Allahabad High Court
Mt. Kundan Begam vs Mt. Aisha Begam on 29 August, 1938
Equivalent citations: AIR1939ALL15, AIR 1939 ALLAHABAD 15
JUDGMENT Misra, J.
1. These are two connected appeals directed against the order of the learned District Judge of Moradabad, dated 10th April 1937 by which he accepted the application of Mt. Aisha Begam and rejected that of Mt. Kundan to be appointed guardian of the person of a girl named Hasina Begam. Aisha Begam the mother, and Mt. Kundan alias Eafiqa Begam is the grandmother of the girl. The girl was living with her grandmother and the first application was made by the mother Aisha Begam on 22nd January 1936. The object of making the application was stated to be to take the girl from an undesirable environment in which she and her grandmother are alleged to have been living. It is said that this grandmother was originally a prostitute, that after the death of her husband she lapsed into her former life and that some female relations with whom she is living are still carrying on the profession of prostitution. About two months after the application by the mother, the grand, mother made a counter-application in which she asked that she should be appointed guardian of the girl in preference to the mother. Both these applications, were considered together by the learned District Judge. He held that although the mother Aisha Begam has married outside the prohibited degree of relationship to the girl, she is entitled to be appointed guardian in preference to the grandmother who, though she is a very old woman, is still living in the same house with her nephew Hari Singh whose sisters are professional prostitutes. Accordingly, he granted the application of the mother Aisha Begam and rejected that of the grandmother who is the appellant before us.
2. It may be observed that one of the questions before the learned District Judge was whether the girl had attained majority. The girl and the grandmother both alleged that she had become major and the guardianship proceedings were therefore incompetent. Evidence was led on this point and the finding arrived at by the learned District Judge was that the girl is about 16 years of age. It may be further observed that the girl herself was quite unwilling to go and live with her mother but the learned Judge thought that there was no justification for the fears which the girl entertained of her mother. On behalf of the appellant it is contended that the mother is disentitled under the Mahomedan law to be appointed as guardian of the girl, and the learned District Judge was therefore wrong in appointing her as such. We consider that this contention is right and must be accepted. The learned District Judge has given no reasons for overriding the express provisions of the Mahomedan law on the point. It cannot be disputed that a female including the mother, who is otherwise entitled to the custody of a child, loses the right of custody if she marries a person not related to the child within the prohibited degrees, for example, a stranger. Section 17, Guardians and Wards Act, on which learned Counsel for the mother relies says that the Court appointing the guardian of a minor shall be guided by what appears in the circumstances of the case to be for the welfare of the minor but that the appointment shall be in consonance with the personal law to which the minor is subject. As was pointed out in the Lahore case in Mt. Mehraj Begum v. Yar Mohammad (1932) 19 A.I.R. Lah. 493, the Guardians and Wards Act does not permit the Court to subordinate the law to which the minor is subject to the consideration of what will be for the minor's welfare. The learned Judge of the Lahore High Court quoted with approval the observations in the Oudh case in Ansar Ahmad v. Mt. Samidan (1928) 15 A.I.R. Oudh 220 in which it was held that where the law definitely lays down that an appointment cannot be made inconsistently with the personal law to which the minor is subject, the Court cannot disregard that law even in the interest of the minor.
3. For these reasons we cannot uphold the appointment of the mother as guardian, even though that appointment be considered to be in the interests of the minor. The appeal of the grandmother against the order of the learned District Judge appointing the mother as guardian is therefore accepted and the order appointing the mother as guardian is set aside. As to the appeal against the order dismissing the application of the grandmother to be appointed as guardian, it is unnecessary for us to discuss the merits of the case because the matter can be disposed of on the question of the age of the girl. We need only say this much that we agree with the learned District Judge that considering the surroundings in which the grandmother is living, it would be undesirable to make her the custodian of the girl. To substantiate the allegation that the girl was major, the grandmother produced a copy of an entry in the birth register and some medical evidence but the learned District Judge preferred to accept the somewhat vague statement of the mother of the girl to the effect that the girl was about sixteen years of age. The attention of the learned District Judge does not seem to have been drawn to the fact that in her application for guardianship made by the mother on 22nd January 1936, she had given the age of the girl as fifteen to sixteen years and the year of her birth as 1919 or 1920. This statement in the application was verified on oath. According to this entry itself the girl was at least 17 years of age in 1937 when the mother stated in Court that she was only 15 or 16.
4. In all the circumstances of the case, we are disposed to think that the medical evidence which corroborated the evidence of the grandmother might have been accepted as sufficient. And on the allegation of the grandmother that the girl was already a -major her application to be appointed as guardian was liable to be dismissed. Even assuming however that the girl did not attain majority in 1937, there can be no doubt that according to the statement of the mother in the latter's application of 22nd January 1936, the girl has either already attained the age of 18 or is just about to attain it. Consequently even if it be held that she is yet under 18 years of age, no useful purpose would be served by continuing the proceedings for appointment of a guardian by sending back the case and asking the District Judge to find out whether there is any third person fit to be appointed as guardian and then appointing him. By the time the District Judge comes to decide the matter, the girl will undoubtedly have become major.
5. In the result we accept the appeal of the grandmother Mt. Kundan and set aside the order of the learned District Judge appointing the mother Mt. Aisha Begam as guardian of the person of the girl. The applicant will have her costs of the case brought by Aisha Begam for appointment as guardian both in this Court and in the lower Court. The appeal against the order refusing to appoint the appellant Mt. Kundan as guardian of the girl is dismissed. As regard this case both parties will bear their own costs in both the Courts. The applications of both the appellant and the respondent to be appointed guardian of the girl are dismissed. We do not consider it necessary or desirable to direct that any further proceedings be taken in regard to the appointment of a third person as guardian. The girl is at liberty to live either with her grandmother or with her mother as she likes. We direct that the mother shall put no obstacles in the way of the girl returning to her grandmother if the girl so desires.