Madras High Court
S. Abboy Naidu And Ors. vs R. Sundara Rajan on 1 December, 1987
Equivalent citations: AIR1989MAD129, AIR 1989 MADRAS 129, (1988) 1 DMC 516 (1988) 2 HINDULR 179, (1988) 2 HINDULR 179
JUDGMENT
1. This appeal is directed by the respondents here in the lower court (maternal grand-parents of the minor Anitha) against the judgment passed by the Second Additional Sub Judge, Coimbatore in G.W.O.P. No 68 of 1986, directing them to hand over the child to her father, who is the petitioner before the lower court.
2. The facts, which are necessary for the disposal of this appeal are briefly as follows : --
(For the sake of convenience, the array of parties before the court below is adopted in this appeal also). The petitioner, who is the father of the minor Anitha whose date of birth is 30-1-1985, filed the petition under Sections 25 and 7 of the Guardians and Wards Act. It is alleged in the petition that the petitioner married the respondents' daughter Sarojini on 2-6-1982 and out of the lawful wedlock, the female child Anitha was born on 31-1-1985 at Coimbatore Town and was brought up by the petitioner and his wife at Perianayakanpalayam. At the time of filing of the petition, the child was aged one year. On 12-11-1985 the second respondent insisted on the petitioner's wife to hand over the jewels for her other daughter's use and that there was a quarrel among them due to the said demand. Due to the said quarrel, the petitioner's wife was upset and committed suicide on the same day immediately after her mother left the house, by pouring kerosene over her body and setting fire. The petitioner immediately took her to the C.M.C. Hospital and in spite of treatment, she died on 13-11-1985. Taking advantage of the above situation, the respondents insisted on the petitioner to return back the jewels and valuables and they also refused to permit the petitioner to take the dead body of his wife to his place for performing ceremonies. It was only in the circumstances, he was forced to hand over the valuables as well as the custody of the child. The petitioner was upset by the sudden collapse of his wife. A list was prepared by the interested persons and after acknowledging the goods, the respondents took away the valuables on 14-11-1985 representing that they will deposit the value of the articles, worth about Rs. 75,000/-, in the name of the minor. At that time, the petitioner was not in a mood to realise the consequences of parting company of his daughter. Subsequently the petitioner learnt that the respondents sold away some of the jewels and gave some jewels and valuables to their other daughter Amirtham, and that they had not utilised the valuables for the welfare of the minor. The respondents are very old and sickly and they are unable to give adequate care to the minor and in fact they are not even providing the minimum comforts to the minor. The respondents are unfit and disqualified persons. The child is now being brought up by third parties without proper care. It is further stated that the respondents are not having sufficient income to look after the minor's interest and the sons of the respondents are addicts to alcohol. According to the petitioner, he is the natural guardian and loving father of the minor Anitha. He is employed as a teacher and is in Government service drawing a salary of Rs. 910/- per month. He owns lands and a house. His parents also are living with him. They are very much attached to the minor. It is they who were looking after the child from the date of birth. He is very much attached to the minor and the minor is also attached to her grandmother. Hence, he issued a notice on 8-2-1986 calling upon them to hand over custody of the child. Though the first respondent received the notice and the second respondent evaded the same, they did not choose to send any reply and comply with the demand. The petitioner apprehends that the life of the minor is not safe in the hands of the respondents. Hence he filed the petition.
3. The said petition was resisted by the respondents and in the counter filed by the first respondent, adopted by the second respondent, it is stated that in the absence of a prayer for appointment of a guardian after declaring the person to be the guardian, the petitioner is not entitled to ask for a direction to hand over the child as she was not removed from the custody or she left the custody of the petitioner. The child was handed over to the respondents under a voluntary and lawful agreement dated 14-11-1985 on the demise of her mother in tragic circumstances. In view of the said agreement, the respondents are in lawful custody of the ward. It is submitted that unless and until the agreement dated 14-11-1985 is nullified by the provisions of the Act, the authority of the respondents for custody of the ward is absolutely lawful. It is further stated that the police are investigating the case of death of the wife of the petitioner and in fact the petitioner was apprehended by police and remanded to judicial custody and thereafter he was enlarged on bail. They denied the allegation that Sarojini (wife of the petitioner) committed suicide as a result of quarrel over the jewels between her and her mother (second respondent). The allegation that the petitioner-was forced to sign the agreement dated 14-11-1985 is false. They have not sold the ornaments. According to them, the allegation that they are old and unfit to look after the child is false. Lastly it was stated that the respondents are eminently fit persons to protect the interest of the minor. They prayed for dismissal of the petition.
4. On the side of the petitioner, he himself was examined as P.W. 1 and two other witnesses were examined as P.Ws. 2 and 3. Exs. A. 1 to A.4 were marked. On the side of the respondents, the first respondent was examined as R.W.1 and one another witness was examined as R.W. 2 and Ex.B.1 muchatika was marked. For the reasons stated in the judgment, the learned Sub Judge came to the conclusion that the petitioner who is the natural father is the fit and proper person to have the custody of the minor child and consequently allowed the petition. Aggrieved by the same, the respondents have preferred the appeal.
5. Learned counsel appearing for the appellants, Mr. T.S. Subramaniam (for Mr. V. Nicholas appearing for the appellants) mainly submitted that in view of the fact that the child was handed over to the respondents (appellants herein) by virtue of an agreement which is marked as Ex.B.1, it cannot be said that the minor has left the custody or she was removed and as such. Section 25 of the Act is riot maintainable. Further, in view of the agreement, the respondents are entitled to have the custody of the child. It is also submitted by the learned counsel that though charge-sheet was filed against the petitioner and he was prosecuted in connection with the suicide committed by his wife and he was acquitted, yet the revision against the order of acquittal is stilt pending and that the petitioner is not the fit and proper person to have the custody of the child. Unless the agreement is set aside by any of the modes known to law, it cannot be brushed aside. Even though the petitioner is the father and natural guardian of the minor, the paramount consideration is the welfare of the child. The court below erred in not considering the same and allowing the petition on the ground that the petitioner is the natural guardian and is entitled to have the custody of the child.
6. To appreciate the contentions of the respondents, it is worthwhile to consider certain salient features in this case. Admittedly the marriage between the petitioner and Sarojini took place on 2-6-1982 and that the minor Anitha was born to them on 30-1-1985. Thereafter Sarojini was living with the petitioner along with the child till her death on 12-11-1985. The parents of the petitioner are also living with the petitioner. In fact, P.W. 2, mother of the petitioner, was examined and her evidence clearly establishes that she and her husband were taking care of the child and she was attached to the child. It is also not in dispute that the petitioner is a teacher and he is getting a salary of Rs. 1,000/-per mensem. He owns houses and lands also.
After the death of his wife, the petitioner admittedly did not marry anybody. On the other hand, respondents 1 and 2 are aged 63 and 60 years respectively. They are not possessed of sufficient means to maintain the child, besides they are old. That the petitioner is the natural guardian of the minor and is entitled to claim the custody of the child is, not in dispute.
7. The two questions that arise for consideration in this appeal are : 1) Whether the petition under Section 25 of the Act is maintainable in the circumstances of the case? and (2) whether the respondents are entitled to have the custody of the child by virtue of the agreement and on the ground of welfare of the child.
8. As regards maintainability of the petition, the learned counsel for the appellants (respondents). Mr. T.S. Subramaniam, submitted that only if the child has left the custody, or is removed, such a petition is maintainable. In this case, the child was handed over to the respondents by virtue of Ex.B.1 agreement by the petitioner himself and as such in the circumstances the petition is not maintainable. The said question was also raised before the lower court and the learned Sub Judge discussed the same in para 12 of the judgment. The learned Sub Judge relied on the decision in Kode Atchayya v. Kosaraju Narahari (1929) 120 Ind Cas 747 : (AIR 1929 Mad 81) and came to the conclusion that even if the child was entrusted by the guardian with another person and the guardian demanded return of the child and the other person refused to hand over the child, the child would be deemed to have been removed from the custody so as to attract the provisions of Section 25 of the Act. The Sub Judge also relied on the decision in Besant v. Narayamiah (1915) ILR 38 Mad 807 : (AIR 1914 PC 41) where the Privy Council also affirmed the said view. It was brought to my notice by the learned counsel for the respondent (petitioner) that, as observed by the lower court, Ex.B.1 was obtained while the dead body of the wife of the petitioner was in the mortuary, and it is in evidence that the petitioner was prepared to part with anything in order to take the body and perform the funeral ceremonies and only in those circumstances the said document was obtained. It was submitted that admittedly the jewels and the child were taken from the custody of the petitioner by the respondents and they cannot rely on the said document Ex.B.1 to defeat the claim of the petitioner. The said document is opposed to public policy as the father who is bound to maintain the, child under law cannot negotiate with third party, like an animal, and dispose of the child. After considering the materials placed before me and the evidence adduced in this case, it cannot be said that the finding of the learned Sub Judge that the petitioner can certainly maintain the petition under Section 25 of the Act and his claim cannot be defeated by relying Ex.B.1 since the child was removed from the custody of the petitioner in the circumstances stated by the petitioner, is not correct.
9. The question that arises for consideration is the paramount consideration, of the welfare of the child. Admittedly the child was in the custody of the petitioner till the child was handed over on 14-11-1985 to the respondents, when the dead body of the petitioner's wife was taken from the hospital. The petitioner is a teacher drawing a decent salary and he has got the assistance of his parents who were also looking after the child before the child was handed over to the respondents and that the petitioner is possessed of sufficient means. On the other land, it is not disputed that the respondents are old and they are not possessed of sufficient means to maintain the child and they themselves are depending upon others. It is contended by the learned counsel on behalf of the petitioner that the respondents are interested only in the disposal of the jewels and they admittedly disposed of jewels worth about Rs. 75,000/- belonging to the petitioner's wife, but they did not invest the same in the name of the minor. He apprehends that for the sake of the jewels, they would even dispose of the child and the life of the child is in danger. That the petitioners would very well look after the child better than the respondents is clearly established from the various aspects mentioned by the learned Sub Judge. Though it is stated that a criminal complaint was given against the petitioner in respect of the suspicious circumstances under which she committed suicide, it has been admitted by the parties that the same ended in acquittal. According to the respondents, a revision has been filed in the High Court on 20-10-1987 and the same has been numbered as Crl.R.C. No. 613 of 1987. It is to be noted that the second respondent was in the company of the deceased Sarojini just priori to her death and she did not get into the witness box to speak as to what transpired between them. On the other hand, it is the case of the petitioner that the second respondent demanded the deceased Sarojini to part with her jewels for giving the same to her another daughter and only on account of the quarrel, she committed suicide. It is not the case of the respondents in their counted that there was any quarrel between the petitioner and his wife Sarojini prior to her death or that there was dispute between them and that was responsible for her death, though an attempt was made in the evidence of R.R.1 in this regard, which has been rejected by the court below. As rightly observed by the learned Sub Judge, in view of the acquittal of the petitioner in the criminal case against the petitioner, on account of the mere fact that a revision has now been filed, the petitioner cannot be deprived of the custody of the child and it cannot be said that he has got any aversion towards the child. On the other hand, it is only due to the affection towards the child, he has come forward with the petition. The respondents have not filed arty petition to declare them as the guardian of the child. The criminal complaint has nothing to do with the custody asked for by the petitioner. Hence the right of the petitioner, who is the father and natural guardian of the minor, cannot be denied on the ground of the said criminal proceedings.
10. Learned counsel for the appellants drew my attention to various decisions with regard to the paramount consideration, of the welfare of the child. In A.V. Venkatakrishnaiah v. S.A. Sathyakumar a Division Bench held that "the dominant consideration, therefore, in appointing the guardian should be the welfare of the child, and not merely the right of the father. The father's right to the custody of his minor child is no longer absolute; it is circumscribed by the consideration of the welfare of the minor". In the above quoted case, it was found that the father had remarried and had a son by his second wife. The learned Judges also came to the conclusion that it was quite probable that more issues may be appearing in due course. The step-montherly attitude is proverbial in this country. Further, though the Court had asked the father to befriend the minor by visiting him often, the father had paid only one visit. In the Court also the minor refused to go to his father. Ever since the date of the brith of the child, it was brought up by its maternal grand-parents in their house and the father also allowed the child to be in their custody. The said decision is not applicable to the facts in the instant case, as in the instant case, after the birth of the child, the child was in the custody of the petitioner and his deceased wife. The child was looked after by the petitioner's parents. After the death of the wife, the petitioner did not re-marry. On the other hand, he was interested in bringing up the child and he happened to be a teacher and he had got the assistance of his parents. His mother P.W. 2 also supported his evidence in this regard. In V.V. Narasaiah v. C.P. Raju a distinction between custody of male child and that of female child was pointed out. That was a case where the minor was born on 20th July, 1961 and her mother died on 20th May, 1962 in suspicious circumstances according to the maternal grant-mother of the child. On 4th June, 1962, by the mediation of some elders of the village, the father executed two deeds of settlement to the minor. The father married again in the month of May, 1963. On 5th August, 1964, the father filed a petition against the maternal grand-mother of the child and other members of the family restraining them from marrying the minor under the Child Marriage Restraint Act, and he was also successful; Thereafter, he filed the petition for custody of the child. In that case, the Division Bench took into consideration the fact that the minor was brought up for 7 or 8 years by the maternal grand-mother and that the third wife of the father wilt not show maternal feelings of love and affection as she had two children born through the father. Further, during the proceedings before the Court also, the child was brought up by her maternal grand-mother. It was found that the child was very much attached to her. The father has not taken any interest even to see the child. In the circumstances, a conditional order was passed directing custody of the child to be with the maternal grand-mother, but the father will be entitled to take the child on every Sunday from morning to evening and keep the child and that this arrangement will continue till the child attains the age of 12 years and thereafter the father will be at liberty to file a petition for custody of the minor child. The said decision also is not applicable to the facts of the present case.
11. The learned counsel for the appellants next relied on the decision in C.S. Reddy v. Yamuna . That was a case regarding dispute to have the custody of the child between the mother and the father. In that case, to bring about an understanding between the father and mother and affection between the father and the minors, the court directed that the mother shall take the two minors to the father during school vacations, which are a week or more in duration so that the children will spend at least 3/4 of those holidays with the father. Thereafter the father shall take the two minors to Madras and leave them with their mother. The father may also go to Madras and bring the children during vacation and the mother also may go over to Bangalore and take the children back to Madras. In the circumstances of the case it was held that the girl though aged 12 years and the boy aged 10 years now, need care, protection and guidance of the mother, who has practically brought them up from their birth and she is the most interested person. Hence the mother was preferred to the father in the circumstances of the case. The said decision also is not applicable to the facts of the present case. The decision in Suresh Babu v. Madhu alias Kanchan relates to a dispute between mother and father. It was held therein : -
"It is now, therefore, necessary in every case where the statutory recognition of the preferential claim of the mother to the custody of an infant child who has not completed the age of five years is sought to be enforced, that the father should be found to be disqualified or that there should be a prayer for the removal of the father as the natural guardian and for the appointment of some of the persons as suitable guardian.
"The right asserted by the mother of the infant in this case is only that right provided in favour of the mother as a preferential right to the custody of an infant, who has not completed the age of five years and no more. That is not to be mixed up with the guardianship of the infant as a whole".
The learned Judge also observed : --
"There is really no substitute for the mother's love, affection and care for her infant which the infant is most unlikely to get if its custody is to be entrusted to the appellant (father) by relying Rosy Jacob v. J.A. Chakramakkal that in the case of a dispute between the mother and the father, the Court is expected to strike a just and proper balance between the requirements of welfare of the minor child and the rights of the parents over the minor child. In this view, a consideration of the question of the welfare of the infant child also points out that the custody should be only with the mother and not with the father".
As already pointed out, that in a case of dispute between the mother and the father and that no reliance could be placed on the said decision. The next decision cited is Babu Ram v. Keshwa Chand AIR 1978 Punj & Har 174. Therein it was held : --
"The following factors should be kept in mind while arriving at a decision to declare the appointment of a guardian of the minor:--
1. The natural guardian should be given preference if his appointment is not found to be against the welfare of the minor, or unless he is found to be unfit.
2. Preference of the minor, if he is sufficiently old should be given due weight.
3. The only and the paramount consideration for the purpose of appointing a guardian is the welfare of the minor".
But, in the above quoted case, it was found that the minor was born on 28-1-1964 and lived with his mother in the house of his maternal grand-parents from his birth and was brought up and educated there. The mother did not jive with her husband till her death. At the time of the application, minor was aged 14 and he, expressed emphatically before the Court that he wanted to live with his maternal grand-parents and not his father. In the circumstances, it was held "that the application of the father for guardianship could not be grame in the interest or the welfare of the minor which is of paramount consideration, although the father was in better financial position and in better health than the old grand parents. There was a justifiable apprehension that the minor, if forced to part with the company of the grandparents, may become the victim of a terrible emotional upset. Parting of the minor from them after 14 years was likely to give rise to numerous complications which may handicap the proper development of the personality of the minor." That decision is also not helpful to our present case, as, already stated in the instant case, the minor was born on 30-1-1985 and she was living with the father (petitioner) till 12-11-1985 and thereafter when the mother died, the child was removed from the custody of the petitioner (father) on 14-11-1985 and this application for custody was filed on 10-3-1986, i.e. within four months thereafter. At the time of filling of the petition, the child was aged one year and two months. As such, the above quoted decision also is not applicable to the facts on hand. On going through the entire materials placed before me and on going through the judgment of the lower court and after due consideration of the arguments advanced by the learned counsel on either side and in view of the ratio laid down in the decisions quoted above. I am of the view that the Subordinate Judge is perfectly justified in allowing the petition and directing the respondents (appellants herein who are the grand parents of the minor) to hand over custody of the child to the father, petitioner and the finding of the learned Sub Judge is perfectly legal and correct as it is supported by acceptable evidence and convincing reasons. I do not find any reason to differ from the said finding recorded by the learned Sub-Judge.
12. In the result, the appeal fails and stands dismissed. However, in the circumstances of the case, [here wilt be no order as to costs.
13. Learned counsel for the respondent submits that necessary directions to be given, as was done by the lower Court, to hand over the child. Accordingly, the appellants are directed to hand over the child positively by 21-12-1987.