Citation : 2025 Latest Caselaw 6894 Ori
Judgement Date : 9 April, 2025
IN THE HIGH COURT OF ORISSA AT CUTTACK
TRP(C) No.228 of 2019
Sita Pradhan .... Petitioner
None
-versus-
Jayanti Behera & anr. .... Opposite Parties
None
CORAM: JUSTICE SANJAY KUMAR MISHRA
ORDER
09.04.2025 Order No.
04. This matter is taken up through hybrid mode.
2. Learned Counsel for the parties are absent on call.
3. This transfer petition has been filed for transfer of MAC No.178 of 2014, pending in the Court of District Judge-cum-MACT, Jajpur to Court of 1st MACT, Cuttack.
4. In view of the judgment of this Court reported in 2024 Live Law (Orissa) 72 (Gulsan Bibi & ors. Vs. Swapan Kumar Ghos & ors.), this Court is of the view that the present transfer petition filed under section-24 of the Code of Civil Procedure is not maintainable.
5. Accordingly, the transfer petition stands dismissed as to not maintainable.
6. Interim order dated 05.09.2019 passed in I.A. No.249 of 2019 stands vacated.
7. It is made clear that the Petitioner will be at liberty to approach the appropriate forum for redressal of his grievances, if any cause of action still survives.
8. Office is directed to communicate a copy of this order to the Court below.
(S.K. MISHRA)
Banita JUDGE
Signed by: BANITA PRIYADARSHINI PALEI
Location: HIGH COURT OF ORISSA, CUTTACK Date: 10-Apr-2025 16:40:08
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!