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

Digitally Signed By vs Union Of India Represented ...
2022 Latest Caselaw 307 Mani

Citation : 2022 Latest Caselaw 307 Mani
Judgement Date : 19 July, 2022

Manipur High Court
Digitally Signed By vs Union Of India Represented ... on 19 July, 2022
                                                                                     Page |1


SHAMURAILATP
                                            IN THE HIGH COURT OF MANIPUR
AM SUSHIL                                             AT IMPHAL

SHARMA                                             WP(C) No. 55 of 2022
Digitally signed by
SHAMURAILATPAM SUSHIL Shri N. Somorjit Singh, having CT/DVR. No. 55150206,
SHARMA                    aged about 38 years, S/O Smt. Memma Devi of Thongju
Date: 2022.07.20 11:35:30
                          Part-II Leikai, P.O. Manipur University & P.S. Singjamei,
+05'30'
                              Imphal East District, Manipur-795003.

                                                                          ... Petitioner

                                                    -Versus-

                              1.     Union of India represented through its Home Secretary
                                     (Ministry of Home Affairs), North Block, New Delhi,
                                     Government of India.

                              2.     The Director General of Police, CRPF, CGO Complex,
                                     Lodhi Road, New Delhi- 03.

                              3.     The IGP, Manipur and Nagaland Sector, Group Centre
                                     CRPF Langjing, Manipur.

                              4.     Dy. COMDT.(ADM) GC, CRPF, Imphal, Langjing,
                                     Manipur.

                              5.     The Commandant 28 Bn, CRPF, Bemina, Srinagar
                                     (J&K)-190001.

                                                                    .... Respondents.




                          W.P.(C) No. 55 of 2022
                                                                Page |2




                         BEFORE
         HON'BLE MR. JUSTICE M.V. MURALIDARAN

For the Petitioner           ::        Mr. M. Devananda, Advocate

For the Respondents          ::        Mr. S. Vijayananda, Sr. PCCG

Date of Hearing and
Reserving Judgment & Order ::          15.06.2022

Date of Judgment & Order          ::   19.07.2022


                         JUDGMENT AND ORDER
                               (CAV)

                This writ petition has been filed by the petitioner to

quash the impugned transfer and posting order dated 10.1.2022

and the movement order dated 17.1.2022 and to allow the petitioner

to complete his tenure in the M&N Sector as per Para No.4(ix) of

the Standing Order dated 07/2015 and to defer the transfer and

posting to 28 Bn by invoking Para No.4(b)(xvi) (vi) of the Standing

Order.


2.              The case of the petitioner is that he was appointed as

CT/DVR in the year 2005 and after completion of his basic training,

the petitioner was posted at 44 Bn from 26.4.2006 to 6.6.2006 at

Churachandpur, then Lucknow, Srinagar and Zainakote and then

he was posted at 26 Bn from 31.12.2012 till 9.3.2014 located at

Chas Bokaro. Again the petitioner was transferred and posted to

87 Bn in Jiribam from 9.3.2014 to 25.6.2018 and from then onward,




W.P.(C) No. 55 of 2022
                                                              Page |3



he was transferred and posted to the present place of posting at

GC, Imphal from 25.6.2018 till the issuance of the order dated

31.1.2019 and 28.2.2019 respectively.


3.              Further case of the petitioner is that while he was

serving in the GC, Imphal, an order dated 31.1.2019 was issued

thereby the petitioner and other incumbents were transferred to

different places of postings and the petitioner was allotted to Central

Zone. Consequent to the order dated 31.1.2019, an order dated

28.2.2019 was issued whereby the petitioner was transferred and

posted to 161 Bn under the Central Zone located. Aggrieved by the

signal dated 31.1.2019 and 28.2.2019, the petitioner submitted a

representation on 5.3.2019 to the IGP (Pers), New Delhi requesting

to complete his tenure at GC, Imphal and for cancellation of the

Zonal transfer. The representation of the petitioner was not

considered and disposed of till date, but in the case of similarly

situated incumbents, signal dated 10.5.2019 was issued whereby

their   request     was considered.      Though     the   DIG   (Adm)

recommended for cancellation of the petitioner's transfer, his

request was not acceded vide signal dated 29.7.2019 stating that

the petitioner has already availed home posting in 87 Bn and GC

Imphal for last 4.4 years.




W.P.(C) No. 55 of 2022
                                                              Page |4



4.              Being aggrieved by the order of the respondents, the

petitioner filed W.P.(C) No.758 of 2019 seeking to quash the

transfer and posting order dated 16.9.2019. By the order dated

14.12.2021, this Court set aside the orders dated 31.1.2019,

28.2.2019 and 29.7.2019 in respect of the petitioner and observed

that it is open to the respondents to issue another order of transfer

in accordance with law. Consequence thereof, the respondents

issued the impugned transfer and posting order dated 10.1.2022,

thereby transferring and posting the petitioner at 28 Bn with

immediate effect by cancelling the earlier transfer and posting at

161 Bn. Accordingly, the movement order dated 17.1.2022 was

issued directing the petitioner to move to 28 Bn which is located at

Bemina, Srinagar, J&K falling under the Srinagar Sector.

Challenging the same, the present writ petition has been filed.


5.              The respondents filed affidavit-in-opposition stating

that the petitioner who is a resident of Thongju Part-II Leikai, Imphal

East District was enlisted in CRPF on 3.1.2005 and consequent on

his transfer from 87 Bn (deployed at Jiribam, Manipur), he had

reported in GC, Imphal (Langjing, Manipur) on 25.6.2018. As a

matter of Annual Inter Zonal Transfer-2019 of NGOs, the DIG (Estt)

directed to forward list of personnel who have completed their Zonal

tenure as per the Standing Order 07/2015. Further, the IGP M&N




W.P.(C) No. 55 of 2022
                                                             Page |5



vide signal dated 21.12.2018 had also asked to forward the left out

cases of IZT-2019.             Accordingly, vide office signal dated

24.12.2018,       left   out    cases   of   personnel   who   have

completed/completing their Zone tenure, but not completed the

present place of posting was forwarded to the IGP in which the

name of the petitioner was included at Serial No.24, who even

though had not completed the tenure at the present place of

posting, but completed his 14 years Zone tenure.


6.              It is stated that the name of the petitioner was

forwarded to DIG (Estt) through the administrative authority of M&N

and subsequently, the petitioner was allotted from NEZ to CZ vide

order dated 31.1.2019. Further, the petitioner was sub-allotted to

Dehradun Sector vide order dated 13.2.2019 and finally posted to

161 Bn vide order dated 28.2.2019. Aggrieved by the allotment

against CZ, the petitioner has submitted a representation dated

5.3.2019 to the IGP (Pers) requesting to allow him at GC, Imphal till

the completion of his normal tenure due to the treatment of his

mother. The request of the petitioner was rejected on 29.7.2019.

Aggrieved by the rejection, the petitioner filed W.P.(C) No.758 of

2019 and the same was disposed of on 14.12.2021. Pursuant to

the direction passed by this Court in the said writ petition, the

impugned order dated 10.1.2022 came to be issued, thereby




W.P.(C) No. 55 of 2022
                                                               Page |6



transferring the petitioner to 28 Bn and he was relieved on

17.1.2022 Since the impugned transfer and posting order was

issued taking into consideration all the aspects, the respondents

pray for dismissal of the writ petition.


7.              Assailing the impugned order, Mr. M. Devananda, the

learned counsel for the petitioner submitted that though the

petitioner was posted to M&N Sector since 2005, he was posted in

the GC, Imphal only in the year 2018 and that since the initial

appointment, the petitioner was posted to various Units/places

mostly in hard areas in Jharkhand, J&K and Chhattisgarh, but not

in any Sectors located under the North East Zone and the periods

spent by him in the units outside the NEZ cannot be said to have

been served under the NEWZ or under the M&N Sector.


8.              The learned counsel further submitted that as per the

provision of the Standing Order, particularly Para 4(viii) and (ix), the

petitioner is supposed to be posted at GC, Imphal for a period of 4

years and in the M&N Sector, he has to serve for a period of

maximum 10 years and under the NEZ for a period of 14 years.

Since the petitioner was posted to the GC, Imphal only on

25.6.2018, he has to serve for a period of 4 years and in the M&N

Sector, he has to serve for a maximum 10 years and under the NEZ

for a period of 14 years. However, the transfer and posting orders




W.P.(C) No. 55 of 2022
                                                             Page |7



dated 3.1.2019 and 28.2.2019 were issued in violation of the

aforesaid provisions of the Standing Order.


9.              The learned counsel further submitted that this Court

in the earlier writ petition being W.P.(C) No.758 of 2019 while

quashing the order dated 29.7.2019, observed that it is open to the

respondents to issue another order of transfer in accordance with

law. However, in violation of the Standing Order, the impugned

order came to be issued by the respondents transferring him to 28

Bn, which is located at Srinagar.


10.             The learned counsel urged that the petitioner has not

completed his normal tenure of 14 years in the NEZ even though

his tenure in the GC, Imphal is complete and he has to be posted

to any Units under the M&N Sector so as to enable him to complete

the Sector tenure of 10 years.       Thus, the impugned transfer is

against Para 4(ix) of the Standing Order. He would submit that the

petitioner's wife is undergoing treatment for secondary infertility

after several failed attempts and abortions.       For this type of

treatment, the presence of the petitioner is very much required.

However, without considering these aspects and without affording

an opportunity of being heard, the impugned order was passed.

Para 4 b (xvi) (vii) of the Standing Order stipulates infertility as a

ground for relaxation of transfer by one year and that the case of




W.P.(C) No. 55 of 2022
                                                              Page |8



the petitioner is very much covered by the aforesaid para. Arguing

so, the learned counsel prayed for setting aside the impugned

order.


11.             Per contra, Mr. S. Vijayananda Sharma, the learned

Central Government counsel submitted that considering his

previous home State posting, the IGP, DD Sector has transferred

the petitioner to 161 Bn deployed at Dalgate, Srinagar vide order

dated 28.2.2019. He would submit that since the petitioner has also

completed his normal tenure of 3 years at GC Imphal i.e. the

present place of posting, the transfer of the petitioner from GC

Imphal to 28 Bn is justified and that the impugned transfer order

was issued by adhering to the guidelines/transfer policy envisaged

in the Standing Order 07/2015.


12.             The learned Central Government counsel urged that

out of the total service period of 17 years, the petitioner has availed

the entire 17 years of posting in Units/GC under affiliation with the

NEZ/M&N Sector. Due to his prolonged tenure under affiliated

Units/GC of NEZ/M&N Sector as well as on completion of the

prescribed Zonal tenure of 14 years, his name was included during

IZT-2019 which is justified as per the Standing Order. Further, as

per Para 4(viii), the normal tenure in Hard Field Area/SOZ, Static

and peace stations is 3 years.




W.P.(C) No. 55 of 2022
                                                               Page |9



13.             The learned counsel further submitted that since the

petitioner has completed more than 7 years 11 months of service in

his home State as on 31.1.2022 and more than 14 years service in

Unit/GDs of NEZ, the transfer of the petitioner from GC Imphal to

161 Bn issued earlier by the competent authority was also proper

as per the Standing Order. Since the petitioner had completed

more than 3 years at the present place of posting i.e. at GC, Imphal,

the impugned transfer order of the petitioner from GC Imphal to 28

Bn is proper and therefore, the writ petition is liable to be dismissed.


14.             This Court considered the rival submissions and also

perused the materials available on record.


15.             The challenge to the impugned transfer and posting

order of the petitioner has been made on two fold. Firstly, the

impugned transfer and posting of the petitioner to 28 Bn is in

violation of Para 4 (ix) of the Standing Order and secondly, the case

of the petitioner is covered by Para 4 b (xvi) (vii) of the Standing

Order.


16.             By highlighting the aforesaid paragraphs, the learned

counsel for the petitioner argued that as the petitioner's wife is

undergoing treatment for secondary infertility, he could be posted

to any Units of the M&N Sector situated within the operational and




W.P.(C) No. 55 of 2022
                                                                    P a g e | 10



territorial jurisdiction of the M&N Sector as well as the NEZ and that

he has not completed his normal tenure of 14 years in the NEZ.

Even though his tenure in the GC, Imphal is complete, the petitioner

has to be posted to any Units under the M&N Sector so as to enable

to complete the Sector tenure of 10 years.


17.                Paragraphs 4 (ix) and 4 (xvi) (vii) are relevant and

therefore, the same are extracted hereunder:


            "O4. ELIGIBILITY FOR TRANSFER:
            NGOs (Executive) personnel will be eligible for
            static       posting   subject   to        vacancy   and
            administrative convenience as per the following
            conditions:
            (i) to (viii) .....
            (ix)     A   person    can   serve    in    a   particular
            Range/Sector for maximum 10 years and in a
            particular Zone for 14 years. It is compulsory for
            a NGO to serve in a Zone other than his Home
            Zone for a period of 14 years at least once in his
            full service.
            ...

(xvi) However, the eligibility conditions as laid down above may be relaxed by one year in very deserving cases by Sector IGP in the following Circumstances:-

(a) ...

W.P.(C) No. 55 of 2022 P a g e | 11

(b) Transfer on medical grounds may be considered on merit in case one's spouse or child suffering from any of the following disease:- i. to vi. .....

vii. Infertility"

18. The previous posting particulars of the petitioner has

been stated by the respondents in their affidavit-in-opposition and

the same is extracted hereunder for ready reference:

 Name of         Location/State From           To      Under
 Office/Unit                                           Zone/Sector
 GC              Imphal,         03/01/2005 26/04/2006 NEZ/M&N
 Imphal          Manipur
 44 BN           Loktak,         26/04/2006 06/06/2006 -do-
                 Manipur
 44 BN           Lucknow, UP     06/06/2006 07/03/2009 -do-
 44 BN           Srinagar, J&K   07/03/2009 10/10/2011 -do-
 26 BN           Bokaro,         10/10/2011 09/03/2014 -do-
                 Jharkhand
 87 BN           Jiribam,        09/03/2014 25/06/2018 -do-
                 Manipur
 GC,             Langjing,       25/06/2018 Till date        -do-
 Imphal          Manipur


19. Thus, it is clear from the table that the petitioner has

served under different Units of GC, Imphal under NEZ. Besides,

before posting to GC, Imphal, he was also posted in his Home State

at 87 Bn with effect from 9.3.2014 to 25.6.2018 i.e. for a period of

more than 4 years and 3 months and then posted to GC, Imphal

from 25.6.2018 to till date. Thus, as rightly contended by the

respondents, the petitioner has completed his Zone tenure of 14

W.P.(C) No. 55 of 2022 P a g e | 12

years as well as availed more than 7 years 11 months Home posting

in his Home State (Manipur) continuously since March, 2014.

20. At this juncture, the learned Central Government

counsel submitted that out of total service period of 17 years, the

petitioner availed the entire 17 years of posting in Units/GC under

affiliation with NEZ/M&N Sector and due to his prolonged tenure

under affiliated Units/GC of NEZ/M&N Sector as well as on

completion of the prescribed Zonal tenure of 14 years, his name

was included during IZT-2019, which is justified as per the Standing

Order. Further, he pointed out that GC Imphal being a static

location, tenure of GC Imphal is 3 years. Since the petitioner had

completed more than 7 years 11 months of service in his Home

State as on 31.1.2022 and more than 14 years of service in

Unit/GDs of NEZ, the transfer of petitioner from GC Imphal to 161

Bn issued earlier was also proper. Further, the petitioner has

completed more than 2 years at present place of posting i.e. GC

Imphal. Thus, the impugned transfer order of the petitioner from

GC Imphal to 28 Bn is proper and there is no violation of the

Standing Order. We find some force in the submission of the

learned Central Government counsel appearing for the

respondents.

W.P.(C) No. 55 of 2022 P a g e | 13

21. Earlier, when the petitioner's request for cancellation

of allotment to CZ was not considered by the competent authority,

he filed W.P.(C) No.758 of 2019 before this Court. This Court, by

the order dated 14.12.2021, after hearing both sides, passed the

following order:

"When the matter is taken up for consideration, it has bene submitted by Shri S.Vijayanand Sharma, learned CGC appearing for the respondents that during the pendency of the writ petition, the term of the petitioner has expired and therefore, the writ petition has become infructuous.

On the other hand, it has been submitted by Shri M.Devananda, learned counsel appearing for the petitioner that the impugned orders when they were issued, it was not in accordance with law and therefore, the transfer orders will have to be set aside. After having heard the learned counsel appearing for the parties, the impugned orders dated 31.1.2019, 28.2.2019 and 29.7.2019 stand quashed and set aside in respect of the petitioner and it is open to the respondents to issue another order of transfer in accordance with law."

22. Pursuant to the order dated 14.12.2021, the Director

General, CRPF issued the impugned order dated 10.1.2022. In

W.P.(C) No. 55 of 2022 P a g e | 14

paragraph 4 and 5 of the impugned order, it has been stated as

under:

"04. On examining Hon'ble High Court of Manipur order dated 14/12/2021 and Law Directorate views/legal opinon received vide signal No.J-II- 762/2021-L WP-II dated 24/12/2021 it is established that, after completion of more than 5 years of service in his home state as on 30/06/2019 and more than 14 years service in Units/GCs of North East Zone, the petitioner has been transferred from Group Centre, CRPF, Imphal to 161Bn, CRPF, Dalgate Srinagar by the IG Dehradun Sector vide signal 28/02/2019. But since the Hon'ble Court has quashed/set aside transfer order of the petitioner from Group Centre, CRPF, Imphal to CZ/DDS/161 Bn ordered vide this Dte order No.T.IX-01/2019-DA-09-Estt-Dte(IZT-19) dated 31/01/19 and IG Dehradun Sector HQr Signal No.T.IX-01/2019-(IZT)-DDS-Adm-I dated 28/02/2019, hence transfer of the petitioner to 161 Bn is liable to be cancelled.

05. In the light of the facts mentioned above, transfer of No.055150206 CT/DvrN.Somorjit Singh from Group Centre, CRPF, Imphal to CZ/DDS/161 Bn is hereby cancelled. Accordingly, above CT/Dvr is hereby transferred from Group Centre CRPF Imphal to 28 Bn with immediate effect."

W.P.(C) No. 55 of 2022 P a g e | 15

23. Since the impugned order dated 10.1.2022 and the

subsequent relieving order dated 17.1.2022 are issued pursuant to

the order of this Court dated 14.12.2021 and after adhering the

Standing Orders, the petitioner has no legal right to question the

same. The allegation of the petitioner that not allowing one year

retention at GC Imphal on the alleged treatment of his wife is also

totally baseless and not tenable for the reason that the petitioner

had completed 14 years service in NEZ and also completed his

normal tenure at GC Imphal. Thus, the respondent authorities have

justified the impugned transfer order. That apart, the petitioner

himself averred in his writ petition that he may be posted to any Unit

of M&N Sector which clearly proves that he is able to move keeping

his family aside. Thus, the ground taken by the petitioner qua

treatment of his wife is an afterthought and to avoid the movement.

24. It is pertinent to note that if a CRPF personnel kept on

availing Home State posting again and again year after year, then

certainly it will deprive the other eligible candidates who have

served in hard/field areas, posted far from Home who also wants

their Home posting, as they also have family as well as having their

own personal family problems. Therefore, the transfer and posting

of the petitioner to 28 Bn by way of the impugned order is just and

reasonable and as per the Standing Order 7/2015.

W.P.(C) No. 55 of 2022 P a g e | 16

25. It is well settled that only when an allegation of mala

fides or violation of the mandatory statutory rule is made out, the

High Court should entertain a writ petition. In the case on hand, the

respondent authorities have acted bona fide as is evident from the

materials produced by them, particularly the order impugned dated

10.01.2022.

26. In Shilpi Bose and others v. State of Bihar and

others, AIR 1991 SC 532, the Hon'ble Supreme Court held:

"3. After hearing learned counsel for the parties and having considered the facts and circumstances of the case, we are of the opinion that the High Court committed serious error in interfering with the transfer orders of Primary School teachers. The High Court held that the District Education Establishment Committee had no jurisdiction to transfer the Primary School teachers on their request. We find no justification for this conclusion.

There is no dispute that the District Education Establishment Committee is competent to transfer Primary School teachers from one place to the other but merely because such transfers were made on the request of teachers, the Committee is not divested of its jurisdiction. The Director of the Primary Education had issued directions that lady teachers posted in distant areas or rural areas may be accommodated to the place of their request to

W.P.(C) No. 55 of 2022 P a g e | 17

avoid hardship to them. These directions are reasonable, and the District Education Establishment Committee followed the same principles in transferring the appellants on their requests to avoid hardship which was being caused to them. The respondents challenged the validity of the transfers before the High Court on another ground also that Primary School teachers posted in the urban areas were not liable to be transferred to rural areas though the State Government had issued circular on March 30, 1984 permitting transfers from urban areas to rural areas. The High Court did not interfere with the order of the transfer on this ground instead it held that the transfer orders were without jurisdiction as the same had been made on the appellants' request with a view to accommodate them. We fail to appreciate the reasoning recorded by the High Court. If the competent authority issued transfer orders with a view to accommodate a public servant to avoid hardship, the same cannot and should not be interfered by the court merely because the transfer orders were passed on the request of the employees concerned. The respondents have continued to be posted at their respective places for the last several years, they have no vested right to remain posted at one place. Since they hold transferable posts they are liable to be transferred from one place to the other. The transfer orders had been issued by the competent authority which did

W.P.(C) No. 55 of 2022 P a g e | 18

not violate any mandatory rule, therefore the High Court had no jurisdiction to interfere with the transfer orders.

4. In our opinion, the courts should not interfere with a transfer order which is made in public interest and for administrative reasons unless the transfer orders are made in violation of any mandatory statutory rule or on the ground of mala fide. A government servant holding a transferable post has no vested right to remain posted at one place or the other, he is liable to be transferred from one place to the other. Transfer orders issued by the competent authority do not violate any of his legal rights. Even if a transfer order is passed in violation of executive instructions or orders, the courts ordinarily should not interfere with the order instead affected party should approach the higher authorities in the department. If the courts continue to interfere with day-to-day transfer orders issued by the government and its subordinate authorities, there will be complete chaos in the administration which would not be conducive to public interest. The High Court overlooked these aspects in interfering with the transfer orders.

27. In S.C.Saxena v. Union of India, (2006) 9 SCC 583,

the Hon'ble Supreme Court observed that a Government servant

should first join the place where he is transferred. After joining the

W.P.(C) No. 55 of 2022 P a g e | 19

transferred place, he may make a representation to the higher

authority to ventilate his grievance.

28. Generally, whenever public interest demands that an

officer should be transferred from his place of posting even before

completion of three years in the place, proper justification and

ground may be recorded in writing for the transfer. In the instant

case, as stated supra, the respondent authorities have given proper

justification and the ground on which the transfer order was issued.

In view of the proper justification having been given by the

respondent authorities, this Court finds no infirmity in the impugned

transfer order.

29. A Government servant holding a transferable post has

no vested right to remain posted at one place or other, he/she is

liable to be transferred from one place to another.

30. It is reiterated that a NGO can serve in a particular

Range/Sector for maximum 10 years and in a particular Zone for 14

years and it is compulsory for a NGO to serve in a Zone other than

his Home Zone for a period of 14 years at least once in his full

service. In the case on hand, as stated supra, the petitioner has

been availing Home State (Manipur) posting since 9.3.2014 and

completed his normal tenure of 3 years at GC Imphal as well as the

W.P.(C) No. 55 of 2022 P a g e | 20

prescribed tenure of 14 years in NEZ. Therefore, he is eligible to

be transferred out from NEZ as per Paragraphs 4(ix) and 4(xvi) of

the Standing Order. Accordingly, after examining the past records

of the petitioner, particularly, the posting particulars, the DIG (Estt)

has issued the impugned order dated 10.1.2022 transferring him

from GC Imphal to 28 Bn. Finding that the impugned transfer and

posting order issued by the respondent authorities is in accordance

with the Standing Order and also finding no merit in the writ petition,

this Court is of the view that the writ petition is liable to be dismissed.

31. In the result,

a) the writ petition is dismissed.

b) the petitioner is directed to join the transferred place within

a period of 15 days from today.

c) the interim order dated 27.1.2022 passed by this Court

stands vacated.

d) No cost.

JUDGE

FR/NFR

Sushil

W.P.(C) No. 55 of 2022

 
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