Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Indian Hume Pipe Co. Ltd vs Barla Ram Reddy
2026 Latest Caselaw 596 Tel

Citation : 2026 Latest Caselaw 596 Tel
Judgement Date : 10 April, 2026

[Cites 26, Cited by 0]

Telangana High Court

The Indian Hume Pipe Co. Ltd vs Barla Ram Reddy on 10 April, 2026

         *THE HON'BLE JUSTICE MOUSHUMI BHATTACHARYA
                              AND
              *THE HON'BLE JUSTICE GADI PRAVEEN KUMAR

      + CIVIL REVISION PETITION Nos.4464, 4465 AND 4466 OF 2025


% 10-04-2026

#        The Indian Hume Pipe Co. Ltd.,
         Rep. by its Authorised Signatory
                                                          .....Petitioner
                                       AND
         vs.
$        M/s. B.Ram Reddy Infra,
         Rep. by its Managing Partner and Three others
                                                         ... Respondents

!Counsel for the Petitioners: Mr.Sunil B.Ganu, Senior Counsel
                              representing Ms.Shireen Sethna Baria

^Counsel for Respondent No.1: Mr.Vamsi Velagapudi, counsel
                              representing Mr.Suresh Bhaktula

<Gist :
>Head Note :
? Cases referred
1.       AIRONLINE 2020 SC 634
2.       (1584) 3 Co. Rep. 7a, p. 7b : 76 ER 637
3.       2019 SCC OnLine Bom 358
4.       (2019) 12 SCC 210
5.       (2020) 2 SCC 708
6.       2019 SCC OnLine Del 11369
7.       2024 SCC OnLine Del 7485
8.       (2007) 9 SCC 466
9.       2017 SCC OnLine Del 12368
10.      2022 SCC OnLine Del 3403
11.      MANU/DE/3089/2007
12.      2006 SCC OnLine Gau 17
13.      2009 SCC OnLine Del 1732
14.      (2012) 8 SCC 706
15.      (2003) 3 SCC 57
16.      (1940) 3 All ER 549
17.      (2020) 7 SCC 366
                                    2
                                                           MB,J & GPK,J
                                                 Crps_4464_2025 & batch


   IN THE HIGH COURT FOR THE STATE OF TELANGANA
                   AT HYDERABAD

    THE HON'BLE JUSTICE MOUSHUMI BHATTACHARYA
                        AND
      THE HON'BLE JUSTICE GADI PRAVEEN KUMAR

 CIVIL REVISION PETITION Nos.4464, 4465 AND 4466 OF 2025

                 DATE OF ORDER: 10.04.2026

CRP No.4464 of 2025:

Between:

The Indian Hume Pipe Co. Ltd.,
Rep. by its Authorised Signatory
                                                   .....Petitioner
                               AND

M/s. B.Ram Reddy Infra,
Rep. by its Managing Partner and Three others
                                                .....Respondents

CRP No.4465 of 2025:

Between:

The Indian Hume Pipe Co. Ltd.,
Rep. by its Authorised Signatory
                                                   .....Petitioner
                               AND

M/s. B.Ram Reddy Infra,
Rep. by its Managing Partner and Three others
                                                .....Respondents

CRP No.4466 of 2025:

Between:

The Indian Hume Pipe Co. Ltd.,
Rep. by its Authorised Signatory
                                                   .....Petitioner
                                       3
                                                                     MB,J & GPK,J
                                                           Crps_4464_2025 & batch


                                    AND

M/s. B.Ram Reddy Infra,
Rep. by its Managing Partner and Three others
                                                          .....Respondents

Mr.Sunil B. Ganu, learned Senior Counsel representing Ms.Shireen Sethna Baria,
learned counsel for the petitioner.

Mr.Vamsi Velagapudi, learned counsel representing Mr.Suresh Bhaktula, learned
counsel appearing for the respondent No.1.


COMMON ORDER:

(Per Hon'ble Justice Moushumi Bhattacharya)

1. The Civil Revision Petitions are being disposed of by way of

this Common Order since the three Suits involve the same parties.

2. The Civil Revision Petitions arise out of Docket Orders dated

26.06.2025 passed by the learned Commercial Court at Hyderabad

by which the right of the defendant Nos.1 to 4 (petitioners herein)

to file Written Statements, in Commercial Original Suits (COS),

was forfeited.

3. The petitioner is the defendant No.1, the respondent No.1 is

the plaintiff and the respondent Nos.2 to 4 are the defendant Nos.2

to 4 in the Suits. The parties are being referred to as per their

nomenclature in the Suits for convenience.

4. The plaintiff filed C.O.S Nos.7, 8 and 9 of 2025 against the

defendants for the following reliefs:

MB,J & GPK,J Crps_4464_2025 & batch

(i) C.O.S. No.7 of 2025 is filed for recovery of amount of

Rs.1,01,42,247/- along with interest @ 15% per annum w.e.f.,

2015 to the date of actual payment;

(ii) C.O.S. No.8 of 2025 is filed for recovery of total amount of

Rs.1,11,43,995/- i.e., Rs.70,27,985/- along with interest @ 15%

per annum w.e.f., 27.01.2017 and Rs.41,16,010/- along with

interest @ 15% per annum from 2015, till the date of actual

payment; and

(iii) C.O.S.No.9 of 2025 is filed for recovery of amount of

Rs.5,61,29,426/- along with interest @ 15% per annum from

01.01.2019 till the date of actual payment.

5. Summons was served on the defendant Nos.1 and 4 on

04.02.2025 and the Vakalat on their behalf was filed on

19.03.2025. Summons were served on defendant Nos.2 and 3 on

07.02.2025 and the Vakalat on their behalf was filed on

19.03.2025. The Commercial Court passed three identical Docket

Orders on the same day i.e., on 26.0.2025 recording the date of

service of summons and the date of filing of Vakalats and holding

that the statutory period of 120 days for filing of Written

Statements expired on 04.06.2025 for the defendant Nos.1 and 4

and expired on 07.06.2025 for the defendant Nos.2 and 3. The

MB,J & GPK,J Crps_4464_2025 & batch

defendants have filed the present Civil Revision Petitions from the

aforesaid three impugned Docket Orders dated 26.06.2025.

6. The Commercial Court decided against the defendants i.e.,

forfeiting the right of the defendants to file the Written Statements

on the prescribed statutory period under The Code of Civil

Procedure, 1908 (CPC), as amended by The Commercial Courts

Act, 2015 (CCA).

7. Learned Senior Counsel appearing for the

petitioner/defendant No.1 places Order V Rule 1 and Order VIII

Rule 1 of the CPC to argue that service of summons on the

defendants was not effective service in law. Counsel submits that

although the summons was received by the defendants on

04.02.2025, the said summons was accompanied only with a copy

of the plaint without documents relied upon by the plaintiff. It is

submitted that the service effected on 04.02.2025 hence cannot be

treated as meaningful service so as to trigger the limitation for

filing Written Statements under Order VIII Rule 1 of the CPC as

amended by the CCA. Counsel submits that the complete set of

Suit documents was furnished much later i.e., on 19.03.2025;

therefore, the defendants were in a position to file meaningful

Written Statement from 19.03.2025 and the statutory time period

MB,J & GPK,J Crps_4464_2025 & batch

for filing of the Written Statement would only run from 19.03.2025.

Counsel hence assails the impugned Docket Orders and the

finding that the defendants had an effective opportunity to file the

Written Statements on and from 04.02.2025.

8. Learned counsel appearing for the respondent No.1/plaintiff

relies on the amended provisos to Order V Rule 1 and Order VIII

Rule 1 of the CPC to submit that the Court loses discretion to

extend the time for filing of Written Statement beyond 120 days

from the date of service of summons. Counsel lays emphasis on

the statements and objects of the CCA which seeks to reinforce

expeditious disposal of high value commercial disputes. Counsel

further submits that the plaint cannot be dissected into plaint and

documents and that the limitation period would run from the date

on which the defendant receives the summons along with a copy of

the plaint even without annexures/documents. It is also

submitted that the defendants did not show any diligence in filing

the Written Statement within the prescribed timeframe and chose

to file the applications at the last moment being fully aware of the

statutory time constraints. Counsel submits that the defendants

did not make any efforts to collect the documents annexed to the

plaint from the Commercial Court at the relevant point of time.

MB,J & GPK,J Crps_4464_2025 & batch

9. We have considered the arguments on behalf of the parties

with reference to the applicable provisions of the CPC and the CCA.

24.12.2024 The plaintiff filed three Suits against defendant No.1-Company and defendant Nos.2 to 4, being the Senior Management and Officers of the Company, for recovery of money for civil works done by the plaintiff for the defendants under a Contractual Arrangement.

04.02.2025 Summons received by defendant Nos.1 and 4 along with a copy of the plaint.

07.02.2025 Summons received by defendant Nos.1 and 4 along with a copy of the plaint.

19.03.2025 The defendant Nos.1 to 4 filed Vakalatnama and Memos seeking complete set of documents in the Suits. The documents were furnished to the defendants and the Suits were posted on 21.04.2025 for filing of Written Statements.

21.04.2025 The Suits were posted to 26.06.2025 due to transfer of the Presiding Officer.

26.06.2025 The Commercial Court, considered the Office Note and found that Summons was served on the defendant Nos.1 and 4 on 04.02.2025; that Vakalats on behalf of the defendant Nos.1 to 4 were filed on 19.03.2025 and that statutory period of 120 days for the defendant Nos.1 and 4 to file Written Statements expired on 04.06.2025.

In respect of the defendant Nos.2 and 3, the Commercial Court found that they were served on 07.02.2025; that Vakalats on their behalf were filed on 19.03.2025 and that statutory period of 120 days for the defendant Nos.1 and 4 to file Written Statements expired on 07.06.2025.

MB,J & GPK,J Crps_4464_2025 & batch

The Commercial Court forfeited the rights of the defendant Nos.1 to 4 to file Written Statements.

Issue

10. The issue germane for the present purposes:

(i) Does The Code of Civil Procedure, 1908 ('CPC'), as

amended by The Commercial Courts Act, 2015 ('CCA'),

permit filing of a Written Statement beyond 120 days?

(ii) Can the limitation provided under the statute can be

broken-down into (i) service of summons along with

the Plaint and (ii) service of documents filed with the

Plaint.

Relevant provisions:

11. Order V Rule 1(1) and Order VIII Rule 1 of the CPC, as

amended by the CCA with effect from 23.10.2015.

Order V Rule 1(1) - Before the amendment:

When a suit has been duly instituted, a summons may be issued to the defendant to appear and answer the claim and to file the written statement of his defence, if any, within thirty days from the date of service of summons on that defendant:

Provided that no such summons shall be issued when a defendant has appeared at the presentation of plaint and admitted the plaintiff's claim:

Provided further that where the defendant fails to file the written statement within the said period of thirty days, he shall be allowed to file the same on such other day as may be specified by the Court, for reasons

MB,J & GPK,J Crps_4464_2025 & batch

to be recorded in writing, but which shall not be later than ninety days from the date of service of summons.

Order V Rule 1(1) - After the amendment:

When a suit has been duly instituted, a summons may be issued to the defendant to appear and answer the claim and to file the written statement of his defence, if any, within thirty days from the date of service of summons on that defendant:

Provided that no such summons shall be issued when a defendant has appeared at the presentation of plaint and admitted the plaintiff's claim:

Provided further that where the defendant fails to file the written statement within the said period of thirty days, he shall be allowed to file the written statement on such other day, as may be specified by the Court, for reasons to be recorded in writing and on payment of such costs as the Court deems fit, but which shall not be later than one hundred twenty days from the date of service of summons and on expiry of one hundred twenty days from the date of service of summons, the defendant shall forfeit the right to file the written statement and the Court shall not allow the written statement to be taken on record."

Order VIII Rule 1 - Before the amendment:

The Defendant shall, within thirty days from the date of service of summons on him, present a written statement of his defence:

Provided that where the defendant fails to file the written statement within the said period of thirty days, he shall be allowed to file the same on such other day, as may be specified by the Court, for reasons to be recorded in writing, but which shall not be later than ninety days from the date of service of summons.

Order VIII Rule 1 - After the amendment:

The Defendant shall, within thirty days from the date of service of summons on him, present a written statement of his defence:

Provided that where the defendant fails to file the written statement within the said period of thirty days, he shall be allowed to file the written statement on such other day, as may be specified by the Court, for reasons to be recorded in writing and on payment of such costs as the Court deems fit, but which shall not be later than one hundred twenty days from the date of service of summons and on expiry

MB,J & GPK,J Crps_4464_2025 & batch

of one hundred twenty days from the date of service of summons, the defendant shall forfeit the right to file the written statement and the Court shall not allow the written statement to be taken on record.

12. The above provisions mandate that the maximum window for

filing the Written Statement is one hundred twenty days from the

date of service of summons. The statutory position needs to be

elaborated a little further.

13. Order V Rule 1(1) of the CPC is only concerned with issue of

summons to the defendant in a properly - instituted Suit to appear

in the hearing of the Suit and contest the same by way of its first

defence to the claim in the form of a Written Statement. The

overlap between Order V Rule 1(1) and Order VIII Rule 1 is to the

extent of the timeframe within which the defendant must file its

Written Statement.

14. It is significant that the time given to a defendant to appear

and answer the claim under Order V Rule 1(1) is not one hundred

twenty days but thirty days from the date of service of summons to

that defendant. The second proviso to Order V Rule 1(1) which

permits the defendant to file the Written Statement on a day

beyond thirty days was substituted by the Special Amendment for

Commercial disputes of a Specified Value w.r.e.f. 23.10.2015

MB,J & GPK,J Crps_4464_2025 & batch

capping the time for filing of a Written Statement to one hundred

twenty days from the date of service of summons.

15. It is further significant that the amended second proviso to

Order V Rule 1(1) gives a quantum but a one-time extension for

filing of the Written Statement from thirty days to one hundred

twenty days from the date of service of summons. The second

proviso puts a lock-in period of one hundred twenty days for filing

of the Written Statement by the express stipulation that

"...the defendant shall forfeit the right to file the written statement

and the Court shall not allow the written statement to be taken on

record...".

16. Order VIII Rule 1 of the CPC mirrors Order V Rule 1(1) in the

matter of timeframes since it reiterates the jump from thirty days

to one hundred twenty days for filing of the Written Statement for

Commercial Suits and closes the extended time of one hundred

twenty days for filing a Written Statement to Commercial Suits,

once and for all.

17. The proviso to Order VIII Rule 1 of the CPC expressly

requires the defendant to seek the Court's leave for extension of

time to file the Written Statement, by way of a formal application,

where the defendant has missed the first window of thirty days.

MB,J & GPK,J Crps_4464_2025 & batch

The Court retains the discretion to decide whether the defendant

can be allowed to file its Written Statement within the final

extended window of one hundred twenty days from service of

summons but is denuded of the power to extend the window

beyond one hundred twenty days from the date of service of

summons. This would be evident from the repetition of the

stipulation (as an Order V Rule 1(1)) that

"...and the Court shall not allow the written statement to be taken

on record...".

18. Hence, the final timeframe, as brought about by the

amended provisions of the CPC, is one hundred twenty days from

the date of service of summons for filing of the Written Statement

for Commercial Suits.

Pleading, Plaint and Written Statement

19. Order VI Rule 1 of the CPC defines "Pleading" as:

""Pleading" shall mean Plaint or Written Statement.

20. Order VI Rule 2 requires Pleading to state material facts and

not evidence. Order VI Rule 2(1) specifies that,

"Every Pleading shall contain, and contain only, a statement in a concise

form of the material facts on which the party Pleading relies for his claim or

MB,J & GPK,J Crps_4464_2025 & batch

defence, as the case may be, but not the evidence by which they are to be

proved".

21. Order VI Rule 3(A), applicable to commercial disputes of a

specified value w.e.f. 23.10.2015, provides for Forms of Pleading

prescribed by Rules framed by the High Court Rules or Practice

Directions.

22. Order VI Rule 4 of the CPC requires the pleading to state

particulars where a party relies on any misrepresentation, fraud,

breach of trust, wilful default or undue influence and all the cases

in which particulars may be necessary beyond that exemplified in

the prescribed forms of pleading.

23. Order VII of the CPC deals with "Plaint". Order VII Rule 1

enumerates the particulars which are to be contained in a Plaint

including the facts constituting the cause of action, when it arose

and the relief which the plaintiff claims (Clauses (e) and (g),

respectively). Order VII Rule 7 reiterates the requirement of a

specific statement of the relief claimed in the Plaint including

claims made in the alternative. Order VII Rule 8 provides for

several distinct claims or causes of action founded upon separate

and distinct grounds and the requirement for the relief to be stated

separately and distinctly.

MB,J & GPK,J Crps_4464_2025 & batch

24. Order VIII, as stated above, deals with Written Statement

and is concerned with the timeframe within which the defendant

must file its Written Statement of the defence to the plaintiff's

claim.

25. The definitions of "Pleading, Plaint and Written Statement"

make it clear that a Pleading, which includes a Plaint, is a

complete statement of the material facts on which the plaintiff

relies for its claim (or the defendant for its defence), but does not

include the evidence by which the material facts are to be proved.

Similarly, a Written Statement contains the defence in answer to

the claim in a Plaint.

26. Hence, a Plaint, by itself, is only a concise statement of the

material facts and the relief claimed in a Suit, sans the evidence

required for proving the material facts. Viewed in the aforesaid

light, i.e., in light of the definitions, a Plaint is the pleading

containing the material facts relevant for the cause of action and

the relief, simpliciter.

27. Order VI and Order VII (Pleadings and Plaint, respectively)

have not undergone any amendments pursuant to The Commercial

Courts Act, 2015 and have retained their respective definitions

even after the Amendment Act of 2016. Therefore, a Plaint would

MB,J & GPK,J Crps_4464_2025 & batch

only be the concise statement of the claim in a Suit and not the

documents annexed to the Plaint.

28. In other words, a Plaint within the framework of Order V

Rule 1(1), would only mean the Plaint as defined under Order VII

and a sub-set of a Pleading under Order VI Rule 1 - to mean the

claim filed in a Suit and served along with the summons to the

defendant. A closer reading of Order V Rule 1(1) would also reveal

that the purpose of issue of a summons to the defendant is for the

defendant to appear and answer the claim and to file the Written

Statement of his defence. The defendant is hence only under an

obligation to file the Written Statement of his defence to the

"claim," i.e., the claim in a Suit in the form of a Plaint, which

would only contain the material facts on which the cause of action

or relief is founded and without the evidence.

29. A comparison of some of the other provisions of the CPC in

relation to a Plaint would clarify this conclusion.

"Plaint" under Order VII Rules 10 and 11 and under Order XI and Order XXXVII of the CPC.

Order VII:

30. Order VII Rule 10 of the CPC contemplates "Return of Plaint"

for being presented to the Court in which the Suit should have

MB,J & GPK,J Crps_4464_2025 & batch

been instituted. The provision mentions "Plaint" as Plaint

simpliciter without any reference to annexures or documents to the

Plaint.

31. Order VII Rule 11 of the CPC deals with "Rejection of Plaint"

in certain cases including where the Plaint does not disclose a

cause of action and where the Suit appears from the statement in

the Plaint to be barred by any law (Clauses (a) and (d),

respectively). Order VII Rule 11 also mentions 'Plaint' as a stand-

alone Pleading without reference to any other documents filed with

the Plaint. It is well-settled that the Court must only look to the

Plaint and not to any other Pleading for deciding whether the Plaint

should be rejected under any of the cases mentioned in Order VII

Rule 11 of the CPC. The Supreme Court has however given an

expansive construction of the 'Plaint' as contemplated under Order

VII Rule 11 for the purpose of rejection to also include documents

filed along with the Plaint 1.

Order XI:

32. Order XI of the CPC, as amended by the CCA, 2015, deals

with "Disclosure, Discovery and Inspection of documents in Suits

Dahiben v. Arvindbhai Kalyanji Bhanusali (Gajra); AIRONLINE 2020 SC 634

MB,J & GPK,J Crps_4464_2025 & batch

before the Commercial Division of a High Court or a Commercial

Court".

33. Order XI Rule 1 of the CPC, as amended by the CCA, deals

with "Disclosure and discovery of documents". Order XI Rule 1(1),

as amended by the CCA, requires the plaintiff to file a list of all

documents and photocopies of all documents, in its power,

possession, control or custody, pertaining to the Suit, along with

the Plaint, including documents referred to and relied on by the

plaintiff in the Plaint (Clause (a)) and documents relating to any

matter in question in the proceedings, in the power, possession,

control or custody of the plaintiff, as on the date of filing the Plaint,

irrespective of whether the same is in support of or adverse to the

plaintiff's case (Clause (b)).

34. Order XI Rule 1(2) of the CPC, as amended by the CCA,

further refers to the list of documents filed with the Plaint to

specify whether the documents in the power, possession, control or

custody of the plaintiff are originals, office copies or photocopies

and to contain a brief of the details of parties to each document.

MB,J & GPK,J Crps_4464_2025 & batch

Order XXXVII:

35. Order XXXVII of the CPC relates to "Summary Procedure".

Order XXXVII Rule 1(1) clarifies the "Courts and classes of Suits in

which Order XXXVII would apply". Order XXXVII Rule 1(2)

enumerates the "Classes of Suits" which are amenable to Order

XXXVII. Order XXXVII Rule 2 deals with "Institution of Summary

Suits".

36. Order XXXVII Rule 2(1) contemplates Institution of the

Summary Suits by presenting a Plaint containing statements as

enumerated under sub-Clauses (a) - (c). Significantly, Order

XXXVII Rule 2(2) deals with "Summons of the Suit" under Order

XXXVII to be in the prescribed form. Order XXXVII Rule 2(3)

stipulates that the defendant shall not defend the Suit referred to

in Order XXXVII Rule 1(1) unless the defendant enters appearance;

in default of which the allegations in the Plaint shall be deemed to

be admitted and the plaintiff shall be entitled to a decree.

37. Order XXXVII Rule 3 deals with the "Procedure for the

appearance of defendant". Order XXXVII Rule 3(1) makes it

mandatory on the plaintiff to serve on the defendant along with the

summons, a copy of the Plaint and annexures thereto. The

MB,J & GPK,J Crps_4464_2025 & batch

defendant may, at any time within ten days of such service, enter

an appearance either in person or by pleader.

Relevance of the Above Provisions

38. The above provisions are to underscore the difference

between Order VII Rules 10 and 11 versus Order XI and XXXVII of

the CPC. While Order VII Rules 10 and 11 mention "Plaint" in

singular, i.e., as a self-contained pleading, Orders XI and XXXVII

specifically mentions "Plaint" along with "a list of all documents

and photocopies of all documents (Order XI)" along with the Plaint,

including the documents referred to in Order XI

Rule 1(1)(a)&(b) and "Plaint and annexures thereto" in Order

XXXVII Rule 3(1).

39. The difference in the language used by the Legislature

cannot be waved aside as a mere oversight. The framers must

have consciously decided to treat the Plaint as the concise

statement of the pleading for the purpose of the procedure

contemplated under the particular provision, as opposed to

requiring the Plaint to be filed along with annexures and

documents for the purpose of discovery of documents and in

summary suits. The conscious addition of "annexures and

documents" in some provisions, while leaving out such words in

MB,J & GPK,J Crps_4464_2025 & batch

other provisions, is a deliberate Legislative decision which must be

given its due weightage.

40. In other words, the Plaint must be read as a singular,

stand-alone Plaint/Pleading where the provision mentions it as

such and cannot be expanded to read annexures and documents

filed along with the Plaint where the same has expressly been

excluded.

41. In conclusion, the language used in Order V Rule 1 and

Order VIII Rule 1 is similar to Order VII Rules 10 and 11 and is

distinct and distinguishable from Order XI and XXXVII of the CPC.

All of the aforesaid provisions, except Order XXXVII have been

amended for Commercial Suits. The Commercial Courts Act

brought in "Summary Judgment" in Order XIII-A, which also

contemplates inclusion of documentary evidence along with the

application - Order XIII-A Rule 4(1)(c). Order XIII-A however does

not mention "Plaint" and uses the expression "Claim" in Order

XIII-A Rule 1(1) and (2).

42. In essence, Order V Rule 1 and Order VIII Rule 1 does not

contemplate service of summons with a Plaint along with

documents and annexures. Order V Rule 1 and Order VIII Rule 1

MB,J & GPK,J Crps_4464_2025 & batch

mandates service of the Plaint and only the Plaint as understood

as a Pleading/concise statement of the claim.

The Commercial Courts Act, 2015 does not contemplate Enlargement of time for filing Written Statement

43. The timeframe contemplated under Order V Rule 1 of the

CPC, and reiterated in Order VIII Rule 1 with regard to filing of a

Written Statement can be traced from sections 27 to 33 of the CPC,

which are collectively headlined as 'Summons and Discovery'.

Section 27 provides the initial mandate for issuing a summons to

the defendant after a Suit has been duly instituted, requiring the

defendant to appear and answer the claim. Section 27 further

stipulates that the summons may be served in the prescribed

manner but not beyond thirty days from the date of the institution

of the Suit.

44. The language of Order V Rule 1(1) of the CPC initially caps

the period for filing a written statement at thirty days from the date

of service of summons on the defendant. In Commercial Suits, the

second proviso to the amended Order V Rule 1 has been inserted

to impose a mandatory final cap of one hundred twenty days from

the date of service of summons upon expiry of which the defendant

MB,J & GPK,J Crps_4464_2025 & batch

shall forfeit the right to file the written statement and the Court

shall not allow the written statement to be taken on record.

45. The preceding discussion supports the view that the 'Plaint',

as mentioned under the heading to Order VII Rule 1 of the CPC,

cannot be dissected, namely, the plaint on one side and the

documents annexed to it on the other. Such a distinction would

introduce an unwarranted expansion of the term 'Plaint' as a

component of 'Pleading' as defined under Order VI Rules 1 and 2 of

the CPC. Pleadings are confined to concise statements of the

material facts constituting the claim or defence on which the party

relies. Therefore, treating a plaint as incomplete in the absence of

the documents annexed thereto would import a definition which is

wholly absent from both Order VI and Order VII of the CPC.

46. The petitioner seeks to argue the above position. The

petitioner's argument, in essence, is that the service of a summons

along with the plaint does not trigger the limitation prescribed

under the second proviso to Order V Rule 1 (1) and the amended

proviso to Order VIII Rule 1 for Commercial Suit. The petitioner

contends such limitation commences only upon service of the

plaint together with the documents annexed thereto.

MB,J & GPK,J Crps_4464_2025 & batch

47. This argument overlooks several clear indications that a

'Plaint' is contemplated as a complete pleading even without the

annexed documents. It also disregards the Legislative intent

reflected in the provisions, such as Order XI and Order XXXVII of

the CPC which explicitly require 'documents and annexures' to

accompany the plaint - which are notably absent in Order V and

Order VII of the CPC.

48. The petitioner's contention that a plaint, without the

annexures, remains an inchoate document for the purpose of the

120 days limitation for filing a written statement is also markedly

inconsistent with the specific language of Order V Rule 1 and

Order VIII Rule 1 of the CPC.

49. Order V Rule 1(1) of the CPC, which relates to the issue and

service of summons, does not in fact use the word 'Plaint' at all.

The initial period for filing the Written Statement is counted as

thirty days 'from the date of service of summons' on the defendant.

The second proviso to Order V Rule 1 of the CPC, as inserted by

The Commercial Courts Act, 2015, specifies a mandatory final cap

of 'one hundred twenty days from the date of service of summons'.

Similarly, under Order VIII Rule 1, the defendant is required to

MB,J & GPK,J Crps_4464_2025 & batch

present a Written Statement of his defence within 'thirty days from

the date of service of summons on him'.

50. Correspondingly, the substituted proviso to Order VIII Rule 1

of the CPC stipulates that the period for filing the written

statement 'shall not be later than one hundred twenty days from the

date of service of summons...'.

51. Neither Order V Rule 1(1) nor Order VIII Rule 1 of the CPC

mentions service of the 'Plaint' as the starting point for the

limitation period for filing a Written Statement. In both cases, the

limitation is expressly triggered by the date of service of summons

on the defendant. This gives rise to the obvious statutory

presumption that service of summons accompanied by the plaint

provides sufficient notice for the defendant to answer the claim

and file a Written Statement within 30 days of receipt thereof.

Therefore, forking the plaint into 'plaint' and 'annexed documents'

to determine the commencement of the limitation period is

repugnant to the established statutory scheme of the Code.

52. As stated above, Order V Rule 1 of the CPC contemplates a

two-tier time frame: an initial period of 30 days followed by a

discretionary extension of 90 days, totaling to a final cap of 120

days from the date of service of summons on the defendant for

MB,J & GPK,J Crps_4464_2025 & batch

filing the Written Statement. The extension of 90 days may be

granted by the Court only upon an application made by the

defendant, with reasons to be recorded in writing for allowing such

extension. In Commercial Suits, the Court is expressly denuded of

the power to extend the time limit for filing a Written Statement

beyond the aggregate limit of 120 days.

Order VIII Rule 10 of the CPC

53. Order VIII Rule 10 of the CPC is set out below:

'Procedure when party fails to present written statement called for by Court:- Where any party from whom a written statement is required under Rule 1 or Rule 9 fails to present the same within the time permitted or fixed by the Court, as the case may be, the Court shall pronounce judgment against him, or make such order in relation to the suit as it thinks fit and on the pronouncement of such judgment a decree shall be drawn up.'

54. Order VIII Rule 10 fortifies the plinth of the amended

provisos to Order 8 Rule 1 by stipulating that where any party

fails to file Written Statement within the prescribed timelines of

Order VIII Rule 1 or Rule 9, the Court shall pronounce judgment

against him/her or pass an order in the Suit as the Court

thinks fit and a decree shall be drawn up on the pronouncement

of such judgment. Order VIII Rule 10 was amended by the CCA

in respect of Commercial Suits to include the following proviso:

MB,J & GPK,J Crps_4464_2025 & batch

'...provided that no Court shall make an order to extend the time provided under Rule 1of this order for filing of the written statement' w.r.e.f. 23.10.2015

55. Hence, the amended provisos to Order VIII Rule 1 and

Order VIII Rule 10 clarify the picture once and for all: that a

defendant must stick to the mandatory timelines under the

amended provisions of the CPC for filing the Written Statement.

The Court is divested of its power to extend the timelines. The

Court is also under an obligation to pronounce judgment

against a defendant in default and the judgment shall amount

to a decree.

56. Thus, we are constrained to hold that the defendant in a

Commercial Suit cannot claim any further extension of time to file

a Written Statement beyond 120 days from the date of service of

summons.

57. As a corollary, the defendant cannot seek to bifurcate the

plaint into 'plaint' and 'annexed documents' for the purpose of

re-calculating or extending the limitation period.

58. In other words, the plaint must be regarded as a concise

statement of the material facts in support of the relief claimed

therein, and not as a document whose annexed evidence assumes

MB,J & GPK,J Crps_4464_2025 & batch

an independent legal status for the purpose of extending the

limitation period beyond that contemplated under Order V Rule 1

and Order VIII Rule 1 of the C.P.C. It would indeed be absurd to

suggest that a summons served along with the plaint (without

annexures) as mandated by Order V Rule 2 of the CPC would start

the limitation clock, while documents annexed to the same plaint

would trigger a parallel ticking of the clock. Such a fragmented

approach does not find support in the statutory scheme of Order V

or Order VIII of the CPC. The argument would also result in

cleaving the plaint into two parts each of which is capable of

starting its own limitation period.

59. As a matter of curiosity, what would be the legal

consequence if the documents annexed to the plaint were served

on the defendant after 120 days from the date of service of

summons? Would such delay permit the Court to whitewash the

limitation period in a Commercial Suit and allow the defendant to

file a written statement after 240 days from the date of service of

the summons?

60. The answer must be a resounding 'No'. The clock starts

ticking (for the first and only time) when the summons is served on

the defendant along with a copy of the Plaint. The hands of the

MB,J & GPK,J Crps_4464_2025 & batch

clock cannot forcibly be turned back, on service of documents

annexed to the plaint, on the defendant.

Treating departures with Kindness would introduce an Arbitrary aberration in the Statutory scheme

61. The Statement of Objects and Reasons of The Commercial

Courts Act, 2015 is to provide an independent mechanism for

speedy disposal and early resolution of high value commercial

disputes involving complex facts and questions of law. The

purpose is to project an investor - friendly and responsive image of

the Indian legal system to the world. Hence, the issue as to

whether timeframes for completion of pleadings in a Commercial

Suit can be extended should be viewed through the lens of the

object of the CCA.

62. An overview of the changes brought in by the CCA may help

in identifying the substantial procedural changes made to the CPC

in respect of Commercial Suits.

63. Section 16 of the CCA declares that the provisions of the

CPC shall stand amended in the manner as specified in the

Schedule to the CCA for application to any suit in respect of a

commercial dispute of a Specified Value: section 16(1).

MB,J & GPK,J Crps_4464_2025 & batch

64. Section 16(2) of the CCA provides that the Commercial

Division and Commercial Court shall follow the provisions of the

CPC as amended by the CCA in the trial of the suit in respect of a

commercial dispute of a specified value.

65. Section 16(3) of the CPC further provides that in the case of

a conflict between any Rule of the jurisdictional High Court or any

amendment to the CPC by the State Government and the

provisions of the CPC as amended by the CCA, the latter shall

prevail.

66. The CCA altered the procedural landscape of Commercial

Suits, which hitherto were governed by the CPC, with effect from

23.10.2015. The CCA was published in the Gazette of India on

01.01.2016. The amendments introduced by the CCA to the CPC

were in respect of Commercial Courts were manifold and included

section 35 of the CPC in relation to costs, section 35A

(compensatory costs) and to forms and verifications of pleadings in

a Commercial Dispute under Order VI. The proviso to Order VIII

Rule 1 brought in a maximum window of 120 days for filing of

Written Statement from the date of service of summons and the

subsequent forfeiture of such right where the defendant fails to file

a Written Statement within that window.

MB,J & GPK,J Crps_4464_2025 & batch

67. Order XI of the CPC, as amended by the CCA, completely

transformed the Rules of disclosure and discovery of documents in

relation to Commercial Suits. Order XIII-A of the CPC, as amended

by the CCA, likewise brought in a new procedural regime for

summary judgments. Order XV-A was in alignment to the object of

the CCA by introducing 'case management hearing'.

68. The amendments brought in by the CCA to the CPC would

indicate that the Legislature thought it fit to overhaul the existing

procedural requirements under the CPC and tailor the

requirements to suit the sheathing and substance of Commercial

Disputes of a Specified Value in sync with the objects of the new

Commercial Courts Act, 2015. Thus, once a Suit is filed within the

parameters of the CCA, there is no scope of reverting to the

abandoned procedural framework of the CPC with regard to the

timeframes contemplated for filing of a Written Statement.

69. The discussion under the following captioned headings

would further reinforce the context.

MB,J & GPK,J Crps_4464_2025 & batch

The Mischief Rule

70. The Mischief Rule of interpretation as laid down in Heydon's

Case 2 provides four criteria for interpreting statues in general,

whether penal or beneficial, restrictive or enlarging of the common

law. The four criteria are:

(i) What was the Common Law before making of the Act?

(ii) What was the mischief and defect for which the Common

Law did not provide?


   (iii)      What remedy has the Parliament resolved and appointed

              to cure the mischief; and

   (iv)       The true reason for the remedy.


71. Thus, interpreting a statute with the aid of the Mischief Rule

is to ensure an interpretation which would (a) suppress the

mischief, (b) advance the remedy, and (c) suppresses subtle

inventions and evasions for continuance of the mischief: Mira

Gehani v. Axis Bank Limited 3.

72. The law prior to the CCA would to be seen i.e., the probable

mischief under the un-amended Order VIII Rule 1 of the CPC in

the context of the prescribed limitation for filing of Written

2 (1584) 3 Co. Rep. 7a, p. 7b : 76 ER 637 3 2019 SCC OnLine Bom 358

MB,J & GPK,J Crps_4464_2025 & batch

Statement. The probable mischief under Order VIII Rule 1 - prior

to the amendment - was that a defendant could file a Written

Statement beyond the maximum time provided under the proviso

to Order VIII Rule 1 taking advantage of the amendments

introduced to that provision by the High Courts. The power of the

Courts to take on a Written Statement beyond the period of 90

days was also uncertain i.e., whether the Court would permit a

Written Statement which was filed beyond the period of 90 days.

73. Order VIII Rule 1 post amendment (by the CCA) seeks to

cure this mischief by providing irreversible consequences where

the defendant fails to file a Written Statement within the stipulated

period of 120 days. The amended Order VIII Rule 1 also divests

the Court from taking on a Written Statement on record beyond

the period of 120 days. In other words, the CCA sought to

suppress the mischief of defendants taking advantage of the

uncertainty of the un-amended proviso to Order VIII Rule 1 by

introducing a statutory bar on the Courts from allowing a Written

Statement to be taken on record outside the final window of 120

days, thus advancing the remedy of expeditious disposal of

Commercial Suits.

MB,J & GPK,J Crps_4464_2025 & batch

74. The explicit bar on a Court to permit a Written Statement

from being brought on board after 120 days also finds resonance

in section 29(2) of The Limitation Act, 1963.

75. Section 29(2) of The Limitation Act, 1963, provides that for

the purpose of determining any period of limitation prescribed for

any suit, appeal or application by the CCA, the limitation period

prescribed by any special law (the CCA in this case) would prevail

over section 3 of the Limitation Act, 1963 including sections 4 - 24

of the said Act. This means that the limitation provided under the

amended proviso to Order VIII Rule 1 of the CPC would prevail over

section 5 of the Limitation Act, 1963 which empowers the Court to

extend the prescribed period of limitation.

76. In conclusion, the CCA advances the object of timely Written

Statement by taking away the discretion of the Court to enlarge the

time beyond 120 days from the date of service of summons.

77. Consequentially, the Court cannot temper the express

strictness in the provision with kindness; as any such aberration

would force a fundamental asymmetry with the object and scheme

of the CCA, as envisaged by the Legislature. Kindness cannot

result in sugarcoating the strict timelines introduced in the CCA

MB,J & GPK,J Crps_4464_2025 & batch

and internalized in Order V Rule 1 and Order VIII Rule 1 of the

CPC.

Courts cannot encourage Procedural Peculiarities which were not contemplated by The Commercial Courts Act, 2015

78. The plaintiff's argument that a defendant who failed to file

the Written Statement within the stipulated time period is expected

to collect the documents annexed to the plaint from the Court,

cannot be accepted as part of the required procedure. The

limitation period of 120 days starts to run as soon as the

summons is served on the defendant along with the plaint (even

without the annexures). The CCA/amended provisions of the CPC

do not contemplate that documents annexed to the plaint would

acquire an independent existence so as to trigger a fresh period of

limitation.

79. The substituted second proviso to Order V Rule 1 of the CPC

with a maximum window of one hundred twenty days for filing of

Written Statement does not give rise to the presumption that the

defendant will automatically have the benefit of one hundred

twenty days. The fact that Order V Rule 1(1) and the first proviso

to Order VIII Rule 1 caps the time to file the Written Statement to

thirty days from the date of service of summons is often

MB,J & GPK,J Crps_4464_2025 & batch

overlooked. The second proviso to Order V Rule 1 and the proviso

to Order VIII Rule 1 for Commercial Suits contemplate that the

further extension of ninety days may be allowed by the Court on an

application filed by the defendant.

80. It follows that filing of an application for extension of time

would not result in the extension unless the Court grants such

extension for reasons to be recorded in writing. Even then, the

Court loses its discretion and power to grant any further extension

beyond 120 days from the date of service of the summons on the

defendant. Similarly, filing of a Vakalatnama, as in the present

case, cannot trigger the parallel counting of days. The only

relevant date, for the purpose of the limitation for filing of the

Written Statement, would be the date of service of summons along

with the plaint to the defendant. Whether the plaint has been

served without the annexures is irrelevant for computing the

limitation period.

81. Therefore, the suggestion that the defendant has a duty to

collect the documents annexed to the plaint from the Court for

filing a comprehensive Written Statement amounts to an irregular

departure from the unambiguous words used in the inserted

provisos to Order V Rule 1 and Order VIII Rule 1 of the CPC. The

MB,J & GPK,J Crps_4464_2025 & batch

irregularity would be aggravated if the defendant was to collect

annexures after a time lag after service of the summons on that

defendant - flagging of an anomalous period of limitation from the

date on which the defendant collects those documents.

82. Such random departures from the plain words of the statute

would de-fang the efficacy of the amendments brought into the

CPC for Commercial Suits.

"Dura lex sed lex"

83. The captioned Latin maxim - the law is harsh, but it is the

law, applies with full vigour in this case. In other words, even if a

law is strict and punitive, it must be applied and obeyed to uphold

consistency and certainty. Equity can only supplement the law

but not supplant it. In other words, the Courts cannot invoke its

inherent powers including under section 151 of the CPC (or Article

227 of the Constitution of India in this case) to whitewash the

unambiguous provisions of the special law, once a special statute

has been enacted for a purpose and is in place and introduce a

note discordant to the statutory scheme.

MB,J & GPK,J Crps_4464_2025 & batch

Case Law

84. The clear, definite and mandatory provisions of Order V Rule

1 read with Order VIII Rule 1 of the CPC cannot be circumvented

by recourse to the inherent powers under section 151 4. Desh Raj

v. Balkishan 5 reinforced that the amended provisions of the CPC

would henceforth be applicable to Commercial Suits as opposed to

non-Commercial Suits which continued to be within the ambit of

the un-amended provisions of the CPC. In National Insurance Co.

Ltd. v. M/s.National Building Construction India 6, a Division Bench

of the Delhi High Court cautioned the defendant in Commercial

Suits to be extra-vigilant about the timelines. Vivek Kumar Saxena

v. M/s. College Book Store 7, a Single Bench of the Delhi High Court

highlighted a situation where a defendant cannot be permitted to

walk-in anytime at his/her own whim and contend that the

defendant should be given a fresh lease of life since he/she had not

been given a complete set of documents.

85. Nahar Enterprises v. Hyderabad Allwyn Ltd. 8 involved

different facts. In the summons served upon the

appellant/defendant, the date of appearance was fixed as

SCG Contracts India Pvt. Ltd. v. K.S.Chamankar Infrastructure Pvt. Ltd., (2019) 12 SCC 210

(2020) 2 SCC 708

2019 SCC OnLine Del 11369

2024 SCC OnLine Del 7485

(2007) 9 SCC 466

MB,J & GPK,J Crps_4464_2025 & batch

10.10.1988. However, the summons was not served and the Court

adjourned the matter to 02.12.1988. Summons was ultimately

served only on 14.10.1988 without a copy of the plaint.

Subsequently, the defendant sent a telegram to the Court on

17.10.1988 but did not receive any response. The Court proceeded

to hear the matter ex parte and decreed the suit on 13.12.1988.

The defendant came to know about the ex parte decree much later

and filed an Application for setting aside the ex parte decree which

was rejected by the Commercial Court and the same was confirmed

by the High Court in the Appeal. The Supreme Court accordingly

held that the defendant was not in a position to file the Written

Statement in the absence of a copy of the plaint served along with

the summons.

86. In Sunil Alagh v. Shivraj Puri & Another 9, summons was

served on 11.12.2016 and the paper book was supplied to the

defendant on 10.04.2017. The defendant nevertheless filed

Written Statement on 24.05.2017 which was struck off by the

Joint Registrar on 14.09.2017 on the ground that 120 days had

expired. Hence, as opposed to the present case, the defendant filed

the Written Statement after a delay of four months from the date of

service of summons, despite receiving paper book.

2017 SCC OnLine Del 12368

MB,J & GPK,J Crps_4464_2025 & batch

87. In Rajesh Kathpal v. Shubh Steel 10, summons was served on

the defendant on 29.07.2019. The defendant contended on

04.12.2019 that it had not received a complete set of plaint and

annexures. The plaint and annexures were served on the

defendant on 13.03.2020. Furthermore, the timelines in this case

were extended in view of the Supreme Court's order in the wake of

COVID-19, pandemic, in Suo Moto Writ Petition (C) No.3 of 2020.

Info Edge v. Sanjeev Goyal 11, Sreenivas Basudev v. Vineet Kumar

Kothari 12 and K.K.Manchanda v. SD Technicval Services P. Ltd.13

are not decisions under the provisions of the CCA or the amended

provisions of the CPC in relation to filing of Written Statement.

Church of Christ v. Ponniamman Educational Trust 14 dealt with

Order VII Rule 14 read with Order VII Rule 11 of the CPC and the

Supreme Court was satisfied that certain documents including the

Agreement of Sale or GPA were not filed along with the plaint and

the said documents were to be treated as part and parcel of the

plaint. The case had no nexus with time frame for filing of a

Written Statement. The Supreme Court in Commissioner of Income

Tax v. Hindustan Bulk Carriers 15, referred to its earlier decision in

2022 SCC OnLine Del 3403

MANU/DE/3089/2007

2006 SCC OnLine Gau 17

2009 SCC OnLine Del 1732

(2012) 8 SCC 706

(2003) 3 SCC 57

MB,J & GPK,J Crps_4464_2025 & batch

Nokes v. Doncaster Amalgamated Collieries 16, where it was held

that a construction which would reduce the legislation to futility

should give way in favour of a bolder construction where the choice

is between two interpretations.

88. Dahiben v. Arvindbhai Kalyanji Bhanus Ali 17 was involved

with rejection of plaint under Order VII Rule 11 of the CPC, and

the Supreme Court held that the averments made in the plaint

must be read in conjunction with the documents relied upon for

the purpose of assessing whether the plaint discloses a cause of

action. The present case is not a case for rejection of plaint and

there is no question whether the plaint discloses cause of action

under Order VII Rule 11 of the CPC.

Conclusion

89. The discussion in the above paragraphs leads us to the

inevitable view that the amended second proviso to Order V Rule 1

and the amended proviso to Order VIII Rule 1 read with Order VIII

Rule 10 of the CPC cast a mandate on the defendant to file its

Written Statement within 30 days from the date of service of

summons on that defendant and thereafter within 90 days (i.e., a

(1940) 3 All ER 549

(2020) 7 SCC 366

MB,J & GPK,J Crps_4464_2025 & batch

total of 120 days) from the date of service of summons. The gates

stand closed after the period of 120 days since the right to file a

Written Statement stands forfeited. The Court is also divested of

its power to extend the time beyond 120 days for filing of the

Written Statement for suits involving a commercial dispute.

90. The extension of time from 30 days to 120 days for filing a

Written Statement is also not automatic and cannot be presumed

since the Court retains discretion to grant such extension beyond

30 days only upon an application made by the defendant. The

Court however loses its discretion in respect of any further

extensions beyond 120 days from the date of service of summons

on the defendant.

91. The plaint as mentioned in the first proviso to Order V Rule 1

of the CPC takes meaning from the word 'claim' under Order V

Rule 1(1). The Written Statement hence, under Order V Rule 1(1)

and the new second proviso to Order V Rule 1 as well as the new

proviso to Order VIII Rule 1 contemplates only a plaint without

annexures. The CPC consciously makes a distinction between the

'Plaint' as a standalone and complete document within the

meaning of 'Pleading' as defined under Order VI Rule 1 - as

opposed to a plaint together with documents under the amended

MB,J & GPK,J Crps_4464_2025 & batch

Order XI Rule 1 (1) (a) and (b) of the CPC. Similarly, Order XXXVII

Rule 3 specifically requires the plaintiff to serve a copy of the plaint

and annexures on the defendant.

92. The difference in the language used in the two sets of

provisions as mentioned above is not a statutory happenstance.

The Legislative intention in mentioning plaint along with

documents and annexures in certain other provisions of the CPC

including in Order XI and Order XXXVII is appropriate to the

contextual purpose of the provision. A defendant cannot stonewall

the effect of these exclusions/additions to its advantage for

extending the time to file the Written Statement beyond the specific

amendments to the CPC pursuant to the CCA.

93. Thus, we do not find any error in the impugned order of the

learned Commercial Court forfeiting the right of the defendants to

file their Written Statements. In any event, the broader criteria for

filing a Civil Revision Petition under Article 227 of the Constitution

of India on errors of judgment, miscarriage of justice or grave

procedural irregularities, are absent in this case. The amendments

introduced by the CCA to the CPC are clear and unambiguous.

The Commercial Court correctly followed these amendments and

applied them to the facts of the present case. Hence, even

MB,J & GPK,J Crps_4464_2025 & batch

otherwise, the defendants have not brought a case which would

warrant invocation of the supervisory powers of a High Court

under Article 227 of the Constitution of India.

94. C.R.P Nos.4464, 4465 and 4466 of 2025 are accordingly

dismissed along with all connected applications. There shall be no

order as to costs.

_____________________________________ MOUSHUMI BHATTACHARYA, J

_____________________________ GADI PRAVEEN KUMAR, J DATE: 10.04.2026 Note: L.R. Copy be marked.

TJMR/NDS/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 : IJJ

 

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

 
 
Latestlaws Newsletter