Citation : 2026 Latest Caselaw 903 Ori
Judgement Date : 3 February, 2026
IN THE HIGH COURT OF ORISSA AT CUTTACK
W.P.(C) No.511 of 2026
An application under Articles 226 and 227 of the Constitution of
India.
Debasis Pati .... Petitioner
Versus
Purnalaxmi Panda
and another .... Opposite Parties
Advocates appeared in the case :
For Petitioner : Mr. Aditya Narayan Dash, Advocate
For Opp. Party:
CORAM:
THE HON'BLE MR. JUSTICE MRUGANKA SEKHAR SAHOO
JUDGMENT
-------------------------------------------------------------------------------------
Date of hearing and judgment: 3rd February, 2026
-------------------------------------------------------------------------------------
PER JUSTICE MRUGANKA SEKHR SAHOO :
1. Petitioner-husband is before this Court making the following prayer in the petition :
"Under the above facts and circumstances, it is therefore humbly prayed that the Hon'ble Court may graciously be pleased to admit the writ application, to issue notice to Opp. Parties and after hearing to direct for early disposal of Civil Proceeding No.751/2022 pending in the court of the Judge Family Court, Cuttack; And pass any other order/orders as this Hon'ble Court may deem just and proper for ends of justice."
2. Though the matter is listed for fresh admission, in view of the judgment that is going to be passed in the facts and circumstances of the case, no notice is issued to the opposite party-wife in the marriage. This Cout is also of the view that the judgment that is being passed, would be no way prejudicial to either of the parties to the present writ petition.
3. Learned counsel for the petitioner refers to the order sheet in C.P. No. 751 of 2022 i.e. petition filed under section 13(1)(i) and (ia) of Hindu Marriage Act, 1955 by the petitioner- husband seeking divorce from the opposite party wife in the marriage, to submit that the opposite party is seeking unnecessary adjournments and the proceeding is getting prolonged.
4. On being asked whether the petitioner had ever filed any application before the learned Court in seisin indicating that the opposite party is taking unnecessary adjournment and if so what order was passed therein; learned counsel for the petitioner upon instruction submits that no such application has been filed by the petitioner.
5. In considered view of this Court, at the instance of a particular litigant, a Civil Proceeding cannot be expedited when thousands of cases are pending before the selfsame Court for adjudication.
For such view this Court relies on the judgment of the Hon'ble Supreme Court in Criminal Appeal No(s).4758 of 2024: Sangram Sadashiv Suryavanshi versus State of Maharashtra: 2024 INSC 899. Paragraphs of the said judgment relied upon are reproduced herein:
"Before we part with this order, every day we notice that in several orders passed by different High Courts while rejecting the bail applications, in a routine manner,
the High Courts are fixing a time-bound schedule for the conclusion of the trials. Such directions adversely affect the functioning of the Trial Courts as in many Trial Courts, there may be older cases of the same category pending. Every court has criminal cases pending which require expeditious disposal for several reasons, such as the requirement of the penal statutes, long incarceration, age of the accused, etc. Only because someone files a case in our Constitutional Courts, he cannot get out of turn hearing. Perhaps after rejecting the prayer for bail, the Courts want to give some satisfaction to the accused by fixing a time-bound schedule for trial. Such orders are difficult to implement. Such orders give a false hope to the litigants. If in a given case, in law and on facts, an accused is entitled to bail on the ground of long incarceration without the trial making any progress, the Court must grant bail. Option of expediating trial is not the solution.
In paragraph 47.3 of the decision of a Constitution Bench of in the case of 'High Court Bar Association, Allahabad vs. State of Uttar Pradesh & Ors.',1 this Court has held that in the ordinary course, the Constitutional Courts should refrain from fixing a time-bound schedule for the disposal of cases pending before any other Courts. Paragraph 47.3 reads thus:
"47.3. Constitutional courts, in the ordinary course, should refrain from fixing a time-bound schedule for the disposal of cases pending before any other courts. Constitutional courts may issue directions for the time- bound disposal of cases only in exceptional circumstances. The issue of prioritising the disposal of cases should be best left to the decision of the courts concerned where the cases are pending;"
A direction which can be issued in exceptional circumstances is being routinely issued by High Courts without noticing the law laid down by the Constitution Bench.
The Appeal is, accordingly, allowed.
Registry to forward soft copies of this order to Registrar Generals of all the High Courts with a request to them to circulate copies to all the Hon'ble Judges of the High Court."
(Underlined to supply emphasis)
6. Regarding issuance of direction by the High Court to the courts which are in seisin of the matrimonial proceedings apart from the observations of the constitution bench and the subsequent decision: Sangram Sadashiv Suryavanshi (supra) reiterating the view as noted above, it would be apt to quote the observation of the concurring view of Mithal, J. at paragraph- 57 from High Court Bar Association, Allahabad1 (SCC Online print):
"57. Sometimes, in quest of justice we end up doing injustice. Asian Resurfacing of Road Agency (P) Ltd. v. CBI, (2018) 16 SCC 299 : (2020) 1 SCC (Cri) 686 is a clear example of the same. Such a situation created ought to be avoided in the normal course or if at all it arises be remedied at the earliest. In doing so, we have to adopt a practical and a more pragmatic approach rather than a technical one which may create more problems burdening the courts with superfluous or useless work. It is well said that useless work drives out the useful work. Accordingly, it is expedient in the interest of justice to provide that a reasoned stay order once granted in any civil or criminal proceedings, if not specified to be time-bound, would remain in operation till the decision of the main matter or until and unless an application is moved for its vacation and a speaking order is passed adhering to the principles of natural justice either extending, modifying, varying or vacating the same."
7. Significantly, above observation of the Hon'ble Apex Court by the Constitution Bench in High Court Bar Association, Allahabad (supra) reiterated in the subsequent decision rendered in Sangram Sadashiv Suryavanshi (supra) were made while discussing fundamental right of
High Court Bar Association, Allahabad v. State of Uttar Pradesh and others : (2024) 6 SCC 267
accused persons to expeditious trial when they are incarcerated due to pendency of the criminal trial.
In considered opinion of this Court the principles laid down and quoted above shall also apply to other cases where trial/adjudication is pending and parties seek to expedite the proceeding, though several such matters are pending before the Court the present case being a matrimonial dispute between the petitioner-husband and the opposite party-wife in the marriage.
8. However, it is directed, the petitioner if so advised may move the learned court in seisin of the matter for any appropriate order in accordance with the provisions of Code of Civil Procedure as well as the Family Courts Act, the same shall be considered and necessary orders shall be passed in accordance with law. It is further directed both the parties shall cooperate for expeditious adjudication of the pending matters.
9. The petition stands disposed of.
Copy of this order shall be forwarded to the learned Judge, Family Court, Cuttack to be placed on record of C.P. No.751 of 2022 pending adjudication.
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!