Citation : 2026 Latest Caselaw 902 Ori
Judgement Date : 3 February, 2026
IN THE HIGH COURT OF ORISSA, CUTTACK
TRPCRL No.71 of 2025
An application under Section 447 of the Bharatiya
Nagarik Suraksha Sanhita (BNSS), 2023;
---------------
Ananta Maharana and others ... ... Petitioners
-Versus-
Sipra Maharana ... ... Opp. Party
Advocates appeared in the case:
For Petitioners : Mr. Lokesh Gourav Moharana,
Advocate
For Opp. Party : Mr. R.S. Samant Singhar,
Advocate
------------------
CORAM:
THE HON'BLE MR. JUSTICE MRUGANKA SEKHAR SAHOO
JUDGMENT
------------------------------------------------------------------------------ Date of hearing & judgment: 3rd February, 2026
------------------------------------------------------------------------------
PER MRUGANKA SEKHAR SAHOO, J:
1. The application has been filed under section 447 of the Bharatiya Nagarik Suraksha Sanhita (BNSS), 2023 for transfer of Criminal Misc. Case No.41 of 2024 from the court of learned Civil Judge (Junior Division)-cum-
J.M.F.C., Pipili to the court of learned Additional Civil Judge, Junior Division-cum-J.M.F.C., Kendrapara.
2. Before the learned Civil Judge (Junior Division)- cum-J.M.F.C., Pipili, the case under Section 12 of the Protection of Women from Domestic Violence Act, 2005 was initiated after the Protection Officer under the D.V. Act had forwarded Domestic Inspection Report (DIR) as a follow up of the complaint made by the opposite party- daughter-in-law before the Protection Officer.
The transfer is sought for by the in laws, petitioners-opposite parties before the learned Civil Judge (Junior Division), Pipili.
3. The learned counsel for the petitioners as well as the learned counsel for the opposite party were heard at length.
4. It is submitted by the learned counsel for the petitioners that the petitioner no.1-father-in-law is aged about 71 years and petitioner no.2-mother-in-law is aged about 67 years though other four petitioners are aged in between 35 and 44 years. It is submitted that the petitioner nos.1 and 2 and other petitioners are facing difficulty in attending the matter at Pipili.
5. Learned counsel for the opposite party refers to the Section 27 of the Protection of Women from Domestic Violence Act, 2005 and relies on sub-section 1(a) of
Section 27, the learned counsel for the petitioners relies on Section 27(1)(b).
6. For convenience of reference, Section 27 of Protection of Women from Domestic Violence Act, 2005 is reproduced herein:
"27. Jurisdiction -(1) The Court of Judicial Magistrate of the first class or the Metropolitan Magistrates, as the case may be, within the local limits of which -
(a) the person aggrieved permanently or temporarily resides or carries on business or is employed; or
(b) the respondent resides or carries on business or is employed; or
(c) the cause of action has arisen, shall be the competent Court to grant a protection order and other orders under this Act and to try offences under this Act. (2) Any order made this Act shall be enforceable throughout India."
7. In the case at hand, the submission on behalf of the petitioners one and two who are the opposite parties in the D.V. Case before the learned Judicial Magistrate is correct to the extent they are aged for which they are having some ailments and have limitations in attending the matter at Pipili.
8. Simultaneously, this Court has to take note of and consider the legislative intent of providing the jurisdiction of Judicial Magistrate of the First Class for initiation of the case to be within the local limits of which the person aggrieved permanently or temporarily resides or carries
on business or is employed. It has to be noticed that the entry in the jurisdiction clause gives a preference [at clause 1(a) of S. 27] as far as the place of residence of the person aggrieved is concerned.
9. The preamble of the Protection of Women from Domestic Violence Act, 43 of 2005 indicates the following:
"THE PROTECTION OF WOMEN FROM DOMESTIC VIOLENCE ACT, 2005 (43 of 2005) [13th September, 2005] An Act to provide for more effective protection of the rights of women guaranteed under the Constitution who are victims of violence of any kind occurring within the family and for matters connected therewith or incidental thereto"
The definition Section i.e. Section 2(a) defines 'aggrieved person' and (b) defines 'child'. The said definitions are reproduced herein:
"2. Definitions - In this Act, unless the context otherwise requires, -
(a) "aggrieved person" means any woman who is, or has been, in a domestic relationship with the respondent and who alleges to have been subjected to any act of domestic violence by the respondent;
(b) "child" means any person below the age of eighteen years and includes any adopted, step or foster child;"
10. In considered view of this Court to give full effect to the legislative intent expressed in Section 27 read with
the preamble of the Act and definitions 2(a) and (b), the place of prosecution, for the opposite party, being a young widow staying with her child, has to be at the place which she resides. Such conclusion would follow by giving purposive interpretation to the statute i.e. P.W.D.V. Act, 2005.
11. Further from the address given in the plaint it is indicated that the paternal place of the opposite party is at Delang, Puri. The Protection Officer in his report has given address of the opposite party-lady which forms part of the report annexed to the writ application marked as Annexur-1. It discloses the address as:
"D/o. Bhagaban Maharana, vill-Barapada, Po-Gadiput-Matiapada, via-Jatni, PS-Delang, Dist-Puri."
12. In view of the above discussions, the prayer for transfer of the petition before the learned Civil Judge (Junior Division), Pipili in the District of Puri to Kendrapara, initiated pursuant to the DIR which was pursuant to the application made by the opposite party- wife, cannot be acceded to at the instance of the opposite parties in the D.V. proceeding.
13. Taking into account the fact that the petitioner nos.1 and 2 are elderly persons and other petitioners stay at different locations, for utilizing ICT facilities those may be available, such as virtual Court, virtual hearing etc. the petitioners shall move the court in seisin of the
matter. If any such prayer is made, the learned Court shall pass orders in accordance with law for extending the available ICT facilities for conducting hearing of the case, to any of the parties in the D.V. case.
14. The petition is disposed of with the aforesaid observations.
(Mruganka Sekhar Sahoo) Judge
Orissa High Court, Cuttack The 3rd February, 2026/Jyostna
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!