Section 32(3)(b) in The Maharashtra Civil Courts Act, 1869
(b)curator, guardian, manager or representative of a private person or estate in virtue of an appointment, delegation, declaration or exercise of powers under:-(i)Order 32, rule 4(4), of the code of Civil Procedure, 1908;(ii)Section 69 or 71 of the Indian Lunacy Act, 1912;(iii)Section 7, 18 or 42 of the Guardian and Wards Act, 1890(iv)Section 1 or 17 of the Ahmedabad Talukdar's Act, 1862;(v)Section 3, 19(1), 19(2), 20, 22(1) or 41(1) of the Bombay Court of Wards Act, 1905].