High Court Kerala High Court

Soudha.C.A vs Shameer on 5 April, 2010

Kerala High Court
Soudha.C.A vs Shameer on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1914 of 2010(R)


1. SOUDHA.C.A, D/O.LATE ABOOBACKER,
                      ...  Petitioner

                        Vs



1. SHAMEER, SON OF ABDUL KARIM,
                       ...       Respondent

                For Petitioner  :SRI.T.M.RAMAN KARTHA

                For Respondent  :SRI.K.S.BABU

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :05/04/2010

 O R D E R
       K.M. JOSEPH & M.L.JOSEPH FRANCIS JJ.,
            - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C) No. 1914 of 2010R
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

              Dated this the 5th day of April, 2010

                             JUDGMENT

Joseph J.,

We take note of the order dated 5th March 2010.

2. It is submitted by the learned counsel for the

respondent/husband that the wife can inter-act with the child in the

school premises of Aswathy Nursery School, Kakkanadu. Learned

counsel for the petitioner submits that a consent letter from the

School authorities have been produced. We take note of the same.

3. The Writ petition is disposed of in terms of the Interim

Order permitting the petitioner /wife to see the child as ordered in

the School premises.

K.M. JOSEPH, JUDGE

M. L. JOSEPH FRANCIS, JUDGE

dl/