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

Gopal Hallur vs State Of Karnataka
2025 Latest Caselaw 3727 Kant

Citation : 2025 Latest Caselaw 3727 Kant
Judgement Date : 10 February, 2025

Karnataka High Court

Gopal Hallur vs State Of Karnataka on 10 February, 2025

Author: S.Vishwajith Shetty
Bench: S.Vishwajith Shetty
                                                  -1-
                                                              NC: 2025:KHC-K:960
                                                       CRL.P No. 201531 of 2024
                                                   C/W CRL.P No. 201564 of 2024
                                                       CRL.P No. 201568 of 2024
                                                                  AND 3 OTHERS


                             IN THE HIGH COURT OF KARNATAKA,
                                    KALABURAGI BENCH

                        DATED THIS THE 10TH DAY OF FEBRUARY, 2025

                                               BEFORE
                      THE HON'BLE MR. JUSTICE S.VISHWAJITH SHETTY


                           CRIMINAL PETITION NO. 201531 OF 2024
                                                C/W
                          CRIMINAL PETITION NO. 201564 OF 2024,
                          CRIMINAL PETITION NO. 201568 OF 2024,
                          CRIMINAL PETITION NO. 201697 OF 2024,
                          CRIMINAL PETITION NO. 201699 OF 2024,
                           CRIMINAL PETITION NO. 201700 OF 2024


                   IN CRL.P.NO.201531/2024:

                   BETWEEN:

Digitally signed   GOPAL HALLUR S/O VITTAL,
by                 AGED ABOUT 38 YEARS,
SHIVAKUMAR
HIREMATH           R/O. HARUGERI, RAIBAG TALUK,
                   BELAGAVI DISTRICT- 591220.
Location: HIGH
COURT OF                                                            ...PETITIONER
KARNATAKA          (BY SRI SRINATH KULKARNI, ADVOCATE)

                   AND:

                   STATE OF KARNATAKA,
                   BY CHADCHAN POLICE STATION,
                   REP. BY ADDL. STATE PUBLIC PROSECUTOR,
                   HIGH COURT OF KARNATAKA,
                   HIGH COURT BUILDING COMPLEX,
                   KALABURAGI - 585103.
                                                                   ...RESPONDENT

(BY SMT. MAYA T.R., HCGP)

NC: 2025:KHC-K:960

AND 3 OTHERS

THIS CRL.P IS FILED U/S.482 OF CR.P.C.(OLD) U/SEC 528 OF BNSS, PRAYING TO, QUASH THE ENTIRE CHARGE SHEET AND ITS FURTHER PROCEEDINGS AGAINST THE PETITIONER/ACCUSED NO. 4 IN C.C NO. 6071/2022 (CRIME NO. 181/2017) OF CHANDCHAN POLICE STATION, FOR THE ALLEGED OFFENCES PUNISHABLE U/SEC 116, 166, 167 R/W 34 OF INDIAN PENAL CODE AND SECTION 2(1)(k) R/W 29(B), 3(1) R/W 25(1B)(a), 26(1), 29(b), 30 OF INDIAN ARMS ACT 1959.

IN CRL.P.NO. 201564/2024:

BETWEEN:

SRI GOPAL HALLUR S/O VITTAL, AGED ABOUT 38 YEARS, R/O. HARUGERI, RAIBAG TALUK, BELAGAVI DISTRICT - 591220 ...PETITIONER (BY SRI SRINATH KULKARNI, ADVOCATE)

AND:

STATE OF KARNATAKA, BY CHADCHAN POLICE STATION, REP. BY STATE PUBLIC PROSECUTOR, HIGH COURT OF KARNATAKA, HIGH COURT BUILDING KALABURAGI-585103 ...RESPONDENT (BY SMT. MAYA T.R., HCGP)

THIS CRL.P IS FILED U/S.482 OF CR.P.C (OLD) /U/SEC. 528 OF BNSS ACT (NEW) PRAYING TO QUASH THE ENTIRE CHARGE SHEET AND ITS FURTHER PROCEEDINGS AGAINST THE PETITIONER / ACCUSED NO.4 IN CC NO.6072/2022 (CRIME NO.172/2017) OF CHANCCHAN POLICE STATION FOR THE ALLEGED OFFENCES PUNISHABLE U/SEC. 116, 166, 167, R/W 34 OF INDIAN PENAL CODE AND SECTION 2(1)(k) R/W 29(b), 3(1) R/W 25(1B) (a), 26(1), 29(b), 30 OF INDIAN ARMS ACT, 1959, PENDING BEFORE THE ADDL. CIVIL JUDGE AND JMFC INDI.

NC: 2025:KHC-K:960

AND 3 OTHERS

IN CRL.P.NO. 201568/2024:

BETWEEN:

SRI GOPAL HALLUR S/O VITTAL, AGED ABOUT 38 YEARS, R/O. HARUGERI, RAIBAG TALUK, BELAGAVI DISTRICT - 591220 ...PETITIONER (BY SRI SRINATH KULKARNI, ADVOCATE)

AND:

STATE OF KARNATAKA, BY CHADCHAN POLICE STATION, REP. BY STATE PUBLIC PROSECUTOR, HIGH COURT OF KARNATAKA, HIGH COURT BUILDING, KALABURAGI-585103.

...RESPONDENT (BY SMT. MAYA T.R., HCGP)

THIS CRL.P IS FILED U/S.482 OF CR.P.C. (OLD), U/SEC. 528 OF BNSS (NEW), PRAYING TO QUASH ALL FURTHER PROCEEDINGS AGAINST THE PETITIONER/ ACCUSED NO.4 IN CC NO.1128/2019 (CRIME NO.174/2017) OF CHANDCHAN POLICE STATION FOR THE ALLEGED OFFENCES PUNISHABLE U/SE. 116, 166, 167 R/W 34 OF INDIAN PENAL CODE AND SECTION 2(1)(k) R/W 29(b), 3(1) R/W 25(1B)(a), 26(1), 29(b), 30 OF INDIAN ARMS ACT, 1959, PENDING BEFORE THE ADDL. CIVIL JUDGE OF JMFC INDI.

IN CRL.P.NO.201697/2024:

BETWEEN:

SRI MALLIKARJUN ASODE S/O BASAVANTH, AGED ABOUT 46 YEARS, OCC: CIRCLE INSPECTOR OF POLICE,( PRESENTLY UNDER SUSPENSION), R/O. MORAB, RAIBAG TALUK, BELAGAVI DISTRICT-591317.

...PETITIONER (BY SRI SRINATH KULKARNI, ADVOCATE)

NC: 2025:KHC-K:960

AND 3 OTHERS

AND:

STATE OF KARNATAKA, BY CHADCHAN POLICE STATION, REP. BY STATE PUBLIC PROSECUTOR, HIGH COURT OF KARNATAKA, HIGH COURT BUILDING COMPLEX, KALABURAGI-585103.

...RESPONDENT (BY SMT. MAYA T.R., HCGP)

THIS CRL.P IS FILED U/S.482 OF CR.P.C. (OLD) U/SEC 528 OF BNSS, PRAYING TO, QUASH ALL FURTHER PROCEEDINGS AGAINST THE PETITIONER/ACCUSED NO. 3 IN C.C NO.1128/2022 (CRIME NO.174/2017) OF CHANDCHAN POLICE STATION, FOR THE ALLEGED OFFENCES PUNISHABLE U/SEC 116, 166, 167, R/W 34 OF INDIAN PENAL CODE AND SECTION 2(1)(k) R/W 29(b), 3(1) R/W 25(1B) (a), 26(1), 29(b), 30 OF INDIAN ARMS ACT, 1959.

IN CRL.P.NO.201699/2024:

BETWEEN:

SRI MALLIKARJUN ASODE S/O BASAVANT, AGED ABOUT 46 YEARS, OCC: CIRCLE INSPECTOR OF POLICE,( PRESENTLY UNDER SUSPENSION), R/O. MORAB, RAIBAG TALUK, BELAGAVI DISTRICT-591317.

...PETITIONER (BY SRI SRINATH KULKARNI, ADVOCATE)

AND:

STATE OF KARNATAKA, BY CHADCHAN POLICE STATION, REP. BY STATE PUBLIC PROSECUTOR, HIGH COURT OF KARNATAKA, HIGH COURT BUILDING COMPLEX, KALABURAGI-585103.

...RESPONDENT (BY SMT. MAYA T.R., HCGP)

NC: 2025:KHC-K:960

AND 3 OTHERS

THIS CRL.P IS FILED U/S.482 OF CR.P.C. (OLD), U/SEC. 528 OF BNSS (NEW), PRAYING TO A) TO SET ASIDE THE ORDER OF COGNIZANCE DATED 31.10.2022 BY CIVIL JUDGE AND JMFC, INDI, PRODUCED AT ANNEXURE-D. B) TO QUASH THE ENTIRE CHARGE SHEET AND ITS FURTHER PROCEEDINGS AGAINST THE PETITIONER / ACCUSED NO.3 IN CC NO. 6071/2022 (CRIME NO. 181/2017) OF CHANDCHAN POLICE STATION FOR THE ALLEGED OFFENCES PUNISHABLE U/SEC. 116, 166, 167 R/W 34 OF INDIAN PENAL CODE AND SECTION 2(1)(k) R/W 29(b), 3(1) R/W 25(1B) (a), 26(1), 29(b), 30 OF INDIAN ARMS ACT, 1959.

IN CRL.P.NO. 201700/2024:

BETWEEN:

SRI MALLIKARJUN ASODE S/O BASAVANTH, AGED ABOUT 46 YEARS, OCC: CIRCLE INSPECTOR OF POLICE,( PRESENTLY UNDER SUSPENSION), R/O. MORAB, RAIBAG TALUK, BELAGAVI DISTRICT-591317.

...PETITIONER (BY SRI SRINATH KULKARNI, ADVOCATE)

AND:

STATE OF KARNATAKA, BY CHADCHAN POLICE STATION, REP. BY STATE PUBLIC PROSECUTOR, HIGH COURT OF KARNATAKA, HIGH COURT BUILDING COMPLEX, KALABURAGI-585103.

...RESPONDENT (BY SMT. MAYA T.R., HCGP)

THIS CRL.P IS FILED U/S.482 OF CR.P.C. (OLD) U/SEC 528 OF BNSS, PRAYING TO, QUASH THE ENTIRE ACCUSED NO. 3 IN C.C NO.6072/2022 (CRIME NO.172/2017) OF CHANDCHAN POLICE STATION, FOR THE ALLEGED OFFENCES PUNISHABLE U/SEC 116, 166, 167 R/W 34 OF INDIAN PENAL CODE AND SECTION 2(1)(K) R/W 29(b),3(1)R/W 25(1B)(a), 26(1), 29(b) OF INDIAN ARMS ACT 1959.

NC: 2025:KHC-K:960

AND 3 OTHERS

THESE PETITIONS HAVING BEEN HEARD AND RESERVED FOR ORDERS ON 28.01.2025, COMING ON FOR PRONOUNCEMENT OF ORDERS, THIS DAY THE COURT MADE THE FOLLOWING:

CORAM: HON'BLE MR. JUSTICE S.VISHWAJITH SHETTY

CAV ORDER

(PER: HON'BLE MR. JUSTICE S.VISHWAJITH SHETTY)

1. Petitioners herein, who are accused in Crime

No.172/2017, Crime No.174/2017 and Crime No. 181/2017

registered by Chadachan Police Station, Vijayapura for the

offences punishable under Sections 116, 166, 167 read with

Section 34 of IPC and Sections 2(1)(k), 29(b), 3(1), 25(1B)(a),

26(1), 29(b) and 30 of the Indian Arms Act, 1959 (hereinafter

referred to as 'the Act' for short), are before this Court in these

six petitions filed under Section 482 of Cr.PC with a prayer to

quash the entire proceedings in the aforesaid three cases

registered against them.

2. Heard the learned Counsel for the parties.

3. Learned counsel for the petitioners submits that even if

the allegations found in the charge sheet against the petitioners

are presumed to be true, the offences punishable under

NC: 2025:KHC-K:960

AND 3 OTHERS

Sections 166 and 167 of IPC do not prima facie get attracted.

On the other hand, offence punishable under Section 182 of IPC

ought to have been invoked. Since, the said offence is covered

under Section 195 of Cr.P.C., deliberately the said offence is

not invoked in the charge sheet filed in the present case. He

submits that petitioners are Police Officers and therefore,

sanction as provided under Section 197 of Cr.PC. ought to have

been obtained and in the absence of such sanction under

Section 197 of Cr.PC., petitioners cannot be prosecuted. In

support of his arguments, he has placed reliance on the

judgment of the Hon'ble Supreme Court in the case of BASIR-

UL-HUQ AND OTHERS VS. THE STATE OF WEST BENGAL -

(1953) 1 SCC 637.

4. Per contra, learned HCGP has opposed the petitions. She

submits that petitioners herein, who are Police Officers, are

charge sheeted for the heinous offence of murder in Crime

No.171/2017 and Crime No.92/2018 registered by Chadachan

Police Station, Vijayapur. The impugned criminal proceedings in

the present case were registered by Gopal Hallur, who was then

working as the Sub-Inspector of Police, Chadachan Police

NC: 2025:KHC-K:960

AND 3 OTHERS

Station at the instance of his higher officer Mallikarjun Asode,

who was then the Circle Inspector of Chadachan Police Station

and therefore, Section 182 of IPC does not get attracted and on

the other hand, only offences punishable under Sections 166

and 167 of IPC gets attracted. She submits that the alleged act

of the petitioners cannot be said to have been committed by

them during the course of discharge of their official duty and

therefore, sanction under Section 197 of Cr.P.C. is not required.

Accordingly, she prays to dismiss the petitions.

5. Learned HCGP, who has seriously opposed the prayer

made in these petitions, has produced a copy of the charge

sheets filed in Crime No.171/2017 and in Crime No.92/2018 by

Chadachan Police Station. The petitioners herein are charge

sheeted for the offence punishable under Section 302 of IPC in

Crime No.171/2017 and Crime No.92/2018 by Chadachan

Police Station, Vijayapur District and since the impugned

criminal proceedings has a nexus with the crime committed by

petitioners in Crime No.171/2017 and Crime No.92/2018, it is

relevant to narrate the background in which the present

criminal cases were registered. In the charge sheet filed in

NC: 2025:KHC-K:960

AND 3 OTHERS

Crime No.171/2017, petitioners who were working as Sub-

Inspector of Police and Circle Inspector of Police at the relevant

point of time in Chadachan Police Station, have been arraigned

as accused No.2 and accused No.3 and in the charge sheet filed

in Crime No.92/2018, petitioners have been arraigned as

accused No.12 and accused No.13 respectively.

6. In the said charge sheets, it is alleged that petitioners,

who are arraigned as accused in the above said cases, were

closely associated to accused No.1/Mahadeva Sahukara

Bhairagonda in the said cases and said Mahadeva Sahukara

Bhairagonda had long standing enmity with Dharmaraj

Chadachana and Gangadhar Chadachana. As against aforesaid

Dharmaraj Chadachana, Gangadhar Chadachana and Mahadeva

Sahukara Bhairagonda multiple criminal cases for committing

heinous offences like murder etc. were pending consideration.

Accused No.1/Mahadeva Sahukara Bhairagonda had conspired

with other accused persons in Crime No.171/2017 to commit

the murder of aforesaid Dharmaraj Chadachana and his brother

Gangadhar Chadachana and the petitioners herein were also

party to the said conspiracy. In furtherance of the said

- 10 -

NC: 2025:KHC-K:960

AND 3 OTHERS

conspiracy, on 30.10.2017, a fake encounter was held and in

the said incident, accused/Gopal Hallur had shot dead

Dharmaraj Chadachana and thereafter, at the instance of

accused/Mallikarjun Asode on the basis of the first information

submitted by CW1, FIR was registered in Crime No.171/2017

wherein it was stated that Dharmaraj Chadachana was shot

dead when he attempted to attack Police Officers, who had

gone to arrest him. In the charge sheet, it is mentioned that

accused/Mallikarjun Asode threatened CW52 to CW57 who

were present at the spot and also had thereafter filed false

criminal cases against them. The impugned criminal

proceedings was therefore, registered against CW52 to CW57 in

Crime No.171/2017, by Gopal Hallur at the instance of

Mallikarjun Asode on the false allegation of committing dacoity.

After entire investigation in Crime No.171/2017 was done, it

was found that Dharmaraj Chadachana was murdered in a fake

encounter by the accused/Gopal Hallur in furtherance of the

conspiracy with the other accused.

7. It appears that based on the extra judicial confession

made by one of the accused, Investigating Officer came to

- 11 -

NC: 2025:KHC-K:960

AND 3 OTHERS

know about the murder of Gangadhar Chadachana, brother of

aforesaid Dharmaraj Chadachana which was also committed on

30.10.2017 itself in a different place. It is in these

circumstances, FIR in Crime No.92/2018 was registered and

charge sheet filed in the said case would go to show that

Gangadhar Chadachana was summoned to the place where he

was murdered stating that aforesaid Mallikarjun Asode had

asked him to come there. When Gangadhar Chadachana

reached the said spot, accused named in Crime No.92/2018

committed his murder and cut his body into pieces and threw

the same into a channel. Even in the charge sheet filed in

Crime No.92/2018, there is a serious allegation as against the

petitioners.

8. The impugned criminal proceedings arising out of FIR

registered in Crime No.172/2017, Crime No.174/2017 and

Crime No. 181/2017 registered by Chadachan Police Station,

Vijayapura, was registered by accused/Gopal Hallur in his

capacity as Police Sub-Inspector of Chadachan Police Station

against CW52 to CW57 in Crime No.171/2017. The allegation in

the charge sheet filed in Crime No.172/2017, Crime

- 12 -

NC: 2025:KHC-K:960

AND 3 OTHERS

No.174/2017 and Crime No. 181/2017 registered by

Chadachan Police Station against the petitioners herein is that

false cases was initially registered against CW 52 to CW57 in

the aforesaid three criminal cases, on the basis of the first

information given by persons who were setup by the petitioners

herein for the offence punishable under Section 395 of IPC and

Sections 25 and 27 of the Act. The allegation in the FIR was

that deceased Dharmaraj Chadachan and his accomplices had

barged into the house of first informant in the aforesaid three

cases and had forcibly taken the firearms which were the

subject matter of these three crimes. The said firearms were

subsequently planted at the spot of crime in Crime

No.171/2017 by Gopal Hallur and an attempt was made to

create false evidence against deceased Dharmaraj Chadachan

and also to falsely implicate his accomplices, in the aforesaid

three cases namely, Crime No.172/2017, Crime No.174/2017

and Crime No. 181/2017. It is only after the role played by the

petitioners in the murder of Dharmaraj Chadachana and his

brother Gangadhar Chadachana was revealed during the course

of investigation in Crime No.171/2017 and Crime No.92/2018,

it appears that their role in registering false criminal cases in

- 13 -

NC: 2025:KHC-K:960

AND 3 OTHERS

Crime No.172/2017, Crime No.174/2017 and Crime No.

181/2017 also got revealed. It is under these circumstances,

they have been charge sheeted in Crime No.172/2017, Crime

No.174/2017 and Crime No. 181/2017.

9. Though it is contended on behalf of the petitioners that

the offence punishable under Section 182 of IPC gets attracted

in these cases and not the offences punishable under Sections

166 and 167 of IPC, considering the nature of allegations found

as against the petitioners in the charge sheet, I am of the

opinion that the offence punishable under Section 182 of IPC

does not get attracted against them and only offences

punishable under Sections 166 and 167 of IPC gets attracted

against them. Section 182 of IPC reads as under:

"182. False information, with intent to cause

public servant to use his lawful power to the injury

of another person.- Whoever gives to any public

servant any information which he knows or believes to

be false, intending thereby to cause, or knowing it to be

likely that he will thereby cause, such public servant-

(a) to do or omit anything which such public servant ought not to do or omit if the true

- 14 -

NC: 2025:KHC-K:960

AND 3 OTHERS

state of facts respecting which such information is given were known by him, or

(b) to use the lawful power of such public servant to the injury or annoyance of any person,

shall be punished with imprisonment of either description for a term which may extend to six months, or with fine which may extend to one thousand rupees, or with both."

10. For the purpose of attracting the offence punishable

under Section 182 IPC based on information given to a public

servant which the informant knows or believes to be false,

causes such public servant do such acts as stated in clause (a)

& (b) of Section 182 IPC, is liable to be punished. Therefore,

the allegations found as against the petitioners in the charge

sheet do not prima facie attract the offence punishable under

Section 182 IPC.

11. The allegation against the petitioners herein is that Gopal

Hallur, who was working as a Police Sub-Inspector at

Chadachan Police Station, at the instance of Mallikarjun Asode,

who was working as Circle Inspector of Chadachan Police

Station, Vijayapur, had registered these three false cases in

- 15 -

NC: 2025:KHC-K:960

AND 3 OTHERS

Crime No.172/2017, Crime No.174/2017 and Crime No.

181/2017 as against CW52 to CW57 who were present at the

spot of crime, when Dharmaraj Chadachan was murdered in a

fake encounter by Gopal Hallur. Therefore, the ingredients for

the offence punishable under Section 182 of IPC is not found in

the allegations made against the petitioners herein in the

charge sheet, whereas allegations as against them would only

attract the offences punishable under Sections 166 and 167 of

IPC. Therefore, the judgment of the Hon'ble Supreme Court in

the case of Basir-Ul-Huq (supra) cannot be made applicable to

the facts of the present cases.

12. The act committed by the petitioners in the present case

cannot be said to have been committed during the course of

discharge of their official duties. Petitioners, who are facing

charges for committing the murder of Dharmaraj Chadachana

and Gangadhar Chadachana in Crime No.171/2017 and

92/2018 have managed to register false criminal cases as

against the witnesses in those cases, who were present at the

spot of crime in Crime No.171/2017, when Gopal Hallur

committed the murder of Dharmaraj Chadachan in their

- 16 -

NC: 2025:KHC-K:960

AND 3 OTHERS

presence. The allegation against Mallikarjun Asode in Crime

No.171/2017 is that he was a party to the conspiracy to

commit the murder and had threatened CW52 to CW57 of filing

false criminal cases against them in the event they revealed the

fact of fake encounter and it appears that in furtherance of

such threat, the aforesaid three criminal cases were got

registered by him through his Junior Officer - Gopal Hallur.

Since the acts committed by petitioners is not committed

during the course of discharge of their duty, sanction under

Section 197 of Cr.P.C. is not necessary to prosecute them.

13. The Hon'ble Supreme Court in the case of RAJIV KOURAV

VS. BAISAHAB AND OTHER - (2020) 3 SCC 317, has observed

that it is trite law that the High Court cannot embark upon the

appreciation of evidence while considering the petition filed

under Section 482 of Cr.P.C. for quashing the criminal

proceedings. If a prima facie case is made out disclosing the

ingredients of the offence alleged against the accused, the

Court cannot quash a criminal proceedings.

- 17 -

NC: 2025:KHC-K:960

AND 3 OTHERS

14. In the case of CENTRAL BUREAU OF INVESTIGATION VS.

ARYAN SINGH AND OTHERS - 2023 SCC ONLINE SC 379, the

Hon'ble Supreme Court at paragraph No.10 has observed as

follows:

"10. From the impugned common judgment and order passed by the High Court, it appears that the High Court has dealt with the proceedings before it, as if, the High Court was conducting a mini trial and/or the High Court was considering the applications against the judgment and order passed by the learned Trial Court on conclusion of trial. As per the cardinal principle of law, at the stage of discharge and/or quashing of the criminal proceedings, while exercising the powers under Section 482 Cr.P.C., the Court is not required to conduct the mini trial. The High Court in the common impugned judgment and order has observed that the charges against the accused are not proved. This is not the stage where the prosecution / investigating agency is/are required to prove the charges. The charges are required to be proved during the trial on the basis of the evidence led by the prosecution / investigating agency. Therefore, the High Court has materially erred in going in detail in the allegations and the material collected during the course of the investigation against the accused, at this stage. At the stage of discharge and/or while exercising the powers under Section 482 Cr.P.C., the Court has a very limited jurisdiction and is required to consider "whether any sufficient material is available to proceed further against

- 18 -

NC: 2025:KHC-K:960

AND 3 OTHERS

the accused for which the accused is required to be tried or not".

15. Petitioners, who are responsible Police Officers have not

only indulged in committing heinous offence of murder in Crime

No.171/2017 and Crime No.92/2018 but have also indulged in

committing the alleged offences in the impugned criminal

proceedings and therefore, I do not find any good ground to

entertain these petitions. Accordingly, petitions are dismissed.

Sd/-

(S.VISHWAJITH SHETTY) JUDGE

DN

 
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