Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K. Kranthi Kumar Code No. 30618 vs Union Bank Of India
2025 Latest Caselaw 1254 Tel

Citation : 2025 Latest Caselaw 1254 Tel
Judgement Date : 23 January, 2025

Telangana High Court

K. Kranthi Kumar Code No. 30618 vs Union Bank Of India on 23 January, 2025

      THE HONOURABLE SMT. JUSTICE T. MADHAVI DEVI


                 WRIT PETITION NO.1817 OF 2021


                               ORDER

In this writ petition, the petitioner is seeking a Writ of Mandamus

declaring the impugned dismissal orders passed by the respondent No.3

vide his proceedings No.666120/V/T1854/ 377, dated 29.08.2019 based

on the charge memo vide Lr.No.666/20/V/T-1854/CS/2/25, dated

27.07.2018 as illegal, arbitrary and contrary to the service regulations

and also the order of the respondent No.4/Appellate Authority vide

proceedings No.666/20N/T-1854/742, dated 27.12.2019 confirming the

punishment order as illegal and to set aside the same and further to

direct the respondents to reinstate the petitioner with continuity of

service and all other attendant benefits including the arrears of salary

from the date of suspension i.e., dated 07.04.2018 till the date of

reinstatement by awarding interest @ 12% per annum on such arrears of

salary forthwith and to pass such other order or orders in the interest of

justice.

2. Brief facts leading to the filing of the present writ petition are that

the petitioner participated in the selection process of probationary

officer in the year 2012 and was selected to Andhra Bank and was

initially posted as Probationary Officer at Puttaparthy branch in

Ananthapuram District, Andhra Pradesh and worked there from May,

2013 to June, 2014, where the petitioner was not dealing with any loan

transactions. Thereafter, the petitioner's services were confirmed by

declaring his probation and he was transferred and posted as Assistant

Manager to Hagari Bommanahalli Branch, Hospet Taluk, Bellary

District, Karnataka State in June, 2014. It is submitted that the

petitioner's duties as an Assistant Manager were to issue DDs, Cheques,

RTGS, etc., but it did not include dealing with or sanctioning of loans

nor releasing of loan amounts.

3. Thereafter, the petitioner was transferred from Hagari

Bommanahalli branch to Seethammapet, Palakonda Mandal, Srikakulam

District, Andhra Pradesh, where he worked for one month and was again

transferred to Bhyripuram branch, Cheepurupalli Mandal, Vizianagaram

District, Andhra Pradesh and he worked there till the date of receiving

of the impugned charge memo dated 07.04.2018.

4. It is submitted that the charges in the charge memo were that

while the petitioner was working at Hagari Bommanahalli branch,

Karnataka State, there were certain financial irregularities committed by

him, but the details of the alleged irregularities were not mentioned

therein. Thereafter, another letter dated 11.09.2018 was issued stating

that the respondent No.5 i.e., Sri L.V.Ramana Rao, the Senior Manager,

was appointed as Enquiry Officer. Vide letter dated 27.07.2018, the

disciplinary authority raised about 26 charges against the petitioner

alleging that he has committed financial irregularities while he was

working as the Assistant Manager at Hagari Bommanahalli branch,

Karnataka State. According to the petitioner, these 26 charges were not

directly connected to the petitioner's duties. The petitioner claims to

have submitted a detailed reply dated 07.08.2018 to the said charges

denying his direct involvement in such transactions as he was working

as the Assistant Manager under the supervision and guidance of the

Branch Manager Sri K.Gopala Krishna Rao, who was responsible for all

the charges made against him. The Presenting Officer Sri K.Appala

Raju, Manager, Andhra Bank Head Office has submitted his

presentation copy before the Enquiry Officer by serving a copy to the

petitioner on 09.12.2018 and the petitioner was given permission to

engage any one of the officers of the bank as his defence officer. The

petitioner engaged the services of Sri D.V.Ranga Rao, the Chief

Manager, Training, Visakhapatnam, as his defence officer and submitted

his defence statement dated 10.12.2018. Thereafter, the petitioner

received another report from Credit Monitoring and Review

Department, Andhra Bank, Zonal Office, Hubli, vide Letter

No.2718/26/IAS/920/18-19, dated 05.01.2019, requiring the petitioner

to submit his views to the observations made in the said report. In the

said report, charges were only with regard to the seven loans said to

have been issued by the Hagari Bommanahalli branch, in which certain

irregularities were found. The petitioner submitted his reply dated

18.01.2019 stating that as far as his duty as Assistant Manager is

concerned, he was not responsible and for any of the irregularities and

that, it is the Branch Manager, who was wholly and solely responsible

for the same. He also placed reliance upon Clause 3(3) of the Bank

Officer Employees' (Conduct) Regulations, 1976, now Union Bank of

India Regulations, wherein it is provided that no officer employee shall,

in the performance of his official duties or in the exercise of powers

conferred on him, act otherwise than in his best judgment except when

he is acting under the directions of his superior official. It is submitted

that since the petitioner was newly appointed in Hagari Bommanahalli

branch after declaration of his probation and was also new officer in the

said branch, he was very honest in discharging his duties and that the

then Manager of Andhra Bank, Hagari Bommanahalli branch, Sri

K.Gopala Krishna Rao who was also charged with the same allegations,

was simply transferred to Hubli Zonal Officer, whereas the petitioner

was put under suspension and the enquiry was prolonged with ulterior

an motive to save the said Branch Manager Sri K.Gopala Krishna Rao

and the petitioner was made a scapegoat and the major punishment of

dismissal from service was awarded, which is illegal, arbitrary and

unconstitutional. It is submitted that the authorities did not consider the

detailed explanation submitted by the petitioner to each and every

charge levelled against him. He also submitted that the charges levelled

by the Credit Monitoring and Review Department, Zonal Office, Hubli,

were limited to seven loan transactions only, whereas the impugned

charges levelled were about 26, which was only an afterthought to save

the then Branch Manager Sri K.Gopala Krishna Rao and that he was

allowed to retire unconditionally in February, 2020. It is submitted that

certain alleged loans, when sanctioned, were not on bank working days.

It is submitted that the Enquiry Officer has not looked into the

explanation submitted by the petitioner and to the enquiry report of the

respondent No.3 dt.11.03.2019 and that the petitioner again submitted a

detailed explanation to each and every charge levelled against him. It is

alleged that even the disciplinary authority has not taken the said

explanation into consideration under the influence of the then Branch

Manager Sri K.Gopala Krishna Rao, the impugned dismissal order was

passed. It is submitted that the petitioner preferred an appeal before the

respondent No.4 on 24.09.2019, but the same was dismissed by

reiterating the reasons given in the dismissal order without giving any

independent findings on the contentions raised by the petitioner and

therefore, it is alleged that the impugned order is partisan and is without

any application of mind. It is submitted that though the appeal was

dismissed vide order dated 27.12.2019, the petitioner could not approach

the Court immediately due to Covid-19 pandemic and also due to

financial problems and he therefore, prayed to set aside the dismissal

order and also the order of the appellate authority confirming the

dismissal order. He has raised the following grounds in support of his

contentions:

(i) the alleged 26 charges mentioned in the charge memo are in

respect of certain financial irregularities which are not directly

connected to the petitioner's duties and the charges are also contrary to

the Service Regulations;

(ii) as per the Bank Officers' Service Regulations, the sanctioning

of loans, etc., are the duties of the Branch Manager and the petitioner

was working only as an Assistant Manager at Hagari Bommanahalli

branch at the relevant point of time and therefore, he was in no way

concerned with such transactions except for forwarding the same as per

the instructions of the Branch Manager;

(iii) the respondents, while dealing with the disciplinary

proceedings against the petitioner vis-à-vis against the Branch Manager

Sri K.Gopala Krishna Rao, have discharged the said Branch Manager

without any proceeding and without any further action against him and

made the petitioner a scapegoat which was nothing but clear violation of

Article 14 of the Constitution of India and therefore, the entire

disciplinary proceedings initiated against the petitioner are vitiated and

the same are unconstitutional and are liable to be set aside as it is also

prejudicial to the interest of the petitioner.

5. Learned counsel for the petitioner reiterated the above

submissions made in the writ affidavit and has drawn the attention of

this Court to all the relevant documents in support of his contentions. He

also filed a comparative table of the charges and the petitioner's

submissions thereon in the form of paper book on 08.04.2024.

6. Learned Standing Counsel for the respondents, on the other hand,

relied upon the averments made in the counter affidavit and submitted

that the petitioner has not approached the Court with clean hands and

therefore, the writ petition has to be dismissed in limine as not

maintainable and that there is no violation of any rule or law by the

respondents and in the absence of any such violation, the writ petition is

not maintainable and is accordingly liable to be dismissed.

7. The respondents have also taken a preliminary objection that the

charges were alleged to have been committed by the petitioner while he

was working as the Assistant Manager at Hagari Bommanahalli branch

of the erstwhile Andhra Bank in Hospet Taluk, Bellary District,

Karnataka State i.e., within the territorial jurisdiction of the Hon'ble

Karnataka High Court and therefore, he could not have filed the writ

petition in this Court. It is also stated that though the disciplinary action

was initiated against the petitioner from the Head Office, Hyderabad, at

the time of placing the petitioner under suspension and serving the order

of dismissal, the petitioner was on the rolls of Bhyripuram Branch,

Cheepurupalli Mandal, Viziayanagaram District, Andhra Pradesh, i.e.,

within the territorial jurisdiction of the Hon'ble High Court of Andhra

Pradesh and therefore, this Court does not have the territorial

jurisdiction to entertain the writ petition only on the ground that the

disciplinary action against the petitioner was initiated from the Head

Office of the bank situated at Hyderabad.

8. As regards the merits of the case, it is submitted that the

petitioner, after completion of his probation, was transferred to Hagari

Bommanahalli branch in Hospet Taluk, Bellary District, Karnataka State

in June, 2014 and the petitioner, being the second line officer, was

designated as the Sub-Manager of the branch and amongst the other, the

duties of the petitioner at the said branch includes (i) processing/

appraisal of loan proposals as per the loan policy guidelines of the bank;

(ii) disbursing the loan amounts as per norms and monitoring the loan

amounts as per norms and monitoring the loan accounts. It is submitted

that on the request of the petitioner, he was transferred to Srikakulam

Zone of the bank in July, 2017. It is submitted that as the petitioner has

indulged in certain serious irregularities while working at Hagari

Bommanahalli branch, the petitioner was placed under suspension vide

orders dated 07.04.2018 and the charge sheet dated 27.07.2018 was

served on the petitioner along with a detailed statement of allegations

enumerating the irregularities alleged to have been committed by him.

The charge sheet was issued by the Assistant General Manager and

Disciplinary Authority, H.R.Department, Head Office, Hyderabad. It is

submitted that the allegations/charges No.1 to 22 relate to the failure of

the petitioner in following the laid down guidelines in apprising and

recommending sanction of loan proposals and disbursing the loan

amounts and monitoring the loan accounts. It is submitted that the

allegation/charge No.23 relates to the unauthorized transactions resorted

to by the petitioner i.e., debiting the accounts of the customers/staff and

crediting the amounts to various unrelated accounts without any

mandate/consent of the account holders. The allegation/charge No.24

relates to opening of an SB Account in the name of the father of the

petitioner, who was already having a Savings Bank Account with

Puritipenta Branch of the bank and he used the same customer ID for

opening the new account at Hagari Bommanahalli branch, but the

specimen signature of the account with Puritipenta Branch available in

the system did not appear to be the same as per the signature scanned for

the account opened at Hagari Bommanahalli branch and further the

account opening form was not available with the branch and the

petitioner utilized the said account for his personal gains and a number

of unauthorized/fraudulent transactions have taken place in the said

account. It is submitted that the allegation/charge No.25 is that on

02.03.2017 a sum of Rs.24,000/- was paid to the petitioner by way of a

cheque by M/s. Bharath Kisan Krishi Kendra in the account of which

proceeds of various loan accounts were routed unauthorizedly and the

allegation/charge No.26 relates to issuance of 10 Demand Drafts for a

total amount of Rs.1,99,400/- during demonetization period, which were

later cancelled and the proceeds of which were credited to the accounts

of the respective purchasers of DDs. It is submitted that the relative

vouchers were not available on branch record and cancelled DDs were

not signed by any official either at the time of issue or at the time of

cancellation. It is submitted that the disciplinary authority has taken the

explanation of the petitioner into consideration that he was not

responsible for sanctioning or disbursing of loan amount and has

ordered for departmental enquiry and has given sufficient opportunities

to the petitioner and that all the charges against the petitioner have been

held as proved by the enquiry officer. It is submitted that the petitioner

was supplied with the copy of the enquiry report and thus, made his

detailed representation and it is only after consideration of the said

contentions, that the disciplinary authority has awarded the punishment

of dismissal from service and there were no irregularities or illegalities

in the order passed by the disciplinary authority or confirmation of the

said order by the appellate authority. He therefore, justified the orders of

the authorities below.

9. Learned counsel for the petitioner has filed a reply affidavit

denying the allegations made by the respondents.

10. Having regard to the rival contentions and the material on record,

this Court finds that out of 26 charges, charges 1 to 21 relate to the

irregularities committed by the petitioner in sanctioning and disbursing

loan amounts and utilisation of housing loans by various borrowers. The

common allegations are:

(a) The officer has failed to ensure end use of funds,

(b) The loan amount was released to the credit of the borrower's SB

Account without ensuring the progress of the construction and

without obtaining stage-wise construction certificates from the

Engineers,

(c) CPV report is not obtained,

(d) The account slipped into NPA and

(e) The house was valued at lesser amount than the loan amount

sanctioned.

It is noticed that the petitioner has submitted detailed explanations to all

these allegations and the enquiry officer has held as follows in respect of

respective charges:

        Proved                Partly proved              Not proved


           --                        --                  Charge No.1


           --                Charge No.2(a)            Charge No.2(b)


           --                        --                  Charge No.3


   Charge No.4(b)            Charge No.4(a)                    --


     Charge No.5                     --                        --




    Charge No.6               --                 --


    Charge No.7               --                 --


    Charge No.8               --                 --


   Charge No.9(b)             --          Charge No.9(a)


  Charge No.10(b)       Charge No.10(a)          --


    Charge No.11              --                 --


  Charge No.12(a)             --          Charge No.12(b)


  Charge No.13(b)             --          Charge No.13(a)


  Charge No.14(b)             --          Charge No.14(a)


  Charge No.15(b)             --          Charge No.15(a)


Charge No.16(a) &(b)          --                 --


Charge No.17(a) & (b)         --                 --


Charge No.18(a) & (b)         --                 --


  Charge No.19(b)             --          Charge No.19(a)




Charge No.20(a) & (b)              --                        --


   Charge No.21(b)                 --                Charge No.21(a)


Sub-charge (b) of all the Charges is about obtaining of CPV, i.e.,

Contract Point Verification. The petitioner had contended that the

provision of CPV services was not available or provided in Hagari

Bommanahalli branch. Therefore, the charge of not obtaining CPV

report is not tenable. The enquiry officer has observed that it is the

responsibility of the processing officer to ensure that CPV report is

obtained and kept along with the proposal and therefore, the argument of

the charged officer that no CPV service is available at Hagari

Bommanahalli branch is not tenable. It is noticed that the CPV service is

for compliance of KYC norms by the borrowers, i.e., identity, address,

contact details and income proofs etc. As seen from the charges in the

charge sheet, except for mentioning that CPV report is not available,

there is no allegation that the KYC norms are not complied with or that

any of the loans have been sanctioned in the name of fake persons or not

genuine persons. Therefore, this allegation that CPV report is not

available and therefore there is any prejudice caused to the respondent

bank due to the absence of CPV report is not established. Therefore, the

holding of the charges as 'proved' by the enquiry officer, though they do

not have any impact on the loan accounts, cannot be taken as a

misconduct by the petitioner particularly since it is the responsibility of

the bank to provide CPV service provider and not the petitioner herein.

It is also pertinent to note that the petitioner was only an Assistant

Manager and there was a Branch Manager of the respondent bank

branch at the relevant point of time and therefore, the petitioner cannot

be solely saddled with the responsibility of obtaining CPV service

provider and thus, the charge is not maintainable against the petitioner.

11. As regards the other charges, this Court finds that the petitioner

was only an Assistant Manager and is not the loan sanctioning authority.

The respondents have not filed the duties chart or any proof about the

responsibilities of the Assistant Branch Manager to demonstrate that it is

the duty of the petitioner to secure the relevant documents to process the

loans and also sanction the same and monitor the end utilisation of the

loan amount.

12. The learned counsel for the petitioner has submitted that the

petitioner is not challenging the procedure adopted by the respondents

for conducting the enquiry, but since his duty is limited, i.e., issuance of

DDs, cheques and disbursement of amounts and is not the authority to

sanction the loans and none of the loans are found to be fake or illegal

and the only allegation is that there is no proper verification regarding

sanctioning of loans, the petitioner is not responsible for all these duties.

It is submitted that there is a valuation officer who is required to verify

the property documents and also effect physical verification of the

property and submit a valuation report on the basis of which, the loans

are sanctioned. It is the responsibility of the Branch Manager to sanction

the loans and not the petitioner.

13. This Court finds that there is merit in the contentions of the

petitioner. The petitioner, being only the Assistant manager and newly

appointed to the Branch after declaration of his probation, could not

have been given the responsibility of sanctioning loans and also

monitoring the end use of the loans. Further, as held by the enquiry

officer, most of the loans have not been sanctioned by the petitioner and

some of the loans have allegedly been disbursed on the days when the

petitioner was not working or was on leave. The fact that the loans have

exceeded the assessed value of the properties would only go to show

that the valuation has not been done properly and it is the responsibility

of the valuation officer and not only of the person who was processing

the loans. The bank authorities have not brought on record any

document to show that it is the duty of the petitioner only as the

Assistant Manager of the branch to be verifying the valuation of the

properties as well. However, with regard to the allegation that the

petitioner has not verified the end use of the funds and has not obtained

the necessary certificates from the Engineers, this Court finds that in

certain cases, it was observed that though loans have been sanctioned

and disbursed in stages, there were no houses constructed and therefore,

there seems to be some dereliction of the responsibility by the petitioner

and the petitioner has not discharged his duties. If the Branch Manager

was responsible for sanctioning of the loans, it is the responsibility of

the petitioner also to verify the end use of the loans before release of the

same after verifying the stages of construction and obtaining necessary

certificates from the Engineers. Therefore, this Court is of the opinion

that the charges of negligence in verifying the end use of the funds are

proved against the petitioner in all the charges No.1 to 21.

14. Charge No.22 is with regard to sanctioning of four dairy loans

and the irregularity alleged is that the petitioner has failed to ensure end

use of funds and that the units do not exist and bills evidencing purchase

of animals are not available. This charge has been held as not proved

against the petitioner by the enquiry officer.

15. As regards Charge No.23(a), it is a serious charge of resorting to

unauthorised transactions, i.e., debiting various amounts of

customers/staff and crediting to unrelated accounts and vice versa

without the mandate or consent of the account holders. The enquiry

officer has held the charges in respect of certain transactions as

maintainable and in respect of certain transactions as not maintainable.

The petitioner has not given any reasonable cause for the said transfers

and some of the transfers were done into the accounts standing in the

names of his father and his brother. Therefore, this Court is satisfied that

the charge has been held to be proved against the petitioner.

16. As regards Charge Nos.24, 25 and 26 also, the charges have been

held as proved and this Court does not find any reason to interfere with

the same.

17. The petitioner had put in a total of six years of service before his

dismissal from service. As regards the contention of the petitioner that

the petitioner was not solely responsible for sanction and disbursal of

loans referred to in the charge sheet, this Court finds from the enquiry

report that the petitioner and the Branch Manager K. Gopala Krishna

Rao have been found to be responsible for the same. The contention of

the petitioner that the petitioner was placed under suspension on

07.04.2018 but no allegations were detailed in the charge memo appears

to be correct. The appropriate action would have been to detail the

allegations in the charge memo, call for an explanation of the charged

officer, consider the same and in respect of allegations for which

satisfactory explanation is not offered, to issue the charge sheet and

appoint an enquiry officer to enquire into the charges. In this case, entire

procedure is given a go-bye and the charge sheet as well as the

appointment of the enquiry officer has been done simultaneously.

However, at this later stage, this Court is not inclined to set aside the

entire enquiry report on account of the above irregularity. Further, in

respect of the contention of the petitioner that the Credit Monitoring and

Review Department had required submission of views of the petitioner

only on seven loans, this Court finds that they are also part of the

charges levelled against the petitioner and some of these charges have

been held to have been proved and the learned counsel for the petitioner

has not been able to point out any irregularity or illegality in the enquiry

report or the order of the disciplinary proceedings except stating that the

punishment order of dismissal from service is disproportionate to the

alleged misconduct in the charge sheet. This Court finds that the

petitioner was only the Assistant Manager of the branch of the bank and

therefore, he alone cannot be held solely responsible for all the

irregularities alleged in Charges No.1 to 21 and the financial

irregularities. In respect of the above Charges No.1 to 21, they are in

respect of both the petitioner as well as the Branch Manager K. Gopala

Krishna Rao. Therefore, the respondents ought to have brought out the

role of each of the officers before awarding different punishments to

each of them.

18. The learned counsel for the petitioner has placed reliance upon

the judgment of the Division Bench of the Delhi High Court in the case

of Vikesh Kumar Singh; Arunchalam P Vs. Director General

Central Industrial Security Force and others1 for the proposition that

there has to be parity in awarding punishment where the offences are

same or similar. The relevant paras are as under:

2024 LawSuit(Del) 5180 : 2024 DHC 9487

"[28] We may note that the Apex Court, in the case of Rajendra Yadav (supra) held as under:-

"12. The doctrine of equality applies to all who are equally placed; even among persons who are found guilty. The persons who have been found guilty can also claim equality of treatment, if they can establish discrimination while imposing punishment when all of them are involved in the same incident. Parity among co-delinquents has also to be maintained when punishment is being imposed. Punishment should not be disproportionate while comparing the involvement of codelinquents who are parties to the same transaction or incident. The disciplinary authority cannot impose punishment which is disproportionate i.e. lesser punishment for serious offences and stringent punishment for lesser offences."

[29] From a reading of the aforesaid decision, what emerges is that when several individuals are involved in the same incident, parity regarding punishment is to be maintained, which should not be disproportionate while comparing the role of each individual, who are parties to the same transaction or incident. The Disciplinary Authorities cannot impose a punishment, which is disproportionate in as much as lesser punishment is imposed for serious offences and stringent punishment for lesser offences. This Court in the case of Narender Singh (supra), while making reference to the aforementioned decision of the Apex Court in Rajendra Yadav (supra) and decision of this Court in the case of Virender Singh Chankot vs. Union of India & Ors.,2019 SCCOnLineDel 11498 held that "discriminatory treatment could not be meted out at the time of awarding penalty?.

[30] Having considered the above, we are of the view that the punishment of "removal from service with immediate effect" awarded to the petitioners is liable to be set aside. We, therefore, set aside the Orders of the Disciplinary Authorities dated 15.10.2018, along with the Appellate Orders dated 11.02.2019 as also the Revisional Orders dated 23.07.2019 and 23/24.08.2019. The learned counsel for the petitioners submitted that the petitioners were removed from service in the year 2019 and have been without a job for the past five years and they would be satisfied with their reinstatement in the Service."

In view of the above judgment, this Court is of the view that the

respondents should reconsider the issue of awarding punishment similar

to the punishment awarded in the case of K. Gopala Krishna Rao for the

similar charges. As regards Charges No.22 to 26 also, this Court directs

the respondents to consider the proportionality of punishment for the

alleged acts of misconduct and pass appropriate orders awarding

punishment lesser than the punishment of dismissal from service. The

punishment order and the appellate order are accordingly set aside and

the respondent authorities are directed to pass orders afresh within a

period of three (3) months from the date of receipt of this order. The

treatment to be given to the period of out of employment shall be

decided thereafter by the respondents.

19. As regards the preliminary objection about the maintainability of

the Writ Petition in this Court, this Court is of the opinion that since the

disciplinary proceedings were initiated by the Head Office at Hyderabad

and the enquiry was also conducted at Hyderabad and the final orders of

dismissal are passed by the disciplinary authority at Hyderabad, this

Court has jurisdiction to entertain this Writ Petition and accordingly, the

preliminary objection raised by the respondents is rejected.

20. With the above directions, the Writ Petition is disposed of. No

order as to costs.

21. Pending miscellaneous petitions, if any, in this Writ Petition shall

also stand dismissed.

___________________________ JUSTICE T. MADHAVI DEVI

Date: 23.01.2025

Bak/Svv

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter