IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1914 of 2010(R)
1. SOUDHA.C.A, D/O.LATE ABOOBACKER,
... Petitioner
Vs
1. SHAMEER, SON OF ABDUL KARIM,
... Respondent
For Petitioner :SRI.T.M.RAMAN KARTHA
For Respondent :SRI.K.S.BABU
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :05/04/2010
O R D E R
K.M. JOSEPH & M.L.JOSEPH FRANCIS JJ.,
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 1914 of 2010R
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of April, 2010
JUDGMENT
Joseph J.,
We take note of the order dated 5th March 2010.
2. It is submitted by the learned counsel for the
respondent/husband that the wife can inter-act with the child in the
school premises of Aswathy Nursery School, Kakkanadu. Learned
counsel for the petitioner submits that a consent letter from the
School authorities have been produced. We take note of the same.
3. The Writ petition is disposed of in terms of the Interim
Order permitting the petitioner /wife to see the child as ordered in
the School premises.
K.M. JOSEPH, JUDGE
M. L. JOSEPH FRANCIS, JUDGE
dl/