2001 INSC 0688 SUPREME COURT OF INDIA Rukma Singh Vs. Suhaib Ilyasi C.A.No.6237 of 2001 (D.P.Mohapatra and Shivaraj V.Patil JJ.) 05.09.2001 ORDER The Text below is only a summarized version of the order pronounced Appellants are maternal grandmother and aunt of child and respondent is her father. Single Judge of High Court restrained appellants from forcibly taking custody of child from respondent which was also confirmed by Division Bench. Appellant filed petition seeking interim custody of child. Supreme Court directed that dispute relating to interim custody of child be disposed of expeditiously. 1 SpotLaw