IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 585 of 2008()
1. RAZHIYAMOL, D/O. VADAKKAVEETTIL KUNHEKKU
... Petitioner
Vs
1. THAHIR KUNJU, S/O. KALATHINGAL ABU,
... Respondent
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :05/08/2008
O R D E R
KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
-----------------------------------------
Review Petition No. 585 OF 2008
IN
M.F.A. No. 38 OF 2001
-----------------------------------------
Dated this the 5th day of August, 2008.
O R D E R
Kurian Joseph, J.
This review petition is at the instance of the appellant
against the judgment dated 02.04.2008 in M.F.A.No.38/2001.
Issue pertains to the custody of the daughter of the parties. The
daughter, aged 14 years, is now in the custody of the petitioner-
mother.
2. Since there was no appearance for the respondent, the
case was disposed of confirming the order passed by the Family
Court wherein the respondent-father was permitted to have the
custody of the child on alternate Sundays from 10 a.m to 5 p.m.
It is brought to our notice that the respondent-father has so
far never cared to have such custody and he has not visited the
child also. Even in the review petition, there is no appearance.
Therefore, the order regarding visitorial rights of the father on
R.P.No.585/2008 2
alternate Sundays between 10 a.m and 5 p.m is vacated. In case
the child is willing to see the father, it will be open to her to
contact him.
This review petition is disposed of as above.
KURIAN JOSEPH
JUDGE
HARUN-UL-RASHID
JUDGE
smp
R.P.No.585/2008 3
KURIAN JOSEPH &
HARUN-UL-RASHID, JJ.
R.P. No. 585 OF 2008
IN
M.F.A. No. 38 OF 2001
O R D E R
05.08.2008