High Court Punjab-Haryana High Court

Poonam Sood vs Deepak Sood on 16 November, 2009

Punjab-Haryana High Court
Poonam Sood vs Deepak Sood on 16 November, 2009
CR No. 4674 of 2008                                     -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                     CR No. 4674 of 2008

                                     Date of Decision: 16.11.2009

Poonam Sood

                                                        ....Petitioner.

                  Versus

Deepak Sood

                                                        ...Respondent.



CORAM:-     HON'BLE MR. JUSTICE AJAY KUMAR MITTAL.


PRESENT: Mr. B.D. Sharma, Advocate for the petitioner.

            Ms. Anamika Mehra, Advocate for the respondent.


AJAY KUMAR MITTAL, J.

The wife-petitioner has approached this Court by way of

instant revision petition under Article 227 of the Constitution of India,

impugning the order dated 30.7.2008 passed by the Guardian Judge,

Jalandhar, whereby instead of giving her the interim custody of her

minor daughter, Diksha Sood, she was granted only the visitation rights.

It is not in dispute that the petitioner was married to the

respondent on 4.7.2004 at Jalandhar and out of the said wedlock, a

daughter, namely, Diksha, was born on 29.9.2005. It is the custody of

the said minor daughter which is bone of contention between the

parties. On an application having been filed by the petitioner-wife for

interim custody of the minor daughter, under the Hindu Minority and

Guardianship Act, 1956, the Guardian Judge, Jalandhar, vide the
CR No. 4674 of 2008 -2-

impugned order dated 30.7.2008 had allowed the petitioner to visit the

minor on third Saturday of each month at House No. 655-A, Sector-8,

Panchkula. It was further ordered that in case the petitioner has any

apprehension, she can move an application before the SHO, Police

Station Sector-8, Panchkula, and thereafter the respondent should

produce the minor at the placed fixed by the SHO with the consent of

the parties so that the petitioner-wife could feel safe at Panchkula.

I have heard the learned counsel for the parties and have

perused the record with their assistance.

Learned counsel for the petitioner has stated that in the

matters of custody of the minor children, where relations of the spouses

are estranged , the welfare of the child should always be kept in mind

by the courts, but in the present case the Guardian Court is not justified

in denying the custody of the minor daughter to the petitioner.

The learned counsel for the respondent, on the other hand,

has supported the impugned order.

The Guardian Judge court while deciding the application of

the petitioner for interim custody of the child had granted visiting rights

to the petitioner by ordering that she can meet the minor on third

Saturday of each month. The relevant observations of the trial court as

recorded in para 4 of its order, read thus:-

“4. The relationship between the parties is not

denied by the respondent. Petitioner is mother of

minor Diksha. So, minor is nearly three years old

and custody of minor is with the father. Respondent

is residing at Panchkula with minor Diksha, whereas
CR No. 4674 of 2008 -3-

petitioner is residing at Jalandhar. The application

for interim custody has been resisted by the

respondent. So, as such question regarding handing

over the custody of minor to the petitioner cannot be

allowed as it will amount to deciding the petition.

Interest of justice requires that applicant should have

approach to minor as she is mother of minor and

interest of minor also requires that she should get

love and affection of both of her parents. So,

considering this fact, the petitioner is allowed to visit

the minor on third Saturday of the month. She can

meet the minor at 655-A, Sector-8, Panchkula. If she

has any apprehension, then she can move the

application before SHO of Police Station Sector-8,

Panchkula, and thereafter respondent should

produce the minor at the place fixed by the SHO with

the consent of both the parties, so that applicant can

feel safe at Panchkula.”

In view of the above observations of the trial court, this

Court does not find any ground to exercise its jurisdiction under Article

227 of the Constitution of India. Accordingly, there is no merit in the

present petition and the same is hereby dismissed.

The main case for custody of the child is pending before

the Guardian court in which as stated by the learned counsel for the

petitioner, evidence of the petitioner had already been concluded.

Learned counsel for the respondent states that the respondent shall
CR No. 4674 of 2008 -4-

also conclude his evidence within four months.

In these circumstances, the Guardian court is directed to

grant four months’ time to the respondent-husband to conclude his

evidence and thereafter to dispose of the petition expeditiously, latest

by 31.3.2010.

November 16, 2009                             (AJAY KUMAR MITTAL)
gbs                                                  JUDGE