Gujarat High Court Case Information System
Print
FA/2351/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2351 of 2010
With
CIVIL
APPLICATION No. 9251 of 2010
In
FIRST
APPEAL No. 2351 of 2010
=========================================
NARESHKUMAR
MOHANBHAI PATEL - Appellant(s)
Versus
AMITABEN
NARESHKUMAR PATEL - Defendant(s)
=========================================
Appearance :
MR
BK OZA for
Appellant(s) : 1,
MR BD KARIA for Defendant(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 26/08/2010
ORAL
ORDER
The appellant
before this Court is husband, seeking visiting rights to his son, who
is aged about 10 years.
During the
pendency of Misc.Civil Application No.8 of 2008, an order was passed
below application Exh.5. It was agreed that the appellant-father
will be allowed to visit the son on every 1st Monday of
English calendar month. That arrangement worked without any
difficulty so far.
On request
made by the learned Advocates for the parties, in their presence, it
is deemed proper to modify that arrangement suitably to give suitable
opportunity to the parties to bridge the gap between them. It is
therefore provided that on every 1st and 3rd
Sunday of English calender month, the respondent mother will see
to it that the son reachs office of learned Advocate Mr.P.C.Pujara by
09.45 am so that appellant father can be in the company of the
son for 10.00 am to 12.00 noon. Thereafter, it will be open to the
respondent mother to take the son back home.
For the
present, the matter is adjourned to 22.11.2010.
A copy of this
order be made available to learned Advocate Mr.B.K.Oza and also to
learned Advocate Mr.B.D.Karia.
(Ravi R.Tripathi, J.)
*Shitole
Top