High Court Kerala High Court

Suharabeevi vs Nil on 13 June, 2007

Kerala High Court
Suharabeevi vs Nil on 13 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 80 of 2007()


1. SUHARABEEVI, W/O. ABDUL RAZAK,
                      ...  Petitioner

                        Vs



1. NIL
                       ...       Respondent

                For Petitioner  :SRI.M.R.NANDAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :13/06/2007

 O R D E R
                     J.B.KOSHY & K.P.BALACHANDRAN, JJ.

                  -------------------------------------

                         M.F.A.(G&W)No.80 OF 2007

                  -------------------------------------

                           Dated 13th June,  2007



                                    JUDGMENT

Koshy,J
.

Appellant filed an application under sections 7,9

and 10 of the Guardian & Wards Act for appointing herself as

guardian for encumbering the property of the minor as security

for getting a loan. It is her case that her husband is in

Quatar and she is doing rubber business. Now, she wants to

extend her business and hence a loan is required. It is

further submitted that she is getting rental income and her

husband is working in Quatar getting 1,500 Quatar Riyals and

Annexure C certificate was produced. According to the court

below the appellant and family are residing in the scheduled

property and there is no other landed property. It was not

proved that her husband has employment. The monthly

instalment to be paid towards loan will be Rs.6,000/= and

according to the court, from the income she will be unable to

pay the same. Therefore, in the interest of minor her

application cannot be allowed. It is now contended that the

court did not consider the fact that her husband was employed

in Quatar and she had other buildings on rent and getting

rental income of Rs.5,000/= per month. From the business she

is getting Rs.3,000/= per month. But, no evidence was adduced

MFA(G&W).80/2007 2

before the District Court. She could have filed a joint

application with her husband. That was not done. Her

husband was not made a party either as petitioner or as

respondent. But, husband filed a statement showing that he

has no objection to appoint her as guardian. However, her

contentions have to be proved. Evidence has to be adduced

to the satisfaction of the District Court to prove that

interest of the minor will not be prejudiced, appellant is

actually conducting the business and she is having

sufficient income from that, she is receiving the rental

income and correctness of the income of the husband etc.

Hence, in the interest of justice, we remand the matter so

that appellant can adduce evidence to satisfy the court the

necessity for appointing her as guardian of the minor and

interest of the minor will not be prejudiced by giving

property as security for obtaining the loan.

J.B.KOSHY

JUDGE

K.P.BALACHANDRAN

JUDGE

tks