IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24763 of 2010(R)
1. NAVIN RAJ, AGED 30 YEARS,
... Petitioner
Vs
1. SMITHA MENON, AGED 27 YEARS,
... Respondent
For Petitioner :SRI.T.M.RAMAN KARTHA
For Respondent :SRI.N.G.SUNIL
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :18/08/2010
O R D E R
R.BASANT & M.C.HARI RANI, JJ.
**********************
W.P(C) No.24763 of 2010
*********************
Dated this the 18th day of August, 2010
JUDGMENT
BASANT, J.
Petitioner is the father of a female minor child, aged 2 =
years. The respondent is the mother of the child. The father has
filed an application under the Guardian and Wards Act for
custody of the child. In that application he has filed an I.A for
interim custody. The prayer stands allowed in part now and the
petitioner/father is permitted to have access to the child in the
premises of the court from 2 p.m to 4 p.m on the second and
fourth Saturdays of all English calendar months. The petitioner
has come to this Court with a prayer that the time slot allowed to
him may be altered as the same is found to be inconvenient now.
On this small issue, there has been a lot of litigation between the
parties. We have heard both sides. We are informed that the
O.P filed under the Guardian and Wards Act already stands listed
for trial. Orders are expected expeditiously in such proceedings,
it is submitted.
W.P(C) No.24763 of 2010 2
2. Be that as it may, we find the request of the
petitioner/father to be legitimate. Accordingly we modify the
interim orders relating to custody of the child and issue the
following modified directions:
i) The petitioner/father shall be permitted to have
access to the child between 10 a.m and 2 p.m on the first and
third Saturdays of all English calendar months;
ii) Such access shall be at the Family Court, Ernakulam
and the petitioner shall not be permitted to take the child out of
the premises of the Family Court;
iii) While the petitioner has interactions with the child, it
is directed that the respondent shall not in any way interfere in
the interactions between the child and the father;
iv) It is further directed that for every such visit, an
amount of Rs.250/- (Rupees Two hundred and fifty only) shall be
paid in advance by the petitioner to the respondent. An amount
of Rs.250/- (Rupees Two hundred and fifty only), being the
expense payable for the next visit, is paid by the learned counsel
for the petitioner to the learned counsel for the respondent
straightaway;
W.P(C) No.24763 of 2010 3
v) Hereafter when the father has interactions with the
child at the Family Court, an amount of Rs.250/- (Rupees Two
hundred and fifty only) for the next visit shall be paid by the
petitioner to the respondent. If such amount is not paid, the
respondent shall not be liable to get the child to the Family
Court.
3. This Writ Petition is accordingly allowed to the above
extent.
(R.BASANT, JUDGE)
(M.C.HARI RANI, JUDGE)
rtr/