Kerala High Court
Ramachandran vs Muralikrishnan on 21 June, 2024
Author: Raja Vijayaraghavan
Bench: V Raja Vijayaraghavan
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE RAJA VIJAYARAGHAVAN V
&
THE HONOURABLE MR. JUSTICE P.M.MANOJ
FRIDAY, THE 21ST DAY OF JUNE 2024 / 31ST JYAISHTA, 1946
MAT.APPEAL NO. 386 OF 2024
ORDER DATED 26.03.2024 IN OP NO.1213 OF 2019 OF FAMILY
COURT, PALAKKAD
APPELLANT/PETITIONER:
MURALIKRISHNAN
AGED 45 YEARS
S/O.SUBRAMANIAN, 42/528, MURALI NIVAS, SIVAJI ROAD,
MOOTHANTHARA, PALAKKAD, PIN - 678012
BY ADV V.A.JOHNSON (VARIKKAPPALLIL)
RESPONDENTS/RESPONDENTS:
1 RAMACHANDRAN
AGED 85 YEARS
S/O.BALAGUPTHAN, SREEKRISHNA VILAS, ARAPPARA.P.O,
VAZHAMPURAM, PALAKKAD, PIN - 678582
2 RAJANI
AGED 55 YEARS
W/O.RAMACHANDRAN,SREEKRISHNA VILAS, ARAPPARA.P.O,
VAZHAMPURAM, PALAKKAD, PIN - 678582
3 RAHUL
AGED 35 YEARS
S/O.RAMACHANDRAN, SREEKRISHNA VILAS, ARAPPARA.P.O,
VAZHAMPURAM, PALAKKAD, PIN - 678582
BY ADVS.
BINOY VASUDEVAN FOR PARTY RESP.
R.MANIKANTAN(M-697)
THIS MATRIMONIAL APPEAL HAVING COME UP FOR FINAL
HEARING ON 21.06.2024, ALONG WITH Mat.Appeal.481/2024, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
Mat Appeal Nos.386 & 481 of 2024
2
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE RAJA VIJAYARAGHAVAN V
&
THE HONOURABLE MR. JUSTICE P.M.MANOJ
FRIDAY, THE 21ST DAY OF JUNE 2024 / 31ST JYAISHTA, 1946
MAT.APPEAL NO. 481 OF 2024
ORDER DATED 26.03.2024 IN OP NO.1213 OF 2019 OF FAMILY
COURT, PALAKKAD
APPELLANTS/RESPONDENTS:
1 RAMACHANDRAN
AGED 64 YEARS
S/O.BALAGUPTAN, AGED 64 YEARS, SREEKRISHNA VILAS,
ARAPPARA (PO) VAZHAMPURAM, PALAKKAD,
PIN - 678552
2 RAJANI
W/O.RAMACHANDRAN, AGED 54 YEARS, SREEKRISHNA VILAS,
ARAPPARA (PO), VAZHAMPURAM, PALAKKAD,
PIN - 678552
3 RAHUL
S/O.RAMACHANDRAN, AGED 34 YEARS, SREEKRISHNA VILAS,
ARAPPARA (PO) VAZHAMPURAM, PALAKKAD, PIN - 678552
BY ADVS.
BINOY VASUDEVAN
R.MANIKANTAN
SREEJITH SREENATH
RINCY KHADER
K.V.RAJESWARI
RESPONDENT/PETITIONER:
MURALIKRISHNAN
S/O. SUBRAHMANIAN, AGED 46 YEARS, 42/528, MURALI
NIVAS, SIVAJI ROAD, MOOTHANTHARA, PALAKKAD,
PIN - 678582
BY ADV V.A.Johnson (Varikkappallil) V A
THIS MATRIMONIAL APPEAL HAVING COME UP FOR FINAL
HEARING ON 21.06.2024, ALONG WITH Mat.Appeal.386/2024, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
Mat Appeal Nos.386 & 481 of 2024
3
JUDGMENT
Raja Vijayaraghavan, J Mat. Appeal No.386 of 2024 is filed by the petitioner in O.P.No.1213 of 2019 on the file of the Family Court, Palakkad. The respondents therein are the father, mother and brother of the deceased wife of the petitioner. Mat. Appeal No.481 of 2024 is filed by the respondents in Mat.Appeal No.386 of 2024. Both parties challenge the order dated 26.03.2024 passed by the Family Court, Palakkad.
2. Short facts are as under:
The appellant in Mat Appeal No.386 of 2024 filed a petition under Section 25 of the Guardian and Wards Act, 1860. In his petition, he contended that the marriage with his late wife, Remya, was solemnized on January 26, 2004. They have three children in the matrimonial relationship. The eldest son was born on April 20, 2005, and their middle child, a daughter, was born on November 9, 2013. The youngest girl child was born on July 25, 2016, and is currently about seven years old. During the birth of the youngest child, certain complications arose, which tragically led to the untimely demise of his wife. Since the youngest child was an infant at the time, she was raised by her maternal grandparents. Mat Appeal Nos.386 & 481 of 2024 4 The older children have been in the custody of the petitioner. The petitioner states that the maternal grandparents are now obstructing his attempts to meet or contact his youngest child. He asserts that he is not being informed about the child's health or any other conditions, which he asserts is unjustified. It is further stated that the youngest girl child is to grow up in the company of her older siblings for her emotional and psychological upbringing. It is stated that the petitioner being the father, who has successfully brought up the two older children is significantly more suited to mentor and bring up the younger child. It is on these assertions that the petitioner has filed a petition seeking permanent custody of his youngest child.
3. The 1st respondent filed a separate counter whereas the respondents 2 and 3 filed a joint counter. They contended that the petitioner had failed to provide proper medical care when complications arose for the wife during the postpartum stage. They have brought up the child after the death of the mother and she has been with them for the past 6 years. The petitioner has never shown any love and affection to the child and it is for the said reason that the child is not having any affection towards him. The child is being provided with love and care and she is pursuing her education by staying with the grandparents. It would Mat Appeal Nos.386 & 481 of 2024 5 not be in the paramount interest and welfare of the child to detach the child from the care and custody of the grandparents.
4. The petitioner entered the box and gave evidence as PW1. Two witnesses were examined on his side as PWs 2 and PW3. Exts.A1 and A2 series documents were marked on his side. On the side of the respondents, RW1 entered the box and gave evidence.
5. The Family Court, after evaluation of the entire facts, came to the conclusion that the permanent custody of the child is to be granted to the petitioner/father by reserving visitation rights to the respondents. However, the Family court was of the view that the implementation of the order is to be deferred till 20.5.2025. This was on the premise that abruptly putting the child in a totally new environment may impede her education and may also cause emotional strain and depression.
6. The above order is under challenge.
7. We have heard Sri. V.A.Johnson, the learned counsel appearing for the appellant, and Sri Binoy Vasudevan, the learned counsel appearing for the respondents.
8. We find that the Family court has clearly held that nothing stands in the way of the father having permanent custody minor girl child. However, it was felt that the abrupt handing over may cause emotional Mat Appeal Nos.386 & 481 of 2024 6 distress to the youngest child.
9. To have a first hand impression, we directed the parties to appear before us. We have interacted with the appellant, the respondents 1 and 2 and the minor children. The two elder children as well as the younger child also appeared before us. We found that the eldest child is pursuing his First Year Degree Course and the elder daughter is about 10 years. They are both cheerful children who apparently have been brought up really well. They stated before us that they want the company of their little sister. Their younger child though sat in the midst of the two other children was unusually silent. The older children stated before us that normally she is happy to interact with them but today for some reason or the other, she is not responding to them. It appears that she was tutored to believe that if she were to respond, she would be snatched from the custody of the grandparents and handed over to the father. From our interaction with the father, we found that he is still unmarried and is very much interested in ensuring that the youngest child grows up in the company of her siblings. We find from the records that the grandfather is about 64 years and the grandmother is about 54 years. They stated before us that they will bring up the child and as and when the child expresses her desire to be with her father and siblings, she can be Mat Appeal Nos.386 & 481 of 2024 7 handed over. From our interaction, we find that the youngest child who is 6 years of age, is very much attached to the grandparents at the moment as she has been in their company since her birth.
10. In Yashita Sahu1, the Apex Court has reminded that while deciding matters of custody of a child, the primary and paramount consideration is the welfare of the child. In Rohith Thammana Gowda2, it was held that the welfare of the children is of paramount consideration in an enquiry regarding custody of children. In the matter involving the question of custody of a child it has to be borne in mind that the question 'What is the wish/desire of the child' is different and distinct from the question 'What would be in the best interest of the child'. Certainly, the wish/ desire of the child can be ascertained through interaction but then, the question as to 'what would be in the best interest of the child' is a matter to be decided by the court taking into account all the relevant circumstances. It was further held that while considering the claim for custody of a minor child, unless very serious, proven conduct should make one of them unworthy to claim for custody of the child concerned, the question can and shall be decided solely by looking into the question as to, 'what would be the best interest of the 1 Yashita Sahu v. State of Rajasthan [2020 (3) SCC 67] 2 Rohith Thammana Gowda v. State of Karnataka & others [AIR 2022 SC 3511] Mat Appeal Nos.386 & 481 of 2024 8 child concerned'. In other words, the welfare of the child should be the paramount consideration.
11. After having considered the facts of the instant case in the light of the observations made by the Apex Court, we find that the loss of the mother shortly after the birth of the youngest child has presented a unique challenge to the father and the elder siblings. It cannot be doubted that siblings influence each other's development and can provide emotional support that is unique to their relationship. These relationships contribute to a child's sense of identity and belonging, which is critical for his/her overall well-being. Sibling relationships also play a significant role in a child's emotional and social development. The middle child, being 12 years old and a girl, is at a critical stage of development herself. Having her younger sibling nearby allows for mutual support, fostering a sense of security and continuity in their lives. The bond between siblings can help mitigate the trauma of losing a parent and the changes in their living situation. Furthermore, siblings serve as early peers, teaching each other essential social skills such as sharing, empathy, and conflict resolution. The youngest child, by growing up with her siblings, will have the opportunity to develop these skills in a natural and supportive environment. This interaction is crucial for her social development and for Mat Appeal Nos.386 & 481 of 2024 9 forming healthy relationships outside the family. We also find that the role of the father in the upbringing of his children is irreplaceable. They usually get actively involved in their children's lives and contribute significantly to their cognitive, social, and emotional development. The presence of a caring and supportive father figure can enhance a child's self-esteem, academic performance, and social competence. Given that the father has successfully raised the two older children, there is no indication that he is incapable of providing the same care and support for the youngest child. We are of the view that transitioning the youngest child from her grandparents' care to her father's care, where her siblings are also present, would provide a stable and consistent environment. We feel that while grandparents can provide love and wisdom, there are practical limitations to their ability to serve as primary caregivers, particularly since they are in their 60's. Caring for a young child requires significant physical energy and emotional resilience. Elderly grandparents may face challenges in meeting these demands due to their age-related limitations. These limitations can impact the quality of care they provide and their ability to engage in active play and learning activities with the child. Furthermore, as grandparents age, the likelihood of health issues increases, potentially leading to a situation where they may no longer be Mat Appeal Nos.386 & 481 of 2024 10 able to care for the child. This possibility could result in further disruptions and instability in the child's life. Ensuring the child is with her father and siblings from an early age minimizes the risk of such disruptions. We are of the view that the youngest child's emotional and psychological needs are best met in a setting where she feels loved, secure, and supported and being with her father and siblings. The same will provide a family structure that is more conducive to meeting these needs than being with elderly grandparents. Furthermore, the rich and varied interactions within a sibling group and with a parent provide a stimulating environment that fosters comprehensive development. In conclusion, we are of the view that the best interests of the youngest child lie in her being raised by her father and elder siblings. The critical role of sibling relationships in emotional and social development, the irreplaceable influence of a parent in a child's upbringing, and the practical limitations of elderly grandparents as primary caregivers all point to this arrangement as the most beneficial for the child. Furthermore, ensuring that the youngest child grows up in a nurturing and stable environment with her family will provide her with the emotional and psychological support she needs for her overall well-being and development.
12. In view of the discussion above, we are of the considered Mat Appeal Nos.386 & 481 of 2024 11 opinion that the order passed by the Family Court warrants interference. These appeals are accordingly disposed of by issuing the following directions:
a) The finding of the Family court that the permanent custody of the minor child, Karthika, shall be with the father is upheld. The directions that the handing over of the minor child to the father by the grandparents shall be deferred till 20.5.2025 is set aside.
b) The custody of the child shall be handed over to the father within ten days from today. Till such time, the grandparents shall permit the father as well as the elder children to interact with Karthika. The grandparents shall ensure that they shall facilitate the transfer to the father by ensuring that the minor child is encouraged to spend more time with the older siblings and father.
c) The father and the minor children shall facilitate the visit of the grandparents as and when they deem it fit and provide them access to the child so that it does not feel the pangs of separation.
d) The grandparents shall be permitted to have custody of the child during Saturdays and Sundays from 10 a.m to 3 p.m. Mat Appeal Nos.386 & 481 of 2024 12
e) During Onam, Christmas and Summer vacations, the grandparents shall be entitled to overnight custody of the child for five days. During the time Karthika is with her grandparents, the elder children may also spend time with the grandparents so that the grandparents will have a company of all children.
Sd/-
RAJA VIJAYARAGHAVAN V JUDGE Sd/-
P.M.MANOJ JUDGE IAP