Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Ncc Limited vs M/S. Elecon Epc Projects Limited
2025 Latest Caselaw 5000 Tel

Citation : 2025 Latest Caselaw 5000 Tel
Judgement Date : 23 April, 2025

Telangana High Court

M/S. Ncc Limited vs M/S. Elecon Epc Projects Limited on 23 April, 2025

     THE HON'BLE JUSTICE MOUSHUMI BHATTACHARYA
                         AND
      THE HON'BLE JUSTICE B.R.MADHUSUDHAN RAO

                    COMCA No.29 of 2022

Mr. Avinash Desai, learned Senior Counsel representing Mr. Mohammed
Omer Farooq, learned counsel appearing for the appellant.

Mr. Dama Seshadri Naidu, learned Senior Counsel representing
Mr. K. V. Pavan Kumar, learned counsel for the respondent No.1.


JUDGMENT:

(Per Hon'ble. Justice Moushumi Bhattacharya)

1. The Appeal, filed under section 37(1)(b) of The Arbitration

and Conciliation Act, 1996, assails an order passed by the

learned Commercial Court on 30.03.2022 in Commercial

Original Petition No.79 of 2017. By the impugned order, the

Commercial Court dismissed the appellant's petition filed under

section 34 of the 1996 Act for setting aside an Award dated

17.12.2016.

2. The appellant was the respondent in the arbitration. The

respondent No.1 was the claimant. The arbitration culminated

in the Award dated 17.12.2016 passed by a Tribunal consisting

of three learned Arbitrators. Apart from challenging the

impugned order dated 30.03.2022 passed by the Commercial

Court, the appellant also seeks to set aside the Award dated

17.12.2016. The appellant however restricts the scope of the

Appeal to the extent of the loss of profit awarded by the Arbitral

Tribunal in favour of the respondent No.1/claimant.

3. But first, a brief narration of the relevant facts leading to

the Award and the impugned order.

4. In June, 2012, M/s. Gayathri Projects Limited

(GPL)/Principal Employer issued a Tender Notification inviting

bids for designs, engineering, supplies, erection, testing and

commissioning of 4,000 TPH External Coal Handling Plant for

construction of 2X660 MW Thermal Power Plant developed by

NCC Power Projects Limited at Krishnapatnam. The appellant

(M/s.NCC Limited) and GPL were partners in a Joint Venture for

development of the said power plant. The appellant and the

respondent No.1/claimant (M/s. Elecon EPC Projects Limited)

entered into a Consortium Agreement dated 27.08.2012 with

the appellant as the lead partner. On 29.08.2012, the appellant

submitted its bid to GPL on an individual basis with the

understanding that upon securing the contract, the appellant

would enter into a back-to-back contract with the respondent

No.1 except for the construction of civil works. Before finalizing

the contract with GPL, the appellant issued a Letter of Intent

(LOI) dated 19.12.2012 to the respondent No.1 with a contract

value of Rs.183 Crores and a contract period of 22 months from

the date of the LOI. On 09.02.2013 and 11.02.2023, GPL

issued Letters of Award (LOAs) to the appellant and the

appellant issued 2 LOAs to the respondent No.1 on 02.03.2013.

The respondent No.1 submitted an Advance Bank Guarantee of

Rs.15,48,56,900/- and a Performance Bank Guarantee of

Rs.16,49,89,400/- in terms of the Agreement. The respondent

No.1 also issued a LOA to the M/s. CKIT Conveyor Engineers of

South Africa for availing of Professional Services for the 7.5 KM

Pipe Conveyor Installation.

5. On 03.05.2013, the appellant released Rs.12 Crores as

advance and thereafter the balance of Rs.3,48,56,900/-, against

which the respondent No.1 submitted a Bank Guarantee for

Rs.15.48 Crores. The respondent No.1 started the work on

17.05.2013, as per the LOI. On 27.08.2013, the appellant

communicated the approval of the respondent No.1's designs

and other permissions between August 2013 and October 2013.

In October 2013, there was a change in the management of the

appellant-Company. In December 2013, GPL instructed the

respondent No.1 to proceed with the critical engineering works.

6. On 19.04.2014, GPL awarded the same scope of work to

M/s.Macmet India Limited although the contract awarded to the

respondent No.1 was not expressly terminated. On 05.06.2014,

the appellant invoked the Advance Bank Guarantee of

Rs.15,48,56,900/- which led the respondent No.1 to file

petitions under section 9 of the 1996 Act before the District

Court at Ranga Reddy, Hyderabad. The respondent No.1 filed

O.P.Nos.342 and 364 of 2014 for injunction on the invocation of

the Bank Guarantee and Performance Bank Guarantee and also

issued a notice for invocation of arbitration to the appellant on

05.07.2014. The respondent No.1 claimed Rs.101,68,18,000/-

from the appellant.

7. The Award was passed on 17.12.2016 in favour of the

respondent No.1 for an amount of Rs.5,09,49,625/- along with

interest @ 12% per annum and Rs.5 Crores towards damages

together with interest @ 12% per annum from the date of the

Award till realization. The appellant's petition for setting aside of

the Award was dismissed by the Commercial Court on

30.03.2022 (impugned order) leading to the present Appeal.

8. On 10.10.2022, a Co-ordinate Bench of this Court

granted the appellant 8 weeks to deposit the awarded amount

and the respondent No.1 was permitted to withdraw the said

amount. On 19.01.2023, the appellant deposited Rs.8 Crores

and sought for time to deposit the balance of Rs.9.66 Crores

which was granted by the Co-ordinate Bench. The appellant

has deposited Rs.17.66 Crores as on date and the respondent

No.1 has furnished a Bank Guarantee for an amount of

Rs.19.50 Crores which is lying with the Commercial Court in

COP No.79 of 2017.

Arguments advanced on behalf of the Parties:

9. Learned Senior Counsel appearing for the appellant

submits that the award of damages in favour of the respondent

No.1 for loss of profits is patently illegal and contrary to public

policy since there was no breach of contract and the respondent

No.1 failed to bring any material on record in support of its

claim for loss of profits. Counsel submits that the claim was

awarded solely on the decision of the Supreme Court in A.T. Brij

Paul Singh Vs. State of Gujarat 1 . Counsel submits that the

Commercial Court travelled beyond the scope of the section 34

application in giving further reasons in support of the award of

loss of profits by relying on Hudson's formula. According to

counsel, damages cannot be awarded under section 73 of The

Indian Contract Act, 1872, in the absence of evidence of loss of

profits.

(1984) 4 SCC 59

10. Learned Senior Counsel appearing for the respondent

No.1/claimant submits that the claims were supported by

evidence and were meticulously addressed by the Tribunal.

Counsel asserts that interference based on fundamental policy

is only warranted in exceptional circumstances which are

absent in the present Appeal. Counsel submits that the

appellant's admitted failure to notify the respondent No.1 of the

termination of the principal contract formed the primary basis

for the Award. Counsel urges that the Tribunal correctly found

that the appellant's failure to notify the respondent No.1 of the

contract termination amounted to a material breach. Counsel

submits that the respondent No.1 continued to perform the

work to the benefit of the appellant and that the Tribunal was

justified in upholding the principal claims and awarding

consequential damages for loss of profits.

The Point which falls for Adjudication:

11. The controversy before the Court is whether the Arbitral

Tribunal was justified in awarding Rs.5 Crores to the

respondent No.1/claimant as damages for loss of profits.

12. As stated above, the appellant has challenged only this

component of the Award and has not pressed any of the other

claims which were allowed in favour of the respondent No.1.

13. Our decision on this point is given under specific

headings for a better delineation of the issues involved.

Decision:

14. The basis for awarding damages for loss of profits was on

account of the respondent No.1/claimant bearing the

consequences of short-closure without notice thereof. The claim

for damages for loss of profits was the eighth and the last claim

of the respondent No.1 in the arbitration. The total claim

amount was for Rs.101,68,18,000/-. The claimed damages

under the head of loss of profits was Rs.18.30 Crores i.e., 10 %

of the contract value. The Tribunal awarded Rs.5 Crores for loss

of profits.

The Undisputed Facts before the Arbitral Tribunal

15. The appellant and GPL were shareholders in NCCPL. GPL

short-closed the contract with the appellant on account of

changes in the management structure of the appellant. The

respondent No.1/claimant was admittedly kept in the dark

about the short-closure. The respondent No.1 expected that the

contract would be awarded to it on revised terms despite the

changes in the management structure of the appellant.

16. The respondent No.1 engaged a consultant for

procurement of projects and the service agreement with the

consultant was part of the records. Moreover, orders were also

placed with M/s.CKIT Limited of South Africa for the Design

and Engineering of the Pipe Conveyor System. The appellant

did not object to the quality of work at any point of time.

Although there is a controversy regarding the quantum of work

completed by the respondent No.1, GPL assessed the work done

as 19.21% up to October 2013.

17. The contractual relationship between the appellant and

the respondent No.1 continued till 26.10.2013. The respondent

No.1 continued to perform the work and the appellant

continued to enjoy the services and benefits of that work. The

respondent No.1 came to know on 19.04.2014 that GPL had

awarded the same work to M/s.Macmet. The appellant

meanwhile stayed away from meetings and any form of

exchange with the respondent No.1 from October, 2013 to April

2014.

18. The Arbitral Tribunal allowed most of the claims of the

respondent No.1 including part-claim for damages for loss of

profits to the extent of 5 Crores against the claim of 18.30

Crores.

The Indian Contract Act, 1872 and Compensation for Breach

19. The Indian Contract Act, 1872 does not define the word

'breach' as a standalone act or omission. Sections 73 and 74 of

the Act ensure compensation as a consequence of breach.

Section 37 of the Act clarifies a pre-breach situation by

declaring that the parties to a contract must either perform or

offer to perform their respective promises unless such

performance is dispensed with or excused under the provisions

of the Act or under any other law. Section 39 gives the promisee

the option to terminate the contract when the other party has

refused to perform or has disabled himself/herself from

performing the promise in its entirety. This option is subject to

the promisee's acquiescence either by words, actions, or

conduct.

20. The appellant indisputably benefited from the work done

by the respondent No.1/claimant but suppressed the fact of

short-closure keeping the respondent No.1 in the dark. The

appellant, on the other hand, did not suffer any loss which

would be evident from the appellant not filing any counterclaim

in the arbitration for damages.

21. The question is whether the Arbitral Tribunal overstepped

its limits in relying on A.T. Brij Paul Singh (supra) for awarding

5 Crores to the respondent No.1 as damages for loss of profits.

The award should be viewed in the factual context of A.T. Brij

Paul Singh (supra) and Hudson's formula which provided the

calculation template for the Supreme Court in that case.

22. In A.T. Brij Paul Singh, the Supreme Court dealt with

breach of a works contract and of the contractor's entitlement to

damages for loss of profit consequent to the breach. The

Supreme Court held that the plaintiff/contractor was entitled to

damages under the head "loss of profits" with reference to

Hudson's Building and Engineering Contracts (commonly

referred to as Hudson's formula) and directed the respondent

State to pay Rs.2,00,000/- as damages for breach. The Supreme

Court noted that the plaintiff/appellant had relied upon the

decision of the same High Court in a connected proceeding

where the Court had accepted the claim for loss of profit

computed at 15% of the value of the unexecuted work. Despite

the decision in the connected matter, the High Court had

refused to accept the appellant's case on the ground that the

appellant had not produced relevant documents to establish its

claim. The Supreme Court accordingly held that the High Court

should have accepted 15% of the value of the balance of the

works contract as a reasonable measure of damages for loss of

profit since the appeal concerned the same scope of work.

23. Neither Section 73 nor Section 55 of The Indian Contract

Act, 1872 provides for a mechanism for assessment of damages

for breach or failure to perform a fixed-time contract,

respectively, notwithstanding the legislative intent to

compensate a party who suffers on account of the breach or

non-performance.

24. In fact, Section 56 of the 1872 Act also contemplates

compensation for loss through non-performance of an act which

the promisor knew to be impossible or unlawful, as opposed to

the promisee who was kept unaware of such impossibility or

illegality. The underlying thrust of these provisions is simply to

compensate the innocent party who has suffered due to the act

of another, whether on account of breach, failure, or

impossibility of performance.

25. Section 70 of The Indian Contract Act, 1872 invigorates

the framework by stipulating that a person who enjoys a lawful,

non-gratuitous act of another or receives a benefit from such act

must compensate the latter for the benefit received. Section 70

would apply with full force to the facts of this case, since it is

undisputed that the respondent No.1 continued to perform its

contractual obligations while the appellant continued to reap

the benefits thereof, on a deliberate act of suppression of the

short-closure from the performing party/respondent No.1.

26. The Courts have therefore filled the lacuna by adopting a

fair means of assessing damages in suitable cases on the

overarching need to compensate the party who has suffered the

breach.

The Award for Loss of Profits should be placed in context

27. The respondent No.1 presented comprehensive evidence

in support of its claims forming the foundation for the loss of

profits. The Tribunal's decision to allow less than 1/3rd of the

respondent No.1's claim for loss of profits, that is, 5 Crores as

opposed to 18.30 Crores, certainly cannot be described either as

fanciful or arbitrary. It is relevant for contextual purposes that

even a conservative investment such as a fixed deposit would

yield an annual return of 8%; whereas the respondent No.1 has

been awarded 2.75% of its claimed loss of profits. Hence, the

Award of 5 Crores, as against 18.30 Crores, represents

opportunity costs and essentially serves as compensation for

the untimely closure of the contract at the behest of the

appellant and GTL.

28. Opportunity costs, as a consequential damage, is a

remedy to which every business person is entitled to in

commercial contracts. The expectation aligns with the doctrine

of business prudence and the primary objective of a person to

enter into commercial transactions with another.

29. The award of 5 Crores must also be assessed against the

respondent No.1's claim of 18.30 Crores which approximately

represented 10% of the total project cost of 183 Crores. The

Tribunal employed Hudson's formula (without specifically

naming it) which is recognised as a fail-safe methodology for

assessing damages for loss of profit in major contracts arising

from competitive tenders which has been judicially endorsed in

McDermott International Inc Vs. Burn Standard Limited 2 .

Hudson's formula calculates costs by using the percentage of

head office overheads and profits specified in the contract,

(2006)11 SCC 181

multiplied by the contract sum, divided by the contract period

and further multiplied by the period of delay in days.

30. Hudson's formula has also found mention in several other

cases as an indicator for measuring damages for loss of profits

in the face of rescission/breach of contract.

31. Hence, the Arbitral Tribunal cannot be faulted for

employing a formula for calculating just compensation to the

respondent No.1 after recording its satisfaction that there had

indeed been a material breach of the contract terms.

The Facts of the Case within the Statutory Framework:

32. It is undeniable that the Arbitral Tribunal found that the

appellant's failure to notify the respondent No.1 of the

termination/short-closure of the contract amounted to a

material breach. The finding of material breach would

automatically trigger section 73 of The Indian Contract Act,

1872, which provides for compensation for loss or damage

consequent to breach of contract. Section 73 of the Act declares

that the party who suffers from the consequences of a broken

contract is entitled to receive compensation for any loss or

damage caused by the party who has caused the breach. The

loss would encompass the effect and consequences of the

breach which was within the contemplation of the parties at the

time of entering into the contractual relationship.

33. Admittedly, the appellant abstained from meetings and

correspondence with the respondent No.1 from October 2013 to

April 2014 due to the change in the appellant's management

commenced from October 2013. The respondent No.1

nonetheless continued to perform its contractual obligations

during this period and only came to know on 19.04.2014 that

GPL had awarded the same work to M/s.Macmet. The appellant

invoked the Advance Bank Guarantee of Rs.15.48 Crores much

later, on 05.06.2014. The respondent No.1 invoked the

arbitration clause on 05.07.2014. Hence, the respondent No.1

continued to work during the 6 months interregnum under the

belief that the contract subsisted between the appellant and the

respondent No.1 as executed in December 2012/March 2013.

34. The above facts would show that the Arbitral Tribunal

merely evened the scales of justice by awarding 5 Crores as loss

of profits to the respondent No.1 for the balance work which the

respondent No.1 could have performed had the contract not

been short-closed.

The Compensation awarded does not amount to an Unexpected

Windfall

35. Reasonable compensation for an injury suffered by a

contracting party may be assessed by an estimation based on a

practical, rough and ready approach for compensating the

innocent party without delay for the loss already suffered by

that party. The law permits a reasonable degree of estimation

for quantification of damages once the Arbitrators are satisfied

of the fact of breach by one of the parties to the contract and

damage suffered by the other. Formulae such as Hudson's

formula come to the aid in situations where the Tribunal may

not have exact figures at its disposal or where the evidence

produced lacks a precise estimation of foreseeable losses.

36. The question is: Would a party in such cases be left in the

lurch of this uncertainty? The answer must be in the negative

since failure to prove losses with granular certainty cannot

prevent the Court from relying on a reasonable estimation for

award of compensation. The bottomline is that the estimation of

loss must be reasonable and not exaggerated. A party must

suitably be compensated and the Court must draw upon

attending facts with regard to the extent of loss. In the present

case, the respondent has presented its quantum of damages in

a tabular format which the Award records as Document C-88.

37. In any event, the award of 5 Crores which is less than 3%

of the contract value cannot, under any circumstances, be

termed as irrational or legally unsound.

The Award for Loss of Profits is not bereft of Reasons

38. Breach of contractual obligations can assume various

forms. Disabling another party from performing his/her

contractual obligations or disabling oneself from performing,

would also amount to breach. In other words, self-induced

frustration of a contract would also amount to breach.

39. The appellant's failure to inform the respondent of short-

closure of the contract at the relevant time, despite being privy

to the same, amounts to disablement of performance as

contemplated under section 39 of the 1872 Act. In other words,

once the contract between the GPL and the appellant was closed

on 26.10.2013, the appellant as the promisor, had an obligation

to communicate this fact to the respondent, namely, that the

appellant was disabled from performing its promise in its

entirety.

40. GPL short-closed the contract with the appellant; the

appellant was aware of the said untimely-closure. The appellant

however failed to communicate this fact to the respondent

which resulted in the respondent continuing to perform its

obligations under the contract and the appellant reaping the

benefit of the same. The Arbitral Tribunal found that the

respondent was entitled to damages for expected profits due to

the appellant's suppression of the fact of short-closure which

kept the respondent engaged in the work while the appellant

continued to collect payment from GPL for the work done by the

respondent.

41. The reasons given by the Arbitral Tribunal for

compensating the respondent for the projected loss are perfectly

justifiable in the above factual matrix. In fact, we find that the

relevant part of the Award outlines the basis for grant of

compensation to the respondent on account of loss of profits

contrary to the allegations made on behalf of the appellant.

Damages were not awarded in a vacuum or without any

application of mind. The Arbitral Tribunal clearly articulated its

reasons for doing so, namely, that

(i) The respondent made necessary preparations for the

work expecting substantial profit.

(ii) The respondent had executed the work for the

benefit of the appellant but had not been paid for it.

(iii) The respondent continued to work despite short-

closure of the contract which was not communicated

to the respondent.

(iv) The appellant benefited from the work done by the

respondent and was rewarded for the same.

(v) The appellant did not suffer any loss due to the

closure of the contract.

(vi) The project was conceived on a large scale requiring

specialized technical expertise. Hence, the

respondent was entitled to damages on expected

profits.

42. These reasons are not only rational but reasonable with

reference to the quantum. The fact that the respondent incurred

substantial expenditure on account of the project is evident

from the other heads of claims which were allowed by the

Arbitral Tribunal. In our view, the award for loss of profits

should be seen as concomitant to the other claims allowed by

the Arbitral Tribunal in favour of the respondent.

43. It is imperative that the Arbitral Tribunal be allowed a free

play in the joints in its assessment of the facts and conclusions

therefrom. A paralysis in its ability to arrive at well-considered

decisions would be contrary to the object of the 1996 Act. A

common business sense for arriving at broad estimates without

granular accuracy is within the settled contours of the arbitral

domain.

44. In essence, the award does not give any reason to hold

that the Arbitral Tribunal transgressed beyond its domain.

The Perimeter of Interference narrows down as the proceedings move up the hierarchy of Courts.

45. It is well settled that a Court hearing an Appeal under

section 37 of the 1996 Act should be more circumspect in

matters of interference as the scope for such is narrower than in

an application for setting aside of an Award under section 34 of

the 1996 Act. An appeal from a decision upholding an award

calls for greater caution as the grounds for interference are

restricted to absence of reasons, patent illegality or perversity.

Section 37 of the 1996 Act does not contemplate the Court

embarking on a fact-finding exercise for re-appraising the

evidence, unless the Arbitral Tribunal has ignored the evidence

before it or has arrived at findings contrary to the evidence.

46. Simply put, the appellate Court would strive to preserve

the Award and the order of the section 34 Court unless they are

found to be perverse, patently illegal or in conflict with the

public policy of India in all respects.

47. The Referral Court should therefore restrain itself from

interfering with the discretion exercised by the Arbitral Tribunal

unless the discretion is found to be unreasonable and in

defiance of logic.

48. The law with regard to the Appeal Court steering clear of

interference was articulated by the Supreme Court in NTPC Ltd.

Vs. M/s.Deconar Services Pvt. Ltd. 3 and Dyna Technologies

Private Limited Vs. Crompton Greaves Limited 4 . The principal

consideration before the Supreme Court was whether the

Arbitrator's opinion reflected a possible view on the evidence as

opposed to the Court higher up in the hierarchy finding a

different conclusion to be equally possible. The Supreme Court

negatived the inclination to interfere in such cases and

reinforced the authority of the Arbitral Tribunal as master of the

3 (2006) 11 SCC 181 4 (2019) 20 SCC 1

evidence. Oil & Natural Gas Corporation Ltd. Vs. Saw Pipes Ltd 5

held that interference on the grounds of fundamental policy of

Indian law is only warranted in exceptional cases where the

finding given by the Arbitral Tribunal is ex facie contrary to

public policy or against the basic notions of justice and

morality.

49. The reliance placed by the appellant on Unibros Vs. All

India Radio 6 must be seen within the context of the particular

facts before the Supreme Court where the computation of loss of

profit was assessed in a case of delay in performance of the

contract attributable to the employer. Moreover, in Unibros, the

Supreme Court was confronted with two Awards arising from

the same claim i.e., for loss of profit and found the second

Award to be a virtual reproduction of the first. The Supreme

Court however accepted Hudson's Formula as a credible method

for computing loss of off-site overheads and profits.

50. In the present case, the appellant seeks to segregate the

Award of loss of profits from the other parts of the Award. This

Court is unable to accept the stand as that would cause a

chasm between the reasons and the underlying factual context.

Moreover, slicing the Award into unnatural wedges would result 5 (2003) 5 SCC 705 6 2023 SCC OnLine SC 1366

in an incomplete reading of the reasons for allowing the claims.

In fact, restricting our gaze only to the award for loss of profits

would reflect only a part of the justification for allowing the

claim. The award for loss of profits cannot be divorced from the

overall factual context underscoring the findings given by the

Tribunal for allowing the other claims of the respondent No.1.

Conclusion

51. We do not find the impugned order passed by the

Commercial Court on 30.03.2022 falling foul of any of the

grounds on which the award would fail under section 34 of the

Act. The Commercial Court upheld the Award after recording

its satisfaction with the reasons given by the Arbitral Tribunal.

The Commercial Court also found that the findings of the

Arbitral Tribunal were supported by evidence. The Commercial

Court relied on section 70 of the 1872 Act to conclude that the

respondent is entitled to compensation for the work done and

the expenses incurred for performing the contract. We do not

find the reasons given by the Commercial Court to be perverse

or against the law as discussed in the preceding paragraphs of

this judgment.

52. The impugned order dated 30.03.2022 passed by the

Commercial Court does not warrant any interference. The

Award dated 17.12.2016 likewise shuns any form of

interference. The above discussion gives the reasons for this

view. In any event, upending the entire Award only on one head

i.e., award of damages for loss of profits is an unnatural

procedure for assessment and contrary to the statutory

mandate.

53. COMCA No.29 of 2022 is accordingly dismissed. All

connected applications are disposed of. Interim orders, if any,

shall stand vacated.

_________________________________ MOUSHUMI BHATTACHARYA, J

_________________________________ B.R.MADHUSUDHAN RAO,J Date: 23.04.2025 va/bms

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter