Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Faizal @ Moideen @ Sudheer vs The Sub Inspector Of Police
2025 Latest Caselaw 8658 Ker

Citation : 2025 Latest Caselaw 8658 Ker
Judgement Date : 12 September, 2025

Kerala High Court

Faizal @ Moideen @ Sudheer vs The Sub Inspector Of Police on 12 September, 2025

Crl.M.C Nos.3928 of 2020 and connected cases   1


                                                                   2025:KER:67971

                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                 THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

      FRIDAY, THE 12TH DAY OF SEPTEMBER 2025 / 21ST BHADRA, 1947

                              CRL.MC NO. 3928 OF 2020

     CRIME NO.1343/2010 OF Irinjalakuda Police Station, Thrissur

          AGAINST THE ORDER/JUDGMENT DATED IN CC NO.1080 OF 2017 OF

JUDICIAL MAGISTRATE OF FIRST CLASS ,IRINJALAKUDA

PETITIONER/2ND ACCUSED

               FAIZAL @ MOIDEEN @ SUDHEER
               AGED 45 YEARS
               S/O.MOIDEEN,RESIDING AT FAIZAL NIVAS,
               ARAKKINAR,MANTHOTTAM DESOM , BEYPORE,KOZHIKODE.

               BY ADVS.
               SHRI.V.V.SURENDRAN
               SRI.P.A.HARISH


RESPONDENTS/COMPLAINANT AND STATE

      1        THE SUB INSPECTOR OF POLICE
               IRINJALAKUDA POLICE STATION,
               IRINJALAKUDA,THRISSUR-680121.

      2        STATE OF KERALA,
               REPRESENTED BY PUBLIC PROSECUTOR,
                HIGH COURT OF KERALA-682031.

      3        ARUN,
               AGED 34 YEARS
               S/O.KARUNAKARAN,RESIDING AT KARUTHEDATH KARALAM
               VILLAGE, KIEEZHTHANI DESOM,THRISSUR-680683.

                BY SMT.MAYA M.N, PUBLIC PROSECUTOR
       THIS    CRIMINAL      MISC.     CASE    HAVING   BEEN   FINALLY   HEARD   ON
12.09.2025, ALONG WITH Crl.MC.3909/2020, 3906/2020 AND CONNECTED
CASES, THE COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.M.C Nos.3928 of 2020 and connected cases   2


                                                                   2025:KER:67971


                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                 THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

      FRIDAY, THE 12TH DAY OF SEPTEMBER 2025 / 21ST BHADRA, 1947

                              CRL.MC NO. 3909 OF 2020

      CRIME NO.45/2011 OF Irinjalakuda Police Station, Thrissur

          AGAINST THE ORDER/JUDGMENT DATED IN CC NO.553 OF 2017 OF

JUDICIAL MAGISTRATE OF FIRST CLASS ,IRINJALAKUDA

PETITIONER/ACCUSED:

               FAIZAL @ MOIDEEN @ SUDHEER
               AGED 45 YEARS
               S/O. MOIDEEN, RESIDING AT FAIZAL NIVAS, ARAKKINAR,
               MANTHOTTAM DESOM, BEYPORE, KOZHIKODE

               BY ADVS.
               SHRI.V.V.SURENDRAN
               SRI.P.A.HARISH
RESPONDENTS/STATE AND COMPLAINANT

      1        THE SUB INSPECTOR OF POLICE
               IRINJALAKUDA POLICE STATION,
               IRINJALAKUDA, THRISUR-680121

      2        STATE OF KERALA,
               REPRESENTED BY PUBLIC PROSECUTOR,
               HIGH COURT OF KERALA-682 031

      3        AJEESH
               S/O.ASOKAN, MUNDI VEETTIL, ANURULI DESOM, PULLOOR
               VILLAGE, THRISSUR-680 683

               BY SMT.MAYA M.N, PUBLIC PROSECUTOR


       THIS    CRIMINAL      MISC.     CASE    HAVING   BEEN   FINALLY   HEARD   ON
12.09.2025, ALONG WITH Crl.MC.3928/2020 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.M.C Nos.3928 of 2020 and connected cases    3


                                                                  2025:KER:67971


                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                 THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

      FRIDAY, THE 12TH DAY OF SEPTEMBER 2025 / 21ST BHADRA, 1947

                              CRL.MC NO. 3906 OF 2020

          AGAINST THE ORDER/JUDGMENT DATED IN CC NO.554 OF 2017 OF

JUDICIAL MAGISTRATE OF FIRST CLASS ,IRINJALAKUDA

PETITIONER/2ND ACCUSED

               FAIZAL @ MOIDEEN @ SUDHEER
               AGED 45 YEARS
               S/O. MOIDEEN, RESIDING AT FAIZAL NIVAS,ARAKKINAR,
               MANTHOTTAM DESOM, BEYPORE, KOZHIKODE.


               BY ADVS.
               SHRI.V.V.SURENDRAN
               SRI.P.A.HARISH


RESPONDENTS/COMPLAINANT AND STATE

      1        THE SUB INSPECTOR OF POLICE
               IRINJALAKUDA POLICE STATION, IRINJALAKUDA, THRISSUR-
               680121.

      2        STATE OF KERALA
               REPRESENTED BY PUBLIC PROSECUTOR,
                HIGH COURT OF KERALA - 682031

      3        MANI
               S/O THOMAS POLIKKODAN, THURUTHI PRAMBU DESOM, ALOOR
               VILLAGE THRISSUR - 680683.

               BY SMT.MAYA M.N, PUBLIC PROSECUTOR


       THIS    CRIMINAL     MISC.     CASE     HAVING   BEEN   FINALLY   HEARD   ON
12.09.2025, ALONG WITH Crl.MC.3928/2020 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.M.C Nos.3928 of 2020 and connected cases   4


                                                                  2025:KER:67971


                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                 THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

      FRIDAY, THE 12TH DAY OF SEPTEMBER 2025 / 21ST BHADRA, 1947

                              CRL.MC NO. 3883 OF 2020

      CRIME NO.79/2011 OF Irinjalakuda Police Station, Thrissur

          AGAINST THE ORDER/JUDGMENT DATED IN CC NO.1094 OF 2019 OF

JUDICIAL MAGISTRATE OF FIRST CLASS ,IRINJALAKUDA

   1. PETITIONER/2ND ACCUSED

               FAIZAL @ MOIDEEN @ SUDHEER
               AGED 45 YEARS
               S/O.MOIDEEN, RESIDING AT FAIZAL NIVAS, ARAKKINAR,
               MATHOTTAM DESOM, BEYPORE, KOZHIKODE.

               BY ADVS.
               SHRI.V.V.SURENDRAN
               SRI.P.A.HARISH
RESPONDENTS/STATE AND COMPLAINANT

      1        THE SUB INSPECTOR OF POLICE
               IRINJALAKUDA POLICE STATION, IRINJALAKUDA,
               THRISSUR-680 121.

      2        STATE OF KERALA,
               REPRESENTED BY PUBLIC PROSECUTOR,
               HIGH COURT OF KERALA-682 031.
      3        LIJO,
               S/O.BABY, KIZAKUMAN VEETTIL, IRINJALAKKUDA DESOM AND
               VILLAGE, THRISSUR-680 683.

               BY SMT.MAYA M.N, PUBLIC PROSECUTOR


       THIS CRIMINAL MISC. CASE                    HAVING BEEN FINALLY HEARD ON
12.09.2025, ALONG WITH Crl.MC.3928/2020 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.M.C Nos.3928 of 2020 and connected cases   5


                                                         2025:KER:67971


                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                 THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

      FRIDAY, THE 12TH DAY OF SEPTEMBER 2025 / 21ST BHADRA, 1947

                              CRL.MC NO. 3907 OF 2020

      CRIME NO.61/2011 OF Irinjalakuda Police Station, Thrissur

          AGAINST THE ORDER/JUDGMENT DATED IN CC NO.1126 OF 2019 OF

JUDICIAL MAGISTRATE OF FIRST CLASS ,IRINJALAKUDA

PETITIONER/2ND ACCUSED

               FAIZAL @ MOIDEEN @ SUDHEER
               AGED 45 YEARS
               S/O. MOIDEEN, RESIDING AT FAIZAL NIVAS, ARAKKINAR,
               MANTHOTTAM DESOM, BEYPORE, KOZHIKODE.

               BY ADVS.
               SHRI.V.V.SURENDRAN
               SRI.P.A.HARISH
RESPONDENT/STATE AND COMPLAINANT

      1        THE SUB INSPECTOR OF POLICE
               IRINJALAKUDA POLICE STATION,
               IRINJALAKUDA, THRISSUR-680 121.

      2        STATE OF KERALA
               REPRESENTED BY PUBLIC PROSECUTOR,
                HIGH COURT OF KERALA-682 031.

      3        RAHUL
               S/O. RAVEENDRAN, RESIDING AT KALLITHAPURAM VEEDU,
               PULLOOR VILLAGE, ANARULI DESOM, THRISSUR-680 683.

               BY SMT.MAYA M.N, PUBLIC PROSECUTOR


       THIS CRIMINAL MISC. CASE HAVING COME UP FOR ADMISSION ON
12.09.2025, ALONG WITH Crl.MC.3928/2020 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.M.C Nos.3928 of 2020 and connected cases   6


                                                                  2025:KER:67971


                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                 THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

      FRIDAY, THE 12TH DAY OF SEPTEMBER 2025 / 21ST BHADRA, 1947

                              CRL.MC NO. 3933 OF 2020

      CRIME NO.39/2011 OF Irinjalakuda Police Station, Thrissur

          AGAINST THE ORDER/JUDGMENT DATED IN CC NO.1191 OF 2019 OF

JUDICIAL MAGISTRATE OF FIRST CLASS ,IRINJALAKUDA

PETITIONER/2ND ACCUSED
           FAIZAL @ MOIDEEN @ SUDHEER
           AGED 45 YEARS
           S/O MOIDEEN, RESIDING AT FAIZAL NIVAS, ARAKKINAR,
           MANTHOTTAM DESOM, BEYPORE, KOZHIKODE.

               BY ADVS.
               SHRI.V.V.SURENDRAN
               SRI.P.A.HARISH
RESPONDENTS/COMPLAINANT AND STATE

      1        THE SUB INSPECTOR OF POLICE
               IRINJALAKUDA POLICE STATION, IRINJALAKUDA,
               THRISSUR-680 121.

      2        STATE OF KERALA,
               REPRESENTED BY PUBLIC PROSECUTOR,
                HIGH COURT OF KERALA-682 031.

      3        KRISHNAN,
               AGED 60 YEARS
               S/O KARUPPAN, RESIDING AT POTHUMBICHIRAKKAL, ANRULI
               VILLAGE, PULLOOR DESOM, THRISSUR-680 683.

               BY SMT.MAYA M.N, PUBLIC PROSECUTOR


       THIS    CRIMINAL     MISC.     CASE     HAVING   BEEN   FINALLY   HEARD   ON
12.09.2025, ALONG WITH Crl.MC.3928/2020 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.M.C Nos.3928 of 2020 and connected cases   7


                                                                  2025:KER:67971


                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                 THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

      FRIDAY, THE 12TH DAY OF SEPTEMBER 2025 / 21ST BHADRA, 1947

                              CRL.MC NO. 3970 OF 2020

      CRIME NO.78/2011 OF Irinjalakuda Police Station, Thrissur

          AGAINST THE ORDER/JUDGMENT DATED IN CC NO.677 OF 2018 OF

JUDICIAL MAGISTRATE OF FIRST CLASS ,IRINJALAKUDA

PETITIONER/2ND ACCUSED

               FAIZAL @ MOIDEEN @ SUDHEER
               AGED 45 YEARS
               S/O. MOIDEEN, RESIDING AT FAIZAL NIVAS, ARAKKINAR,
               MANTHOTTAM DESOM, BEYPORE, KOZHIKODE

               BY ADVS.
               SHRI.V.V.SURENDRAN
               SRI.P.A.HARISH
RESPONDENTS/COMPLAINANT AND STATE

      1        THE SUB INSPECTOR OF POLICE
               IRINJALAKUDA POLICE STATION, IRINJALAKUDA,
               THRISSUR-680 121

      2        STATE OF KERALA,
               REPRESENTED BY PUBLIC PROSECUTOR, HIGH COURT OF
               KERALA,-682 031

      3        VINEESH,
               S/O.SIVARAMAN, RESIDING AT MAMPULLY VEEDU, PULLOOR
               VILLAGE, ANARULI DESOM,THRISSUR-680 683

               BY SMT.MAYA M.N, PUBLIC PROSECUTOR


       THIS    CRIMINAL     MISC.     CASE     HAVING   BEEN   FINALLY   HEARD   ON
12.09.2025, ALONG WITH Crl.MC.3928/2020 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.M.C Nos.3928 of 2020 and connected cases   8


                                                                  2025:KER:67971


                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                 THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

      FRIDAY, THE 12TH DAY OF SEPTEMBER 2025 / 21ST BHADRA, 1947

                              CRL.MC NO. 4040 OF 2020

           CRIME NO.24/2011 OF Kattoor Police Station, Thrissur

          AGAINST THE ORDER/JUDGMENT DATED IN CC NO.1920 OF 2018 OF

JUDICIAL MAGISTRATE OF FIRST CLASS ,IRINJALAKUDA

PETITIONER/ACCUSED

               FAIZAL @ MOIDEEN @ SUDHEER
               AGED 45 YEARS
               S/O. MOIDEEN, RESIDING AT FAIZAL NIVAS, ARAKKINAR,
               MANTHOTTAM DESOM, BEYPORE, KOZHIKODE.
               BY ADVS.
               SHRI.V.V.SURENDRAN
               SRI.P.A.HARISH
RESPONDENTS/COMPLAINANT AND STATE

      1        THE SUB INSPECTOR OF POLICE
               IRINJALAKUDA POLICE STATION, IRINJALAKUDA,
               THRISSUR-680 121

      2        STATE OF KERALA,
               REPRESENTED BY PUBLIC PROSECUTOR,
               HIGH COURT OF KERALA-682 031

      3        SIJO JAISON,
               AGED 34 YEARS
               S/O. JAISON, RESIDING AT MALIYEKKAL HOUSE, POOMANGALAM
               VILLAGE, ARIPPAL DESOM, THRISSUR-680 683
               BY SMT.MAYA M.N, PUBLIC PROSECUTOR


       THIS    CRIMINAL     MISC.     CASE     HAVING   BEEN   FINALLY   HEARD   ON
12.09.2025, ALONG WITH Crl.MC.3928/2020 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.M.C Nos.3928 of 2020 and connected cases   9


                                                                  2025:KER:67971


                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                 THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

      FRIDAY, THE 12TH DAY OF SEPTEMBER 2025 / 21ST BHADRA, 1947

                              CRL.MC NO. 4021 OF 2020

     CRIME NO.1347/2010 OF Irinjalakuda Police Station, Thrissur

          AGAINST THE ORDER/JUDGMENT DATED IN CC NO.1483 OF 2016 OF

JUDICIAL MAGISTRATE OF FIRST CLASS ,IRINJALAKUDA

PETITIONER/2ND ACCUSED

               FAIZAL @ MOIDEEN @ SUDHEER
               AGED 45 YEARS
               S/O. ,MOIDEEN, RESIDING AT FAIZAL NIVAS, ARAKKINAR,
               MANTHOTTAM DESOM, BEYPORE, KOZHIKODE .
               BY ADVS.
               SHRI.V.V.SURENDRAN
               SRI.P.A.HARISH
RESPONDENTS/COMPLAINANT AND STATE

      1        THE SUB INSPECTOR OF POLICE
               IRINJALAKUDA POLICE STATION, IRINJALAKUDA,
                THRISSUR 680 121.
      2        STATE OF KERALA,
               REPRESENTED BY PUBLIC PROSECUTOR,
                HIGH COURT OF KERALA, 682 031
      3        ASWIN,
               AGED 32 YEARS
               S/O. RAGHUPATHI, RESIDING AT KANATTIL HOUSE,
               KOTTANELLUR VILLAGE, PANDIYATTUKARA, BEHIND VELAYANAD
               PALLI, THRISSUR 680 683.

               BY SMT.MAYA M.N, PUBLIC PROSECUTOR


       THIS    CRIMINAL     MISC.     CASE     HAVING   BEEN   FINALLY   HEARD   ON
12.09.2025, ALONG WITH Crl.MC.3928/2020 AND CONNECTED CASES, THE
COURT ON THE SAME DAY PASSED THE FOLLOWING:
 Crl.M.C Nos.3928 of 2020 and connected cases    10


                                                                      2025:KER:67971


                                     ORDER

=========

[Crl.MC Nos.3928/2020, 3883/2020, 3909/2020,3906/2020, 3907/2020,

3933/2020, 3970/2020, 4021/2020 and 4040/2020,]

These Crl.M.Cs are filed seeking to quash the cases that

are pending before the Judicial Magistrate of Ist Class, Irinjalakuda

with respect to different crimes which have been registered

pursuant to the complaint initiated by the 3rd respondent.

2. Today when these matters are taken up for

consideration, Smt.Apoorna Ramkumar, the learned Counsel

appearing for the petitioner in all these matters, submits that the

petitioner is no more and hence, the matters have become

infructuous. She submits that these Crl.M.Cs can be closed as

infructuous.

3. Heard the learned Public Prosecutor.

4. In the light of the submissions made by the learned

Counsel for the petitioner, these Crl.M.Cs have become infructuous

and they are closed.

Sd/-

SYAM KUMAR V.M. JUDGE smm Crl.M.C Nos.3928 of 2020 and connected cases 11

2025:KER:67971

PETITIONER ANNEXURES

ANNEXURE A1 CERTIFIED COPY OF THE FINAL REPORT AND CHARGE BEFORE THE LEARNED MAGISTRATE IN

ANNEXURE A2 CERTIFIED COPY OF THE JUDGMENT OF THE LEARNED MAGISTRATE DATED 29.4.2017 RE-FILING THE CASE AGAINST THE PETITIONER AS C.C.1080/2017 Crl.M.C Nos.3928 of 2020 and connected cases 12

2025:KER:67971

PETITIONER ANNEXURES

ANNEXURE-A1 TRUE COPY OF THE FINAL REPORT AND CHARGE BEFORE THE LEARNED MAGISTRATE IN CC

ANNEXURE-A2 TRUE COPY OF THE JUDGMENT OF THE LEARNED MAGISTRATE ACQUITTING 1ST ACCUSED AND REFILING THE CASE AGAINST PETITIONER AS CC 553/2017 DATED 25.2.2017 Crl.M.C Nos.3928 of 2020 and connected cases 13

2025:KER:67971

PETITIONER ANNEXURES

ANNEXURE A1 CERTIFIED COPY OF THE FINAL REPORT AND CHARGE BEFORE THE LEARNED MAGISTRATE IN C.C. NO. 673/2011.

ANNEXURE A2 CERTIFIED COPY OF THE JUDGMENT OF THE LEARNED MAGISTRATE ACQUITTING 1ST ACCUSED AND RE- FILLING OF THE CASE AS C.C.554/2017 DATED 25.2.2017.

Crl.M.C Nos.3928 of 2020 and connected cases 14

2025:KER:67971

PETITIONER ANNEXURES

ANNEXURE-A1 TRUE COPY OF THE FINAL REPORT AND CHARGE BEFORE THE LEARNED MAGISTRATE IN CC

ANNEXURE-A2 TRUE COPY OF THE JUDGMENT OF THE LEARNED MAGISTRATE DATED 24.7.2019 Crl.M.C Nos.3928 of 2020 and connected cases 15

2025:KER:67971

PETITIONER ANNEXURES

ANNEXURE A1 TRUE COPY OF THE FINAL REPORT AND CHARGE BEFORE THE LEARNED MAGISTRATE IN C.C.NO.800/2011.

ANNEXURE A2 TRUE COPY OF THE JUDGMENT OF THE LEARNED MAGISTRATE DATED 25.2.2017.

Crl.M.C Nos.3928 of 2020 and connected cases 16

2025:KER:67971

PETITIONER ANNEXURES

ANNEXURE A1 CERTIFIED COPY OF THE FINAL REPORT AND CHARGE BEFORE THE LEARNED MAGISTRATE IN C.C NO

ANNEXURE A2 CERTIFIED COPY OF THE JUDGMENT OF THE LEARNE3D MAGISTRATE DATED 29.4.2016 RE- FILLING THE CASE AGAINST THE PETITIONER AS

Crl.M.C Nos.3928 of 2020 and connected cases 17

2025:KER:67971

PETITIONER ANNEXURES

ANNEXURE-A1 CERTIFIED COPY OF THE FINAL REPORT AND CHARGE BEFORE THE LEARNED MAGISTRATE IN CC

ANNEXURE-A2 CERTIFIED COPY OF THE JUDGMENT OF THE LEARNED MAGISTRATE DATED 21.03.2018 RE-FILING THE CASE AGAINST PETITIONER AS CC 677/2018 Crl.M.C Nos.3928 of 2020 and connected cases 18

2025:KER:67971

PETITIONER ANNEXURES

ANNEXURE A1 CERTIFIED COPY OF FINAL REPORT AND CHARGE BEFORE THE LEARNED MAGISTRATE IN C.C. NO.

ANNEXURE A2 CERTIFIED COPY OF THE JUDGMENT OF THE LEARNED MAGISTRATE DATED 30.7.2018 RE-FILING THE CASE AGAINST THE PETITIONER AS C.C. 1920/2018 Crl.M.C Nos.3928 of 2020 and connected cases 19

2025:KER:67971

PETITIONER ANNEXURES

ANNEXURE A1 CERTIFIED COPY OF THE FINAL REPORT AND CHARGE BEFORE THE LEARNED MAGISTRATE IN C.C. NO. 6543/2011.

ANNEXURE A2 CERTIFIED COPY OF THE JUDGMENT OF THE LEARNED MAGISTRATE DATED 31.5.2016 RE FILING THE CASE AGAINST THE PETITIONER AS C.C. 1483/2016.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter