JUDGMENT
K.A. Thanikkachalam, J.
1. This Letters Patent Appeal is directed against the order dated 5.8.1996, passed by a learned single Judge of this Court, in C.M.P. No. 8624 of 1994 in A.A.O. No. 791 of 1996.
2. The appellant herein is the father of the minor girl Rathana Kumari. The appellant married one Jayalakshmi according to Hindu rites on 26.8.1987 at Tuticorin. After the marriage the said Jayalakshmi was taken to Madras, where the appellant herein is residing with his parents and brother. Out of the wedlock, the minor girl Rathana Kumari was born on 20.6.1988. Jayalakshmi died on 2.7.1994. After the death of Jayalakshmi the appellant herein and his parents entrusted the custody of the minor child to the respondents herein. The appellant herein also said to have executed a registered power of Attorney dated 7.7.1994 in favour of the respondents herein to look after the minor child. A settlement deed was also executed by the appellant herein settling certain properties in favour of the minor child. However, on 5.9.1994, the appellant cancelled the general Power of Attorney deed and the settlement deed and a publication was also made in Malai Malar dated 25.9.1994 to this effect. That the respondents herein refused to hand over the custody (if the minor child to the appellant. Under such circumstances, the respondents filed D.W.O.P. No. 137 of 1994 under the Guardians and Wards Act, praying for a declaration that the appellant herein, who is the father of the minor child, is unfit to be the guardian of the minor child and appointing either of them as guardian of the person and property of the minor child. The respondents herein also alleged in the said petition that the appellant ill-treated Jayalakshmi and she died on account of such ill-treatment; that the appellant herein is addicted to drink, a womaniser, and a man with all sorts of vices. Respondents further alleged that the appellant is attempting to grab the proper-tics given by the father of Jayalakshmi to her at the time of her marriage with the appellant. Respondents herein examined themselves as P.Ws. l and 2 and one other person was examined as P.W.3. The appellant herein filed his counter and examined himself as P.W. 1. Considering the facts arising in this case, the District Court came to the conclusion that all the charges levelled against the appellant herein were not proved and the respondents herein failed to make out a case to show that the appellant herein, who is father of the minor child, is not a fit person to be as guardian of the person and property of the minor child. The district court further held that the appellant herein is the father and natural guardian and the custody of the minor child by the respondents herein is not sanctioned by law. Accordingly the original petition was dismissed on 12.6.1996.
3. Thereafter, the appellant herein took steps to got the custody of the minor child. In the meanwhile, the respondents herein filed A.A.O. No. 791 of 1996 on the file of this Court against the order passed by the District Court. In the said appeal, the respondents herein filed.
C.M.P. No. 8624 of 1996 for an order of interim injunction, restraining the appellant herein from interfering with respondents’ custody over the minor child. Interim injunction was granted on 9.7.1996. The appellant herein filed C.M.P. No. 9304 of 1996 to vacate the order of interim injunction. While disposing of C.M.P. No. 9304 of 1996, this Court, by order dated 5.8.1996, made the interim injunction absolute. It is against that order, the present L.P. Appeal has been filed by the father of the minor child.
4. Learned Counsel appearing for the appellant sub-mitted as follows:
The appellant herein is the father and natural guardian of the minor child. The marriage between the appellant and Jayalakshmi was performed according to Hindu rites. The minor child is Hindu by religion. The respondents herein are Christians. Therefore they are not entitled to have the custody of the minor child, who is a Hindu. Even in the deposition, the respondents admitted that they are Christians and that the marriage between the appellant and Jayalakshmi was preferred according to Hindu rites and that the minor child is Hindu by birth. If the minor child is allowed to be in the custody of the respondents, that would affect the spiritual right of the minor child to follow her own religion. The respondents failed to prove that the appellant is not a fit person to have the custody of the minor child. The respondents failed to prove the allegations levelled against the appellant. Even though the custody of the minor child was entrusted to the respondents herein after the death of Jayalakshmi, after the cancellation of the general Power of Attorney and the Settlement Deed by the appellant and when the appellant demanded the custody of his minor child, the respondents have no right refuse to hand over the custody of the minor child to the appellant. The welfare of the minor child is of paramount consideration and when the custody of the minor child was handed over to the appellant twice by this Court, the minor child was very happy to be with the company of her father. It is not correct to state that the appellant is trying to grab the properties settled on his deceased wife by her father. The appellant, for the welfare of the minor child, remain unmarried after the death of his wife Jayalakshmi. When once the original petition was dismissed by the District Court, the custody of the minor child by the respondents herein is illegal and unlawful and such an unlawful custody cannot be protected by law by passing an order of interim injunction restraining the father of the minor child to get the custody of the minor child. The respondents herein failed to establish the ingredients provided under Order 39, Rule 1, C.P.C. for obtaining an order of interim injunction. The appellant is having his parents, brothers, etc. who can very well look after the welfare of the minor child. The appellant can depute his parents to Tuticorin to take care of the minor child till the complete her studies at Tuticorin, for the present academic year. After the death of his wife, the properties standing in her name would naturally devolve on the appellant and the minor child. Therefore it is not correct on the part of respondents to allege that the appellant is trying to grab the properties of his deceased wife. Therefore, it was submitted that the interim injunction granted in favour of the respondents herein preventing the appellant from interfering with the respondents’ custody over the minor child is not sustainable and the same may be dissolved.
5. On the other hand, learned Counsel appearing for the respondents herein submitted that in the present L.P. Appeal this Court is concerned with the order of interim injunction granted by the learned single Judge pending disposal of the main appeal, which is posted for final hearing on 24.1.1997. When the original petition before the District Court was pending, the custody of the minor child was with the respondents herein and the District court granted an interim injunction restraining the appellant herein from interfering with the custody of the minor child by the respondents herein till the disposal of the original petition. After the dismissal of the original petition an appeal was filed before this Court and the learned single Judge of this Court granted interim injunction in favour of the respondents herein pending disposal of the appeal. This situation need not be disturbed until the main appeal is disposed of by this Court, since the hearing of the appeal is posted on 24.1.1997. The minor child is now studying in 3rd Standard at H.C.A. H.Sc. Anglo Indian Convent at Tuticorin. If custody is given to the appellant that would affect the career of the minor child. The finding of the District Court that the appellant is a fit person to be guardian for the person and property of the minor child and that the respondents’ custody over the minor child is not sanctioned by law is now under challenge before this Court in appeal. Therefore, the dismissal of the original petition would not be a ground for the appellant to ask for custody of the minor child. The minor child expressed her willingness to be with the respondents herein. The1 welfare of the minor child is of paramount consideration. Considering all these aspects, the learned single Judge granted interim injunction. Therefore, the interim injunction granted till the disposal of the main appeal need not be disturbed and the appeal may be dismissed.
6. We have heard the rival submissions.
7. The appellant herein is the father of the minor child. Respondents 1 and 2 are maternal uncle and maternal grand-mother of the minor child. The mother of the child is no more. The appellant is living at Madras and the respondents are residing at Tuticorin. The child is now studying at Tuticorin, under the custody of the respondents herein. We have already set out the facts in detail. The point for consideration is after the dismissal of O.P. No. 137 of 1994, filed by the respondents, whether they are entitled to order of interim injunction restraining the appellant herein from seeking the custody of the minor child, who happens to be the father and natural guardian. As already stated, the respondents herein failed to prove all the allegations levelled against the appellant herein before the District Court. They were unable to substantiate their oral plea put against the appellant herein. There is no documentary evidence on record to prove the allegations made against the appellant herein. It is no doubt true that after the death of Jayalakshmi, the appellant herein executed a general Power of Attorney in favour of the respondents herein to have the custody of the person and property of the minor child. But when once the appellant cancelled the said Power of Attorney, the respondents cannot refuse to hand over the custody of the minor child to the appellant since the appellant is none other than the father and natural guardian of the minor child. The child was very happy with the company of the appellant when the custody was given to him by this Court twice. The appellant is having his parents, brothers, etc. who can very well look after the welfare of the minor child. Since the minor child is now studying in 3rd standard in a convent at Tuticorin, the appellant is prepared to depute his parents to Tuticorin to take care of the minor child till she completes her studies for the academic year. After the death of a Hindu female, her proper-tics would devolve upon her husband and children. Therefore, there is no substance in the allegation of the respondents that the appellant herein is trying to grab the properties of the deceased wife Jayalakshmi.
8. The respondents themselves admitted in their deposition that they are Christians; that the marriage between the appellant and the said Jayalakshmi was performed according to Hindu rites and that the minor child is Hindu by religion. Therefore, if the custody of the minor child is entrusted to the respondents that would affect the spiritual right of the appellant to make his minor child to follow his religion.
9. While granting injunction under Order 39, Rule 1, C.P.C. the court must see whether the petitioner satisfied all the ingredients contemplated under the said rule for grant of injunction. In the present case, the respondents herein have not satisfied the ingredients contemplated under Order 39, Rule 1, C.P.C. Then the natural father is alive, the respondents, who are maternal uncle and maternal grand-mother, cannot claim custody of the minor child unless it is proved by them that the father, appellant herein, is not a fit person, as contemplated under the Act, to be as the guardian of the person and property of the minor child. After the dismissal of the original petition, the respondents cannot have any local right to retain the custody of the minor child. A custody which is not supported by legal sanction cannot be protected during the pendency of the legal proceedings initiated by such persons.
10. We have asked the learned Counsel for the respondents whether this Court can take up the main appeal itself and dispose of the same. Counsel answered that such a course would deprive the respondents’ right of appeal over the order in A.A.O. No. 791 of 1996. Therefore, we are constrained to dispose of this L.P. Appeal independently. Under normal circumstances, this Court would not interfere with the interim injunction granted till the disposal of the main appeal. But in the present case, in view of the finding of the District Court, the respondents have got no legal right to have the custody of the minor child, we are constrained to come to the conclusion that the custody of the minor child should be handed over to the appellant herein, who is the natural father and guardian of the minor child. If the respondents succeed in the main appeal, they can ask for the custody of the minor child.
11. In order to support his contentions, learned Counsel appearing for the appellant relied upon the following decisions:
1. Sheokumar Ram Prasad Tiwari v. Shiv Rani Bai and Anr. .
2. Chandrakant Narthubhai v. Hiralal Narottomdas Shah A.I.R. 1954 M.B. 43.
3. Mrs. Annie Besant v. G. Narayaniah and Anr. A.I.R. 1914 P.C. 41.
4. Smt. Dr. Snehalata Mother v. Mahendra Narain A.I.R. 1979 Raj. 19.
5. Km. Sunita and Anr. v. Smt. Shyam Kali .
6. D. Rajaiah v. Dhanapal .
7. Amrik Rai v. Sat Pal Sood A.I.R. 1983 P. and H. 301.
8. Ettiappa Mudaliar and Anr. v. T. Subramanian (1994) 1 D.M.C. 166.
9. N.Kalavathi and Anr. v. Nagarajan (1990) 1 D.M.C. 285.
12. We have carefully gone through the aforesaid decisions. These decisions, cited by learned Counsel for the appellant, support the case put forward by him on all facts. Accordingly, considering the facts arising in this case, in the light of the judicial pronouncements cites supra, we hold that the custody of the minor child Rathna Kumari, now with the respondents, cannot be protected since such custody is not supported by any legal sanction. Accordingly, the interim injunction granted in C.M.P. No. 8624 of 1996, which was made absolute in C.M.P. No. 9304 of 1996 in A.A.O. No. 791 of 1996 stands dissolved and the order dated 5.8.1996 passed by the learned single Judge in C.M.P. No. 8624 of 1994 stands set aside.
13. In the result, the L.P. Appeal is allowed. No costs.