High Court Kerala High Court

T.Baby vs Robinson on 23 July, 2008

Kerala High Court
T.Baby vs Robinson on 23 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19779 of 2008(S)


1. T.BABY, JITHU BHAVAN, THELLANITHALA,
                      ...  Petitioner

                        Vs



1. ROBINSON, T.C.14/487, CHENNILODE,
                       ...       Respondent

                For Petitioner  :SRI.S.M.PREM

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :23/07/2008

 O R D E R
              KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
                      ------------------------------------------
                       W.P.(C) No.19779 of 2008
                     -------------------------------------------
                  Dated this the 23rd day of July 2008

                                  JUDGMENT

Harun-Ul-Rashid,J

The petitioner/mother filed this writ petition for a direction to the

Family Court, Nedumangad to direct the respondent/father to comply with

Ext.P3 order and to hand over the custody of the minor children Jithu and

Chinnu to the petitioner/mother. The petitioner/mother herein filed I.A.

1598/2007 before the Family Court, Nedumangad in O.P. 288/2005

seeking interim custody of her two minor children . The children are now

in the custody and protection of the respondent/father. The parties are

living separately from the year 2004. The Original petition, mentioned

above, was filed by the petitioner/mother for declaring her as the guardian

of the minor children and for their permanent custody . The Family court

Nedumangad, disposed of I.A. 1598/2007 by Ext.P3 order. The petitioner/

mother is allowed to see the children at the court premises on all 1st

Saturdays from 10 a.m. to 12 noon.

As directed by us the petitioner, respondent and their two children

are present today. We have talked to the parties extensively. The parties

requested this Court to settle the disputes between them for ever. The

parties are economically very weak. Therefore they submitted before us

that they are unable to continue the litigation. They have also agreed for

arrangements regarding custody of the minor children. Accordingly we

W.P (C) No.19779 of 2008 -2-

direct that the custody of the two minor children shall continue with the

respondent/father. The petitioner/mother is entitled to temporary custody

for a period of two days in alternate weeks and for a period of one week

each during Onam and Christmas holidays (first one week) and also for

one month during summer holidays. The respondent/father agreed to take

the children to the petitioner’s native place and hand over the children at

10 a.m on Saturdays and shall collect the children on the following

Sunday at 5 p.m from the premises of the Salvation Army Church,

Vellanadu. The same timings are also applicable for Onam and

Chirstmas holidays and summer holidays as well. The respondent/father

shall hand over the children to the petitioner/mother at the same premises.

in view of the arrangement regarding custody regarding the chilldren,

O.P 288/2005 pending before the Family Court, Nadumangad is

strucked off from its file. If any modification is necessary in future, the

parties shall be at liberty to approach this Court.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE

HARUN-UL-RASHID, JUDGE

es