Citation : 2025 Latest Caselaw 6753 Tel
Judgement Date : 25 November, 2025
THE HON'BLE SRI JUSTICE K. LAKSHMAN
AND
THE HON'BLE SRI JUSTICE VAKITI RAMAKRISHNA REDDY
F.C.A.Nos.304 and 311 of 2015
COMMON JUDGMENT:
(Per Hon'ble Sri Justice K.Lakshman)
Heard Sri Bajrang Singh Thakur, learned counsel for the
appellant and Sri Syed Yasar Mamoon, learned counsel for the
respondent.
2. Perusal of the record would reveal that the appellant in
F.C.A.No.311 of 2015, grandmother of minor child filed
O.P.No.767 of 2009 against respondent seeking custody of the
minor child namely Shaik Musharaff Rehan, born on
30.06.2005. Learned Judge, Family Court, Hyderabad
dismissed the said O.P vide order dated 19.08.2015.
Challenging the same, she preferred F.C.A.No.311 of 2015.
3. Likewise, the mother of the minor child has filed
O.P.No.398 of 2009 seeking custody of the minor child, which
was allowed by the Judge, Family Court, Hyderabad vide
order dated 19.08.2015. Challenging the said order,
grandmother preferred FCA No.304 of 2015.
4. Now, learned counsel for the appellant and learned
counsel for the respondent, on instructions, would submit that
the minor boy became major and now he is aged 20 ½ years.
5. In view of the submissions of learned counsel for both
parties, nothing survives for adjudication in the present
appeals, and the same are liable to be dismissed.
6. Accordingly, both the Family Court Appeals are
dismissed. Miscellaneous applications pending, if any, shall
stand closed. There shall be no order as to costs.
_________________ K. LAKSHMAN, J
_________________________________ VAKITI RAMAKRISHNA REDDY, J 25th November, 2025.
KVS
THE HON'BLE SRI JUSTICE K. LAKSHMAN AND THE HON'BLE SRI JUSTICE VAKITI RAMAKRISHNA REDDY
F.C.A.Nos. 304 and 311 of 2015
25th November, 2025.
KVS
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!