Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manoj Anslem Rebeiro Vs. Candace Elizebath Rebeiro [May 09, 2016]
2016 Latest Caselaw 365 SC

Citation : 2016 Latest Caselaw 365 SC
Judgement Date : May/2016

    

Manoj Anslem Rebeiro Vs. Candace Elizebath Rebeiro

[Civil Appeal No. 4983 of 2016 @ Special Leave Petition (C) No. 3249 of 2015]

KURIAN, J.

1. Leave granted.

2. The father of the minor child Marileine Amanda Rebeiro is before us seeking an appropriate order on visitation rights. The High Court, having regard to the earlier background of the case, has declined the visitation rights to the father.

3. Having heard the learned counsel on both sides, we find that whatever be the background of the case, it cannot be so acrimonious so as to deny the right of the father to see his daughter. Therefore, we direct the respondent to produce the child in the Family Court, Thiruvananthapuram, on the 3rd Saturday of every month at 11.00 AM and permit the child to interact with the father upto 01.00 PM. It will be open to the grand parents also to be present along with the father.

4. We make it clear that in view of the highly estranged relationship among the parties, the Family Court will see that the child is not taken outside the premises of the Family Court, but at the same time, the father alongwith the grandparents could get some time to interact with the child in the premises of the Family Court.

5. With the above observations and directions, the appeal is disposed of with no order as to costs.

.......................J. [KURIAN JOSEPH]

.......................J. [ROHINTON FALI NARIMAN]

New Delhi;

May 09, 2016.

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter