Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Karnataka Trade Union Centre vs The State Of Karnataka
2024 Latest Caselaw 18841 Kant

Citation : 2024 Latest Caselaw 18841 Kant
Judgement Date : 29 July, 2024

Karnataka High Court

Karnataka Trade Union Centre vs The State Of Karnataka on 29 July, 2024

                                                 -1-
                                                              NC: 2024:KHC:29848
                                                           WP No. 48329 of 2018
                                                       C/W WP No. 48330 of 2018



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                            DATED THIS THE 29TH DAY OF JULY, 2024

                                             BEFORE

                           THE HON'BLE MRS JUSTICE K.S. HEMALEKHA

                           WRIT PETITION NO.48329 OF 2018 (L-RES)
                                           C/W
                           WRIT PETITION NO.48330 OF 2018 (L-RES)

                   IN W.P. NO.48329 OF 2018

                   BETWEEN:

                   1.   SRI MALLIKARJUNA
                        AGED ABOUT 50 YEARS,
                        S/O. LATE SANJEEVAPPA,

                   2.   SRI LOKESHAPPA B.N.
                        AGED ABOUT 43 YEARS,
                        S/O. NINGAPPA,

                   3.   SRI CHANDRAPPA J.N.
                        AGED ABOUT 50 YEARS,
                        S/O. NANDI POOJARI,
Digitally signed
by SHYAMALA        4.   SRI R. SHESAGIRI
                        AGED ABOUT 50 YEARS,
Location: HIGH
COURT OF                S/O. RANGAPPA,
KARNATAKA
                        ALL ARE RESIDING AT C/O. NO.5/2,
                        MYLARALINGESHWARA NILAYA,
                        CHANNAPANAPALYA,
                        NEAR SAPTAGIRI LAYOUT,
                        TUMAKURU - 572 101.                      ... PETITIONERS

                   (BY SRI VIJAY KRISHNA BHAT M., ADVOCATE)

                   AND:

                   1.   M/S. ADC INDIA COMMUNICATIONS LTD.,
                        NO.10C, 2ND PHASE,
                            -2-
                                         NC: 2024:KHC:29848
                                     WP No. 48329 of 2018
                                 C/W WP No. 48330 of 2018



     PEENYA INDUSTRIAL AREA,
     BENGALURU-560 058
     REP. BY ITS MANAGING DIRECTOR.

2.   THE STATE OF KARNATAKA
     REPRESENTED BY ITS SECRETARY,
     DEPARTMENT OF LABOUR,
     VIDHANA SOUDHA,
     BENGALURU-560 001.

3.   THE ASSISTANT LABOUR COMMISSIONER,
     BENGALURU DIVISION,
     BENGALURU-560 029.

4.   SRI SATISHA .R
     AGED ABOUT 45 YEARS,
     S/O. LATE REVANNA,
     R/AT C/O. NO.5/2,
     MYLARALINGESHWARA NILAYA,
     CHANNAPPANAPALYA,
     NEAR SAPTAGIRI LAYOUT,
     TUMAKURU-572 101.                     ... RESPONDENTS

(BY SMT. ROOPASRI S., ADVOCATE FOR
    SRI SOMASHEKAR, ADVOCATE FOR R-1 (VC);
    SMT. RASHMI RAO, HCGP FOR R-2 & R-3;
    NOTICE TO R4 IS DISPENSED WITH V/O. DATED 30/01/2019)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO QUASH THE
IMPUGNED   ORDER   DATED   28.08.2018   PASSED   BY   THE   I
ADDITIONAL LABOUR COURT, BENGALURU IN REF.NO.19/2016
VIDE ANNEXURE-G.


IN W.P. NO.48330 OF 2018

BETWEEN:

1.    KARNATAKA TRADE UNION CENTRE,
      NO.43, 2ND FLOOR, MIG-2ND STAGE,
      KHB COLONY, BASAVESHWARANAGAR,
                           -3-
                                         NC: 2024:KHC:29848
                                    WP No. 48329 of 2018
                                C/W WP No. 48330 of 2018



     BENGALURU-560 079.
     REPRESENTED BY ITS PRESIDENT,
     SRI G.R. SHIVASHANKAR.

2.   SMT. BHAGYA B.R.
     AGED ABOUT 42 YEARS,
     W/O. MAHESH K.R.
     R/AT NO.4, 16TH CROSS,
     BEHIND BBMP OFFICE,
     NEAR KRISHNAPPA HOSTEL,
     BAGALGUNTE,
     BENGALURU-560 073.

3.   SMT. NAGALAKSHMI Y.N.
     AGED ABOUT 46 YEARS,
     W/O. K.N. GOPALAKRISHNAN,
     R/AT 'GANESH NILAYAM',
     NO.58, 2ND MAIN, 2ND CROSS,
     PATEL NARAYANA SWAMAPPA LAYOUT,
     CHUNCHAGHATTA MAIN ROAD,
     KONANKUNTE POST, BENGALURU-560 062.

4.   SMT. VIMALA BAI .V
     AGED ABOUT 48 YEARS,
     W/O. K. SHANTH PRAKASH RAO,
     R/AT NO.1433, 9TH CROSS,
     9TH MAIN ROAD, MAHESHWARAMMA CIRCLE,
     BENGALURU-560 057.

5.   SMT. KAMALAMMA .H
     AGED ABOUT 49 YEARS,
     W/O. PANDURANGA .M
     R/AT NO.24,
     SRI LAKSHMINARAYANA NILAYA,
     RAMAIAH GYM BEHIND,
     SINGAPURA, BENGALURU-560 097.

6.   SMT. V. GEETHA BALI
     AGED ABOUT 50 YEARS,
     W/O. K. VENKATA RAO,
     R/AT NO.311/2, 2ND MAIN,
     BAHUBALINAGAR, JALAHALLI VILLAGE,
     BENGALURU-560 013.
                              -4-
                                          NC: 2024:KHC:29848
                                       WP No. 48329 of 2018
                                   C/W WP No. 48330 of 2018



7.    SMT. NEELAMMA S.B.
      AGED ABOUT 46 YEARS,
      W/O. RAJANNA .T
      R/AT NO.518, 7TH A MAIN ROAD,
      RAJESHWARINAGARA,
      LAGGERE, BENGALURU-560 058.

8.    SMT. PUSHPALATHA G.R.
      AGED ABOUT 49 YEARS,
      W/O. CHINNAMARAIAH,
      R/AT NO.U-36, PIPELINE,
      BASAPPA GARDEN, MALLESWARAM,
      BENGALURU-560 003.

9.    SMT. V. SUBBALAKSHMI
      AGED ABOUT 46 YEARS,
      W/O. V. RAMESH,
      R/AT NO.927, 3RD MAIN,
      3RD CROSS, VIJAYANAGAR,
      BENGALURU-560 040.

10.   SMT. UMAMESHWARI K.E.
      AGED ABOUT 48 YEARS,
      W/O. E. REVANNA SIDDAPPA,
      R/AT NO.94, 11TH MAIN, PIPELINE ROAD,
      SRINIVASANAGAR, SUNKADAKATTE,
      BENGALURU-560 091.

11.   SMT. C.S. UMADEVI
      AGED ABOUT 2 YEARS,
      W/O. CHANDRAPPA K.R.
      R/AT NO.399, 9TH CROSS,
      8TH MAIN, BHUVANESHWARI NAGAR,
      T. DASARAHALLI, BENGALURU-560 057.

12.   SMT. BHAGYA .T
      AGED ABOUT 46 YEARS,
      W/O. LATE JAYARAM,
      R/AT THIMMAIAH BUILDING,
      D.NO.248/1, CHOKKASANDRA MAIN ROAD,
      DASARAHALLI POST,
      BENGALURU-560 057.
                             -5-
                                         NC: 2024:KHC:29848
                                      WP No. 48329 of 2018
                                  C/W WP No. 48330 of 2018



13.   SMT. H. LAKSHMI
      AGED ABOUT 45 YEARS,
      W/O. R. MANJUNATHA,
      R/AT NO.45/58, 12TH CROSS,
      1ST MAIN ROAD, KODANDARAMPURAM,
      MALLESHWARAM, BENGALURU-560 003.

14.   SMT. JAYANTHI .R
      AGED ABOUT 45 YEARS,
      W/O. SRINIVASAN .K
      R/AT NO.115, ANUSUYA CHANDRAPPA LAYOUT,
      BHARATNAGAR, M.S. PALYA ROAD,
      VIDYARANAYAPURA POST,
      BENGALURU-560 097.

15.   SMT. SEETHALAKSHMI .P
      AGED ABOUT 47 YEARS,
      W/O. PARTHASARATHI .A
      R/AT NO.117, 4TH CROSS,
      11TH MAIN, RAGHAVENDRA LAYOUT,
      K.G. HALLI, BENGALURU-560 015.

16.   SMT. KUMUDA T.S.
      AGED ABOUT 49 YEARS,
      W/O. LATE P.T. AIYANA,
      R/AT NO.494, 2ND BLOCK,
      9TH MAIN, HMT LAYOUT,
      VIDYARANYAPURA,
      BENGALURU-560 097.

17.   SMT. JAYALALITHA .M
      AGED ABOUT 44 YEARS,
      W/O. SHAMBU H.S.
      R/AT NO.13/N, GR LAYOUT,
      BRAMARAMBA NILAYA,
      1ST MAIN, KEREGUDDAHALLI,
      BEHIND GOVERNMENT SCHOOL,
      CHIKKABANAVARA,
      BENGALURU-560 090.

18.   SMT. MANJULA .S
      AGED ABOUT 46 YEARS,
      W/O. RAMDAS .M
      R/AT NO.4, AMBABHAVANI NAGARA,
                              -6-
                                          NC: 2024:KHC:29848
                                       WP No. 48329 of 2018
                                   C/W WP No. 48330 of 2018



      2ND MAIN ROAD, VIDYANAGAR POST,
      BENGALURU-560 097.

19.   SMT. GEETHA .J
      AGED ABOUT 49 YEARS,
      W/O. K. CHANDRASHEKAR,
      R/AT NO.213, 28TH CROSS,
      2ND BLOCK, RAJAJINAGAR,
      BENGALURU-560 010.

20.   SMT. B. JYOTHI
      AGED ABOUT 47 YEARS,
      W/O. LATE SHASHIDHARAN .S
      R/AT ASHIRWAD, NO.21,
      III CROSS, II PHASE, GOKULA III STAGE,
      YESHAWANTHAPURA,
      BENGALURU-560 022.

21.   SMT. MANGALAGOWRI .S
      AGED ABOUT 44 YEARS,
      D/O. SUBRAYAPPA,
      R/AT NO.17, SHIVAPURA MAIN ROAD,
      BENGALURU-560 058.

22.   SRI CHANNAKESHAVA SHETTY
      AGED ABOUT 46 YEARS,
      S/O. GUNDU SHETTY,
      R/AT SITE NO.16, 2ND CROSS,
      MARUTHI LAYOUT, CHOKKASANDRA,
      BENGALURU-560 058.

23.   SMT. LAKSHMI M.G.S.
      AGED ABOUT 43 YEARS,
      W/O. K.B. SHASHIDHAR,
      R/AT NO.5, 4TH CROSS,
      HALE GANGAPPA LAYOUT,
      CHIKKABIDRAKALLU, NAGASANDRA POST,
      BENGALURU-560 073.

24.   SRI K.B. SHASHIDHAR
      AGED ABOUT 53 YEARS,
      S/O. LATE K.L. BHEEMA RAO,
      R/AT NO.5, 4TH CROSS,
                            -7-
                                        NC: 2024:KHC:29848
                                     WP No. 48329 of 2018
                                 C/W WP No. 48330 of 2018



      HALE GANGAPPA LAYOUT,
      CHIKKABIDRAKALLU,
      NAGASANDRA POST,
      BENGALURU-560 073.

25.   SMT. LALITHA B.B.
      AGED ABOUT 52 YEARS,
      W/O. SHANKARE GOWDA P.D.
      R/AT 2ND MAIN ROAD,
      NANJAMBA AGRAHARA,
      CHAMARAJAPET,
      BENGALURU-560 018.

26.   SMT. GANGAMMA .G
      AGED ABOUT 49 YEARS,
      W/O. LATE SURANARAYAN RAO,
      R/AT NO.8/3, 1ST MAIN,
      NANJAMBA AGRAHARA,
      CHAMARAJAPETE,
      BENGALURU-560 018.

27.   SRI ARAVIND KULKARNI
      AGED ABOUT 51 YEARS,
      S/O. LATE HANUMANTHRAO,
      R/AT NO.3016, 2ND FLOOR,
      JANAPRIYA APARTMENT,
      KADABAGERE CROSS,
      BENGALURU-562123.

28.   SMT. SUDHA .R
      AGED ABOUT 46 YEARS,
      W/O. VENKATESH MURTHY .G
      R/AT NO.108, BEHIND KABIR MUTT,
      SUNKENAHALLI, HANUMANTHNAGAR,
      BENGALURU-560 019.

29.   SRI P. SURIBABU
      AGED ABOUT 53 YEARS,
      S/O. PEDDAHONNAPPA,
      R/AT MUNIKONDAPPA LAYOUT,
      I CROSS, BAGALAGUNTE,
      BENGALURU-560 073.                   ... PETITIONERS

(BY SRI VIJAY KRISHNA BHAT M., ADVOCATE)
                             -8-
                                           NC: 2024:KHC:29848
                                      WP No. 48329 of 2018
                                  C/W WP No. 48330 of 2018




AND:

1.    THE STATE OF KARNATAKA
      REPRESENTED BY ITS SECRETARY,
      DEPARTMENT OF LABOUR,
      VIDHANA SOUDHA,
      BENGALURU-560 001.

2.    THE ASSISTANT LABOUR COMMISSIONER,
      BENGALURU DIVISION,
      BENGALURU-560029.

3.    M/S. ADC INDIA COMMUNICATIONS LTD.,
      NO.10C, 2ND PHASE,
      PEENYA INDUSTRIAL AREA,
      BENGALURU-560 058
      REP. BY ITS MANAGING DIRECTOR.

4.    SMT. RAMADEVI B.,
      D/O. LATE BETTAIAH,
      AGED ABOUT 56 YEARS,
      R/AT NO.31, 2ND MAIN,
      NANJAMBA AGRAHARA,
      5TH MAIN, CHAMARAJAPETE,
      BENGALURU-560 018.                     ... RESPONDENTS

(BY SMT. ROOPASRI S., ADVOCATE FOR
    SRI SOMASHEKAR, ADVOCATE FOR R-1 (VC);
    SMT. RASHMI RAO, HCGP FOR R-2 & R-3;
    SRI K.SRINIVASA, ADVOCATE FOR R-4)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO QUASH THE
IMPUGNED ORDER DATED 29.08.2018 PASSED ON I.A. NO.3 BY
THE    I   ADDITIONAL   LABOUR    COURT,     BENGALURU     IN
REF.NO.13/2014 VIDE ANNEXURE-G.


     THESE WRIT PETITIONS COMING ON FOR PRELIMINARY
HEARING IN 'B' GROUP, THIS DAY, ORDER WAS MADE THEREIN
AS UNDER:
                                     -9-
                                                     NC: 2024:KHC:29848
                                                 WP No. 48329 of 2018
                                             C/W WP No. 48330 of 2018



CORAM:        HON'BLE MRS JUSTICE K.S. HEMALEKHA


                              ORAL ORDER

Both the writ petitions are taken up together since

common questions are involved in these petitions.

2. W.P.No.48329/2018 is preferred by the

workmen assailing the legality and correctness of the

order dated 28/08/2018 on I.A.No.4 in Reference

No.19/2016 and W.P.No.48330/2018 is preferred by the

workmen through its union, assailing the legality and

correctness of the order dated 29/08/2018 passed on I.A.

No.3 in Ref.No.13/2014, the impugned orders in both the petitions

are passed by the I Additional Labour Court, Bengaluru ("the

Labour Court" for short) vide Annexure-G, whereby, the

applications filed by the respondent-company were

allowed and directed the workmen to deposit the voluntary

retirement scheme benefit amount received by them from

the company within 30 days.

3. The parties herein are referred to as the

'workmen' and 'company' for the sake of convenience.

- 10 -

NC: 2024:KHC:29848

4. The petitioners are workmen of the respondent

- company, by way of Voluntary Retirement Scheme

("VRS"), which was introduced by the respondent -

company in June 2012, the petitioners-workmen accepted

the VRS and received amount which has been transferred

to their respective bank accounts.

5. The petitioners raised a dispute in the year

2016 before the Government, the Government referred

the dispute to the Labour Court for adjudication. The

respondent-company filed counter to the claim statement.

6. Respondent - company filed applications

I.A.Nos.3 and 4 in the respective reference for a direction

to the workmen to deposit the amount received by them

under the VRS. The petitioners filed objections to the said

applications, the Labour Court, vide impugned order,

allowed the applications and directed the workmen to

deposit the amount within 30 days thereon. Assailing the

same, the workmen are before this Court.

- 11 -

NC: 2024:KHC:29848

7. Heard Sri Vijaya Krishna Bhat M., learned

counsel for the petitioners, Smt. Roopasri S., learned

counsel for Sri Somashekar, learned counsel for

respondent No.1 (VC); Smt. Rashmi Rao, HCGP for

respondent Nos.2 & 3 and Sri K.Srinivasa, learned counsel

for respondent No.4 and perused the material on record.

8. Drawing the attention of this Court to the

impugned orders, learned counsel for the petitioners

submits that the Labour Court was not justified in allowing

the applications for direction and directing refund of the

amount received by the workmen. Learned counsel

submits that the demand made by respondent No.1-

company is after six long years from the date of

disbursement of the benefits. Learned counsel for the

petitioners submits that the acceptance of VRS by the

petitioners-workmen is under pressure and coercion, and

they were forced to receive the payment under VRS, which

aspect has been totally overlooked by the Labour Court.

- 12 -

NC: 2024:KHC:29848

9. Per contra, learned counsel appearing for the

respondent - company justifies the order passed by the

Labour Court stating that the direction of refund of the

amount received under the VRS is proper, fair and in

consonance with the principles of justice and equity and

good conscience. Learned counsel submits that the

workmen could not retain the benefit which they never

wanted or were thrust upon them against their will and

thus, the Labour Court was justified in issuing direction to

return the amount received under the Scheme, which

warrants no interference. Learned counsel in support of

her contentions placed reliance on the decision of the Apex

Court in the case of Man Singh vs. Maruti Suzuki India

Limited1 and submits that inspite of specific direction and

time granted by the Labour Court to deposit/refund the

entire amount received, the petitioners have neither

deposited nor tendered the amount as ordered by the

Labour Court and thus, submits that the petitioners have

2011 LLR 1009

- 13 -

NC: 2024:KHC:29848

no audience to go further with the petitions and sought to

dismiss the petitions.

10. Having heard learned counsel for the parties,

the only point that arises for consideration is,

"Whether the petitioners-workmen are entitled to continue with the reference without depositing the amount received under the VRS?"

11. The challenge to the VRS is on the ground of

coercion, the employees / workmen have seized to be the

employees of the company after accepting the full benefits

under the scheme of voluntary retirement, have moved

the Labour Court seeking to challenge the action of the

respondent No.1-company contending that the petitioners'

signatures were obtained under coercion and compulsion.

The workmen cannot approbate and reprobate, the

workmen if intending to challenge the VRS signed by them

on account of duress and coercion, the workmen ought to

have deposited the benefits received there under. In all

fairness, they should have first deposited the amount

- 14 -

NC: 2024:KHC:29848

which they received, and thereafter contend that they

were forced to sign the VR. The Labour Court has given

direction to the petitioners-workmen to deposit the

amount within the stipulated time. The Apex Court under

identical circumstances, in Ramesh Chandra Sankla &

others vs. Vikram Cement & others2, has held at para

Nos.83, 84, 87 and 100 as under:

"83. The learned counsel for the workmen contended that the order passed by the Division Bench of the High Court directing refund of amount received by the workmen to the Company was illegal, unlawful and without jurisdiction. It was submitted that once the Court held that intra-court appeals instituted by the Company were not maintainable, it ought to have dismissed them without passing any order as to refund.

84. The Division Bench, in para 7, stated:

"Learned counsel has further submitted that the respondent employee is estopped from challenging VRS and seeking reinstatement as the employee has already pocketed the money

(2008)14 SCC 58

- 15 -

NC: 2024:KHC:29848

and received the other benefits in accordance with the said scheme. Since the employees who have approached the Labour Court claiming that by deceitful means or coercion, they were made to accept the voluntary retirement and received the benefit thereunder, it would be equitable to direct that any employee who wants to maintain a petition under Section 31(3) of the MPIR Act against the said VRS and to seek reinstatement, should return the benefits received to the employer, subject to the condition and undertaking as offered by the learned counsel for the appellant, that in the event, the Labour Court directs refund of the amount and other benefits to the employee concerned, the same would be restored to the employee with interest at the rate of six per cent per annum. It is made clear that the Labour Court shall decline to proceed with the application of the employee who does not refund the amount to the employer as hereinabove directed. The learned counsel for the respondents has no objection to the benefits being refunded to the employer during the pendency of the case before the Labour Court subject to the result of the case."

x x x

87. The learned counsel for the Company, submitted that the direction of refund of amount

- 16 -

NC: 2024:KHC:29848

is proper, fair and in consonance with the principles of justice, equity and good conscience. If the case of the workmen is that they had never accepted retirement voluntarily; that it was imposed upon them under duress and they were forced to receive payment under voluntary retirement scheme under pressure, compulsion or coercion and were constrained to approach the Labour Court asserting that they continued to be workmen of the Company, it was expected of them even in absence of any order or direction to refund the amount received by them. They could not have resiled from the position by retaining the benefits which they never wanted but were thrust upon them against their will. The workmen could not have best of both the worlds i.e. to contend that they are still workmen of the Company but at the same time, they would not part with the amount received by them for leaving the Company for ever. The High Court, balancing equity between the parties, issued direction to return the amount received under the scheme which calls for no interference by this Court in exercise of equitable jurisdiction under Article 136 of the Constitution.

                     x             x       x
                           - 17 -
                                          NC: 2024:KHC:29848





   100.        Even   otherwise,    according   to   the

workmen, they were compelled to accept the amount and they received such amount under coercion and duress. In our considered opinion, they cannot retain the benefit if they want to prosecute claim petitions instituted by them with the Labour Court. Hence, the order passed by the Division Bench of the High Court as to refund of amount cannot be termed unjust, inequitable or improper. Hence, even if it is held that a "technical" contention raised by the workmen has some force, this Court which again exercises discretionary and equitable jurisdiction under Article 136 of the Constitution, will not interfere with a direction which is in consonance with the doctrine of equity. It has been rightly said that a person "who seeks equity must do equity". Here the workmen claim benefits as workmen of the Company, but they do not want to part with the benefit they have received towards retirement and severance of relationship of master and servant. It simply cannot be permitted. In our judgment, therefore, the final direction issued by the Division Bench needs no interference, particularly when the Company has also approached this Court under Article 136 of the Constitution."

- 18 -

NC: 2024:KHC:29848

12. The Apex Court, in the case of Man Singh

stated supra, has held that a direction to the workmen to

deposit in Court the amount received by the petitioners

under the VRS cannot be unjust, inequitable or improper,

as it would not be equitable to allow the workmen to retain

the benefits received towards the retirement, if he wants

to prosecute his claim before the Labour Court.

13. The Apex Court, in the decision stated supra,

has observed that even assuming that the workmen are

compelled to accept the amount, and they received such

amount under coercion and duress, they cannot retain the

benefit if they want to prosecute the petitions instituted by

them with the Labour Court.

14. In the instant case, the petitioners who have

received the benefit under the Scheme, but does not want

to part with the benefit they received towards retirement

cannot be simply permitted to prosecute the matter before

the Labour Court, "the person who claims equity needs to

do equity", this Court finds no merit in the submission

- 19 -

NC: 2024:KHC:29848

made on behalf of the petitioners and the order passed by

the Labour Court is justified and point framed for

consideration is answered accordingly and this Court pass

the following:

ORDER

(i) Writ petitions are dismissed.

(ii) The impugned orders passed by the Labour

Court stands confirmed.

(iii) The Labour Court to dispose of the reference as

expeditiously as possible.

Sd/-

(K.S. HEMALEKHA) JUDGE S*

 
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