High Court Karnataka High Court

Vittal Rajan S/O A.Rajan vs Smt Kalpana Ramalingam on 31 July, 2008

Karnataka High Court
Vittal Rajan S/O A.Rajan vs Smt Kalpana Ramalingam on 31 July, 2008
Author: V.G.Sabhahit & S.N.Satyanarayana
Whensver child cemes to India was n0t«i1::.£:11id.c":€i  {Em  "

and decree: passeii by the   
the said nomnclusion of me ¢1a11s',>szi£s;g: "  _ " .. 

REASONS

«:_fa§::t that appiication under Section 13-B of the

  Atvufiafileé by mutual consent is not in éispute. It is also

 _  tlispute that both the panics agreed that the chilé is

" cam and custody of the wife and shall mmain with her

' and the husband agreed that she shall have the visiting

\?/2'



rights of the minor chiid tx?l:zenever:' t1iMe"'t:u}*1_i1§<1 is  

When both the parties have   

regaréing the visiting fight of "izusb$ViI1€}..  
whenever the child is in Imlia fwéis»  bézaveen
the paxfies mutuaiiy has Ii£) {J in the decree

that is passed by {#6    V'  

5. The « for the respondent

szxbmitterftiiat. the wife is that the
visiting if the petitioner to harass

the chm ifbiéjufght :p1n%di.§2 51- exercising visiting right.

” . V Ti{éréVA’i$_ no merit in this apprehension as it is clear

thafV1.;z~Ir§.é1€; betvveen the parties is as follawsc

**r2:m~fp§e:1iioners submit that the male child is in the

” and.cx'{stody of the second petitioner and shall remam

_ The saecmci petitioner amass that the first
shall have the visitation rights of the minor child

j whenever the child is in india”.

7. in View of the above clause T_ T

by consent of petitioner and resppndc-:1A::tA_i'{ ~ is clear ti41e”*

appeilant-husband can exercise fiiséféfion
child Whenever the child. he. cae§i()tVAeompe1
the child t::Q)i\~1′)ro&’1;ght to i11diea# rights
and accordingly, V }1o1ciA_’A to include
c}.ause«-9 of tliie consent in the
outer the Family court and
accoxdinéljgj, for detexmination and pass

the f011oWingfV’o:’§ier: VA

V. – A is. a§116\i}ed. The impugneé order and the

€ie_ci*r;e Ii Add]. Principal Judge, Family Court,

L Baaga;§re,.dat§;ae:;21.2.20e7 in MC.No.93’f/200613 modified

VA T ~ .. « .< inciudetlize following clause:

' * petitioners submit that the male child is in the

and custody of the second petsifioner ané shall remaizl

her. The seconé petitioner agees that the first

\9.J'3,