Citation : 2025 Latest Caselaw 14796 Raj
Judgement Date : 3 November, 2025
[2025:RJ-JD:40498-DB] (1 of 30) [CW-9906/2010]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
D.B. Civil Writ Petition No. 9906/2010
Legal Representatives of late Shri B.D.Saraswat (dead) S/o Shri
Tikam Chand Saraswat, resident of 8/7, Jai Narayan Vyas
Colony, Behind Police Station, Bikaner:
1. Shri Amit Saraswat S/o Late Shri B.D. Saraswat, Aged
About 47 Years,
2. Miss Madhu Saraswat D/o Late Shri B.D. Saraswat, Aged
about 38 years,
All L/Rs resident of 8/7, Jai Narayan Vyas Colony, Behind
Police Station, Bikaner.
----Petitioners
Versus
1. The State of Rajasthan through the Secretary, Department
of Personnel, Government of Rajasthan, Jaipur
(Rajasthan).
2. The High Court of Judicature for Rajasthan at Jodhpur
through its Registrar.
----Respondent
For Petitioner(s) : Mr. M.S.Singhvi, Sr. Adv. Assisted by
Mr. Hemant Dutt, Adv.
Mr. Abhishek Mehta, Adv.
Mr. Chirag Kalani, Adv.
For Respondent(s) : Mr. G.R.Punia, Sr. Adv. Assisted by
Mr. Sanjay Rewar, Adv.
Mr. Rajesh Panwar, Sr. Adv.-cum AAG
assisted by Mr. Ravindra Puri Goswami,
AGC & Mr. Rajesh Punia, Adv.
HON'BLE MR. JUSTICE MUNNURI LAXMAN
HON'BLE MR. JUSTICE BIPIN GUPTA
Judgment
Judgment Reserved on : 08/08/2025
Judgment Pronounced on : 03/11/2025
(Uploaded on 03/11/2025 at 04:44:12 PM)
(Downloaded on 03/11/2025 at 09:46:16 PM)
[2025:RJ-JD:40498-DB] (2 of 30) [CW-9906/2010]
[Per Hon'ble Mr. Justice Munnuri Laxman] :
1) The present writ petition assails the report of the Enquiry
Officer dated 06.03.2009, the resolutions of the Full Court dated
01.07.2009 and 02.02.2010, and the order of the His Excellency
the Governor dated 08.04.2010 and to set aside such proceeding
and consequently, seeks reinstatement in service with all
consequential benefits.
2) The delinquent officer/petitioner died on 26.05.2012
during the pendency of the proceedings, and his wife and
children were brought on record. Subsequently, the wife also died
during the pendency of the present proceedings, and the
petitioner is now represented by their children.
3) The background of the facts discloses that the petitioner
was appointed as a District Judge (entry level) through direct
recruitment and subsequently, promoted to selection grade.
While serving as a Special Judge in the Special Court under the
N.D.P.S. Act at Pratapgarh, a complaint was lodged against him
by Ashok Kumar Vaishnav, an Advocate (complainant). He
alleged that the petitioner had rejected the bail applications filed
by him of the accused, Paras S/o Amba Lal, in FIR No. 442/2004,
Police Station Pratapgarh, vide orders dated 06.10.2004 and
02.12.2004. However, a subsequent bail application filed by Ms.
Kala Arya, Advocate, after the dismissal of the earlier applications
filed by Ashok Kumar Vaishnav, was allowed with an alleged
oblique motive or for extraneous considerations. It was further
alleged that such relief was granted despite an order passed by
the High Court in S.B. Criminal Misc. Bail Application No.
3844/2004, wherein the counsel appearing for the accused-Paras
(Uploaded on 03/11/2025 at 04:44:12 PM)
(Downloaded on 03/11/2025 at 09:46:16 PM)
[2025:RJ-JD:40498-DB] (3 of 30) [CW-9906/2010]
had sought leave to withdraw the bail application with liberty to
file a fresh one after the challan was submitted but changed
advocate filed bail application before filing of challan.
4) Acting upon the complaint of PW-2 Ashok Kumar
Vaishnav, the Hon'ble Chief Justice appointed Justice Shri N.P.
Gupta as Enquiry Officer to initiate disciplinary proceedings
against the petitioner under Rule 16 of the Rajasthan Civil
Services (Classification, Control & Appeal) Rules, 1958
(hereinafter referred to as "the CCA Rules, 1958"), by order
dated 01.09.2005. The Enquiry Officer issued the following
Statement of Charge and Statement of Allegation in support of
the charge, which read as under:
STATEMENT OF CHARGE
"That you, Mr. B.D. Sarswat while posted and
functioning as Judge, Special Court, N.D.P.S,
cases, Pratapgarh, District. Chittorgarh, N.D.P.S.
cases, Pratapgarh. District, Chittorgarh granted
bail on 24-02-2005 to Paras S/o Amba Lal,
resident of Sakariya, P.S. Rathanjana in Cr. Misc.
Case No. 20/05, relating to FIR No.442/2004 or
P.S Pratapgarh, moved on behalf of accused
applicant Paras by Advocate Ms kala Arya, with
oblique motives/ externeous considerations
whereas earlier application of this accused Paras
was rejected by you, in respect of this FIR on 06-
10-2004 (Cr. Case No. 133/04) and 02-12-2004
(Cr. Case No. 166/04). when they were presented
by Advocate Mr Ashok Kumar Vaishnav: despite
fact that SB Cr. Misc. Bail Applilcation No.
3844/04, moved by aforesaid accused applicant
Paras was dismissed by Hon'ble High Court, on the
ground that it was not pressed by counsel for the
accused, with liberty to file fresh bail application
after the challan. Since no challan was filled on
24-02-2005, when you granted the bail to Paras,
on changing of Advocate. Aforesaid grant of bail
reflects to be out come of oblique motive/
externeous considerations on your part and
amounts to gross misconduct, punishable under
rule 16 of the CCA Rules,1958."
(Uploaded on 03/11/2025 at 04:44:12 PM)
(Downloaded on 03/11/2025 at 09:46:16 PM)
[2025:RJ-JD:40498-DB] (4 of 30) [CW-9906/2010]
xxx xxx xxx
STATEMENT OF ALLEGATION REGARDING
CHARGE:
"While you posted and functioning as Judge,
Special Court. N.D.P.S, Cases, Pratapgarh Distt.
Chittorgarh the first bail application No. 133/04
for the accused Paras in relation to FIR No.
442/2004 of P.S. Pratapgarh Distt. Chittorgarh
was filed on 05-10-2004 by advocate Mr Ashok
Kumar Vaishnav, which was rejected by you on
06.10.2004, accused filed bail application in
Hon'ble High Court. Jodhpur bearing S.B Cr. Misc.
Bail Application No. 3844/04 which was rejected
on 23.11.2004. The second bail application,
presented by advocate Mr Ashok Kumar Vaishnav
in your court was also rejected by you on 02-12-
2004. After dismissal of the bail application by
Hon'ble High Court. Being withdrawn with liberty
to file fresh after filing of challan: when presented
for the third time before you by advocate for the
third time before you by advocate Ms Kala Arya
you granted bail on 24-02-2005 to accused Paras
in the said case. In the order of granting bail
application, you have not made any reference of
rejection of earlier bail applications, order of
Hon'ble High Court and if there was any change of
circumstances after rejection of first and second
bail applications nor challan was filed on 24-02-
2005, as observed by Hon'ble High Court. Thus,
you granted bail to aforesaid accused Paras in
relation to FIR No.-442/2004 P.S. Pratapgarh,
upon change of advocate, with oblique motives/
externeous considerations and committed gross
misconduct punishment u/s 16 of the CCA Rules,
1958."
5) The petitioner submitted his explanation to the charge on
05.12.2005. The Enquiry Authority, not being satisfied with the
explanation, proceeded to conduct an enquiry in accordance with
due procedure. To support its case, the Department relied on the
evidence of PW-1, Dwarka Nath Sharma, the then Public
Prosecutor of the Court where the delinquent officer was posted,
and PW-2, Ashok Kumar Vaishnav, Advocate (the complainant).
The Department also relied upon documentary evidence marked
(Uploaded on 03/11/2025 at 04:44:12 PM)
(Downloaded on 03/11/2025 at 09:46:16 PM)
[2025:RJ-JD:40498-DB] (5 of 30) [CW-9906/2010]
as Exhibits A/1 to A/8. Additional documents filed by the
Department were also taken on record, having been duly
admitted. In support of his case, the petitioner (the delinquent
officer) examined himself as a witness and relied upon the
documents filed at various stages, including bail orders dated
05.09.2005 passed by him in Criminal Bail Application Nos.
104/2005 and 105/2005.
6) After the closure of evidence by both parties and upon
hearing them, the Enquiry Officer submitted his report dated
06.03.2009, holding that the charge levelled against the
delinquent officer/petitioner was proved. The report concluded
that the orders granting bail to the accused, Paras, upon the
change of advocate, clearly amounted to passing orders with an
oblique motive and for extraneous consideration, thereby
petitioner passed order in favour of changed advocate and
disfavoured the earlier advocate, i.e., PW-2 Ashok Kumar
Vaishnav.
7) The Enquiry Officer's report was placed before the Full
Court on 01.07.2009. The Full Court took cognizance of the
report and directed that a copy of the same be furnished to the
delinquent officer, and sought his explanation in response
thereto. However, it appears that the petitioner/delinquent failed
to submit any explanation before the Full Court which took
further decision. Consequently, by its resolution dated
02.02.2010, the Full Court treated the matter as one of 'No
Explanation to the Enquiry Report' and unanimously decided to
accept the report and impose the punishment of dismissal. The
Full Court accordingly recommended that the State Government
(Uploaded on 03/11/2025 at 04:44:12 PM)
(Downloaded on 03/11/2025 at 09:46:16 PM)
[2025:RJ-JD:40498-DB] (6 of 30) [CW-9906/2010]
pass appropriate orders dismissing the petitioner from service.
Acting on this recommendation, the State Government, by order
dated 08.04.2010, dismissed the petitioner from service.
Challenging the same, the present writ petition has been filed.
8) Heard the learned counsel for both the sides.
9) Mr. M.S. Singhvi, the learned Senior Counsel appearing
for the petitioner has contended that the petitioner submitted his
reply/explanation to the enquiry report on 05.02.2010, as
directed by the Full Court. However, this reply was submitted
after the Full Court had already recommended the petitioner's
dismissal to the State Government by its resolution dated
02.02.2010. While passing the dismissal order on 08.04.2010,
His Excellency the Governor did not consider the petitioner's
reply/explanation to the enquiry report. As a result, the dismissal
order passed by the Governor is liable to be treated as a non-
speaking order.
10) The learned Senior Counsel appearing for the petitioner
also submitted that the Appointing Authority (His Excellency the
Governor) did not afford the petitioner any opportunity of hearing
before passing the order dated 08.04.2010. Such an opportunity
was required to be given, as both the enquiry report and the
recommendation of the Full Court were based on adverse
material. Had the petitioner been given an opportunity of
hearing, he could have explained his position with respect to the
adverse findings of the enquiry report and the recommendation
of the Full Court. The failure to provide such an opportunity
resulted in a violation of the principles of natural justice.
(Uploaded on 03/11/2025 at 04:44:12 PM)
(Downloaded on 03/11/2025 at 09:46:16 PM)
[2025:RJ-JD:40498-DB] (7 of 30) [CW-9906/2010]
11) The learned Senior Counsel also submitted that there is
no material on record to show that the Full Court recorded any
findings while accepting the enquiry report submitted by the
Enquiry Judge. Such action is in violation of the procedure
prescribed under Rule 16(10) of the CCA Rules, 1958. Recording
of findings by the Full Court was necessary, as the enquiry report
was not binding upon it.
12) The learned Senior Counsel also submitted that the
findings recorded by the Enquiry Officer suffer from illegality due
to breach of the principles of natural justice, as additional
evidence was casually admitted without any relevance to the
charge. This procedure caused serious prejudice to the petitioner,
and these irrelevant documents were improperly made basis of
the conclusions. It is also his submission that the findings
recorded by the Enquiry Officer suffer from ex facie perversity
and error, as the entire evidence if considered does not establish
that the orders were passed with an oblique motive or
extraneous consideration. In the absence of any evidence, either
from the departmental witnesses or the delinquent officer, the
Enquiry Officer recorded findings that the grant of bail on the
third application, filed by the changed advocate, was the result of
extraneous considerations and oblique motives. Such findings are
wholly unsupported by evidence.
13) The learned Senior Counsel appearing for the petitioner
also contended that the scope of the enquiry was expanded
beyond the original charges, and additional documents related to
this expanded scope were used to conclude that the orders were
passed with extraneous consideration and oblique motive. The
(Uploaded on 03/11/2025 at 04:44:12 PM)
(Downloaded on 03/11/2025 at 09:46:16 PM)
[2025:RJ-JD:40498-DB] (8 of 30) [CW-9906/2010]
Enquiry Officer failed to properly appreciate the petitioner's
defence, wherein he categorically explained the justification for
passing the bail order.
14) The learned Senior Counsel further contended that the
resolution of the Full Court in accepting the enquiry report and in
recommending dismissal suffers from violation of the principles of
natural justice. Furthermore, the Full Court erred in
recommending the extreme punishment of dismissal, considering
the nature of the allegations and the evidence on record.
Moreover, the disciplinary proceedings are liable to be quashed
on the ground that the order granting statutory bail to the
accused, Paras, was in accordance with the statutory provisions
as well as the law laid down by the Apex Court .
15) Per contra, Mr. Rajesh Panwar, Senior Advocate-cum-AAG
appearing for the State and Mr. G.R.Punia, Senior Counsel
appearing for the Department have submitted that the
Appointing Authority, i.e., His Excellency the Governor, is not
required to provide an opportunity of hearing while imposing the
punishment of dismissal. However, an opportunity of hearing is
required before accepting the findings of the enquiry report. In
the present case, the petitioner failed to avail such opportunity
which was given to him before the Full Court which subsequently
accepted the enquiry report and recommended his dismissal. The
petitioner submitted explanation to the enquiry report only after
enquiry report was accepted and recommendation was made of
dismissal. Therefore, it cannot be said that the order passed by
His Excellency the Governor suffers from non-speaking order and
passed in violation of principles of natural justice.
(Uploaded on 03/11/2025 at 04:44:12 PM)
(Downloaded on 03/11/2025 at 09:46:16 PM)
[2025:RJ-JD:40498-DB] (9 of 30) [CW-9906/2010]
16) The learned Senior Counsel appearing for the
respondents also submitted that after receiving the enquiry
report, the Full Court afforded the petitioner an opportunity to
submit his remarks to the findings of the Enquiry Officer. The
petitioner failed to utilize this opportunity, and the Full Court's
recommendation was made in the context of non-response from
petitioner. Therefore, the recommendation of the Full Court do
not suffer from any violation of the principles of natural justice.
17) The learned Senior Counsels also submitted that while
accepting the enquiry report, the Full Court is not required to
provide any special reasons for its acceptance for reasons that
such decision has been taken by constitutional body in exercise
of administrative functions. Therefore, the procedure adopted by
the Full Court in accepting the enquiry report and recommending
the imposition of the punishment of dismissal cannot be said to
be in violation of any statutory rule.
18) The learned Senior Counsels appearing for the
respondents also contended that the enquiry report and its
findings are based on valuable evidence on record. The Enquiry
Officer, in accordance with the existing rules, afforded an
opportunity to file additional documents and allowed both parties
to produce new evidence. Permitting the Department to submit
additional evidence at various stages does not constitute a
procedural error warranting interference by this Court.
19) The learned Senior Counsels appearing for the
respondents also submitted that there is ample evidence on
record to show that the petitioner/delinquent officer
demonstrated discriminatory conduct towards the complainant by
(Uploaded on 03/11/2025 at 04:44:12 PM)
(Downloaded on 03/11/2025 at 09:46:16 PM)
[2025:RJ-JD:40498-DB] (10 of 30) [CW-9906/2010]
disfavouring him and favored the selective advocates. Such
conduct itself demonstrates the existence of extraneous
consideration and oblique motive. The findings of the Enquiry
Officer are supported by the evidence, and he did not enlarge the
scope of the enquiry. The additional material was only
corroborative in nature and cannot be said to be beyond the
scope of the enquiry.
20) Lastly, it is contended by the learned Senior Counsels
appearing for the respondents that the Enquiry Officer has
thoroughly considered the defence put forth by the petitioner to
justify the bail orders passed by him. The Full Court's
recommendation for the punishment of dismissal does not suffer
from any violation of the principles of natural justice.
Furthermore, the recommendation for dismissal cannot be
regarded as disproportionate to the evidence on record as the
bail orders were found to be the result of extraneous
considerations, and they were rightly taken into account. The
orders passed by the respondents required no interference by
this Court.
21) We have considered the arguments advanced by both the
parties and carefully perused the material available on record.
22) In the present case, the specific charge against the
petitioner was that the delinquent officer showed favoritism to
the advocate who filed the third bail application by granting bail,
whereas bail applications filed by the complainant/advocate for
the same accused were dismissed. Accused, Paras, was an
accused in FIR No. 442/2004 of Police Station Pratapgarh. The
FIR pertained to offences under Section 8 read with Section 18 of
(Uploaded on 03/11/2025 at 04:44:12 PM)
(Downloaded on 03/11/2025 at 09:46:16 PM)
[2025:RJ-JD:40498-DB] (11 of 30) [CW-9906/2010]
the N.D.P.S. Act, involving the seizure of 1.5 kilograms of opium.
Moreover, by the time bail was granted to Paras, he had been in
custody for 157 days, and no charge-sheet had been filed on the
date the statutory bail was granted.
23) In this regard, it is relevant to refer to Section 8 and 18
of the N.D.P.S. Act, which read hereunder:-
"8. Prohibition of certain operations.--No person
shall--
(a) cultivate any coca plant or gather any portion of
coca plant; or
(b) cultivate the opium poppy or any cannabis plant;
or
(c) produce, manufacture, possess, sell, purchase,
transport, warehouse, use, consume, import
inter-State, export inter-State, import into
India, export from India or tranship any narcotic
drug or psychotropic substance,except for
medical or scientific purposes and in the manner
and to the extent provided by the provisions of
this Act or the rules or orders made thereunder
and in a case where any such provision,
imposes any requirement by way of licence,
permit or authorisation also in accordance with
the terms and conditions of such licence, permit
or authorisation:Provided that, and subject to
the other provisions of this Act and the rules
made thereunder, the prohibition against the
cultivation of the cannabis plant for the
production of ganja or the production,
possession, use, consumption, purchase, sale,
transport, warehousing, import inter-State and
export inter-State of ganja for any purpose
other than medical and scientific purpose shall
take effect only from the date which the Central
Government may, by notification in the Official
Gazette, specify in this behalf:Provided further
that nothing in this section shall apply to the
export of poppy straw for decorative purposes."
xxx xxx xxx
"18. Punishment for contravention in relation to
opium poppy and opium.-- Whoever, in
contravention of any provision of this Act or any rule
or order made or condition of licence granted
thereunder, cultivates the opium poppy or produces,
manufactures, possesses, sells, purchases, transports,
(Uploaded on 03/11/2025 at 04:44:12 PM)
(Downloaded on 03/11/2025 at 09:46:16 PM)
[2025:RJ-JD:40498-DB] (12 of 30) [CW-9906/2010]
imports inter-State, exports inter-State or uses opium
shall be punishable,--
(a) where the contravention involves small quantity,
with rigorous imprisonment for a term which
may extend to one year, or with fine which may
extend to ten thousand rupees, or with both;
(b) where the contravention involves commercial
quantity, with rigorous imprisonment for a term
which shall not be less than ten years but which
may extend to twenty years and shall also be
liable to fine which shall not be less than one
lakh rupees which may extend to two lakh
rupees:
Provided that the court may, for reasons to
be recorded in the judgment, impose a fine
exceeding two lakh rupees;
(c) in any other case, with rigorous imprisonment
which may extend to ten years and with fine
which may extend to one lakh rupees."
24) It is also relevant to refer to a Central Government
Notification specifying 'small quantity' and 'commercial quantity',
more particularly the narcotic drugs and psychotropic substance
of Opium referred at Serial No. 92 of the Notification, which
reads hereunder:-
Sl. Name of Narcotic Drug & Other non- Chemical Small Quantity Commercial
No. Psychotropic Substance proprietary Name (in gm. Quantity (in
[International non- name gm./kg.)
proprietary name (INN)]
(1) (2) (3) (4) (5) (6)
92. Opium And any 25 gm. 2.5 kg.
preparati
on
contain
opium
24.1 From reading of Section 8 of the NDPS Act, it is clear
that possession of opium is prohibited, and Section 18 of the
N.D.P.S. Act prescribes three categories of punishment: for small
quantity, for intermediary quantity and for commercial quantity.
The quantity of opium recovered in this case falls within the
(Uploaded on 03/11/2025 at 04:44:12 PM)
(Downloaded on 03/11/2025 at 09:46:16 PM)
[2025:RJ-JD:40498-DB] (13 of 30) [CW-9906/2010]
intermediary category, being neither small nor commercial
quantity. Therefore, the punishment applicable under Section
18(c) is rigorous imprisonment, which may extend up to 10
years, along with a fine that may extend up to Rs.1 lakh.
25) Section 36-A(4) of N.D.P.S. Act is also relevant to
mention here, which reads hereunder:-
"Section 36A(4) In respect of persons accused of
an offence punishable under section 19 or section
24 or section 27A or for offences involving
commercial quantity the references in sub-section
(2) of section 167 of the Code of Criminal
Procedure, 1973 (2 of 1974), thereof to "ninety
days", where they occur, shall be construed as
reference to "one hundred and eighty
days":Provided that, if it is not possible to
complete the investigation within the said period
of one hundred and eighty days, the Special Court
may extend the said period up to one year on the
report of the Public Prosecutor indicating the
progress of the investigation and the specific
reasons for the detention of the accused beyond
the said period of one hundred and eighty days."
25.1 From reading of the above provision, it is clear that if an
accused is charged with an offence under Section 19, Section 24,
Section 27-A, or any offence involving commercial quantity, the
period of custody permitted under Section 167(2) of the Cr.P.C.,
which is normally 90 days, shall be extended to 180 days. If the
investigation cannot be completed within 180 days, the Special
Court may, upon receiving a report from the Public Prosecutor
indicating the progress of the investigation and reasons for
detention beyond 180 days, extend the custody period up to one
year.
26) The Apex Court in the case of Rajeev Choudhary vs.
State (N.C.T.) of Delhi, reported in (2001) 5 SCC 34, held that
the words used in Section 167(2) proviso (a) of Cr.P.C.,
(Uploaded on 03/11/2025 at 04:44:12 PM)
(Downloaded on 03/11/2025 at 09:46:16 PM)
[2025:RJ-JD:40498-DB] (14 of 30) [CW-9906/2010]
particularly "imprisonment for a term of less than 10 years,"
should not be interpreted as a minimum sentence of 10 years or
more, but rather mean that the imprisonment may be for a
period of 10 years or less. In other words, if the offence is
punishable with imprisonment up to 10 years, the permissible
period of custody under Section 167(2) of the Cr.P.C. is 90 days.
27) A conjoint reading of Section 167(2) proviso (a) of
Cr.P.C. and Section 36A(4) of NDPS Act makes it clear that the
offence for which the accused Paras was charged is punishable
only up to 10 years. This means the maximum custody period
under Section 167(2) of the Cr.P.C. shall be 90 days, as the
quantity of seized contraband is not commercial, and he was not
charged under Sections 19, 24, or 27-A of the N.D.P.S. Act, and
only such offences custody period is 180 days, subject to a
further extension of up to one year.
28) The complainant/advocate in this case filed the first bail
application seeking regular bail under Section 439 of the Cr.P.C.
The delinquent officer, after considering the merits, dismissed
this bail application on 06.10.2004 (Annexure 7). Subsequently,
the accused approached the High Court by filing S.B. Criminal
Misc. Bail Application No. 3844/2004, which was dismissed as
withdrawn with liberty to file a fresh bail application after the
challan was filed. The same advocate then filed a second bail
application under Section 439 Cr.P.C., subsequent to the High
Court's order dated 23.11.2004, which was rejected on
02.12.2004.
29) The third bail application was filed by another advocate,
Miss Kala Arya, seeking statutory bail under Section 167(2) read
(Uploaded on 03/11/2025 at 04:44:12 PM)
(Downloaded on 03/11/2025 at 09:46:16 PM)
[2025:RJ-JD:40498-DB] (15 of 30) [CW-9906/2010]
with Section 439 of the Cr.P.C. The delinquent officer allowed the
application vide order dated 24.02.2005. By the time the third
bail application was filed, the accused had completed 157 days in
custody. It is also not in dispute that two applications i.e. first
and second bail application filed by the complainant (Ashok
Kumar Vaishnav) for grant of bail, were filed under Section 439
Cr.P.C. seeking regular bail on merits.
30) The bail applications clearly demonstrate that the
complainant/advocate had never sought default/statutory bail;
his applications were for grant of bail on merits. Whereas, the
third bail application was a statutory/default bail application
under Section 167(2) read with Section 439 of the Cr.P.C. The
evidence on record shows that, prior to allowing the statutory
bail application, the delinquent officer adjourned the matter for
four days to enable the prosecution agency to file the charge-
sheet, though such a procedure is not mandated. Nevertheless,
these facts indicate that an opportunity was afforded to the
Investigating Agency to file the charge-sheet before grant of
statutory bail.
31) Admittedly, as on the date of filing the third bail
application, the 90-day custody period was completed and no
charge sheet had been filed. Even on the date of passing order
on third bail application, the charge-sheet had still not been filed.
In this background, the third bail application was allowed. The
delinquent officer had no option but to allow the application,
given that the maximum permissible period of custody i.e. 90
days had expired and no charge sheet had been filed within that
time. The delinquent officer had no choice to decide the matter
(Uploaded on 03/11/2025 at 04:44:12 PM)
(Downloaded on 03/11/2025 at 09:46:16 PM)
[2025:RJ-JD:40498-DB] (16 of 30) [CW-9906/2010]
on merits. If the case was to be decided on merits, granting bail
merely on the change of advocate, while ignoring the rejection of
two earlier bail applications filed by the complainant, Ashok
Kumar Vaishnav, could have assumed that the order was passed
for extraneous consideration or with an oblique motive. Here is
the case where the delinquent officer had no choice or discretion
to refuse bail, as he was statutorily bound to allow the
application upon being satisfied that the 90-days period had been
completed and no charge-sheet had been filed as on the date of
the order. In this background, the grant of bail on the third
application filed by a different advocate, in compliance with the
statutory mandate, cannot be said to have been for extraneous
consideration or oblique motive.
32) The evidence of PW-2, the complainant/advocate,
indicates that he claimed to have raised a ground regarding
entitlement to default bail in the second bail application.
However, this assertion is contrary to the averments made in the
second bail application itself, as well as to the admissions made
during cross-examination. Moreover, the bail order does not
reflect any arguments made by PW-2 concerning statutory bail.
In fact, at the time the second bail application was filed, the 90-
days period had not yet elapsed. The Enquiry Officer's finding
that the grant of bail on the third application filed by another
advocate, coupled with the rejection of the two previous bail
applications filed by the complainant, demonstrates extraneous
consideration or oblique motive, suffers from perversity. No
reasonable person, on a fair assessment of the evidence, could
have arrived at the conclusion that the order passed on the third
(Uploaded on 03/11/2025 at 04:44:12 PM)
(Downloaded on 03/11/2025 at 09:46:16 PM)
[2025:RJ-JD:40498-DB] (17 of 30) [CW-9906/2010]
bail application was tainted by extraneous consideration or
oblique motive. The reason is that the two bail applications filed
by PW-2 under Section 439 of the Cr.P.C. were limited to
consideration on merits of the case. In contrast, the third bail
application was not based on merits but was a statutory
entitlement of the accused upon fulfilling certain conditions,
namely, that the 90-day custody period had been completed and
no charge sheet had been filed.
33) The orders impugned in the present writ petition are also
unsustainable for the reason that there are no details with regard
to extraneous consideration/ulterior motive which is foundation
for initiating disciplinary proceedings. In this regard, it is relevant
to refer to the decision of the Hon'ble Supreme Court in the case
of Abhay Jain Vs. The High Court of Judicature for
Rajasthan and Ors. reported in (2022) 13 SCC 1, wherein it
was held as follows:
"66. We also find merit in the submission of the
learned counsel of the appellant that the charges
filed against the appellant are vague in nature and
that absolutely no details have been provided
regarding the said allegation of passing the bail
order for extraneous considerations/ ulterior motive.
In this context, there is no detail provided as to
what was the said extraneous consideration or
ulterior motive, but merely an inference has been
drawn on the basis of suspicion. Further, the record
reveals that no complaint or other material exists
which could form the basis of the said allegations.
67. A Three-Judge bench of this court in Ramesh
Chander Singh vs High Court of Allahabad has
specifically held that:
"12. This Court on several occasions has
disapproved the practice of initiation of
disciplinary proceedings against officers of the
subordinate judiciary merely because the
judgments/orders passed by them are wrong.
The appellate and revisional courts have been
established and given powers to set aside such
orders. The higher courts after hearing the
(Uploaded on 03/11/2025 at 04:44:12 PM)
(Downloaded on 03/11/2025 at 09:46:16 PM)
[2025:RJ-JD:40498-DB] (18 of 30) [CW-9906/2010]
appeal may modify or set aside erroneous
judgments of the lower courts. While taking
disciplinary action based on judicial orders, the
High Court must take extra care and caution.
.........
5. ....However, the learned Judge inquiring the matter eventually came to the conclusion that the bail had been granted by the appellant in utter disregard of judicial norms and on insufficient grounds and based on extraneous consideration with oblique motive and the charges had been proved. It is important to note that the Judge who conducted the enquiry has not stated in his report as to what was the oblique motive or the extraneous consideration involved in the matter.
........
10. The counsel for the respondent pointed out that on three previous occasions the bail had been declined to the very same accused and as there was no change in the circumstances, the appellant-officer should not have considered the fourth bail application as well. Of course, in the previous bail applications, many of the contentions raised by the accused were considered, but an accused has the right to file bail application at any stage when undergoing imprisonment as an under-trial prisoner. The fact that the two other accused had already been enlarged on bail was a valid reason for granting bail to accused Ram Pal. Moreover, accused Ram Pal had been in jail for one year as an under-trial prisoner and the charge-sheet had already been filed. In our opinion, if accused Ram Pal were to be denied bail in these circumstances, it would have been a travesty of justice especially when all factors relevant to be gone into for considering the bail application were heavily loaded in favour of grant of bail to accused Ram Pal.
........
11. We fail to understand as to how the High Court arrived at a decision to initiate disciplinary proceedings solely based on the complaint, the contents of which were not believed to be true by the High Court. If the High Court were to initiate disciplinary proceedings based on a judicial order, there should have been strong grounds to suspect officer's bona fides and the order itself should have been actuated by malice, bias or illegality. The appellant-officer
(Uploaded on 03/11/2025 at 04:44:12 PM)
[2025:RJ-JD:40498-DB] (19 of 30) [CW-9906/2010]
was well within his right to grant bail to the accused in discharge of his judicial functions. Unlike provisions for granting bail in TADA Act or NDPS Act, there was no statutory bar in granting bail to the accused in this case. A Sessions Judge was competent to grant bail and if any disciplinary proceedings are initiated against the officer for passing such an order, it would adversely affect the morale of subordinate judiciary and no officer would be able to exercise this power freely and independently.
..........
18. ...The fact that it was a case of daylight murder wherein two persons died, is not adequate to hold that the accused were not entitled to bail at all. Passing order on a bail application is a matter of discretion which is exercised by a judicial officer with utmost responsibility. When a co-accused had been granted bail by the High Court, the appellant cannot be said to have passed an unjustified order granting bail, that too, to an accused who was a student and had been in jail for more than one year. If at all, the inspecting Judge had found anything wrong with the order, he should have sent for the officer and advised him to be careful in future."
68. Hence, in light of the above judicial pronouncement, we hold that the accused K.K. Jalia had the right to file bail application at any stage when undergoing imprisonment as an under-trial prisoner. The fact that the two other co-accused had already been enlarged on bail was a valid reason for granting bail to accused K.K. Jalia. If the High Court was to initiate disciplinary proceedings based on a judicial order, there should have been strong grounds to suspect appellant's bona fides and the order itself should have been actuated by malice, bias or illegality. This is clearly not the case in the present matter. The appellant was competent and well within his right to grant bail to the accused in discharge of his judicial functions.
69. This court in P.C. Joshi vs State of U.P. held that:
"That there was possibility on a given set of facts to arrive at a different conclusion is no ground to indict a judicial officer for taking one view and that too for alleged misconduct for that reason alone. The enquiry officer has not found any other material, which would reflect on his reputation or integrity or good faith or devotion to duty or that he has been actuated
(Uploaded on 03/11/2025 at 04:44:12 PM)
[2025:RJ-JD:40498-DB] (20 of 30) [CW-9906/2010]
by any corrupt motive. At best, he may say that the view taken by the appellant is not proper or correct and not attribute any motive to him which is for extraneous consideration that he had acted in that manner. If in every case where an order of a subordinate court is found to be faulty a disciplinary action were to be initiated, the confidence of the subordinate judiciary will be shaken and the officers will be in constant fear of writing a judgment so as not to face a disciplinary enquiry and thus judicial officers cannot act independently or fearlessly. Indeed the words of caution are given in K.K. Dhawan case and A.N. Saxena case that merely because the order is wrong or the action taken could have been different does not warrant initiation of disciplinary proceedings against the judicial officer. In spite of such caution, it is unfortunate that the High Court has chosen to initiate disciplinary proceedings against the appellant in this case."
From a close perusal of the above judgment, it is clear
that the Apex Court on several occasions has disapproved the
practice of initiating disciplinary proceedings against officers of
subordinate judiciary on the ground of judgments/orders passed
by them are wrong. Further, similar to the above case, there are
no details in the case on hand with regard to extraneous/oblique
motive. The facts in the present case are better than the facts
contained in the judgment referred hereinabove. In the referred
judgment, there was discretion for the officer to pass orders
granting bail, however, there is no such discretion in the present
case as the order is required to be passed when certain
conditions as required under the statute are fulfilled. Since the
requirement of statute is fulfilled the order is consequential
without exercise of any discretion at all.
34) The scope of consideration of two applications of
complainant and application for grant of statutory bail by
changed advocate are fundamentally different. In the case of the
(Uploaded on 03/11/2025 at 04:44:12 PM)
[2025:RJ-JD:40498-DB] (21 of 30) [CW-9906/2010]
third bail application, the delinquent officer had no discretion but
to grant bail, whereas in the two earlier applications, there was
no statutory right to bail; those applications were to be decided
solely on their merits. Therefore, we are of the view that the
findings recorded by the Enquiry Officer, as accepted by the Full
Court, suffer from perversity and are unsupported by evidence.
35) To deal with contention that the Enquiry Officer went
beyond the scope of the charge by holding that differential
treatment was given to different advocates while referring to the
bail applications of Ramesh and Ayub in the same FIR, though,
they were not part of the charge-sheet, however, such evidence
was significant factor influencing the Enquiry Officer's conclusion
that PW-2 and other advocates were treated differently. In fact,
PW-2 had no grievance regarding the bail applications of accused
Ramesh and Ayub, and further, they were not part of the charge.
The finding of proof of charge by enquiry officer was also based
on this evidence, which should not have been used to establish
the charge.
36) The scope of interference under Article 226 & 227 with
regard to disciplinary proceedings has been succinctly stated by
the Apex Court in the case of Registrar General, Patna High
Court Vs. Pandey Gajendra Prasad & Ors., reported in AIR
2012 (6) SCC 357. The relevant paras of the said judgment read
as follows:
"17. According to the Division Bench, both the orders by the first respondent being purely discretionary in terms of his statutory powers, did not warrant any disciplinary action against him on the ground of judicial indiscretion or misconduct. We are constrained to observe that the Division Bench has failed to bear in mind the parameters laid down in a catena of decisions of this Court while dealing
(Uploaded on 03/11/2025 at 04:44:12 PM)
[2025:RJ-JD:40498-DB] (22 of 30) [CW-9906/2010]
with the collective decision of the Full Court on the administrative side. It is evident that the Division Bench dealt with the matter as if it was exercising appellate powers over the decision of a subordinate court, granting or refusing bail, and in the process, overstepped its jurisdiction under Article 226 of the Constitution.
18. It is trite that the scope of judicial review, under Article 226 of the Constitution, of an order of punishment passed in departmental proceedings, is extremely limited. While exercising such jurisdiction, interference with the decision of the departmental authorities is permitted, if such authority has held the proceedings in violation of the principles of natural justice or in violation of statutory regulations prescribing the mode of such enquiry or if the decision of the authority is vitiated by consideration extraneous to the evidence on the merits of the case, or if the conclusion reached by the authority, on the face of it, is wholly arbitrary or capricious that no reasonable person could have arrived at such a conclusion, or grounds very similar to the above. (See: Shashikant S. Patil & Anr. (supra).
19. Explaining the scope of jurisdiction under Article 226 of the Constitution, in State of Andhra Pradesh Vs. S. Sree Rama Rao[3], this Court made the following observations:
"....The High Court is not constituted in a proceeding under Article 226 of the Constitution a court of appeal over the decision of the authorities holding a departmental enquiry against a public servant: it is concerned to determine whether the enquiry is held by an authority competent in that behalf, and according to the procedure prescribed in that behalf, and whether the rules of natural justice are not violated. Where there is some evidence, which the authority entrusted with the duty to hold the enquiry has accepted and which evidence may reasonably support the conclusion that the delinquent officer is guilty of the charge, it is not the function of the High Court in a petition for a writ under Article 226 to review the evidence and to arrive at an independent finding on the evidence."
20. Elaborating on the scope of judicial review of an assessment of the conduct of a judicial officer by a Committee, approved by the Full Court, in Syed T.A. Naqshbandi & Ors. Vs. State of Jammu & Kashmir & Ors.[4] this Court noted as follows:
(Uploaded on 03/11/2025 at 04:44:12 PM)
[2025:RJ-JD:40498-DB] (23 of 30) [CW-9906/2010]
"7. .....As has often been reiterated by this Court, judicial review is permissible only to the extent of finding whether the process in reaching the decision has been observed correctly and not the decision itself, as such. Critical or independent analysis or appraisal of the materials by the courts exercising powers of judicial review unlike the case of an appellate court, would neither be permissible nor conducive to the interests of either the officers concerned or the system and institutions of administration of justice with which we are concerned in this case, by going into the correctness as such of ACRs or the assessment made by the Committee and approval accorded by the Full Court of the High Court."
21. In Rajendra Singh Verma (Dead) Through LRs. & Ors. Vs. Lieutenant Governor (NCT of Delhi) & Ors. [5], reiterating the principle laid down in Shashikant S. Patil & Anr. (supra), this Court observed as follows:
"191. ... in case where the Full Court of the High Court recommends compulsory retirement of an officer, the High Court on the judicial side has to exercise great caution and circumspection in setting aside that order because it is a complement of all the Judges of the High Court who go into the question and it is possible that in all cases evidence would not be forthcoming about integrity doubtful of a judicial officer."
It was further observed that:
"192. ....If that authority bona fide forms an opinion that the integrity of a particular officer is doubtful, the correctness of that opinion cannot be challenged before courts. When such a constitutional function is exercised on the administrative side of the High Court, any [pic]judicial review thereon should be made only with great care and circumspection and it must be confined strictly to the parameters set by this Court in several reported decisions.
When the appropriate authority forms bona fide opinion that compulsory retirement of a judicial officer is in public interest, the writ court under Article 226 or
(Uploaded on 03/11/2025 at 04:44:12 PM)
[2025:RJ-JD:40498-DB] (24 of 30) [CW-9906/2010]
this Court under Article 32 would not interfere with the order."
22. In the present case, the recommendation of the Standing Committee to dismiss the first respondent from service was based on the findings in the enquiry report submitted by the enquiry officer pursuant to the departmental enquiry; his reply to the show cause notice; his ACR and other materials placed before it.
The recommendation of the Standing Committee was approved and ratified by the Full Court.
23. There is nothing on record to even remotely suggest that the evaluation made, firstly by the Standing Committee and then by the Full Court, was so arbitrary, capricious or so irrational so as to shock the conscience of the Division Bench to justify its interference with the unanimous opinion of the Full Court. As regards the observation of the Division Bench on the reputation of the first respondent based on his ACRs, it would suffice to note that apart from the fact that an ACR does not necessarily project the overall profile of a judicial officer, the entire personal file of the respondent was before the Full Court when a conscious unanimous decision was taken to award the punishment of his dismissal from service. It is also well settled that in cases of such assessment, evaluation and formulation of opinion, a vast range of multiple factors play a vital and important role and no single factor should be allowed to be blown out of proportion either to decry or deify issues to be resolved or claims sought to be considered or asserted. In the very nature of such things, it would be difficult, rather almost impossible to subject such an exercise undertaken by the Full Court, to judicial review, save and except in an extra-ordinary case when the court is convinced that some exceptional thing which ought not to have taken place has really happened and not merely because there could be another possible view or there is some grievance with the exercise undertaken by the Committee/Full Court. [(See: Syed T.A. Naqshbandi (supra)]."
(Uploaded on 03/11/2025 at 04:44:12 PM)
[2025:RJ-JD:40498-DB] (25 of 30) [CW-9906/2010]
37) The Apex Court in the case of State of Rajasthan &
Ors. Vs. Bhupendra Singh, reported in 2024 RJ-JD18500, held
as follows:
"28. Turning our gaze back to the facts herein, we find that the learned Single Judge and the Division Bench acted as Courts of Appeal and went on to re- appreciate the evidence, which the above- enumerated authorities caution against. The present coram, in Bharti Airtel Limited v A S Raghavendra, (2024) 6 SCC 418, has laid down:
'29. As regards the power of the High Court to reappraise the facts, it cannot be said that the same is completely impermissible under Articles 226 and 227 of the Constitution. However, there must be a level of infirmity greater than ordinary in a tribunal's order, which is facing judicial scrutiny before the High Court, to justify interference. We do not think such a situation prevailed in the present facts. Further, the ratio of the judgments relied upon by the respondent in support of his contentions, would not apply in the facts at hand.'
(emphasis supplied)
38) The findings of the Enquiry Officer on the charges are
vitiated if reliance is placed on extraneous evidence, to come to
conclusion that delinquent officer guilty of charges. The findings
were also based on irrelevant evidence, particularly the bail
orders relating to Ramesh and Ayub, which were not the subject
matter of the charge. The findings of enquiry officer are, on their
face, arbitrary, and no reasonable person could have arrived at
such a conclusion based on evidence on record. The evidence on
record do not even reasonably probabilise the conclusion which
was drawn by Enquiry Officer that the delinquent officer passed
the order on the third bail application for extraneous
consideration or with oblique motive when no discretion lies with
him.
(Uploaded on 03/11/2025 at 04:44:12 PM)
[2025:RJ-JD:40498-DB] (26 of 30) [CW-9906/2010]
39) Dealing with the admission of additional evidence, the
rules enable the Enquiry Officer to allow the additional new
evidence. The enquiry report clearly reflects that both parties
were allowed to produce additional new evidence; in fact, the
rules permit the admission of such evidence subject to
satisfaction of relevancy and a valid explanation for its previous
non-production. The enquiry report further shows that such
evidence was allowed to be produced with the consent of the
parties. Since the petitioner gave consent, he cannot contend
that allowing the additional evidence violated the principles of
natural justice. Therefore, the contention in this regard is
rejected.
40) The other contention of learned Senior Counsel for the
petitioner is that before imposing punishment by His Excellency
the Governor, the explanation submitted by the petitioner ought
to have been considered, and an opportunity of hearing should
have been afforded to him to explain the adverse remarks in the
enquiry report. The High Court, while exercising its constitutional
powers, recommended the dismissal of the petitioner. At the
stage of imposition of punishment by His Excellency the
Governor, there is no requirement to provide any further
opportunity of hearing. In this regard, it is relevant to refer to
Article 311(2) of the Constitution of India, which reads as
under:-
"311. Dismissal, removal or reduction in rank of persons employed in civil capacities under the Union or a State.--(1) No person who is a member of a civil service of the Union or an all-India service or a civil service of a State or holds a civil post under the Union or a State shall be dismissed or removed by an authority subordinate to that by which he was appointed.
(Uploaded on 03/11/2025 at 04:44:12 PM)
[2025:RJ-JD:40498-DB] (27 of 30) [CW-9906/2010]
(2) No such person as aforesaid shall be dismissed or removed or reduced in rank except after an inquiry in which he has been informed of the charges against him and given a reasonable opportunity of being heard in respect of those charges:
[Provided that where it is proposed after such inquiry, to impose upon him any such penalty, such penalty may be imposed on the basis of the evidence adduced during such inquiry and it shall not be necessary to give such person any opportunity of making representation on the penalty proposed: Provided further that this clause shall not apply--]
(a) where a person is dismissed or removed or reduced in rank on the ground of conduct which has led to his conviction on a criminal charge; or
(b) where the authority empowered to dismiss or remove a person or to reduce him in rank is satisfied that for some reason, to be recorded by that authority in writing, it is not reasonably practicable to hold such inquiry; or
(c) where the President or the Governor, as the case may be, is satisfied that in the interest of the security of the State it is not expedient to hold such inquiry.
(3) If, in respect of any such person as aforesaid, a question arises whether it is reasonably practicable to hold such inquiry as is referred to in clause (2), the decision thereon of the authority empowered to dismiss or remove such person or to reduce him in rank shall be final.]
40.1) From a reading of the above provision, it is clear that no
opportunity of making representation and hearing is required to
be given at the stage of imposition of the penalty. The argument
that the explanation submitted after the decision of the Full Court
should be considered is also untenable, as that stage was already
been over. Therefore, the said argument of the learned Senior
counsel is unsustainable and same is rejected.
41) The argument that the order of dismissal is not a
speaking order is also misconceived. The order of His Excellency
(Uploaded on 03/11/2025 at 04:44:12 PM)
[2025:RJ-JD:40498-DB] (28 of 30) [CW-9906/2010]
the Governor is not required to be as elaborate as that of a
judicial order. The order His Excellence, the Governor reflect the
application of mind, On this ground also, the said contention is
rejected.
42) The argument of learned Senior Counsel for the
petitioner is that since there are no findings of the Full Court
while accepting the enquiry report, the recommendation of the
Full Court for dismissal is required to be interfered. This Court is
of the view that the Full Court, being a constitutional body,
exercises administrative functions. The multiple constitutional
functionaries are part of decision-making process. Therefore,
while considering the enquiry report, the said constitutional body
deemed to have applied its mind and had taken a conscious
decision. There is no need to give specific findings like any other
disciplinary authorities. Therefore, this contention is also
rejected.
43) For the reasons detailed herein before, we are of the
view that the findings in the impugned order of enquiry report, as
accepted by the Full Court suffers from perversity and vitiated on
account of consideration of extraneous evidence. No reasonable
person would have arrived at a conclusion which the Enquiry
Officer and Full Court had arrived on the basis of evidence on
record. Hence, the finding of enquiry officer and order of the Full
Court in accepting the report of Enquiry Officer is required to be
set aside. Consequently, the order of His Excellency Governor
dismissing the petitioner from service is also required to be set
aside.
(Uploaded on 03/11/2025 at 04:44:12 PM)
[2025:RJ-JD:40498-DB] (29 of 30) [CW-9906/2010]
44) The normal rule is that when the Court finds that the
termination is illegal, reinstatement with full back wages follow
except where there is evidence to show that the employee was
gainfully employed during the period of enforced idleness.
However, this rule is subject to certain exceptions, such as the
closure of the industry or organization, severe financial crisis of
employer, or the employee having secured better employment
elsewhere. In the present case, the respondents have failed to
establish that the petitioner's case falls within any of the
exceptional circumstances that would justify denial of full back
wages. The case of petitioner do not fall under any exception.
Therefore, we are inclined to grant back-wages to the petitioner
with all allowances.
45) The order of dismissal was passed on 08.04.2010. The
delinquent officer date of birth is 02.02.1951 and he would have
retired 28.02.2011. Thus, the petitioner is entitled to full back
wages for the period from 08.04.2010 to 28.02.2011, along with
continuity of service and all consequential benefits including
pension benefits.
46) In the result, the writ petition is allowed. The impugned
order of the Enquiry Officer dated 06.03.2009, the resolutions of
the Full Court dated 02.02.2010, and the order of the His
Excellency the Governor dated 08.04.2010 are set aside. The
respondents are directed to pay full back wages for the period
from 08.04.2010 to 28.02.2011, along with continuity of service
and all consequential benefits including pension benefits treating
the deemed reinstatement of the petitioner from the date of
order of dismissal and he shall be treated on duty till the date of
(Uploaded on 03/11/2025 at 04:44:12 PM)
[2025:RJ-JD:40498-DB] (30 of 30) [CW-9906/2010]
retirement. The pensionary benefits shall be granted to the
family of the petitioner, accordingly.
47) In the circumstances, no order as to costs.
48) Pending interlocutory applications, if any, shall stand
disposed of.
(BIPIN GUPTA),J (MUNNURI LAXMAN),J
NK/-
(Uploaded on 03/11/2025 at 04:44:12 PM)
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!