Citation : 2022 Latest Caselaw 5799 Raj
Judgement Date : 21 April, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Criminal Revision Petition No. 946/2015
Hari Ram
----Petitioner Versus State
----Respondent Connected With S.B. Criminal Revision Petition No. 944/2015 Nirmal Kumar
----Petitioner Versus State
----Respondent S.B. Criminal Revision Petition No. 945/2015 Shankar Lal And Anr.
----Petitioner Versus State
----Respondent S.B. Criminal Revision Petition No. 1075/2015 Ashok Kumar
----Petitioner Versus State
----Respondent
For Petitioner(s) : Mr. Manish Shishodia, Senior Advocate assisted by Mr. Jaideep Singh Saluja.
Mr. L.D. Khatri Mr. Sudhir Saruparia For Respondent(s) : Mr. Mukesh Trivedi PP
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
Judgment
Reserved on 19/04/2022 Pronounced on 21/04/2022
1. In the wake of instant surge in COVID - 19 cases and spread
of its highly infectious Omicron variant, abundant caution is being
(2 of 16) [CRLR-946/2015]
maintained, while hearing the matters in the Court, for the safety
of all concerned.
2. These criminal revision petitions have been preferred
claiming the following reliefs:
In S.B. Criminal Revision Petition No. 944/2015:
"It is, therefore, humbly prayed that this revision petition may kindly be accepted and by a suitable order or direction Hon'ble Court may be pleased to:
quash and set aside the impugned order dated 28.5.2015 passed by learned Special Judge, Sessions Court (Prevention of Corruption Case) Udaipur in criminal case no. 9/2009 (special sessions case) so as to discharge the petitioner.
Grant such further relief(s) which in the facts and circumstances of this case may do complete justice to the petitioner; and award cost of this revision petition to the petitioner."
In S.B. Criminal Revision Petition No. 945/2015:
"It is, therefore, humbly prayed that this revision petition may kindly be accepted and by a suitable order or direction Hon'ble Court may be pleased to: quash and set aside the impugned order dated 28.5.2015 passed by learned Special Judge, Sessions Court (Prevention of Corruption Cases) Udaipur in criminal case no. 9/2009 (special sessions case) so as to discharge the petitioners.
Grant such further relief(s) which in the facts and circumstances of this case may do complete justice to the petitioners; and award cot of this revision petition to the petitioners."
In S.B. Criminal Revision Petition No. 946/2015:
"It is therefore respectfully prayed that this criminal revision petition may kindly be allowed and the impugned order dated 28.5.2015 passed by learned Special Judge, Sessions court (Prevention of Corruption Cases) Udaipur in criminal case no.9/2009 (special sessions case) so as to discharge the petitioner."
In S.B. Criminal Revision Petition No.
1075/2015:
"Hence it is prayed that the petition may kindly be allowed and order dated 11.06.2015 may kindly be quashed and set
(3 of 16) [CRLR-946/2015]
aside and also accused-petitioners discharged from all the offences."
3. For the sake of brevity, the facts, in brief, are being
taken from S.B. Criminal Revision Petition No. 946/2015,
while treating the same as the lead case.
4. Brief facts of the case as placed before this Court by
Mr.Manish Shishodia, learned Senior Counsel assisted by Mr.
Jaideep Singh Saluja; Mr.L.D. Khatri and Mr. Sudhir
Saruparia, learned counsel appearing on behalf of the
revisionist-petitioners are that an F.I.R., bearing No.
203/2001 was registered against the revisionist -petitioners,
for the offences under Section 13(1)(d) / 13(2) Prevention of
Corruption Act, 1988 and Sections Sections 420, 467, 468,
477A and 120-B I.P.C., and the learned Special Judge,
Sessions Court (Prevention Of Corruption Cases), Udaipur in
Criminal Case No. 9/2009 passed the impugned order dated
28.5.2015 framing charges under the above mentioned
sections against the revisionist-petitioners.
5. Learned Senior Counsel submits that the
aforementioned F.I.R. was registered alleging that a quarry
license was issued by the Mining Department in favour of one
Nirmal Kumar Jain for the Araji Nos. 168 to 176, 182 and 183
of Gram Aaroli and Araji Nos. 568 and 569 of Village Jadoli,
and that the land was allegedly irrigated land, but in
connivance with one Shankarlal (Patwari), the same was
shown as non-irrigated / 'barrani' land, and issuance of the
alleged quarry license therefor was managed. It was also
(4 of 16) [CRLR-946/2015]
alleged that as per the Rules governing the quarry license, a
license for irrigated land could not be issued.
5.1 Learned Senior Counsel also submits that the State
Government refused sanction to prosecute the then Mining
Engineer, Fateh Karan Mehdu, and therefore, charge sheet
against him was not filed.
5.2 Learned Senior Counsel further submits that the
Government of Rajasthan, on 01.04.1991, had issued a policy
for issuance of quarry licenses/mining lease in agricultural
'khaatedari' land, and the same was published in the
Rajasthan Gazette on 05.04.1991 and that the same was
assailed before this Hon'ble Court in S.B. Civil Writ Petition
No. 1811/1991 wherein the implementation of the said policy
was stayed vide order dated 21.05.1996. And thus the
requirement of mentioning classification of land was never
fully acted upon in pursuance of the policy of 1991, until
1998 when a new notification requiring the same was issued.
6. Learned Senior Counsel for the revisionist-petitioners placed
reliance on the judgment of the Hon'ble Apex Court rendered in
State of Madhya Pradesh Vs. Sheetla Sahai and Ors.,
(2009) 3 SCC (Cri) 901, wherein the following was observed:-
"55. This leaves us with the question as to whether an order of sanction was required to be obtained. There exists a distinction between a sanction for prosecution under Section 19 of the Act and Section 197 of the Code of Criminal Procedure. Whereas in terms of Section 19, it would not be necessary to obtain sanction in respect of those who had ceased to be a public servant, Section 197 of the Code of Criminal Procedure requires sanction both for those who were or are public servants.
(5 of 16) [CRLR-946/2015]
56. Strong reliance has been placed by Mr. Tulsi on a judgment of this Court in Centre for Public Interest Litigation and Anr. v. Union of India and Anr. (2005) 8 SCC 202. In that case, it was held:
"9. The protection given under Section 197 is to protect responsible public servants against the institution of possibly vexatious criminal proceedings for offences alleged to have been committed by them while they are acting or purporting to act as public servants. The policy of the legislature is to afford adequate protection to public servants to ensure that they are not prosecuted for anything done by them in the discharge of their official duties without reasonable cause, and if sanction is granted, to confer on the Government, if they choose to exercise it, complete control of the prosecution. This protection has certain limits and is available only when the alleged act done by the public servant is reasonably connected with the discharge of his official duty and is not merely a cloak for doing the objectionable act. If in doing his official duty, he acted in excess of his duty, but there is a reasonable connection between the act and the performance of the official duty, the excess will not be a sufficient ground to deprive the public servant from the protection. The question is not as to the nature of the offence such as whether the alleged offence contained an element necessarily dependent upon the offender being a public servant, but whether it was committed by a public servant acting or purporting to act as such in the discharge of his official capacity. Before Section 197 can be invoked, it must be shown that the official concerned was accused of an offence alleged to have been committed by him while acting or purporting to act in the discharge of his official duties. It is not the duty which requires examination so much as the act, because the official act can be performed both in the discharge of the official duty as well as in dereliction of it. The act must fall within the scope and range of the official duties of the public servant concerned. It is the quality of the act which is important and the protection of this section is available if the act falls within the scope and range of his official duty. There cannot be any universal rule to determine whether there is a reasonable connection between the act done and the official duty, nor is it possible to lay down any such rule. One safe and sure test in this regard would be to consider if the omission or
(6 of 16) [CRLR-946/2015]
neglect on the part of the public servant to commit the act complained of could have made him answerable for a charge of dereliction of his official duty. If the answer to this question is in the affirmative, it may be said that such act was committed by the public servant while acting in the discharge of his official duty and there was every connection with the act complained of and the official duty of the public servant. This aspect makes it clear that the concept of Section 197 does not get immediately attracted on institution of the complaint case.
10. Use of the expression "official duty" implies that the act or omission must have been done by the public servant in the course of his service and that it should have been in discharge of his duty. The section does not extend its protective cover to every act or omission done by a public servant in service but restricts its scope of operation to only those acts or omissions which are done by a public servant in discharge of official duty.
11. If on facts, therefore, it is prima facie found that the act or omission for which the accused was charged had reasonable connection with discharge of his duty then it must be held to be official to which applicability of Section 197 of the Code cannot be disputed"
57. Were the respondent Nos. 1 to 7 required to act in the matter as a part of official duty? Indisputably, they were required to do so. Be he an Executive Engineer, Superintending Engineer, Chief Engineer, Engineer-in-Chief, Secretary or Deputy Secretary, matters were placed before them by their subordinate officers. They were required to take action thereupon. They were required to apply their own mind. A decision on their part was required to be taken so as to enable them to oversee supervision and completion of a government project. The Minister having regard to the provisions of the Rules of Executive Business was required to take a decision for and on behalf of the State.
58. Some of the respondents, as noticed hereinbefore, were required to render their individual opinion required by their superiors. They were members of the Committee constituted by the authorities, viz., the Minister or the Secretary. At that stage, it was not possible for them to refuse to be a Member
(7 of 16) [CRLR-946/2015]
of the Committee and/or not to render any opinion at all when they were asked to perform their duties. They were required to do the same and, thus, there cannot be any doubt whatsoever that each one of the respondent Nos. 1 to 7 was performing his official duties.
59. For the purpose of attracting the provisions of Section 197 of the Code of Criminal Procedure, it is not necessary that they must act in their official capacity but even where a public servant purports to act in their official capacity, the same would attract the provisions of Section 197 of the Code of Criminal Procedure. It was so held by this Court in Sankaran Moitra v. Sadhna Das and Anr. (2006) 4 SCC 584. The question came up for consideration before this Court in Matajog Dobey v. H.C. Bhari AIR 1956 SC 44 : 1955 (2) SCR 925 wherein it was held:
17. Slightly differing tests have been laid down in the decided cases to ascertain the scope and the meaning of the relevant words occurring in Section 197 of the Code; "any offence alleged to have been committed by him while acting or purporting to act in the discharge of his official duty". But the difference is only in language and not in substance.
The offence alleged to have been committed must have something to do, or must be related in some manner with the discharge of official duty. No question of sanction can arise under Section 197, unless the act complained of is an offence; the only point to determine is whether it was committed in the discharge of official duty. There must be a reasonable connection between the act and the official duty. It does not matter even if the act exceeds what is strictly necessary for the discharge of the duty, as this question will arise only at a later stage when the trial proceeds on the merits."
What we must find out is whether the act and the official duty are so inter-related that one can postulate reasonably that it was done by the accused in the performance of the official duty, though possibly in excess of the needs and requirements of the situation. In Hori Barn Singh v. Crown Sulaiman, J. observes:
"The section cannot be confined to only such acts as are done by a public servant directly in pursuance of his public office, though in excess of the duty or under a
(8 of 16) [CRLR-946/2015]
mistaken belief as to the existence of such duty. Nor is it necessary to go to the length of saying that the act constituting the offence should be so inseparably connected with the official duty as to form part and parcel of the same transaction."
The interpretation that found favour with Varadachariar, J. in the same case is stated by him in these terms at p. 187:
"There must be something in the nature of the act complained of that attaches it to the official character of the person doing it."
In affirming this view, the Judicial Committee of the Privy Council observe in Gill case:
"A public servant can only be said to act or purport to act in the discharge of his official duty, if his act is such as to lie within the scope of his official duty ... The test may well be whether the public servant, if challenged, can reasonably claim that, what he does, he does in virtue of his office."
Hori Ram case is referred to with approval in the later case of Lieutenant Hector Thomas Huntley v. King- Emperor but the test laid down that it must be established that the act complained of was an official act appears to us unduly to narrow down the scope of the protection afforded by Section 197 of the Criminal Procedure Code as defined and understood in the earlier case. The decision in Meads v. King does not carry us any further; it adopts the reasoning in Gill's case.
60. The said principle has been reiterated by this Court in B. Saha v. M.S. Kochar (1979) 4 SCC 177 in the following terms:
"17. The words "any offence alleged to have been committed by him while acting or purporting to act in the discharge of his official duty" employed in Section 197(1) of the Code, are capable of a narrow as well as a wide interpretation. If these words are construed too narrowly, the section will be rendered altogether sterile, for, "it is no part of an official duty to commit an offence, and never can be". In the wider sense, these words will take under their umbrella every act constituting an offence, committed in the course of the same transaction in which the official duty is performed or purports to be performed. The right approach to the import of these words lies between these two extremes. While on the one hand, it is not every offence committed by a public
(9 of 16) [CRLR-946/2015]
servant while engaged in the performance of his official duty, which is entitled to the protection of Section 197(1), an act constituting an offence, directly and reasonably connected with his official duty will require sanction for prosecution under the said provision. As pointed out by Ramaswami, J., in Baijnath v. State of M.P.,
"it is the quality of the act that is important, and if it falls within the scope and range of his official duties, the protection contemplated by Section 197 of the Criminal Procedure Code will be attracted". 18. In sum, the sine qua non for the applicability of this section is that the offence charged, be it one of commission or omission, must be one which has been committed by the public servant either in his official capacity or under colour of the office held by him. [See also R. Balakrishna Pillai v. State of Kerala and Anr. (1996) 1 SCC 478]
61. In Rakesh Kumar Mishra v. State of Bihar and Ors. (2006) 1 SCC 557, this Court held:
"12. It has been widened further by extending protection to even those acts or omissions which are done in purported exercise of official duty; that is under the colour of office. Official duty, therefore, implies that the act or omission must have been done by the public servant in the course of his service and such act or omission must have been performed as part of duty which further must have been official in nature. The section has, thus, to be construed strictly, while determining its applicability to any act or omission in the course of service. Its operation has to be limited to those duties which are discharged in the course of duty. But once any act or omission has been found to have been committed by a public servant in the discharge of his duty then it must be given liberal and wide construction so far its official nature is concerned. For instance a public servant is not entitled to indulge in criminal activities. To that extent the section has to be construed narrowly and in a restricted manner. But once it is established that an act or omission was done by the public servant while discharging his duty then the scope of its being official should be construed so as to advance the objective of the section in favour of the public servant. Otherwise the entire purpose of affording protection to a public
(10 of 16) [CRLR-946/2015]
servant without sanction shall stand frustrated. For instance a police officer in the discharge of duty may have to use force which may be an offence for the prosecution of which the sanction may be necessary. But if the same officer commits an act in the course of service but not in the discharge of his duty and without any justification therefore then the bar under Section 197 of the Code is not attracted."
62. Reliance has been placed by Mr. Tulsi on Parkash Singh Badal v. State of Punjab and Ors. (2007) 1 SCC 1 wherein this Court held:
"38. The question relating to the need of sanction under Section 197 of the Code is not necessarily to be considered as soon as the complaint is lodged and on the allegations contained therein. This question may arise at any stage of the proceeding. The question whether sanction is necessary or not may have to be determined from stage to stage."
63. In Prakash Singh Badal case, the appellant therein was charged for commission of an offence of cheating under Section 420 and Sections 467, 468, 471 and 120B of the Indian Penal Code. In the factual matrix involved therein, it was held:
"29. The effect of Sub-sections (3) and (4) of Section 19 of the Act are of considerable significance. In Sub-section (3) the stress is on "failure of justice" and that too "in the opinion of the court". In Sub-section (4), the stress is on raising the plea at the appropriate time. Significantly, the "failure of justice" is relatable to error, omission or irregularity in the sanction. therefore, mere error, omission or irregularity in sanction is (sic not) considered fatal unless it has resulted in failure of justice or has been occasioned thereby. Section 19(1) is a matter of procedure and does not go to the root of jurisdiction as observed in para 95 of Narasimha Rao case. Sub-section (3)(c) of Section 19 reduces the rigour of prohibition. In Section 6(2) of the old Act [Section 19(2) of the Act] question relates to doubt about authority to grant sanction and not whether sanction is necessary."
64. In State of Karnataka v. Ameerjan MANU/SC/7922/2007 : (2007) 11 SCC 273, it was held that an order of sanction is required to be passed on due application of mind.
(11 of 16) [CRLR-946/2015]
Thus, in this case, sanction for prosecution in terms of Section 197 of the Code of Criminal Procedure was required to be obtained.
65. For the reasons aforementioned, there is no merit in this appeal which is dismissed accordingly.
7. On the other hand, learned Public Prosecutor, while opposing
the aforementioned submissions made on behalf of the
petitioners, submits that the learned trial court, after taking into
due consideration all the facts and circumstances of the present
case and after considering the evidence placed on record before it,
has rightly passed the impugned orders.
8. Learned Public Prosecutor also submits that the revisionist-
petitioners, Ashok Kumar is the beneficial partner, Shankarlal and
Hazarilal were the Patwaris; out of whom Hazarilal has passed
away, Nirmal Kumar was the quarry license/mining lease applicant
and Hari Ram was the Mines Surveyor.
9. Learned Public Prosecutor also submits that the learned
Court below has rightly found that the irrigated land was shown as
barren / non irrigated land and that with the assistance of the
Patwari, a forged Jamabandi was created through which an
application for a quarry license and allotment was made. And that,
a forged 'Mauka' report was created for the same.
10. Learned Public Prosecutor further submits that the learned
court below has passed the impugned orders framing the charges
against the petitioner wherein a detailed analysis or a roving
enquiry is not required at the stage concerned.
11. Learned Public Prosecutor harped upon the word
"presumption" occurring in Section 228 Cr.P.C. stating that if the
(12 of 16) [CRLR-946/2015]
Judge is of the opinion that a ground for presumption of alleged
offences against the accused lies after consideration and hearing
of the case, then charges can be framed against such accused
person(s).
12. This Court is conscious of the decision rendered by the
Hon'ble Apex Court in Union of India (UOI) Vs. Prafulla
Kumar Samal and Ors., (1979) SCC (Cri) 609, relevant
portion of which reads as under:
"8. The scope of Section 227 of the Code was considered by a recent decision of this Court in the case of State of Bihar v. Ramesh Singh : 1977CriLJ1606 where Untwalia, J. speaking for the Court observed as follows :-
Strong suspicion against the accused, if the matter remains in the region of suspicion, cannot take the place of proof of his guilt at the conclusion of the trial. But at the initial stage if there is a strong suspicion which leads the Court to think that there is ground for presuming that the accused has committed an offence then it is not open to the Court to say that there is no sufficient ground for proceeding against the accused. The presumption of the guilt of the accused which is to be drawn at the initial stage is not in the sense of the law governing the trial of criminal cases in France where the accused is presumed to be guilty unless the contrary is proved. But it is only for the purpose of deciding prima facie whether the Court should proceed with the trial or not. If the evidence which the Prosecutor proposes to adduce to prove the guilt of the accused even if fully accepted before it is challenged in cross- examination or rebutted by the defence evidence; if any, cannot show that the accused committed the offence, then there will be no sufficient ground for proceeding with the trial.
9. In the case of K.P. Raghavan and Anr. v. M.H. Abbas and Anr. : 1967CriLJ653 this Court observed as follows :-
(13 of 16) [CRLR-946/2015]
No doubt a Magistrate enquiring into a case under Section 209, Cr.P.C. is not to act as a mere Post Office and has to come to a conclusion whether the case before him is fit for commitment of the accused to the Court of Session."
13. The ratio decidendi laid down by the Hon'ble Apex Court in
Prafulla Kumar (supra), has received the judicial imprimatur of
the Hon'ble Apex Court through multiple subsequent judgments.
14. This Court further finds that at the stage of framing of
charge, the learned trial court is not required to conduct a
meticulous appreciation of evidence or a roving inquiry into the
same, as was laid down by the Hon'ble Apex Court in the
judgments rendered in Ashish Chadha v. Asha Kumari and Ors
(2012) 1 SCC 680 and State of NCT of Delhi and Ors. vs.
Shiv Charan Bansal and Ors. (2020) 2 SCC 290.
15. This Court, therefore, finds that the judicial precedent laid
down by the Hon'ble Apex Court is clear, and that at the stage of
framing of charge, the scope of interference of a High Court, as a
revisional Court is limited, that the Court must be concerned only
with whether there is suspicion against the accused, and not with
the proof of the allegation(s). And, as an exception to this, in the
case of State of Haryana Vs. Bhajan Lal 1992 Supp (1) SCC
335, the Hon'ble Apex Court observed as under:-
"In the backdrop of the interpretation of the various relevant provisions of the Code under Chapter XIV and of the principles of law enunciated by this Court in a series of decisions relating to the exercise of the extra-ordinary power under Article 226 or the inherent powers Under Section 482 of the Code which we have extracted and reproduced above, we give the following categories of cases by way of illustration wherein such power could be exercised either to prevent abuse of the process of any Court or otherwise to secure the ends of
(14 of 16) [CRLR-946/2015]
justice, though it may not be possible to lay down any precise, clearly defined and sufficiently channelised and inflexible guidelines or rigid formulae and to give an exhaustive list of myriad kinds of cases wherein such power should be exercised.
1. Where the allegations made in the First Information Report or the complaint, even if they are taken at their face value and accepted in their entirety do not prima-facie constitute any offence or make out a case against the accused.
2. Where the allegations in the First Information Report and other materials, if any, accompanying the F.I.R. do not disclose a cognizable offence, justifying an investigation by police officers Under Section 156(1) of the Code except under an order of a Magistrate within the purview of Section 155(2) of the Code.
3. Where the uncontroverted allegations made in the FIR or complaint and the evidence collected in support of the same do not disclose the commission of any offence and make out a case against the accused.
4 . Where, the allegations in the F.I.R. do not constitute a cognizable offence but constitute only a non-cognizable offence, no investigation is permitted by a police officer without an order of a Magistrate as contemplated Under Section 155(2) of the Code.
5. Where the allegations made in the FIR or complaint are so absurd and inherently improbable on the basis of which no prudent person can ever reach a just conclusion that there is sufficient ground for proceeding against the accused.
6. Where there is an express legal bar engrafted in any of the provisions of the Code or the concerned Act (under which a criminal proceeding is instituted) to the institution and continuance of the proceedings and/or where there is a specific provision in the Code or the concerned Act, providing efficacious redress for the grievance of the aggrieved party.
7. Where a criminal proceeding is manifestly attended with mala fide and/or where the proceeding is maliciously instituted with an ulterior motive for wreaking vengeance on the accused and with a view to spite him due to private and personal grudge. 106. We also give a note of caution to the effect that the power of quashing a criminal proceeding should
(15 of 16) [CRLR-946/2015]
be exercised very sparingly and with circumspection and that too in the rarest of rare cases; that the Court will not be justified in embarking upon an enquiry as to the reliability or genuineness or otherwise of the allegations made in the F.I.R. or the complaint and that the extraordinary or inherent powers do not confer an arbitrary jurisdiction on the Court to act according to its whim or caprice.
It may be true, as repeatedly pointed out by Mr. Parasaran, that in a given situation, false and vexatious charges of corruption and venality may be maliciously attributed against any person holding a high office and enjoying a respectable status thereby sullying his character, injuring his reputation and exposing him to social ridicule with a view to spite him on account of some personal rancour, predilections and past prejudices of the complaint. In such a piquant situation, the question is what would be the remedy that would redress the grievance of the verily affected party? The answer would be that the person who dishonestly makes such false allegations is liable to be proceeded against under the relevant provisions of the Indian Penal Code-namely Under Sections 182 or 211 or 500 besides becoming liable to be sued for damages."
16. On a perusal of the record, this Court concurs with the
submission advanced by the learned Public Prosecutor that the
land in question, which was irrigated land, was shown as
barren/non-irrigated land, due to connivance with the then
Patwari; thereafter, a forged Jamabandi and Mauka report were
created, which culminated into issuance of the quarry license in
question. Had there been no such connivance, the license in
question could not be issued.
16.1 This Court, on the strength of the aforementioned precedent
laws, agrees with the submission of the learned Public Prosecutor
that at the stage of framing of charge, a detailed analysis or a
roving enquiry is not warranted.
(16 of 16) [CRLR-946/2015]
17. This Court finds that the precedent law cited by the learned
Senior Counsel for the revisionist-petitioners does not lend any
assistance to the petitioners' case.
18. In light of the aforesaid observations, this Court finds that
the impugned order do not suffer from any legal infirmity so as to
call for any interference by this Court, at this stage.
19. Consequently, the present petitions are dismissed. All
pending applications stand disposed of.
(DR.PUSHPENDRA SINGH BHATI), J.
SKant/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!