Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Sanjeev Bhattacharjee vs Smti. Barnali Borpujari
2025 Latest Caselaw 2934 Gua

Citation : 2025 Latest Caselaw 2934 Gua
Judgement Date : 7 February, 2025

Gauhati High Court

Sri Sanjeev Bhattacharjee vs Smti. Barnali Borpujari on 7 February, 2025

                                                                       Page No.# 1/3

GAHC010041242023




                                                                undefined

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

                                  Case No. : Mat.App./29/2024

            Sri Sanjeev Bhattacharjee
            Sri Sanjeev Bhattacharjee
            S/O Late Tarunbhuti Bhattacharjee.
            R/O Chiring Chapori, Near Jeauti Moral School.
            P.O., P.S and Dist. Dibrugarh, Assam.



            VERSUS

            Smti. Barnali Borpujari
            Smti. Bornali Borpujari
            W/O Sri Sanjeev Bhattacharjee.
            D/O Sri Bhupen Borpujari.
            R/O Chehapukhuri Gaon.
            P.O. Batamora, P.S. Moranhat,
            Dist. Sivasagar, Assam.


Advocate for the Petitioner : MR F KHAN, M. GLORY,Q. KIBA,P. NATH,RHITUSHREE
TALUKDAR,K. SUMI,MS LITO AWOMI,MR U CHAUDHURY

Advocate for the Respondent : ,


             Linked Case : I.A.(Civil)/935/2023

            XXX XXXX
            S/O LATE TARUNBHUTI BHATTACHARJEE

            R/O CHIRAN CHAPORI
            NEAR JEUTI MORAL SCHOOL
            P.O. AND P.S.- DIBRUGARH
            ASSAM.
                                                                          Page No.# 2/3



             VERSUS

             XXX XXXX
             D/O BHUPEN BORPUJARI

             R/O CHESAPUKHURI VILLAGE

             P.O.- BOTAMORA

             P.S.- MORANHAT
              DIST.- CHERAIDEO
             ASSAM.


              ------------
              Advocate for : MR F KHAN
             Advocate for : MR. A CHAMUAH (AS LEGAL-AID-COUNSEL FOR R-1) appearing
             for XXX XXXX



                                  BEFORE
                    HONOURABLE MRS. JUSTICE MARLI VANKUNG

                                       ORDER

Date : 07.02.2025

Heard Mr. A. Mena appearing on behalf of his senior Mr. U. Chaudhury, learned counsel for the appellant.

The instant appeal filed under Section 28 of the Hindu Marriage Act, 1955 is against the Judgment & Decree dated 07.11.2022 passed by the Court of District Judge, Dibrugarh in Title Suit (Divorce) No. 79/2019, wherein the appellant was asked to pay the amount of Rs. 5,00,000/- (Rupees Five Lakhs Only) to the respondents as permanent alimony. The appellant is aggrieved with the said Judgment & Decree since he is not having the said amount as he is just a Laborer.

Page No.# 3/3

Appeal is admitted.

Issue notice to the respondents through registered post with A/D as well as by usual process within 3 days, returnable by three weeks.

List the matter after 3 (three) weeks.

.

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 : IJJ

 

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

 
 
Latestlaws Newsletter