Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 9, Cited by 0]

Delhi District Court

Welfare Home For Children vs Union Of India Air 1984 Sc 469 on 12 April, 2017

                                               ­ 1 ­ 

      In the Court of Ms. Poonam A. Bamba, District and 
     Sessions Judge : South East : Saket Court, New Delhi.

In the matter of :
G.P. No. 16/2016

        Welfare Home for Children 
        B­1, Institutional Area, Sarita Vihar
        New Delhi­110 044.
        Though its Social Worker Ms. Lata Nair       .... Petitioner

                                      V E R S U S

        Ms. Elisabeth Clementina Josepha Jacobs
        R/o Wipstraat 47 AT 2590 Berlaar
        Belgium
        Through her attorney Ms. Nidhi 
        Kataria, Adoption Officer
        Welfare Home for Children 
        B­1, Institutional Area, Sarita Vihar
        New Delhi­110 044.                     .... Respondent

                 Petition presented on                        :        05.12.2016
                 Arguments concluded on                       :        12.04.2017
                 Judgment Pronounced on                       :        12.04.2017
                 PETITION   UNDER   SECTION   59   (7)   OF 
                 JUVENILE   JUSTICE   (CARE   AND 
                 PROTECTION   OF   CHILDREN)   ACT,   2015, 
                 FOR   ORDER   OF   ADOPTION   WITH 
                 RESPECT   TO   THE   MINOR   CHILD   'NITIN' 
                 IN FAVOUR OF THE RESPONDENT. 

G.P. No. 16/16               
WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  1 of 25     
                                                ­ 2 ­ 



JUDGMENT

1.0 Vide their petition, Welfare Home for Children, B­1,  Institutional   Area,   Sarita   Vihar,  New   Delhi,   ("Petitioner  Society"  in   short)   through   its   social   worker   and   authorized  representative Ms. Lata Nair, prayed that the minor child 'Nitin'  born on 09.05.2011 ("Child" in short) be given in adoption to  the respondent Ms. Elisabeth Clementina Josepha Jacobs, as her  son and that she be permitted to remove the minor child outside  the jurisdiction of this Court for his upbringing to   Belgium,  where the respondent resides.

2.0 The   petition   has   been   filed   by  WHC  being   a  Society,   registered   as   a   Charitable   Organization   running   its  Orphanage   Homes   for   abandoned/destitute/   handicapped  children.     WHC   is   duly   recognized   by   the   Central   Adoption  Resource   Authority   (hereinafter   referred   to   as   "CARA"),  Ministry of Women and Child Development, Govt. of India, as  an agency for placing children in adoption i.e. as  Specialized  Adoption Agency  ("SAA" in short)   Ms. Lata Nair has been  duly authorized by WHC, the petitioner society to sign, verify  G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  2 of 25        ­ 3 ­  and institute the petition under Section 59 (7) of Juvenile Justice  (Care and Protection of Children) Act, 2015 ("JJ Act" in short).

3.0 The petitioner has submitted that a minor male child  'Nitin'   born   on   09.05.2011   was   placed   with   the   WHC.     The  petitioner desires to give the child in adoption to the respondent  Ms. Elisabeth Clementina Josepha Jacobs, through her attorney  Ms. Nidhi Kataria, Adoption officer, WHC.

4.0 It is submitted by the petitioner that on 09.05.2015,  a minor male child 'Nitin' was found abandoned by the police  officials of PS Amar Colony, who handed over the custody of  the   child   to   the   petitioner   society.     The   child   was   produced  before   the   Child   Welfare   Committee,   Kalkaji,   who   permitted  the petitioner to continue to keep the child.  The parents of the  child did not come to claim him.  Vide order dated 03.03.2016  in petitioner's application/Case no. 483/15, the Child Welfare  Committee declared the child as an abandoned child and legally  free   for   adoption,   after   due   enquiries.   On   the   basis   of   the  medical   examination,  the   date   of   birth   of   the   child   was  determined as 09.05.2011.

G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  3 of 25     

  ­ 4 ­  4.1 It is further submitted by the petitioner that every  effort was made by it to place the child in an Indian family.  But  no suitable Indian family came forward to adopt the child and  the CARA has thus cleared the child for foreign adoption.  The  respondent from Belgium has come forward to adopt the minor  child   'Nitin'.       It   is   also   submitted   that   the   petitioner   has  received  "No  Objection  Certificate"   from  the   CARA  to  seek  permission from the Court to give the minor child in adoption  to the respondent under Section 59(7) of the JJ Act.

4.2 The petitioner has further stated that the respondent  was born on 20.12.1967 and is presently about 49 years old and  single.  The respondent was married to a divorcee Mr. Joel, who  died on 15.08.2011.   The respondent is working as a General  Manager with Keesing Belgium NV and her gross annual salary  is   Euro   5.201,56   per   month   and   enjoys   high   status   and   has  sufficient means of livelihood.   The respondent now wishes to  adopt the minor child 'Nitin' as her son and forwarded all her  documents through "RAY OF HOPE, Knaptandstraat 25­9160  Lokeren   (Belgium)"   which   has   been   recognized   as   Foreign  Adoption Agency by the Government of India/CARA ("AFAA"  in short), which has furnished necessary undertaking as per the  G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  4 of 25        ­ 5 ­  directions of the   Hon'ble Supreme Court of India in  Lakshmi   Kant   Pandey   Vs.   Union   of   India   AIR   1984   SC   469,  and   as  contemplated under the JJ Act, to look after the interest of the  minor  in case,  the  respondent  failed  to do so for  any  reason  whatsoever.   

4.3 The   petitioner   has   also   submitted   that   the  respondent after seeing the Child Study Report, photograph and  Medical   Report   of   the   child   has   approved   the   child     for  adoption.   She has also submitted several documents to show  her   status,   employment   and   family   background.     She   has  enclosed duly notarized and authenticated power of attorney in  favour   of  official   of   the   petitioner   namely  Ms.   Lata   Nair,   to  apply for adoption on her behalf.

4.4   Petitioner   further   stated   that   the   respondent   is  enjoying   good   health   and   as   per   the   medical   certificate  concerning her health, she is not suffering from any mental or  physical disease or incapacity detrimentally affecting her fitness  to have custody of the adopted child as her son.  The respondent  approached   the   Authorised   Foreign   Adoption   Agency   for  adopting the child, which is recognised by the Govt. of India  G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  5 of 25        ­ 6 ­  and is competent to sponsor her.

4.5    It is also submitted that the respondent has been  found to be the most suitable person for legal adoption of the  child   "Nitin"   and   the   CARA   has   issued   'No   Objection  Certificate' in favour of the respondent for adopting the child.  

4.6 The petitioner has further submitted that as per law,  the   respondent   has   undertaken   to   send   to   the   petitioner,   a  progress report and photograph of the child quarterly for the  first two years and half yearly for the next three years, till the  adoption is completed.  The respondent has also undertaken to  bring up  the  child according  to  her  status.    It  has  also  been  submitted  by   the   petitioner   that   neither  has   any   person   been  appointed as guardian of the child Nitin nor has anyone else  been   granted   permission   to   adopt   the   child;   and   that   the  respondent has no interest adverse to that of the minor child.  Therefore, it is in the interest and welfare of the minor child if  he is given in adoption to the respondent.       The petitioner is  satisfied that the adoption of the child by the respondent would  be   in   the   interest   and   welfare   of   the   child   who   would   have  loving mother, a house to live in and a sense of belonging.  

G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  6 of 25     

  ­ 7 ­  4.7 It has also been submitted that the child owns no  property and it is in his interest and welfare that he is placed  and adopted in a financially and otherwise sound family where  he   would   have   a   sense   of   belonging.     The   petitioner   has  submitted that this Court has jurisdiction over the minor since  adoption is permissible in terms of the JJ Act, as amended.  

5.0  I   have   heard   Learned   Counsel   for   the   petitioner,  attorney   of   the   respondent   and   have   perused   the   record  carefully.

6.0  It   may   be   mentioned   that   earlier,   the   process   of  adoption was governed by CARA guidelines issued in terms of  the judgment of the Hon'ble Supreme Court of India in Lakshmi   Kant Pandey's case (Supra).  CARA came into existence on the  basis of the directions of the Hon'ble Supreme Court of India in  that case.  However, CARA is now a statutory body, set up vide  Section 68 of the JJ Act.  

6.1 Let me briefly mention the  scheme  of the JJ Act  G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  7 of 25        ­ 8 ­  with   respect   to   orphaned/abandoned   child.   Adoption   is  governed by Chapter VIII ­ Sections 56 to 73 of the JJ Act.  It  needs to be examined whether the adoption in the instant case  satisfies all the requirements of law.  The JJ Act recognizes that  adoption is to be resorted to for ensuring the right to a family of  the orphan, abandoned and surrendered child.   Such adoption  can be made irrespective   of religion or marital status of the  person interested in adopting the child.  Section 57 of the JJ Act  requires   that   to   be   eligible   for   adoption,   the   Prospective  Adoptive   Parents   ("PAPs"   in   short)   should   be   physically   fit,  financially sound, mentally alert and highly motivated to adopt  a child for providing a good upbringing   to the child, both the  spouses in case of a couple, should consent for the adoption and  should fulfill any other criteria if specified under the Adoption  Regulations.  

6.2   In the instant case, the Prospective Adoptive Parents  being   a   foreigner,   the   procedure   for   adoption   of   the   child   is  governed by Section 59 of the JJ Act, which reads as under :

"Sec. 59  ­  Procedure for inter­country adoption  of an orphan or abandoned or surrendered child  (1) if an orphan or abandoned or surrendered child  could not be placed with an Indian or non­resident  G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  8 of 25        ­ 9 ­  Indian prospective adoptive parents despite the joint  effort of the Specialised Adoption Agency and State  Agency within 60 days from the date the child has  been declared legally free for adoption, such child  shall be free for inter­country adoption:  
Provided that children with physical and  mental disability, siblings and  children above five  years   of   age  may   be   given   preference   over   other  children   for   such   inter­country   adoption,   in  accordance with the adoption regulations, as may be  framed by the Authority;
(2) An eligible non­resident Indian or overseas  citizen of India or person of Indian origin  shall  be given priority in inter­country adoption of Indian  children;
(3) A non­resident  Indian or overseas citizen of  India, or person of Indian origin or a foreigner, who  are   prospective   adoptive   parents   living   abroad,  irrespective of their religion, if interested to adopt  an   orphan   or   abandoned  or   surrendered   child  from   India,  may   apply   for   the   same   to   an  authorized   foreign   adoption   agency,   or  Central  Authority or a concerned Government department  in their country  of habitual residence, as the case  may be, in the manner as provided in the adoption  regulations framed by the Authority;
(4) The authorized foreign adoption agency  or  Central   Authority   or   a   concerned   Government  department, as the case may be,  shall prepare the  G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  9 of 25        ­ 10 ­  Home Study report of such  prospective adoptive  parents   and   upon   finding   them   eligible,  will  sponsor   their   application   to   the   authority   for  adoption  of a child from  India,  in the manner as  provided   in   the     adoption   regulations   by   the  authority;
(5) On   receipt   of   the   application  of   such  prospective   adoptive   parents,   the   authority   shall  examine and if it finds the applicants suitable, then,  it   will   refer   the   application   to   one   of   the  Specialized Adoption Agencies, where the children  legally free of adoption are available;
(6) The   Specialised   Adoption   Agency   will  match   a   child  with   such   prospective   adoptive  parents   and  send   the   child   study   report     and  medical report of the child to such parents, who in  turn   may   accept  the   child   and  return   the   child  study and medical report duly signed by them  to  the said agency;
(7) On   receipt   of   the   acceptance  of   the   child  from   the   prospective   adoptive   parents,   the  Specialised   Adoption   Agency  shall   file  an  application   in   the   court   for     obtaining   the  adoption order,  in the manner as provided in the  adoption regulations framed by the Authority;
(8) On   the   receipt   of   a   certified   copy   of   the  court order, the Specialized Adoptive Agency shall  G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  10 of 25        ­ 11 ­  send   immediately   the   same   to   Authority,   State  Agency and to the prospective adoptive parents, and  obtain a passport for the child;
(9) The  authority  shall  intimate   about   the  adoption  to the immigration authorities of India  and the receiving country of the child;
(10) The  prospective   adoptive   parents  shall  receive   the  child   in   person  from   the   Specialized  Adoptive Agency as soon as the passport and visa  are issued to the child;
(11) The authorized foreign  adoption agency or  Central   Authority   or   the   concerned   Government  department, as the case may be,  shall ensure the  submission of the progress report about the child  in  the adoptive family and  will be responsible for  making   alternative   arrangement  in   case   of   any  disruption,   in   consultation   with   Authority   and  concerned Indian diplomatic mission, in the manner  as provided in the adoption regulations framed by  the Authority.
(12) A foreigner or a person of Indian origin or an  overseas   citizen   of   India,   if   interested   to   adopt   a  child from India,  may apply to Authority  for the  same  along with a no objection certificate  from  the diplomatic mission of her country in India, for  further   necessary   actions   as   provided   in   the  adoption regulations framed by the Authority.
G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  11 of 25     

  ­ 12 ­  6.3 It may further be mentioned that Section 61 JJ Act  requires that before issuance of the adoption order, the Court  must satisfy itself that :

(a) the adoption is for the welfare of the  child;
(b) due consideration is given to the wishes  of the child  having regard to the age and   understanding of the child;
(c) no consideration has been paid for the   adoption.

7.0 From the above, it is clear that for adoption under  Section 59 JJ Act, the pre­requisites are :  

(i) declaration   of   the   child   by   the   CWC   to   be  legally free for inter­country adoption;
(ii)  the  joint   efforts   of  Specialized   Adoption  Agency   and   State   Agency  to   place   the   child   in  India with an Indian family  within 60 days from  the date the child has been declared legally free for  adoption, have failed;
(iii)  on failure  to obtain an Indian parent for the  child within 60 days, they shall look for PAPs who  are   NRI,   overseas   citizen   of   India,   or   person   of  G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  12 of 25        ­ 13 ­  Indian origin or in their absence, a foreigner;
(iv)  PAPs who are interested to adopt an orphan or  abandoned   or   surrendered   child   from   India   may  apply  for   the   same  to   an   authorized   Foreign  Adoption   Agency  and   therefore,   the   declaration  must be on record;
(v)  the authorized  Foreign Adoption Agency  or  Central Authority  is to prepare the Home Study  report; and upon finding the PAPs eligible, it shall  sponsor   the   application.     Thus,   the   Home   Study  report and the sponsorship application must be on  record;
(vi)  on receipt of such application from the PAPs  through  the   authorized  Foreign  Adoption  Agency,  CARA has to refer the said application to the  SAA;
(vii)  SAA   will   match   a   child   with   the   PAPs   and  send the Child Study report and the Medical Report  of   the   child   to   the   PAPs.     Such   reports   must   be  placed on the record;
(viii) the acceptance of the Child Study report and  the Medical report by the PAP must also be on the  record.  
  

7.1 Only after completion of all the above formalities,  the SAA, like the petitioner society, can file an application for  obtaining the adoption order.   

G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  13 of 25     

  ­ 14 ­  8.0  In   the   instant   case,   the   petitioner   Agency   has  examined Ms. Lata Nair, its social worker as PW­1.  It has also  examined Ms. Nidhi Kataria, Adoption Officer, Welfare Home  for Children, as RW­1 on behalf of the respondent.

9.0 Through her testimony, Ms. Lata Nair as PW­1 has  brought on record her affidavit as Ex. PW1 and has stated that  she   has   been   working   as   a   social   worker   in   the   petitioner  society/Welfare   Home   for   Children   i.e.   Specialised   Adoption  Agency.  

9.1 PW1 has deposed on the lines of averments made in  the  petition.    She  testified  that  the  minor  male  child namely  Nitin born on 09.05.2011 was found abandoned on 09.05.2015  by the police officials of PS Amar Colony, New Delhi, who  handed over the custody of the child to the petitioner society.  She has further deposed that the parents of the said child did not  come to claim him for a considerable period.   Therefore, the  petitioner   society/WHC   filed   an   application   before   the   Child  Welfare Committee, New Delhi for declaring the child as an  abandoned child. She has further deposed that vide order dated  03.03.2016, Ex. PW1/1, the Child Welfare Committee declared  G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  14 of 25        ­ 15 ­  the child as an abandoned child and legally free for adoption,  after due enquiries.   PW­1 Ms. Lata Nair has also placed on  record Ex.PW1/2 the No Objection Certificate issued by CARA  for placement of the child with PAP - respondent. 

9.2 PW1   has   also   placed   on   record,   the   copy   of   the  Recognition Certificate of the petitioner society as Specialized  Adoption   Agency   by   the   Govt.   of   Delhi   as   well   as   by   the  CARA, as Ex.PW1/3 (Colly).  PW1 has also placed on record,  the Child Study Report (CSR) Ex.PW1/4 (colly) prepared by  Ms. Nidhi Kataria, Social Worker of petitioner society along  with   the   latest   photograph   of   the   child   and   Medical  Examination Report (MER) of the minor child.   She has also  stated that she has no objection if the minor child Nitin is given  in adoption to the respondent.  The Reports Ex. PW1/4 bear the  signatures of the respondent on CSR at Point 'A' and on MER at  'B' on the last page in expression of her willingness to adopt the  child as described in the said reports.

10.0  Ms. Nidhi Kataria, Adoption Officer, Welfare Home  for Children, has placed on record her affidavit Ex.RW1 and has  deposed   that   she   is   working   as   Adoption   Officer   in   the  G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  15 of 25        ­ 16 ­  petitioner   Society;   and   that   she   has   been   appointed   by   the  respondent   as   her   attorney   to   pursue   the   adoption   vide   Ex.  RW1/1 Power of Attorney.   She has also placed on record the  following documents : 

(i)  The undertaking of the Ray of Hope, Authorised  Foreign   Adoptive   Agency/the   Sponsoring   Agency  as Ex.RW1/2; 
(ii)   "Approval   Child   Proposals"   given   by   the  Flemish   Central   Authority   for   Intercountry  Adoption as Ex.RW1/3 (colly);
(iii) The Child Approval and Acceptance letter from  the adoptive mother as Ex.RW1/4;
(iv)  Undertaking   given   by   the   respondent   to   the  visit of the representatives of Ray of Hope/AFAA to  the respondent to ascertain the progress of the child  as Ex.RW1/5;
(v) Letter with respect to change of address of the  respondent as Ex.RW1/6; 
(vi) Certificate of suitability of the respondent for  inter­country   adoption   to   adopt   the   child   and   the  Judgment   of   suitability   in   Italian   language   with  English translation as Ex. RW1/7(colly);
G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  16 of 25     

  ­ 17 ­ 

(vii)   Home   Study   Report   of   the   respondent   in  Italian   language   with   English   Translation   as  Ex.RW1/8; 

(viii) Certificate of residence and nationality of the  respondent as Ex.RW1/9;

(ix) Certificate of Employment of the respondent as  Ex.RW1/10; 

(x) Certificate Ex.RW1/11 given by Belfius Bank &  Insurance     to   the   respondent   that   she   has   always  fulfilled her financial and commercial obligations ;

(xi)   Birth   Certificate   of   the   respondent   as  Ex.RW1/12;

(xii)   Health   certificate   of   the   respondent   as  Ex.RW1/13(colly); 

(xiii) Declaration by sister of the respondent to take  care   of   the   child   in   case   the   respondent   for   any  reason is unable to raise the child as Ex.RW1/14;

(xiv)   Reference   letters   of   the   friends   of   the  respondent as Ex.RW1/15(colly); 

(xv) Police   Clearance   report  of the   respondent  in  Italian   Language   and   its   English   translation   as  Ex.RW1/16; 

G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  17 of 25     

  ­ 18 ­  (xvi) Photographs of the respondent and her house  as Ex. RW1/17(colly), and (xvii) Photocopy of the passport of the respondent  as Ex.RW1/18;

10.1  RW1   has   deposed   that   the   above   documents   Ex.  RW1/1 to RW1/16 are authenticated, notarized and apostilled.  She has further testified on behalf of the respondent that the  respondent has approved the minor child Nitin for adoption and  has expressed her willingness to adopt him; and has prayed that  she be allowed to adopt the minor child Nitin.   She has also  deposed that the respondent shall abide by the undertaking to  bring him up as her own son.   

11.0 With   respect   to   the   interaction   between   the   child  and   the   PAP,   affidavit   of   Dr.   Jagannath   Pati,   Joint   Director­ CARA has been filed.  Vide the said affdiavit, he has stated that  the PAPs have adequate opportunities for interaction with the  child   before   taking   the   child   to   their   country,   in   terms   of  regulation 18(7) of the Adoption Regulations, 2017.   It is also  stated that video clippings of the child are also provided to the  G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  18 of 25        ­ 19 ­  PAPs   and   video   calls   between   the   child   and   PAPs   are   also  facilitated   in   terms   of   regulations   29(3)(f)   of   the   Adoption  Regulation,   2017.     The   petitioner   and   the   attorney   of   the  respondent   have   apprised   this   court   that   the   respondent   was  provided photographs/video clippings of the child Nitin; she has  been interacting with the child through video calls.   It is also  stated that once the adoption order is issued by the court, the  respondent would come to India and the child will be placed  with her for some time before she takes the child to Belgium.

12.0 The   documents   brought   on   record   meet   the  requirements of the JJ Act.  The child has been declared free for  adoption by the Child Welfare Committee, Kalkaji, New Delhi,  vide its order dated 03.03.2016, Ex.PW1/1. 

13.0 The   Home   Study   Report   of   the   respondent   Ex.  RW1/8 (Colly) carried out by Public Prosecution's Department,  has   notified   that   the   respondent   is   of   age   and   has   full   legal  capacity and has a clean record.  It has further notified that the  respondent is a single woman and has been living on her own  since she was 29.   Her husband Mr. Joel unexpectedly died of  heart   failure   in   2011.     It   has   been   further   notified   that   the  G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  19 of 25        ­ 20 ­  respondent is living in a ground floor apartment in the village  centre of Berlaar since 1997 and that the respondent is planning  to move to another home, which is being built on a plot of land  of   7   acres,   which   has   a   hall,   a   spacious   living   room   with  integrated kitchen, a storage room and a toilet.   It has also been  notified that the house is located in a safe and quiet area, which  is surrounded by a wide enough and supporting network and  that   the   respondent   has   enough   social   contacts  and  does   not  lead a solitary life.   The Home Study report has also notified  that   the   respondent   has   empathic   skills   and   a   good   share   of  commons   sense   and   has   the   energy,   the   space   and   the   right  attitude to raise and to take care of one adoptive child.

13.1 Certificate  of  Employment  Ex.  RW1/10  issued  by  the   General   Manager   of   the   Company   Keesing   Belgium   NV  mentions that the respondent is working with security number  1630499­18   and   is   in   service   since   01.03.2005.     Gross   per  month wage of the respondent is 5.201,56 Euros   13.2 The medical certificate of respondent Ex.RW1/13 is  also   satisfactory   as   it   mentions   that   she   neither   suffers   from  chronic diseases nor from any contagious infectional diseases. 

G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  20 of 25     

  ­ 21 ­  Ex.   RW1/7  (Colly)  is the   judgment   of the  Juvenile  Court   of  First Instance in Antwerp, division of Mechelen with respect to  the suitability of the respondent to adopt the child.  Ex. RW1/7  held that respondent has sufficient financial and material means  to raise and to care for an adoptive child; she can guarantee that  she   will   be   sufficiently   available   for   her   adopted   child   and  further observed that "it might be wise to opt for the adoption of  a somewhat older child and further declared that the respondent  is a suitable candidate to proceed to an intercountry adoption of  one child".  It is submitted by the petitioner that the child Nitin  is about more than 5 years of age and meets the requirements.

13.4  The   respondent   is   therefore,   physically   fit,  financially sound, mentally alert and is motivated to adopt child  for providing a good upbringing to him. Thus, as per Section 57  of the JJ Act, the respondent is eligible to adopt a child.  

14.0  The Authorised Foreign Adoption Agency i.e. Ray  of   Hope,   Belgium,   vide   its   undertaking   Ex.   RW1/2   has  undertaken   that   the   Prospective   Adoptive   Parent/respondent,  Ms. Jacobs Elisabeth, will legally adopt the minor child Nitin  (09.05.2011) according to the law of Belgium within a period  G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  21 of 25        ­ 22 ­  not exceeding two years from the time of arrival of the child in  her country.  They have also undertaken that that they will send  a certified copy of the adoption registration to the petitioner.  They   have   further   undertaken   to   send   reports   relating   to  the  progress of the adopted child along with his recent photograph,  quarterly during the first year and half­yearly for  the next two  years.  It is also undertaken by them that in case of disruption of  the adoptive family before the legal adoption is effected, they  will   take   care   of   the   child   and   find   a   suitable   alternative  placement for the child with the approval of the CARA and that  they will reimburse all expenses to the petitioner, as fixed by  CARA, towards maintenance of the child and processing charge  fees. 

15.0  The   respondent   vide   Ex.   RW1/4  "Child  Approval  and   Acceptance",   has   confirmed   that   she   has   examined   the  Child Study Report and the Medical Examination Report of the  minor child Nitin, born on 09.05.2011 and understood the same.  She has expressed her willingness to adopt the minor child in  the condition as mentioned in the reports; and that she would  also   take   all   steps   that   may   be   necessary   to   acquire   the  citizenship   of   her   country   for   the   benefit   of   the   child  at   the  G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  22 of 25        ­ 23 ­  earliest as per local laws.   She has also given an undertaking  Ex.RW1/5 that she as an adoptive parent would allow personal  visits of the representative of the Authorized Foreign Adoption  Agency Ray of Hope to ascertain the progress of the child Nitin  at least for a period of two years from the date of arrival of the  child in Belgium 16.0 It   may   also   be   mentioned   that   on   31.01.2017,   the  court interacted with the child Nitin.  The child seemed familiar  with   the   respondent,   her   family   and   was   eager   to   join   her  company.  Child Nitin seemed visibly happy at the prospect of  having a family.  

17.0 In view of the above, I find that all the statutory  requirements have been met by the petitioner society and the  respondent.   The documents on record disclose that the child  has been validly declared free for adoption; and the Home Study  Report   of   the   respondent   reflects   her   social,   psychological,  medical and financial soundness.   In view of the same and in  the   light   of  the   interaction  the   court   had  with   the   child,   the  court finds that it would be in the best interest and welfare of  the   minor   child   Nitin   that   he  be   given   in   adoption   to   the  G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  23 of 25        ­ 24 ­  respondent  Ms.   Elisabeth   Clementina   Josepha   Jacobs   as   it  would provide him a family and sense of belonging. Thus, there  is no impediment, legal or otherwise, in allowing the petition.   

18.0 In view of the above, it is ordered that  the child  named 'Nitin' born on 09.05.2011 be given in adoption to the  respondent Ms. Elisabeth Clementina Josepha Jacobs as her  son   w.e.f.   12.04.2017.  The   respondent   Ms.   Elisabeth  Clementina   Josepha   Jacobs   and   the   authorised   Foreign  Adoption   Agency   shall   remain   bound     by   the   undertakings  given by them.  

19.0   Section 63 declares the effect of adoption.  A child  in respect of whom  an adoption order is issued   by the court,  shall become the child of the adoptive parents and the adoptive  parents shall become the parents of the child as if the child had  been born to the adoptive parents for all purposes, including  intestacy with effect from the date on which the adoption order  takes effect; and on and from such date all the ties of the child  in the family of his birth shall stand severed and replaced by  those created by the adoption order in the adoptive family.

G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  24 of 25     

  ­ 25 ­  19.1   In view of the above, child 'Nitin' shall become the  child   of   the   respondent   and   the   respondent   Ms.   Elisabeth  Clementina Josepha Jacobs, shall become the adoptive mother,  of the child 'Nitin'  w.e.f. 12.04.2017. 

19.2     The concerned authorities may accept the date of  birth of the child 'Nitin' as 09.05.2011 for issuance of the birth  certificate and other legal documents. 

20.0 The petitioner society and CARA shall file quarterly  reports on the progress of the child "Nitin'' in Court for a period  of two years from the date of the order.  

21.0 The requisite certificate in respect of the adoption  may be issued with the photographs of the child and parent.  File be consigned to record room. 

Announced in the open court  on 12th April 2017                                                                     (Poonam A. Bamba)               District and Sessions Judge                                   South­East, Saket Courts       New Delhi (s) G.P. No. 16/16                WHC V. Elisabeth Clementina Josepha Jacobs                                     Page  25 of 25