Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P Guru Prasad vs Telangana Grameena Bank
2025 Latest Caselaw 2677 Tel

Citation : 2025 Latest Caselaw 2677 Tel
Judgement Date : 3 March, 2025

Telangana High Court

P Guru Prasad vs Telangana Grameena Bank on 3 March, 2025

     THE HONOURABLE SMT. JUSTICE T. MADHAVI DEVI


                WRIT PETITION NO.4911 OF 2020;

                WRIT PETITION NO.4913 OF 2020;

               WRIT PETITION NO.13749 OF 2020;

               WRIT PETITION NO.13991 OF 2020;

               WRIT PETITION NO.17098 OF 2020;

                WRIT PETITION NO.21759 OF 2020

                                  AND

                WRIT PETITION NO.22212 OF 2020



                         COMMON ORDER

In this batch of 7 Writ Petitions, the petitioners in 6 Writ

Petitions, i.e., W.P.Nos.4911, 4913, 13749, 13991, 21759 and 22212 of

2020 are challenging the respective orders of the 1st respondent bank

dismissing the petitioners from service and also the orders of the 2nd

respondent in rejecting the appeals filed by the respective petitioners as

illegal, arbitrary and unconstitutional and to direct the 1st respondent

bank to pay the terminal benefits like gratuity, leave encashment and

pension to the petitioners along with interest; while the petitioner in W.P.No.4911 of 2020 & Batch 2 (Total 07 cases)

W.P.No.17089 of 2020 is challenging the order of the respondent bank

in refusing to release provisional pension to the petitioner therein as

illegal and arbitrary and consequently to set aside the same and to direct

the respondent bank to release the provisional pension and to pass such

other order or orders.

2. Brief facts leading to the filing of the present Writ Petitions are

that the 1st respondent is a Regional Rural Bank established under the

Regional Rural Banks Act, 1976 and is sponsored by State Bank of

India and the 2nd respondent is the appellate authority constituted under

the Service Regulations of the Bank. The petitioners in W.P.Nos.4911,

4913, 17098 and 21759 of 2020 were working as Officers, Scale-II,

while the petitioners in W.P.Nos.13749 and 13991 of 2020 were

working as Officers, Scale-III and the petitioner in W.P.No.22212 of

2020 was working as Officer, Scale-I. All of them worked in Aziz Nagar

Branch.

3. All the petitioners were issued notices dt.17.05.2018 pointing out

that certain irregularities were committed by them in Aziz Nagar Branch

of the Bank and that the petitioners did not exercise supervisory

functions in a diligent manner enabling the Clerk-cum-Cashier of the W.P.No.4911 of 2020 & Batch 3 (Total 07 cases)

Bank, one Mr. M.Jaipal Reddy, in causing large scale misappropriation

of funds and loss to the Bank. The petitioners submitted their

explanations on various dates stating that for the period in which they

have worked in Aziz Nagar Branch, the accounts of the branch were

audited regularly by the internal audit as well as by the statutory audit

party and no irregularities were found/pointed out for the said period. It

was further stated that Mr. M.Jaipal Reddy was kept in the same branch

for more than 12 years and hence misappropriation of amounts by him

cannot be held against the petitioners and held that they failed to work in

a diligent manner. However, not being satisfied with the explanation of

the petitioners, the Bank has initiated departmental enquiry against all

the officers vide letter dt.06.11.2018 and the enquiry proceedings

commenced and during the course of the enquiry, the Presenting Officer

of the Bank has placed their documents on record and the enquiry

officer has marked them as Exs. ME 1 to ME 370. MW1, the officer of

the Bank was examined to produce the complainants as the witnesses.

MW2 who is also the officer of the Bank was asked to confirm the

contents of the documents and MW3 to MW5 were also examined. It is

submitted that no evidence was adduced from the side of the

Management to explain the contents of the exhibits and to correlate W.P.No.4911 of 2020 & Batch 4 (Total 07 cases)

them with reference to the misconduct alleged against the petitioners.

Thereafter, the Defence Representative was permitted to cross-examine

the Management Witnesses (MWs) and that it was also confined only to

the contents of the documents and the enquiry was accordingly closed

and the petitioners were asked to submit their brief within a period of 4

days and accordingly, the petitioners submitted their written briefs to the

enquiry officer and the enquiry officer submitted his report on

30.04.2019 to the disciplinary authority holding all the petitioners as

guilty of the alleged acts of misconduct. The enquiry report was

furnished to the petitioners asking them to submit their objections

against the findings of the enquiry officer and the petitioners submitted

their objections in a detailed manner. The petitioners have raised the

specific contention that the exhibits were only photocopies and the

originals of the same were not produced and hence the photocopies

could not have been marked. The objections submitted by the petitioners

were rejected by the disciplinary authority. In the mean time, when

some of the petitioners reached the age of superannuation, their services

were extended notionally for completion of the disciplinary proceedings.

Thereafter, the order imposing punishment of recovery of

Rs.25,00,000/- from the petitioner in W.P.No.4913 of 2020 was passed, W.P.No.4911 of 2020 & Batch 5 (Total 07 cases)

while the petitioners in W.P.Nos.4911 and 21759 of 2020 have been

imposed with the punishment of dismissal from service. The orders

imposing punishment of dismissal from service were also passed against

the petitioners in W.P.Nos.13749, 13991 and 22212 of 2020 while the

order rejecting the claim of provisional pension was passed against the

petitioner in W.P.No.17098 of 2020.

4. The petitioners in W.P.Nos.4911, 4913, 13749, 13991, 21759 and

22212 of 2020 filed appeals before the appellate authority, i.e., the 2nd

respondent, but they were all rejected and therefore, the present Writ

Petitions have been filed.

5. The common objections taken by the petitioners in all the above

Writ Petitions are as follows:

(a) Whether the photocopies of the Bank records can be marked as

exhibits and whether they constitute admissible evidence in the

enquiry?

(b) Whether, mere marking of the documents, without proving the

contents of the documents would satisfy the requirement of proof

of misconduct in the domestic enquiry?

W.P.No.4911 of 2020 & Batch 6 (Total 07 cases)

(c) Whether the charges against the petitioners stood proved in the

domestic enquiry keeping in view the nature of the documents

filed in the enquiry and also the nature of oral evidence adduced?

(d) Whether the scope of judicial review under Article 226 of the

Constitution of India will be confined merely to see whether the

procedure of domestic enquiry was followed by the Bank, more

particularly when the charges themselves are not proved?

(e) In case the contentions of the petitioners are found valid, what is

the relief the petitioners are entitled to?

6. Learned Senior Counsel appearing for the petitioners submitted

that the photocopies of documents do not constitute admissible evidence

and failure of the Bank to get the certified copies from the CBI is not

explained with any valid reason. He relied upon the judgment of the

Hon'ble High Court of Allahabad in the case of Ashok Kumar Vs.

Assistant General Manager, Syndicate Bank Industrial Relations

Cell and others 1, wherein it was held that adducing Photostat copies as

evidence is not as per Section 63 of the Evidence Act. He also relied

upon the judgment of the Karnataka High Court in the case of

MANU/UP/0669/2007 W.P.No.4911 of 2020 & Batch 7 (Total 07 cases)

S.G.Nayak and others Vs. Canara Bank and others2, wherein similar

observation was made by the Karnataka High Court. He submitted that

the Hon'ble Supreme Court of India in the case of Sait Tarajee

Khimchand and others Vs. Yelamarti Satyam and others 3, has held

that mere marking of an exhibit does not dispense with the proof of

documents.

7. The learned counsel for the petitioners thus submitted that in this

case, the Management Witnesses, except for stating the nature of such

documents, did not mention anything about the contents of the

documents and as to how they were proof of misappropriation of funds

and therefore, the said marking of documents cannot be treated as proof

of documents. Thus, according to him, none of the charges leveled

against the petitioners have been proved by the Management Witnesses

and the enquiry officer as well as the disciplinary authority have only

drawn inferences from the exhibits marked in the course of enquiry and

it will not amount to proof of misconduct against the petitioners. It is

further submitted that since misconduct is not proved in accordance with

the procedure and law, power of judicial review of this Court will not be

MANU/KA/0575/2004

AIR 1971 SC 1865 W.P.No.4911 of 2020 & Batch 8 (Total 07 cases)

having any restrictions and the order of punishment is liable to be

declared as illegal and unsustainable. He placed reliance upon the

judgment of the Hon'ble Supreme Court in the case of Meenglas Tea

Estate Vs. Its Workers 4 in support of his contention that a person who

is charged with an accusation must not only know about the accusation

but also should be made aware of the testimony by which the accusation

is supported. Therefore, he submitted that the petitioners should be

given a fair chance to hear the evidence in support of the charge and to

put such relevant questions by way of cross examination as he desires.

Thus, according to the learned Senior Counsel, since the respondents did

not follow the procedure for conduct of the enquiry in accordance with

law, the punishments based on such a faulty enquiry report cannot be

sustained. He therefore prayed for setting aside of the punishment

orders.

8. The learned Senior Counsel for the petitioners also filed a copy of

the charge sheet filed before the Principal Special Judge for CBI Cases,

Gaganvihar, Hyderabad in Charge Sheet No.21 of 2018 dt.03.04.2019 in

support of his contention that the petitioners, though were initially

included as accused in the FIR, since there were no allegations against

AIR 1963 SC 1719 W.P.No.4911 of 2020 & Batch 9 (Total 07 cases)

the petitioners in the charge sheet, the charges against the petitioners

were also held as not proved in the criminal case. He further submitted

that the respondent appellate authority has not addressed the grounds

raised by the petitioners herein and has summarily rejected their appeals

and therefore, the appellate orders are liable to be set aside. He further

submitted that though there is an allegation that Mr. M.Jaipal Reddy is

the king pin and he has committed misappropriation of funds, he was

not examined by the disciplinary authority during the course of enquiry

and therefore, according to him, for this reason also, the orders of

dismissal have to be set aside.

9. Learned Standing Counsel appearing for the respondent bank,

however, relied upon the averments made in the counter affidavit and

submitted that the petitioners have been charged with gross negligence

in exercising their supervisory powers in the Bank and accordingly,

show-cause notices were issued to them and they were given fair

opportunity to make their submissions and also to participate in the

enquiry. It is submitted that Mr. M.Jaipal Reddy, Office Assistant was

working in the said Branch and the petitioners have allowed him to issue

pass books with entries recorded manually in the passbooks with his

handwriting though the branch was provided with passbook printers and W.P.No.4911 of 2020 & Batch 10 (Total 07 cases)

thus facilitated commission of fraud by him and the petitioners

authenticated such entries with their initials which is contrary to the

circular guidelines and that they did not verify the same with the entries

available in the branch books since they differed. He submitted that such

entries were not accounted for and led to misappropriation of funds by

Mr. M.Jaipal Reddy. As regards the allegations that the bank continued

the Clerk-cum-Cashier at the Branch without transferring him for long

period of 12 years, it is submitted that the Head Office transferred the

said person to Chevalla branch on completion of 5 years term vide letter

No.DGB/RO/927/2012-13 dt.13.09.2012, but since the said order was

not implemented by the incharge Branch Manager, Mr. M.Jaipal Reddy

continued to overstay in Aziz Nagar Branch and further the said Branch

Manager also did not inform about non-compliance of the transfer

orders and therefore, the said Branch Manager was also subjected to

disciplinary enquiry and vide proceedings dt.04.02.2020, Mr. M.Jaipal

Reddy was dismissed from service. As regards the argument of the

petitioners that only Xerox copies of the documents were produced and

marked and therefore there is no proof of the charges leveled against

them, it is submitted that there was a gigantic fraud tuning to the amount

of Rs.8.45 crores committed in the Branch and therefore, the original W.P.No.4911 of 2020 & Batch 11 (Total 07 cases)

records of the Branch were seized and held by the CBI as part of the

ongoing investigation and for this purpose, all attested extracts along

with SB passbooks and term deposit receipts were duly verified with the

originals held in the custody of the CBI and the same were submitted

during the departmental enquiry and other proceedings. He submitted

that the Xerox copies are duly certified by the Branch officials affixing

the branch seal and therefore, there was no violation of any law and the

petitioners cannot dispute their authenticity. It is further submitted that

only the Bank officers are authorized to certify the photocopies of the

bank records prior to handing them over to the CBI officers and

therefore, the objections of the petitioners are not sustainable. It is stated

that sufficient opportunity of going through the evidence produced by

the Management was given to the petitioners and therefore, there was no

violation of principles of natural justice or procedure and hence there

was no cause for interference with the punishment orders. It is submitted

that the negligence of the petitioners in performing their duties and

allowing Mr. M.Jaipal Reddy to make entries in the passbooks in spite

of there being passbook printers available in the Bank has been proved

and therefore, there was no cause for interference. The learned Standing

Counsel has also pointed out to various acts of negligence which have W.P.No.4911 of 2020 & Batch 12 (Total 07 cases)

caused misconduct by Mr. M.Jaipal Reddy and huge loss to the 1st

respondent bank. Those acts are:

(i) Not checking the passbooks by the petitioners and allowing the

Office Assistant Mr. M.Jaipal Reddy to make manual entries

in the passbooks,

(ii) Not checking as to how the term deposit receipts which are in

the custody of the petitioners in the strong room were being

issued and for what amounts the TDRs were issued,

(iii) Not verifying that the Office Assistant has fraudulently issued

TDRs without opening savings account with zero balance in

the name of the customer and without remitting the actual

amount deposited by the customer in the bank and the

fraudulent encashment of TDRs,

(iv) Failing to cross check the vouchers, FDRs and other

transactions with reference to the VVRs (Voucher Verification

Reports) and not submitting the Manager Monthly Certificate

about the position of the Branch every month and even in

issuing such certificates not pointing out the fraud.

W.P.No.4911 of 2020 & Batch 13 (Total 07 cases)

He has drawn the attention of the entries passed by Mr. M.Jaipal Reddy

even before and after office hours of the Bank and the complacency of

the petitioners in not preventing him from such activity. It is submitted

that the petitioners have obviously disclosed their passwords to him, due

to which the said Office Assistant utilized the same and has committed

fraud and therefore, the petitioners as well as the Office Assistant are all

responsible for the fraudulent acts of Mr. M.Jaipal Reddy.

10. He also placed reliance upon the following judgments in support

of his contentions.

(1) State of Rajasthan and others Vs. Bhupendra Singh 5

(2) Union of India and others Vs. Subrata Nath 6

(3) Deputy General Manager (Appellate Authority) and others

Vs. Ajai Kumar Srivastava 7

(4) M.L.Singla Vs. Punjab National Bank and others 8

(5) Canara Bank Vs. V.K.Awasthy 9

2024 LawSuit(SC) 678

Civil Appeals No.7939 - 7940 of 2022 of Supreme Court dt.23.11.2022

(2021) 2 SCC 612 : AIRONLINE 2021 SC 38

(2018) 18 SCC 21 : AIR 2018 SC 4668

(2005) 6 SCC 321 W.P.No.4911 of 2020 & Batch 14 (Total 07 cases)

(6) Chairman and Managing Director, United Commercial Bank

and others Vs. P.C.Kakkar 10

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

this Court finds that the foremost question to be decided is whether the

photocopies of the Bank records can be marked as exhibits and whether

they constitute admissible evidence in the enquiry.

12. The Allahabad High Court in the case of Ashok Kumar Vs.

Assistant General Manager, Syndicate Bank Industrial Relations

Cell and others (1 supra) has observed that the photostat copies of the

documents relied upon by the enquiry officer would be admissible in

evidence and could be taken into consideration by the enquiry officer

and the disciplinary authority provided that the copies are made from

original by mechanical process which in themselves insure the accuracy

of the copy, and copies compared with such copies, copies made from or

compared with the original and counterparts of documents as against the

parties who did not execute them and oral accounts of the contents of a

document given by some person who has himself seen it. The High

Court has observed that Section 63 of the Evidence Act makes it clear

(2003) 4 SCC 364 W.P.No.4911 of 2020 & Batch 15 (Total 07 cases)

that mere filing of photostat copy of the document unless it is proved by

other evidence showing that the same is copied or prepared from

original documents, the same cannot be treated as secondary evidence

and accordingly is not admissible as such in evidence. Similar view was

expressed by the Karnataka High Court in the case of S.G.Nayak and

others Vs. Canara Bank and others (2 supra) and by the Madras High

Court in the case of M. Shahul Hameed Vs. The Managing Director

and The Chairman, Board of Directors, The Tamil Nadu Industrial

Investment Corporation Ltd. 11. The Madras High Court has observed

that the legal principles are settled that when serious charges are framed

and it is required to be proved to the guilt, as it brings civil and criminal

consequences on the employer concerned, he would be liable to be

prosecuted and therefore, it cannot be proved on mere probabilities

without taking evidence. Therefore, it is clear that the photocopies of the

Bank records unless specified to be so by the authority under whose

possession the original documents are there, cannot be considered as

admissible evidence. In this case, admittedly, the original documents are

in the custody of CBI.

MANU/TN/2137/2011 W.P.No.4911 of 2020 & Batch 16 (Total 07 cases)

13. As regards the second question, i.e., whether, mere marking of the

documents would satisfy the requirement of proof of misconduct in the

domestic enquiry, this Court finds that the Hon'ble Supreme Court in

the case of Sait Tarajee Khimchand and others Vs. Yelamarti

Satyam and others (3 supra) observed that mere marking of an exhibit

does not dispense with the proof of documents. Further, in the case of

Life Insurance Corporation of India and another Vs. Ram Pal Singh

Bisen 12, it was observed that mere marking of exhibit on a document

does not dispense with its proof, which is required to be done in

accordance with law.

14. From the enquiry report filed along with the Writ Petitions, it is

noticed that the Management witness has only referred to the contents of

the documents which are marked, but has failed to state as to how the

said documents prove the misconduct of the concerned employee or as

to how the said documents prove the misappropriation of funds by the

Clerk-cum-Cashier Mr. M. Jaipal Reddy and the role of the petitioners

herein in the said misappropriation of funds. Therefore, this question is

also answered in favour of the petitioners.

(2010) 4 SCC 491 W.P.No.4911 of 2020 & Batch 17 (Total 07 cases)

15. In view of the reply to these questions (a) and (b), the answer to

question No.(c) is also in the negative and this view is also supported by

the following decisions.

(i) In the case of State of Bihar and others Vs. Rajendra Ram 13, the

High Court of Patna has observed in paras 33 and 34 as under:

"33. The reason behind this principle is that not only the Delinquent Officer should know about the charges made against him but should also know the evidence against him so that he is able to submit his reply. In absence of any witness being examined and/or any record being exhibited, the proceeding cannot be said to be a proper one.

34. It is important to note that the statement of all the witnesses should be recorded in the presence of the Delinquent Officer unless there are reasons to act otherwise. If it is examined in the absence of the Delinquent Officer and materials not supplied to him again the procedure is illegal."

(ii) Similar proposition has been laid down by the Hon'ble Supreme

Court in the case of State of Uttar Pradesh and others Vs. Saroj

Kumar Sinha 14 and in the case of Chamoli District Cooperative Bank

MANU/BH/0890/2022

(2010) 2 SCC 772 W.P.No.4911 of 2020 & Batch 18 (Total 07 cases)

Limited through its Secretary/Mahaprabandhak and another Vs.

Raghunath Singh and others 15.

(iii) In the case of Meenglas Tea Estate Vs. Its Workers (4 supra), the

Hon'ble Supreme Court held in para 4 as under:

"4. The Tribunal held that the enquiry was vitiated because it was not held in accordance with the principles of natural justice. It is contended that this conclusion was erroneous. But we have no doubt about its correctness. The enquiry consisted of putting questions to each workman in turn. No witness was examined in support of the charge before the workman was questioned. It is an elementary principle that a person who is required to answer a charge must know not only the accusation but also the testimony by which the accusation is supported. He must be given a fair chance to hear the evidence in support of the charge and to put such relevant questions by way of cross-examination as he desires. Then he must be given a chance to rebut the evidence led against him. This is the barest requirement of an enquiry of this character and this requirement must be substantially fulfilled before the result of the enquiry can be accepted. A departure from this requirement in effect throws the burden upon the person charged to repel the charge without first making it out against him. In the present case neither was any witness examined nor was any statements made by any witness tendered in evidence. The enquiry such as it was, made by Mr. Marshal or Mr. Nichols who were not only in the position of judges but also of prosecutors and witnesses. There was no opportunity to the persons charged to cross- examine them and indeed they drew upon their own knowledge of the

(2016) 12 SCC 204 W.P.No.4911 of 2020 & Batch

19 (Total 07 cases)

incident and instead cross-examined the persons charged. This was such a travesty of the principles of natural justice that the Tribunal was justified in rejecting the findings and asking the Company to prove the allegation against each workmen de novo before it."

16. As regards Question No.(d), whether this Court can interfere in

the domestic enquiry under Article 226 of the Constitution of India, the

Hon'ble Supreme Court in the case of Allahabad Bank and others Vs.

Krishna Narayan Tewari16 held that where the disciplinary authority

records a finding that is unsupported by any evidence whatsoever or a

finding which no reasonable person could have arrived at, the writ court

would be justified if not duty-bound to examine the matter and grant

relief in appropriate cases. It was observed that the writ court will

certainly interfere with disciplinary enquiry or the resultant orders

passed by the competent authority on that basis if the enquiry itself was

vitiated on account of violation of principles of natural justice, as

alleged in the said case. Non-application of mind by the enquiry officer

or disciplinary authority, non-recording of reasons in support of the

conclusion arrived at by them are also grounds on which the writ courts

are justified in interfering with the orders of punishment. In the case of

(2017) 2 SCC 308 W.P.No.4911 of 2020 & Batch 20 (Total 07 cases)

Commissioner of Police, Delhi and others Vs. Jai Bhagwan 17, the

Hon'ble Supreme Court has observed that non-examination of

complainant during departmental proceedings and denial of opportunity

of cross-examination to delinquent amounts to violation of service rules

and also principles of natural justice.

17. In this case, admittedly, the co-delinquent Mr. M. Jaipal Reddy

was never examined by the authorities and the petitioners were also not

given any opportunity to cross-examine him. Whether some of the

employees have been saddled with harsher punishment while some were

let off with a lenient view, it has been held time and again that where

there is parity among co-delinquents, punishment should not be

disproportionate while comparing involvement in co-delinquents who

are parties to the transaction or incident. On this ground also, the

punishments of dismissal from service have to be set aside.

18. The decisions relied upon by the learned counsel for the

respondent bank are on the principle of jurisdiction of this Court to

interfere with the disciplinary proceedings under Article 226 of the

Constitution of India. There is no quarrel with the principle that this

(2011) 6 SCC 376 W.P.No.4911 of 2020 & Batch 21 (Total 07 cases)

Court should not interfere with the disciplinary proceedings while

exercising jurisdiction under Article 226 of the Constitution of India

except in certain circumstances which have already been culled out in

the judgments relied upon by the learned counsel for the petitioners. The

said principles have been taken into consideration while holding that

there has been violation of principles of natural justice and the

procedure has not been properly followed. Therefore, there is no quarrel

about the judgments relied upon by the respondents. In the cases on

hand, this Court is not acting as an appellate authority by directing

reinstatement of the petitioners but has directed the respondents to re-

conduct the enquiry, if necessary from the stage of recording of

evidence. Since all the petitioners have attained the age of

superannuation and sufficient time has lapsed and therefore to

reconsider imposing lesser punishment than the punishment of dismissal

from service, this Court is of the opinion that the other judgments relied

upon by the learned counsel for the respondent bank are not applicable

ipso facto to the facts of these cases.

W.P.No.4911 of 2020 & Batch 22 (Total 07 cases)

Question No.(e):

19. In view of the above, the impugned orders of dismissal from

service are set aside and the respondent authorities are directed to

reconsider imposing lesser punishment than dismissal from service or

for re-initiating action against the employees by following the due

process of law. The respondent authorities are therefore directed to

release provisional pension to all the petitioners till a decision is taken as

to whether the enquiry is to be re-conducted in accordance with law or if

lesser punishment than dismissal from service is to be imposed.

20. With the above directions, all these Writ Petitions are disposed of.

No order as to costs.

21. Pending miscellaneous petitions, if any, in these Writ Petitions

shall stand closed.


                                          ___________________________
                                          JUSTICE T. MADHAVI DEVI

Date:     03.03.2025

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