Calcutta High Court High Court

Rohit Kumar Modwel vs Sudipa R. Modwel on 6 December, 1994

Calcutta High Court
Rohit Kumar Modwel vs Sudipa R. Modwel on 6 December, 1994
Equivalent citations: (1995) 1 CALLT 359 HC
Author: B M Mitra
Bench: B M Mitra

JUDGMENT

Bijitendra Mohan Mitra, J.

1. The present revisional application is directed against Order No. 2 dated 8th September, 1994 passed by the learned District Judge at Alipore in Act VIII, Case No. 245 of 1994. By the impugned order the Trial Court has issued a notice upon the opposite party, wife, directing her to produce the minor daughters before that Court on 29.9.94. The petitioner, husband, initiated a proceeding under Section 25 of the Guardians and Wards Act on the allegation that as soon as he left his house on 28th June, 1994 for a short trip out of the city and after his return on 1st July, 1994 the petitioner found that the opposite party and his minor children absent at his residence. He subsequently came to know that his wife along with the said children went to her father’s house at Siliguri. There are further allegations and/or insinuation that the opposite party, wife, had also taken away valuables from the residence at the time of departure and the further case that was made that the children born of the said marriage were reading at the material point of time in La-Martinere Girls’ School in Calcutta. There was also apprehension expressed in the said proceeding that due to long absence from the School, their names might be struck off from the school register and their studies are thereatened to be affected. The petitioner in the connected proceeding also made an application for interim order enabling the petitioner to have the custody of the said minor children.

2. The fact of the case in short can be summarised as the parties to the present proceeding were married sometime on 14th October, 1984 at New Delhi according to Hindu rites and customs. After consummation of the marriage and out of the same two daughters, namely, (a) Rittika Modwel and (b) Urvee Modwel were born on 28.11.1986 and 30.9.1989 respectively. The matrimonial home of the parties were situated in the ground floor of premises No. 55/2, Ballygunge Circular Road, P.S. Ballygunge, in the city of Calcutta. The aforesaid daughters at the time of initiation of the proceeding for custody were reading in Class-II and Upper Nursery Class of La-Martinere School in Calcutta. The Children have good performance in their academic prosecution. The entire controversy is raised because of sudden displacement of the said children from the city of Calcutta to Siliguri due to the unilateral act of the opposite party and without any intimation to the petitioner and/or his consent. The apprehension expressed in the said proceeding is that the education of the children is likely to be hampered. The trial court directed production of the said children in the court below on a given date but in the meantime the petitioner alleged that he was threatened with terminaion of his daughters from La-Martinere School because of their long absence from their respective classes. As the learned Court below did not pass any interim order and fears were expressed that names of the children of the petitioner might be struck off from the school register and this Court was pursuaded to pass an interim order restraining the authorities of La-Martinere School from removing the names of the children born of this marriage from the school register. Thereafter the Court was made to exhaust other avenues to serve the opposite party and the opposite party was found to be avoiding service. This Court was made to direct the local police station where the opposite party resided to serve with notice even by radio message and this Court also gave direction for attendance of the said children in the month of October, 1994 to the school during the period when this Court remain closed. The opposite party moved the Vacation Judge of this Court and obtained stay of the order passed by this Court inclusive of restraint order on the authorities of La-Martinere School. After reopening of the Court the husband-petitioner made grievance of the same and this Court passed an order whereby the Principal of La-Martinere School was again restrained by an inteim order from striking off the names of the aforesaid two children from the said school. The opposite party pleaded before this Court that she had no deliberate intention to circumvent the Court’s order and in fact the opposite party’s version was that she did not get the order. According to her, she was not available at the material point of time at her father’s residence in Siliguri.

3. Shorn of details the gist of the justification of the opposite party was that on a certain day she took the children about 250 Kms. away in a remote Tea Garden from the school straightway where the said children are at present reading. Thereafter the opposite party came to Shantiniketan at Bolpur with her father and the said children and came to Calcutta during the vacation and moved a petition in a hurry. Lot of comments were made by Mr. Bhattacharyya, the learned Advocate appearing on behalf of the opposite party regarding the correctness of the allegations. This Court has taken note of the version of the opposite party and is not free from doubt about the opposite party’s conduct or about the authenticity of the said version. This Court, however, without arriving at a decision about the correctness of the said version but by way of abundant caution warns the opposite party not to embark in this way as the same may have far reaching consequences. This Court restrains the opposite party from removing the said children during the pendency of the proceeding under Section 25 of the Guardians and Wards Act from their present place of stay without prior leave of the trial Court. The opposite party is saddled with further obligation during the pendency of the said proceeding that before removing the said children from their normal place of stay, the petitioner’s father has to be informed about the proposed whereabout of the journey of the said children and the local police station within whose jurisdiction the said children will be taken but on future the opposite party will be required to inform about their arrival and total-period of stay in the proposed place of journey of the said children to the local police station. This order has been passed keeping in view the locus standi of the father as a natural guardian of the said minor children as he is also supposed to be vitally interested about the upbringing and welfare of the said children.

4. It is significant to mention that orders to be passed under Section 25 of the Guardians and Wards Act are by nature of temporary character. The same is dependent on exigencies of situation and with every change of situation the order may be varied keeping in view the welfare of the children. The application for temporary order brings up the question as to whether ex-parte temporary order of custody can be passed within the compass of Section 25 of the Guardians and Wards Act. However, Section 12 of the said Act confers upon the Court the power to make interlocutory order for protection of the minor and same may be necessitated for interim protection of person and property of the minor. Chapter II of the said-Act deals with question relating to appointment or declaration of Guardians and Sections 5 to 19 of the said Act are included in the said Chapter to modulate the Guardianship proceeding. Chapter III deals with duties, rights and liabilities of the Guardian and Section 25 is included within Chapter III. The question that has been attempted to be argued in the said context is as to how far and, where the ex-parte interim order is capable of being passed in a proceeding under Section 25 of the said Act and if it can be passed under what circumstances the same will be required to be passed. Further the controversy has been attempted to be raised about the meaning of the word ‘guardian’ included in Section 25 of the said Act and what does this word signify in the context of combat about the custody of the children in between the parent. There has been attempt to canvass about the cause of action and the jurisdiction of the court which is competent to try and sort out such dispute. At the conclusion, arguments were advanced by respective parties touching on the question of the welfare of the said children which is of paramount significance in a proceeding of any nature under Section 25 of the said Act.

5. The opposite party’s bold assertion before this Court is that the said children are now admitted in a local school at Siliguri, namely, Tenderfeed School and they are doing very well in prosecution of their studies. Now it is difficult for the court and it has been asked to determine as to which of the two schools, namely, La-Martinere at Calcutta and Tenderfeed School at Siliguri is better one and which will be more efficacious for prosecution of the studies for the said minor two children. This Court while exercising its revisional jurisdiction in respect of a matter when the Court in its discretion did not pass any interim order cannot go into that question and arrive at its own subjective opinion without any objection basis. The preference of the parties about the school may not be a sufficient warrant for arrival of a decision as to which school is better school and will be more suited for prosecution of studies of the said two children.

6. Mr. Bhattacharyya in respect of his submission has strenuously contended that apprehension about uncertainty of studies is of pivotal importance determining the welfare of the said children. It is very difficult to form opinion about the welfare of the said children on the lone count, namely, prosecution of studies when the children are of very tender age and they are female children living with their mother. This Court has interviewed the said children in the Chamber and found them lively and vivacious. This Court has further noted that the children have emotional yearning to be in company of their mother which does not appear to be unnatural. In the present proceeding lot of allegations about want of chastity and fidelity on the part of the oppo. party were made by the petitioner. The opposite partly came with the allegation about physical cruelty on her by the husband-petitioner. The allegations and counter-allegations taken in the proper perspective will have this court to opine that at the present juncture it is difficult to make them, live together under one shelter. In order to avoid the present stalemate situation the court enquires as to whether the children can be accommodated in a boarding in view of the mother’s propensity to be extroverted in her movements and children are being made to withstand the hazards, of such frequent long journey. This Court has gathered the impression that at present it is difficult to accommodate both of them in the same boarding of La-Martinere School. The petitioner was further enquired as to whether he could provide alternative accommodation to the mother and the petitioner was not in a position to offer the same. The petitioner was also enquired about the uppermost limit of his capacity to bear financial commitments if the children along with the mother were directed to stay in Calcutta and the petitioner plainly said that his uppermost limit would be Rs. 2500/- per month. It is difficult for the opposite party to live in Calcutta at a rented house with her children and to continue with her living within the range of the offer meted out by the petitioner. As such this Court could not explore such possibility to bring about amicable solution of the problem.

7. During the course of argument Mr. Somnath Chatterjee, the learned Counsel appearing on behalf of the opposite party, has taken serious objection to the imputation of unchastity levelled by the husband petitioner against opposite party for the first time before the present forum. Mr. Chatterjee has depricated such attitude of the petitioner in no uncertain terms. Mr. Chatterjee has referred to a decision reported in ILR 1949 Calcutta, page 374, in the matter of Kamal Rudra, a minor and he has placed reliance about observation of Das J. at page 383 : “I have no doubt in my mind that this sordid imputation of unchastity has been made to bolster up the petitioner’s claim and a person who is capable of such conduct can hardly be regarded as a fit and proper person to be entrusted with the up-bringing of the child.” Mr. Chatterjee has then dwelt with the meaning of the word “guardian” under Section 25 of the said Act and he has referred to the definition of Section 4(2) of the said Act. In the said context a reference was made about the reported decision of Md. Ramjan Madrey v. Taj and Ors. thereof where the expression of the guardian has been interpreted in a wider sense and it is opined by this Court that it does not necessarily mean “guardian” appointed or declared by a Court. It was sought to be emphasisted that expression “guardian” in this section includes a natural guardian or even a de facto guardian. Reference was also made about Hindu Minority and Guardianship Act where in case of a minor son and daughter, number of guardians have been sought to bo included. Section 6 of the Hindu Minority and Guardianship Act deals with natural guardian of a Hindu minor and the Court’s attention was drawn to the prefix of proposition of ‘a’ which has been added to the guardian and not ‘the’ meaning thereby that if a word is removed from the custody of any of the guardians as contemplated from the combined reading of the purual nomenclature of the expression. In the said context a reference was further made to a recent decision of our Court reported in AIR 1983 Calcutta page 165 in the case of Raj Kumar Gupta v. Barbara Gupta. Mr. Bhattacharyya, the learned Advocate of the petitioner, has referred to the case of J. V. Gajre v. Pathan Khan and Ors. , in order to impress this Court that a Hindu father is a natural guardian. A reference may also be made in this context from the side of this Court to a decision reported in the case of Md. Safe v. Samirt Babu , where it has been held that definition of the word ‘guardian’ has incorporated in Sub-section (2) of Section 4 is wider than a legal guardian according to personal law applicable to the parties. The words “the person have the care of the minor indicates a qualitative aspect in relation to the minor than physical aspect.” In view of the expression “all guardians” included in Section 25 of the Guardians and Wards Act, this Court feels that if a ward is removed from the custody of any of the guardians as contemplated under Section 4(2) of the Act coupled with Section 6 of the Hindu Minority and Guardianship Act, 1956, such guardian can complain to the court and can ask for an order under Section 25 of the Guardians and Wards Act.

8. This Court has also given its anxious consideration to the welfare of the children in custody matter. This Court is not oblivious of the salient observation of the Apex Court in Rosy Jacob v. Jacob A. Chakramakkal, which is quoted hereunder :

“……The children are not mere chattels nor are they mere playthings for their parents. Absolute right of parents over the destinies and the lives of their children has, in the modern changed social conditions, yielded to the considerations of their welfare as human beings so that they may grow up in a normal balanced manner as a useful member of the society and the guardian court in case of a dispute between the mother and the father, is expected to strike a just and proper balance between the requirements of welfare of the minor children and the rights of their respective parents over them.”

The Court has noted with caution the consideration over the conspectus of the welfare, namely, emotional yearning of the children to be in company of their mother and the requirement of prosecution of studies in a particular school. To strike a balance of the two considerations, this Court feels that when the children are admittedly of such tender age, their emotional poise should not be disturbed by injuring their emotional yearning and they should be reared up in the company of their mother for sometime more so that they are not likely to become emotionally mal-adjusted. As such this Court while dealing with a revisional application arising from an order refusing to pass an ex-parte interim order does not intend to interfere with the same at the present juncture. This Court once again repeats the proposition of law that orders passed under Section 25 are always of temporary nature and they should be adjudicated after taking note of all considerations and their bearing on the welfare of the said children.

9. Accordingly, this Court directs that till the proceeding under Section 25 of the Guardians and Wards Act is disposed of, the children should for the time being reside with their mother and prosecute their studies in the present school. However, this is by way of makeshift arrangement and the trial Court is directed to dispose of the proceeding for custody preferably within the middle of February 1995. Till that period the order of injunction restraining the Principal of La-Martinere School from striking off the name of the aforesaid two children will subsist and will continue till the court arrives at a fact finding decision on the welfare of the children and to solve the problem. By way of abundant caution this Court keeps alive the order of injunction as this Court records its disapproval even on the part of the mother to expose the children from the hazard of the hurricane tour. This Court during the pendency of the proceeding under Section 25 before the trial Court restrains the mother-opposite party from removing the children from their normal place of study at Siliguri without prior leave of the trial Court and without intimating the local police station during their stay of journey from Siliguri. During this period the petitioner-father will have right of access to the children and that right is given to the father-petitioner so that he can counter-balance the emotional yearning of the said minor children. The opposite party present in Court has stated that from the end part of December, 1994 upto the middle of January, 1995 she will be in Calcutta and during that period of her stay the father will have right to frequent visit and access of the said children and the opposite party will keep informed the petitioner about her duration and period of stay in the city of Calcutta. This Court to strike a balance in between the counter-claim of the respective parent, without prejudice to the rights and contentions of the parties, directs the father-petitioner to make payment every month at the rate of Rs. 1200/-consolidated for the upkeep and the welfare of the said children for the present. This Court is desirous of taking note so that father is also prepared to undertake concomitant commitment of the claim of custody without any reservation. This Court does not intend to interfere with the order passed by the trial Court but it directs the trial Court to complete the entire proceeding under Section 25 within the deadline as it is touching the welfare of the children who are not only attractive but also assets to the future society if properly groomed and provided with amenities of life.

Accordingly, the application for temporary order looses its importance. However, it is made clear that if any serious situation developes concerning the said children during the pendency of the proceeding of custody in the trial court, the parties will have liberty to mention this Court and this Court will exercise and intervene in the aid of paramount consideration of the welfare of the said children. This Court retains its jurisdiction up to the period till the matter is disposed of by the trial court to deal with any exigency of the situation.

The revisional application is thus disposed of. There will be no order as to costs.