IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.R.No.4851 of 2009
Date of Decision : 26.08.2009
Yash Pal ...Petitioner
Versus
Smt. Kaushal ...Respondents
CORAM:HON'BLE MR. JUSTICE HEMANT GUPTA
Present: Mr. Lokesh Sinhal, Advocate,
for the petitioner.
HEMANT GUPTA, J. (ORAL)
Challenge in the present revision petition is to the order passed
by the learned trial Court on 15.6.2009, whereby an application filed by
the petitioner for interim custody of the minor child during summer
vacation was declined.
Admittedly, the child is in the custody of the respondent since
the year 1998 and the petitioner has not met the child for a sufficiently
long period, therefore, I do not find any illegality or irregularity in the
order passed by the learned trial Court, whereby the interim custody of
the child during summer vacation was declined.
However, it is open to the petitioner to move an application
before the learned trial Court to have visitation rights so as to meet the
child for short duration. As and when any such application is filed, the
learned trial Court shall decide the same in accordance with law.
The petition is disposed of accordingly.
26.08.2009 (HEMANT GUPTA) Vimal JUDGE