High Court Kerala High Court

Abdul Mukthar vs Sabeena on 12 June, 2009

Kerala High Court
Abdul Mukthar vs Sabeena on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16298 of 2009(R)


1. ABDUL MUKTHAR, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. SABEENA, AGED 27 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.PAUL K.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :12/06/2009

 O R D E R
                R.BASANT & M.C. HARI RANI,JJ

          ==============================

                  W.P.(C)NO. 16298 OF 2009

           ============================

          DATED THIS THE 12TH DAY OF JUNE 2009

                            JUDGMENT

Basant,J.

The petitioner and the respondent are spouses. Marriage

still subsists, though it is in doldrums. The wife has already

initiated proceedings for divorce and also for return of money and

for maintenance. Not to be left behind, the petitioner-father has

promptly filed an application for custody of the 3 = old minor

son. He also applied for interim custody of the 3 = year old

minor son from the mother. By the impugned order, the learned

Judge made arrangements regarding custody/visitation pending

disposal of the O.P. The petitioner was granted interim custody

from 10.00 a.m. on 25-5-2009 till 5.00 p.m. on 26-5-2009. It

was further directed that the petitioner shall be entitled to have

access to the child on the 3rd and 4th Saturdays of every month

hereafter from 10.30 a.m. to 1.30 p.m. from the court premises.

WPC.16298/2009 -2-

After the order the 3rd and 4th Saturdays are yet to come.

2. The petitioner claims to be aggrieved by the impugned

order and prays that the extra ordinary constitutional jurisdiction

under Article 227 of the Constitution of India may be invoked to

interfere with Ext.P6 order.

3. We have heard the learned counsel for the petitioner.

We are not satisfied that the impugned order demands or

warrants any interference invoking the extra ordinary

constitutional jurisdiction. The order does appear to us to be

absolutely fair, reasonable and just. At any rate, there is no

warrant for interfering with the same under Article 227 of the

Constitution of India.

4. The leaned counsel for the petitioner submits that even

this order is not being complied with by the respondent. The

Family Court has passed the order. The matter is still pending

before the Family Court. We will not lightly to assume that the

Family Court will be unequal the task and to challenge before it

to enforce the order passed by it. Every endeavour must be

made by the Family Court to enforce the order.

5. The learned counsel for the petitioner submits that he

WPC.16298/2009 -3-

wants the order to be modified so that he can have greater

interaction of the child. The present arrangement must be

permitted to be worked out and if the petitioner wants to modify

the order, he can certainly approach the Family Court, with

appropriate request.

6. With the above observations, this writ petition is

dismissed.

Sd/-

R. BASANT, JUDGE

Sd/-

                                 M.C. HARI RANI,JUDGE




ks.                      TRUE COPY



                         P.S.TO JUDGE

WPC.16298/2009    -4-