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

Sri Karan Kumar M N vs State Of Karnataka
2026 Latest Caselaw 2998 Kant

Citation : 2026 Latest Caselaw 2998 Kant
Judgement Date : 7 April, 2026

[Cites 7, Cited by 0]

Karnataka High Court

Sri Karan Kumar M N vs State Of Karnataka on 7 April, 2026

                          1       Crl.P.No.201466 OF 2025




          IN THE HIGH COURT OF KARNATAKA

                 KALABURAGI BENCH

        DATED THIS THE 7TH DAY OF APRIL, 2026

                       BEFORE
        THE HON'BLE MR. JUSTICE G BASAVARAJA
        CRIMINAL PETITION NO. 201466 OF 2025
               (482(Cr.PC)/528 (BNSS))

BETWEEN:

1.   SRI. KARAN KUMAR M.N.
     S/O LATE MAHANTESH VIRUPAKSHAPPA
     AGED ABOUT 43 YEARS,
     R/AT NO.36, 1ST FLOOR,
     GALAXY GARDEN,
     KEMBATHALLI ROAD
     PILLAGANA HALLI
     GOTTIGERE POST,
     BANNERGHATTA ROAD CROSS,
     BENGALURU-560083

2.   KUM. SAPNA M. NASHI
     D/O M.V. NASHI
     AGED ABOUT 45 YEARS
     R/AT NO. 36, 1ST FLOOR
     GALAXY GARDEN,
     KEMBATHALLI ROAD
     PILLAGANA HALLI
     GOTTIGERE POST,
     BANNERGHATTA ROAD CROSS,
     BENGALURU-560083

3.   SMT. SUHASINI CHETAN
     W/O CHETAN KUMAR K.P
     AGED ABOUT 40 YEARS
     R/AT NO.3 KH NO.316/10,
     DEVI NIYALA,
     BEHIND JAYALAKSHMI COMPLEX
     MAGADI MAIN ROAD,
     VRUSHABHAVATHINAGAR
                            2      Crl.P.No.201466 OF 2025




     KAMAKSHIPALYA
     BENGALURU-560079.

4.   SRI. CHETAN KUMAR K.P
     S/O PUTTAIAH R
     AGED ABOUT 45 YEARS
     R/AT NO.3 KH NO.316/10,
     DEVI NIYALA,
     BEHIND JAYALAKSHMI COMPLEX
     MAGADI MAIN ROAD,
     VRUSHABHAVATHINAGAR
     KAMAKSHIPALYA
     BENGALURU-560079.
                                           ...PETITIONERS

(BY SRI. SANTOSH PATIL AND
SRI. SIDDHARTH SUMAN ADVOCATES)

AND:

1.   STATE OF KARNATAKA
     BY KALABURAGI CITY WOMEN P.S
     REPRESENTED BY
     STATE PUBLIC PROSECUTOR
     HIGH COURT BUILDING
     KALABURAGI-585103.

2.   SMT. AMBUJA
     W/O KARAN NASHI
     AGED ABOUT 39 YEARS
     R/O GOTTIGERE, J.P NAGAR
     BENGALURU, NOW R/O
     BHAGAVATI NAGAR,
     BEHIND SANGAMESHWAR HOSPITAL
     KALABURAGI-585102.
                                          ...RESPONDENTS

(BY SRI. GOPALKRISHNA B. YADAV, HCGP FOR R1;
SRI. SANJAY A PATIL ADV., FOR R2)

       THIS CRL.P IS FILED U/SEC. 482 OF CR.P.C (OLD)

U/SEC. 528 OF BNSS (NEW), PRAYING TO I) QUASH THE FIR
                             3        Crl.P.No.201466 OF 2025




AND COMPLAINT AT ANNEXURE 'A' AND 'A1' IN CRIME

NO.36/2025 REGISTERED BY THE RESPONDENT NO.1 POLICE

FOR THE OFFENCES PUNISHABLE UNDER SECTIONS 498A, 85,

115(2), 351, 352 R/W 3(5) OF BNS, SECTION 3 AND 4 OF THE

DOWRY PROHIBITION ACT, WHICH IS NOW PENDING BEFORE

THE I ADDITIONAL CHIEF JUDICIAL (J.D.) AND J.M.F.C.,

GULBARGA; II) QUASH THE CHARGE-SHEET AT ANNEXURE 'B'

IN CRIME NO.36/2025 REGISTERED BY THE RESPODENT NO.1

POLICE FOR THE OFFENCES PUNISHABLE UNDER SECTIONS

85, 115(2), 351, 352, 49 R/W 3(5) OF BNS, SECTION 3 AND 4

OF THE DOWRY PROHIBITION ACT, WHICH IS NOW PENDING

BEFORE THE I ADDITIONAL J.M.F.C., KALABURAGI IN C.C.

NO.5239/2025; III) QUASH THE ORDER DATED 30.06.2025

TAKING COGNIZANCE AT ANNEXURE 'C' IN CRIME NO.36/2025

REGISTERED BY THE RESPONDENT NO.1 POLICE FOR THE

OFFENCES PUNISHABLE UNDER SECTION 85, 115(2), 351, 352

R/W 3(5) OF BNS, SECTION 3 AND 4 OF THE DOWRY

PROHIBITION ACT, WHICH IS NOW PENDING BEFORE THE I

ADDITIONAL J.M.F.C., KALABURAGI IN C.C NO.5239/2025.

      THIS PETITION HAVING BEEN HEARD AND RESERVED
FOR    ORDERS    ON    25.03.2026,     COMING     ON    FOR
"PRONOUNCEMENT OF ORDERS" THIS DAY, THE COURT MADE
THE FOLLOWING:
                                 4     Crl.P.No.201466 OF 2025




                          CAV ORDER


     The petitioners have filed this petition under Section

528 of Bharatiya Nagarik Suraksha Sanhita, 2023 (for

short, 'BNSS, 2023') seeking following reliefs:

     (i)    "Quash the FIR and complaint at Annexure 'A'
            and 'A1' in Crime No.36/2025 registered by the
            respondent No.1 police for the offences
            punishable under Sections 498A, 85, 115(2),
            351, 352 r/w 3(5) of BNS, Section 3 and 4 of
            the Dowry Prohibition Act, which is now
            pending before the I Additional Chief Judicial
            (J.D.) and J.M.F.C., Gulbarga, in so far as the
            petitioners are concerned;

     (ii)   Quash the charge-sheet at Annexure 'B' in
            Crime    No.36/2025       registered  by     the
            respondent No.1 police for the offences
            punishable under Sections 85, 115(2), 351,
            352, 49 r/w 3(5) of BNS, Section 3 and 4 of the
            Dowry Prohibition Act, which is now pending
            before the I Additional JMFC, Kalaburagi in C.C.
            No.5239/2025 in so far as the petitioners are
            concerned;

     (iii) Quash the order dated 30.06.2025 taking
            cognizance     at   Annexure     'C' in  Crime
            No.36/2025 registered by the respondent No.1
            police for the offences punishable under
            Sections 85, 115(2), 351, 352 r/w 3(5) of BNS,
            Sections 3 and 4 of the Dowry Prohibition Act,
            which is now pending before the I Additional
            JMFC,, Kalaburagi in C.C No.5239/2025 in so
            far as the petitioners are concerned

     (iv) Pass such other order(s) as this Hon'ble Court
            may      deem  fit  under   the   facts   and
            circumstances of the present case in the ends
            of justice."
                                      5          Crl.P.No.201466 OF 2025




     2.       The learned counsel appearing on behalf of the

petitioners        would    submit       that    the   petitioners    are

innocents, they have not committed any offence as alleged

against them. Respondent No.1-police have colluded with

respondent         No.2-complainant        and     they    have    falsely

implicated the petitioners with a malicious intent to harass

the petitioners and to make wrongful gains. It is submitted

that the very registration of FIR and the consequent filing

of the charge-sheet and order of taking cognizance are

contrary to law and wholly against the well-established

principles of law. Thus, criminal proceedings are liable to

be quashed.


     3.       It    is   further   submitted       that,   the    learned

Magistrate without application of judicious mind, has taken

cognizance against the accused for the alleged offences.

That there is a prima facie case made out against the

petitioners for the alleged commission of offences. There is

an inordinate delay in lodging the complaint, which is not

properly explained by the prosecution. The Investigating

Officer has not conducted preliminary enquiry before
                               6     Crl.P.No.201466 OF 2025




registration of this case, which is violation of the judgment

of the Hon'ble Supreme Court in the case of Lalita

Kumari v. State of U.P. reported in (2014) 2 SCC 1.


     4.    Respondent     No.2    has   claimed   that   the

petitioners have demanded dowry from her parents and

her which is completely unfounded and finds no substance.

Further, he would submit that in Uttara Kannada a custom

of writing 'Yadi' is followed wherein, the groom side and

bride side write down details of the gifts being exchanged

by both sides and which is signed/attested by elders from

both sides which further proves of the allegations being

concocted only for the purpose of initiating criminal

proceedings against the petitioners.


     5.    On perusal of the said document, it is evident

that no mention of gift/alleged dowry has been made in

relation to the allegations made in the complaint of the

petitioners having demanded a dowry and that respondent

No.2 and her family fulfilled the petitioners' demand by

handing over 10 grams of gold, 75 tola silver articles and

Rs.5,00,000/- in cash which is further signed and duly
                                      7        Crl.P.No.201466 OF 2025




attested by the uncles of both respondent No.2 and

petitioner No.1, which in itself indicates of the ill-motive of

respondent No.2 in making such false and treacherous

allegations against the petitioners.


       6.     On bare reading of the complaint, respondent

No.2    has       stated    that    unable    to   bear      the    alleged

harassment meted out by the petitioners, she left her

matrimonial house and went back to Kalaburagi on

21.02.2025. This allegation made by respondent No.2 on

the face of it is fraught with malafides as in reality

respondent        No.2      with    an    intention    to    harass    the

petitioners deliberately left her matrimonial house along

with their two years old child without informing anyone.

The     petitioners        being    worried    about        their   safety,

approached the jurisdictional police, Bengaluru and filed a

missing complaint.


       7.     It is further submitted that, on 07.03.2024 the

petitioners were not in Bengaluru and had travelled to

their native at Muddebihal to attend their uncle's last rites.

Thus,       the   question     of   the    petitioners      abusing    the
                               8         Crl.P.No.201466 OF 2025




respondent No.2's family members does not arise. The

petitioners had travelled to Kalaburagi on 17.11.2024 to

attend her brother shawl ceremony that on the said date,

the petitioners had visited respondent No.2's house and

that the petitioners had abused her and had refused to

give her jewelery when she requested for it. Though

admittedly, the petitioners had been to Kalaburagi on

17.11.2024 to attend the shawl ceremony of respondent

No.2's brother to which respondent No.2's family had

invited the petitioners. Petitioners did not at any point of

time visit the house of respondent No.2 and in fact spent

of their time at Kyriad Hotel where they stayed, which is

no where close to the place where respondent No.2

resided. Further, respondent No.2 and her sister had

visited the doctor for her dental treatment and was even

at their house and petitioner No.1 had even made

payments to the dental clinic where she had gone for

treatment.   Thus,   the   allegation    that   the   petitioners

harassed her does not stand and is wholly misconceived.
                                   9     Crl.P.No.201466 OF 2025




     8.      The allegations of cruelty are very vague and

omnibus, which does not disclose any commission of

offences as against the petitioners as such allegations are

all false and fictitious and has been made only with an

intention to harass and disrupt the petitioners' lives. To

substantiate his arguments, the petitioners have produced

Annexure-A to K documents and also relied on the

decisions of the Hon'ble Supreme Court in the case of

P.V.Krishnabhat vs. The State of Karnataka reported

in 2025 SCC OnLine SC 484; Geddam Jhansi & Anr.

vs. State of Telangana & Ors. reported in 2025 SCC

OnLine SC 263. On all these grounds, prays to allow the

petition.


     9.      Per contra, the learned High Court Government

Pleader would submit that after thorough investigation

Investigating Officer       has   submitted the charge-sheet

against     the   accused   for   the   alleged   commission   of

offences. There are sufficient materials to proceed against

the accused for the alleged commission of offences. The

documents produced by the accused can be examined only
                                 10     Crl.P.No.201466 OF 2025




after full-fledged trial. At this stage, on the basis of the

documents       produced   by   the   petitioners,   proceedings

cannot be quashed. On all these grounds prays to dismiss

the petition.


     10.   Having heard the arguments on both sides and

perusal of materials, the following points would arise for

my consideration:

     1)    Whether the petitioners have made out a
           case to quash the proceedings initiated
           against them in C.C.No.5239/2025 on the
           file of I-Addl. JMFC, Kalaburagi?
     2)    What order?



     11.   My findings to the above points are as under:

           Point No.1 : In the Negative

           Point No.2 : As per final order:


Regarding Point No.1:

     12.    I have examined the materials placed before

this Court. On the basis of the complaint filed by the

Ambuja, who is respondent No.2 in this case, respondent

No.1-Kalaburagi City Women Police have registered the
                                    11     Crl.P.No.201466 OF 2025




case in Crime No.36/2025 against accused Nos.1 to 4, who

are petitioners Nos.1 to 4 for the offences punishable

under Sections 85, 115(2), 351, 352 read with Section

3(5) of Bharatiya Nyaya Sanhita, 2023 (for short, 'BNS,

2023') and Section 3 and 4 of Dowry Prohibition Act, 1961

(for     short,   'the     D.P.Act').   After    investigation,    the

Investigating Officer has submitted the charge sheet

against the accused/petitioner Nos.1 to 4 for the offences

punishable under Sections 85, 115(2), 351, 352, 49 read

with Section 3(5) BNS, and Sections 3 and 4 of D.P.Act.

The Investigating Officer has cited 12 witnesses in the

charge-sheet. Out of them, CW1 is the complainant.

CWs.2 and 3 are the attested to the spot panchanama;

CWs.4 to 10 are the witnesses; CWs.11 and 12 are the

police     officials     who   speaks    about     their   respective

investigation.         In column No.17 of the charge-sheet the

substance of the accusation is narrated, which is as under:

       " ಾನ  ಘನ  ಾ  ಾಲಯದ          ಾ  ಯ
                                          ಒಳಪಡುವ ಕಲಬುರ  ನಗರದ
                          !ೋ.ಪತ&ದ
       ಭಗವ ನಗರದ   ಾ  ಾದ ಈ !ೋ ಪತ&ದ ಕ&ಸಂ 14 ರ   ನಮೂ* ದ
                                 !ೋ.ಪತ&ದ
       +ಾ, ನಂ 1 - ಾ.*ಯ ಮದು ೆಯು ಈ !ೋ      ಕ&.ಸಂ
                                      ಪತ&ದ ಕ& ಸಂ 12 ರ  
       ನಮೂ* ದ ಆ0ೋ        ನಂ । ಇತ ೊಂ*2ೆ * ಾಂಕ 04.07.2021 ರಂದು
                                    ಬಂ2ಾರ, 75 6ೊ7ೆ 8ೆ9: +ಾ ಾನು
       ಆ ದು3, ಮದು ೆ 4ಾಲ4ೆ5 10 6ೊ7ೆ ಬಂ2ಾರ                +ಾ ಾನು,
                             12      Crl.P.No.201466 OF 2025




          ರೂ. ನಗದು ಹಣ 4ೊಟು? 5 ಲ; ರೂ
ಮತು  5 ಲ; ರೂ                      ರೂ. ಖಚು.  ಾB
- ಾ.*ಯ ತವರು ಮ ೆಯವರು ಮದು ೆ  ಾBರು6ಾ 0ೆ.ೆ ಮದು ೆ ಾದ
ನಂತರ    - ಾ.*2ೆ     ಗಂಡನ    ಮ ೆಯ      4ೇವಲ   1    ಂಗಳವ0ೆ2ೆ
ಸC ಾ ಟು?4ೊಂಡು ನಂತರದ *ನಗಳ   ಅವಳ  ಾ* ಯ0ಾದ ಎ2 &
                 ಅಂಬುFಾ92ೆ
ಎ3 ರವರು ಎ| ಇತ 2ೆ ಅಂಬುFಾ9                    ರೂ.
                        2ೆ ತವರು ಮ ೆGಂದ 5 ಲ; ರೂ
ತರಲು HೇಳI ಅಂತ Jೆ&ೕರKೆ  ೕBದCಂದ ಎ1 ಇತನು - ಾ.*2ೆ  ನ2ೆ
ಒ6ಾ ಯ*ಂದ ವರದ,Kೆ ಾ   ನLನುL ಮದು ೆ ಆ ರುತ  ೆೆ,  ನL Fೊ6ೆ
ಮದು ೆ ಾಗುವMದು ನನ2ೆ ಇಷ?OರುವM*ಲ ,  ನL ಮದು ೆಯ   ಕBP
ಬಂ2ಾರ, ಹಣ 4ೊQ?ರು6ಾ 0ೆೆ, ಈಗ  ೕನು ತವರು ಮ ೆGಂದ 5 ಲ; ರೂ
ಬಂ2ಾರ                                             ರೂ.
6ೆ2ೆದು4ೊಂಡು 8ಾ ಅಂತ  ಾನ ಕ Rರುಕುಳ  ೕಡು6ಾ  ಬಂ*ದಲ !ೆ ಎl,
ಎ2 ಮತು  ಎ3  ೇದ3ವ0ೆಲ ರೂ ನಮ2ೆ 4ೋQಗಟ?7ೆ +ಾಲ ಆ !ೆ  ನL
ತವರು ಮ ೆGಂದ  ನL Jಾ 2ೆ ಬರುವ ಆ   6ೆ2ೆದು4ೊಂಡು 8ಾ ಮತು 
 ಾವM CಯS ಎ+ೆ?ೕT U  ೆV  ಾಡುವ ಸಲು ಾ  8ಾ ಂR ಂದ 7ೋ ೆ
 ಾB 4ೊಡು ಅಂತ - ಾ.*2ೆ ಒ6ಾ ಯ  ಾಡು6ಾ  ಅವ92ೆ HೊಡಬWೆ
 ಾB  ೕನು 0ಾ; ,
         0ಾ;  ಎPX.
               ಎPX ಹುYZ,
                   ಹುYZ PಂಟS,
                         PಂಟS +ೈ4ೋ,
                              +ೈ4ೋ ದCದ& ಇ!ೆ3 ಅಂತ
 ಾನ ಕ Rರುಕುಳ  ೕBರು6ಾ 0ೆೆ.

ಅಲ !ೆ - ಾ.*2ೆ ಒಂದು *ನ !ೇವರ ಮುಂ!ೆ *ೕಪ ಹಚZಲು ತಡ ಾ!ಾಗ
ಎ2 ಇವಳI ಇಷು? ತಡ ಾ  *ೕಪ ಹಚುZ   ಾ ಅಂತ ಅವಳ Hೊ\ೆ?ಯ
Pೕ7ೆ ಒದು3, PQ?ಲುಗಳ Pೕ7ೆ ಎ]ೆದು4ೊಂಡು ಬಂ*ದಲ !ೆ  ಾನು * ಾಲು
4ೆ^_ +ೊ?ೕC  ೋಡು6ೆ  ೆೆ.  ನ2ೆ +ಾG  Hೇ2ೆ ಬ`ಾa ಆಗುವMದು
ನಮ2ೆ 2ೊ  ರುತ !ೆ ಅಂತ ಭಯ HಾRದು3 ಇರುತ !ೆೆ. ಎ4 ಇತನು  ೕನು  ನL
    ಕರb, ಸcಪL ಮತು  ಸುHಾ   Hೇ9ದಂ6ೆ 4ೇ94ೊಂಡು ಮ ೆಯ  
ಗಂಡ ಕರb
U*3ರ8ೇಕು ಅವರು Hೇ9ದ
               Hೇ9ದ Hಾ2ೇ ತವರು ಮ ೆGಂದ * ಹಣ ತರ8ೇಕು
ಮತು   ೕನು ಇ  ಂದ Hೋಗು 1  ಂಗಳ    ನL ಗಂಡ 2ೆ ಇ ೊLಂದು
ಮದು ೆ  ಾಡು6ೆ  ೆ ಅಂತ Rರುಕುಳ  ೕBದು3 ಇರುತ !ೆೆ.

* ಾಂಕ 17.11.2024 ರಂದು +ಾ, ನಂ 5  ೇದ3ವರ ಮಗಳ Rde ಮತು  +ಾ,
ನಂ 8  ೇದ3ವರ fಾಲು 4ಾಯ.ಕ&ಮ ಇದ3 4ಾರಣ * ಾಂಕ 13.11.2024
ರಂದು - ಾ.*ಯು ತವರು ಕಲಬುರ ಯ  ರುವ ತವರು ಮ ೆ2ೆ ಬಂ*ದು3,
* ಾಂಕ 17.11.2024 ರಂದು 8ೆ92ೆg 10 ಗಂ\ೆ2ೆ ಎl & ಎ2 ರವರು ಸದC
                                  13    Crl.P.No.201466 OF 2025




     4ಾಯ.ಕ&ಮಗಳ ಕುCತು - ಾ.*ಯ ತವರು ಮ ೆ2ೆ ಬಂ*ರು6ಾ 0ೆೆ. ಆಗ
     - ಾ.*2ೆ ಅವಳ 6ಾGಯು HಾRದ ಒಡ ೆಗಳI ಎ2  ೇದ3ವಳ ಹ  ರOದ3
     4ಾರಣ - ಾ.*ಯು ಫಂ;ನನ   HಾR4ೊಳ:ಲು ನನL ಒಡ ೆಗಳನುL 4ೊB
     ಅಂತ ಎ2  ೇದ3ವ92ೆ 4ೇ9!ಾಗ ಎ2  ೇದ3ವಳI ಆ ಒಡ ೆಗಳI  ಮX
     6ಾGಯವರು ನಮ2ೆ 4ೊQ?ರು6ಾ 0ೆೆ. ಅವM  ನ2ೆ 4ೊಡುವM*ಲ  ರಂB ಅಂತ
     - ಾ.*2ೆ 8ೈ*ದು3, ಎ. ಇತನು ನನL ಅಕ592ೆ ಏನು 4ೇಳI  , ಮ ೆ2ೆ
     ಬಂದ0ೆ ಅವ ಾನ  ಾಡು   ಅಂತ 4ೈGಂದ - ಾ.*ಯ ತ7ೆ ಮತು 
     ಕJಾಳ Pೕ7ೆ HೊWೆಬWೆ  ಾBರುವ ಬ2ೆg ತ jೆGಂದ ಆ0ೋ ತರು ಕಲಂ
                                   ಎk.ಎV
     85 115(2) 351 352 ಸಂಗಡ 3(5) U.ಎk
                                   ಎk ಎV ಮತು  ಕಲಂ 3&4 B
     ಎlm ಪ&4ಾರ ಅಪ0ಾಧ  ಾBದು3 ದೃಡಪQ?ರುತ !ೆೆ.

     4ಾರಣ ಸದC ಆ0ೋ ತರ Oರುದ3 ಆ0ೋ ತರ ಕಲಂ 85 115(2) 351 352
                 ಎk.ಎV
     ಸಂಗಡ 3(5) U.ಎk
                 ಎk ಎV ಮತು  ಕಲಂ 3&4 B        ಎlm  ೇದ3ರ ಪ&4ಾರ
      ಾನ ರವರಲ ."."



     13.    A careful examination of the entire prosecution

papers placed before this Court, at this stage, this Court is

of the considered view that there are materials to proceed

against    the   accused   for   the   alleged   commission     of

offences. I have also examined the documents produced

by the learned counsel for the petitioners at Annexures-A

to K. The arguments advanced on behalf of the petitioners

along with the supported documents at Annexures-A to K

are concerned, at this stage this Court cannot express any

opinion as to these documents, only after full-fledged trial,
                                    14      Crl.P.No.201466 OF 2025




the arguments advanced on behalf of the petitioners and

the documents may be considered by the Trial Court.


     14.    Viewed from any angle, at this stage, I do not

find any grounds to quash the proceedings. Hence, I

answer point No.1 in the Negative.


Regarding Point No.2:

     15.    For the aforesaid reasons and discussions, I

proceed to pass the following:

                               ORDER

(i) The petition is dismissed.

(ii) The petitioners are at liberty to file application for discharge before the Trial Court for the alleged commission of offences;

(iii) If such application is filed, the Trial Court is directed to dispose of the same in accordance with law.

The registry is directed to send a copy of this order to the Trial Court.

Sd/-

(G BASAVARAJA) JUDGE sdu;ct:bh

 
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