Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 5]

Supreme Court of India

N. Nirmala (Smt) vs Nelson Jeyakumar on 21 January, 1999

Equivalent citations: AIR1999SC3821, JT1999(5)SC223, 1999(II)OLR(SC)24, (1999)3SCC126, AIR 1999 SUPREME COURT 3821, 1999 (3) SCC 126, 1999 AIR SCW 3869, (1999) 5 JT 223 (SC), (1999) 4 ALLMR 726 (SC), (2000) 1 MARRILJ 129, 1999 (2) ALL CJ 1097, 1999 (5) JT 223, 2000 (1) MARR LJ 129, (1999) 10 SUPREME 173, (1999) 37 ALL LR 143, (1999) 2 ORISSA LR 24, (1999) 3 CIVLJ 17

Bench: S.B. Majmudar, R.P. Sethi

ORDER

1. Leave granted.

2. We have heard the appeal finally by con sent of learned Counsel for the parties.

3. The question involved in this appeal is about the custody of a minor daughter. The respondent-father was permitted to continue the custody as legal guardian. Learned single Judge of the High Court confirmed the custody of the minor daughter with the father but gave visiting rights to the appellant-mother. Against the Order passed by learned single Judge the appellant- mother in search of actual Order of custody, went in appeal. The Division Bench of the High Court by the impugned judgment while dismissing the appeal was deprived the appellant of her visiting right for which there was no cross-objection on the part of the respondent. In our opinion, such a further adverse Order against the appellant was not justified. Interest of justice will be served if the Order of the learned single Judge continuing the custody of the minor child with the respondent and as confirmed by the Division Bench is maintained subject to the modification that visiting right which was denied to the appellant by the Division Bench be continued. The Division Bench's Order is modified to the following ex tent. While maintaining the custody of the minor daughter with him, the respondent-father will be directed to leave the child every Saturday in the company of the mother. The mother is also entities to keep the child in her custody for five days during Christmas vacation and for 20 days continuously in Summer vacation. This much further modification is Ordered. It is also clarified that during summer vacation it will not be necessary for the respondent-father to again send the daughter to her mother on any Saturday. As there was a doubt about the question of visiting right of the mother on Saturday even during Summer vacation we thought it fit to extend the custody of the child with the mother for continuous 20 days during Summer vacation instead of 15 days as granted by the learned single Judge. Subject to the modification aforesaid, the Order of the learned single Judge about custody of the daughter as upheld by the Division Bench is confirmed. It is further clarified that whatever observations might have been made by the Division Bench regarding the conduct of the parties will not come in the way of the parties in any other pending proceedings which will be decided on their own merits. The appeal is allowed accordingly. No costs.