High Court Punjab-Haryana High Court

Yash Pal vs Smt. Kaushal on 26 August, 2009

Punjab-Haryana High Court
Yash Pal vs Smt. Kaushal on 26 August, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                               C.R.No.4851 of 2009

                               Date of Decision : 26.08.2009

Yash Pal                                              ...Petitioner

                               Versus

Smt. Kaushal                                          ...Respondents

CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA

Present: Mr. Lokesh Sinhal, Advocate,
         for the petitioner.

HEMANT GUPTA, J. (ORAL)

Challenge in the present revision petition is to the order passed

by the learned trial Court on 15.6.2009, whereby an application filed by

the petitioner for interim custody of the minor child during summer

vacation was declined.

Admittedly, the child is in the custody of the respondent since

the year 1998 and the petitioner has not met the child for a sufficiently

long period, therefore, I do not find any illegality or irregularity in the

order passed by the learned trial Court, whereby the interim custody of

the child during summer vacation was declined.

However, it is open to the petitioner to move an application

before the learned trial Court to have visitation rights so as to meet the

child for short duration. As and when any such application is filed, the

learned trial Court shall decide the same in accordance with law.

The petition is disposed of accordingly.

26.08.2009                                       (HEMANT GUPTA)
Vimal                                                JUDGE