Gujarat High Court Case Information System
Print
CA/4161/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 4161 of 2011
In
FIRST
APPEAL No. 1107 of 2011
=======================================================
DARSHAN
RASIKLAL TRIVEDI - Petitioner(s)
Versus
KALPANA
DARSHAN TRIVEDI - Respondent(s)
=======================================================
Appearance :
MR
PANKAJ R DESAI for Petitioner(s) : 1,
MR ASHISH M DAGLI for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 19/07/2011
ORAL
ORDER
Heard
learned counsel, Mr.Pankaj Desai for the applicant. Learned counsel,
Mr.Ashish Dagli is not present.
The
present application has been filed by the applicant, wherein he has
prayed that the applicant be permitted to meet his children once in a
month in Tapibai Vikas Gruh at Bhavnagar.
It
transpires from the record that such visitation rights were not
granted by the Court below during Divorce Petition and, hence, the
application was filed filed for custody of the children, which was
not granted. Against which, the First Appeal has been preferred by
the applicant. Therefore, it would be in the fitness of things that
considering the interest of the minor, the limited prayer as prayed
for in this application is granted pending aforesaid First Appeal.
Accordingly,
the present Civil Application is allowed in terms of Para No.7(b).
The applicant is permitted to visit his children once in a month on
holiday i.e. on Sunday or Saturday at Tapibai Vikas Gruh at
Bhavnagar in the presence of some representative or officer of
Tapibai Vikas Gruh at Bhavnagar during the period between 11:00 a.m.
and 03:00 p.m. Rule is made absolute to the aforesaid extent.
(RAJESH
H.SHUKLA, J.)
/patil
Top