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

Jitendra Kumar Das vs Pallabi Biswal .... Opposite Party
2025 Latest Caselaw 3473 Ori

Citation : 2025 Latest Caselaw 3473 Ori
Judgement Date : 14 August, 2025

Orissa High Court

Jitendra Kumar Das vs Pallabi Biswal .... Opposite Party on 14 August, 2025

    IN THE HIGH COURT OF ORISSA, CUTTACK

                 TRP(C) No.40 of 2025


Jitendra Kumar Das                ....           Petitioner

                       -versus-
Pallabi Biswal                    ....     Opposite Party

                 TRPCRL No.15 of 2025


Jitendra Kumar Das                ....           Petitioner

                       -versus-
Pallabi Biswal & others           .... Opposite Parties

                 TRPCRL No.16 of 2025


Jitendra Kumar Das                ....           Petitioner

                       -versus-
Pallabi Biswal                    ....     Opposite Party

                 TRP(C) No.11 of 2025

Pallabi Biswal                    ....           Petitioner

                       -versus-
Jitendra Kumar Das                ....     Opposite Party


  Advocate for the parties

     For Petitioner          : Mr. P.C. Jena, Advocate
                               (In TRP(C) No.40 of 2025,
                               TRPCRL Nos.15 & 16 of 2025)

     For Petitioner          : B.K. Mishra, Advocate
                               (In TRP(C) No.11 of 2025)


                                                    Page 1 of 11
            For Opposite Party       : Mr. B.K. Mishra, Advocate
                                      (In TRP(C) No.40 of 2025,
                                      TRPCRL Nos.15 & 16 of 2025)

           For Opposite Party       : Mr. P.C. Jena, Advocate
                                      (In TRP(C) No.11 of 2025)

                          ...................

           CORAM: JUSTICE SANJAY KUMAR MISHRA


         Date of Hearing & Judgment: 14.08.2025
_____________________________________________________________

S.K. MISHRA, J.

1. TRP(C) No.11 of 2025 has been filed by the Petitioner-

wife for transfer of C.P. No.207 of 2024, which has been filed by

the Opposite Party-husband before the learned Judge, Family

Court Baripada under Section 13(i)(ia) of Hindu Marriage Act,

1955 for divorce, to the Court of learned Judge, Family Court,

Balasore, whereas, TRPCRL No.15 of 2025 has been filed by the

Petitioner-husband for transfer of D.V. Misc. Case No.214 of 2024,

which has been filed by the Opposite Party-wife under Section 12

of the P.W.D.V. Act, 2005 in the Court of learned S.D.J.M.,

Balasore, to the Court of learned S.D.J.M., Baripada. TRPCRL

No.16 of 2025 has also been filed by the Petitioner-husband for

transfer of proceeding in Cr.P. No.382 of 2024, which has been

filed by the Opposite Party-wife under section 144 of B.N.S.S.,

2023 for maintenance before the Court of learned Judge, Family

Court, Balasore, to the Court of learned Judge, Family Court,

Baripada. Similarly, TRP(C) No.40 of 2025 has been filed by the

Petitioner-husband for transfer of proceeding in C.P. No.761 of

2024 initiated by the Opposite Party-wife under Section 9 of the

Hindu Marriage Act for restitution of conjugal rights before the

Judge, Family Court, Balasore, to the Court of learned Judge,

Family Court, Baripada.

2. Since the issue involved in all the transfer petitions are

pertaining to transfer of various matrimonial proceedings initiated

either at the instance of the wife or husband, on consent of learned

Counsel for the parties, all the transfer petitions are taken up for

hearing and disposal together at the stage of admission.

3. So far as transfer petitions i.e. TRPCRL No.15 of 2025,

TRPCRL No.16 of 2025 and TRP(C) No.40 of 2025 are concerned,

as it seems from the pleadings made in the said transfer petitions,

the grounds urged in all the said applications are same.

4. Mr. Jena, learned Counsel for the Petitioner-husband,

reiterating the grounds urged in the aforesaid transfer petitions

submits, the distance from Balasore to Baripada is only 50 KMs.,

having well communication facility. The Opposite Party-wife is

regularly attending her office at Baripada, for which, she will never

feel any inconvenience, if the proceedings initiated by her are

transferred from the Court of learned Judge, Family Court,

Balasore to the Court of learned Judge, Family Court, Baripada.

Mr. Jena further submits, the Opposite Party-wife is contesting

one of the cases, i.e. C.P. No.207 of 2024, at Baripada.

5. Per contra, Mr. Mishra, learned Counsel for the

Opposite Party-wife in the aforesaid three transfer petitions

submits, his client is no more serving in Baripada. She has left the

said job since long, for which, being directed by this Court, an

Affidavit has been filed in TRP(C) No.40 of 2025 enclosing thereto

documentary evidence regarding her present place of working.

6. Drawing attention of this Court to the documents

appended to the said Affidavit, Mr. Mishra, learned Counsel for the

Opposite Party-wife submits, his client is at present working as a

Social Worker in an Old Age home at Balasore and getting an

honorarium of Rs.6,000/- per month with effect from 01.01.2025

to maintain her livelihood after her desertion. Drawing attention

towards the averments made in the said Affidavit, Mr. Mishra

further submits, the Opposite Party-wife was staying with her

husband in the matrimonial house at Baripada. Then she was

working as Manager in a Specialized Adoption Agency under the

NGO, Rural Development Action Cell at Palabania, Baripada in the

district of Mayurbhanj. However, due to continuous physical and

mental torture by her husband so also other family members, the

dispute arose between the parties, for which she was forced to

leave her matrimonial house at Baripada and since then, she is

residing under the care of her grandfather namely, Ananta Kumar

Biswal at Sahadevkhunta in Balasore.

7. Mr. Mishra, learned Counsel for the Opposite Party-wife

in the aforesaid three transfer petitions submits, his client has

filed TRP(C) No.11 of 2025 for transfer of proceeding in C.P. No.207

of 2024 from the Court of learned Judge, Family Court, Baripada

to the Court of learned Judge, Family Court, Balasore, which is

under consideration before this Court. Hence, it is no more open

for the Petitioner-husband to take such a ground in the aforesaid

transfer petitions to transfer the said proceedings to Baripada

under the plea that C.P. No.207 of 2024 at her instance is pending

in the Court of learned Judge, Family Court, Baripada.

8. Apart from that, drawing attention of this Court to the

averments made in paragraph Nos.12 & 13 of TRP(C) No.11 of

2025, learned Counsel for the Petitioner-wife submits, since his

client is residing at Balasore, which is around 60 Kms. away from

Baripada and she being a hopeless and hapless lady, it will be very

difficult on her part to come to Baripada to attend the Court

proceeding in all the three cases, wherein she is the Petitioner and

those cases have been rightly instituted by her at Balasore, as

she is residing at Balasore. Learned Counsel for the Petitioner-wife

in TRP(C) No.11 of 2025 further submits, C.P. No.761 of 2024 has

been initiated by his client under Section 9 of the Hindu Marriage

Act for restitution of conjugal rights, C.P. No.383 of 2025 has been

filed under Section 144 of BNSS, 2023 for maintenance and D.V.

Misc. Case No.214 of 2024 is now pending before the learned

S.D.J.M., Balasore initiated under Section 12 of P.W.D.V. Act,

2005. Hence, the convenience of the Petitioner-wife is the

paramount consideration for transfer of matrimonial proceedings

as per the settled position of law, so also for convenience of other

witnesses, who are located in and around Balasore. Apart from

that, the proceeding in C.P. No.207 of 2024, initiated by the

husband for divorce, pending in the Court of learned Judge,

Family Court, Baripada deserves to be transferred from Baripada

to Balasore for analogous hearing along with C.P. No.761 of 2024,

initiated by the Petitioner-wife under Section 9 of the Hindu

Marriage Act for restitution of conjugal rights.

9. Mr. Mishra further submits, since the Opposite Party-

husband and most of the witnesses in C.P. No.207 of 2024 are

living in and around Baripada, the Petitioner reasonably

apprehends that they may threat and harass her, if she attends

the proceeding in the said case at Baripada. That apart, the father

of the Petitioner is also suffering from various old age ailments and

he will not be in a position to accompany the Petitioner to attend

the Court proceeding at Baripada on each and every date of

posting, as there is no other male member in her family to support

her to attend the proceeding at Baripada. That apart, the Opposite

Party-husband is an influential person of the locality for which,

the Petitioner is also under apprehension of danger to her life in

attending the Court proceeding at Baripada.

10. Mr. Mishra, learned Counsel for the Petitioner-wife in

TRP(C) No.11 of 2025 further submits, law is well settled that in

matrimonial disputes, the convenience of the wife is the

paramount consideration. The Petitioner, being a destitute lady, it

would be very inconvenient on her part to attend the Court

proceeding at Baripada. He further submits, his client has filed

C.P. No.761 of 2024 under Section 9 of the Hindu Marriage Act for

maintenance, whereas the Opposite Party-husband filed C.P.

No.207 of 2024 under Section 13(i)(ia) of Hindu Marriage Act for

divorce. As per the settled position of law, both the said

proceedings need to be heard together to avoid multiplicity of the

proceedings and conflicting of judgments.

11. In view of the allegations made by the Petitioner-

husband in TRPCRL No.15 of 2025, TRPCRL No.16 of 2025 and

TRP(C) No.40 of 2025, this Court passed an order in TRP(C) No.40

of 2025 on 09.07.2025 with regard to her present address so also

occupation with documentary proof, if any. On being so directed,

the Opposite Party-wife in TRP(C) No.40 of 2025 has also filed an

Affidavit as has been detailed above with documentary evidence to

substantiate the pleadings made in the Affidavit.

12. Law is well settled that, while dealing with a transfer

application regarding transfer of matrimonial proceedings,

convenience of the wife must be looked at and proceedings

involving common question of fact and law to be tried together. In

(N.C.V. Aishwarya Vs. A.S. Saravana Karthik Sha), reported in

2022 SCC Online SC 1199, the Supreme Court observed as

follows:

"9. The cardinal principle for exercise of power under Section 24 of the Code of Civil Procedure is that the ends of justice should demand the transfer of the suit, appeal or other proceeding. In matrimonial matters, wherever Courts are called upon to consider the plea of transfer, the Courts have to take into consideration the economic soundness of both the parties, the social strata of the spouses and their behavioral pattern, their standard of life prior to the marriage and subsequent thereto and the circumstances of both the parties in eking out their livelihood and under whose protective umbrella they are seeking their sustenance to life. Given the prevailing socio-economic paradigm in the Indian society, generally, it is the wife's convenience which must be looked at while considering transfer.

10. Further, when two or more proceedings are pending in different Courts between the same parties which raise

common question of fact and law, and when the decisions in the cases are interdependent, it is desirable that they should be tried together by the same Judge so as to avoid multiplicity in trial of the same issues and conflict of decisions."

(Emphasis Supplied)

13 Hence, taking into consideration the averments made

in the aforesaid transfer petitions, submissions made by the

learned Counsel for the parties and the settled position of law, this

Court is inclined to allow the prayer made by the Petitioner-wife in

TRP(C) No.11 of 2025 and reject the prayers made by the

Petitioner-husband in TRPCRL No.15 of 2025, TRPCRL No.16 of

2025 and TRP(C) No.40 of 2025. At this stage, Mr. Jena, learned

Counsel for the Petitioner-husband in TRPCRL No.15 of 2025,

TRPCRL No.16 of 2025 and TRP(C) No.40 of 2025, prays for

permitting his client to appear through virtual mode in all the

aforesaid cases, if so required.

14 Accordingly, the learned Judge, Family Court, Baripada

is directed to transmit the case record in C.P No.207 of 2024 to the

Court of Judge, Family Court, Balasore at the earliest, preferably

within a period of one week from the date of production of certified

copy of this judgment.

15. On receiving the case record in C.P. No.207 of 2024

from the Court of learned Judge, Family Court, Baripada, the

learned Judge, Family Court, Balasore shall re-register the said

case, if so required, and proceed further in accordance with law

giving due opportunity to both the parties.

16. To avoid multiplicity of proceedings, C.P. No.207 of

2024 be tagged to C.P. No.761 of 2024. Since Cr.P. No.382 of

2024, at the instance of the Petitioner-wife, is also pending before

the Court of learned Judge, Family Court, Balasore, for

convenience of parties, C.P. No.207 of 2024 and C.P. No.761 of

2024 and Cr.P. No.382 of 2024 be tried together by posting the

said cases to same date.

17. The learned Judge, Family Court, Balasore is requested

to explore the facilities of video conferencing available in the said

Court and permit the parties to appear before him through virtual

mode following due procedure, as prescribed under the Orissa

High Court Video Conferencing for Courts Rules, 2020. However,

on the dates of effective hearing i.e. for examination and cross-

examination of witnesses and other purposes, for which their

presence may be required by the Court and if it is so ordered, the

parties shall remain physically present before the learned Judge,

Family Court, Balasore.

18. To avoid delay and notice, both the parties are directed

to make a query themselves or through their counsel regarding the

date and purpose of posting of C.P. No.207 of 2024 and C.P.

No.761 of 2024 and Cr.P. No.382 of 2024 and attend the Court of

learned Judge, Family Court, Balasore. Both the parties are

further directed not to ask for unnecessary adjournments and

cooperate with the learned Judge, Family Court, Balasore, who

shall do well to conclude the said proceedings at the earliest.

19. With the said observation and direction, all the transfer

petitions stand disposed of.

20. Office is directed to communicate a copy of this order to

the Court of learned Judge, Family Court, Baripada so also to the

learned Judge, Family Court, Balasore for compliance.

21. Urgent certified copy of this order be granted on proper

application as per rules.

...............................

S.K. MISHRA, J.

Orissa High Court, Cuttack.

Dated, 14th August, 2025/ Prasant

Signed by: PRASANT KUMAR PRADHAN

Location: High Court of Orissa, Cuttack.

Date: 15-Aug-2025 14:19:01

 
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