2016 INSC 0395 SUPREME COURT OF INDIA Lokesh Kumar Sharma Vs. Urmila C.A.No.4978 of 2016 (Kurain Joseph and R.F.Nariman,JJ.,) 09.05.2016 JUDGMENT Kurian Joseph, J., SLP.(Civil)No.12204 of 2016 1. Leave granted. 2. The only issue now left at this stage in these appeals is the visitation rights of the respon- dent - mother. 3. Having heard the learned counsel on both sides, by way of an interim arrangement, we direct that, till the appeals are finally disposed of by the High Court, the appellant shall take the children, namely Mayank and Daksh, to a Mall in Jaipur on every Sunday at 10.00 AM and permit the children to be with the respondent - mother till 06.00 PM. The impugned order passed by the High Court on visitation rights shall stand substituted as above. 4. We request the High Court to dispose of Civil Misc. Appeal Nos. 985 of 2015 and 957 of 2015 expeditiously and preferably within six months from today. 5. With the above observations and directions, the appeals are disposed of with no order as to costs. 1 SpotLaw