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 4, Cited by 1]

Gujarat High Court

Rinky D/O Arvindbahi S Varma(Wife Of ... vs Ravi Narendra Padia on 29 November, 2019

Author: A. P. Thaker

Bench: A. P. Thaker

         C/AO/108/2019                                JUDGMENT




       IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

             R/APPEAL FROM ORDER NO. 108 of 2019


FOR APPROVAL AND SIGNATURE:


HONOURABLE DR.JUSTICE A. P. THAKER

=========================================

1    Whether Reporters of Local Papers may be allowed             No
     to see the judgment ?

2    To be referred to the Reporter or not ?                      No

3    Whether their Lordships wish to see the fair copy            No
     of the judgment ?

4    Whether this case involves a substantial question            No
     of law as to the interpretation of the Constitution
     of India or any order made thereunder ?

=========================================
      RINKY D/O ARVINDBAHI S VARMA(WIFE OF RAVI PADIA)
                             Versus
                    RAVI NARENDRA PADIA
=========================================
Appearance:
MR VIRAT G POPAT(3710) for the Appellant(s) No. 1
MR JAL UNWALA SR. ADVOCATE WITH S D MANSURI(7509) for the
Respondent(s) No. 1
=========================================

 CORAM: HONOURABLE DR.JUSTICE A. P. THAKER

                         Date : 29/11/2019

                          ORAL JUDGMENT

1. The appellant, who is original plaintiff, has preferred the present Appeal from Order against the order dated 8th March 2019 passed below Exhibit 01 in the proceedings of Civil Misc. Application No.23 of 2019 by the learned Principal Judge, Family Court, Surat, whereby the plaint is ordered to be returned to the appellant for its Page 1 of 10 Downloaded on : Sat Nov 30 00:50:47 IST 2019 C/AO/108/2019 JUDGMENT presentation before the proper Court having jurisdiction.

2. Brief facts of the present case are as under:-

2.1 That on 17th September 2013, the appellant married with respondent herein at Ahmedabad, Gujarat and on 14th December 2016, out of the said wedlock, one daughter namely Kayra was born at United States of America (USA). That since, there was differences between the respondent and the appellant, they have decided to separate and with mutual consent, they have executed an agreement dated 15th December 2017 wherein it was decided that the respondent herein had relinquished his right over the child. It is alleged that the said agreement clearly indicates that the child was residing in India with the appellant at Surat. It is further alleged that respondent herein had tricked the appellant to travel to USA and upon such request of the respondent, the appellant travelled and reached to the USA on 4th December 2018 along with the child. It is further alleged that the respondent snatched away the minor child from the legal custody of the appellant. It is alleged that the appellant tried her best by calling police on 911 at the relevant time to get the custody of minor child, however, the same was of no avail and the respondent has taken away the custody of the minor child and she had to return to India on 10th January 2019. It is alleged that in the meantime, on 30th January 2019, the Court of Circuit Judge, Florida rejected an application for custody of minor child on the ground that the child has resided in India for one year preceding the date of application along with the mother. It is further alleged that, therefore, the appellant had preferred Civil Misc.

Application No.23 of 2019 under the provisions of Section 10 read with Sections 9 and 25 of the Guardians and Wards Act, 1890 (hereinafter be referred to as "the Act") before the learned Principal Judge, Family Court at Surat. It is alleged that the Family Court has rejected the said application on the ground that the learned Judge of the Family Court, Surat has no jurisdiction to entertain the Page 2 of 10 Downloaded on : Sat Nov 30 00:50:47 IST 2019 C/AO/108/2019 JUDGMENT application as the marriage of the parties was solemnized at Ahmedabad and both the parties were residing at Ahmedabad after marriage and the agreement of divorce with mutual consent took place in Ahmedabad.

2.2 On the aforesaid factual aspects, the appellant has prayed to quash and set aside the impugned order dated 8th March 2019 passed by the learned Principal Judge, Family Court, Surat below Exhibit 01 in Civil Misc. Application No.23 of 2019 and to direct the Family Court to proceed with the matter.

3. Heard Mr.Virat Popat, learned advocate for the appellant and Mr.Jal Unwala, learned senior advocate with Mr.S. D. Mansur, learned advocate for the respondent at length. Perused the materials placed on record.

4. Mr.Virat Popat, learned advocate for the appellant has submitted the same facts which are narrated in the memo of appeal and has submitted that even on reading of the agreement, the residence of the appellant is shown at Surat and, therefore, the minor child was residing with the appellant at Surat, at the relevant time, and, therefore, the Family Court at Surat has jurisdiction to entertain the application filed by the appellant herein. According to him, under Section 9 of the Act, the Family Court, Surat has jurisdiction to entertain the application filed by the appellant. It is submitted that the Florida Court has also held that the native of the child is stated to be India and, therefore, Indian Court has jurisdiction to entertain the petition. While referring to the impugned order, learned advocate for the appellant has submitted that the Court has not decided the application on merits and without properly appreciating the agreement, has committed serious error of law in passing the order in returning the petition for presentation before the appropriate Court. He has submitted that the Family Page 3 of 10 Downloaded on : Sat Nov 30 00:50:47 IST 2019 C/AO/108/2019 JUDGMENT Court has not considered the provisions of Section 9 of the Act. He has prayed to allow the present Appeal from Order.

5. Per contra, Mr.Jal Unwala, learned senior advocate with Mr.S. D. Mansur, learned advocate for the respondent has submitted that the following questions are required to be addressed:-

(i)     Where is the child residing as on date?
(ii)    Where was the child born?

(iii) Where was the parties resided together?

(iv)    Intention of the party?


5.1     According to Mr.Unwala, learned senior advocate, the minor

child was born in USA and citizen of USA and at the time, when the minor child was in the custody of the respondent, she was in USA and, therefore, it can be said that the child was residing, lastly, in USA. According to him, the agreement for divorce dated 15th December 2017 was executed between the parties. But, even, thereafter, the mother and minor child went to Florida on 4th December 2018 and they stayed with husband even after the agreement of divorce. While referring to the order of the Florida Court at page No.34, Mr.Unwala, learned senior advocate has submitted that the Florida Court has not exercised its jurisdiction, as the time period necessary for residence of the children as per the Florida Law, was not satisfied and due to lack of jurisdiction. According to him, the proper Court is Florida Court where another petition has been filed by the wife which is pending and it is fixed on 10th December 2019. While relying on the following decisions, Mr.Unwala, learned senior advocate has submitted that when there is provision of law, the Court where the child, lastly, resided, has jurisdiction to entertain the petition and in this case, admittedly, the child was in USA at the time of taking custody by the husband.

Page 4 of 10 Downloaded on : Sat Nov 30 00:50:47 IST 2019

C/AO/108/2019 JUDGMENT

(i) Smt. Surinder Kaur Sandhu Vs. Harbax Singh Sandhu and another, (1984) 3 SCC 698;

(ii) V. Ravi Chandran Vs. Union of India and others, (2010) 1 SCC 174 5.2 Mr.Unwala, learned senior advocate has submitted that in the present case, intention of the party is that the matter to be considered where the child was born. He has urged to dismiss the present appeal as the jurisdiction lies with the Florida Court.

6. In rejoinder, Mr.Popat, learned advocate for the appellant has submitted that as per the observation of the Florida Court, the Indian Court has jurisdiction and that fact has not been challenged by the respondent herein. According to him, as the husband - respondent has relinquished his right of custody of the minor child in the divorce agreement, taking the custody of the child by him is illegal, can be agitated by the appellant in the Indian Court. Regarding decisions relied upon by Mr.Unwala, learned senior advocate, Mr.Popat, learned advocate has submitted that in respective cases, the child was shifted to one country to another country and the order passed by the Foreign Court is prior to that and, therefore, the Indian Court has accepted those decisions and has directed to handover the custody of the minor as per the special facts and circumstances of the case. According to him, the decision in the case of V. Ravi Chandran Vs. Union of India and others, (2010) 1 SCC 174 is rather helpful to the appellant. He has stated that both the decisions are on peculiar facts of that case, whereas, in the present case, the father has relinquished his right of custody of the child and, therefore, snatching away the custody of the child in USA, does not give any jurisdiction to the Florida Court and the jurisdiction of the Indian Courts not barred.

7. In the case of Smt. Surinder Kaur Sandhu (supra), the Page 5 of 10 Downloaded on : Sat Nov 30 00:50:47 IST 2019 C/AO/108/2019 JUDGMENT Apex Court has held and observed that the modern theory of Conflict of Laws recognizes and, in any event, prefers the jurisdiction of the State which has the most intimate contact with the issues arising in the case. Therefore, in the matters relating to matrimony and custody, the law of that case must govern which has the closest concern with the well-being of the marriage. Ordinarily, jurisdiction must follow upon functional lines and is not attracted by the operation or creation of fortuitous circumstances such as the circumstance as to whether the child, whose custody is in issue, is brought or for the time being lodged.

8. In the case of V. Ravi Chandran (supra), while referring to the earlier judgments of the Indian Courts as well as Apex Court, the Apex Court has held that the Court in the country to which the child has been removed must first consider the question whether the court could conduct an elaborate enquiry on the question of custody or by dealing with the matter summarily order a parent to return custody of the child to the country from which the child was removed and all aspects relating to the child's welfare be investigated in a court in his own country. Should the court take a view that an elaborate enquiry is necessary, obviously, the court is bound to consider the welfare and happiness of the child as the paramount consideration and go into all relevant aspects of welfare of the child including stability and security, loving and understanding care and guidance and full development of the child's character, personality and talents. While doing so, the order of a foreign count as to his custody may be given due weight; the weight and persuasive effect f a foreign judgment must depend on the circumstances of each case. It is further held and observed therein that however, in a case where the court decides to exercise its jurisdiction summarily to return the child to his own country, keeping in view the jurisdiction of the court in the native country which has the closest concern and the most intimate contact with Page 6 of 10 Downloaded on : Sat Nov 30 00:50:47 IST 2019 C/AO/108/2019 JUDGMENT the issues arising in the case, the court may leave the aspects relating to the welfare of the child to be investigated by the court in his own native country as that could be in the best interests of the child.

9. Considering the contentions of both the sides and the materials placed on record, certain facts are admitted facts which are as under:-

           (i)            The   parties    have      married     on      17th
           September 2013.


           (ii)           The daughter Kayra was born on 14th

December 2016 at USA. There is mutual agreement for dissolution of marriage executed at Ahmedabad on 15th December 2017 wherein the address of the wife is shown at Surat. There is no dispute regarding the said agreement.

           (iii)          On 4th December 2018, the appellant
           along with the minor child went to the USA.


           (iv)           The custody of the child was taken by the
           respondent at USA.


           (v)            The wife filed the petition before the

Florida Court which has rejected the same for lack of jurisdiction holding that the India, where the child resided for the year preceding the filing of the petition for dissolution and the motion for child pick-up order, is the home State of the child for jurisdictional purpose under the UCCJEA i.e. Florida Uniform Child Custody Jurisdiction Act.

Page 7 of 10 Downloaded on : Sat Nov 30 00:50:47 IST 2019
         C/AO/108/2019                                                 JUDGMENT




            (vi)        The appellant herein has preferred Civil

Misc. Application No.23 of 2019 before the Family Court, Surat under the provisions of Sections 9 and 25 of the Guardians and Wards Act.

            (vii)       The Family Court, Surat has passed the
            impugned        order   returning         the   plaint     for    its
            presentation      before     the     proper     Court       having

jurisdiction and held that the Surat Court has no jurisdiction.

10. The only question in this matter is regarding jurisdiction of the Court under Section 9 of the Act. Section 9 of the Act reads as follows:-

9. Court having jurisdiction to entertain application (1) If the application is with respect to the guardianship of the person of the minor, it shall be made to the District Court having jurisdiction in the place where the minor ordinarily resides.

(2) If the application is with respect to the guardianship of the property of the minor, it may be made either to the District Court having jurisdiction in the place where the minor ordinarily resides, or to a District Court having jurisdiction in a place where he has property.

(3) If an application with respect to the guardianship of the property of a minor is made to a District Court other than that having jurisdiction in the place where the minor ordinarily resides, the court may return the application if in its opinion the application would be disposed of more justly or conveniently by any other District Court having jurisdiction

11. Now, considering the provisions made in Section 9 of the Act, Page 8 of 10 Downloaded on : Sat Nov 30 00:50:47 IST 2019 C/AO/108/2019 JUDGMENT it is the Court, in which jurisdiction, the child was, ordinarily, resided. Now, in this case, it is an admitted fact that the agreement of dissolution was entered into between the parties at Ahmedabad and in that agreement, the address of the appellant is shown as Surat. It shows that when the agreement was signed at Ahmedabad, the wife was residing at Surat with the child. It appears from the agreement dated 15th December 2017 that, the husband has relinquished his right of custody of the minor child and only has sought for visitation right. It also appears from the record that when the wife went to USA, the husband has taken away the custody of the minor child and wife has moved Florida Court for immediate custody of the child which has not entertained by the Florida Court. Thus, the action of the husband in taking away the custody of the child in USA will not divest the jurisdiction of the Indian Court as per the agreement as, lastly, the child was residing at Surat. As such, considering the factual aspects of this case, the jurisdiction of the Family Court at Surat is not divested and the Family Court at Surat has jurisdiction to entertain the petition filed by the wife under Section 9 read with Section 25 of the Act.

12. On perusal of the impugned order, it appears that the Family Court has not considered the fact that at the time of execution of the agreement, the wife was residing at Surat along with the minor child.

13. It appears from the impugned order that the observation of the Family Court that at the time of proceedings, the minor child was residing in USA is not in consonance with the settled principles of law as the action of the husband in snatching away the minor child in USA cannot be a ground to hold that the Surat Court has no jurisdiction, in the facts of the case that there was agreement between the parties that the custody of the minor child was given to the mother, who was residing at Surat. Therefore, the impugned Page 9 of 10 Downloaded on : Sat Nov 30 00:50:47 IST 2019 C/AO/108/2019 JUDGMENT order of the Family Court is not tenable in the eyes of law and is required to be interfered with.

14. In view of the aforesaid foregoing reasons, the Appeal from Order is allowed. The impugned order dated 8th March 2019 passed below Exhibit 01 in Civil Misc. Application No.23 of 2019 by the learned Principal Judge, Family Court, Surat is hereby quashed and set aside. The Family Court, Surat is directed to entertain the application filed by the appellant - wife under Section 9 read with Section 25 of the Act and decide and dispose of the same in accordance with law.

Sd/-

(A. P. THAKER, J) V.R. PANCHAL Page 10 of 10 Downloaded on : Sat Nov 30 00:50:47 IST 2019