IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35513 of 2007(S)
1. JIJO JOSEPH, AGED 36 YEARS,
... Petitioner
Vs
1. SMITHA, D/O.P.J.JOSEPH, PAKKATTIL
... Respondent
For Petitioner :SRI.M.RAMASWAMY PILLAI
For Respondent :SRI.ISSAC NINAN
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :22/09/2008
O R D E R
P.R.RAMAN &
T.R.RAMACHANDRAN NAIR,JJ.
-------------------------------
W.P.(C)NO.35513 OF 2008
--------------------------------
Dated this the 22nd day of September, 2008
JUDGMENT
Raman,J.
Petitioner is the husband of the respondent and father of the
minor child, Sajin Joseph. O.P.(G&W) was filed by the petitioner
herein before the Family Court, Ernakulam for the custody of the
child, which was ultimately allowed by Ext.P1 order granting
custody to the petitioner herein. That was an ex parte order. The
respondent sought to set aside the same and by the impugned order
the Family Court condoned the delay in filing the application to set
aside the order and after considering the petition to set aside the ex
parte order, it found that the said order is liable to be set aside and
accordingly the applications were allowed on payment/deposit of
Rs.1,000/- to the petitioner herein. Ext.P6 is the said order which is
under challenge. According to the petitioner, there is no cause
shown for the non-appearance of the respondent before the court
-2-
WP(C).No.35513/2007
below on the appointed day on which the ex parte order was passed
and there is also no reason for condonation of delay in filing the
application to set aside the ex parte order.
2. We have heard the parties.
3. Admittedly, the petition for permanent custody of the child
was allowed, which was an ex parte order passed against the wife.
The court below found that the non-appearance of the respondent
on the appointed day was not wilful or deliberate and since the
mother of the child has come forward praying to condone the delay
in filing the application to set aside the ex parte order, an
opportunity can be given to consider the matter on merits; but the
same was allowed on terms. The discretion has thus been exercised
by the court below rightly and we do not think it is liable to be
interfered in a petition under Article 226 of the Constitution of
India. However, at the time during the pendency of the writ
petition the same interim arrangement was made as regards the
interim custody of the child. In continuation of the various orders
-3-
WP(C).No.35513/2007
passed by this Court, we direct that during the pendency of the
proceedings before the Family Court by way of interim
arrangement, the custody of the child shall be continued to be with
the respondent herein. So however, the petitioner will have the
custody of the child and the child to be handed over to the
petitioner on every alternate Saturday at 2 p.m. to be returned on
Sunday at 5 p.m. The child shall be handed over through the sister
of the respondent as was done earlier by the previous orders.
Writ Petition is disposed of as above.
P.R.RAMAN,
Judge.
T.R.RAMACHANDRAN NAIR,
Judge.
kcv.