Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt R. Savya vs The Sate Of Telangana
2025 Latest Caselaw 439 Tel

Citation : 2025 Latest Caselaw 439 Tel
Judgement Date : 9 June, 2025

Telangana High Court

Smt R. Savya vs The Sate Of Telangana on 9 June, 2025

 THE HON'BLE SRI JUSTICE N.V. SHRAVAN KUMAR

          WRIT PETITION No.34588 of 2024
ORDER:

The petitioner is aggrieved by the action of the

Respondent registration authorities in not entertaining

and registering the sale deed which may be presented by

the petitioner in respect of the flat bearing of Plot No.22

Eastern Part in survey Nos.47Part and 48 admeasuring

100 Sq Yards or 83.6 Sq Mtrs Situated at Boduppal

Village under Boduppal Municipal Corporation, Medipally

Mandal, Medchal-Malkajgiri District, SRO Uppal on the

ground that the said property is part of the waqf gazette

notification dated 09.02.1989 at Sl.No.2746 filed the

present Writ Petition.

2. Heard Sri K. Sadanand, learned counsel appearing

for the petitioner and learned Assistant Government

Pleader for Stamps and Registration appearing for

respondent Nos.1 to 3. Perused the record.

NVSK,J W.P.No.34588 of 2024

3. Facts in brief as stated in the Writ Petition are as

follows:

Petitioner claims to be the purchaser of Plot No.22

Eastern Part in survey Nos.47Part and 48 admeasuring

100 Sq Yards or 83.6 Sq Mtrs Situated at Boduppal

Village under Boduppal Municipal Corporation, Medipally

Mandal, Medchal-Malkajgiri District, SRO Uppal (herein

after referred as 'subject property') from its vendor who

earlier purchased the subject property by a sale deed

bearing No.11760 of 2017 registered at S.R.O., Uppal,

Medchal-Malkajgiri district.

4. Thereafter on 26.11.2024, the petitioner enquired

with respondent No.3 for registration and was informed

that on the instructions of respondent No.4, respondent

No.3 was requested not to entertain and register the sale

deed in respect of the subject property on the ground

that the said land is part of Waqf Gazettee notification

bearing No.6A dated 09.02.1989 at Sl.No.2746. It is

further submitted that on verification of copy of the said NVSK,J

notification, it is observed that Sl.No.2746 does not refer

to the land in Sy.Nos.47 Part and 48 of Boduppal village

at all and the said Gazettee notification was set aside by

this Court in batch of Writ Petitions in a W.P.Nos.12275

of 1993, 25392 of 1996 and 681 of 1997 in B. Gowra

Reddy v. Government of Andhra Pradesh1 confirmed

by the Hon'ble Supreme Court. It is further submitted

that when once the said notification itself is set aside,

respondent No.4 is required to register any sale deed in

respect of the subject land.

5. Referring to the orders passed by this Court in

W.P.No.21896 of 2023 dated 11.12.2023 and

W.P.No.16142 of 2023 dated 12.07.2023, it is further

submitted that the action of the registration authorities

in not entertaining and registering the sale deed which

may be presented by the petitioner in respect of the

subject property is patently illegal and impermissible.

2002 (3) ALT 439 NVSK,J

Questioning the same, petitioner filed the present Writ

Petition.

6. Respondent No.3 filed counter and submitted that

the Petitioner has not presented any document for

registration and further submits that petitioner orally

enquired in the office and had not given chance to the

Respondent No.3 either to receive, process, register or

refuse the document on the grounds mentioned in Rule

161 r/w. Section 71 of the Registration Act, 1908 by

presenting the duly executed Sale deed with challan

evidencing remittance of the duties.

7. It is further submitted that the Telangana State

Wakf Board has issued a letter in

F.No.PROT/MDCL/2010 dated 09-02-2022 informing

that the property in Sy.No.47 Part and 48 situated in

Boduppal village is notified as Wakf property, among

other survey numbers and the subject property is listed

in the Gazette No.6-A dated 09-02-1989 and included in NVSK,J

the prohibitory list under the provisions of Section 22-

A(1)(C) of the Registration Act. Thereafter respondent

No.3 requested the State Wakf Board, vide letter dated

23.08.2024 to take necessary action in view of the orders

of the High Court in W.A.Nos.745 and 868 of 2002, 778

and 885 of 2002 and 729 and 878 of 2002 dated

21.03.2011 dismissing the Writ Appeals filed by the State

Wakf Board. The said appeals were challenged in this

Court earlier and the Telangana State Wakf Board has

been requested to provide the updated modification

details, if any, to the Commissioner and Inspector-

General of Registration and Stamps, Telangana.

8. It is further submitted that the Telangana State

Government issued Registration Rules under

G.O.Ms.No.121 (Revenue-Registration-I) Department,

dated 01.06.2016. Rule 239-B stipulates as follows:

"239-B:The Wakf Board shall maintain a Register of Auqaf containing the particulars of all Wakf properties and all title deeds and documents NVSK,J

relating thereto. Sub-section (2) of Section 33 of the Wakf Act, 1995, provides that the Board shall forward the details of properties entered in the Register of Auqaf to the concerned land record office having jurisdiction over the Wakf property. The concerned land record office, in turn, under Sub-section (3), shall either make necessary entries in the land record or communicate its objections to the Board within six months from the date of registration of the Wakf property under Section 36. After completing this process, the Chief Executive Officer of the Telangana State Wakf Board shall update all records with the concerned Revenue officials and furnish lists of immovable properties falling under Clause (c) of Sub-section (1) of Section 22-A, including any subsequent additions, deletions, or modifications, to the District Registrar and the Inspector-General of Registration under proper acknowledgment in Forms V and VI of Appendix XI. These lists shall be signed by the Chief Executive Officer of the Telangana State Wakf Board."

NVSK,J

9. It is further submitted that the said Rule empowers

the State Wakf Board to furnish lists of immovable

properties falling under Section 22-A(1) (C) of the

Registration Act, including subsequent additions,

deletions, or modifications, to the Registration

Department. Hence, Respondents Nos.1, 2, and 3

remain passive observers in this matter until the State

Wakf Board initiates the deletion of the property's Survey

numbers based on the High Court's adjudication in

various petitions, as stated by the Petitioner and the

State Wakf Board, vide Letter dated 23.08.2024 was

requested to take necessary action in view of the orders

of the High Court in the aforesaid Writ Appeals, which

were dismissed.

10. Learned Assistant Government Pleader has drawn

attention of this Court to Sections 32 and 34 of the

Registration Act 1908, which reads as under:-

"32. Persons to present documents for registration.--Except in the cases mentioned in 1 [sections 31, 88 and 89], every document to NVSK,J

be registered under this Act, whether such registration be compulsory or optional, shall be presented at the proper registration-office,--

(a) by some person executing or claiming under the same, or, in the case of a copy of a decree or order, claiming under the decree or order, or

(b) by the representative or assign of such a person, or

(c) by the agent of such a person, representative or assign, duly authorized by power-of attorney executed and authenticated in manner hereinafter mentioned.

34. Enquiry before registration by registering officer.--(1) Subject to the provisions contained in this Part and in sections 41, 43, 45, 69, 75, 77, 88 and 89, no document shall be registered under this Act, unless the persons executing such document, or their representatives, assigns or agents authorized as aforesaid, appear before the registering officer within the time allowed for presentation under sections 23, 24, 25 and 26."

11. Learned Assistant Government Pleader would

further submit that the procedure for seeking registration

of a document is that the parties first and foremost have

to execute the document by signing the document by

following the provisions contemplated under Sections 32

and 34 of the Registration Act 1908 and shall present the

document before the registering authority by paying NVSK,J

registration charges, stamp duty and other incidental

charges by way of challan and the estimated amount for

the same will be available in IGRS website, enabling the

parties to pay the challan. Thereafter, the parties shall

approach the registering authority, enclosing the challan

along with the relevant documents, which proves that the

parties have approached and made a proper presentation

of document sough for registration. However, in the

present case, the petitioner has not enclosed the copy of

challan, and no application was filed as a proof that the

petitioner had approached the respondent No.3.

12. Learned Assistant Government Pleader has also

placed on record, the circular instructions issued by the

Commissioner and Inspector General of Registration and

Stamps, Telangana, Hyderabad vide Circular Memo

No.G3/9122/2024, dated 12.08.2024, which reads as

under:-

NVSK,J

"Attention of the Sub-Registrars and Officers in the address entry is invited to the reference cited, wherein Hon'ble High Court, while disposing the W.P No.16836/2024 and batch cases, dated: 09-07-2024 issued common orders with certain guidelines to the Registration Authorities and instructions to concerned parties.

In compliance with the orders of the Hon'ble High Court, the following instructions are issued.

i) Whenever parties/citizen approach to register the documents, the concerned Sub-Registrar, shall as expeditiously as possible preferably within one week, either register the document or pass refusal order, in terms of the Registration Act, 1908 and the Indian Stamp Act, 1899 and communicate the same to the concerned parties. In no case, the Sub-Registrars shall not refuse the documents orally for registration, and it must be followed by a written refusal orders.

ii) In case documents are refused for registration, the Sub-Registrars shall inform the procedure for refund of Stamp Duty and registration charges to the concerned parties/Citizens clearly. The refund shall be strictly as per Indian Stamp Act, 1899 and Registration Act, 1908.

iii) Sub-Registrars shall maintain a watch Register/ General Diary (GD Book/ Entry Book/ Register) at every Sub-Registrar Office and to make entries of the parties approaching the office on a particular date and time for the purpose for which they approached the office, so as to avoid interference, tampering and misrepresentation.

In view of the above Sub-Registrars are hereby directed to maintain a Register in the following proforma.

                                                                             NVSK,J






     Sl.No.   Date   Time   Name of   Full      Contact   Purpose      Signature   Remarks
                            the       Postal    No.       of   visit   of    the
                            Party     address             and          party
                                                          property
                                                          details




All the Sub- Registrars shall invariably maintain the register in the above proforma in their office and shall be kept open to the visiting public to the office to record their purpose for the future reference.

The District Registrars shall ensure that the above Registers are opened and maintained in the each Sub-Registrar Office on regular basis.

iv) The registering authorities shall follow the guidelines issued in the cases of Vinjamuri Rajagopla Chary Vs. State of Andhra Pradesh and M/s. Invecta Technologies Private Limited Vs. Government of Andhra Pradesh.

These instructions shall be followed scrupulously. If any deviation is found, suitable disciplinary action will be initiated. These instructions will not supersede the citizen charter prescribed for various services rendered by the department."

13. Learned Assistant Government Pleader submits that

in the circular dated 12.08.2024, the sub-registrars were

directed to register/refuse the documents presented

before them, duly following the guidelines issued in the

cases of Vinjamuri Rajagopla Chary Vs. State of NVSK,J

Andhra Pradesh 2 and M/s. Invecta Technologies

Private Limited Vs. Government of Andhra Pradesh 3

and pass order, as expeditiously as possible, preferably,

within one week from the date of receipt of the

documents.

14. Strongly disputing the contentions of the petitioner,

learned Assistant Government Pleader submitted that the

petitioner neither approached the respondent No.3 nor

presented any document for registration. As such, the

question of refusal by the respondent does not arise, and

therefore, a writ of mandamus cannot be issued directing

the respondent to register the so called proposed sale

deed.

15. It is not out of the place to observe that this Court

on many occasions observed that the petitioners in their

writ affidavits are stating that the Sub-Registrars are

2016 (2) ALD 236 (FB) : 2015 SCC OnLine Hyd 407

2024 (1)ALT 272 NVSK,J

orally refusing to register the documents. It is striking to

note that the parties in order to ensure that the

document presented for registration shall not be

rejected/refused for registration are filing writ petitions

without following procedure contemplated under Section

32 and 34 of the Registration Act 1908 are trying to seek

orders by misleading the Court. Many of such instances

have come to the notice of this Court.

16. Under those circumstance, it is relevant to refer the

order dated 19.08.1999, passed in Deverneni Linga Rao

Vs. Sub-Registrar, Peddapalli4. The relevant paragraphs

are extracted here under:-

"8. The well established Rule, subject to certain exceptions, is that the applicant for mandamus must show by evidence, that he made a demand calling upon the concerned authority to perform his public duty and that was met with refusal either bywords or by conduct Applying this salutary rule, the Apex Court in Saraswati Industrial Syndicate Ltd Etc., v.- Union of India, thus :

1999 (6) ALD 144 NVSK,J

"..... The powers of the High Court under Article 226 arc not strictly confined to the limits to which proceedings for prerogative writs are subject in English practice. Nevertheless, the well-recognised rule that no writ or order in the nature of a mandamus would issue when there is no failure to perform a mandatory duty applies in this country as well. Even in cases of alleged breaches of mandatory duties, the salutary general rule, which is subject to certain exceptions, applied by us, as it is in England, when a writ of mandamus is asked for, could be stated as we find it set out in Halsbury's Laws of England (3rd edition, Vol.13, P. 106):

'As a general rule the order will not be granted unless the party complained of has known what it was he was required to do, so that he had the means of considering whether or not he should comply, and it must be shown by evidence that there was a distinct demand of that which the party seeking the mandamus desires to enforce, and that that demand was met by a refusal".

From the aforementioned facts and circumstances it is clear that the petitioners could not and did not show that they made a demand to the respondent and that was met with refusal. Therefore, it is not possible to issue the declaration sought for or the consequential direction commanding the respondent herein to register the sale deeds proposed to be executed by the petitioners in favour of their purchasers. This view of mine gains full support from the decision of a Division Bench of this Court in D. Ratnasundari Devi v. Commissioner of Urban Land Ceiling, .

NVSK,J

9. For the aforementioned reasons, the writ petitions fail and are accordingly dismissed, but without costs. However, this order will not preclude the petitioners from presenting the sale deeds for registration before the respondent. In such an event, I am sure, the respondent will immediately discharge his statutory duties mentioned in Part XI of the Act and consider registerability of the sale deeds. I am also sure that in case the registration is refused, he will certainly record the reasons as enjoined by Section 71 of the Act and furnish a copy thereof, if the petitioners apply for the same."

17. It is also relevant to refer the order passed by the

Hon'ble Supreme Court in K.Jayaram and others Vs.

Bangalore Development Authority and other 5, the

relevant paragraphs are extracted hereunder:-

"10.It is well-settled that the jurisdiction exercised by the High Court under Article 226 of the Constitution of India is extraordinary, equitable and discretionary and it is imperative that the petitioner approaching the writ court must come with clean hands and put forward all facts before the Court without concealing or suppressing anything. A litigant is bound to state all facts which are relevant to the litigation. If he withholds some vital or relevant material in order to gain advantage over the other side then he would be guilty of

(2022) 12 Supreme Court Cases 815 NVSK,J

playing fraud with the court as well as with the opposite parties which cannot be countenanced.

11. This Court in Prestige Lights Ltd. V. State Bank of India 1 has held that a prerogative remedy is not available as a matter of course. In exercising extraordinary power, a writ court would indeed bear in mind the conduct of the party which is invoking such jurisdiction. If the applicant does not disclose full facts or suppresses relevant materials or is otherwise guilty of misleading the court, the court may dismiss the action without adjudicating the matter. It was held thus:

"33. It is thus clear that though the appellant Company had approached the High Court under Article 226 of the Constitution, it had not candidly stated all the facts to the Court. The High Court is exercising discretionary and extraordinary jurisdiction under Article 226 of the Constitution. Over and above, a court of law is also a court of equity. It is, therefore, of utmost necessity that when a party approaches a High Court, he must place all the facts before the Court without any reservation. If there is suppression of material facts on the part of the applicant or twisted facts have been placed before the Court, the writ court may refuse to entertain the petition and dismiss it without entering into merits of the matter."

12. In Udyami Evam Khadi Gramodyog Welfare Sanstha and Another v. State of Uttar Pradesh and Others2, this Court has reiterated that the writ remedy is an equitable one and a person approaching a superior court must come with a pair of clean hands. Such NVSK,J

person should not suppress any material fact but also should not take recourse to legal proceedings over and over again which amounts to abuse of the process of law.

13. In K.D. Sharma v. Steel Authority of India Limited and Others 3, it was held thus:

"34. The jurisdiction of the Supreme Court under Article 32 and of the High Court under Article 226 of the Constitution is extraordinary, equitable and discretionary. Prerogative writs mentioned therein are issued for doing substantial justice. It is, therefore, of utmost necessity that the petitioner approaching the writ court must come with clean hands, put forward all the facts before the court without concealing or suppressing anything and seek an appropriate relief. If there is no candid disclosure of relevant and material facts or the petitioner is guilty of misleading the court, his petition may be dismissed at the threshold without considering the merits of the claim.

35. The underlying object has been succinctly stated by Scrutton, L.J., in the leading case of R. v. Kensington Income Tax Commissioner in the following words:

... it has been for many years the rule of the court, and one which it is of the greatest importance to maintain, that when an applicant comes to the court to obtain relief on an ex parte statement he should make a full and fair disclosure of all the material facts--it says facts, not law. He must not misstate the law if he can help it--the court is supposed to know the law. But it knows nothing about the facts, and the applicant must state fully and fairly the NVSK,J

facts; and the penalty by which the court enforces that obligation is that if it finds out that the facts have not been fully and fairly stated to it, the court will set aside any action which it has taken on the faith of the imperfect statement."

36. A prerogative remedy is not a matter of course. While exercising extraordinary power a writ court would certainly bear in mind the conduct of the party who invokes the jurisdiction of the court. If the applicant makes a false statement or suppresses material fact or attempts to mislead the court, the court may dismiss the action on that ground alone and may refuse to enter into the merits of the case by stating, "We will not listen to your application because of what you have done." The rule has been evolved in the larger public interest to deter unscrupulous litigants from abusing the process of court by deceiving it.

37. In Kensington Income Tax Commissioners.(supra), Viscount Reading, C.J. observed: (KB pp. 495-96) "... Where an ex parte application has been made to this Court for a rule nisi or other process, if the Court comes to the conclusion that the affidavit in support of the application was not candid and did not fairly state the facts, but stated them in such a way as to mislead the Court as to the true facts, the Court ought, for its own protection and to prevent an abuse of its process, to refuse to proceed any further with the examination of the merits. This is a power inherent in the Court, but one which should only be used in cases which bring conviction to the mind of the Court that it has been deceived.

NVSK,J

Before coming to this conclusion a careful examination will be made of the facts as they are and as they have been stated in the applicant's affidavit, and everything will be heard that can be urged to influence the view of the Court when it reads the affidavit and knows the true facts. But if the result of this examination and hearing is to leave no doubt that the Court has been deceived, then it will refuse to hear anything further from the applicant in a proceeding which has only been set in motion by means of a misleading affidavit."

38. The above principles have been accepted in our legal system also. As per settled law, the party who invokes the extraordinary jurisdiction of this Court under Article 32 or of a High Court under Article 226 of the Constitution is supposed to be truthful, frank and open. He must disclose all material facts without any reservation even if they are against him. He cannot be allowed to play "hide and seek" or to "pick and choose" the facts he likes to disclose and to suppress (keep back) or not to disclose (conceal) other facts. The very basis of the writ jurisdiction rests in disclosure of true and complete (correct) facts. If material facts are suppressed or distorted, the very functioning of writ courts and exercise would become impossible. The petitioner must disclose all the facts having a bearing on the relief sought without any qualification. This is because "the court knows law but not facts".

39. If the primary object as highlighted in Kensington Income Tax Commrs.(supra) is kept in mind, an applicant who does not come with NVSK,J

candid facts and "clean breast" cannot hold a writ of the court with "soiled hands". Suppression or concealment of material facts is not an advocacy. It is a jugglery, manipulation, manoeuvring or misrepresentation, which has no place in equitable and prerogative jurisdiction. If the applicant does not disclose all the material facts fairly and truly but states them in a distorted manner and misleads the court, the court has inherent power in order to protect itself and to prevent an abuse of its process to discharge the rule nisi and refuse to proceed further with the examination of the case on merits. If the court does not reject the petition on that ground, the court would be failing in its duty. In fact, such an applicant requires to be dealt with for contempt of court for abusing the process of the court."

18. In the case on hand, the petitioner submitted that

when the petitioner enquired about getting a sale deed

registered, respondent No.3 informed that on the

instructions of respondent No.4, respondent No.3 was

requested not to entertain and register the sale deed in

respect of the subject property on the ground that the

said land is part of Waqf Gazettee notification bearing

No.6A dated 09.02.1989 at Sl.No.2746.

NVSK,J

19. It is Pertinent to note that in the present case

neither a refusal order was passed nor any reason

assigned in writing by the respondent No.3 denying

registration and infact the sale deed was not presented

for registration before respondent No.3. The learned

counsel for the petitioner, who verified the pleadings of

writ affidavit, had misrepresented the facts and tried to

secure an order.

20. In this connection, it is significant to refer the

judgment rendered by the Hon'ble Apex Court in the case

of Rajasthan Pradesh Vaidya Samiti Sardarshahar and

another Vs. Union of India and other6 wherein at para

11 observed as under:

"11. It is a settled proposition of law that a party has to plead the case and produce/adduce sufficient evidence to substantiate his submissions made in the petition and in case the pleadings are not complete, the court is under no obligation to entertain the pleas. In Bharat

AIR 2010 SUPREME COURT 2221 NVSK,J

Singh v. State of Haryana [AIR 1988 SC 2181] this Court has observed as under :

"13. ... In our opinion, when a point which is ostensibly a point of law is required to be substantiated by facts, the party raising the point, if he is the writ petitioner, must plead and prove such facts by evidence which must appear from the writ petition and if he is the respondent, from the counter-affidavit. If the facts are not pleaded or the evidence in support of such facts is not annexed to the writ petition or to the counter-affidavit, as the case may be, the Court will not entertain the point. There is a distinction between a pleading under the Code of Civil Procedure and a writ petition or a counter- affidavit. While in a pleading i.e. a plaint or a written statement, the facts and not evidence are required to be pleaded, in a writ petition or in the counter-affidavit, not only the facts but also the evidence in proof of such facts have to be pleaded and annexed to it."

NVSK,J

21. In my considered opinion, the aforesaid submission

of the learned Assistant Government Pleader is well

founded. Admittedly, the petitioner did not produce any

documentary proof in support of their averment that she

had executed and presented the sale deed for registration

before respondent No.3, and the same was refused for

registration. The petitioner could not even mention the

date on which she had approached the respondent.

Therefore, it is difficult for this Court to accept the

statement of the petitioner that the petitioner had

approached the respondent authority for registration,

more so, when that statement is specifically denied by

the respondent.

22. At this stage, it is relevant to refer the order passed

by the Hon'ble Supreme Court in Vijay Syal V. State of

Punjab7 dated 22.05.2003, the relevant paragraph is

extracted hereunder:-

2003 Supp(1) SCR 242 NVSK,J

"In order to sustain and maintain sanctity and solemnity of the proceedings in law courts it is necessary that parties should not make false or knowingly, inaccurate statements or misrepresentation and/or should not conceal material facts with a design to gain some advantage or benefit at the hands of the court, when a court is considered as a place where truth and justice are the solemn pursuits. If any party attempts to pollute such a place by adopting recourse to make misrepresentation and is concealing material facts it does so at its risk and cost. Such party must be ready to take consequences that follow on account of its own making. At times lenient or liberal or generous treatment by courts in dealing with such matters are either mistaken or lightly taken instead of learning proper lesson. Hence there is a compelling need to take serious view in such matters to ensure expected purity and grace in the administration of justice."

23. In the aforesaid case, the Hon'ble Supreme Court

held that any false statement in the petition is abuse of

law and serious view has to be taken by Court. In the

present case, the petitioner in order to suit her case and

to secure an order has made misleading averments.

Hence, this writ petition is liable to be dismissed.

Accordingly this writ petition is dismissed.

NVSK,J

24. However, it is made clear that this order will not

preclude the petitioner from presenting any executed

document for registration before the registering authority,

by duly following the due procedure as contemplated

under law.

25. With the above observations, this writ petition is

dismissed. There shall be no order as to costs.

Miscellaneous applications, if any pending, shall

stand closed.

_________________________________ JUSTICE N.V. SHRAVAN KUMAR June 09, 2025 PN NVSK,J

THE HON'BLE SRI JUSTICE N.V. SHRAVAN KUMAR

WRIT PETITION No.34588 of 2024

June 09, 2025

PN

 
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