Citation : 2024 Latest Caselaw 31334 Ker
Judgement Date : 2 November, 2024
LLL ] IN THE HIGH COURT OF KERALA AT BRNAKULAM PRESENT TRE HONOURABLE MR. JUSTICE SATHISH WINAN & THE HONOURABLE MR.JUSTICE P. V. BALAKRISHNAN SATURDAY, THE 2%° pay OF NOVEMBER 2024 / 11TH KARTHIKA, 1946 RFA NO. 323 OF 2016 AGAINST THE JUDGMENT DATED 30.09.2015 IN OS NO.229 OF 2011 OF THE SUB COURT, KATTAPPANA APPELLANTS :~DEFENDANTS 1 TO 4: i SUKUMARAN AGED 48 YEARS S/O KUTTAN, AGED 48 YEARS, THEKKEDATHU HOUSE, POTTANKADU KARA, 20 ACRE BHAGAM,BISON VALLEY, DEVIKULAM TALUK ,IDUKKI DISTRICT-685618 2 MANOBARAN S/O GOVINDAN, AGED 48 YEARS ,MUNDAKKAL HOUSE, POTTANKADU KARA,20 ACRE BHAGAM, BISON VALLEY, DEVIKULAM TALUK,IDUKKI DISTRICT -685618 3 SHAIJU S/O GOPI, AGED 32 YEARS, THEKKEMURIYIL HOUSE, KURISUPARA KARA, ,ANAVIRATTY VILLAGE, DEVIKULAM TALUK,IDUKKI DISTRICT~685618 4 LAMBODHARAN AGED 60 YEARS S/O MADHAVAN, AGED 60 YEARS ,MUNDAKKAL HOUSE, POTTANKADUKARA,20 ACRE BHAGAM , BISON VALLEY, DEVIKULAM TALUK, IDUKKI DISTRICT-685618 BY ADVS. SRI.G.P.SHINOD SRI.GOVIND PADMANAABHAN Scanned with ACE Scanner Wey SO RESPONDENT: -PLAINTIFFS AND STH DEFENDANT : 1 JACOB CHACKO S/O P.M.CHACKO, AGED 46 YEARS ,ANI VILLA, THUKULASSERY , THIRUVALLA-689101 (DIED) 2 DR.STEPHEN CHACKO, S/O P.M.CHACKO. AGED 39 YEARS,ANI VILLA, THUKULASSERY , THIRUVALLA, REP. BY POWER OF ATTORNEY HOLDER JACOB CHACKO,S/O P.M.CHACKO, ANI VILLA, THUKULASSERY , THIRUVALLA-689101 3 [SHANVIO MARKETING ASSOCIATES PVT. LTD MANUELSON ISLAND CASTLE,SHENOYS JN. M.G ROAD, COCHIN- 682 011] DELETED*** ADDL.R4 ALEYAMMA JACOB, AGED 54 YEARS, W/O. JACOB CHACKO, PANDIYALIL ANI VILLA, THUKALASSERRY, THIRUVALLA, PATHANAMTHITTA-689101 ADDL.R5 JOEL JACOB CHACKO (MINOR), AGED 14 YEARS, $/O. JACOB CHACKO, PANDIYALIL ANI VILLA, THUKALASSERRY, THIRUVALLA, PATHANAMTHITTA - 689101 REPRESENTED BY MOTHER ALEYAMMA JACOB, AGED 54 YEARS, PANDIYALIL ANI VILLA, THUKALASSERRY, THIRUVALLA, PATHANAMTHITTA-689101 ADDL.R6 JOANNA LIZBETH JACOB (MINOR) D/O. JACOB CHACKO, PANDIYALIL ANI VILLA, THUKALASSERRY, THIRUVALLA, PATHANAMTHITTA - 689101 REPRESENTED BY MOTHER ALEYAMMA JACOB, AGED 54 YEARS, PANDIYALIL ANI VILLA, THUKALASSERRY, THIRUVALLA, PATHANAMTHITTA-689101 LEGAL HEIRS OF DECEASED 1ST RESPONDENT ARE IMPLEADED AS ADDITIONAL RESPONDENTS 4 TO 6 VIDE ORDER DATED 14/12/2023 IN IA 1/2023. **IT IS RECORDEDF THAT THE 4TH RESPONDENT REPRESENTS THE 5TH AND 6TH RESPONDENTS AS PER ORDER DATED 23/09/2024 IN IA.NO.2/2024 ***THE 3RD RESPONDENT IS DELETED FROM THE PARTY ARRAY VIDE ORDER DATED 26/09/2024 IN IA 4/2024. BY ADVS. A.C. DEVASIA Scanned with ACE Scanner ESS eR oir B.S.SURESH (CHIRAKKARA) SRI.TACOB CHACKO SRI.C.A. JOJO SRI.THAMPAN THOMAS SRI.S.VIDYASAGAR MATHEW JOSEPH B.V.JOY SANKAR (K/1195/1995} N.A.SHAJI (K/000488/1993)} MATHEWS JOSEPH (K/715/2013) HASEEWA A.A. (K/003448/2022) GEORGE JOSEPH (ITTANKULANGARA) (K/638/1997) E.SUdUITH KUMAR (K/452/2005) THIS REGULAR FIRST APPEAL HAVING COME UP FOR ADMISSION ON 02.11.2024, ALONG WITH RFA.709/2012, 342/2016, THE COURT ON THE SAME DAY DELIVERED TRE FOLLOWING: Scanned with ACE Scanner RS kdkdktkskssd Ss SS SE ESS SS SC- MN re 2024:KER:91634 TN THE HIGH COURT OF KERALA AT ERNAKULAM PRESENT THE HONOURABLE MR. JUSTICE SATHISH NINAN & THE HONOURABLE MR.JUSTICE P. V. BALAKRISHNAN SATURDAY, THE 2"° DAY OF NOVEMBER 2024 / 11TH KARTHIRA, 1946 RFA NO. 709 OF 2012 AGAINST THE JUDGMENT AND DECREE DATED 13-04-2012 IN OS NO.2793 OF 2009 OF SUB COURT, KATTAPPANA APPELLANT (PLAINTIFF IN THE LOWER COURT) : SHIBUO §$/O.KUNJUANPILLAI, PULLENPLAVIL HOUSE, POTTANCADU KARA, BATSON VALLEY VILLAGE. BY ADVS. SRI.S.VINOD BHAT SRI.LEGITH T.KOTTAKKAL SRI .M.K.THANKAPPAN RESPONDENTS (DEFENDANTS IN THE LOWER COURT}; 1 SHANVIO MARKETING ASSOCIATE PVT.LTD. MANUELSON ISLAND CASTLE, SHENOY'S JUNCTION, M.G.ROAD, KOCHI-682011, REPRESENTED BY ITS DIRECTOR, GEORGE, S/O. SEBASTIAN, PULLATHU HOUSE, MURIKKINTHOTTY KARA, KULAPARACHAL P.O. RAGAKUMARI VILLAGE, UDUMBANCHOLA TALUK, PIN 685619. 2 JACOB CHACKO (DIED) S/O. P.M.CHACKO, PANDIYALIL ANI VILLA, THUKKALASSERY KARA, THIRUVILA VILLAGE, THIRUVALLA~689101. Scanned with ACE Scanner 3 STEPHEN CHACKO S/O.P.M.CBACKO, PANDIYALIL ANT VILLA, THUKKALASSERY KARA, THIRUVILLA VILLAGE, THIRUVALLA~689 101. ADDL,R@ ALEYAMMA JACOB, AGED 54 YEARS, W/O JACOR CHACKO, PANDIYALIL ANI VILLA, THUKALASSERRY, THIRUVALLA, PATHANAMTHITTA DISTRICT. PIN 689161 ADDL.RS JOEL JACOR CHACKO, AGED 14 YEARS (MINOR) $/O JACOB CHACKO, REPRESENTED BY HIS GUARDIAN AND MOTHER ALEYAMMA JACOB, AGED 54 YEARS, W/O JACOB CHACKO, PANDIYALIL ANI VILLA, THUKALASSERRY, THIRUVALLA, PATHANAMTHITTA DISTRICT. PIN 689101 ADDL.RG JOANNA LISBETH JACOB, AGED 9 YEARS (MINOR), D/O JACOB CHACKO, REPRESENTED BY HER GUARDIAN AND MOTHER ALEYAMMA JACOB, AGED 54 YEARS, W/O JACOB CHACKO, PANDIYALIL ANI VILLA, THUKALASSERRY, THIRUVALLA, PATHANAMTHITTA DISTRICT. PIN 689101 ADDITIONAL RESPONDENTS 4 TO 6 ARE IMPLEADED BEING THE LEGAL HEIRS OF THE DECEASED 2ND RESPONDENT VIDE ORDER DATED 13/09/2024 IN I.A. 1/2023 IN RFA 7009/2012. IT IS RECORDED THAT ADDITIONAL RESPONDENT NO 4 IS APPOINTED AS THE LEGAL GUARDIAN OF THE ADDITIONAL RESPONDENTS 5 AND 6 VIDE ORDER DATED 25/09/2024 IN I.A.1 OF 2024 IN RFA 709/2012. RESPONDENT NO 1 IS DELETED FROM THE PARTY ARRAY AS PER ORDER DATED 25/09/2024 IN I.A.2/2024 IN RFA 709/2012. BY ADVS. SRI.JACOB CHACKO SKI.B.V.JOY SANKER A.C.DEVASTA MATHEWS JOSEPH N.A.SHAJT GEORGE JOSEPH (ITTANKULANGARA) P.BUITTH KUMAR THIS REGULAR FIRST APPEAL HAVING COME UP FOR ADMISSION ON 02.11.2024, ALONG WITH RFA.323/2016 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING: Scanned with ACE Scanner AQ iS. é IN THE HIGH COURT OF KERALA AT RRNAKULAM PRESENT THE HONOURABLE MR. JUSTICE SATHISH NINAN & THE HONOURABLE MR. JUSTICE P. V. BALAKRISHNAN SATURDAY, THE 2° DAY OF NOVEMBER 2024 / 11TH KARTHIKA, 1946 RFA NO. 342 OF 2016 AGAINST THE JUDGMENT DATED 30.09.2015 IN OS NO.229 OF 2011 OF SUB COURT, KATTAPPANA APPELLANTS :-DEFENDANTS 2 TO 4: a SUKUMARAN s/O. KUTTAN, AGED 48 YEARS, THEKKEDATHU HOUSE, POTTANKADU KARA, 20 ACRE BHAGAM, BISON VALLEY, DEVIKULAM TALUK, IDUKKI DISTRICT-~685618 2 MANOHARAN §/O. GOVINDAN, AGED 48 YEARS, MUNDAKKAL HOUSE, POTTANKADU KARA, 20 ACRE BHAGAM, BISON VALLEY, DEVIKULAM TALUK, IDUKKI DISTRICT-685618 3 SHATIUJU g/O. GOPI, AGED 32 YEARS, THEKKEMURIYIL HOUSE, KURISUPARA KARA, ANAVIRATTY VILLAGE, DEVIKULAM TALUK, IDUKKI DISTRICT-685618 4 LAMBODHARAN s/O. MADHAVAN, AGED 60 YEARS, MUNDAKKAL HOUSE, POTTANKADU KARA, 20 ACRE BHAGAM, BISON VALLEY, DEVIKULAM TALUK, IDUKKI DISTRICT-685618 BY ADVS. SRI.G.P.SHINOD SRI.GOVIND PADMANAABHAN Scanned with ACE Scanner OUU TOTAL igs RESPONDENTS :-PLAINTIFFS AND 5TH DEFENDANT: a ADDL .R4 JACOB CHACKO S/O. P.M CHACKO, AGED 46 YEARS, ANI VILLA THUKULASSERY, THIRUVALLA-689101 (DIED) DR. STEPHEN CHACKO S/O. P.M. CHACKO, AGED 39 YEARS, ANI VILLA, THUKULASSERY, THIRUVALLA, REPRESENTED BY POWER OF ATTORNEY HOLDER JACOB CHACKO, S/O. P.M. CHACKO, ANI VILLA, THUKULASSERY THIRUVALLA-~689101 [SHANVIO MARKETING ASSOCIATES PVT. LTD. MANUELSON ISLAND CASTLE SHENOYS JN. M.G.ROAD, COCHIN- 682011] DELETED*** ALEYAMMA JACOB, AGED 54 YEARS, w/O. JACOB CHACKO, PANDIYALIL ANI VILLA, THUKALASSERRY, THIRUVALLA, PATHANAMTHITTA -689101 JOEL JACOB CHACKO (MINOR) , AGED 14 YEARS, S/O. JACOB CHACKO, PANDIYALIL ANI VILLA, THUKALASSERRY, THIRUVALLA, PATHANAMTHITTA - 689101 REPRESENTED BY MOTHER ALEYAMMA JACOB, AGED 54 YEARS, PANDIYALIL ANI VILLA, THUKALASSERRY, THIRUVALLA, PATHANAMTHITTA-689101 JOANNA LIZBETH JACOB (MINOR) , AGED 9 YEARS, D/O. JACOB CHACKO, PANDIYALIL ANI VILLA, THUKALASSERRY, THIRUVALLA, PATHANAMTHITTA ~ 689101 REPRESENTED BY MOTHER ALEYAMMA JACOB, AGED 54 YEARS, PANDIYALIL ANI VILLA, THUKALASSERRY, THIRUVALLA, PATHANAMTHITTA~689101 [THE LEGAL HEIRS OF THE DECEASED Ril ARE IMPLEADED AS ADDL.R4 TO R6 VIDE ORDER DATED 14.12.2023 IN IA 1/2023] **IT IS RECORDED THAT THE 4TH RESPONDENT REPRESENTS THE 5TH AND 6TH RESPONDENTS AS PER ORDER DATED 23/9/2024 IN IA.NO.2/2024. ***THE 3RD RESPONDENT IS DELTED FROM THE PARTY ARRAY VIDE ORDER DATED 26/09/2024 IN IA 4/2024. Scanned with ACE Scanner u BY ADVS. B.8, SRI SRI. SRI SRI. SRI. B.V. N.A. SURESH (CHIRAKKARA) .A.C . DEVASTIA JACOB CHACKO .C.A.7OgQ THAMPAN THOMAS § . VIDYASAGAR JOY SANKAR (K/1195/1995) SHATI (K/000488/1993) MATHEWS JOSEPH (K/715/2013) GEORGE JOSEPH (ITTANKULANGARA) (K/638/1997) P.SUJITH KUMAR (K/452/2005) HASEENA A.A. (K/003448/2022) TRIS REGULAR FIRST APPEAL HAVING COME UP FOR ADMISSION ON 02.11.2024, ALONG WITH RFA, 323/2016 AND CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING : Scanned with ACE Scanner 2024:KER:81634 9 Sathish Ninan, & P.V.Balakrishnan, JJ. meee Ne WE OO OT RE EL A AY RD EN BE NOE aS Ve SO EX Oe a Se eT TE DOD GINA AA AAR Ra TOE OER ENN AAA RT sd can Ge MANN AZ Soe eon 100 see emet enn nine AA, nein nit Ne Oa0 CEO ae nam samt Sous oo' gan fan ew wany Oe WOE NOK ry Tee ome Soe AS SO Se SS SS oe see toon Jour fone ee sme nas Amn ANE ES SOE SS San FER Ree Meet See Ok Pe He ee AM SAR uN oS ER 7A Dated this the 2% day of November, 2024 JUDGMENT
Sathish Ninan, J.
The parties have settled their disputes in mediation. They have entered into a memorandum of agreement incorporating the terms of settlement. The decree and judgment impugned in this appeal are set aside and judgment is passed in terms of the settlement. The memorandum of agreement will form part of this judgment.
Registry to send back the trial court records. The court fee paid on the memorandum of appeal shall be
refunded to the counsel for the appellants.
Sd/-
Sathish Ninan, Judge
Sd/-
P.V.Balakrishnan, Judge rsr
Scanned with ACE Scanner
BEFORE THE HONOURABLE HIGH COURT OF KERALA AT ERNAKULAM REA Nos, 323 of 2016, 342 of 2016.& 209 of 2012.
Sukumaran & Others : Appellants
Ys.
Jaceb Chacko & Others : Respondents
Mediated Settlement Agreement
MEMORANDRUM OF AGREEMENT UNDER SECTION 89 OF THE CODE OF CIVIL PROCEDURE READ WITH RULES 24 & 25 OF THE KERALA CIVIL PROCEDURE (MEDIATION), RULES, 2008:
The parties have agreed to settle all the claim on the following terms and conditions.
i. The Respondents admit the title and possession of the appellants over the plaint scheduled properties in OS.No.229/2011 of the Sub Court, Kattapana and further
undertakes not to stake any claim whatsoever over the above Said properties herein after.
F. : & f 201 Appellants Respondent
1. Sukumaran 7A rer) 1. Jacob Chacko (Died)
2.Mancharan
2. DrStephen Chacko
3.Shalju 3. Shanvie Marketing Associates
: Pytitd (Deleted) Ee wnt 4, Lambodharan Addi. R4 Aleyamma jacob Ah - Addl.R5 Joel Jacob (minor) _ Rep by mother Aleyamma Jacob Pp Add. R6 Joanna Lizbeth Jacob {minor}
Rep by mother Aleyamma Jacob al gor
Appellant - Shibu
Anpetint Shiba 6
Respondents - 1. Shanvio Marketing Associates Pyt Ltg (Deleted)
2. Jacob Chacko (Died}
3. Stephen Chacko J, Addi. R4 Aleyamma Jacob Aleggmn ne Addi.R5 joel jacob (minor)
Rep by mother Aleyamma Jacob
Addl.R6 Joanna Lizbeth Jacob (minor) Rep by mother Aleyamma facob
aac eae
Scanned with ACE Scanner
Ds
2. The respondents agree ta convey the property having a total extent of 9 Acres
comprised in Sy No.63/2 of Kanthippara Village covered by sale deed
Nos.197/2008 and 198/2008 of the SRO, Udumbanchola (plaint scheduled property in OQS.No.279/2009 of the Sub Court, Kattapana) to the appeflant in RFA No.709/2012 or his nominee in lieu of the appellant paying a sum of Rs.1.70.00,000/- (Rupees One crore seventy lakhs only) on or before 31/07/2025. AN amount of Rs.50,00,000/- {Rupees Fifty lakhs only) is paid as advance today from out of the total amount of Rs.1,70,00,000/- (Rupees One crore seventy
lakhs only}. The receipt of the same is acknowledged by the Respondents.
in the event of the appellant not paying the remaining amount of Rs.1,20,00,000/- (Rupees One crore twenty lakhs only) before 31/07/2625, the
respondent shall be entitled to realise the same from the appellant and their assets.
R.EA Nos. 323 of 2016, 342 of 2016 Appellants Respondent
1. Sukumaran
1. Jacob Chacka (Died}
2.Manoharan .- kb 2. DrStephen Chacko
S.Shaiju 3. Shanvio Marketing Associates
Pvt Ltd (Deleted}
m
4. Lambodharan Addl. R4 Aleyamma Jacob ae
Addl.R5 Joel Jacob (minor)
Rep by mother Aleyamma jacob ae --
Addi.R6 Joanna Lizbeth Jacobo (minor! ; Rep by mother Aleyamma jacob Piya
R.EA No. 709 of 2012 \ ve Appeliant - Shibu ¢ Respondents - 1. Shanvio Marketing Associates Pvt Ltd (Deleted)
2. Jacob Chacke (Died) -
3. Stephen Chacko YE Add}. R4 Aleyarnma jacob Addi.A5 Joel Jacob (minor)
Rep by mather Aleyamina Jacob player
Addi.R6 Joanna Lizbeth Jaceb (minor) Rep by mother Aleyamrna Jacob ' ANP
Scanned with ACE Scanner
4. In the event of the respondents failing to convey the plaint scheduled property in OS.No.279/2009 of the Sub Court, Kattapana, as aforesaid, even upon the payment of the remaining Rs.1,20,00,000/- (Rupees One crore twenty lakhs only) to the respondents, the appellant or his nominee shall be entitled to obtain
conveyance of the same through Court after depositing the aforementioned balance amount.
All attachments with respect to the plaint scheduled properties shall stand
vacated with immediate effect and the said properties shall be free of all encumbarances.
R.F.A Nos. 323 of 2016, 342 of 2016
Appellants Respondent
1. Sukumaran '| 1. Jacob Chacko (Died)
2.Manoharg
2. DrStephen Chacko
3.Shaiju 3. Shanvio Marketing Associates
Pytltd (Deleted)
Assan
Addl. R4 Aleyamma Jacob
Addl.R5 Joel Jacob (minor) ayn? Rep by mother Aleyamma Jacob frase
Addl.R6 Joanna Lizbeth Jacob (minor)
4. Lambodharan
Rep by mother Aleyamma Jacob Vase
Appellant - Shibu i Respondents - 1. Shanvio Marketing Associates Pvt Ltd (Deleted)
2. Jacob Chacko (Died)
3. Stephen Chacko
Addl. R4 Aleyamma Jacob Alscmnms
Addl.R5 Joel Jacob (miner) a Rep by mother Aleyamma Jacob
AddI.R6 Joanna Lizbeth Jacob (minor) Q Rep by mother Aleyamma Jacob a
Scanned with ACE Scanner
6. The respondent Nos. 5 and 6 are minors aged 15 and 10 years old and the children of the 4" respondent and late 1 respondent. The respondents 5 and 6 have no close relatives other than the 4% respondent for looking after them. The 4" respondent is having no other income to fook after the minor children, respondents 5 and 6. The 4" respondent therefore requires the aforementioned amounts for the education of the respondents 5 and 6. The 4 respondent undertakes that this compromise is entered for the welfare of the minors respondents 4 and 5 and that the share of money received shail be used only for
the purpose of education, welfare and upbringing of the minors respondents 4 and 5.
7. The 4* respondent shall on or before 31/07/2025 obtained necessary permission
from the competent District Court enabling her to convey the properties of the minor also as aforementioned.
R.F. 23 of 2 42 of 201 Appetiants Respondent
1. Sukumaran 1. Jacob Chacko (Died)
2.Mancharan. 2. DrStephen Chacko SeE=- ,
3. so (if) 3. Shanvio Marketing Associates PvtLtd (Deleted)
4. Lambodharan ; Addl. R4 Aleyamma jacob Alyce : Addl.R5 joel jacob (minar}
Rep by mother Aleyamma Jacob ij
Addi. R6 Joanna Lizbeth Jacob (minor}
Rep by mother Aleyamma jacob Foyer we RFA No. 709 of 2012 :
Appellant - Shibu
Respondents - 1. Shanvio Marketing Associates Pvt Ltd {
Deleted}
2. Jacob Chacko (Died)
3. Stephen Chacko Addl. R4 Aleyamma jacob Alescenm.l Addi.R5 joel Jacob (minor)
Rep by mother Aleyamma Jacob Cis
Addl.R6 Joanna Lizbeth Jacob (minor)
Rep by mother Aleyamma Jacob Auge
Scanned with ACE Scanner
Re
Accordingly the Judgement and Decree of the courts below in OS No.229/2009 and 279/2009 may be set aside and the appeals disposed off in terms of this settlement agreement,
Dated this the 27" day of September, 2024.
N f 2 4 Appellants Respondent
1. Jacab Chacko (Died)
Pb?
, > Hest 2. DrStephen cracte
3. Shanvic Marketing Associates Pvt Ltd (Deleted)
4. Lambodharan Addi. R4 Aleyamma jacob Alyse Addl.R5.foel jacob {minor} - Rep by mother Aleyamma jacob Blea _ Addi.R6 Joanna Lizbeth jacob (minar) Rep by mother Aleyamma Jacob Alyaconr re
1. Sukumaran
2.Manoharan
3.Shaiju
R.F.A Ne. 769 of 2012
Appellant - Shibu ke
Respondents - 1. Shanvio Marketing Associates Pvt Ltd (Deleted)
2. jacob Chacke (Died)
3, Stephen Chacko FP ont
Addl. R4 Aleyamma Jacob
Add LR5 joel Jacob (minor)
Rep by mother Aleyamma Jacob ost. Add l.R6 joanna Lizbeth Jacob (minor)
Rep by mother Aleyamma Jacob { een wp .
Counsel for th Appatiants. Counsel for th Re pondents...
a
Seoyeriom BHR | Wass \Ve oAtSO ¥ ary we REAR aot Lota,
The above Settlement Agreement is athenticated by me a She .
Adv. Dermis Varghese (Mediator)
. kHalg [9%
om BH TED ESMY/IG
Scanned with ACE Scanner
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!