Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mrinali Goswami Bhattacharya vs Amrit Ranjan Bhattacharya
2024 Latest Caselaw 3930 Gua

Citation : 2024 Latest Caselaw 3930 Gua
Judgement Date : 4 June, 2024

Gauhati High Court

Mrinali Goswami Bhattacharya vs Amrit Ranjan Bhattacharya on 4 June, 2024

Author: Sanjay Kumar Medhi

Bench: Sanjay Kumar Medhi

                                                                         Page No.# 1/5

GAHC010044012017




                               THE GAUHATI HIGH COURT
   (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                                Case No. : Tr.P.(C)./75/2017

            MRINALI GOSWAMI BHATTACHARYA
            W/O SRI AMRIT RANJAN BHATTACHARYA D/O SRI KUMUD CH. GOSWMI
            R/O BORBOR TAKALA GAON BORIGAON CHAIDOW, P.O. and P.S. JORHAT,
            DIST. JORHAT, ASSAM



            VERSUS

            AMRIT RANJAN BHATTACHARYA
            S/O LT. PRAHLAD CHANDRA BHATTACHARYA BIJOY NAGAR, RUPAI
            SIDING, DOOMDOMA P.O. RUPAI SIDING, P.S. DOOMDOMA DIST.
            TINSUKIA, ASSAM, PIN - 780153.



Advocate for the Petitioner    : MR. D HAZARIKA

Advocate for the Respondent :

BEFORE HON'BLE MR. JUSTICE SANJAY KUMAR MEDHI

For the Petitioners : Mr. R Sharma, Advocate and Md. A Hussain, Advocate.

       For the Respondents          :        X X X X.
                                                                        Page No.# 2/5

      Dates of Hearing        :      04.06.2024.


      Date of Judgment         :     04.06.2024.



                             JUDGMENT & ORDER

The instant petition has been presented under Section 24 of the Code of Civil Procedure (CPC), praying for transfer of Title Suit (M) No.19/2017 from the Court of the learned District Judge, Tinsukia to the appropriate Court at Jorhat (District Judge).

2. The facts projected in the petition are that the marriage of the petitioner was solemnized with the respondent on 05.10.2005 at Jorhat. However, the respondent being employed at Doom Dooma, the matrimonial house was at Tinsukia. On 20.11.2006, a son was born out of the wedlock and at the time of presentation of this petition in 2017, the son was a student of Class-V.

3. The respondent had instituted the aforesaid title suit for divorce before the learned District Judge, Tinsukia. It is contended that prior to such institution of the divorce proceeding, the petitioner had filed a petition for maintenance before the Addl. Chief Judicial Magistrate, Jorhat, being Maintenance Case No. 41/2016 in which, order towards payment of maintenance at the rate of Rs. 6,000/- was passed on 06.10.2016. It is the categorical case of the petitioner that she is residing at Jorhat at her parental home having aged parents and the minor son who is attending school at Jorhat. There are no male members in the family except her aged father and accordingly, the present petition has been presented.

Page No.# 3/5

4. I have heard Shri R Sharma, learned counsel for the petitioner. Though notice was issued in this case way back on 23.10.2017, the respondent has not appeared.

5. In fact, in a subsequent order dated 06.03.2020, this Court had accepted the note dated 28.02.2020 of the learned Lawazima Court regarding completion of service upon the sole respondent. This Court has also noticed that in the initial order dated 23.10.2017 by which the notice was issued, further proceedings of TS No. 19/2017 was kept under suspension and the said interim order was continued which is presently in operation.

6. The learned counsel for the petitioner has submitted that the minor son is attending his school (Central School) at Jorhat and it is only the petitioner who is to take care of him in all the activities. It is further submitted that it is absolutely difficult on the part of the petitioner to attend the proceedings at Tinsukia as the distance from Jorhat to Tinsukia is about 200 kilometers. It is submitted that the respondent-husband, on the other hand, is a government servant and can afford to conduct the case at Jorhat if the prayer made in the petition is allowed. The aspect of lack of any other male members in the parental house of the petitioner except her aged father has also been highlighted.

7. As observed above, the respondent has chosen not to contest this case in spite of receipt of notice and from 2017, the proceeding is at a standstill because of the interim order which is, perhaps not in the interest of justice.

Page No.# 4/5

However, in spite of the fact that the present petition has not been contested, this Court is required to look into the reasons assigned for justifying the present prayer.

8. The petition is presented by the wife, who has a minor son and is presently staying at her parental home at Jorhat. Without even going to the inter se merits of the respective parties which would be decided by the appropriate Court on the aspect as to whether a decree of divorce is to be granted or not, this Court is of the opinion that interest of justice would be served if the proceedings in TS (M) No.19/2017 are transferred from the Court of the learned District Judge, Tinsukia to the Court of the learned District Judge, Jorhat. This Court has also taken into consideration that, as observed above, the stay of the proceedings, which is continuing from the last more than 7 years, is benefiting none.

9. In view of the above discussions, the present petition is allowed and the proceedings in TS (M) No. 19/2017, pending in the Court of the learned District Judge, Tinsukia be transferred to the Court of the learned District Judge, Jorhat. On receipt of the records, the learned District Judge, Jorhat is to issue notice to the respective parties, more particularly, the respondent herein who is the first party as the said respondent is not present at the time of adjudication of this case and passing of the present order.

10. The petition is accordingly disposed of.

Page No.# 5/5

11. Cost made easy.

JUDGE

Comparing Assistant

 
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 : MAIMS

 
 
Latestlaws Newsletter