Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kaushlendra Kumar vs The State Of Bihar
2025 Latest Caselaw 2 Patna

Citation : 2025 Latest Caselaw 2 Patna
Judgement Date : 1 May, 2025

Patna High Court

Kaushlendra Kumar vs The State Of Bihar on 1 May, 2025

Author: Rajeev Ranjan Prasad
Bench: Rajeev Ranjan Prasad, Ashok Kumar Pandey
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Civil Writ Jurisdiction Case No.17860 of 2024
     ======================================================
     Kaushlendra Kumar, a Proprietorship firm having its Office at Bazar Samiti,
     Raja Bajar, Jehanabad, Bihar-804408 through its Proprietor Kaushlendra
     Kumar, an adult Male, aged about 39 Years, Son of Madan Sharma, Bazar
     Samiti Raja Bazar, Jehanabad, Bihar- 804408.
                                                                ... ... Petitioner
                                        Versus
1.    The State of Bihar through the Commissioner of State Tax, Patna.
2.   The Assistant Commissioner of State Tax, Jehanabad, Magadh, Bihar.
3.   The Additional Commissioner of State Tax, Magadh Division, Gaya, Bihar.
4.    The Deputy General Manager of Bihar State Building Construction
      Corporation Limited, PIU, Gaya.
                                                     ... ... Respondents
     ======================================================
     Appearance :
     For the Petitioner       :      Mr. Akshansh Ankit, Advocate
                                     Mr. Rudra Pratap Singh, Advocate
                                     Mr. Aditya Prakash, Advocate
                                     Mr. Prakash Kumar, Advocate
     For the Resp Nos. 1 to 3 :      Mr. Vikash Kumar, SC-11
     For the Resp No. 4       :      Ms. Rushali, Advocate
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD
             and
             HONOURABLE MR. JUSTICE ASHOK KUMAR PANDEY
     ORAL JUDGMENT
     (Per: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD)

      Date : 01-05-2025


                    Heard learned counsel for the petitioner and Mr. Vikash

     Kumar, learned SC-11 for the Respondent Nos. 1 to 3. Learned

     counsel for Respondent No. 4 is present.

                  2. This writ application has been filed seeking the

     following reliefs:-

                          "a) For quashing of order dated 30.11.2022 passed by
                          the Additional Commissioner of State Tax (Appeal),
                          Magadh Division, Gaya in Appeal Case No. JB/GST-
                          45/2020-21

by which the order dated 09.02.2021 Patna High Court CWJC No.17860 of 2024 dt.01-05-2025

passed by the Assistant Commissioner of State Tax, Jehanabad was upheld and the petitioner was directed to pay the amount of Rs.48,91,868 [Rs. 24,45,934/- of CGST + Rs.24,45,934/- of SGST] along with interest and penalty totally Rs.6,72,534/-.

b) For quashing of order dated 09.02.2021 having Reference No. ZD1002210074748 passed by the Assistant Commissioner of State Tax, Jehanabad by which the petitioner was directed to pay total amount of Rs.55,64,402/- [including tax + penalty + interest] failing which a recovery proceeding was to directed to be initiated.

c) For quashing of notice having Reference No.- ZD101220030391G dated 31.12.2020 issued by the Assistant Commissioner of State Tax, Jehanabad by which the petitioner was asked to show cause as to why CGST and SGST of Rs.24,45,934/- each totally Rs.48,91,868/- should not be recovered from him.

d) For issuance of writ or direction to refund the amount of Rs.50,75,214/- deducted from the beneficiary account of the petitioner bearing account no. PLA-238 available with the Bihar State Building Construction Corporation Limited with penal interest.

e) During the pendency of the writ application stay the operation of impugned orders.

f) And for any other relief/reliefs that your lordships may deem fit and proper in the interest of justice."

Brief Facts of the Case

3. The petitioner is a proprietorship firm engaged in

providing works contract services to the Government of Bihar. It is Patna High Court CWJC No.17860 of 2024 dt.01-05-2025

engaged in construction of buildings for the Government. The

petitioner is registered with the GST, Jehanabad Circle.

4. The petitioner filed its return in Form GSTR 3B only

for March 2020 on 07.12.2020. In its return, the petitioner claimed

Input Tax Credit (in short 'ITC') to the extent of Central Goods

and Services Tax and State Goods and Services Tax of

Rs.24,45,934.00/- and Rs.24,45,934.00/- respectively. He was,

however, served with an intimation of tax liability in Form GST

DRC-01A determined under Section 73(5) of the Central Goods

and Services Tax Act, 2017/ Bihar Goods and Services Tax Act,

2017 (hereinafter referred to as the 'CGST/BGST Act, 2017')

dated 22.12.2020.

5. The respondent Assistant Commissioner of State Tax,

Division Jehanabad issued show cause notice to the petitioner

saying that on analysis of the return in Form GSTR-3B of March

2020, it has been found that the return was filed after the due date

prescribed under Section 16(4) of the CGST Act, 2017/ BGST Act,

2017. The Assistant Commissioner State Tax, therefore, called

upon the petitioner to show cause. The petitioner replied to the

same and contended that during the relevant period, he was

suffering from Covid-19 infection and had acute fever as a result

whereof he was put in complete isolation for 21 days. Due to this Patna High Court CWJC No.17860 of 2024 dt.01-05-2025

reason, the petitioner could not file GSTR-3B for the period under

question within the time limit prescribed by Section 16(4). The

plea of the petitioner, however, failed and the Assistant

Commissioner of the State Tax, Magadh Division determined the

tax liability as mentioned hereinabove and called upon the

petitioner to pay a total amount of Rs.55,64,402/- which included

interest and penalty.

6. The petitioner filed an appeal before the Additional

Commissioner of State Tax (Appeals), however, the Appellate

Authority has also rejected the appeal on the solitary ground that

he has no power to extend the period for filing of the return. The

Appellate Authority has taken a view that in terms of Section 16(4)

of the BGST Act, 2017, the claim for ITC is liable to be rejected.

Submissions on behalf of the Petitioner

7. Before this Court, learned counsel for assessee-

petitioner has placed sub-Section (5) of Section 16 of the

CGST/BGST Act, 2017. It is submitted that sub-Section (5) has

been inserted by the Finance Act No. 2 of 2024 with retrospective

effect from 01.07.2017 vide Notification No. 17/2024 (S.O. 4253

(E)) - Central Tax, dated 27.09.2024.

8. It is submitted that by virtue of sub-Section (5) of

Section 16, the return for the period from financial year 2017-18 to Patna High Court CWJC No.17860 of 2024 dt.01-05-2025

the financial year 2020-21 may be filed up to 30th day of

November, 2021 and the registered person shall be entitled to take

ITC in any return under Section 39 which would be filed up to this

date.

Submissions on behalf of the State

9. Mr. Vikash Kumar, learned SC-11 has though initially

opposed the writ application but after going through sub-Section

(5) of Section 16 of the CGST/BGST Act, 2017, learned counsel

submits that in view of the insertion of a new provision which

starts with a non-obstante clause, it would be appropriate to

remand the matter to the Appellate Authority for a fresh

consideration.

Consideration

10. Having heard learned counsel for the petitioner and

learned SC-11 for the State, this Court would reproduce sub-Section

(5) of Section 16 of the CGST/BGST Act, 2017 as under:-

"116 Eligibility and conditions for taking input tax credit

[(5) Notwithstanding anything contained in sub-section (4), in respect of an invoice or debit note for supply of goods or services or both pertaining to the Financial Years 2017-18, 2018-19, 2019-20 and 2020-21, the registered person shall be entitled to take input tax credit in any return under section 39 which is filed upto the thirtieth day of November, 2021.]"

1. Enforced w.e.f. 1-7-2017 vide Noti. No. 9/2017-Central Tax, dt. 28-6-2017.

2. Inserted by Finance (No. 2) Act, 2024 (15 of 2024), dt. 16-8-2024, w.e.f. 27-9- 2024 vide S.O. 4253 (E), dt. w.r.e.f. 01-07-2017. Patna High Court CWJC No.17860 of 2024 dt.01-05-2025

11. On a bare reading of the aforesaid provision, it

appears that the legislature had extended the date for claiming ITC

and they were made entitled to have credit in any return under

Section 39 which is filed up to 30th Day of November, 2021.

12. Apparently, it appears that sub-Section (5) of Section

16 has been inserted recently and much after the impugned order

of the Appellate Authority. The Appellate Authority had no

occasion to consider sub-Section (5) of Section 16 of the

CGST/BGST Act, 2017.

13. In view of the developments noted hereinabove, we

set aside the impugned order as contained in Annexure 'P1' to the

writ application and the consequential recovery. The matter is

remanded to the Appellate Authority for a fresh consideration.

14. At this stage, learned counsel for the petitioner has

pointed out that in this case, the appeal of the petitioner was

dismissed on 30.11.2022. Thereafter, no notice was issued to the

petitioner calling upon him to pay the amount in question but a

notice was directly sent to the employer of the petitioner on

28.12.2022 i.e. within 28 days of the passing of the impugned

order and the Department recovered the amount on 02.01.2023.

Referring to Section 78 of the CGST/BGST Act, 2017, learned Patna High Court CWJC No.17860 of 2024 dt.01-05-2025

counsel submits that the recovery is in violation of the statutory

provision.

15. It is submitted that the statute provided for three

months' time to the petitioner after service of a copy of the order to

pay the amount but in this case, the Recovery Officer did not wait

for the same and for no reason recorded by him in writing,

recovery was effected by directly writing to the employer.

16. Learned counsel has relied upon a judgment of

learned Co-ordinate Bench of this Court in the case of Sita

Pandey versus the State of Bihar and Others reported in (2024)

128 GSTR 137 : 2023 SCC OnLine Pat 2827. It is submitted that

in the said case, the recovery was effected only on the next day of

the dismissal of the appeal. The learned Co-ordinate Bench has

considered Section 78 of the CGST/BGST Act, 2017 and has

quoted the guidelines with regard to the recoveries as laid down in

UTI Mutual Fund versus Income-Tax Officer and Others

reported in (2012) 345 ITR 71 (Bom) : (2012) SCC OnLine Bom

390.

17. In the case of Sita Pandey (supra), the learned Co-

ordinate Bench directed for refund of Rs.69,88,322/- after

deducting Rs.7,56,644/- out of the total amount recovered by the

Recovery Officer. The learned Co-ordinate Bench held that for Patna High Court CWJC No.17860 of 2024 dt.01-05-2025

maintaining an appeal before the Appellate Tribunal, if constituted,

the appellant could have been obliged to pay Rs.7,56,644/- i.e.

20% of the tax dues. A cost of Rs.5,000/- was also imposed upon

the Officer who issued Annexure '3' (order in the said case) in

complete derogation of the statutory provisions and established

principles of law. It is submitted that the ratio of the said judgment

would equally apply in the present case.

18. Mr. Vikash Kumar, learned SC-11 has submitted that

the notice given by the Recovery Officer to the employer of the

petitioner was in accordance with Section 79 of the CGST/BGST

Act, 2017 as it permits recovery of the amount by following one or

more modes provided under sub-Section (1) of Section 79.

Consideration - Recovery held Illegal

19. This Court has considered the rival submissions on

this point. What is finally culled out from the submissions of the

parties is that once the appeal of the petitioner was dismissed by

the Appellate Authority, the petitioner had three months' time to

prefer a second appeal under Section 112 of the CGST/BGST Act,

2017. It is an admitted position that the second appeal could not

have been preferred by the petitioner because the Tribunal where

the second appeal was to be presented had not been constituted.

Till date, it has not been constituted.

Patna High Court CWJC No.17860 of 2024 dt.01-05-2025

20. In the case of Sita Pandey (supra), the learned Co-

ordinate Bench has taken note of it that for purpose of filing of

second appeal, 20% of the tax dues was to be deposited by the

petitioner in the said case.

21. Section 78 of the CGST/BGST Act, 2017 reads as

under:-

"78. Initiation of recovery proceedings.

Any amount payable by a taxable person in pursuance of an order passed under this Act shall be paid by such person within a period of three months from the date of service of such order failing which recovery proceedings shall be initiated:

PROVIDED that where the proper officer considers it expedient in the interest of revenue, he may, for reasons to be recorded in writing, require the said taxable person to make such payment within such period less than a period of three months as may be specified by him."

22. So far as the application of Section 79 of the

CGST/BGST Act, 2017 is concerned, in order to appreciate the

said provision, we would take note of Section 79 hereunder:-

"79. Recovery of Tax (1) Where any amount payable by a person to the Government under any of the provisions of this Act or the rules made thereunder is not paid, the proper officer shall proceed to recover the amount by one or more of the following modes, namely:--

(a) the proper officer may deduct or may require any other specified officer to deduct the amount so payable from any money owing to such person Patna High Court CWJC No.17860 of 2024 dt.01-05-2025

which may be under the control of the proper officer or such other specified officer;

(b) the proper officer may recover or may require any other specified officer to recover the amount so payable by detaining and selling any goods belonging to such person which are under the control of the proper officer or such other specified officer;

(c) (i) the proper officer may, by a notice in writing, require any other person from whom money is due or may become due to such person or who holds or may subsequently hold money for or on account of such person, to pay to the Government either forthwith upon the money becoming due or being held, or within the time specified in the notice not being before the money becomes due or is held, so much of the money as is sufficient to pay the amount due from such person or the whole of the money when it is equal to or less than that amount;

(ii) every person to whom the notice is issued under sub-clause (i) shall be bound to comply with such notice, and in particular, where any such notice is issued to a post office, banking company or an insurer, it shall not be necessary to produce any pass book, deposit receipt, policy or any other document for the purpose of any entry, endorsement or the like being made before payment is made, notwithstanding any rule, practice or requirement to the contrary;

(iii) in case the person to whom a notice under sub-

clause (i) has been issued, fails to make the payment in pursuance thereof to the Government, he shall be deemed to be a defaulter in respect of the amount specified in the notice and all the consequences of this Act or the rules made thereunder shall follow;

(iv) the officer issuing a notice under sub-clause (i) may, at any time, amend or revoke such notice or extend the time for making any payment in pursuance of the notice;

(v) any person making any payment in compliance with a notice issued under sub-clause (i) shall be deemed to have made the payment under the authority of the person in default and such Patna High Court CWJC No.17860 of 2024 dt.01-05-2025

payment being credited to the Government shall be deemed to constitute a good and sufficient discharge of the liability of such person to the person in default to the extent of the amount specified in the receipt;

(vi) any person discharging any liability to the person in default after service on him of the notice issued under sub-clause (i) shall be personally liable to the Government to the extent of the liability discharged or to the extent of the liability of the person in default for tax, interest and penalty, whichever is less;

(vii) where a person on whom a notice is served under sub-clause (i) proves to the satisfaction of the officer issuing the notice that the money demanded or any part thereof was not due to the person in default or that he did not hold any money for or on account of the person in default, at the time the notice was served on him, nor is the money demanded or any part thereof, likely to become due to the said person or be held for or on account of such person, nothing contained in this section shall be deemed to require the person on whom the notice has been served to pay to the Government any such money or part thereof;

(d) the proper officer may, in accordance with the rules to be made in this behalf, distrain any movable or immovable property belonging to or under the control of such person, and detain the same until the amount payable is paid; and in case, any part of the said amount payable or of the cost of the distress or keeping of the property, remains unpaid for a period of thirty days next after any such distress, may cause the said property to be sold and with the proceeds of such sale, may satisfy the amount payable and the costs including cost of sale remaining unpaid and shall render the surplus amount, if any, to such person;

(e) the proper officer may prepare a certificate signed by him specifying the amount due from such person and send it to the Collector of the district in which such person owns any property or resides or carries on his business or to any officer authorised by the Government and the said Patna High Court CWJC No.17860 of 2024 dt.01-05-2025

Collector or the said officer, on receipt of such certificate, shall proceed to recover from such person the amount specified thereunder as if it were an arrear of land revenue;

(f) Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974), the proper officer may file an application to the appropriate Magistrate and such Magistrate shall proceed to recover from such person the amount specified thereunder as if it were a fine imposed by him.

(2) Where the terms of any bond or other instrument executed under this Act or any rules or regulations made thereunder provide that any amount due under such instrument may be recovered in the manner laid down in sub-section (1), the amount may, without prejudice to any other mode of recovery, be recovered in accordance with the provisions of that sub-section.

(3) Where any amount of tax, interest or penalty is payable by a person to the Government under any of the provisions of this Act or the rules made thereunder and which remains unpaid, the proper officer of State tax or Union territory tax, during the course of recovery of said tax arrears, may recover the amount from the said person as if it were an arrear of State tax or Union territory tax and credit the amount so recovered to the account of the Government.

(4) Where the amount recovered under sub-section (3) is less than the amount due to the Central Government and State Government, the amount to be credited to the account of the respective Governments shall be in proportion to the amount due to each such Government.

1[Explanation.--For the purposes of this section,

the word person shall include "distinct persons" as referred to in sub-section (4) or, as the case may be, sub-section (5) of section 25.]"

1. Inserted by the CGST (Amdt.) Act, 2018 (31 of 2018), dt. 30-8-2018, w.e.f. 1-2-2019 vide Noti. No.02/2019-Central Tax, dt. 29-1-2019 Patna High Court CWJC No.17860 of 2024 dt.01-05-2025

23. On a bare reading of the aforementioned provision, it

would appear that it talks of taking a step towards the recovery of

amount by the Proper Officer but only where any tax amount

payable by a person to the Government is not paid within the

stipulated period under Section 78. A conjoint reading of Sections

78 and 79 would show that while Section 78 prescribes a period of

three months to a taxable person to pay the amount in pursuance of

an order passed under this Act from the date of service of the order

and then only a recovery proceeding is to be initiated, Section 79

is in consonance with Section 78 but it provides other modes of

recovery of the tax amount. It is in the nature of a garnishee

proceeding where the tax dues may be recovered by adopting any

one or more modes prescribed under sub-Section (1) of Section 79.

24. This Court has no iota of doubt that the Recovery

Officer had to wait for a period of three months from the date of

service of the order for deposit of the payable amount by the

petitioner. Only in case of the petitioner failing to deposit the

amount within the prescribed period of three months, one of the

modes as prescribed under Section 79 of the CGST/BGST Act,

2017 could have been invoked.

25. In course of submissions, learned SC-11 for the State

has though initially attempted to justify the recovery but when this Patna High Court CWJC No.17860 of 2024 dt.01-05-2025

Court called upon him to take a view as an Officer of the Court

and to assist this Court in rendering justice with a correct

interpretation of the two provisions i.e. Sections 78 and 79 of the

CGST/BGST Act, 2017, Mr. Vikash Kumar, learned SC-11 has

fairly submitted that a conjoint reading of both the provisions

would give one and only one interpretation that the Taxing

Authority has to wait for three months after service of the order

before initiation of the recovery proceeding.

26. In view of the discussions made hereinabove, we

find that the recovery of Rs.50,75,214/- effected from the bill of

the petitioner through Respondent No. 4 was in haste and in

violation of the statutory provision. We deprecate such approach

on the part of the Taxing Authority. We are once against tempted to

quote what has been observed in the case of R.S. Joshi, Sales Tax

Officer, Gujarat versus Ajit Mills Limited reported in (1977) 40

STC 497 : (1977) 4 SCC 98 :-

"38. ......There is a tendency for valiant tax executives clothed with judicial powers to remember their former capacity at the expense of the latter. In a welfare state and in appreciation of the nature of the judicial process, such an attitude, motivated by various reasons, cannot be commended. The penalty for deviance from these norms is the peril to the order passed. The effect of mala fides on exercise of administrative power is well-established."

27. In the case of Sita Pandey (supra), the learned Co-

ordinate Bench of this Court has relied upon the Constitution Patna High Court CWJC No.17860 of 2024 dt.01-05-2025

Bench judgment of the Hon'ble Supreme Court in the case of

Mohinder Singh Gill and Anr. versus Chief Election

Commissioner, New Delhi and Others reported in (1978) 1 SCC

405. Paragraphs '75 and '76' of the judgment in the case of

Mohinder Singh Gill (supra) has been quoted and we reproduce

the same hereunder:-

"75. Moreover Sri Rao's plea that when the Commission cancels viz., declares the poll void it is performing more than an administrative function merits attention, although we do not pause to decide it. We consider that in the vital area of elections where the people's faith in the democratic process is hyper- sensitive it is republican realism to keep alive audi alteram even in emergencies, 'even amidst the clash of arms'. Its protean shades apart we recognise that 'hearing' need not be an elaborate ritual and may, in situations of quick despatch, be minimal, even formal, nevertheless real. In this light, the Election Court will approach the problem. To scuttle the ship is not to save the cargo; to jettison may be.

76. Fair hearing is thus a postulate of decision-making cancelling a poll, although fair abridgement of that process is permissible. It can be fair without the rules of evidence or form of trial. It cannot be fair if apprising the affected and appraising the representations is absent. The philosophy behind natural justice is, in one sense, participatory justice in the process of democratic rule of law."

28. In paragraph '16' of its judgment, the learned Co-

ordinate Bench in the case of Sita Pandey (supra) has taken note

of the judgment of Hon'ble Bombay High Court in the case of

UTI Mutual Fund (supra) and issued guidelines for the Patna High Court CWJC No.17860 of 2024 dt.01-05-2025

recoveries. We reproduce paragraph '16' of the judgment in Sita

Pandey (supra) hereunder:-

"16. Following the dictum laid down in UTI Mutual Fund v. Income-tax Officer1, we issue the following guidelines in so far as the recoveries are concerned:

(1) There shall be no recovery of tax within the time limit for filing an appeal and when a stay application is filed in a properly instituted appeal, before the stay application is disposed of by the appellate authority;

(2) Even when the stay application in the appeal is disposed of, the recovery shall be initiated only after a reasonable period so as to enable the assessee to move a higher forum;

(3) However, in cases where the assessing officer has reason to believe that the assessee may defeat the demand or that it is expedient in the interest of revenue, as is provided under the proviso to section 78, there can be a recovery but with notice to the assessee, which notice shows the reasons for initiating it and specifies the lesser time within which the assessee is directed to satisfy the dues;

(4) Though a bank account could be attached;

before withdrawing the amount, reasonable prior notice should be furnished to the assessee to enable the assessee to make a representation or seek recourse to a remedy in law;

(5) We also remind the tax authorities, as was done in the UTI Mutual Fund 1 that the "authorities under the tax enactment shall not act as a mere tax gatherer but act as a quasi-judicial authority vested with the public duty of protecting the interest of the Revenue while at the same time balancing the need to mitigate the hardship to the assessee" (sic-UTI Mutual Fund)."

1. [2012] 345 ITR 71 (Bom); 2012 SCC OnLine Bom 390. Patna High Court CWJC No.17860 of 2024 dt.01-05-2025

29. The present case would be covered by the judgment

of the learned Co-ordinate Bench in case of Sita Pandey (supra).

We are required to take a similar view of the matter. The recovery

made by the Respondent Authorities in this case is against the

statutory mandate and the judicial pronouncement on the subject.

30. In result, we direct the Respondent Authorities to

refund the recovered amount i.e. Rs.50,75,214/- within a period of

two weeks from today, failing which interest shall run at the rate of

12% per annum.

31. We have been informed that the petitioner has

already deposited 10% of the tax dues with the Appellate Authority

and the same is still lying with the said Authority.

32. Since we have held that the recovery has been made

in violation of the statutory provision and the procedure

established by law, the State cannot be allowed to unduly rich

itself by indulging into such kind of the recoveries and retaining

the money. In this case, the money was recovered as back as on

02.01.2023 and it has remained with the Respondents for over two

years four months by now.

33. This Court is of the considered opinion that in such

circumstance, the respondent shall be liable to pay simple interest

at the rate of 6% per annum on the amount recovered from the Patna High Court CWJC No.17860 of 2024 dt.01-05-2025

petitioner from the date of recovery till the date of refund. Such

payment shall also be made simultaneously within two weeks.

34. We take note of the unconditional apology sought by

the Assistant Commissioner, State Tax, Jehanabad Circle in

paragraph '32' of the counter affidavit. We accept the apology and

refrain from imposing any cost.

35. This writ application is allowed to the extent

indicated hereinabove.

(Rajeev Ranjan Prasad, J)

( Ashok Kumar Pandey, J) SUSHMA2/-

AFR/NAFR                AFR
CAV DATE
Uploading Date          02.05.2025
Transmission Date
 

 
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