Citation : 2023 Latest Caselaw 4678 AP
Judgement Date : 5 October, 2023
THE HON'BLE Ms. JUSTICE B.S.BHANUMATHI
Civil Revision Petition No.1594 of 2022
ORDER:
This revision petition is filed under Article 227 of the
Constitution of India against the order, dated 14.07.2022, allowing
the petition in I.A.No.548 of 2021 in HMOP No.115 of 2021 on the
file of the Court of the Principal Senior Civil Judge, Narasaraopet,
filed under Section 26 of the Hindu Marriage Act, 1955, to grant
visitation rights of the child, through electronic contacts, namely,
Whats-App once in fortnight in the interests of justice.
2. Heard Ms. M. Radha, learned counsel for the revision
petitioner, and Sri Ramachandra Rao Gurram, learned counsel for
the respondent.
3. The revision petitioner is the respondent and the respondent
is the petitioner in I.A.No.548 of 2021.
4. HMOP No.115 of 2021 was filed by the respondent herein
(husband) against the revision petitioner (wife) under Section 9 of
the Hindu Marriage Act, 1955 ('the Act', for brevity) to order
restitution of conjugal rights. The petition was contested. Pending
adjudication of the main proceeding, the husband filed I.A.No.548
of 2021 seeking visitation rights of the child. It is contended that
BSB, J C.R.P.No.1594 of 2022
the marriage of the petitioner with the respondent was performed
on 16.08.2018 and a male child was born on 16.07.2020, but after
the birth of the baby, differences cropped up between them about
the performance of traditional ceremonies of the newly born baby
and thereafter, the wife joined her parents at Narasaraopet on
29.10.2020 after the birth of the child, and therefore, the petitioner
used to visit the wife now and then and finally on 16.01.2021, he
visited the wife and the baby but, on that day, his father-in-law and
brother-in-law assaulted and injured him without any justifiable
cause, and therefore, he gave a complaint to the police against his
father-in-law and brother-in-law and consequently, his wife denied
his visitation rights, though he is very fond of the baby and wanted
to see his welfare and interest.
5. The petition was opposed by filing counter denying the
averments in the petition and further stating that the averments are
made for the purpose of filing the petition and that even prior to the
birth of the child, the husband suspected the fidelity of his wife and
openly proclaimed that the child was not born through him and he
never showed any interest to see the child nor did he care the
welfare of the child and further that the petitioner, with the political
backings, caused harassment to arrest the wife and her parents and
intentionally defaming them spreading rumors about the conduct
and character of the wife, and thereby, she alone is taking care of
BSB, J C.R.P.No.1594 of 2022
the child with the support of her parents. It is further stated that at
the tender age of the child, if the husband is permitted to get
connect the child through Whats-App, the husband would blackmail
the child emotionally and moreover the husband is angry and
temperament person as he attacked his wife and her family
members for silly reasons, and therefore, it is not safe for the child,
if the relief is granted and that this petition was filed only to harass
his wife without having any love and affection for her or the child
since the beginning.
6. After hearing both parties, the trial Court allowed the petition
and permitted the petitioner to have visitation rights to see the
minor child once in fortnight, physically, i.e., on 1st and 4th
Saturdays between 11 AM and 4 PM in the Court premises till
disposal of the main application.
7. Having been aggrieved by the order, the respondent (wife)
preferred this revision petition.
8. The learned counsel for the revision petitioner (wife) firstly
submitted that the relief which is not asked for should not be
granted and placed reliance on the decision of the Supreme Court in
Mrs. Akella Lalitha Vs. Sri Konda Hanumantha Rao &
Another1. She further contended that the petition under Section
2022 Live Law (SC) 638
BSB, J C.R.P.No.1594 of 2022
26 of the Act shall be independently filed and it cannot be filed as
an interlocutory application in a petition pending under Section 9 of
the Act and placed reliance on the decision of the Supreme Court in
Priyanka Vs Santosh kumar2. It is also argued by her that the
husband has no interest in the child at all as he suspected the
fidelity of the wife and birth of the child through him, and therefore,
it is only an attempt to further harass the wife and moreover, it is
not in the interest of the welfare of the child. However, lastly
submitted that the visitation through Whats-App is not objected, in
case if the Court is inclined to grant visitation rights.
9. The learned counsel for the respondent submitted that the
relief under Section 26 of the Act is an interim provision which can
be sought in any proceeding pending under the provisions of the
same Act, as can be understood from a bare reading of the
provision under Section 26 of the Act itself. He further submitted
that the decision of the Supreme Court in the case of Priyanka (2nd
supra) was rendered under Article 142 of the Constitution of India
and therefore, it is applicable specifically to the facts and
circumstances therein and moreover, in that case, the wife/
respondent remained ex parte in the proceedings under Section 9 of
the Act filed by her husband and sought transfer of the proceedings
due to her inability to attend the proceedings and that because she
2022 Live Law (SC) 1021
BSB, J C.R.P.No.1594 of 2022
remained ex parte, the relief under Section 26 of the Act was
granted to the husband, and therefore, the same analogy cannot be
adopted to the present case, where the facts are different because
the petition filed under Section 26 of the Act is opposed by the wife
by filing counter and the order was passed only after hearing both
parties.
10. Nextly, he submitted that when the petition was filed, since
the effect of Covid-19 was still prevalent and the movements were
restricted, the relief was claimed only for visitation through
Whats-App, whereas as on the date of passing of the order, the
Court rightly considered the current situation and in the interest of
the minor child, physical visitation rights were granted and so, no
illegality was committed in the impugned order. He further
submitted that the order under Section 26 of the Act is not
permanent and can be changed from time to time suitable to the
circumstances, and therefore, the decision in Akella Lalitha (1
supra) has no application to the present case. He further submitted
that in a case of minor's issue, it is ultimately the welfare and
interest of the child which are paramount considerations and not the
convenience and pleasure of the parents and placed reliance on the
decision of the Supreme Court in Kumar V. Jahgirdar v. Chetana
BSB, J C.R.P.No.1594 of 2022
K. Ramatheertha 3 and has drawn the attention of this Court to
paragraph No.6 which reads as follows:
"6. We have heard learned counsel for both the parties at some length. We have also perused the order of the High Court under challenge. We are constrained to observe that the High Court in its approach to the case has ignored the well-settled principle that in a matter relating to the custody of a minor child, the interest and welfare of the child is the paramount consideration and not the convenience or pleasure of the parents. The learned Judge while stating the facts has observed that "...the petitioner (respondent herein) has married again whereas the respondent (appellant herein) has remained unmarried ever after separation. He is a stock broker by profession and he is more prosperous, wealthy and affluent man with good financial background." After noticing certain decisions cited before him, the learned Judge observed in paragraph 11 of the order that :"...while passing the order in case of custody of minor child, the paramount consideration is the welfare of the minor child". In paragraph 12, the learned Judge has observed:" Admittedly he has not remarried. In event he had remarried, there could not have been any guarantee that the child could have been looked after well by the second wife..." In paragraph 14, the learned Judge expressed the opinion the condition 8a (quoted earlier) is not a healthy condition as it has lost site of the fact that the welfare of the child is the paramount consideration. The learned Judge has expressed his views by saying that "..Merely there is a divorce and merely she has remarried again does not mean that she can afford to ill-treat her child." In paragraph 17 of the order, the High Court observed: "..the petitioner is although a divorcee, she is not doing any work, she has got all the time in the world to attend to the needs of the girl.."
(2001) 4 SCC 682
BSB, J C.R.P.No.1594 of 2022
11. He further referred to the decision of the Supreme Court in
Yashita Sahu Vs. State of Rajasthan and others 4 wherein it was
held at paragraphs 20 to 24 as follows:
"20. It is well settled law by a catena of judgments that while deciding matters of custody of a child, primary and paramount consideration is welfare of the child. If welfare of the child so demands then technical objections cannot come in the way. However, while deciding the welfare of the child it is not the view of one spouse alone which has to be taken into consideration. The courts should decide the issue of custody only on the basis of what is in the best interest of the child.
21. The child is the victim in custody battles. In this fight of egos and increasing acrimonious battles and litigations between two spouses, our experience shows that more often than not, the parents who otherwise love their child, present a picture as if the other spouse is a villain and he or she alone is entitled to the custody of the child. The court must therefore be very vary of what is said by each of the spouses.
22. A child, especially a child of tender years requires the love, affection, company, protection of both parents. This is not only the requirement of the child but is his/her basic human right.
Just because the parents are at war with each other, does not mean that the child should be denied the care, affection, love or protection of any one of the two parents. A child is not an inanimate object which can be tossed from one parent to the other. Every separation, every re-union may have a traumatic and psychosomatic impact on the child. Therefore, it is to be ensured that the court weighs each and every circumstance
(2020) 3 SCC 67
BSB, J C.R.P.No.1594 of 2022
very carefully before deciding how and in what manner the custody of the child should be shared between both the parents. Even if the custody is given to one parent the other parent must have sufficient visitation rights to ensure that the child keeps in touch with the other parent and does not lose social, physical and psychological contact with any one of the two parents. It is only in extreme circumstances that one parent should be denied contact with the child. Reasons must be assigned if one parent is to be denied any visitation rights or contact with the child. Courts dealing with the custody matters must while deciding issues of custody clearly define the nature, manner and specifics of the visitation rights.
23. The concept of visitation rights is not fully developed in India. Most courts while granting custody to one spouse do not pass any orders granting visitation rights to the other spouse. As observed earlier, a child has a human right to have the love and affection of both the parents and courts must pass orders ensuring that the child is not totally deprived of the love, affection and company of one of her/his parents.
24. Normally, if the parents are living in the same town or area, the spouse who has not been granted custody is given visitation rights over weekends only. In case the spouses are living at a distance from each other, it may not be feasible or in the interest of the child to create impediments in the education of the child by frequent breaks and, in such cases the visitation rights must be given over long weekends, breaks, and holidays. In cases like the present one where the parents are in two different continents effort should be made to give maximum visitation rights to the parent who is denied custody."
BSB, J C.R.P.No.1594 of 2022
12. He also placed reliance on the decision of the Supreme Court
in Roxann Sharma v. Arun Sharma 5 , wherein the principles
governing the approach to be adopted in case of determination of
visitation rights were dealt with at paragraph No.20, which reads as
follows:
"20. We shall abjure for making any further observations as the Trial is still pending. Keeping in mind the facts and circumstances which have been disclosed before us, we set aside the impugned Order dated 18.09.2014. It is not in consonance with the previous order of a co-ordinate Bench and in fact severely nullifies its salient directions. We set aside the impugned Order dated 2nd August, 2014 inter alia for the reason that it incorrectly shifts the burden on the Mother to show her suitability for temporary custody of the infant Thalbir and, therefore, runs counter to the provisions contained in Section 6 of the HMG Act. We clarify that nothing presented by the Father, or placed on the record discloses that the Mother is so unfit to care for the infant Thalbir as justifies the departure from the statutory postulation in Section 6 of the HMG Act. Visitation rights succinctly stated are distinct from custody or interim custody orders. Essentially they enable the parent who does not have interim custody to be able to meet the child without removing him/her from the custody of the other parent. If a child is allowed to spend several hours, or even days away from the parent who has been granted custody by the Court, temporary custody of the child stands temporarily transferred."
(2015) 8 SCC 318
BSB, J C.R.P.No.1594 of 2022
13. He has also referred the decision of the Allahabad High Court
in Payal Agarwal v. Deepak Garg6 wherein the visitation rights
under the Act and the summary nature of the proceedings have
been dealt with.
14. In reply, learned counsel for the revision petitioner submitted
that the decision in Kumar V. Jahgirdar (3rd supra) was also held
in a case where a petition under Section 26 of the Act was
independently filed.
15. Insofar as the first objection regarding the maintainability of
the interlocutory application filed under Section 26 of the Act, it has
not been raised before the trial Court and it is only for the first time,
this point has been urged by the revision petitioner during the
course of arguments even without a ground in the revision. That
apart, the decision which the revision petitioner placed reliance was
passed by exercising the jurisdiction under Article 142 of the
Constitution of India and that too in a transfer petition. Moreover,
the point for consideration in the decision is not whether an
interlocutory application is maintainable under Section 26 of the Act
or not. As such, for all these reasons, the revision petitioner cannot
rely on the cited decision in support of the proposition that a
separate petition should be filed.
Civil Misc. Writ Petition No.57980 of 2009, dt.19.01.2010.
BSB, J C.R.P.No.1594 of 2022
16. It is mainly contended that the relief not asked for should not
be granted. In the decision cited by the revision petitioner, what is
observed is that it is settled law that the relief not found on
pleadings should not be granted. It is further held that if a Court
considers or grants a relief for which no prayer or pleading was
made depriving the respondent of an opportunity to oppose or resist
such relief, it would lead to miscarriage of justice.
17. In the present case, since the interest and welfare of the child
is of paramount consideration as is well settled principle of law,
what is in the welfare and interest of the minor child shall be
considered, but not the wish of either of the parents or the
technicalities, so long as they don't close the opportunity to the
party to oppose or answer. There is ground to consider the
argument of the learned counsel for the respondent that when the
petition was filed, there was still an apprehension of spread of
Covid-19 and the movements were restricted and so, the petitioner
could have asked the relief of visitation rights through online mode.
Irrespective of the prayer, if a Court considers that it is in the
welfare and interest of the minor child, the relief appropriate to the
conditions of a child can be granted.
18. In the present case, the revision petitioner vehemently
opposed the relief claimed by her husband on the ground that he
BSB, J C.R.P.No.1594 of 2022
refused to see the child after the birth mainly with the allegation
suspecting the fidelity of the revision petitioner and as such, there is
no genuineness in the relief sought by her husband. These are the
factual aspects which need to be examined during the course of trial
and as there is no evidence on these aspects, they cannot be
examined in depth. For the present, what is the welfare and
interest of the minor shall alone be taken into consideration.
Moreover, the parent not having the custody can be granted visiting
permission.
19. Though the petitioner sought visitation rights through
Whats-App, the trial Court granted him the relief of physical visiting
rights on specified days during specified time in the Court premises.
20. In case of Adarsh C. B Vs. Aswathy Sidharthan7, the apex
Court held that repeated visitation rights in the Court premises
would not be in the interest of the child as the environment during
which the visitation rights are exercised would also matter. In the
light of such observations, the relief granted in favour of the
respondent herein needs to be altered as frequent visitation rights
in the Court premises will have adverse psychological impact on a
minor child of a tender age.
Spl. Leave to Appeal © Nos.2437/2023
BSB, J C.R.P.No.1594 of 2022
21. Inspite of giving an opportunity to both parties to have a
common place of their choice to have physical visits, they could not
arrive at any conclusion and finally, the mater was heard on merits.
22. It is the main contention of the revision petitioner that the
trial Court ought not to have granted physical visits as against the
relief asked for visiting rights through Whats-App.
23. Learned counsel for the respondent submitted that visiting
through Whats-App may not have bonding effect between the minor
child and the father as there was a long time gap between the birth
of the child and as on date, there had never been any visits to see
the child after a visit after the birth of the child.
24. In view of the disturbingly charged atmosphere between the
parents and the premises of the Court is not found to be congenial
in the interest of the minor child, grant of physical visiting rights at
this juncture may not be appropriate in the interest of the child.
Therefore, granting visitation rights through Whats-App which is
agreed by the revision petitioner would serve the purpose of initially
gradually develop acquaintance of the father to the child. On
developing bondage and acquaintance, the order can be suitably
modified later after some such visits. For the time being, it is
enough to grant visiting rights to the respondent through
Whats-App, as prayed for, giving liberty to him to later seek
BSB, J C.R.P.No.1594 of 2022
modification of the order by the trial Court leaving it open for the
trial Court to consider such request on merits depending upon the
facts and circumstances exist by then, uninfluenced by any of the
observations made in this order.
25. At this juncture, the revision petitioner expressed her inability
to comply the direction in the order impugned to make the child
available for visit on working 1st Saturday as she is an employee,
and requested to alter the 1st Saturday to 2nd Saturday and whereas
the visit on 4th Saturday can be unaltered.
26. Accordingly, the Civil Revision Petition is allowed in part
confirming the relief of visitation rights but altering the physical
visits to only through Whats-App and the direction to have a visit on
1st Saturday to 2nd Saturday. The rest of the order impugned shall
remain intact.
There shall be no order as to costs.
Pending miscellaneous petitions, if any, shall stand closed.
________________ B.S.BHANUMATHI, J 05-10-2023 RAR
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!