High Court Punjab-Haryana High Court

**** vs Harjit Kaur And Another on 20 January, 2009

Punjab-Haryana High Court
**** vs Harjit Kaur And Another on 20 January, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH
                             ****

FAO No.685 of 1999
Date of decision: 20.01.2009
****
Lakhvir Kaur . . . . Appellant(s)
Vs.

Harjit Kaur and another . . . . Respondent(s)
****
CORAM : HON’BLE MR.JUSTICE RAKESH KUMAR JAIN
****
Present: Mr.Deepak Sabharwal, Advocate for
Mr.G.S. Sandhawalia, Advocate for the appellant(s).

****
RAKESH KUMAR JAIN J. (ORAL)

This is an appeal directed against the order dated

10.2.1999 passed by Guardian Judge, Phillaur, whereby a petition

seeking custody of minor -Mandeep Singh was dismissed.

It has come on record that Mandeep Singh was born in

the year 1988 and as of now he must have attained 21 years of age.

In view of section 4(1) of Guardians & Wards Act, 1890

‘minor’ means the person who, under the provisions of the Indian

Majority Act, 1875, is to be deemed to have attained his/her

majority. Whereas as per section 3 of the Majority Act, 1875, every

person domiciled in India shall attain the age of majority on his/her

completion the age of 18 years and not before. Since Mandeep Singh

is no more a minor today, therefore, no relief can be granted to the

appellant. As such the present appeal has become infructuous.

Dismissed as infructuous.

[[




                                       (RAKESH KUMAR JAIN)
JANUARY 20, 2009                                  JUDGE
vivek