Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madan Mohan Sahu vs Susila Sahu
2025 Latest Caselaw 7186 Ori

Citation : 2025 Latest Caselaw 7186 Ori
Judgement Date : 26 August, 2025

Orissa High Court

Madan Mohan Sahu vs Susila Sahu on 26 August, 2025

                 ORISSA HIGH COURT : CUTTACK

                      S.A. No.295 of 1991

  In the matter of an appeal under Section 100 C.P.C, 1908.

                            ***

Madan Mohan Sahu ... Appellant.

-VERSUS-

     Susila Sahu                         ...       Respondent.



Counsel appeared for the parties:

For the Appellants        : Mr. S. Mohanta, Advocate.
                            On behalf of
                            Mr. N.P. Pattnaik, Adv.

For the Respondents       : None.




P R E S E N T:
                         HONOURABLE
             MR. JUSTICE ANANDA CHANDRA BEHERA

Date of Hearing : 28.07.2025 :: Date of Judgment : 26.08.2025

J UDGMENT

ANANDA CHANDRA BEHERA, J.--

1. This 2nd Appeal has been preferred against the reversing

Judgment.

2. The appellant in this 2nd Appeal was the defendant before

the Trial Court in the suit vide T.S. No.1 of 1987 and

respondent before the First Appellate Court in the 1st Appeal

vide T.A. No.2 of 1989.

The respondent in this 2nd Appeal was the plaintiff before

the Trial Court in the suit vide T.S. No.1 of 1987 and

appellant before the 1st Appellate Court in the 1st Appeal vide

T.A. No.2 of 1989.

3. The suit of the plaintiff (respondent in this 2nd Appeal)

vide T.S. No.1 of 1987 was a suit for partition against the

defendant (appellant in this 2nd Appeal).

As per the case of the plaintiff (respondent in this 2nd

Appeal) before the learned Trial Court in the suit vide T.S.

No.1 of 1987, she (plaintiff) and the defendant are the

descendants of their common ancestor Sankarsana Sahu.

Their common ancestor Sankarsana Sahu had 3 wives.

Biranchi was the son of Sankarsana Sahu through his first

wife. The 2nd wife of Sankarsana Sahu died issueless. The

plaintiff is the only daughter of the 3rd wife of Sankarsana

Sahu. Panchaphula was the third wife of Sankarsana Sahu.

The son of Sankarsana Sahu through his first wife i.e.

Biranchi died in the year 1979 leaving behind the defendant

i.e. Madan Mohan Sahu as his only successor.

The properties described in Schedule "B", "C" & "D" are

the suit properties.

The "B" and "C" schedule suit properties corresponds to

properties covered under Sabik Khata No.73 & 104/2. The

properties covered under Sabik Khata No.73 & 104/2 being

the ancestral properties of Sankarsana Sahu, the said

properties had fallen in the share of Sankarsan Sahu. As

such, Sankarsan Sahu was the owner of "B" and "C" schedule

suit properties. The "D" schedule suit properties were the self-

acquired properties of Sankarsan Sahu.

The son of Sankarsana Sahu i.e. Biranchi Sahu (father of

the defendant) had married in village Panmura in Bargarh

district and was residing in his inlaws house at Panmura with

his wife and son i.e. defendant. For which, the plaintiff, her

husband and her mother were looking after the comforts of

Sankarsana Sahu staying with him. The plaintiff and her

husband were also looking after the cultivation of the

properties of Sankarsana Sahu i.e. suit properties. Because,

Sankarsana Sahu being old was not physically fit to look after

the properties. Out of love and affection, Sankarsana gifted

Ac.0.65 dec. of land out of Khata No.73 in favour of plaintiff

through registered gift deed in the year 1979. The mother of

plaintiff i.e. Panchaphula (third wife of Sankarsana) died in

the year, 1982. After the death of the mother of the plaintiff,

the defendant chalked out a plan for recording the suit

properties described in Schedule "B" & "C" illegally in his

name exclusively correcting the same from the name of his

grandfather Sankarsana Sahu to his name even during the life

time of his grandfather Sankarsana Sahu and plaintiff. So,

without the knowledge of the plaintiff and her father

Sankarsana Sahu, the defendant managed to record the suit

properties descibred in Schedule "B" & "C" illegally in his

name correcting the same from the name of Sankarsana Sahu

to his name through Mutation Case Nos.442/1981 and

443/1981 even in the absence of any deed of transfer of the

said suit properties by Sankarsana Sahu in his favour.

Thereafter, Sankarsana Sahu died in the year, 1984. After the

death of Sankarsana Sahu, the defendant expressed his

desire to possess the suit properties described in Schedule "B"

& "C" exclusively debarring the plaintiff from possessing the

same on the strength of the R.o.Rs. through mutation created

illegally in his name exclusively on the basis of Mutation Case

Nos.442/1981 and 443/1981. On the strength of the said

illegal R.o.Rs of "B" & "C" Schedule Properties through

Mutation Case Nos.442 & 443 of 1981, he (defendant) claimed

his exclusive ownership over the suit properties. For which,

without getting any way, the plaintiff requested defendant for

partition of her half share from the suit properties, to which,

he (defendant) did not agree. Therefore, without getting any

way, she (plaintiff) filed the suit vide T.S. No.1 of 1987 against

the defendant praying for partition of her half share from the

suit properties.

4. Having been noticed from the Trial Court in the suit vide

T.S. No.1 of 1987, the defendant contested the same taking

his stands specifically that, the plaintiff is not the daughter of

Sankarsana Sahu through his third wife. Because,

Sankarsana Sahu had married only one wife known as

Urmila, through whom Biranchi (father of the defendant ) was

born. Biranchi died in the year 1947. The mother of the

plaintiff i.e. Panchaphula had married to one Ekadasi Sahu of

Kharmal and she has other issues including the plaintiff. The

name of the father of Sankarsana Sahu was Pitabas Sahu.

Pitabas Sahu died leaving behind his three sons i.e.

Sankarsana Sahu, Dhobei Sahu and Shyamsundar Sahu. He

(defendant) is the only successor of Sankarsana. The plaintiff

is not the successor of Sankarsana Sahu. For which, the

plaintiff has no interest in the suit properties. Therefore, the

suit for partition filed by the plaintiff in respect of the suit

properties is not maintainable under law. He (defendant) had

never persuaded or misrepresented Sankarsana Sahu for

recording of the suit properties in his name from his name.

Before mutation of the suit properties to his name,

Sankarsana Sahu was in a fit state of mind. The mother of the

plaintiff i.e. Panchaphula was the Sali (Sister-in-law) of Dhobei

Sahu. Dhobei Sahu was the brother of Sankarsana Sahu.

During course of coming to the house of Dhobei Sahu, as his

sister-in-law, Panchaphula developed intimacy with

Sankarsana Sahu. Due to such relationship, Panchaphula

eloped from her husband's house with a small baby i.e.

plaintiff in the year, 1994 with Sankarsana Sahu and started

living with Sankarsana Sahu. In order to keep the prestige of

Sankarsana Sahu, out of excess love, he (Sankarsana Sahu)

was calling plaintiff as his "daughter" and he (Sankarsana

Sahu) was giving her (plaintiff) fatherly affection since her

babyhood and also brought up her (plaintiff) and gave her in

marriage in the year, 1953 at village Talapadar. As such, the

plaintiff is not the daughter and successor of Sankarsana

Sahu, but she is the daughter of one Ekadasi Sahu. For

which, the plaintiff has no interest in the suit properties. So,

the suit for partition filed by her (plaintiff) is liable to be

dismissed.

5. Basing upon the aforesaid pleadings and matters in

controversies between the parties, altogether 8 numbers of

issues were framed by the Trial Court in the suit vide T.S.

No.1 of 1987 and the said issues are:

ISSUES

1. Is the suit maintainable?

2. Has the plaintiff any cause of action to file this suit?

3. Is the suit barred by time?

4. Whether Panchaphula was the married wife of Sankarsana and plaintiff was born through them?

5. Whether the properties gifted to the plaintiff and the defendant by Sankarsana in different times were valid and those properties are liable to be excluded from partition?

6. Whether all properties of the family have been brought to record for partition?

7. Whether plaintiff have got any right, title and interest over the suit properties and entitled to the share as claimed?

8. To what other reliefs?

6. In order to substantiate the aforesaid relief i.e. partition

sought for by the plaintiff against the defendant, she (plaintiff)

examined 5 witnesses from her side including her as P.W.1

and relied upon the documents vide Exts.1 to 7 on her behalf.

On the contrary, in order to nullify/defeat the suit of the

plaintiff, the defendant examined 3 witnesses on his behalf

including him as D.W.1 and exhibited several documents vide

from his side vide Exts.A to Z/13.

7. After conclusion of hearing and on perusal of the

materials, documents and evidence available in the record, the

Trial Court answered issue Nos.2,3,4,5 & 7 in favour of the

plaintiff, but whereas answered issue Nos.1,6 & 8 against the

plaintiff and basing upon the findings and observations made

by the learned Trial Court in issue Nos.1,6 & 8 against the

plaintiff, the learned Trial Court dismissed the suit of the

plaintiff vide T.S. No.1 of 1987 on contest as per its Judgment

& Decree dated 23.12.1988 & 07.01.1989 respectively

assigning the reasons that,

"though the plaintiff has been able to establish herself as the daughter of Sankarsana Sahu and she has share in the suit properties, but when the plaintiff has not brought all the joint properties into the common hotspot for partition, then, the suit for partition filed by the plaintiff is bad for partial partition. So, on that ground, the suit for partition filed by the plaintiff is dismissed on contest."

8. On being dissatisfied with the aforesaid Judgment and

Decree of the dismissal of the suit vide T.S No.1 of 1987 of the

plaintiff passed by the learned Trial Court, she (plaintiff)

challenged the same preferring the 1st Appeal vide T.A.

No.2/1989 being the appellant against the defendant

arraying him (defendant) as respondent.

9. After hearing from the both the sides, the learned First

Appellate Court allowed that 1st Appeal vide T.A. No.2/1989

filed by the plaintiff and set aside the Judgment & Decree of

the dismissal of the suit vide T.S. No.1/1987 passed by the

learned Trial Court as per its Judgment & Decree dated

28.08.1991 & 21.09.1991 respectively assigning the reasons

that,

"due to non-challenge to the findings and observations made by the learned Trial Court in favour of the plaintiff in issue Nos.2,3,4,5 & 7 by the defendant, it is established that, the plaintiff is the daughter of Sankarsana Sahu through his third wife Panchaphula and defendant is the grandson of Sankarsana Sahu being the son of his son Biranchi Sahu and as such, the plaintiff and defendant both are the successors of Sankarsana Sahu. When it is the own case of the defendant as per his pleadings that, Sankarsana Sahu died after 1981 i.e. after initiation of the Mutation Case vide Mutation Case No.442/1981 & 443/1981 by the defendant and the "B" & "C" schedule suit properties were the ancestral properties of Sankarsana and when it is established that, the plaintiff and defendant both are the successors of Sankarsana Sahu, then,

as per notional partition according to Section 6 of the Hindu Succession Act, 1956, the plaintiff is entitled for 1/4th share and the defendant is entitled for 3/4th share in the Schedule "B" & "C" suit properties and accordingly, the learned First Appellate Court decreed the suit vide T.S. No.1/1987 of the plaintiff entitling her (plaintiff) to get 1/4th share from the "B" & "C" Schedule suit properties and entitling the defendant to get 3/4th share from the "B" & "C" Schedule suit properties clarifying that, the "D" Schedule suit properties are not liable for partition as the said properties were the self-acquired properties of Sankarsana Sahu, to which, Sankarsana Sahu has transferred through different gift deeds during his life time."

10. On being aggrieved with the aforesaid Judgment and

Decree dated 28.08.1991 & 21.09.1991 respectively passed by

the learned First Appellate Court in T.A. No.2/1989 in setting

aside the Judgment & Decree of the dismissal of the suit vide

T.S. No.1/1987 passed by the learned Trial Court, he

(defendant) challenged the same preferring this 2nd Appeal

being the appellant against the plaintiff arraying her (plaintiff)

as respondent.

11. This 2nd Appeal was admitted on formulation of the

following substantial questions of law i.e.

I. When the suit properties described in Schedule "B" & "C" were mutated in the name of the defendant exclusively as per orders passed in Mutation Case Nos.442/1981 & 443/1981 and when the separate R.o.Rs vide Khata Nos.105/66 and 105/67 were prepared through correction from Khata Nos.73 & 104/2 i.e. from the name of Sankarsana Sahu and when order passed in Mutation Case No.442/1981 and 443/1981 have not been vitiated/set aside and when there is no material in record to show, the said R.o.Rs vide Khata No.105/66 and 105/67 were prepared in the name of defendant through misrepresentation, then, whether, the learned First Appellate Court was justified under law to hold that, the "B" & "C" schedule suit properties are the joint properties of the plaintiff and defendant and the same is liable for partition?

2. whether the findings and observations made by the learned First Appellate Court holding that, the gift deed vie Ext.C executed by Sankarsana in favour of the plaintiff is valid?

12. I have already heard from the learned counsel for the

appellant (defendant) only, as none participated from the side

of the respondent (plaintiff) in the hearing of this 2nd Appeal.

13. When the aforesaid two formulated substantial questions

of law are interlinked having ample nexus with each other

according to the findings and observations made by the

learned Trial Court and learned First Appellate Court in their

respective Judgments & Decrees on the basis of the pleadings

and evidence of the parties, then, both the substantial

questions of law are taken up together analogously for their

discussions hereunder:

The findings and observations made by the learned Trial

Court in its Judgment & Decree in issue No.4 i.e., the plaintiff

is the daughter of Sankarsana Sahu through his third wife

Panchaphula has already been reached in its finality, because,

the defendant has not challenged the said findings made by

the learned Trial Court in issue No.4 either by filing an appeal

or by filing any cross objection in the 1st Appeal vide T.A.

No.02 of 1989 filed by the plaintiff.

When, the above findings given by the learned Trial

Court in issue No.4 has already been reached in its finality

between the parties due to non-challenge to the same by the

defendant, then, at this juncture, it is established lawfully

that, the plaintiff (respondent) is the daughter of Sankarsan

Sahu and the defendant (appellant) is the grandson of

Sankarsan Sahu.

It has also been established according to pleadings and

evidence of the parties on the basis of concurrent findings on

facts by the learned Trial Court and learned First Appellate

Court after appreciation of pleadings and evidence of the

parties that, "B" & "C" Schedule suit properties were the

ancestral properties of ancestor of the parties i.e. Sankarsana

Sahu and the said Sankarsana Sahu expired in the year

1984 leaving behind the plaintiff and defendant as his

successors.

For which, after the death of Sankarsana Sahu, the "B"

& "C" Schedule suit properties left by Sankarsana Sahu,

devolved upon the plaintiff and defendant simultaneously, as

father of the defendant i.e. Biranchi Sahu (son of Sankarsan

Sahu) and mother of the plaintiff i.e. Panchaphula Sahu (wife

of Sankarsan Sahu) have expired.

14. Now, the question arises,

whether the recording of the suit properties described in

"B" & "C" Schedule of the plaint in the name of the defendant

after its mutation vide Khata Nos.105/66 & 105/67

exclusively on the basis of orders passed in Mutation Case

Nos.442/1981 and 443 of 1981 correcting the same from the

name of Sankarsan Sahu to his name during the lifetime of

Sankarsana Sahu without any deed of conveyance in favour of

the defendant and without the consent of Sankarsana Sahu

shall debar/exclude/preclude the plaintiff from claiming

partition of her legitimate share from the "B" & "C" Schedule

suit properties by filing the suit for partition vide T.S. No.1 of

1987?

On this aspect, the propositions of law has already

been clarified in the ratio of the following decisions:

(I) In a case between Jitendra Singh Vs. State of Madhya Pradesh &

Others reported in 2021 (4) CCC 147 (S.C) (para No.5) that,

mutation entry does not confer any right, title or interest in favour

of the person and the mutation entry in the revenue record is only

for the fiscal purpose.

(II) In a case between Mukund Vs. Sulakshna Bokare & Others

reported in 2018 (1) Civ.C.C (D.B.) (MP) 269 (Para No.23) that,

simply, mutation of name of defendant in revenue record is not

sufficient to presume the ouster of plaintiff. As, the plaintiff is the

co-owner of the defendant.

(III) 1975 (1) CWR 335: that, mutation entries should not be expected

to be determined jointness or separation of properties.

(IV) In a case between Chandrashekhar Rai Vs. Prabhu Nandan

Kunwar reported in 2015 (1) CCC 651 (Patna) (para No.6) that,

any entry in the record of rights neither creates nor extinguishes

rights nor does an omission of entry affects the rights of the

parties.

(V) In a case between Raghunath Prusty & Others Vs. Raghunath

Baliarsingh reported in 1993 (I) OLR 505 (para No.8) that,

Record of Right--Earlier record of right indicate that, the

disputed property was joint property--In absence of proof as to

how it came to the hands of one co-sharer, exclusive recording in

the subsequent record of rights will not wipe off the interest of

other co-sharers.

(VI) In a case between Narayan Joshi & Another Vs. Smt. Pramila

Panda reported in 2004 (1) CLR 169 (Para No.8) that, when

property inherited by widow and daughter, but only recorded in

the name of widow, such recording does not extinguishes right,

title, interest of the daughter.

(VII) In a case between Maheswar Bagha & Others Vs. Baikuntha Bagha reported in 2018 (1) OJR 596 that, joint family property

should not be mutated to the name of one, unless there is partition

by meets and bounds.

15. Here in this suit Appeal at hand, when it is established

that, after the death of Sankarsana Sahu, the suit properties

described in Schedule "B" & "C" of the plaint devolved upon

the plaintiff and defendant simultaneously, then, at this

juncture, in view of the principles of law enunciated in the

ratio of the aforesaid decisions, the recording of the suit

properties exclusively under Khata Nos.105/66 and 105/67

in the name of the defendant through the orders passed in

Mutation Case Nos.442/1981 and 443/1981 omitting the

name of the plaintiff therefrom the same cannot wipe out the

interest of the plaintiff in the said suit properties. For which,

in other words, as per law, it is held that, even though, the

suit properties described in Schedule "B" & "C" of the plaint

have been recorded in the name of the defendant exclusively

through Mutation Case Nos.442/1981 and 443/1981, still

then, as per law, the said "B" & "C" Schedule suit properties

are the joint and undivided properties of the plaintiff and

defendant and the same are liable for partition between them

(plaintiff and defendant).

It is the concurrent findings of the learned Trial

Court and learned First Appellate Court in their respective

Judgments & Decrees that, Sankarsana Sahu died after 1981

leaving behind the plaintiff and defendant as his successors

and as such, Sankarsana Sahu has died after coming into

force of Hindu Succession Act, 1956.

It is the findings of the learned First Appellate

Court in its Judgment & Decree that, according to notional

partition on the basis of the provisions of law envisaged in

Section 6 of the Hindu Succession Act, 1956, the plaintiff

being the daughter of Sankarsana Sahu is entitled to get 1/4th

share and the defendant being the son's son of Sankarsana

Sahu is entitled to get 3/4th share in the "B" & "C" Schedule

suit properties.

The aforesaid findings and observations made

above by the learned First Appellate Court in its Judgment &

Decree that, the plaintiff is entitled to get 1/4th share and the

defendant is entitled to get 3/4th share cannot be sustainable

under law in view of the propositions of law enunciated in the

ratio of the 3 Judges Bench Decision of the Apex Court

between Vineeta Sharma vs Rakesh Sharma and others

decided on 11.08.2020 that,

the provisions contained in Section 6 of the Hindu

Succession Act (as amended by the Amendment Act of 2005)

confers status of coparcener on the daughters born before or

after amendment in the same manner as the sons with same

rights and liabilities. So, the daughters would step into the

coparcener as that of sons by taking birth. Therefore, amended

provisions of Section 6(1) of the Hindu Succession Act as

amended vide Amendment Act, 2005 provides equal right to

daughter with that of the son in the properties having its

retrospective affect and as such, the purpose behind the

amendment in 2005 is to give equal right of inheritance to the

sons and daughters of a coparcener by virtue of birth.

So, in view of the above propositions of law clarified by

the Apex Court in the ratio of the above decision, the

legitimate shares of the plaintiff and defendant in the suit

properties described in Schedule "B" & "C" is equal as per law.

Because, the plaintiff being the daughter of Sankarsana Sahu

is entitled to get half share and the defendant being the son's

son of Sankarsana Sahu is entitled to get half share in the "B"

& "C" Schedule suit properties, but, the learned First

Appellate Court has not distributed (carved out) the share of

the plaintiff and defendant in the "B" & "C" schedule suit

properties according to law. For which, the allotment of shares

made by the learned First Appellate Court between the

plaintiff and defendant in respect of "B" & "C" Schedule suit

properties is not in conformity with the law for the reasons

assigned above.

Therefore, there is necessity under law for making

interference with the same concerning the allotment of shares

in respect of the "B" & "C" schedule suit properties between

the plaintiff and defendant made by the learned 1st Appellate

Court in its Judgment and Decree through this 2nd Appeal

filed by the defendant .

Because, it is the settled propositions of law that, in

a suit for partition like the suit at hand vide T.S .No.1 of 1987,

the status of all the parties i.e. plaintiff and defendant are

same and equal.

So, as per law, in a partition suit like this suit at

hand, both the plaintiff and defendant can be treated as

plaintiff. For which, there is no impediment under law for

distribution/allotment of lawful shares between the plaintiff

and defendant in this 2nd Appeal, even though, this 2nd

Appeal has been filed by the defendant only.

It is the concurrent findings of the learned Trial

Court and learned First Appellate Court that, the properties

described in Schedule "D" of the plaint were the self-acquired

properties of Sankarsana Sahu and during his life time, he

(Sankarsana Sahu) has transferred the same by way of gift,

for which, the said "D" schedule properties are not liable for

partition between the plaintiff and defendant.

The above concurrent findings of the learned Trial

Court and learned First Appellate Court in respect of the "D"

schedule properties of the plaint are not unreasonable. For

which, the question of interfering with such particular

findings of both the Courts in respect of "D" schedule suit

properties are not interferable in this 2nd Appeal.

16. This 2nd Appeal has arisen out of a suit for partition.

When it is the established propositions of law as clarified

above, in a suit for partition, the status of all the parties in the

suit are as good as plaintiff and if the suit for partition is

allowed, then, it is the duty of the Court, to distribute the

properties between the parties lawfully according to their

entitlements therein as per law.

For which, by applying the above settled

propositions of law and interfering with the findings of the

learned First Appellate Court in respect of the distribution of

shares between the parties in respect of "B" & "C" Schedule

suit properties as per the discussions and observations made

above, it is held that, though this 2nd Appeal filed by the

defendant cannot be allowed for the acceptance of his claim

for making interference with the Judgment and Decree passed

by the learned 1st Appellate Court in order to non-suit the

plaintiff from her claim for partition, but there is justification

under law for holding in this 2nd Appeal for the reasons

assigned above that, the defendant and plaintiff i.e. the

appellant and respondent in this 2nd Appeal are entitled to get

half share each from the "B" & "C" Schedule suit properties,

but, they are not entitled to get 3/4th and 1/4th shares

respectively in the same as per the findings of the learned

First Appellate Court.

So, for the reasons assigned above, this 2nd Appeal

filed by the defendant lacks any merit in his favour. For which,

this 2nd Appeal filed by the defendant is dismissed with the

modification of shares in "B" & "C" schedule properties allotted

by the learned 1st Appellate Court in its Judgment and Decree

as clarified above.

17. Therefore, out of the properties described in Schedule "B"

& "C" of the suit properties, the plaintiff and defendant are

entitled for half share each with the stipulation that, the

alienation made by the parties in the meantime therefrom

shall be adjusted from their respective shares.

The parties i.e. the plaintiff and defendant may amicably

effect the partition of the "B" & "C" Schedule suit properties in

proportion to their respective shares as indicated above within

a period of 3 moths hence, failing which, any of the party may

apply the Trial Court for making the decree final.

18. In the final decree proceeding, the Civil Court

Commissioner to be appointed by the Court shall make

division of the suit properties described in Schedule "B" & "C"

of the plaint amongst them (plaintiff & defendant) by allotting

their respective shares in their favour in accordance with the

apportionments made above and while so partitioning, he

shall respect to the possession and convenience of the parties.

19. Pending application(s), if any, stand(s) disposed of.

20. Interim order(s), if any, stand(s) vacated.

21. As such, the Judgment of the 2nd Appeal is pronounced.

(ANANDA CHANDRA BEHERA) JUDGE

High Court of Orissa, Cuttack 26 .08. 2025// Rati Ranjan Nayak (RK) Sr. Stenographer

Location: High Court of Orissa, Cuttack, India.

 
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 Newsletter