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 0] [Entire Act]

State of Uttar Pradesh - Section

Section 34 in The U.P. Family Courts Rules, 1995

34. Supervision of or custody of children [Section 23 (1)].

(1)The Counsellor shall be entitled to supervise the placement of children in the custody of a party and for this purpose he may make surprise visits to the house where the child resides and shall make a report to the Family Court if any alteration is required in the arrangement relating to the custody of the child :Provided that where the lady is the sole occupant of the premises, she occupies, then visits by a male Counsellor shall always be alongwith a lady duly approved by the Family Court.
(2)On receipt of a report under sub-rule (i), the Family Court may, after giving notice to the parties, pass such order as it may deem fit relating to custody of the child.