Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shaik Shafi Ahmed vs The State Of Telangana
2024 Latest Caselaw 410 Tel

Citation : 2024 Latest Caselaw 410 Tel
Judgement Date : 31 January, 2024

Telangana High Court

Shaik Shafi Ahmed vs The State Of Telangana on 31 January, 2024

THE HONOURABLE SRI JUSTICE LAXMI NARAYANA ALISHETTY


                        W.P.(TR)No.6009 of 2017 and
                  WP Nos.20171 of 2020 and 18884 of 2023

COMMON ORDER:

Since the issue involved in all these writ petitions is

intrinsically connected, all the writ petitions are heard together

and are being disposed of by this common order.

2. W.P.(TR).No.6009 of 2017 is filed seeking the following

relief:

"to declare that the appointment of Junior Lecturers working in the Govt. Junior colleges by transfer is violative of the law laid down by the Hon'ble Supreme Court of India in the case of V.Jagannadha Rao and others Vs. State of A.P and others reported in AIR 2002 SC 77 and consequently direct the respondents not to fill up the post held by the applicant in S.R. Govt. Arts & Science College, Kothagudem, and also to renew the appointment of the applicant as contract Lecturer for the academic Year 2016-2017".

3. The facts of the case, in brief, are that the petitioner was

appointed as a contract Lecturer in Hindi, by the duly constituted

Selection Committeevide proceedings dated 22.09.2003 and posted

at Government Degree College, Paloncha, and he has been

working continuously without any break. It is stated that though

the petitioner is fully qualified and eligible for regular

appointment as Lecturer in Government Degree College, he was

appointed as contract Lecturer.

4. It is further stated that the respondent No.1 addressed a

letter dated 01.06.2016 to the Government to accord permission to

renew the appointment of contract Lecturers for the Academic

Year 2016-17. The petitioner gave willingness to continue as

contract Lecturer on 08.06.2016. According to the petitioner, he

has completed 13 years of service, and therefore, he is entitled to

be continued as contract Lecturer.

5. It is further stated that the Government has taken a policy

decision to regularize the services of contract employees working

in the State of Telangana and appointed a Committee vide

G.O.Ms.No.22, Finance Department, dated 13.08.2014, to work

out the modalities of regularization of contract employees and the

Committee, in turn, has submitted its Report to the Government

for regularization of the contract employees. Pursuant to the

same, the Government has called for the particulars of the

contract employees, who are entitled to regularization. The

respondent No.3 vide letter dated 08.04.2016 furnished a list of

employees, who are entitled for regularization. In the said list,

the name of the petitioner was shown at Sl.No.5 and the matter is

under process and active consideration of the Government.

6. While so, on 16.06.2016, the respondent No.1 conducted

Departmental Promotion Committee for the Junior Lecturers for

appointing by transfer as Lecturers in Government Degree

Colleges. It is stated that the Junior Lecturers in Government

Junior Colleges belong to Intermediate Education Service,

whereas the Lecturers in Degree College belong to Collegiate

Education Service. In view of the same,the proposed

appointment of Junior Lecturers working in the Intermediate

Educational Service by transfer as Lecturers in Collegiate

Education Service is contrary to the judgment of the Hon'ble

Supreme Court in V. Jagannadha Rao v. State of Andhra

Pradesh 1.

7. It is further stated that there are about 20 Junior Lecturers

working in the Junior Colleges in Zone V and there is only one

clear vacancy of Lecturer in Government Degree College in Zone

V. In case, the Junior Lecturers working in the Junior Colleges

are appointed by transfer as Lectures in Government Degree

Colleges and posted to Zone V, the services of the petitioner will

not be continued for the Academic Year 2016-2017. Hence, the

petitioner filed O.A.No.2246 of 2016 before the Andhra Pradesh

Administrative Tribunal at Hyderabad.

8. The Tribunal vide order dated 21.06.2016 granted interim

order in O.A.No.2246 of 2016, which reads as under:

"Pending disposal of the O.A., the respondents are directed not to fill up the post held by the applicant i.e., the post of Lecturer in Hindi at SR Government Degree College (Arts and Science College), Kothagudem, Khammam District."

9. However, subsequently, in view of abolition of the

Tribunal insofar as the State of Telangana is concerned,

AIR 2002 SC 77

O.A.No.2246 of 2016 was transferred to the combined High Court

for the States of Telangana and Andhra Pradesh and it is

renumbered as W.P (TR) No.6009 of 2017.

10. Seeking to vacate the interim order dated 21.06.2016 passed

by the Tribunal, the respondent No.1 - Commissioner of

Collegiate Education, Government of Telangana, filed I.A.No.1 of

2023 in W.P. (TR) No.6009 of 2017, whereas alleging willful

disobedience of the order dated 21.06.2016 passed by the

Tribunal, the petitioner filed C.C.No.937 of 2021.

11. The respondent Nos.1 and 2 filed counter affidavit along

with I.A.No.1 of 2023 in W.P. (TR) No.6009 of 2017, denying the

petition averments and inter alia stating that the respondent No.1

has complied with the interim order dated 21.06.2016 passed by

the Tribunal in O.A.No.2246 of 2016 and that the post held by the

petitioner i.e., Lecturer in Hindi at S.R.Government Degree

College (Arts and Science College), Kothagudem, Khammam, has

not been filled up and the services of the petitioner were renewed

vide proceedings dated 08.11.2016. It is further stated that on

09.11.2016, the petitioner has given an undertaking that since his

services are renewed at S.R. Government Degree College (Arts

and Science), Kothagudem, Khammam District, he will withdraw

the writ petition filed before this Court.

12. In the counter affidavit, it is further stated that surplus

posts are identified for the Academic Year 2020-21 in Hindi

subject in Government Degree Colleges and regular faculty

working in the surplus posts are identified and shifted, based on

the guidelines, to the colleges within the District/erstwhile

District with strength and requirement (18-22 teaching hours as

per UGC guidelines. Dr. T. Aruna Kumari, Lecturer in Hindi,

was identified as working in the surplus post at Government

Degree College (A), Khammam, and shifted to Government

Degree College, Paloncha, as the said college is in the erstwhile

Khammam District. Hence, the petitioner was disengaged from

on 20.11.2020 due to the joining of regular Lecturer in the post.

13. Though the Government has issued G.O.Rt.No.1086 dated

08.10.2020 granting permission for engaging 825 Lecturers on

contract basis to work in various Government Degree colleges

under the administrative control of Collegiate Education,

Hyderabad, for the Academic Year 2020-201 i.e., from 01.06.2020

to 31.05.2021 or till the actual need ceased, whichever is earlier,

the petitioner is not entitled to continue in the service as the

existing post was already filled up by the regular faculty.

W.P.No.20171 of 2020:

14. This writ petition is filed by the petitioner challenging the

proceedings dated 24.10.2020 issued by the respondent No.2

posting respondent No.4-Dr. T. Aruna Kumari, as Lecturer in

Hindi in Government Degree College, Palonchai.e., in the post of

the petitioner.

15. The facts of the case are that the petitioner was appointed

as Lecturer on contract basis vide proceedings dated 22.09.2003

and posted at Government Degree College, Paloncha, in Zone V

and joined in service on 25.09.2003. It is stated that while the

petitioner was working at Government Degree College, Paloncha,

he was transferred to Government Degree College, Manugur, on

22.03.2012. However, due to the joining of the regular Lecturer in

Hindi on 13.04.2013 at Paloncha, the petitioner was allowed to

continue till 12.04.2013. Thereafter, the petitioner was transferred

from Munugur to Kothagudemvide proceedings dated 11.07.2013

due to the posting of regular Lecturer in Hindi at

Paloncha/Manugur and the petitioner joined at S.R. Government

Arts and Science College, Kothagudem, on 11.07.2013, and

continued till 05.05.2018.

16. It is stated that while the petitioner was working at S.R.

Govt. Degree College, Kothagudem, the respondents directed

him to work at Government Degree College, Paloncha.

Accordingly, the petitioner joined duties at Paloncha on

20.06.2018 and was continuing in the same place. Thereafter, his

contract period was extended by the Government for one year

vide G.O.Rt.No.185 dated 05.09.2019 and was further extended for

one year from 01.06.2020 to 31.05.2021 vide G.O.Rt.No.1086 dated

08.10.2020 and he is discharging his duties and he has completed

17 years long service.

17. It is stated that the respondent No.2 -the Commissioner of

Collegiate Education, Telangana, issued the impugned

proceedings dated 24.10.2020 posting the respondent No.4 -Dr. T.

Aruna Kumari, Lecturer in Hindi, in Government Degree

College, Paloncha, where the petitioner is working on contract

basis, which is contrary to G.O.Rt.No.1086 dated 08.10.2020,

whereby the Government had accorded permission for engaging

825 Lecturer services on contract basis, 323 various categories of

services on outsourcing basis and 67 TSKC Full Time Mentors on

Honorarium basis, to work in various Government Degree

colleges under the administrative control of Collegiate Education,

Hyderabad, for the Academic Year 2020-201 i.e., from 01.06.2020

to 31.05.2021.

18. This Court, on 11.08.2021, while admitting W.P.No.20171 of

2020, granted interim direction as prayed for in I.A.No.1 of 2020,

which is filed to continue the services of the petitioner on contract

basis.

19. The respondent Nos.1 and 2 filed counter affidavit denying

the petition averments and inter alia stating that Government vide

G.O.Ms.No.142, Higher Education (HE) Department, dated

09.10.2000, issued directions to the Commissioner of Collegiate

Education for engaging faculty in Government Degree Colleges

on contract basis depending upon the necessity. It is stated that

Dr. T. Aruna Kumari, Lecturer in Hindi, was identified as

working in the surplus post at Government Degree College (A),

Khammam, and posted her at Government Degree College,

Paloncha. Hence, the services of the petitioner, who was working

as contract lecturer at Government Degree College, Paloncha, was

disengaged on joining of regular Lecturer. It is further stated that

in view of G.O.Rt.No.1086 dated 08.10.2020, the petitioner is not

entitled to continue in service till 31.05.2021 as the existing post

was filled up by regular faculty.

20. It is pertinent to note that alleging willful disobedience of

the order dated 11.08.2021 passed by this Court in I.A.No.1 of

2020 in W.P.No.20171 of 2020, the petitioner filed C.C.No.1259 of

2021.

21. This writ petition is filed seeking a writ of mandamus

declaring the action of the respondents in not accepting and

considering the service of the petitioner for appointment to the

sanctioned post of Lecturer in Government Degree College in

terms of G.O.Ms.No.38, dated 30.04.2023, as illegal and arbitrary

and consequently, to direct the respondents to receive the

certificates of the petitioner for verification and consider his case

for appointment as Lecturer in Government Degree College, on

par with the Lecturers appointed in terms of G.O.Ms.Nos.23, 24,

29 and 30 dated 01.05.2023.

22. It is stated that the Government has issued G.O.Ms.No.38

dated 30.04.2023 giving instructions for appointment of 270

contract Degree Lecturers working in the Government Degree

Colleges in the State against the sanctioned posts in terms of

G.O.Ms.No.16 dated 26.02.2016. The petitioner approached the

respondents in May, 2023, along with relevant certificates for

verification in terms of G.O.Ms.No.38 dated 30.04.2023.

However, the respondents refused to receive the documents filed

by the petitioner for verification. It is stated that the respondent

No.2 issued G.O.Ms.No.23 dated 01.05.2023, G.O.Ms.No.24 dated

01.05.2023, G.O.Ms.No.29 dated 01.05.2023 and G.O.Ms.No.30

dated 01.05.2023 appointing 270 contract lecturers in Government

Degree Colleges in the State against the sanctioned posts in terms

of G.O.Ms.No.16 dated 26.02.2016.

23. The respondent Nos.1 to 3 filed counter affidavit denying

the petition averments and inter alia stating that the

Commissioner of Collegiate Education has complied with the

interim order dated 21.06.2016 passed by the Tribunal in

O.A.No.2246 of 2016 and that the post held by the petitioner i.e.,

Lecturer in Hindi at S.R. Government Degree College (Arts and

Science College), Kothagudem, has not been filled up and that the

services of the petitioner were renewed vide proceeding dated

08.11.2016. It is stated that the petitioner has given an

undertaking on 09.11.2016 stating that since his services were

renewed at S.R. Government Degree College (Arts and Science

College), Kothagudem, he will withdraw the petition filed before

the Tribunal.

24. It is stated that in Government Degree Colleges, surplus

posts were identified for the Academic Year 2020-21 in Hindi

subject and regular faculty working in the surplus posts are

identified and shifted to the colleges within the District/erstwhile

District with strength and requirement, based on the guidelines.

Accordingly, Dr. T. Aruna Kumari, Lecturer in Hindi, was

identified as working in the surplus post at Government Degree

College (A), Khammam, and posted her at Government Degree

College, Paloncha. Hence, the services of the petitioner, who was

working as contract lecturer at Government Degree College,

Paloncha, was disengaged on joining of regular Lecturer.

25. The Government has issued G.O.Ms.No.16, Finance

(HRM.I) Department, dated 26.02.2016, stipulating conditions for

regularization of services of persons appointed on contract basis.

Clauses 4(b)(1) and 4(b)(3) thereof reads as under:

"Cl.4(b)(1). Availability of a post in the relevant category in the respective departments shall be the pre-requisite condition for considering regularization.

4(b)(3) Regularization may be considered only in respect of eligible personal working as on 02.06.2014 immediately before formation of Telangana State and continuing till the date of proposed regularization."

26. It is further stated that the Government vide Memo

No.2531/CE/A1/2016 dated 30.03.2022 requested to send

proposals for regularization of services of eligible persons

appointed against sanctioned post on contract basis in

Government Degree Colleges and working as on 02.06.2014 who

fulfils conditions mentioned in the Circular Memo No.A/51/A3/

HRM-I/2014-I dated 26.02.2016 and G.O.Ms.No.16 dated

26.02.2016 in individual and category wise as per the checklist

mentioned for taking further action in the matter.

27. It is further stated that the petitioner was disengaged from

service on 20.11.2020 due to joining of regular Lecturer in the

post. Therefore, the petitioner is not eligible for regularization of

service as per G.O.Ms.No.16 dated 26.02.2016.

28. The Hon'ble Supreme Court vide order dated 25.03.2021 in

Civil Appeal No.1007 of 2021 held that though the benefit of

regularization cannot be granted to contract employees, a

window of opportunity must be given to them to compete with

the available talent through public advertisement. A separate and

exclusive test meant only for the contract employees will not be

an answer as that would confine the zone of consideration to

contract employees themselves. The modality suggested by the

University on the other hand will given them adequate chance

and benefit to appear in the ensuing selection.

29. Heard Sri D. Linga Rao, the learned counsel for the

petitioner and the learned Government Pleader for Services I.

Perused the record.

Consideration:

30. A perusal of the record discloses that the petitioner was

appointed as contract Lecturer in Hindi by the duly constituted

Selection Committee and he continuously worked for a period of

17 years and the proposals for regularization are pending.

Further, the Tribunal has passed interim order dated 21.06.2016 in

O.A.No.2246 of 2016, directing the respondents not to fill up the

post of Lecturer in Hindi in S.R. Government Degree College

(Arts and Science College), Kothagudem, Khammam District.

This High Court in I.A.No.1 of 2020 in W.P.No.20171 of 2020

passed interim order dated 11.08.2021 directing the respondents

to continue the services of the petitioner on contract basis.

31. Despite the same, the official respondents have transferred

and posted the respondent No.4 - Dr. T. Aruna Kumari in the

place of the petitioner and the petitioner was discharged from

service orally, on 20.11.2020, without issuing any notice and

opportunity of hearing. The petitioner filed the Contempt Case

vide C.C.No.937 of 2021 alleging willful disobedience of the order

dated 21.06.2016 in O.A.No.2246 of 2016 and the same is pending

before this Court.

32. Admittedly, the Junior Lecturers in Government Junior

Colleges belong to and are governed by Intermediate Education

Service, whereas the Lecturers in Degree College belong to and

are governed by Collegiate Education Service.

33. In V. Jagannadha Rao's case (1 supra), which was relied

upon by the learned counsel for the petitioner, the Hon'ble Apex

Court held that in view of the provisions in Presidential Order,

promoting persons/employees working in one Department by

transfer to another Department is unconstitutional.

34. Insofar as the contentions of the respondents that the

Department has identified an imbalance in the teaching faculty in

the colleges based on the workload calculation and accordingly,

identified the surplus regular faculty in some Government

Degree Colleges and shifted them to the required colleges based

on the workload calculation for optimum utilization of regular

teaching staff on administrative grounds is concerned, there is no

dispute with regard to the utilization of regular teaching staff, on

administrative grounds, in the vacant posts in order to meet the

necessities of the colleges.

35. However, the action of the respondents in transferring

Dr.T. Aruna Kumari, as Lecturer in Hindi to Government Degree

College, Paloncha,Kothagudem, is in clear violation of interim

orders granted by the Tribunal in O.A.No.2246 of 2016 and this

Court in I.A.No.1 of 2020 in W.P.No.20171 of 2020, since the

Tribunal vide order dated 21.06.2016 in O.A.No.2246 of 2016

directed the respondents not to fill up the post held by the

petitioner i.e., post of Lecturer in Hindi at Government Degree

College, Kothagudem, and further, this Court vide order dated

11.08.2021 in I.A.No.1 of 2020 in W.P.No.20171 of 2020 directed

the respondents to continue the services of the petitioner on

contract basis.

36. The further contention of the respondents that the order

dated 21.06.2016 passed by the Tribunal in O.A.No.2246 of 2016

is not violated, since the post held by the petitioner was not filled

up by way of regular appointment and that Dr. T. Aruna Kumari

was only transferred and posted as Lecturer in Hindi, cannot be

countenanced, since posting of Dr.T. Aruna Kumari amounts to

filling up of the regular post only.

37. It is well settled that what cannot be done directly cannot

be permitted to be done indirectly i.e., filling of post by transfer

and disengaging services of the petitioner when there is a clear

direction not to fill the post by appointment and also to continue

the services of the petitioner.

38. Admittedly, the direction issued by the Tribunal in

O.A.No.2246 of 2016 is not to fill up the post held by the

petitioner. In view of the transfer and posting of Dr. T.Aruna

Kumari, the petitioner is deprived of continuation of services. In

view of joining of Dr.T. Aruna Kumari in duty on 20.11.2020, the

petitioner's services were disengaged, which amounts to

circumvention of the order of the Tribunal dated 21.06.2016 in

O.A.No.2246 of 2016 and also orders of the High Court dated

11.08.2021 in W.P.No.20171 of 2020.

39. The respondents contended that as per G.O.Rt.No.1086

dated 08.10.2020, permission was accorded for engaging the

services of 825 Lecturers of contract basis, under the control of

Commissioner of Collegiate Education, Hyderabad, for the

Academic Year 2020-201 i.e., from 01.06.2020 to 31.05.2021 or till

the actual need ceased, whichever is earlier, and therefore, the

petitioner is not entitled to continue in the service as the existing

post was already filled up by Dr. T. Aruna Kumari by transfer.

40. As per G.O.Rt.No.1086 dated 08.10.2020, seven contract

Lecturer posts were sanctioned to the Government Degree

College, Paloncha, and the petitioner's name is also included and

only six contract Lecturers are working at Paloncha.

41. In the counter affidavits, the respondents referred to the

letter dated 09.11.2016, by which the petitioner undertook to

withdraw the writ petition in view of renewal of his services

period, however, contrary to the said undertaking, the petitioner

did not withdraw the writ petition.

42. A perusal of letter of undertaking dated 09.11.2016

discloses that the petitioner has given undertaking to withdraw

the writ petition since his services are renewed at S.R.

Government Degree College (Arts and Science College),

Kothagudem, Khammam. However, the number of the writ

petition, which the petitioner intends to withdraw, is not

mentioned in the said letter of undertaking.

43. It is pertinent to note that the petitioner herein filed

W.P.No.34312 of 2016 to declare the action of the respondents in

not renewing his services though there is a clear vacancy, as

illegal and contrary to G.O.Rt.No.21 dated 23.07.2016.

44. The learned counsel for the petitioner contended that the

said letter of undertaking dated 09.11.2016 has been given in

respect of W.P.No.34312 of 2016 and not in respect of W.P (TR)

No.6009 of 2017.

45. Having regard to the facts and circumstances of the case,

this Court is of the considered view that the letter of undertaking

dated 09.11.2016 given by the petitioner has to be treated to have

been given in respect of W.P.No.34312 of 2016, but not in respect

of W.P. (TR)No.6009 of 2017.

46. The petitioner was initially appointed as contract lecturer

in Hindi by duly constituted by the Selection Committee vide

proceedings dated 22.09.2003 and posted at Government Degree

College, Paloncha in existing post. The petitioner is fully qualified

and eligible for regular appointment as Lecturer in Govt. Degree

College, which is evident from the list of employees entitled for

regularization prepared by the respondent no.3 vide letter dated

08.04.2016 pursuant to the G.O.Ms.No.22 dated 13.08.2014. In the

said list, name of the petitioner was shown at Sl.No.5. Petitioner

has completed 17 long years of service from 22.09.2003 to

20.11.2020, and his services were disengaged by the respondents

from 20.11.2020 pursuant to transfer of Smt. T.Aruna Kumari.

47. The Hon'ble Apex Court in Nihal Singh and others vs.

State of Punjab and others 2 had observed that the dicta laid

down in Secretary, State of Karnataka and Ors. V. Umadevi and

Others 3 cannot become a license for exploitation by the State and

its instrumentalities by claiming that the appointments made by

them are of temporary in nature, when there is need for creation

of posts. The Hon'ble Apex Court also observed that the failure of

the executive government to apply its mind and take a decision to

create posts or stop extracting work from persons, such as the

appellants therein for decades together itself would be an

arbitrary action on the part of the State. The ratio laid down in

Nihal Singh's case (supra) in our consider view, applies in all

force to the facts of the present case.

48. The petitioner was appointed in the year 2003 by duly

constituted selection committee in existing vacancy and was

continued in service till 20.11.2020, on which date, his services

were disengaged thus, the petitioner put in 17 years of

continuous service. In view of the long standing service of 17

2013 (14) SCC 65

2006 (4) SCC 1

years, petitioner attained the status of de-jure permanency and

therefore, petitioner cannot be deprived of his livelihood at this

juncture in violation of Articles 14 and 16 of the Constitution of

India.

49. W.P.(TR).No.6009 of 2017 has been filed to declare that

the appointment of Junior Lecturers working in the Government

Junior Colleges by transfer is violative of the law laid down by

the Hon'ble Supreme Court of India in the case of V.Jagannadha

Rao and others Vs. State of A.P 4 and not to fill up the post held

by the petitioner in S.R. Government Arts & Science College,

Kothagudem and also to renew the appointment of the petitioner

as contract Lecturer for the academic year 2016-2017.

Admittedly, the Junior Lecturers working in the Government

Junior Colleges have not been transferred and filled the post held

by the petitioner herein. In fact, Smt. T.Aruna Kumari, who was

working in the Government Degree College, Khammam has been

transferred and posted in S.R. Govt. Degree College (Arts &

Science college), Kothagudem in the place of the petitioner

AIR 2002 SC 77

herein. Further, petitioner filed another W.P.No.34312 of 2016 to

renew his services. It is also represented that petitioner's services

were renewed for the year 2016-17 and therefore, this writ

petition has become infructuous and is accordingly dismissed.

50. In the light of the above facts, circumstances and

discussion, W.P.No.20171 of 2020 is allowed and the proceedings

dated 24.10.2020 issued by the Commissioner of Collegiate

Education, Hyderabad, transferring Dr. T. Aruna Kumari, Hindi

Lecturer, to Government Degree College, Paloncha, Bhadradri-

Kothagudem District, are set aside. Consequently, petitioner is

entitled to continuity of services, notional benefits and for

regularization of his services. However, in view of the principle

''no work no pay'', petitioner is not entitled to salary for the

period not in service.

51. In the light of above facts, circumstances and discussion,

W.P.No.18884 of 2023 is disposed of, directing the respondents to

consider the petitioner for appointment to the sanctioned post of

Lecturer in Government Degree Colleges on par with lecturers

appointed in terms of G.O.Ms.Nos.23, 24, 29 and 30 dated

01.05.2023, and pass orders, within a period of eight weeks from

the date of receipt of a copy of this order.

Pending Miscellaneous Applications, if any, shall stand

closed. There shall be no order as to costs.

__________________________________ LAXMI NARAYANA ALISHETTY,J Date: 31.01.2024 Va/kkm

 
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 : MAIMS

 
 
Latestlaws Newsletter