Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Daso Kewat vs The State Of Bihar
2026 Latest Caselaw 751 Patna

Citation : 2026 Latest Caselaw 751 Patna
Judgement Date : 18 March, 2026

[Cites 6, Cited by 0]

Patna High Court

Daso Kewat vs The State Of Bihar on 18 March, 2026

Author: Anshuman
Bench: Anshuman
     IN THE HIGH COURT OF JUDICATURE AT PATNA
                 CRIMINAL APPEAL (DB) No.802 of 2018

      Arising Out of PS. Case No.-47 Year-1993 Thana- HALSI District- Lakhisarai

======================================================

Daso Kewat Son of Late Narayan Kewat, Resident of Village- Siyani, P.S.-

Karandey, District- Sheikhpura.


                                                                   ... ... Appellant/s
                                        Versus
The State Of Bihar

                                            ... ... Respondent/s
======================================================
                          with
           CRIMINAL APPEAL (DB) No. 822 of 2018

      Arising Out of PS. Case No.-47 Year-1993 Thana- HALSI District- Lakhisarai
======================================================
Saryug Yadav Son of Narayan Yadav, Resident of Village- Ballopr, Police
Station- Halsi, District- Lakhisarai.

                                                                   ... ... Appellant/s
                                        Versus
The State Of Bihar

                                          ... ... Respondent/s
======================================================
Appearance :

(In CRIMINAL APPEAL (DB) No. 802 of 2018)

For the Appellant/s     :         Mr.Arun Kumar, Advocate

For the Respondent/s    :         Ms.Shashi Bala Verma, APP

(In CRIMINAL APPEAL (DB) No. 822 of 2018)

For the Appellant/s     :         Ms. Eashita Raj, Advocate

For the Respondent/s    :         Mr.Sri Satya Narayan Prasad, APP

======================================================
 Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026
                                            2/20




       CORAM: HONOURABLE MR. JUSTICE BIBEK CHAUDHURI
             and
             HONOURABLE MR. JUSTICE DR. ANSHUMAN

                                      C.A.V. JUDGMENT

       (Per: HONOURABLE MR. JUSTICE DR. ANSHUMAN)

         Date : 18-03-2026

                       The     aforementioned         appeals   have   been   filed

          challenging the judgment of conviction dated 16.05.2018 and

          the order of sentence dated 22.05.2018 passed by the learned

          ADJ-cum- Fast Tract Court No.I, Lakhisarai in Sessions Trial

          No. 436 of 1996 arising out of Halsi P.S. Case No. 47 of 1993

          whereby all the accused mentioned above were convicted under

          Sections 302/34 of the Indian Penal Code and sentenced to

          undergo rigorous imprisonment for life and to pay a fine of Rs.

          5000/- (five thousand) each; and in default of payment of fine,

          all the convicts were directed to further undergo rigorous

          imprisonment for two months.

                       2. The prosecution story, as narrated in the fardbeyan

          of the informant, Karyanand Yadav, dated 03.06.1993, is that on

          30.05.1993

, at about 10:30 PM, while he was sleeping at his

doorstep, he heard a commotion with cries of "Chor Chor"

coming from the side of the boring belonging to his bagina

(nephew), Suresh Yadav. Upon hearing the alarm, he, along

with Rameshwar Yadav, Bharat Yadav, Bannu Yadav, and other Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

villagers, proceeded to the boring, which was situated in the

field of Suresh Yadav. There, they found Suresh Yadav lying

injured, with blood oozing from his stomach. Umesh Yadav was

tying a cloth around his injured stomach. Upon being asked,

Umesh Yadav informed him that he was going to the boring to

deliver food to Suresh Yadav when, in the meantime, 5-6

accused persons, armed with lathis and bhalas, arrived at the

boring. On noticing them, Umesh Yadav called out to Suresh

Yadav, saying "Bhaiya-Bhaiya," asking who was present there.

As soon as Suresh Yadav woke up, the accused persons began

assaulting him. When Suresh Yadav attempted to flee towards

the north, he was assaulted in the stomach with a bhala by

accused Daso Kebat (appellant in Crl. App (DB) 802 of 2018).

The other identified accused were Saryug Yadav, Bhushan

Yadav, Sunil Yadav, and Sahdeo Yadav, who were armed with

bhalas and lathis, and who also participated in the assault upon

Suresh Yadav. The injured Suresh Yadav stated to the informant

that he was first assaulted with a bhala by Daso Kebat, and

thereafter by accused Saryug Yadav (appellant in Criminal

Appeal (DB) No. 822 of 2018), who also struck him in the

stomach with a bhala. Suresh Yadav further stated that all the

accused persons had come with the intention of committing Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

theft of the boring machine. Thereafter, Umesh Yadav, the

informant, and other villagers carried the injured Suresh Yadav,

who was in an unconscious state, to Sikandra Government

Hospital. However, the doctors there refused to provide

treatment. He was then taken to Mokama Hospital, where the

doctors were reportedly on leave. Subsequently, Suresh Yadav

was brought to Patna, where he was admitted to N.M.C.H.,

Patna, for treatment. During the course of treatment, he

succumbed to his injuries on Monday. The fardbeyan of the

informant, Karyanand Yadav, was recorded on 03.06.1993 at

03:00 PM by S.I. B. Ram of Halsi P.S.

3. On the basis of the fardbeyan of the informant,

Halsi P.S. Case No. 47/93 was registered under Sections 382

and 302/34 of the I.P.C. against all the named accused persons.

Upon completion of the investigation, the Investigating Officer

submitted a charge-sheet against six accused persons named in

the F.I.R., including the appellant in the present matters.

Consequently, cognizance was taken on 04.05.1996, and the

case was committed to the Court of Sessions on 07.06.1996.

Thereafter, charges were framed on 22.02.2000 against the

accused persons under Sections 302/34 and 382 of the I.P.C.

Upon denial of the charges by the accused persons, the trial Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

proceeded. However, during the pendency of the trial, one of

the accused, namely Sahdeo Yadav, died. Accordingly, only the

remaining five accused persons faced the trial. The prosecution

evidence was closed on 13.06.2017.

4. On 13.06.2017, the statements of the accused

persons were recorded under Section 313 of the Cr.P.C.,

wherein they denied the prosecution allegations in toto and

claimed themselves to be innocent.

5. In order to prove its case, the prosecution

examined altogether seven witnesses. Among them, P.W.1 is

Karyanand Yadav (informant), P.W.2 Bharat Yadav, P.W.3

Madan Yadav, P.W.4 Umesh Yadav, P.W.5 Jagdish Yadav, P.W.6

Bouni Yadav, and P.W.7 Ramsnehi Pandit.

The following documentary evidence has been

adduced on behalf of the prosecution:

Ext. 1 - Signature of the informant on the

fardbeyan;

Ext. 2 - Carbon copy of the inquest report of the

deceased, Suresh Yadav;

Ext. 3 - Formal F.I.R.

6. During examination-in-chief, P.W.1, Karyanand

Yadav (informant), deposed that he is the informant of the case.

Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

He stated that upon hearing the 'hulla', he proceeded to the

boring of Suresh Yadav along with others and found Suresh

Yadav lying injured, with blood oozing from his stomach. He

further stated that Umesh Yadav informed him that he had gone

to the boring to deliver food to Suresh Yadav and saw 5-6

accused persons present there, who were attempting to detach

the boring machine. The accused persons were armed with

bhalas and lathis. Umesh Yadav raised an alarm by shouting

"Kaun aaya, Kaun aaya," upon which Suresh Yadav woke up.

Thereafter, the accused persons chased Suresh Yadav with the

intention to assault him, and while he was fleeing towards the

northern side, he was assaulted with a bhala by Daso Kebat and

Saryu Yadav. He was also assaulted with lathis by Bhushan

Yadav, Sunil Yadav, and Sahdeo Yadav. The witness further

stated that Umesh Yadav told him that Suresh Yadav had

sustained a bhala injury on his stomach. He also deposed that

the injured Suresh Yadav disclosed the names of the accused

persons who had assaulted him with the bhala. He stated that

Suresh Yadav was taken to Sikandra Hospital by the informant

and other villagers, where the doctor referred him to Patna for

further treatment. Thereafter, the injured was taken to Mokama

Hospital, but as the doctors were not available and were Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

reportedly on leave, he was taken to N.M.C.H., Patna, where he

subsequently died. The witness stated that his fardbeyan was

recorded on 03.06.1993, and his signature on the fardbeyan was

marked as Ext. 1.

During cross-examination, the witness stated that he

did not accompany Suresh Yadav and Umesh Yadav to Patna

for treatment and, therefore, could not say with certainty at

which hospital Suresh Yadav was treated.

7. During examination-in-chief, P.W.2, Bharat Yadav,

deposed that the occurrence took place about seven years prior

at approximately 10:30 PM, while he was sleeping at his

doorstep. Upon hearing a commotion from the side of the

boring of Suresh Yadav, he woke up and proceeded there along

with others. He stated that Suresh Yadav told him that Daso

Kebat had assaulted him with a bhala on his stomach. He saw

Suresh Yadav lying injured, with blood oozing from his

stomach. He further stated that the injured was taken to

Sikandra Hospital, then to Mokama Hospital, and thereafter to

N.M.C.H., Patna, where he died during the course of treatment.

8. P.W.3, Madan Yadav, deposed that the occurrence

took place on 30.05.1993 at about 10:30 PM. He stated that

while he was at his house, he heard cries of "Chor Chor" and Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

went to the boring of Suresh Yadav along with others. He saw

Suresh Yadav lying injured with a bhala injury on his stomach.

He further stated that, in the moonlight, he saw Daso Kebat,

Saryug Yadav, Bhushan Yadav, Sahdeo Yadav, and Arjun Yadav

fleeing away from the place of occurrence. He deposed that

Suresh Yadav told him that Daso Kebat had assaulted him with

a bhala on his stomach and that the remaining accused persons

had also assaulted him with lathis and bhalas. Suresh Yadav

also stated that the accused persons had come there with the

intention of committing theft of the boring machine.

During cross-examination, the witness stated that he

had merely seen the injured Suresh Yadav lying at the place of

occurrence. He further admitted that he did not witness the

assault upon Suresh Yadav with his own eyes.

9. P.W.4, Umesh Yadav, deposed that the occurrence

took place on 30.05.1993 at about 10:30 PM. He stated that he

had gone to the boring to deliver food to Suresh Yadav and saw

accused Daso Kebat, Bhushan Yadav, Saryu Yadav, Sunil

Yadav, Sahdeo Yadav, and Arjun Yadav present there with the

intention of committing theft of the boring. He further stated

that he raised an alarm by shouting "Chor Chor," upon which

Suresh Yadav woke up. Thereafter, accused Daso Kebat Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

assaulted Suresh Yadav with a bhala on his stomach, followed

by accused Saryug Yadav, who also assaulted him with a bhala.

He further stated that the other accused persons assaulted

Suresh Yadav with a paina. He deposed that he tied the stomach

of Suresh Yadav with a gamcha. The injured was first taken to

Sikandra Hospital, then to Mokama Hospital, and finally to

Patna, where he died during the course of treatment.

During cross-examination, the witness stated that he

had accompanied Suresh Yadav to Patna for treatment and that

Suresh Yadav died there during treatment. He denied the

suggestion that his fardbeyan was recorded at N.M.C.H., Patna,

by the Alamganj Police.

10. P.W.5, Jagdish Yadav, deposed that the occurrence

took place about seven years prior at approximately 10:30 PM.

He stated that upon hearing the commotion, he went to the

boring of Suresh Yadav along with others and saw Suresh

Yadav lying injured, with blood oozing from his stomach.

During cross-examination, the witness stated that

Umesh Yadav arrived at the place of occurrence about five

minutes after his arrival.

11. P.W.6, Bonnu Yadav, the brother-in-law (sadhu)

of the deceased, deposed that the deceased was taken to Patna Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

for treatment and never regained consciousness.

12. P.W.7, Ram Sanehi Pandit, formally proved the

formal F.I.R. Initially marked as Ext. 1, upon correction it was

renumbered and marked as Ext. 3.

13. On the other hand, defence has produced neither

oral evidence nor documentary evidence.

14. After closure of the evidence, the Trial Court

examined the accused under Section 313 of the Code of

Criminal Procedure and put to him specific questions relating to

the commission of the offence.

15. The Trial Court, upon considering the entire

oral and documentary evidence, found that the charges levelled

against the accused has been proved beyond all reasonable

doubts. Accordingly, the appellant was convicted under Section

302/34 of the Indian Penal Code.

16. Being aggrieved and dissatisfied with the

judgment of conviction dated 16.05.2018 and the order of

sentence dated 22.05.2018, the appellants have preferred the

present criminal appeal.

17. Heard learned counsel for the appellant and

learned APP for the State in both the appeals.

18. Learned counsel for the appellants submits that, Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

from perusal of the FIR, it is apparent that the date of

occurrence is 30.05.1993, the FIR was lodged on 03.06.1993,

and it was forwarded to the concerned Judicial Magistrate on

05.06.1993. It is further submitted that neither the Investigating

Officer nor the Doctor has been examined in the present case,

and the post-mortem report has also not been brought on record.

Out of the seven prosecution witnesses examined, PW-1 is the

informant. From the statement made in the fardbeyan, it

becomes clear that PW-1 is only a hearsay witness. PW-2, a co-

villager, is also a hearsay witness who has stated that upon

hearing halla, he went to the place of occurrence. PW-3,

another co-villager, similarly reached the place of occurrence

after hearing the alarm and is, therefore, also a hearsay witness.

Learned counsel further submits that PW-4, the alleged eye-

witness and brother of the deceased, has made statements which

are in complete contradiction to the evidence of PW-5. PW-4

has stated that he saw the appellants assaulting the deceased

with a bhala, whereas PW-5 has categorically stated that he

reached the place of occurrence first and that PW-4 (the brother

of the deceased) arrived there after about 10 minutes. PW-5 has

further deposed in his cross-examination that there was an

ongoing dispute in the village between the deceased and one Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

Saryug Sah; however, the said Saryug Sah has not been made

an accused in the present case. It is also submitted that the FIR

has been exhibited through a formal witness and not through

the Investigating Officer. Learned counsel further submits that

although the FIR was lodged on 03.06.1993, the inquest report

was prepared on 31.05.1993, which, according to the

appellants, falsifies the prosecution case. PW-6, a relative of the

deceased, never reached the place of occurrence and instead

accompanied the injured to Patna. It is also contended that the

examination of the accused under Section 313 Cr.P.C. is

defective. In the absence of the examination of the Investigating

Officer and the doctor, and in the absence of the post-mortem

report and medical evidence regarding the injuries, the entire

prosecution case collapses. The prosecution, therefore, has

failed to prove its case beyond reasonable doubt.

19. Learned APP for the State, on the other hand,

submits that there is a specific allegation in the FIR that the

appellant in Criminal Appeal (DB) No. 802 of 2018, Daso

Kewat, inflicted the first bhala blow and the appellant in

Criminal Appeal (DB) No. 822 of 2018, Saryug Yadav, inflicted

the second bhala blow, while the other accused assaulted the

deceased with lathis. Thereafter, all the accused allegedly went Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

to the boring of the deceased with an intention to commit theft

of the engine of the boring machine. It is further submitted that

the eye-witness in the case is PW-4, the brother of the deceased,

who has categorically stated that when his brother went to his

boring, he saw the present appellants and others there with the

intention of committing theft. Upon PW-4 raising alarm,

appellant Daso Kewat assaulted the deceased with a bhala and

Saryug Yadav also inflicted a bhala blow. PW-4 has further

stated that in the moonlight (chandani raat), he was able to

identify all the accused persons and has also identified them in

the witness box. Learned APP fairly concedes that it is true that

the Investigating Officer and the doctor have not been

examined and the post-mortem report is not on record, but

submits that the death of the deceased is not in dispute and

there is a direct and specific allegation made by PW-4 against

the present appellants. Therefore, no interference is warranted

with the judgment and order of conviction passed by the

learned trial court, and both the appeals are liable to be

dismissed.

20. Upon hearing the parties and perusal of the

record, it transpires that seven prosecution witnesses have been

examined. PW-1 is a co-villager of the deceased. From the Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

contents of the FIR and his deposition, it appears that he

reached the place of occurrence after hearing halla and found

the deceased in an injured condition, with his brother Umesh

Yadav tying a gamcha around his stomach. It was Umesh Yadav

who informed him that the present appellants and others had

assaulted the deceased with a bhala. The informant has also

stated that Suresh Yadav disclosed that one bhala blow was

inflicted by Daso Kewat and another by Saryug Yadav.

However, in cross-examination, PW-1 admitted that at the time

of occurrence he was not present at the place of occurrence and

was about half a kilometer away. Thus, he is not an eye-witness

but a hearsay witness. He has also not proved the fardbeyan.

PW-2, another co-villager, has not identified any specific

assailant. He stated that he received information regarding the

assault from Umesh Yadav. He further deposed that the inquest

report was prepared in his presence and that his signature

appears on the inquest report (Exhibit-II). The inquest report

shows that it was prepared on 31.05.1993 at 14:00 hours in the

Emergency Room of NMCH, Patna. However, the FIR was

lodged on 03.06.1993. It is surprising that the inquest report

was prepared on 31.05.1993 whereas the FIR was lodged

subsequently on 03.06.1993. The inquest report was prepared Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

by the Sub-Inspector of Alamganj Police Station, Patna,

whereas the fardbeyan was recorded at Halsi Thana, District

Lakhisarai. This indicates that the prosecution has failed to

produce the FIR, if any, on the basis of which Alamganj Police

Station conducted the inquest. The delay in lodging the FIR has

also not been explained either in the FIR or in the deposition of

the informant. Thus, PW-1 and PW-2 appear to be hearsay

witnesses. PW-3, also a co-villager, reached the place of

occurrence after hearing the alarm and stated in cross-

examination that he saw the deceased in an injured condition

but did not see any of the accused persons there, as they had

already fled. Hence, PW-3 also does not support the prosecution

case as an eye-witness. PW-4, the alleged eye-witness and

brother of the deceased, has identified all the accused persons

and stated in his examination-in-chief that the present

appellants assaulted the deceased with a bhala. However, PW-

5, another co-villager, deposed that he reached the place of

occurrence first and stated in cross-examination that PW-4

arrived there after about 10 minutes. PW-5 also stated that on

the same day there was a dispute between the deceased and one

Saryug Sah regarding a loan, but Saryug Sah has not been made

an accused in this case. A conjoint reading of the evidence of Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

PW-4 and PW-5 reveals sharp contradictions. The prosecution

has not declared PW-5 hostile; therefore, his evidence remains

on record and must be considered. PW-6, a relative of the

deceased, has merely stated that Umesh Yadav is his brother-in-

law (sadhu) and that he accompanied the injured to Patna. PW-7

is an advocate's clerk through whom the FIR has been marked

as Exhibit-1.

21. It is indeed an unfortunate situation that the

prosecution has failed to examine the Investigating Officer as

well as the doctor, which is a serious lapse in the present

appeal. The post-mortem report has also not been exhibited.

Furthermore, the person who recorded the fardbeyan has not

been examined. These are not minor irregularities but

substantial lacunae in the prosecution case.

22. In Pankaj v. State of Rajasthan, reported in

(2016) 16 SCC 192, the Hon'ble Supreme Court held that

when the genesis and manner of the incident itself are

doubtful, conviction cannot be sustained. The Hon'ble

Supreme Court in paragraph no. 25 of the aforesaid judgement

has held as under:

"25. It is a well-settled principle of law that when the genesis and the manner of the incident is Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

doubtful, the accused cannot be convicted. Inasmuch as the prosecution has failed to establish the circumstances in which the appellant was alleged to have fired at the deceased, the entire story deserves to be rejected. When the evidence produced by the prosecution has neither quality nor credibility, it would be unsafe to rest conviction upon such evidence. After having considered the matter thoughtfully, we find that the evidence on record in the case is not sufficient to bring home the guilt of the appellant. In such circumstances, the appellant is entitled to the benefit of doubt."

Here in the present case, in the absence of the

testimony of the Investigating Officer, the defence has been

deprived of the opportunity to confront the prosecution with

contradictions and omissions in the statements of witnesses

recorded. Similarly, non-examination of the doctor and non-

production of the post-mortem report deprive the Court of

reliable medical evidence regarding the nature of injuries, cause

of death, and the manner in which the injuries were inflicted.

These lapses are not mere procedural irregularities but go to the Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

root of the matter. Further, the contradictions in the statements

of the prosecution witnesses, coupled with the absence of

medical and investigative evidence, substantially weaken the

prosecution case. Taken together, these deficiencies create

serious doubt about the prosecution version and render it unsafe

to sustain the conviction solely on such infirm evidence.

23. In Munna Lal v. State of U.P., reported in

(2023) 18 SCC 661, the Hon'ble Supreme Court ruled that the

failure to seize the weapon of offence dents the prosecution

story, leading to the benefit of doubt for the accused. The

relevant paragraph of the judgment is reproduced below:

"40. In the facts of the present case, particularly conspicuous gaps in the prosecution case and the evidence of PW 2 and PW 3 not being wholly reliable, this Court holds the present case as one where examination of the investigating officer was vital since he could have adduced the expected evidence. His non-examination creates a material lacuna in the effort of the prosecution to nail the appellants, thereby creating reasonable doubt in the prosecution case."

In the present case, the non-examination of the Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

Investigating Officer as well as the doctor, coupled with the

non-exhibition of the post-mortem report, creates a material

lacuna in the prosecution case. These omissions strike at the

very root of the prosecution story and significantly impair its

ability to establish the manner of occurrence, the cause of

death, and the nexus between the alleged acts of the appellants

and the injuries sustained by the deceased. Such deficiencies do

not merely amount to procedural irregularities but go to the

core of the matter, thereby seriously prejudicing the case of the

prosecution.

24. Hence, in light of the discussions made

hereinabove and upon applying the principles laid down by the

Hon'ble Supreme Court of India in the decisions referred to

earlier, we are of the considered and firm view that the

prosecution has failed to prove the guilt of the appellants

beyond all reasonable doubt. Accordingly, the appellants are

entitled to the benefit of doubt.

25. In result, the judgment of conviction dated

16.05.2018 and the order of sentence dated 22.05.2018 passed

by the learned ADJ-cum- Fast Tract Court No.I, Lakhisarai in

Sessions Trial No. 436 of 1996 arising out of Halsi P.S. Case

No. 47 of 1993, are perverse and are hereby set aside. Patna High Court CR. APP (DB) No.802 of 2018 dt. 18-03-2026

26. In result, the appeals above-mentioned are

hereby allowed.

27. The appellants are acquitted of all charges.

28. The appellants shall be released forthwith, if

their presence is not required in any other case.





                                                                       (Dr. Anshuman, J)

                      Bibek Chaudhuri, J              : I agree.

Ashwini/-
                                                                       ( Bibek Chaudhuri, J)
AFR/NAFR
CAV DATE                25.02.2026
Uploading Date          19/03/2026
Transmission Date       19/03/2026
 

 
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 : MAIMS

 
 
Latestlaws Newsletter