Friday, 12, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bavisetty Santosh Kumar @ B vs Yernagula Malathi @ Bavisetti Malati
2025 Latest Caselaw 10722 Ori

Citation : 2025 Latest Caselaw 10722 Ori
Judgement Date : 1 December, 2025

[Cites 1, Cited by 0]

Orissa High Court

Bavisetty Santosh Kumar @ B vs Yernagula Malathi @ Bavisetti Malati on 1 December, 2025

Author: Mruganka Sekhar Sahoo
Bench: Mruganka Sekhar Sahoo
                      IN THE HIGH COURT OF ORISSA AT CUTTACK

                                      MATA No. 351 of 2025


                 Bavisetty Santosh Kumar @ B.              ....              Appellant
                 Santosh Kumar
                                                                    Represented by -
                                                             Ms. A. Mehta, Advocate
                                               -Versus-

                 Yernagula Malathi @ Bavisetti Malati ....                 Respondent
                                                                Represented by Adv.-


                                              CORAM:
                   HON'BLE MR. JUSTICE MANASH RANJAN PATHAK
                                      AND
                  HON'BLE MR. JUSTICE MRUGANKA SEKHAR SAHOO
                                               ORDER
Order No.                                     01.12.2025
                                           (Hybrid Mode)

  01.       1.     The appellant-husband is before this Court challenging the judgment

and decree dated 30.07.2025 passed by the learned Judge, Family Court, Paralakhemundi : Gajapati in C.P. No. 9 of 2025. By the said judgment the learned Judge, Family Court, Paralakhemundi has dismissed the petition filed by the appellant-husband under Section 13(1)(i-a) of the Hindu Marriage Act for dissolution of the marriage by a decree of divorce.

2. The appeal has been filed after a reported delay of two days.

3. Issue notice to the Respondent-O.P. in the I.A. as well as in the Appeal. Requisites for issuance of notice by Speed Post with AD shall be filed within five working days.

4. List after S.R. along with connected MATA No. 350 of 2025.

Liberty to mention.

(Manash Ranjan Pathak) Judge

(Mruganka Sekhar Sahoo) Judge

S.K. Parida

Designation: ADR-cum-Addl. Principal Secretary

Location: ORISSA HIGH COURT, CUTTACK Date: 02-Dec-2025 11:16:13

 
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