High Court Kerala High Court

Jisha Varghese vs Georgekutty on 22 September, 2008

Kerala High Court
Jisha Varghese vs Georgekutty on 22 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 412 of 2008()


1. JISHA VARGHESE, D/O.VARGHESE,KOOVACKADU
                      ...  Petitioner

                        Vs



1. GEORGEKUTTY, S/O.JOSEPH,
                       ...       Respondent

                For Petitioner  :SRI.MOHAN JACOB GEORGE

                For Respondent  :SMT.TISSY ROSE K CHERIYAN

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.
              -------------------------------
                MAT APPEAL NO.412 OF 2008
             --------------------------------
             Dated this the 22nd day of September, 2008

                             JUDGMENT

Raman,J.

Appellant is the respondent in O.P.(G&W) No.655/07 on the

file of the Family Court, Ettumanoor. That O.P. was filed for

custody of the child under Section 10 of the Guardian and Wards

Act. He had also filed a petition as O.P.No.654/2007 for restitution

of conjugal rights. After taking evidence, both the matters were

disposed of by a common judgment. The petition for restitution of

conjugal right was dismissed against which no appeal was filed.

O.P.(G&W)No.655/2007 was disposed of giving the custody of

the child to the father, the respondent herein obviously for the

reason that the mother was in Ireland and what could be done in the

welfare of the child by the Family Court is to give the custody of

the child to the father. The child was studying in the Carmel

English Medium School. After the present order is passed, it is

-2-
MAT APPEAL.No.412/08

submitted that the child is now studying in STPT School, Punalur

and the child is taken care of by the father along with the father’s

sister, who is a teacher in the said school. The mother aggrieved by

the order passed has come up in appeal. In the order passed by the

Family Court, it is specifically observed that if the wife comes and

seeks custody of the child showing any changed circumstances, her

claim can be considered at that time. Now the appellant has come

from Ireland. She pleads some circumstantial changes and if so she

may move the Family Court in accordance with the right as

reserved in her favour by the judgment impugned in this appeal, in

which event the Family Court will consider the plea and see

whether there is any changed circumstances and pass appropriate

orders in accordance with law, after giving an opportunity to both

sides.

2. In the circumstances, we do not think it is necessary to

interfere with the judgment of the Family Court rather the appellant

can work out her remedy in accordance with the right reserved in

-3-
MAT APPEAL.No.412/08

her favour as per the impugned judgment.

3. In the result, the appeal is dismissed subject to the right to

move the Family Court for necessary modification of the order, in

case there are any changed circumstances to be brought to the

notice of the Family Court by filing appropriate application in that

behalf. If any such application is filed within one week from today,

after hearing both sides and after considering the evidence in the

matter, the Family Court will pass final orders in the said

application, as expeditiously as possible, at any rate within two

months.

P.R.RAMAN,
Judge.

T.R.RAMACHANDRAN NAIR,
Judge.

kcv.