High Court Karnataka High Court

Smt H S Aruna D/O Late H S … vs Sri K N Prakash S/O K Nagarajaiah on 1 September, 2009

Karnataka High Court
Smt H S Aruna D/O Late H S … vs Sri K N Prakash S/O K Nagarajaiah on 1 September, 2009
Author: V.Gopalagowda And K.Bhakthavatsala
IN THE HIGH COURT OF KARNATAKA AT BANGALQ.RF;"-  -.,

DATED THIS THE 15? DAY OF SEPTEMBER zdojg ,;:: "  '

PRESENT

THE HON'BLE MR. JUSTICE V <§tJPA.LAGOvI1 5A.,V   A

THE HON'BLE DR. JUSTICE 
MISCELLANEOUS FIRST A§15iéA:; :1.i%7'{3[:;':/"2008 (G & WC}

MISC,C§V'1L§'If:1S§Qs;'7{é13Ei[.20Q9; .7570/"20o9.
1 k7:rj73/2009' and "7437/~2oo9

BETWEEN :

Srnt. H S Arufia, ' ' _ 'V 
Age: 39 years. A  ' _   -- 
D / 0 late H S Sath'yanaraya1ia," 
R/0 N0.354;'.' 4"? 'B' C;-'.0ASS'," V
Bar; 111 Stag.e,: _3'1-'1 Phase; . _____ H ,
5'm_B1ock,   '*  
Bangalore -.560» 08E'),  Appellant

 V * T'  " " (Common in all the cases]

  Sri" 'F_§rea'e(:ivf1a'«13.",g'\SA:as.(ifiv:iates, Adv., for appellant)

 "=SI'*i  N'E.3,rakash,
"g ._S Nagaraj aiah,
  V a *.:'X''"'-::; {J58} years,
' R'/Q No.84/2, 731 Main,



l\.)

21% Block, BSK I Stage,
Bangalore-560 050. Respondent
(Common in all the cases) _

(By Sri K S Harish, Adv., for Sri P M Vasudev, Adv.,
for respondent}

Miscellaneous First Appeal is filed un_cler__Section  "ofvthe " "

Guardian 8:: Wards Act, 1890. against   f
4.12.2008 passed in o & we No.176/200f3'».on--_1:he ofvthe 

Judge, Family Court, Bangalore. allowing the"Petition-.:filed"under
Sections 7 and 17 of the Guardian and_W'ards..Act.." «. O O

Misc.Cv1. 310.7436/2008is'li1ed'--ur;l.d}:rlO1fder=XXV1 Rule 10-A
of CPC r/w Sections 45.46 and~--l_1:2 o--fA&F.videnoe'i._Ai:t. praying for

further orders regardi:_nglfli.rection.ip   _  

Misc.Cvil.  under Order 8 r/W Order 6
Rules 7,8 and¥9l ofVC "praying to permit the appellant to

include additional " V 

J V' «--.Misc4:._jOvl;....No.._777t§/'20--Q9' is filed under Order 41 Rules 2 and
3 oi'._VC  p_ra.yin_g~.to permit the appellant to raise additional

 grounds. .  

--V Misel'CVlL*--V :l\.lo'."l'487 / 2009 is filed under Section 151 of C P C,

O topvacate the interim order dated 6.4.2009.

'l"'£1eseA cases coming on for Orders this day, Dr.

   lE£lijaltth.aVatsala, J., delivered the following:



JUDGMENT

A short question that arises for consideration

is:

Whether the Famiiy Court .’
allowing the Petition in o Nae; 75./zoos-[__=–v.
and directing the appe11ant–i:no«theru to give: the V
custody of the ward Ashtiyinfiumarvvto

the custody of the .respondentr.lfa§Lhet’cv?f, _

2. Our answef point in the negative for the

following reasons: .

Learned Counsel’ fof Va{§:pe.1i’ant–mother submits that after
dissolution of. mariciagve,’ the i”es15ondent was given visiting rights,
but iater onathe respondentgot married for the second time and

the to go and therefore the appellant did not

the boy her W111 to the respondent–father. On that

“score;-».the respondent filed a Petition in G 8: W C No.17/6/2006

hand Court, without taking into consideration the Welfare of

H and the circumstances under which the ward refused to

L

go, as per the earlier visiting arrangement, the trial Court has

mechanically allowed the Petition.

On the other hand, learned Counsel for the _

submits that as the boy was not sent as per it

given earlier, the respondent–father filed :aa _.lPeti.tion”- it

custodian of the minor ward andVgtln_.e trial_
consideration all the materials place:d~.Vl’Von. rightly
allowed the Petition directing ..to.v.dl’§ive theldiciistody of
the child with visiting Arightsvgtoihthe there is no

illegality or infirmity” reds or_der§”l.’ ”

The learned Judgegof formulated a point

lwhetheiathe petitionepfather had made
slufficient lllll “ground to appoint him as
the minor child K P Ashwin
“.iiamat so, whether the petition was

rriairitainable :2

formulated for consideration by the Family Court

.. regarding appointment of a guardian of the minor child.

L

Since the father is a natural guardian, the question of appointing

father as a guardian does not arise. The marriage of the appellant

with the respondent has been dissolved by mutual coniseiitl,’ _

trial court has not gone into the question asmto whet1’1erifthere was ”

any need for change of custody of the wardfrornlrno”ther.lto lfathelrhvs f

On our request, the boy was produced befo_re’lus’:§and we

enquired with the boy in–carne1*a..”Tl1e{l§boy yoategorieallyvsaild that he
is willing to go to the respondenthjiatiierilorieehl jviifvo months. He
also stated that he land living with his
mother. As on v’:ablo’s§it’l ll years 1 month 18
days. Welfare of sole criteria for giving
custody of thelchildl. has not made out any good

ground toydisturl)’ hcustodly of the ward. Therefore, the

ifnypugned”‘*ordei1* calls for interference by this Court.

3.’ ».Iylearnedi’:*.yClounsel for the appellant submits that the

“–«l’fte’.splondent ” agreed to pay Rs.500/- per month as

but since January 2006 upto date’ (August 2009),

Comes to Rs.22,000/ -, has not been paid yet.

L/s

4. Learned counsel for the respondent submits that since

visiting rights were not given, as agreed upon, he has not paidithe

maintenance amount of Rs.500/~ per month from January’ it

5. The marriage of the appellant

dissolved by mutual consent and the.4_appe1lant, who–“–lis.v’worl{in”gi

and earning, has not sought for any rnain*tenanee._for–l1erself: The
contention of the learned Coiinsel _for_ respondent “that the
appellant has not filed any applicationseeki_ng”n*§ain.tenance is not

a good ground to deiiyllsuch e. in of the minor

child. Keeping.lvi1’1’eview’. powefand jurisdiction of this
Court, it wouldmeet to direct the respondent to
pay a sum of Rs’.?,p0O0f–. Inltznth as maintenance with effect

from. 5

for the appellant does not press

V771M1sr:,cive:.’*7.136}2069, 7770/2009 and 7773/2009.

.l llnllview of the above, the Appeal is allowed and the-

‘ .,’1img3:dgn’ed order dated 4.12.2008 passed in G 81 we No.l76/2006

L

Misc.Cvi.No. 7487 / 2009 filed the Counsel for the responderit»

does not survive for consideration and is accordingly rejectegim.’ ‘ .,

No costs.

_

315 V .