Citation : 2021 Latest Caselaw 7442 Bom
Judgement Date : 7 May, 2021
1 FCA5-21.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
C.A.O. NO. 327/2021 IN FAMILY COURT APPEAL NO. 5/2021
(BAGESHREE PARAG MOHARIR VERSUS PARAG VISHRAM MOHARIR)
Office Notes, Office Memoranda of Coram,
appearances, Court's orders of directions Court's or Judge's order
and Registrar's orders.
Ms Shwetha S. Pardhy, counsel for the appellant.
Mrs. Swati Paunikar, counsel for the respondent.
CORAM : A. S. CHANDURKAR AND SMT. PUSHPA V. GANEDIWALA, JJ.
DATED : 07TH MAY, 2021
The applicant seeks temporary custody of her minor daughter in the Summer Vacation pursuant to Direction No.(iii) in the judgment of the Family Court dated 27.12.2019. By the said direction, the applicant has been entitled to interim custody of her minor daughter for half the period of Summer Vacation. The Summer Vacation is stated to have commenced from 03.05.2021 and could extend till 15.06.2021.
Considering the fact that presently lock-down has been imposed till 15.05.2021, the prayer made in the present application can be considered on 18.05.2021.
Stand over 18.05.2021.
(SMT. PUSHPA V. GANEDIWALA, J.) (A. S. CHANDURKAR, J.)
APTE
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!