High Court Kerala High Court

P.Reghuvaran vs C.Padmakshy on 25 November, 2010

Kerala High Court
P.Reghuvaran vs C.Padmakshy on 25 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 783 of 2010()


1. P.REGHUVARAN, S/O.PONNU,
                      ...  Petitioner

                        Vs



1. C.PADMAKSHY, W/O.P.RAGHUVARAN,
                       ...       Respondent

2. PANKAJAKSHY, PUTHUVAL POTTAVILA VEEDU

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :25/11/2010

 O R D E R
           R.BASANT & K.SURENDRA MOHAN, JJ.
                     ***********************
                  Mat.Appeal No.783 of 2010
                  *****************************
           Dated this the 25th day of November, 2010

                           JUDGMENT

BASANT, J.

The appellant/husband has come to this Court with this

appeal to assail the order passed by the Family Court appointing

his wife, the 1st respondent herein, as the guardian of a child

born to the 2nd respondent.

2. Marriage between the appellant and the 1st

respondent stands admitted by all concerned. Admittedly the

spouses are residing separately. The appellant herein had filed

an application for divorce and the same stands dismissed. Of

course, an appeal is pending. Suffice it to say that it is admitted

at all hands that the spouses are leading a separate life though

the marital tie has not been dissolved.

3. In this context, the wife/1st respondent wanted her to

be appointed as the guardian of the minor female child by name,

Ariya Devi, who is the daughter of the 2nd respondent. That

minor was born on 15.11.1991 and it is not disputed that the

minor has now attained majority.

Mat.Appeal No.783 of 2010 2

4. The 1st respondent claimed before the Family Court

that she had adopted the minor child. She wanted herself to be

recognised as the legal guardian of the child. O.P(G&W) No.525

of 2006 was filed with that prayer. The appellant was arrayed as

the 2nd respondent.

5. The court below by the impugned order came to the

conclusion that there is no valid adoption, as contended by the

1st respondent. However, the court below held that the

application is maintainable as an application for appointment of

guardian. Notwithstanding the opposition of the appellant, the

husband of the 1st respondent, the court below took the view that

the 1st respondent can be appointed as guardian of the minor

child. It was accordingly that the court below proceeded to pass

the impugned order appointing the 1st respondent as guardian of

the minor child.

6. When this appeal came up for admission hearing, this

Court wanted the learned counsel for the appellant to explain the

grounds on which he wants to challenge the impugned order.

The learned counsel for the appellant asserted that as rightly

found by the court below, the theory of adoption cannot be

Mat.Appeal No.783 of 2010 3

accepted. The same has not been accepted and that question is

not before the appellate court.

7. The counsel initially contended that, as the spouse of

the 1st respondent, the appellant is entitled to raise objection

against the appointment of his wife as guardian of a minor child

without his consent and will. We were not satisfied that the said

contention is prima facie sustainable. The learned counsel for

the appellant was hence requested to work up the position in law

and explain to the Court whether the spouse of a petitioner, who

does not consent to the appointment of his spouse as guardian,

can have any legal right to object against the proposed

appointment as guardian. We do not intend to lay down any

rigid principle that the spouse in any situation cannot raise any

valid objection. It may depend upon the facts of each case.

Where the spouses are living together and one spouse wants to

get appointed as guardian, in the teeth of objections of other

spouse, it may have to be considered by the court whether the

proposed appointment is in the interest of the child and would

advance the welfare of the child. We do not want to express any

final opinion on that question.

Mat.Appeal No.783 of 2010 4

8. Coming back to the facts of the case. Admittedly the

spouse are residing separately. The appellant had moved for

divorce and that petition for divorce stands dismissed. He has

pursued the matter further and an appeal is pending before this

Court against the rejection of the claim for divorce. In these

circumstances, the wife on the showing of both cases, is leading

virtually a single life. In the facts and circumstances of this case,

we do not hence find any worth in the objection raised by the

appellant against appointment of his estranged wife as guardian

of a minor child.

9. The learned counsel for the appellant after working

up the position concedes that the appellant/husband has no legal

right to object and the consent of the spouse cannot be insisted

legally in all cases. But the learned counsel points out another

legal defect in the petition filed before the Family Court.

Counsel points out that as per the law “parents” of the child for

whom guardian is to be appointed, must be arrayed as parties in

the petition in the light of Section 11 (a) of the Guardians and

Wards Act. In the instant case, only one of the parents has been

arrayed as parties. The counsel submits that this is a legal

defect.

Mat.Appeal No.783 of 2010 5

10. It is conceded that the issue of non jointer of

necessary parties has not been raised before the court below.

Further we do not find any merit in that contention raised by the

appellant; more so, because it has not been raised before the

court below. In these circumstances, we are not persuaded to

agree that the appeal merits admission on that score also.

11. The learned counsel for the appellant fairly points out

that the child, for whom the 1st respondent has been appointed

guardian, has already attained majority. That further exposes

the irrelevance of the present contest.

12. This appeal is, in these circumstances, dismissed in

limine.

(R.BASANT, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

rtr/