Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramesh S/O. Chutra Ram Gudamalini vs The State Of Karnataka
2025 Latest Caselaw 3710 Kant

Citation : 2025 Latest Caselaw 3710 Kant
Judgement Date : 7 February, 2025

Karnataka High Court

Ramesh S/O. Chutra Ram Gudamalini vs The State Of Karnataka on 7 February, 2025

                                                 -1-
                                                              NC: 2025:KHC-D:2482
                                                      CRL.P No. 103795 of 2024
                                                  C/W CRL.P No. 103663 of 2024
                                                      CRL.P No. 103667 of 2024


                                  IN THE HIGH COURT OF KARNATAKA

                                          DHARWAD BENCH

                              DATED THIS THE 7TH DAY OF FEBRUARY, 2025

                                              BEFORE
                                 THE HON'BLE MR. JUSTICE C M JOSHI

                                 CRIMINAL PETITION NO.103795/2024
                                      (439(Cr.PC)/483(BNSS))
                                                C/W
                                 CRIMINAL PETITION NO.103663/2024
                                 CRIMINAL PETITION NO.103667/2024


                       IN CRL.P NO.103795/2024:

                       BETWEEN:

                       OM PRAKASH S/O VEERAMARAM,
                       AGE: 24 YEARS, OCC: BUSINESSMAN,
                       R/AT. SHALANI PARK, GADAG ROAD,
                       TQ. HUBBALLI,
                       DIST. DHARWAD-580 020.
          Digitally
          signed by                                                 ...PETITIONER
          LUCYGRACE
LUCYGRACE Date:
          2025.02.11
          14:13:49 -   (BY SRI GOURI SHANKAR MOT, ADVOCATE)
          0800




                       AND:


                       THE STATE OF KARNATAKA,
                       TOWN POLICE STATION,
                       HUBBALLI,
                       REP. BY ITS STATE PUBLIC PROSECUTOR,
                       HIGH COURT OF KARNATAKA,
                           -2-
                                       NC: 2025:KHC-D:2482
                                  CRL.P No. 103795 of 2024
                              C/W CRL.P No. 103663 of 2024
                                  CRL.P No. 103667 of 2024


DHARWAD BENCH,
DHARWAD.
                                            ...RESPONDENT
(BY SRI JAIRAM SIDDI, HCGP)

     THIS CRIMINAL PETITION IS FILED UNDER SECTION 439
OF CR.P.C. (483 OF BNSS), PRAYING TO ENLARGE THE
PETITIONER/ACCUSED NO.1 ON BAIL IN CRIME NO.78/2024
OF HUBBALLI TOWN POLICE STATION, PENDING ON THE FILE
OF 1ST JMFC COURT, HUBBALLI, FOR THE OFFENCES
PUNISHABLE UNDER SECTIONS 20(b)(ii)(A) OF THE NDPS ACT,
1985, AND SECTIONS 318(4), 336(3), 340(2), 111(3) AND
316(4) OF BNS, 2023.

IN CRL.P NO.103663/2024:

BETWEEN:

GOVIND S/O BHAWARLAL PATEL,
AGE: 21 YEARS, OCC: BUSINESS,
R/AT. OPPOSITE CHURCH, NATRAJ COLONY,
SINDHNUR,
DIST. RAICHUR-584 128.
                                              ...PETITIONER
(BY SRI KIRAN JAWALI, SENIOR COUNSEL, FOR
SRI ZANZA SHAILESH JOSHI, ADVOCATE)

AND:

THE STATE OF KARNATAKA,
TOWN POLICE STATION,
HUBBALLI,
REP. BY ITS STATE PUBLIC PROSECUTOR,
HIGH COURT OF KARNATAKA,
DHARWAD BENCH,
DHARWAD.
                                            ...RESPONDENT
(BY SRI JAIRAM SIDDI, HCGP)
     THIS CRIMINAL PETITION IS FILED UNDER SECTION 438
OF CR.P.C. (U/SEC. 482 OF BNSS, 2023) PRAYING TO GRANT
                           -3-
                                       NC: 2025:KHC-D:2482
                                  CRL.P No. 103795 of 2024
                              C/W CRL.P No. 103663 of 2024
                                  CRL.P No. 103667 of 2024


ANTICIPATORY BAIL DIRECTING THE RESPONDENT POLICE TO
RELEASE THE PETITIONER/ACCUSED NO.4 ON BAIL IN THE
EVENT OF HIS ARREST AND ENLARGE HIM ON BAIL IN CRIME
NO.78/2024 OF HUBBALLI TOWN POLICE STATION, PENDING
ON THE FILE OF 1ST JMFC COURT, HUBBALLI, FOR THE
OFFENCES PUNISHABLE UNDER SECTIONS 20(b)(ii)(A) OF THE
NDPS ACT, 1985 AND SECTIONS 318(4), 336(3), 340(2),
111(3) AND 316(4) OF BNS, 2023.

IN CRL.P NO.103667/2024:

BETWEEN:


RAMESH S/O CHUTRA RAM GUDAMALINI,
AGE: MAJOR, OCC: BUSINESS,
R/AT. BOND VILLAGE, TQ. GUDAMALINI,
BARMER,
RAJASTHAN.
                                              ...PETITIONER
(BY SRI GOURI SHANKAR MOT, ADVOCATE)

AND:


THE STATE OF KARNATAKA,
TOWN POLICE STATION,
HUBBALLI,
REP. BY ITS STATE PUBLIC PROSECUTOR,
HIGH COURT OF KARNATAKA,
DHARWAD BENCH,
DHARWAD.
                                            ...RESPONDENT
(BY SRI JAIRAM SIDDI, HCGP)


     THIS CRIMINAL PETITION IS FILED UNDER SECTION 439
OF CR.P.C. (U/SEC. 483 OF BNSS, 2023), PRAYING TO
ENLARGE THE PETITIONER/ACCUSED NO.3 ON BAIL IN CRIME
NO.78/2024 OF HUBBALLI TOWN POLICE STATION, PENDING
ON THE FILE OF 1ST JMFC COURT, HUBBALLI, FOR THE
OFFENCES PUNISHABLE UNDER SECTIONS 20(b)(ii)(A) OF THE
                                -4-
                                            NC: 2025:KHC-D:2482
                                     CRL.P No. 103795 of 2024
                                 C/W CRL.P No. 103663 of 2024
                                     CRL.P No. 103667 of 2024


NDPS ACT, 1985, AND SECTIONS 318(4), 336(3), 340(2),
111(3) AND 316(4) OF BNS, 2023.

     THESE PETITIONS HAVING BEEN HEARD AND RESERVED
FOR ORDERS ON 29.01.2025 AND COMING ON FOR
'PRONOUNCEMENT' THIS DAY, THE COURT MADE THE
FOLLOWING:


CORAM:      THE HON'BLE MR. JUSTICE C M JOSHI


                          CAV ORDER

           (PER: THE HON'BLE MR. JUSTICE C.M. JOSHI)


      1.     These petitions are filed under Sections 482 and

483 of Bharatiya Nagarik Suraksha Sanhita, 2023, (for short

'BNSS') by accused No.1, 3 and 4 in Crime No.78/2024 of Hubli

Town Police Station registered for the offences punishable

under Section 20(b)(ii)A of Narcotic Drugs & Psychotropic

Substances Act, 1985 (for short 'N.D.P.S. Act') and Sections

318(4), 336(3), 340(2), 111(3), 316(4) of the Bharatiya Nyaya

Sanhita, 2023, (for short 'BNS'), seeking regular bail as well as

anticipatory bail.


      2.     The factual matrix of the case is as below:

      (a)    The P.S.I. of Hubli Town Police Station - Maruti R.,

lodged complaint stating that on 30.07.2024 while he was on

duty, he received a credible information that at about 7.00
                               -5-
                                           NC: 2025:KHC-D:2482
                                   CRL.P No. 103795 of 2024
                               C/W CRL.P No. 103663 of 2024
                                   CRL.P No. 103667 of 2024


p.m., a person would come in a White KIA Sonnet Car No.RJ-

39/CA-6198 near Bogi-Bogi Hotel, adjacent to Railway Station,

either to sell or purchase narcotic drug i.e., Ganja.   The said

complaint was registered in Crime No.78/2024. Thereafter, the

Police Inspector of Hubli Town Police Station (I.O.) took up the

investigation, secured two panchas and after informing them

about the raid to be conducted and following the required

procedure, proceeded to the spot.    At about 8.25 p.m., while

the raiding party was watching the place, the said Car came

and on intercepting it, the Driver of the Car was questioned and

he disclosed his name to be Omprakash (A1) and he was

informed of the credible information received by the I.O., after

informing him that the raiding party had made a self-search.

He admitted that he was possessing Ganja and informed that it

is kept in the Car. Accordingly, the accused was arrested and

the Ganja in the Car was examined and it was found that the

Ganja was weighing 643 grams.       Thereafter, at the option of

the accused No.1, a Gazetted Officer (Assistant Commissioner

of Police, South) was secured and body search was conducted.

On interrogating him, the accused No.1 led the police to his

house at Railway Colony and disclosed about 245 grams of
                               -6-
                                          NC: 2025:KHC-D:2482
                                   CRL.P No. 103795 of 2024
                               C/W CRL.P No. 103663 of 2024
                                   CRL.P No. 103667 of 2024


Ganja, which was kept in the cupboard. At the time of search,

cash of Rs.96,50,000/- was secured and the same was seized

under a Mahazar. Apart from the cash, several Rubber Seals of

various business establishments, Bank Swipe Machines, Aadhar

Cards, Cheque-Books, Pass-Books, about 30 ATM Cards of

several Banks, Bond-Papers, PAN-Cards were also seized from

his house. Allegedly, the accused No.1 had also disclosed that

apart from drug peddling, he was also involved in Hawala

transactions and 9 other accused were involved in the Crime.


     (b)   On the basis of such information, accused No.6 -

Ratna Ram was arrested on 04.08.2024 and his statement was

also recorded. Thereafter, it came to light that accused No.4 -

Govind (petitioner in Crl.P. No.103663/2024) was a Clerk in the

Commission Agency business of one Vijaykumar (CW 15) and

he had represented accused Nos.1 and 3 that the Bank Account

of Vijaykumar was a 'tax free' account and any deposit made to

it and withdrawal would not be known to Vijaykumar and

accordingly, a sum of Rs.1,05,00,000/- was transferred to the

said account; and by misrepresenting the said Vijaykumar that

some purchaser of paddy had transferred the money, but since

they had no stock of paddy the said amount has to be
                                -7-
                                           NC: 2025:KHC-D:2482
                                    CRL.P No. 103795 of 2024
                                C/W CRL.P No. 103663 of 2024
                                    CRL.P No. 103667 of 2024


refunded, got   issued   the   Cheques and    the   money   was

withdrawn and paid to accused No.1. The said amount to the

tune of Rs.96,50,000/- was the money recovered from the

house of accused No.1.


     (c)   The Investigating Officer filed charge-sheet against

the accused Nos.1 and 6 and showed remaining accused as

absconding.   As such, a non-bailable warrant was sought by

him against the absconding accused. On 01.10.2024, accused

No.3 - Ramesh Kumar was traced in Rajasthan and he was

arrested and brought to Hubli.       It was alleged that in his

voluntary statement he admitted that he is involved in Hawala

transactions by conniving with accused Nos.1, 6 and several

others and his mobile phone was seized under a Mahazar.


     (d)   The charge-sheet filed by the Investigating Officer

alleges that the accused No.1 got information from accused

No.3 and after having acquaintance with accused NO.5,

obtained the details of the Aadhar Cards of the persons, who

used to come for getting the new PAN-Cards and by changing

the mobile numbers attached to the Aadhar Cards, and linking

his own mobile number, got the updated Aadhar Cards, and
                               -8-
                                          NC: 2025:KHC-D:2482
                                   CRL.P No. 103795 of 2024
                               C/W CRL.P No. 103663 of 2024
                                   CRL.P No. 103667 of 2024


then created bogus PAN-Cards and downloaded them and

opened fictitious Bank Accounts.    It is alleged that all these

accounts were handled by accused Nos.1 and 3. Accused No.1

got acquaintance with accused Nos.7 and 8 through accused

No.4 and they together, through accused No.6 were involved in

Hawala transactions.   They wanted a 'tax free' account and

accused No.1 contacted accused No.4, through him, the

account of CW15 - Vijaykumar was used by accused No.4. The

money recovered from accused No.1 at his house is part of the

Hawala transactions, which was credited to the account of

CW15 - Vijayakumar and encashed by accused No.4 under the

guise that it was the money for purchase of the paddy.

Therefore, it is alleged that accused Nos.1 to 9 have committed

the offences punishable under Section 20(b)(ii)A of N.D.P.S.

Act, and Sections 318(4), 336(3), 340(2), 111(3), 316(4) of

the BNS.


     3.    Heard the arguments by learned Senior Counsel Sri

Kiran Jawali appearing for the petitioners and the learned High

Court Government Pleader appearing for respondent - State.
                                -9-
                                            NC: 2025:KHC-D:2482
                                    CRL.P No. 103795 of 2024
                                C/W CRL.P No. 103663 of 2024
                                    CRL.P No. 103667 of 2024


      a)    The learned Senior Counsel for the petitioners

contended that the petitioners are falsely implicated in the

case; the provisions of the NDPS Act are not attracted; even if

attracted it is for small quantity; the petitioners are ready and

willing to abide by any conditions. He argued that the

provisions of Sec 111 of the BNS are not at all attracted to the

case on hand.


      b)    Per contra, the learned HGCP argued that the

investigation is still in progress and a provisional charge sheet

is filed by the Investigating Officer. It is submitted that if the

accused are granted bail, they may tamper the prosecution

witnesses, indulge in similar offences and destroy the evidence.


Analysis and Conclusions:

      4.    In Crl.P. No.103795/2024 (filed under Section 483

of BNS) the accused No.1 contend that the quantity of the

Narcotic substance seized allegedly from the custody of the

petitioner is of small quantity and therefore, the rigor of

Section 37 of the N.D.P.S. Act is not applicable. It is submitted

that the Ganja was not seen on the person of accused No.1, but

it was found in the car. Thereafter, the accused led the I.O. to
                               - 10 -
                                            NC: 2025:KHC-D:2482
                                    CRL.P No. 103795 of 2024
                                C/W CRL.P No. 103663 of 2024
                                    CRL.P No. 103667 of 2024


his house, where, certain documents, cash were seized with

another small quantity of Ganja.       It is pointed out that the

requirements of Section 50 of the N.D.P.S. Act are not met with

by the I.O. and therefore, the allegations made against the

accused No.1 are not sustainable in law. It is contended that

the prosecution has not placed any material on record to bring

an offence into the four corners of organized crime defined

under Section 111 of the BNS. Accused No.1 is not facing any

other criminal case and therefore, invoking of the provisions of

Section 111 of BNS is not sustainable in law.         Hence, the

petitioner being ready and willing to abide by any conditions

that may be imposed by the Court and to co-operate for

investigation, he may be enlarged on regular bail.



     5.    The accused No.4 - Govind, who is the petitioner in

Crl.P.No.103663/2024 (filed under Section 482 of BNSS)

contends that he is innocent of the alleged offences and he also

does not face any other charge-sheet which is pending

precedent the ten years of the FIR in the present case and as

such, the provisions of Section 111 of the BNS are not

applicable. He contends that only on the basis of the voluntary
                                 - 11 -
                                             NC: 2025:KHC-D:2482
                                      CRL.P No. 103795 of 2024
                                  C/W CRL.P No. 103663 of 2024
                                      CRL.P No. 103667 of 2024


statement of the other accused, his name is included in the

charge-sheet. There is no material against this accused and a

non-bailable warrant has been issued by the special Court.

There being no allegations against the petitioner for any of the

provisions under the N.D.P.S. Act, there was no need for a non-

bailable warrant being issued against him.        Therefore, it is

contended that there being non-compliance of the provisions of

the N.D.P.S. Act, he is apprehending an illegal arrest and as

such, he may be granted anticipatory bail with suitable

conditions.


      6.      The petitioner in Crl.P. No.103667/2024 (filed under

Section 483 of BNS), who is accused No.3 - Ramesh contends

that he has been arrested on the basis of a non-bailable

warrant issued by the Special Court and the allegations made

against him are only the basis of the voluntary statement of

accused Nos.1 and 6.         It is contended that a confession

statement recorded under Section 67 of the N.D.P.S. Act is

inadmissible and therefore, he could not have been prosecuted

for the offence under N.D.P.S. Act. He also submits that he is

not facing any trial or charge-sheet in the preceding ten years

and therefore, the provisions of Section 111 of the BNS is not
                                   - 12 -
                                                  NC: 2025:KHC-D:2482
                                          CRL.P No. 103795 of 2024
                                      C/W CRL.P No. 103663 of 2024
                                          CRL.P No. 103667 of 2024


applicable. Hence, he being ready and willing to abide by any

conditions to be imposed by this Court, he may be enlarged on

bail.


        7.   As per the charge-sheet papers and the objection

statement filed by the learned High Court Government Pleader

it is the case of the prosecution that a P.S.I. of Hubli Town

Police Station, on receipt of credible information lodged a

complaint, based on which, a F.I.R. came to be registered and

investigation was launched.       During investigation the accused

No.1 was intercepted in the presence of the raiding party near

Bogi-Bogi Hotel.     Accused No.1. was found in the car and he

was taken into custody, then interrogated and he was given a

choice of being searched by a Gazetted Officer, which he opted

and accordingly a Senior Police Officer was summoned and in

his presence body search was conducted.             Evidently, nothing

was found on the body of the accused No.1.              However, 643

grams of Ganja was found in the car of accused No.1, which

was seized under a panchnama.              Then, accused No.1 gave a

voluntary statement, and in pursuance to it, the raiding party

went    to   the   house   of   the    accused,   where   cash   worth

Rs.96,50,000/- and several Swiping Machines, ATM Cards,
                                 - 13 -
                                            NC: 2025:KHC-D:2482
                                      CRL.P No. 103795 of 2024
                                  C/W CRL.P No. 103663 of 2024
                                      CRL.P No. 103667 of 2024


Cheque-Books, Pass-Books, Aadhar Cards, PAN-Cards etc.,

were seized.     Therefore, the I.O. came to the conclusion that

there is material to show that the accused is involved in Hawala

Operations and invoked the other provisions of law.


        8.    On the basis of voluntary statement of accused

No.1, the involvement of all other accused was disclosed and

accused No.6 was arrested. Certain seizures were also made at

the instance of accused No.6, on the basis of his voluntary

statement.       Accused Nos.1 and 6, during their custodial

interrogation had disclosed the involvement of accused Nos.3,

4, and other accused.          The statements of the witnesses

including that of CW15 were also recorded.            The Bank-

Statements of the various accounts were seized and ultimately,

the I.O. filed charge-sheet.


        9.    The above facts and circumstances show that the

involvement of accused Nos.3 and 4 is solely based on the

voluntary statement of accused Nos.1 and 6.       Evidently, the

judgment of the Apex Court in the case of Tofan Singh Vs.

State of Tamil Nadu1 holds that the confessional statement


1
    2020(12) SCR 583
                               - 14 -
                                           NC: 2025:KHC-D:2482
                                    CRL.P No. 103795 of 2024
                                C/W CRL.P No. 103663 of 2024
                                    CRL.P No. 103667 of 2024


recorded under Section 67 of N.D.P.S. Act is inadmissible in

trial of an offence under N.D.P.S. Act.   It is also relevant to

note that no discernible recovery had been made from accused

No. 3 on the basis of the voluntary statement, except his

mobile phone.


     10.   The role of accused No.1 as alleged by the

prosecution is his involvement in the offences under the

provisions of N.D.P.S. Act and in Hawala Transactions, which is

an organized crime. Evidently, the offence under the provisions

of N.D.P.S. Act being for possessing narcotic substance of small

quantity, does not attract the provisions of Section 37 of the

N.D.P.S. Act.


     11.   The other allegations are that of criminal breach of

trust under Section 316(4), cheating under Section 318(4),

forgery for the purpose of cheating under Section 336(3),

forged document being used as genuine under Section 340(2)

of BNS. Evidently, none of the persons who have been cheated

have filed any complaint. Therefore, it is only on the basis of

the voluntary statement of accused Nos.1, 3 and 6 that these
                               - 15 -
                                           NC: 2025:KHC-D:2482
                                    CRL.P No. 103795 of 2024
                                C/W CRL.P No. 103663 of 2024
                                    CRL.P No. 103667 of 2024


allegations are made.      Moreover, these offences are not

punishable with death or imprisonment for life.


     12.   So far as the offence under Section 111 of the BNS

is concerned, the learned Senior Counsel for the petitioners

relied on a judgment of the Kerala High Court in the case of

Mohammed Rashid Vs. State of Kerala in Bail Application

No.5927/2024 dated 13.08.2024.         The provisions of Sectin

111 of the BNS are borrowed from MaCOCA and similar

enactments, including KaCOC Act.       It is trite law that to

conclude that there is an organized crime, and the accused are

members of the organized crime Syndicate, it is essential that

any one of the members of the Syndicate should be facing

atleast three charge-sheets initiated within a period of ten

years prior to the crime and which are pending. The perusal of

the charge-sheet no where indicate that any of the nine

accused are facing such charge-sheets within the period of ten

years preceding the crime.      Therefore, the invoking of the

provision under Section 111 of BNS is also prima facie

impermissible.
                                    - 16 -
                                                      NC: 2025:KHC-D:2482
                                         CRL.P No. 103795 of 2024
                                     C/W CRL.P No. 103663 of 2024
                                         CRL.P No. 103667 of 2024


      13.    For   above    reasons,        this    Court   comes      to   the

conclusion that the offences under the provisions of the

N.D.P.S. Act are attracted only against accused No.1 and

recovery of narcotic substance being for smaller quantity, there

is no necessity of his detention in custody. The other offences

are not punishable with death or imprisonment for life and

therefore there is no need for custodial detention.                  Similarly,

accused No.3 and 4 cannot be implicated for any of the

offences under the provisions of N.D.P.S. Act.                       His role

regarding supply or otherwise of narcotic substance is not

alleged.     Therefore,     his   custodial        detention    is   also   not

necessary.


      14.    So far as the anticipatory bail of accused No.4 is

concerned, evidently his role is only in respect of informing

CW15 to issue a Cheque for the refund of Rs.1,05,00,000/- and

withdrawing the money from the account. The connections of

accused No.4 with the other accused is not independently

forthcoming    from   the    charge-sheet except               the   voluntary

statements. The apprehensions of the learned High Court

Government Pleader may be met with by imposing suitable

conditions. Therefore, this Court finds that the petitions filed for
                                 - 17 -
                                                      NC: 2025:KHC-D:2482
                                         CRL.P No. 103795 of 2024
                                     C/W CRL.P No. 103663 of 2024
                                         CRL.P No. 103667 of 2024


regular bail and anticipatory bail deserves to be allowed. Any

further detention would only be a pre-trial punishment.


     15.   In view of the above, the following:


                               ORDER

i) All the petitions are allowed.

ii) The petitioners in Crl.P. No.103795/2024 and

in Crime No.78/2024 of Hubballi town Police

Station are ordered to be released on bail

subject to the following conditions:

a) They have to execute personal bond for a sum of Rs.5,00,000/- each, along with two sureties for like sum to the satisfaction of the trial Court/Special Court;

b) They shall not tamper the prosecution witnesses or evidence either directly or indirectly and shall not have any contact with them in whatsoever manner;

- 18 -

NC: 2025:KHC-D:2482

c) They shall not leave the jurisdiction of the trial Court without prior permission of that Court;

d) They shall appear before the Trial Court on all hearing dates, subject to just exceptions that may be permitted by the Trial Court; and

e) They shall not indulge in any similar offences during the pendency of the case.

iii) In the event of arrest, the petitioner in Crl.P.

No.103663/2024, who is accused No.4 in

Crime No.78/2024 of Hubballi town Police

Station is ordered to be released on bail,

subject to the following conditions:

a) He has to execute personal bond for a sum of Rs.5,00,000/- along with two sureties for like sum to the satisfaction of the Arresting Officer;

b) He shall not tamper the prosecution witnesses or evidence either directly or indirectly and shall not have any

- 19 -

NC: 2025:KHC-D:2482

contact with them in whatsoever manner;

c) He shall not leave the jurisdiction of the trial Court without prior permission of that Court;

d) He shall appear before the Trial Court on all hearing dates, subject to just exceptions that may be permitted by the Trial Court;

e) He shall not indulge in any similar offences during the pendency of the case.

Sd/-

(C.M. JOSHI) JUDGE

SBS

AK

 
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