High Court Kerala High Court

Kanheeri Venugopalan vs K.V. Beena on 8 November, 2006

Kerala High Court
Kanheeri Venugopalan vs K.V. Beena on 8 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 150 of 2006()


1. KANHEERI VENUGOPALAN, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. K.V. BEENA,
                       ...       Respondent

                For Petitioner  :SRI.S.V.BALAKRISHNA IYER

                For Respondent  :SRI.K.RAMACHANDRAN

The Hon'ble MR. Justice M.RAMACHANDRAN
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :08/11/2006

 O R D E R
             M.RAMACHANDRAN & K.T.SANKARAN, JJ
        ---------------------------------------------------


                        M.F.A.( G & W) No.150  of 2006

        ---------------------------------------------------
                   Dated this the 8th day of November, 2006


                                   JUDGMENT

Ramachandran, J:

K.Venugopalan, appellant herein, had married

respondent K.V.Beena, on 30-12-1993. A daughter,

Raveena, was born to them on 02-07-1996. For the last

about five years, Raveena was residing along with her

father, as the couple had separated a few years back.

The mother craved for the company of her daughter, and

had moved the Family Court for custody of the minor

daughter. Order passed by the Family Court,

Malappuram dated 13.07.2006 in O.P.(G & W).No.45 of

2006 directs that the father of minor Raveena should

handover custody of the child to the mother, respondent

herein. Visitorial right, however, had been reserved in

favour of the father so that he can see the child and

spend time with her for two hours on every alternate

[MFA (G & W) No.150 of 2006]
-2-

Sundays. The appeal has been filed by the father feeling

aggrieved about the orders so passed.

2. We had heard Sri.S.V.Balakrishna Iyer, who

appeared on behalf of the appellant and had also occasion

to hear Sri.K.Ramachandran, appearing for the

respondent.

3. The parties are Hindus and they reside in their

respective houses, not far apart, and though not too

closeby. The appellant was running a Driving School

initially. After the marriage, he had secured employment

as an Executive Officer in the Commissionerate of Hindu

Religious and Charitable Endowments. The

respondent/wife had also secured employment as a

teacher. Their family life became tumultuous thereafter.

4. Application had been filed by the wife for

custody of the child, as she contended that situated as she

was it would have been more secure and congenial for the

daughter to grow up under her care than that of the father.

She had a further case that the husband could not have

[MFA (G & W) No.150 of 2006]
-3-

been acceptable as a guardian or guide, because of

deficiency in his personality and outlook. The very reason

for their separation, according to her, was that he had

developed affinity with another woman. The husband was

continuing the relations with his new acquaintance and

had also fathered two children, respectively during April,

2002 and August, 2003. She felt that time was therefore

ripe for the daughter to get herself separated from such

debilitating atmosphere. The daughter is about 10 years

old and her continued residence with the father would

adversely affect her welfare. It was claimed that when the

child had her unencumbered mother capable of looking

after her, including her physiological as well as

psychological needs, custody of the child required to be

entrusted with the mother.

5. After a detailed examination of the attendant

facts, the Family Court had held that although the father

was natural guardian and it was also a case where he was

prepared to take all responsibility in respect of the

[MFA (G & W) No.150 of 2006]
-4-

daughter, the circumstances pointed out for a positive

preference in favour of the claims put up by the wife. The

Court had held that the mother, who is educated and

anxious about the prospects and future of her girl child,

was preferable to a father as guardian. The extra marital

relationship also was a factor and he had already two small

kids in such relations, which also was relevant, it was

observed.

6. Mr.Balakrishna Iyer refers to the legal

provisions, which govern the subject. According to him,

under the Guardians and wards Act 1890, where the Court

is satisfied that it is for the welfare of a minor, it may

appoint a guardian of his person or property or both. He

refers to Section 17 of the said Act and urges that while

appointing or declaring the guardian of a minor, the Court

is to be guided by what is in consistency with the law to

which the minor is subjected to. If the minor is old

enough to form an intelligent preference, the Court may

consider that preference as well.

[MFA (G & W) No.150 of 2006]
-5-

7. He had also invited our attention to the Hindu

Minority and Guardianship Act, 1956. A “guardian” means

an individual having the care of the person of a minor or of

his property or of both his person and property, and

includes a natural guardian. He asserts that in

unambiguous terms, under section 6, it is declared that a

natural guardian of a Hindu minor, in the case of a boy or

an unmarried girl, is the father. The said person should

act as custodian also. The only exception is that the

custody of a minor who has not completed the age of five

years can be with the mother. That is not the case here.

Of course, he also refers to section 13 of the said Act,

where the statute provides that welfare of a minor always

is to be the paramount consideration, in the matter of

appointment or declaration of a person as guardian by a

Court.

8. Discussions of the Family Court, according to

him, before it reached a conclusion that the appellant was

unfit to be recognised as a guardian, are haphazard and

[MFA (G & W) No.150 of 2006]
-6-

the Court had omitted to note the correct perspective,

suggested by the statute. He was educated, was residing

along with his mother, and under his care and tutelage the

minor girl was distinguishing herself as one of the topmost

students of the class. She had no complaints about the

present arrangements, which were prevailing for over five

years. Such living conditions gave her adequate time to

reach the school nearby, and there was nothing pointed

out, at the instance of the wife, to upset the situation.

Now the situation is about to be upset. He has a further

complaint that the Family Court had adverted to

extraneous considerations without factual basis. He was

an employee of a statutory authority, financially sound, and

the allegations were insufficient to establish that he was

not to be recognised as a guardian of his daughter.

Mr.Iyer submits that it was not a case where it was held

that he was unfit. Therefore, the issue of competing or

superior claims had no relevance. Security and safety

provided by the father has no substitute, he points out.

[MFA (G & W) No.150 of 2006]
-7-

Court was not justified in passing orders, whereby the

minor child was required to be uprooted and there is

possibility of her wilting, by removing her from her kins,

surroundings and company of friends. Mr.Iyer also

pointed out that by an interlocutory order dated 21-

08-2006, a sharing arrangement had been prescribed and

this would have satisfactorily met the situation as it could

have avoided a change of school and change of

environment.

9. Learned counsel also had relied on a decision

reported as Bakthavatsalam v. Srinivasan [2000 (1) KLT

SN 52 – Case No.58]. A Hindu father, the Madras High

Court held, was the natural guardian of the children and

has prima facie the paramount rights to the custody of the

minor, and unless he is unfit for the job, the arrangements

are not to be disturbed. Court was examining a situation

where the father had remarried, but it had been held that

it never operated as a valid ground for disqualifying him

from being guardian of a minor child of the first marriage.

[MFA (G & W) No.150 of 2006]
-8-

10. The counsel had also adverted to the decision in

Chakki v. Ayyappan [1988 (1) K.L.T.556]. Reliance was

placed on paragraph 22 of the judgment, which may be

extracted herein below:

“The two conflicting principles as
we have mentioned above have
necessarily to be reconciled. The
legal right of a natural guardian
and the welfare of the minor child
have to find equal accommodation in
any order which the Court devices in
applications under Ss.6 and 13 of
the Hindu Minority and Guardianship
Act. In case of conflict between
the two, the Court has necessarily
to choose the welfare of the minor
as the paramount consideration as is
enjoined by S.13. One of the
relevant considerations in
determining the welfare of the minor
is to compare the credentials of the
father and the mother. Unless there
are outweighing considerations, an
affectionate father with the
necessary means to maintain his
child sans abnormalities in his
character which will make him
otherwise unfit, may have a better
claim for custody by reason of the
provisions contained in S.6 of the
Act. What we suggest is that the
rights of a natural guardian who is
designated as the guardian may be
one of the factors to determine the

[MFA (G & W) No.150 of 2006]
-9-

welfare of the minor as the
paramount consideration in custody
proceedings.”

Thus unless there were outweighing considerations, an

affectionate father with necessary means was always to be

preferred sans abnormalities in his character.

11. To a very large extent perception of the

deciding Judge do find a place while the issue of custody of

a minor child is adjudicated. Dr.Justice Kochu Thommen,

in Madhavan Nair v. Viswanathan [1977 KLT 479], held

that the father of the child was entitled to custody in

preference to grand-parents. The learned Judge had found

that the father had been remarried after demise of his wife

and had begot a son. He was financially secure and was

absolutely capable of looking after the child. It was noted

that the step-mother had expressed her willingness and

ability to look after the minor child of her husband. These

were positive qualifications to confer on him right of

custody, as the learned Judge observed that child would be

happy and comfortable in their home. On the other hand,

[MFA (G & W) No.150 of 2006]
-10-

if the child is left with the maternal grand-parents, he

would not have had the same advantages educationally,

socially or culturally as he might enjoy with his father,

step-mother and step-brother. There was no doubt,

according to the learned Judge, to the position that the

child was thus going to a happy home where there was a

young mother and little baby to play with, and this was the

kind of congenial atmosphere where a child was to grow

up. To deny him this opportunity and leave him with aging

grand-parents would be not only unfair to the child, but

also opposed to the legislative intent of Act 32 of 1956.

Relying on the decision, counsel for the appellant submits

that the father has a position of pre-eminence, and even a

remarriage is not usually frowned upon. According to the

counsel, irrelevant considerations had been adopted for

displacing the appellant from the position of guardian, and

the order required to be set aside.

12. However, Sri.Ramachandran appearing for the

respondent submits that it was a case where the Family

[MFA (G & W) No.150 of 2006]
-11-

Court had examined all aspects of the case and had come

to a correct conclusion, that it was in the prime interest of

the child that a new arrangement required to be brought

about. He submits that although the Guardians and Wards

Act as well as the Hindu Minority and Guardianship Act

recognise the father as a natural guardian, sufficient

safeguards have been there in the statute, as could be

gatherable from Section 17 and Section 13 of the two

enactments respectively. The Court was not obliged to

follow the text of the law as relied on by the appellant, but

had adequate discretion taking notice of the peculiarities

of a case for prescribing the course to be followed. The

learned counsel submits that consistently the Court was

following a principle, namely that a natural guardian had

no right in any absolute terms.

13. In this context, the counsel had referred to

decisions reported as Gopalan v. Rajan [1994 (2) KLT

753; Peravakutty v. Velayudhan [1992 (1) KLT 474 =

AIR 1992 Kerala 290]; Merlin Thomas v. C.S.Thomas

[MFA (G & W) No.150 of 2006]
-12-

[AIR 2003 (Kerala) 232] and Chandrakala Menon v.

Vipin Menon [1993 (2) SCC 6]. Counsel had also relied

on Kurian C.Jose v. Meena Jose [1992 (1) KLT 818], to

which reference could be made at a later stage.

14. Mr.Justice M.M.Pareed Pillay, in Gopalan’s case

(cited supra), held that merely on the basis that the father

who seeks the custody of his children is their legal

guardian, Court cannot jump to any conclusion that their

welfare would be safe with him. The Court has necessarily

to look into the mental or emotional feelings of the

children, their careful, planned up-bringing and also their

tender age. Though father is the natural guardian of the

minor, on that count alone he cannot have any preferential

claim. Again, while dealing with such a situation, where

custody of the child was involved, Mr.Justice Guttal,

speaking on behalf of the Division Bench, in Peravakutty’s

case (cited supra), prescribed as much as five relevant

parameters, which were to be borne in mind by the Court.

The question of custody of the child was not to be decided

[MFA (G & W) No.150 of 2006]
-13-

upon consideration as to which of the two rival claimants is

more affluent. The child does not grow merely on food and

clothing. A barren life, devoid of emotional attachment,

love of parents, brothers and sisters and friends, retards

as well as impairs growth of a child. The expression

“welfare” has an extremely wide connotation and an

approach after evaluating on all factors were to be made.

15. Mr.Justice K.Thankappan, in Merlin Thomas’s

case (cited supra), had occasion to hold that the emotions

of the parents do not have much weight while the issue of

custody is examined. Primarily, it was to be ensured that

children were kept away from scratch, since the children

were like petals of a flower. Especially, if it is a girl child,

the Bench observed that the company of the mother is

more desirable, which will give protection to the child in

developing her personality, intelligence and character. On

these parameters, the Court had directed that the custody

of the child concerned was to be given over to the mother.

[MFA (G & W) No.150 of 2006]
-14-

16. We have also for our guidance, recent

observations of the Supreme Court in Chandrakala

Menon’s case (cited supra). The Supreme Court held that

though the father is the natural guardian of the minor

child, the question of custody has to be decided not on the

basis of legal rights of the parties, but on the sole criterion

of interest and welfare of the minor. Consequently,

overruling the objections of the father, the Court held that

“after examining every possible angle in this respect, we

have come to the conclusion that it would be in the interest

and welfare of minor Soumya that she should be permitted

to be in the custody of her mother Chandrakala”.

17. We find that the authorities are unambiguous

when they declare that reliefs have to be modulated,

conforming to factual situations in individual cases.

Mr.Balakrishna Iyer, although refers to section 13(2) of

Act 32 of 1956, points out that there has been no adverse

observations against the father so as to apply the sub-

section in the case at hand. Any how, we would examine

[MFA (G & W) No.150 of 2006]
-15-

the issue more closely.

18. The Guardian and Wards Act, 1890 has in its

bosom the principle of the State being the ‘parens patriae’

in respect of the class of persons, who might not be

competent to take care of themselves because of their

tender age. Section 7 of the Act deals with the power of

the Court to make an order as to guardianship. There can

be a guardian of his person, or property or both. Section

17 lays down the parameters to be considered by the Court

in appointing guardian. The law to which the minor is

subject is relevant, and welfare of the child is to be given

paramount importance. The content of the term ‘welfare’

has to be assessed, having regard to the age, sex and

religion of the minor, character and capacity of the

proposed guardian, his nearness of kin and the like.

Section 19 cautions that the Court may not have discretion

to appoint a guardian to a minor, when he has his father

alive, if in the opinion of the Court is not unfit to be the

guardian.

[MFA (G & W) No.150 of 2006]
-16-

19. But the position does not stop at this, as far as a

person who is Hindu. Act 32 of 1956 had been introduced

by the Parliament, supplemental to Act 8 of 1890. The

term ‘Hindu’ is to include Buddhist, Jain or Sikh,

Virashaiva, Lingayat etc. Muslims, Christians and

members of Scheduled Tribes are expressly excluded from

its purview. Section 5 of the Act gives it an overriding

effect, and any other law in force immediately before the

commencement of the said Act was to have no effect, in so

far as it is inconsistent with the provisions thereof.

Natural guardian for a Hindu minor is his father, and after

him the mother. But custody of a minor, who has not

completed the age of five, can ordinarily be with the

mother. Section 8 authorises a natural guardian to do all

acts which are necessary or reasonable and proper for the

benefit of the minor.

20. In respect of such proceedings, monitoring by

the Court is as provided by Section 13. For the welfare of

the minor, wide powers are given to the Courts. In fact,

[MFA (G & W) No.150 of 2006]
-17-

Section 13 reads as following:

“13. Welfare of minor to be
paramount consideration (1) In the
appointment or declaration of any
person as guardian of a Hindu minor by
a Court, the welfare of the minor
shall be the paramount consideration.

(2) No person shall be entitled
to the guardianship by virtue of the
provisions of this Act or of any law
relating to guardianship in marriage
among Hindus, if the Court is of
opinion that his or her guardianship
will not be for the welfare of the
minor”

21. As pointed out in Madhava Panicker v.

Santhamma [1977 KLT 816), the age of the child is one of

the most important aspect to be looked into. The Court

held that:

“Shobhana is now 11 years old.

At this age it will be cruel to
separate a child from her mother and
this is especially so in the case of a
daughter. The daughter needs the
constant company of her mother who
alone can advise her and guide her on
matters of utmost personal importance
to her.”

22. Raveena here is aged about 10 and is situated

like Shobhana, referred to in the decision cited above.

[MFA (G & W) No.150 of 2006]
-18-

Very shortly she might be in need of a close, personal

guidance, including monitoring of her physiological

changes. A mother’s constant presence can instil in a

minor’s mind qualities of fidelity in life, and faith in the

institution of marriage as well as solemn relations,

essential for community life. In areas where lessons are

to be imparted, for example in hygiene, grooming,

selection of companions and the like, a father will be a

poor substitute. An educated mother, who has made

express offer, as could be seen from the order of the

Family Court, for attending to her educational needs,

according to us, is a more suitable person to be entrusted

with custody, if not guardianship. In view of Section 13 of

the Hindu Minority and Guardianship Act, it is not

necessary for us to cast aspersions on the father at all.

23. Although Sri.Ramachandran very forcibly

invited our attention to a Division Bench judgment in

Kurian C.Jose v. Meena Jose [1992 (1) KLT 818], we feel

it will be more appropriate to bypass the judgment, as far

[MFA (G & W) No.150 of 2006]
-19-

as this case is concerned. The decision predominantly

relied on a circumstance that paramount consideration is

the welfare of the minor and when the father there was

living with his concubine, and that too the younger sister

of the mother, Court held that this was a conduct which

disentitles the father to act as guardian of the minor child.

We feel that even without disqualifying the father or

making aspersions against him in the discretion of the

Court, of course after evaluating the relevant factors, an

adjudicator may be entitled to nominate a person as the

guardian or provide for an arrangement, where the minor

is put in the custody of a guardian, after naming a person,

who according to the Court, would be an ideal person to be

reposed with such responsibility.

24. As referred to earlier, Act 8 of 1890 gives an

indication as to what is meant by the expression ‘welfare’.

Age is a factor. Definitely the age and gender of Raveena,

who has attained adolescence is a factor which requires

the Court to opt her mother, contextually for acting as a

[MFA (G & W) No.150 of 2006]
-20-

governess. A Nair girl is presumed to be observing

Marumakkathayam, and the reference to religion as a

guiding factor also favours such a decision. There is no

aspersions as of now at least, as against the mother.

Viewed from these angles, custody of father here, will not

be conducive for the welfare of the minor, and we feel he

has to reconcile to the position, till such time Raveena is

capable of taking a decision by herself.

25. Proximity or otherwise of a school and the like,

we feel are not to be unduly emphasised, as we are

expected to have a more holistic vision. As referred to

earlier, the two enactments cover the entire population of

India, and Act 32 of 1956 might be applicable to more than

75% of the people of this country. They have different life

style, dialects, customs and ceremonies, and always the

anxiety of the parents could be that children should be

protected from exploitation and possible ill-treatment.

While interpreting the provisions, we have to caution

ourselves to be doubly careful to ensure that the legislative

[MFA (G & W) No.150 of 2006]
-21-

intent is not watered down. We have to note that the law

governs the rich as well as the poor, a city dweller or a

villager, a caste Hindu, and a person who is not so

fortunate. The guiding principles of course cannot be

strait-jacketted, but should be tailor-made so that the child

is to be brought within a protective shield. On these

premises, if the welfare of the minor Raveena is to be the

paramount objective, we are sure, that custody of the child

has to be given in favour of the mother.

26. Resultantly, we find nothing improper in the

orders passed by the Family Court. The appeal is

therefore dismissed. The interim orders will stand

vacated. We notice that the petition before the Family

Court confined to a prayer for custody of the child. The

relief was granted. The acceptable position is that father

continues to be the legal guardian of the child. But, in

order to avoid further complications or embitterments, we

declare that exercising the right of custody, the mother

will have the privilege of submitting applications before

[MFA (G & W) No.150 of 2006]
-22-

concerned authorities in the matter of admission, or

release of her ward, as may be appropriate, especially in

the matter of education of the child. She will also be

entitled to exercise her discretion in any ancillary or

subsidiary matters, without seeking consent or ratification

of the appellant herein, but the details are to be furnished

to him to keep him informed of the developments. We

make no order as to costs.

(M.RAMACHANDRAN)
JUDGE

(K.T.SANKARAN)
JUDGE

mks/