Citation : 2023 Latest Caselaw 4290 Del
Judgement Date : 20 October, 2023
$~48
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 20.10.2023
+ W.P.(CRL) 2537/2022
MS GUPTA SNIZHANA GRYGORIVNA ..... Petitioner
Through: Mr.Vivek Kohli, Sr. Adv. with
Ms.Nimita Kaul & Mr.Praveen
Kumar Singh, Advs. with petitioner
in person along with her son.
versus
UNION OF INDIA AND ORS. ..... Respondent
Through: Mr.Ajay Digpaul, CGSC with
Mr.Kamal Digpaul, Ms.Ishita Pathak
& Ms.Swati Kwatra, Advs. for
Respondent No.1/UOI.
Mr.Sanjay Lao, Standing Counsel
(Crl.) with Mr.Shivesh Kaushik &
Mr.Abhinav Kr. Arya, Advs. for
State.
Mr.K.P. Mavi, Ms.Chitra Gera &
Mr.Dinesh Pratap Singh, Advs. for
Respondent No.5 with R-5 in person.
CORAM:
HON'BLE MR. JUSTICE SURESH KUMAR KAIT
HON'BLE MS. JUSTICE SHALINDER KAUR
J U D G M E N T (oral)
W.P.(Crl.) 2537/2022 Crl.M.A.29145/2023
1. The relief sought in the present petition is to direct respondent nos.1 to 4 to trace and produce three years old Master Gupta Sameer Akhileshovych and hand over his custody to the petitioner/mother.
2. When this petition came up for hearing before this Court vide order dated 02.11.2022, directions were issued to Delhi Police to locate
W.P.(CRL) 2537/2022
Digitally Signed By:ALKA BOBAL Signing Date:21.10.2023 11:57 respondent no.5 and three years old minor son of the parties. On the next date of hearing, i.e. 14.11.2022, respondent no.5 appeared with minor son before this Court. Thereafter, present petition has been considered from time to time with regard to the interim custody of the child.
3. Vide order dated 28.07.2023, this Court had taken elaborative note of the facts of the present case. Pertinently, the child of the parties was born on 12.02.2019 in Ukraine. The District Court, Vinnystia region had granted decree of divorce to the parties on 06.05.2021. Respondent no.5/father had filed an application with regard to the involvement and contact arrangements in relation to Master Samir Akhileshovych Gupta. However, respondent no.5 on the pretext of exercising his right to un-supervised contact with Master Samir Akhileshovych Gupta, abducted the latter in gross violation to the decision of the Vinnytsia City Council dated 15.07.2021 and crossed the border on the 24.03.2022 into Romania from where he brought Master Samir Akhileshovych Gupta back to India. On 31.05.2022, the petitioner herein obtained a Judgment in Default from the Vinnytsia District Court which was informed that Master Samir Akhileshovych Gupta was living in India with respondent no.5. This led to the filing of the present habeas corpus petition by the petitioner.
4. During the course of proceedings of the present petition, this Court on several occasions vide orders dated 22.11.2020, 24.11.2022, 25.11.2022, 28.11.2022, 29.11.2022, 09.01.2023, 19.01.2023, 08.02.2023 and 24.04.2023 had given visitation rights to the petitioner in respect of her minor son. Further vide order dated 28.07.2023, interim custody in respect of minor child of the parties was given to the petitioner subject to following conditions:
W.P.(CRL) 2537/2022
Digitally Signed By:ALKA BOBAL Signing Date:21.10.2023 11:57 i. Ms. Gupta Snizhana Grygorivna will reside at Flat No.-4007, D-4, Vasant Kunj, New Delhi-110070 and categorically undertake not to remove Master Samir Akhileshovych Gupta from the territorial jurisdiction of this Court without prior permission.
ii. Ms. Gupta Snizhana Grygorivna will surrender her passport as well as that of Master Samir Akhileshovych Gupta to the SHO, Police Station, Vasant Kunj forthwith.
5. Petitioner gave undertaking that she will produce the child before the Court on 22.08.2023.
6. The respondent no.5/husband has come up with an application being Crl.M.A. 291445/2023, inter alia stating that on 22.08.2023, the Division Bench had not assembled and since 28.07.2023 custody of the child is with the petitioner/mother.
7. Respondent no.5/applicant has further averred in the said application that on 11.09.2023, this Court had granted visitation rights to the respondent no.5/father to visit the child between 02.00 PM to 05.00 PM on every Monday, Wednesday and Friday w.e.f. 11.09.2023 till the next date of hearing i.e. 18.01.2023. However, on 18.01.2023, the Division bench had not assembled, since visitation rights were given till 11.09.2023, petitioner as well as her counsel restricted the respondent No.5 to meet his child. Hence, by way of the application, respondent No.5 is seeking extension of order dated 11.09.2023 till further orders as well as to meet his child on the day of Dusshera.
8. Admittedly, present petition has been filed under the provisions of Article 226 & 227 of the Constitution of India read with Section 482 Cr.P.C. under the nature of hebeas corpus seeking production of son of the parties.
W.P.(CRL) 2537/2022
Digitally Signed By:ALKA BOBAL Signing Date:21.10.2023 11:57 Thus, the aforementioned application seeking interim custody or visitation rights of the child is not maintainable.
9. The relief sought in the present petition has already been granted and no further order is required to be passed and the issue of interim custody or visitation rights in respect of the minor child, parties are at liberty to have appropriate recourse as per law.
10. Respondent no.5/husband apprehends that since the petitioner/mother who is a Ukrainen citizen and is having the custody of the child that she may flee the country. Since the custody of the child is with the mother and issue of custody and visitation rights of the child has to be dealt with by the learned Family Court, liberty is granted to the respondents to approach the appropriate forum within three weeks from today.
11. Till then, petitioner is directed not to leave the country at least for three weeks.
12. The date already fixed i.e. 07.11.2023 stands cancelled.
(SURESH KUMAR KAIT) JUDGE
(SHALINDER KAUR) JUDGE OCTOBER 20, 2023/ab
W.P.(CRL) 2537/2022
Digitally Signed By:ALKA BOBAL Signing Date:21.10.2023 11:57
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!