High Court Kerala High Court

Vinesh Mohan vs Soumya on 26 October, 2009

Kerala High Court
Vinesh Mohan vs Soumya on 26 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 334 of 2009()


1. VINESH MOHAN,AGED 29 YEARS,
                      ...  Petitioner

                        Vs



1. SOUMYA,AGED 23 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.S.M.PREM

                For Respondent  :SRI.G.SREEKUMAR (CHELUR)

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :26/10/2009

 O R D E R
               R.BASANT & M.C. HARI RANI,JJ

         ==============================

               MAT APPEAL NO. 334 OF 2009

          ============================

      DATED THIS THE 26TH DAY OF OCTOBER 2009

                          JUDGMENT

Basant,J.

We have heard both counsel. The appellant is the father of

a minor child aged less than five years now. The child is in

custody of the mother and she is employed abroad. The father’s

application for custody was not considered favourably by the

court below. The mother stated before the court below that she,

who is employed abroad, would be in India during vacation which

shall be for a period of 10 days annually. The court below

permitted the father to take custody of the child during five days

out of those ten days.

2. The appellant claims to be aggrieved by the impugned

order. The learned counsel prays that on all the ten days the

MAT APPEAL 334/2009 2

child may be given to the custody of the father during vacation.

We find the said request is to be not reasonable as the child will

have to visit other relatives also. Altogether there is only ten

days in the vacation. In these circumstances, we are of the

opinion that the impugned direction that the father can have

custody of the child for five days does not warrant any

interference by invoking the appellate jurisdiction under Section

19 of the Family Courts Act.

3. The learned counsel for the appellant submits that there

may be a direction to handover the child whenever the

respondent comes to India. The learned counsel for the

respondent submits that the respondent is unlikely to come to

India except during vacation. In these circumstances, we are of

the opinion that it need only be directed that if the child available

in India during other vacations or for longer periods than 20 days

the respondent shall intimate that fact to the appellant before the

respondent reaches India with the child and thereupon it shall be

MAT APPEAL 334/2009 3

open to the appellant to seek appropriate direction from the

Family Court.

4. This appeal is accordingly allowed in part to the above

extent.

R. BASANT, JUDGE

M.C. HARI RANI,JUDGE

ks.