1996 INSC 1000 SUPREME COURT OF INDIA Bhudeb Chandra Karmakar Vs. State of W.B. Crl.A.No. ... of 1996 (G.N.Ray and B.L.Hansaria JJ.) 30.07.1996 ORDER The Text below is only a summarized version of the order pronounced Act of cruelty took place in Calcutta. Respondent filed complaint before Judicial Magistrate Bankura. Whether Judicial Magistrate of Bankura had jurisdiction to entertain complaint filed by him. Facts revealed that respondent was in pitiable financial condition and even if complaint had been lodged in Calcutta she could have made application for transfer of case to her place of residence. Supreme Court allowed application of transfer.