Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr.S.P. Malarkannan vs State Of Kerala
2025 Latest Caselaw 3348 Ker

Citation : 2025 Latest Caselaw 3348 Ker
Judgement Date : 12 August, 2025

Kerala High Court

Dr.S.P. Malarkannan vs State Of Kerala on 12 August, 2025

                                                       2025:KER:60729


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

             THE HONOURABLE MR. JUSTICE A. BADHARUDEEN

     TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947

                      CRL.A NO. 2423 OF 2009

     CC NO.117 OF 2008 OF ENQUIRY COMMISSIONER & SPECIAL JUDGE,

KOTTAYAM

APPELLANT/ACCUSED:

           DR.S.P. MALARKANNAN,
           S/O.PALANICHAMY,
           7 MEENAKSHI STREET,
           ARUPPUKOTTAI, VIRUDHANAGAR.

           BY ADVS.
           SRI.M.T.SURESHKUMAR
           SRI.P.M.RAFIQ
           SRI.P.VIJAYA BHANU (SR.)
           SRI.M.REVIKRISHNAN
           SRI.AJEESH K.SASI
           SRUTHY N. BHAT
           SRI.RAHUL SUNIL
           SMT.SRUTHY K.K
           SHRI.SOHAIL AHAMMED HARRIS P.P.
           SMT.NANDITHA S.


RESPONDENT/STATE & COMPLAINANT:

           STATE OF KERALA
           REPRESENTED BY ITS PUBLIC PROSECUTOR,
           HIGH COURT OF KERALA,ERANAKULAM.

           ADV P.VIJAYA BHANU (SR.)
           SPL. PUBLIC PROSECUTOR ADV.RAJESH.A VACB,
           SR. PUBLIC PROSECUTOR ADV. REKHA.S VACB.


     THIS CRIMINAL APPEAL HAVING BEEN FINALLY HEARD ON 31.07.2025,
THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
                                                             2025:KER:60729




                                                         "C.R"


                       A. BADHARUDEEN, J.
               ================================
                     Crl.Appeal No.2423 of 2009-C
             ================================
                 Dated this the 12th day of August, 2025


                            JUDGMENT

The 1st accused in C.C.No.117/2008 on the files of the Enquiry

Commissioner and Special Judge, Kottayam, who is aggrieved by the

judgment dated 01.11.2009, has preferred this appeal. Respondent is the

State of Kerala represented by the Public Prosecutor.

2. Heard the learned counsel for the accused/appellant and

the learned Public Prosecutor representing the prosecution side.

3. Perused the trial court records and the judgment under

challenge.

4. In a nut shell the prosecution allegation is that the first

accused had worked as a Veterinary Surgeon and the 2 nd accused worked

as a Livestock Inspector in Government Veterinary dispensary, Rajakkadu 2025:KER:60729

during 2002. While so, the first accused, being a public servant, at 6.00

P.M on 29/04/02 demanded illegal gratification of Rs.1500/- from one

Prasanth, who is the brother's son of one Vijayan, as a motive for issuing

postmortem certificate and other details of the cow of Vijayan, for

claiming insurance amount. The first accused accepted Rs 200/-from

Prasanth and repeated the demand for the balance amount. Thus at 5:30

P.M on 01.05.2002, the first accused obtained Rs.500/- from Vijayan and

he made demand for the balance amount. On 25/09/02 at 12.00 noon first

accused demanded Rs.800/- after issuing the papers, from Vijayan and

when he expressed inability to pay the amount first accused took back that

papers. On 28/09/02 first accused demanded a minimum of Rs.500/- from

said Vijayan. Then he informed the Dy S.P. Vigilance and trap

proceedings were initiated against the first accused. Thereafter at 12:30

PM on 01/10/2002 in the office room of the first accused, the accused

demanded and accepted Rs.500/- from Vijavan. The further allegation is

that the first accused entered into a criminal conspiracy with 2 nd accused

and in furtherance of the said conspiracy, the 2 nd accused aided the 1st

accused to conceal the received bribe amount from Vijayan and to screen 2025:KER:60729

the 1st accused and to cause disappearance of evidence. On the said

premise, the prosecution alleges commission of offences punishable under

Sections 7 and 13(1)(d) r/w 13(2) of the Prevention of Corruption Act (`PC

Act' for short) and Sections 201, 109 and 341 of the Indian Penal Code

(`IPC' for short), by the 1st and 2nd accused.

5. In this matter the Special Court took cognizance of the

offences and recorded evidence. PW1 to PW12 were examined and

Exts.P1 to P18 and M.O1 to M.O13 were marked on the side of the

prosecution. Even though opportunity was provided to the accused to

adduce defense evidence, after questioning him under Section 313(1)(b) of

Cr.P.C, no defense evidence adduced.

6. Thereafter, the trial court found that the 1st accused

committed the offences punishable under Sections 13(1)(d) r/w 13(2) of

the PC Act, while acquitting him for the other offences and the 2 nd accused

was acquitted for all the offences. Accordingly, the 1 st accused is

sentenced as under:

"sentenced to undergo simple imprisonment for 3 (three) years and fine Rs.25,000/- in default to undergo simple imprisonment for 6 (six) months and convicted under Sec.13(2) r/w 13(1)(d) of the Prevention of Corruption Act and sentenced to undergo simple imprisonment for 3 (three) years and fine 2025:KER:60729

Rs.25,000/- in default to undergo simple imprisonment for 6 (six) months. The sentence of imprisonment shall run concurrently. The accused is entitled for set off under Sec.428 Cr.P.C from 01.10.2002 to 08.10.2002 M.O.1 series shall be confiscated. M.O.2 to 9 and M.O.11 shall be returned to Dy.S.P, V.A.C.B, Iddukki. M.O.10 shall be destroyed. M.O.12 series and 13 shall be returned to the first accused."

7. While assailing the verdict of the trial court, the learned

Senior Counsel appearing for the 1st accused submitted that as per the

evidence of PW6 referred in paragraph 12 of the judgment, it was

observed by the Special Court that the 1 st accused did not ask for Rs.700/-

as bribe and also he didn't say that he witnessed the giving of any bribe to

the 1st accused. According to the learned Senior Counsel, in this case, the

2nd accused alleged to have demanded bribe for and on behalf of the 1 st

accused and as per the evidence of PW10, when he gave money to the 1 st

accused, he pushed it away. Thus the point argued by the learned Senior

Counsel is that the evidence of PW10 would clearly indicate that the

petitioner neither demanded nor accepted the money. According to him,

M.O1 series, the bribe money, also was recovered from the chamber of the

2nd accused. Therefore, in this case there is no evidence to see demand and

acceptance of bribe by the 1st accused and, in such a case, without properly

appreciating the evidence, the Special Court entered into the conviction 2025:KER:60729

and sentence which would require interference.

8. Opposing the contention, the learned Special Public

Prosecutor argued that even though the 1st accused stated that when money

was given he pushed it away, on phenolphthalein test by dipping the hands

of the 1st accused in Sodium Carbonate solution there was colour change

which would indicate that the 1st accused had accepted the bribe and

handed over to the 2nd accused. PW10's evidence in this regard is against

his previous statement as he turned hostile to the prosecution. According

to the learned Public Prosecutor, the ingredients to attract offences are well

established in this case. Therefore, the conviction and sentence do not

require any interference.

9. Having addressed the rival contentions, the points arise

for consideration are:

(i) Whether the Special Court went wrong in finding that the 1 st

accused committed offence under Section 7 of PC Act?

(ii) Whether the finding of the Special Court, holding the

view that the 1st accused committed offence punishable under Section

13(1)(d) r/w 13(2) of the PC Act is correct?

2025:KER:60729

(iii) Whether the verdict would require interference?

(iv)     The order to be passed?



Point Nos.(i) to (iv)

         10.      Going by the judgment of the Special Court, in

paragraph 22 the Special Court observed that the 164 Cr.P.C statement of

the 2nd accused recorded before arraying him as an accused and the

statement given by the 2nd accused during 313 questioning could not be

used against the 1st accused. Thus the Special Court found that there is no

direct legal evidence to find that the 1st accused handed over the tainted

notes to the 2nd accused. But the Special Court found that from the

circumstances necessary presumption could be drawn that the 1 st accused

gave notes to the 2nd accused since PW10 didn't say what happened to the

notes fell down. This is the specific point on which the learned Senior

Counsel canvassed acquittal on the ground that there is no evidence

against the 1st accused to find commission of offences by him.

11. In this case, crime was registered recording the statement

of PW10 by PW11 and Ext.P13(a) is the FIS so recorded and Ext.P13 is 2025:KER:60729

the FIR registered. According to PW11 after registering the FIR he took

custody of 5 notes of the denomination of Rs.100/- from the complainant,

who was examined as PW10 in the presence of Satheesh Babu and George

Daniel, who were summoned as witnesses and he marked date on the

water mark of the notes and M.O1 series are the said notes. He deposed

about demonstration of phenolphthalein test and colour change.

According to him, Ext.P1 is the mahazar prepared while M.O1 series was

obtained from PW10. PW10 would depose that after registering Ext.P13

FIR and preparing Ext.P1 mahazar, the vigilance party, along with the

independent witnesses and PW10, reached near the Rajakkadu Veterinary

hospital at 12 noon on 01.10.2002 and according to PW10, he had availed

loan from Malanadu L.M.Bank to purchase a cow in the year 2002. 2

months later, the cow died and in order to claim insurance amount, he met

the 1st accused to conduct the postmortem of the cow. PW4 and PW6 went

to see the doctor in order to fix the date. Then PW4 told him that the

accused asked for bribe and that he gave complaint to the vigilance police.

He admitted giving statement to the vigilance in this regard and the

signature in Ext.P13(a) FIS. PW10, in fact, turned hostile to the 2025:KER:60729

prosecution during chief examination. The evidence of PW10 further is

that the Dy.S.P gave him some money and he did not count it and he did

not notice whether the Dy.S.P noted the number and that he was not shown

the reaction of phenolphthalein powder. But he admitted handing over of

M.O1 series notes by PW11. According to PW10, when he reached the

office of the 1st accused, the doctor was sitting in his room and he gave

money to the doctor. Then the doctor pushed it away and the notes fell

down. He was asked whether the doctor accepted bribe, he replied

negatively. PW1 denied his previous statements to the effect that the

doctor counted the notes with both his hands and the doctor said that there

was only Rs.500/- and the doctor began to return the notes. Exts.P14 and

P14(a) are the contradictions marked in this regard. PW10 deposed further

that when the doctor tried to go out of the office in a jeep, he gave signal

and then the Dy.S.P and the government officials came there and he

described the incident.

12. In this case, the independent witness examined by the

prosecution, who witnessed pre and post trap proceedings, is PW1. The

evidence of PW1 is that on 01.10.2002 he went to Idukki officer in order 2025:KER:60729

to assist the vigilance as per the direction of his superior officer and he

accordingly reached at 8 a.m. When he reached the vigilance office he

noticed the presence of PW10 and the other official witness. The Dy.S.P

informed him that if the Government officer demands for bribe, he should

be a witness for the same. According to PW1, Vijayan (PW10) entrusted 5

notes of Rs.100/- denomination to the Dy.S.P and the Dy.S.P marked and

he identified the same as M.O1 series. He also corroborated the version of

PW11 regarding the pre trap proceedings done at the vigilance officer and

he also admitted his signature in the register. According to PW11 he along

with the vigilane party reached near Rajakkad Veterinary hospital. Then

he corroborated the version of PW11 regarding sending of PW11 to the

Veterinary hospital and the signal given by PW10 after acceptance of bribe

by the 1st accused. Subsequently he deposed about the post trap

proceedings and dipping of the fingers of the 1 st accused in Sodium

Carbonate solution and pink colour change to the solution, and he

identified M.O2 as the bottle containing the said solution. According to

PW1, then the left hand of the doctor also was dipped in Sodium

Carbonate solution and there was pink colour change, and he identified the 2025:KER:60729

said solution as M.O2. According to PW1, nothing recovered from the 1 st

accused. The further evidence of PW1 is that Abdul Vahab, the 2 nd

accused, stated that the doctor entrusted some money to him on

undertaking to return back in the evening. Later the right hand of the said

Abdul Vahab also was dipped in the Sodium Carbonate solution and there

was pink colour change and the said liquid is M.O5. Even though the left

hand of the 2nd accused also was dipped in the Sodium Carbonate solution,

there was no colour change and the said liquid is M.O6. Thereafter he had

recovered the notes kept in an old pot near the seat of the 2 nd accused and

on inspection he found that the said notes (Rs.500/- in total) were entrusted

by the doctor to PW10 having denomination of Rs.100/- each. When notes

were dipped in the Sodium Carbonate solution, the solution showed pink

colour change and the said liquid is M.O7.

13. PW2 examined in this case is a Part-time Sweeper

attached to Government Veterinary Dispensary, Rajakkad and it was

through her, Ext.P4 attendance register as on 01.10.2002 was proved.

According to PW2, as on 01.10.2022, Abdul Vahab, the Live Stock

Inspector (A2) and Dr.Muralikannan, the Veterinary Doctor (A1) were 2025:KER:60729

present in the office. Regarding the trap proceedings, PW2 did not support

the prosecution.

14. PW3, the Manager, Union Bank of India, was examined

by the prosecution and PW3 testified that in order to give insurance

pertaining to the cow (dead) purchased by loan from Union Bank,

Rajakumari, Postmortem certificate issued by the Veterinary doctor and

the request of the party were necessary. PW4, the brother's son of PW1

and PW6 turned hostile to the prosecution.

15. The District Animal Husbandry Officer in between

10.05.1999 to 2004 was examined as PW5 to prove that the 1 st accused

was appointed as Veterinary Surgeon in Veterinary Dispensary, Rajakkad

as on 03.01.2002 as per Ext.P7 and he also was given the additional charge

of the Veterinary Dispensary, Santhanpara and the order in this regard is

marked as Ext.P8. During chief examination itself, PW5 stated that there

is no necessity to keep Phenolphthalein power content in Veterinary

hospital. The evidence of PW5 has been given much emphasis by the

learned counsel for the accused on the submission that in order to conduct

postmortem of a deceased animal free of cost as part of Government job, 2025:KER:60729

the dead animal to be produced before the Dispensary at the expense of the

party. Further, during duty time Veterinary Surgeon did not go to conduct

postmortem of dead animals of private parties. Further, if on request of

the Panchayat such postmortem was done during duty time, honourarium

would be given. Further PW5 also had given the evidence that if the

Veterinary Doctor conducted postmortem, there was permission to receive

fees and it is the usual practice that Veterinary Surgeon may do private

practice and earn money.

16. PW7 examined in this case is the Judicial First Class

Magistrate Court-I, Thodupuzha on 16.10.2002. It was through him

Ext.P11 confession statement given by the 2 nd accused was marked and the

learned Magistrate given evidence supporting 164 statement. Ext.P12 is

the sanction issued to prosecute the accused by N.Ramakrishnan, the

Principal Secretary and the same was proved through PW8, the Under

Secretary, who worked along with him. In fact, there is no challenge

raised as regards to sanction.

17. PW12 while working as Dy.S.P, VACB, Idukki, filed

this case and it was through him, Ext.P18 mahazar pertaining to recovery 2025:KER:60729

of documents produced by the L.D Clerk, B.D.O as on 07.06.2004 got

marked and it was PW12, who incorporated the 2 nd accused also in the

array of accused.

18. On scrutiny of the prosecution evidence, 164 statement

given by the 2nd accused regarding the involvement of the 1 st accused, in

the matter of demand and acceptance of bribe by him from PW10, could

not be accepted, as the statement of a co-accused cannot be the foundation

to convict another co-accused. Similar is the position as far as the 313

statement of the 2nd accused, even otherwise the same is not evidence

contemplated under the Evidence Act, as rightly found by the Special

Court. Now it is necessary to delve upon, what is the independent

evidence available to prove demand of bribe by the 1 st accused and

acceptance of the same pursuant to the said demand.

19. In this connection it is relevant to refer a 5 Bench

decision of the Apex Court in [AIR 2023 SC 330], Neeraj Dutta Vs State,

where the Apex Court considered when the demand and acceptance under

Section 7 of the P.C Act to be said to be proved along with ingredients for

the offences under Sections 7 and 13(1)(d) r/w 13(2) of the PC Act and in 2025:KER:60729

paragraph 68 it has been held as under :

"68. What emerges from the aforesaid discussion is summarised as under:

(a) Proof of demand and acceptance of illegal gratification by a public servant as a fact in issue by the prosecution is a sine qua non in order to establish the guilt of the accused public servant under Sections 7 and 13 (1)(d) (i) and (ii) of the Act.

(b) In order to bring home the guilt of the accused, the prosecution has to first prove the demand of illegal gratification and the subsequent acceptance as a matter of fact. This fact in issue can be proved either by direct evidence which can be in the nature of oral evidence or documentary evidence.

(c) Further, the fact in issue, namely, the proof of demand and acceptance of illegal gratification can also be proved by circumstantial evidence in the absence of direct oral and documentary evidence.

(d) In order to prove the fact in issue, namely, the demand and acceptance of illegal gratification by the public servant, the following aspects have to be borne in mind:

(i) if there is an offer to pay by the bribe giver without there being any demand from the public servant and the latter simply accepts the offer and receives the illegal gratification, it is a case of acceptance as per Section 7 of the Act. In such a case, there need not be a prior demand by the public servant.

2025:KER:60729

(ii) On the other hand, if the public servant makes a demand and the bribe giver accepts the demand and tenders the demanded gratification which in turn is received by the public servant, it is a case of obtainment. In the case of obtainment, the prior demand for illegal gratification emanates from the public servant. This is an offence under Section 13 (1)(d)(i) and (ii) of the Act.

iii) In both cases of (i) and (ii) above, the offer by the bribe giver and the demand by the public servant respectively have to be proved by the prosecution as a fact in issue. In other words, mere acceptance or receipt of an illegal gratification without anything more would not make it an offence under Section 7 or Section 13 (1)(d), (i) and

(ii) respectively of the Act. Therefore, under Section 7 of the Act, in order to bring home the offence, there must be an offer which emanates from the bribe giver which is accepted by the public servant which would make it an offence. Similarly, a prior demand by the public servant when accepted by the bribe giver and in turn there is a payment made which is received by the public servant, would be an offence of obtainment under Section 13 (1)(d) and (i) and

(ii) of the Act.

(e) The presumption of fact with regard to the demand and acceptance or obtainment of an illegal gratification may be made by a court of law by way of an inference only when the foundational facts have been proved by relevant oral and documentary evidence and not in the absence thereof. On the basis of the material on record, the Court has the discretion to raise a 2025:KER:60729

presumption of fact while considering whether the fact of demand has been proved by the prosecution or not. Of course, a presumption of fact is subject to rebuttal by the accused and in the absence of rebuttal presumption stands.

(f) In the event the complainant turns 'hostile', or has died or is unavailable to let in his evidence during trial, demand of illegal gratification can be proved by letting in the evidence of any other witness who can again let in evidence, either orally or by documentary evidence or the prosecution can prove the case by circumstantial evidence. The trial does not abate nor does it result in an order of acquittal of the accused public servant.

(g) In so far as Section 7 of the Act is concerned, on the proof of the facts in issue, Section 20 mandates the court to raise a presumption that the illegal gratification was for the purpose of a motive or reward as mentioned in the said Section. The said presumption has to be raised by the court as a legal presumption or a presumption in law. Of course, the said presumption is also subject to rebuttal. Section 20 does not apply to Section 13(1) (d) and (ii) of the Act.

(h) We clarify that the presumption in law under Section 20 of the Act is distinct from presumption of fact referred to above in point

(e) as the former is a mandatory presumption while the latter is discretionary in nature."

20. Thus the legal position as regards to the essentials under

Sections 7 and 13(1)(d)(i) and (ii) of the P.C Act is extracted above.

Regarding the mode of proof of demand of bribe, if there is an offer to 2025:KER:60729

pay by the bribe giver without there being any demand from the public

servant and the latter simply accepts the offer and receives the illegal

gratification, it is a case of acceptance as per Section 7 of the Act. In such

a case, there need not be a prior demand by the public servant. The

presumption of fact with regard to the demand and acceptance or

obtainment of an illegal gratification may be made by a court of law by

way of an inference only when the foundational facts have been proved by

relevant oral and documentary evidence and not in the absence thereof. On

the basis of the material on record, the Court has the discretion to raise a

presumption of fact while considering whether the fact of demand has

been proved by the prosecution or not. Of course, a presumption of fact is

subject to rebuttal by the accused and in the absence of rebuttal

presumption stands. The mode of proof of demand and acceptance is

either orally or by documentary evidence or the prosecution can prove the

case by circumstantial evidence. The trial does not abate nor does it result

in an order of acquittal of the accused public servant. In so far as Section

7 of the Act is concerned, on the proof of the facts in issue, Section 20

mandates the court to raise a presumption that the illegal gratification was 2025:KER:60729

for the purpose of a motive or reward as mentioned in the said Section.

The said presumption has to be raised by the court as a legal presumption

or a presumption in law.

21. In this case the crucial witness cited by the prosecution

to prove the demand and acceptance of bribe by the 1 st accused is PW10,

the complainant, but he turned hostile to the prosecution. In his evidence,

there is nothing to suggest demand of bribe by the 1 st accused. According

to PW10 when he gave the bribe money, the 1 st accused pushed it away.

Even though this evidence is against the prosecution without support of his

prior statement, no effective cross examination done by the legal advisor,

Vigilance to extract anything from the mouth of PW10 regarding demand

and acceptance of bribe by the 1st accused. No other witnesses are

available to see the demand otherwise. Therefore, either by the direct

evidence or by circumstantial evidence, demand of bribe by the 1 st accused

could not be established. PW11 also given evidence that when the 1 st

accused was asked about the bribe money given by PW10, he replied that

he didn't accept the same and he pushed it away. It is true that M.O1 series

notes was recovered from the pot nearby the 2nd accused. Anyhow the 2nd 2025:KER:60729

accused was acquitted by the Special Court for want of evidence. No

appeal preferred thereof. Thus as per the observation made by the learned

Special Judge in paragraph 22 it was found that there is no direct legal

evidence to find that the 1st accused handed over the tainted notes to the 2 nd

accused. But the Special Court was of opinion that from the circumstances

the necessary presumption could be drawn that the 1 st accused gave notes

to the 2nd accused. That apart, the Special Court taken note of the colour

change occurred when the hands of the 1 st and 2nd accused were dipped in

carbon to find acceptance of bribe by the 1 st accused and handing over of

the same to the 2nd accused. In fact, this could happen even if the notes

had been thrown away by the 1 st accused. Since the 2nd accused was

acquitted by the Special Court and the Special Court did not find any

challenge against the said acquittal, this Court need not discuss on the

acquittal of the 2nd accused.

22. It is pointed out by the learned counsel for the accused

that as per Rule 71 of the Manual of Animal Husbandry Department,

Veterinary Surgeons and other officers in the same grade are allowed to

take up private practice without detriment to their official duties and that 2025:KER:60729

such private practice may be prohibited if such practice is likely to

interfere with the efficient discharge of official duties. As per Rule 74 of

the Manual of Animal Husbandry Department, any fee charged for private

attendance shall be reasonable and shall conform to normal professional

conduct and as per Rule 75, private practice should be undertaken only

outside office hours without causing public interest to suffer on any

account. These provisions have been pointed out by the learned counsel

for the accused to prove that the 1st accused if at all found to have received

any amount that would have to be considered as fees for doing postmortem

of dead animals as part of private parties.

23. Having appraised the evidence in this matter, in fact,

demand of bribe by the 1st accused not at all established by reliable and

convincing evidence. If at all the colour change in the hands of the 1 st

accused is taken into consideration to prove acceptance, then also demand

could not be found. In such view of the matter, the Special Court went

wrong in holding that the 1st accused committed offences punishable under

Sections 7, 13(2) r/w 13(1) of the PC Act beyond reasonable doubt since

the prosecution evidence is not free from doubts. Therefore, the 1 st 2025:KER:60729

accused is entitled to get the benefit of doubt.

In the result, this Appeal succeeds. Accordingly the verdict under

challenge is set aside and the appellant/1 st accused is acquitted for the said

offences. The bail bond of the 1 st accused stands cancelled and he is set at

liberty forthwith.

Sd/-

A. BADHARUDEEN, JUDGE

rtr/

 
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