High Court Kerala High Court

Catherine vs Suresh Kumar on 3 August, 2010

Kerala High Court
Catherine vs Suresh Kumar on 3 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18308 of 2010(R)


1. CATHERINE,AGED 41 YEARS,D/O.JOISE,
                      ...  Petitioner

                        Vs



1. SURESH KUMAR,S/O.YESUDASAN,IMMANUVEL,
                       ...       Respondent

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :SRI.J.JAYAKUMAR

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :03/08/2010

 O R D E R
             R.BASANT & M.C.HARI RANI, JJ.
                    * * * * * * * * * * * * *
                      W.P.C.No.18308 of 2010
                   ----------------------------------------
              Dated this the 3rd day of August 2010

                        J U D G M E N T

Basant,J

The petitioner is present. Respondent is also present.

Respondent has come to this Court along with the child. We

permitted the child to have interactions with the mother. After

the lunch recess, we interacted with the child. The child has

been with the father only from 29/4/2010. It is reported that the

respondent/father, without permission of the Family Court, had

taken the child out of the jurisdiction of the Family Court to his

place of employment abroad. The learned counsel for the

petitioner disputes this assertion and submits that the child was

being clandestinely detained in India at some unknown

destination. The respondent has not produced the original of the

passport to satisfy us that the child had been taken out of India

to his place of employment.

2. Our interactions with the child reveals that the child,

aged 11 years, is labouring under some fear and is not speaking

genuinely, openly or voluntarily. The child appears to be afraid

to go to its mother. During our interactions with the child, the

W.P.C.No.18308 of 2010 2

child stated before us that he is willing to go with the maternal

grand father and grand mother of the child.

3. This writ petition is filed to challenge the order dated

22/5/2010 in O.P.(G&W) No.618/10 passed by the Family Court,

Nedumangad under which the child has been permitted to be in

the custody of the father, the respondent herein, until further

orders.

4. We have heard both counsel. We have interacted with

the parties. We are persuaded to agree that the impugned order

deserves to be set aside and the court below must be directed to

pass fresh orders regarding the interim custody of the child. In

coming to this conclusion, we take note of the fact that the father

of the child has taken the child out of India pending disposal of

the O.P without the permission of the Court. The child was not

made available before court in spite of the directions issued by

this Court. We do also take note of the fact that the child is not

too happy now to go with the petitioner/mother. The child is

aged only 11 years. He is a student of standard VI. We are of

the opinion that too much importance cannot be attached to the

reluctance of the child to go with the mother now. We take note

of the apprehension of the mother of the child that the

W.P.C.No.18308 of 2010 3

respondent who has the passport of the child with him and who

is unwilling to surrender the original of the passport before court

now may clandestinely remove the child out of India if custody

were given to the father. At his place of employment, the

respondent has no other person to look after the child, it is

pointed out.

5. At any rate, we are satisfied that the Family Court can

be directed to dispose of the matter afresh. The matter is now

pending before the Family Court, Thiruvananthapuram. Both

sides agree that they shall appear before the Family Court on

04/08/2010.

6. Hand over copy of this judgment to both counsel

immediately. The child shall go with its mother and maternal

grandparents today. The child shall be produced before the

Family Court on 04/08/2010 at 11 O’ clock. Appropriate further

directions shall be issued by the Family Court after considering

the submissions of all the parties including the informed

preferences of the child. The Family Court shall pass

appropriate further orders regarding interim custody of the child

when the child is produced before the Family Court by its mother

on 04/08/2010. A report shall be submitted by the Family Court

W.P.C.No.18308 of 2010 4

to this Court about the action taken. Whatever be the interim

orders, we further direct that the Family Court must proceed to

dispose of O.P.No.618/2010 as expeditiously as possible.

7. This writ petition is allowed as above. We take note of

the reluctance of the child – evidently abetted by the father of the

child, to go along with his mother. The learned Government

Pleader is directed to ensure that the child and its mother/

maternal grand parents are given police assistance of women

police constables not in uniform to take the child to their place of

residence.

8. We further direct the respondent to produce the

passport of the child before the Family Court on 04/08/2010 for

the perusal of the Court and for appropriate further directions to

ensure that the child is not taken out of India without the

permission of the Family Court.




                                             (R.BASANT, JUDGE)



                                       (M.C.HARI RANI, JUDGE)
jsr

            // True Copy//       PA to Judge

W.P.C.No.18308 of 2010    5

W.P.C.No.18308 of 2010    6




                           R.BASANT & M.C.HARI RANI, JJ.




                                            .No. of 200




                                   ORDER/JUDGMENT




                                           19/07/2010