High Court Punjab-Haryana High Court

Baljit Kaur vs State Of Punjab And Others on 12 July, 2011

Punjab-Haryana High Court
Baljit Kaur vs State Of Punjab And Others on 12 July, 2011
                            Crl. W. P. No. 667 of 2011                      1




IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.


                           Case No. : Crl. W. P. No. 667 of 2011
                           Date of Decision : July 12, 2011



             Baljit Kaur                             ....   Petitioner
                                   Vs.
             State of Punjab and others              ....   Respondents


CORAM : HON'BLE MR. JUSTICE L. N. MITTAL

                           *   *   *

Present :   Mr. Rajeev Godara, Advocate
            for the petitioner.

            Mr. Shailesh Gupta, DAG, Punjab
            for respondents no.1 and 2.

            Mr. Vivek Goyal, Advocate
            for respondents no.3 and 4.

                           *   *   *

L. N. MITTAL, J. (Oral) :

            Baljit Kaur has filed this Habeas Corpus writ petition under

Article 226 of the Constitution of India.

            Facts

of this case, in nut-shell, are as under :-

Petitioner is daughter-in-law of respondents no.3 and 4.

Petitioner’s husband has since died on 28.09.2009. Petitioner has two minor

children namely Karamjit Kaur aged about 4½ years and Avtar Singh aged

about 01 year and 02 months (born posthumously), when the petition was

filed. Petitioner’s case is that after death of her husband and birth of Avtar
Crl. W. P. No. 667 of 2011 2

Singh, respondents no.3 and 4 started maltreating the petitioner and

ultimately, she was turned out of the matrimonial home and was not allowed

to take her children with her.

Case of respondents no.3 and 4 is that after death of her

husband and birth of Avtar Singh, petitioner voluntarily left the matrimonial

home and started residing at Sirsa. Respondents no.3 and 4 also pleaded

compromise (Annexure R-1) allegedly arrived at between the parties.

On the preceding date of hearing, the petitioner, who was

present in person, denied her signatures on compromise Annexure R-1. The

compromise also purports to have been signed by petitioner’s father, uncle

and some other persons. Accordingly, the petitioner was directed to bring

her father, uncle Tarlochan Singh, Gurmit Singh and Sardool Singh

Sarpanch. Pursuant to said order, petitioner’s father Baldev Singh has come

present in person. He has admitted his signatures on compromise Annexure

R-1. Petitioner is also present in person. Petitioner denies the compromise.

Petitioner and her father have stated that amount of

Rs.45,000/-, which was to be paid later on according to the terms of

compromise, has not been paid, whereas respondent no.4 Sukhdev Singh,

who is present in person, states that he later on paid the said amount without

any receipt.

I have heard learned counsel for the parties and perused the

case file.

Learned counsel for respondents no.3 and 4 raised preliminary

objection to the maintainability of the instant Habeas Corpus petition
Crl. W. P. No. 667 of 2011 3

contending that custody of minor children with respondents no.3 and 4, who

are their grand parents, cannot be said to be illegal or forcible and therefore,

writ of Habeas Corpus is not maintainable and petitioner should approach

the Guardian Court. In support of this contention, learned counsel for

respondents no.3 and 4 has relied on two judgments of this Court i.e.

Zorawar Singh Atwal vs. Smt. Rachna reported as 2001 (4) R.C.R.

(Criminal) 532 and Om Pati vs. Suraj Bhan reported as 1998 (1) PLR

660.

On the other hand, learned counsel for the petitioner contended

that Habeas Corpus petition for taking custody of minor children is

maintainable. Reliance in support of this contention has been placed on two

judgments of this Court namely Sarbati vs. Phoolwati reported as 2008

(2) R.C.R. (Criminal) 806 and Gurmeet Kaur Batth vs. State of

Punjab and others reported as 2009 (1) R.C.R. (Criminal)974.

I have carefully considered the rival contentions. It is not the

petitioner’s case that her children were forcibly snatched from her by

respondents no.3 and 4. Petitioner’s case is that she was turned out of the

matrimonial home and was not allowed to take the children with her. Case

of respondents no.3 and 4 is that the petitioner herself left the matrimonial

home leaving behind the minor children. This disputed question of fact as

well as paramount question of welfare of the minor children to determine

their custody can be adjudicated upon by the Guardian Court after the

parties lead evidence in support of their respective versions. Such disputed
Crl. W. P. No. 667 of 2011 4

question of fact cannot be adjudicated upon in exercise of writ jurisdiction

under Article 226 of the Constitution of India. On the contrary, there is

specific provision under the Guardian and Wards Act, 1890 and the Hindu

Minority and Guardianship Act, 1956 to take care of the situation pleaded

by the petitioner. The petitioner can approach the Guardian Court for

seeking custody of the minor children. The Guardian Court has ample

power to even grant interim custody or to grant visiting rights or to pass any

appropriate order.

It may be mentioned that there may not be absolute bar to the

maintainability of the Habeas Corpus petition to seek custody of the minor

children, but each case has to be adjudged on its own facts and

circumstances. In the instant case, keeping in view the disputed question of

fact and other circumstances, it would be appropriate for the Guardian Court

to determine the question of custody of minor children and same cannot be

appropriately adjudicated upon in exercise of writ petition. It may be added

that judgment in the case of Om Pati (supra) is fully applicable to the

facts of the instant case. In that case also, there was death of petitioner’s

husband. Petitioner left one year old daughter with grand parents of the

child and contracted second marriage. Later on, the petitioner filed Habeas

Corpus petition after eight years claiming custody of the child. The petition

was dismissed holding that custody of the child with grand parents was not

initially illegal or forcible. It was also observed that the question regarding

welfare and interest of the minor cannot be determined in writ petition

without detailed evidence and therefore, the parties were asked to move
Crl. W. P. No. 667 of 2011 5

petition under Guardians and Wards Act at their discretion. This judgment

is applicable to the facts of the instant case from all angles. Judgment in the

case of Zorawar Singh Atwal (supra) is also broadly applicable.

On the other hand, in the case of Gurmeet Kaur Batth

(supra), the facts were entirely different. The petitioner and her husband

were residing in Canada. The child was born in Canada. Grandmother

brought the child to India with consent of the mother. However, thereafter,

there was estrangement between the husband and the wife. Canadian Court

gave interim custody of the child to wife (petitioner). However,

grandmother refused to hand over the child to the mother. It was in these

circumstances that Habeas Corpus petition was entertained in that case. The

said judgment is completely distinguishable on facts. In the case of

Sarbati (supra), it was held that power under Article 226 of the

Constitution of India is wide enough and Habeas Corpus petition by mother

seeking custody of minor children from grandmother is maintainable, but

even in that case, the writ petition was dismissed.

It is thus concluded that although there might not be absolute

bar to the maintainability of Habeas Corpus petition, but keeping in view all

the facts and circumstances of the instant case, the instant writ petition is

dismissed, with liberty to the petitioner to move the Guardian Court to seek

appropriate relief in accordance with law, if so advised.

July 12, 2011                                         ( L. N. MITTAL )
monika                                                      JUDGE