholes in the case of the

prosecution. Such would not be a correct approach and at this stage

Court is only to see the prima facie case for its satisfaction.

24. Further, the Hon'ble Apex Court in the case of Preet Pal Singh vs.

State of U.P., (2020) 8 SCC 645 has observed that there is

difference between grant of bail in case of pre-trial arrest and

suspension of sentence, post- conviction. In the earlier case, there

may be presumption of innocence, which is a fundamental postulate

of criminal jurisprudence, and the courts may be liberal, depending

on the facts and circumstances of the case, however, in case of post-

conviction bail, by suspension of operation of the sentence, there is a

finding of guilt and the question of presumption of innocence does

not arise. For ready reference the relevant paragraph of the

aforesaid judgment is being quoted as under:

"35. There is a difference between grant of bail under Section 439 CrPC in case of pre-trial arrest and suspension of sentence under Section 389 CrPC and grant of bail, post conviction. In the earlier case, there may be presumption of innocence, which is a fundamental postulate of criminal jurisprudence,

and the courts may be liberal, depending on the facts and circumstances of the case, on the principle that bail is the rule and jail is an exception, as held by this Court in Dataram Singh v. State of U.P. [Dataram Singh v. State of U.P., (2018) 3 SCC 22 : (2018) 1 SCC (Cri) 675] However, in case of post-conviction bail, by suspension of operation of the sentence, there is a finding of guilt and the question of presumption of innocence does not arise. Nor is the principle of bail being the rule and jail an exception attracted, once there is conviction upon trial. Rather, the court considering an application for suspension of sentence and grant of bail, is to consider the prima facie merits of the appeal, coupled with other factors. There should be strong compelling reasons for grant of bail, notwithstanding an order of conviction, by suspension of sentence, and this strong and compelling reason must be recorded in the order granting bail, as mandated in Section 389(1) CrPC."

25. Thus, it is evident from the aforesaid judgment, that during

considering suspension of sentence which is the post-conviction

stage, the presumption of innocence in favour of the accused cannot

be available and at this stage, the Court's only duty is to see that the

prima-facie case is made out or not and as such the detailed

appreciation of evidence is not required at this stage.

26. Further, it is also settled position of law that a witness may be

untruthful in some aspects but the other part of the evidence may be

worthy of acceptance. Discrepancies may arise due to error of

observations, loss of memory due to lapse of time, mental

disposition such as shock at the time of occurrence and as such the

normal discrepancy does not affect the credibility of a witness.

Reference in this regard may be taken from the judgment rendered

by the Hon'ble Apex Court in the case of Bhagwan Jagannath

Markad & Ors. Vs. State of Maharashtra, (2016) 10 SCC 537.

27. From the contention of the learned counsel for the appellant it is

evident that issue of parity has been emphasised along with the non-

recovery of the alleged weapon and further contention has also been

raised regarding the contradiction among the testimony of related

witnesses.

28. Per contra the learned APP has contended that there is ample cogent

evidence is available on record which is sufficient enough to prove

the culpability of the present appellant in alleged commission of

crime.

29. In the backdrop of the aforesaid settled legal position and rival

contention, this Court is now adverting to the factual aspect of the

instant case.

30. P.W.-1 and P.W.-2 who are the mother and wife of the deceased and

they have been considered as an eye-witnesses by the learned trial

Court.

31. P.W.1 has categorically deposed in her testimony that the Charitar

Yadav (present applicant) fired gun shot on her son (deceased) and

on raising alarm her daughter-in-law (P.W.-2) and her sons came

along with other persons.

32. P.W 2 has deposed that on 22.06.2021 accused Charitar Yadav along

with other co-accused persons were standing on the road near the

pond and they started assaulting her husband (deceased) and

Charitar Yadav (present applicant) fired gun shot on her husband.

33. Thus, from the aforesaid testimonies it is evident that there is direct

complicity and specific attributability of the present applicant has

surfaced on the record. Further the specific role of present petitioner

has been narrated by these witness that he was the person who had

fired gunshot upon the deceased.

34. The aforesaid fact has been substantiated by the testimony of doctor

who has been examined as P.W.-15 and has conducted post-mortem

of the dead body of Devendra Yadav @ Deva Yadav (deceased). In his

report he has opined that there is Fire arm injury found on body of

deceased which has been caused by fire arm weapon and death was

due to hemorrhagic shock resulting from the noted injuries which

were homicidal in nature.

35. It has been contended by the learned counsel for the applicant that

all the eyewitnesses are close relatives of the deceased, therefore

their evidences are not reliable.

36. In the aforesaid context, it requires to refer herein that a related

witness cannot be said to be an "interested" witness merely by

virtue of being a relative of the victim. The Hon'ble Apex Court has

elucidated the difference between "interested" and "related"

witnesses in a plethora of cases, stating that a witness may be called

interested only when he or she derives some benefit from the result

of a litigation, which in the context of a criminal case would mean

that the witness has a direct or indirect interest in seeing the

accused punished due to prior enmity or other reasons, and thus has

a motive to falsely implicate the accused. Reference in this regard be

made to the judgment rendered by the Hon'ble Apex Court in the

case of Mohd. Rojali Ali Vs. The State of Assam, (2019) 19 SCC 567.

37. The issue of non-recovery of alleged weapon has been raised herein

but it is now well settled that non recovery of the weapon of crime is

not fatal to the prosecution case and is not sine qua non for

conviction, if there are direct reliable witnesses as held by the

Hon'ble Apex Court in the case of Rakesh v. State of U.P., (2021) 7

SCC 188.

Issue of Parity

38. Further the issue of parity has also been raised by the learned

counsel for the applicant and while raising the aforesaid issue of

parity the order dated 08.05.2025 passed by the co-ordinate Bench

of this Court in I.A (Cr.)No. 5175 of 2025 in Cr. Appeal (DB) No. 1246

of 2024, I.A (Cr.) No. 4787 of 2025 in Cr. Appeal (DB) No. 1347 of

2024, I.A (Cr.) No. 4711 of 2025 in Cr. Appeal (DB) No.1348 of 2024,

I.A (Cr.) No. 4713 of 2025 in Cr. Appeal (DB) No. 1407 of 2024 and

I.A (Cr.) No. 4712 of 2025 in Cr. Appeal (DB) No. 1436 of 2024, has

been referred.

39. Per contra, the learned counsel for the state has submitted that the

case of the instant appellant is on different footing in comparison to

the other accused persons who have already been granted bail.

40. In the backdrop of the aforesaid contention, this Court is now

proceeding to examine the issue of parity. The law is well settled

that the principle of parity is to be applied if the case of the fact is

exactly similar then only the principle of parity in the matter of

passing order but if there is difference in between the facts, then the

principle of parity is not to be applied.

41. It is further settled connotation of law that Court cannot exercise its

powers in a capricious manner and has to consider the totality of

circumstances before granting bail and by only simple saying that

another accused has been granted bail is not sufficient to determine

whether a case for the grant of bail on the basis of parity has been

established. Reference in this regard may be taken from the

judgment as rendered by the Hon'ble Apex Court in Ramesh Bhavan

Rathod v. Vishanbhai Hirabhai Makwana, (2021) 6 SCC 230,

wherein, it has been held as under:

"25. We are constrained to observe that the orders passed by the High Court granting bail fail to pass muster under the law. They are oblivious to, and innocent of, the nature and gravity of the alleged offences and to the severity of the punishment in the event of conviction. In Neeru Yadav v. State of U.P. [Neeru Yadav v. State of U.P., (2014) 16 SCC 508 :] , this Court has held that while applying the principle of parity, the High Court cannot exercise its powers in a capricious manner and has to consider the totality of circumstances before granting bail. This Court observed : (SCC p. 515, para 17)

"17. Coming to the case at hand, it is found that when a stand was taken that the second respondent was a history-sheeter, it was imperative on the part of the High Court to scrutinise every aspect and not capriciously record that the second respondent is entitled to be admitted to bail on the ground of parity. It can be stated with absolute certitude that it was not a case of parity and, therefore, the impugned order [Mitthan Yadav v. State of U.P., 2014 SCC OnLine All 16031] clearly exposes the non-application of mind. That apart, as a matter of fact it has been brought on record that the second respondent has been charge-sheeted in respect of number of other heinous offences. The High Court has failed to take note of the same. Therefore, the order has to pave the path of extinction, for its approval by this Court would tantamount to travesty of justice, and accordingly we set it aside.

26. Another aspect of the case which needs emphasis is the manner in which the High Court has applied the principle of parity. By its two orders both dated 21-12-2020 [Pravinbhai Hirabhai Koli v. State of

Gujarat, 2020 SCC OnLine Guj 2986] , [Khetabhai Parbatbhai Makwana v. State of Gujarat, 2020 SCC OnLine Guj 2988] , the High Court granted bail to Pravin Koli (A-10) and Kheta Parbat Koli (A-15). Parity was sought with Sidhdhrajsinh Bhagubha Vaghela (A-13) to whom bail was granted on 22-10-2020 [Siddhrajsinh Bhagubha Vaghela v. State of Gujarat, 2020 SCC OnLine Guj 2985] on the ground (as the High Court recorded) that he was "assigned similar role of armed with stick (sic)". Again, bail was granted to Vanraj Koli (A-16) on the ground that he was armed with a wooden stick and on the ground that Pravin (A-10), Kheta (A-15) and Sidhdhrajsinh (A-13) who were armed with sticks had been granted bail. The High Court has evidently misunderstood the central aspect of what is meant by parity. Parity while granting bail must focus upon the role of the accused. Merely observing that another accused who was granted bail was armed with a similar weapon is not sufficient to determine whether a case for the grant of bail on the basis of parity has been established. In deciding the aspect of parity, the role attached to the accused, their position in relation to the incident and to the victims is of utmost importance. The High Court has proceeded on the basis of parity on a simplistic assessment as noted above, which again cannot pass muster under the law."

42. Further, the Hon'ble Apex Court in Tarun Kumar Versus Assistant

Director Directorate of Enforcement, reported in (2023) SCC

OnLine SC 1486 has observed that parity is not the law and while

applying the principle of parity, the Court is required to focus upon

the role attached to the accused whose application is under

consideration. For ready reference, the relevant paragraph, i.e.,

paragraph-18 of the aforesaid judgment reads as under:

".18. The submission of learned Counsel Mr. Luthra to grant bail to the appellant on the ground that the other co-accused who were similarly situated as the appellant, have been granted bail, also cannot be accepted. It may be noted that parity is not the law. While applying the principle of parity, the Court is required to focus upon the role attached to the accused whose application is under consideration. It is not disputed in that the main accused Sh. Kewal Krishan Kumar, Managing Director of SBFL, and KMP of group companies and the other accused Devki Nandan Garg,

owner/operator/controller of various shell companies were granted bail on the ground of infirmity and medical grounds. The co-accused Raman Bhuraria, who was the internal auditor of SBFL has been granted bail by the High Court, however the said order of High Court has been challenged by the respondent before this Court by filing being SLP (Crl.) No. 9047 of 2023 and the same is pending under consideration. In the instant case, the High Court in the impugned order while repelling the said submission made on behalf of the appellant, had distinguished the case of Raman Bhuraria and had observed that unlike Raman Bhuraria who was an internal auditor of SBFL (for a brief period statutory auditor of SBFL), the applicant was the Vice President of Purchases and as a Vice President, he was responsible for the day-to-day operations of the company. It was also observed that the appellant's role was made out from the financials, where direct loan funds have been siphoned off to the sister concerns of SBFL, where the appellant was either a shareholder or director. In any case, the order granting bail to Raman Bhuraria being under consideration before the coordinate bench of this Court, it would not be appropriate for us to make any observation with regard to the said order passed by the High Court.

43. In the light of aforesaid settled position of law this Court has has

gone through the order dated 08.05.2025 by which other accused

persons against whom the parity was claimed, have been granted

bail.

44. From perusal of the order dated 08.05.2025 it is evident that the

allegations which have been alleged against other accused persons

have also been referred in the orders of co-ordinate Bench wherein

it has been specifically mentioned that there is general and omnibus

allegation against the other accused persons. Further the co-ordinate

Bench in the aforesaid order has noticed the specific attributability

of the present applicant in relation to fire arm injury to the deceased.

45. Thus on the basis of discussion made herein above and this Court,

after taking into consideration the fact that the culpability of the

present appellant as discussed and referred herein above is different

in comparison to other accused persons against whom parity has

been claimed is of the considered view that the principle of parity

will not be applicable herein.

46. Thus, on the basis of the discussion made hereinabove it is evident

that the P.W. 1 and P.W.-2 has categorically and consistently

deposed that the accused/applicant fired gun shot over the deceased

and further the doctor has observed that the gun shot injury as

antemortem injury and it has contributed to the injuries to which

the deceased succumbed.

47. Thus, Court while taking into consideration the direct and specific

attributability of the present applicant in the alleged commission of

crime is of the view that it is not a fit case where the sentence is to

be suspended during pendency of the instant appeal.

48. Accordingly, the instant interlocutory application being I.A. No.6973

of 2025 deserves to be dismissed, as such, stands dismissed.

49. It is made clear that any observation made hereinabove will not

prejudice the case on merit, since, the criminal appeal is lying

pending before this Court for its consideration.





                                             (Sujit Narayan Prasad, J.)

                 I agree,


            (Sanjay Prasad, J.)                  (Sanjay Prasad, J.)


        N.A.F.R.
 Samarth/




 

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter