Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Parijat Vinod Kanetkar And ... vs Mrs. Malika Parijat Kanetkar Nee ...
2016 Latest Caselaw 7529 Bom

Citation : 2016 Latest Caselaw 7529 Bom
Judgement Date : 21 December, 2016

Bombay High Court
Dr. Parijat Vinod Kanetkar And ... vs Mrs. Malika Parijat Kanetkar Nee ... on 21 December, 2016
Bench: S.B. Shukre
            J-cwp750...odt                                                                                                1/28     


                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                                             
                                               NAGPUR BENCH, NAGPUR




                                                                              
                              CRIMINAL WRIT PETITION No.750 OF 2016


            1.    Dr. Parijat Vinod Kanetkar,




                                                                             
                   Indian Inhabitant,
                   Age about 33 years.

            2.    Mrs. Sandhya Vinod Kanetkar, 
                    Indian Inhabitant,




                                                          
                   Age about 63 years.
                                 
            3.    Vinod Rajaram Kanetkar,
                    Indian Inhabitant,
                    Age about 67 years.
                                
            4.    Kum. Priyanka Vinod Kanetkar,
                   Indian Inhabitant,
                   Age about 29 years.
      

                   All residing at B-3, bhagwati Niwas,
                   Telly-gally cross road,
   



                   Andheri (East), Mumbai-400 069.                                        :      PETITIONERS

                               ...VERSUS...

            1.    Mrs. Malika Parijat Kanetkar,





                   Nee Ms. Malika Vasant Purohit,
                   Indian Inhabitant,
                   Age about 29 years,
             
                   Presently having her address at 





                   C/o. Mr. Vasant Purohit,
                   D2 Vasudeo Apartments, Camp area,
                   Near DSP Bungalow Compound,
                   Amravati-444 602.

            2.    State of Maharashtra,
                   Through Public Prosecutor,
                    High Court, Nagpur.                                                  :      RESPONDENTS




    ::: Uploaded on - 23/12/2016                                              ::: Downloaded on - 24/12/2016 00:55:46 :::
             J-cwp750...odt                                                                                                2/28     




            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-




                                                                                                             
            Shri Shyam Dewani, Advocate for the Petitioners.
            Smt. R.S. Sirpurkar, Advocate for the Respondent No.1.
            Shri N.R. Patil, Additional Public Prosecutor for the Respondent No.2.




                                                                              
            =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-


                                                          CORAM  :   S.B. SHUKRE, J.




                                                                             
                                                                           st
                                                          DATE      :   21
                                                                              DECEMBER, 2016.

            JUDGMENT   :

1. This petition questioned the legality and correctness of the

portion of the order dated 8.10.2015 granting interim custody to the

respondent No.1 passed by the Judicial Magistrate, First Class, Amravati

in domestic violence proceedings being CC (DV) No.98/2015 and also

the order dated 31.8.2016 confirming the order of interim custody,

passed on 31st August, 2016 in Criminal Appeal No.175/2010 by

Additional Sessions Judge-3, Amravati.

2. The petitioner No.1 is the husband of respondent No.1 and

petitioner Nos.2,3 and 4 are respectively the mother-in-law, father-in-law

and sister-in-law of respondent No.1. The marriage of petitioner No.1

with respondent No.1 was solemnized at Amravati on 18.2.2014 as per

Hindu Rites and Customs and also under the Special Marriage Act, 1955.

After the marriage, the respondent No.1 started co-habiting with the

petitioner No.1, who was in joint residence with petitioner Nos.2 to 4 at

Mumbai. It appears that soon after the marriage, a discord developed

J-cwp750...odt 3/28

between petitioner No.1 and respondent No.1, for which, according to

the respondent No.1, even the petitioner Nos.2 to 4 were responsible.

The respondent No.1 alleged that she was tortured mentally by the

petitioners when she was residing in their house at Mumbai. The

respondent No.1, immediately after the marriage, carried pregnancy and

on 25.10.2014 gave birth to a son Ayaan, pre-maturely. It was in her 7 th

moth of pregnancy. The respondent No.1 alleged that the petitioners, on

the excuse of the baby being prematurely born, did not allow her to

handle and take care of the baby. She alleged that after the baby was

brought back home in November 2014, the respondent No.1 was not

permitted to nurture and raise her child. She further alleged that she

was subjected by petitioners to mental harassment by hurling abuses and

critical comments. She further alleged that on 17.2.2015, when the child

was to be taken to the hospital for vaccination, the petitioners prevented

respondent No.1 from touching and handling her child charging that she

was incapable of rearing a child. This all created a disgusting situation

for respondent No.1 and as submitted by her, she could no longer bear

the mental torture and, therefore, she straightaway headed parental

home at Amravati from the hospital. The respondent No.1 further

maintained that after her mental condition was stabilized, she

approached the Court of Judicial Magistrate, First Class at Amravati by

filing application under the Protection of Women from Domestic Violence

J-cwp750...odt 4/28

Act, 2005 (in short, DV Act") seeking various reliefs from that Court. It

was registered as CC (DV) case No.98/2015. In these proceedings, the

respondent No.1 also filed an application (Exh.-5) for seeking interim

reliefs including the relief of grant of interim custody under Section 21 of

the DV Act.

3. The allegations and the claims made against the petitioners

were vehemently denied by them. They alleged that the respondent

No.1 was inhuman in treating her baby and utterly irresponsible in her

motherly duties. They contended that the respondent No.1 was never

mentally prepared for a pregnancy and was unable to breastfeed her

child due to lack of lactation. They also submitted that the respondent

No.1 did not take adequate care of the child as advised by the doctor.

They claimed that the respondent No.1 never wanted to marry with

petitioner No.1. They also submitted that it was in the interest and

welfare of the baby Ayaan,, who required love and affection as well as

proper treatment from expert doctors available in Mumbai, that his

custody was not handed over even by an interim order to respondent

No.1.

4. On merits of the case, the learned Judicial Magistrate, First

Class, Amravati found that it was in the interest and welfare of the child

that the custody was handed over to respondent No.1 and accordingly,

by her order passed on 8th October, 2015, granted the same to the

J-cwp750...odt 5/28

respondent No.1. This order was challenged in appeal under Section 29

of the DV Act filed by the petitioners which was registered as Criminal

Appeal No.175/2010. After hearing both sides, learned Additional

Sessions Judge-3, Amravati by her judgment and order dated 31 st August,

2016 dismissed the appeal thereby confirming the order of interim

custody of the child given to respondent No.1 by Judicial Magistrate,

First Class, Amravati. Not being satisfied with both these orders, the

petitioners are before this Court in the present criminal writ petition.

5.

I have heard Shri Shyam Dewani, learned counsel for the

petitioners, Smt. R.S. Sirpurkar, learned counsel for the respondent No.1

and Shri N.R. Patil, learned Additional Public Prosecutor for the

respondent No.2.

6. Shri Shyam Dewani, learned counsel for the petitioners has

taken objection to the jurisdiction of the Court to pass an order of interim

custody under Section 21 of the DV Act on the ground that the Family

Court is available at Amravati, dispute between the parties is also

pending before the Family Court, Amravati and the Family Court is

already seized of the matrimonial dispute between petitioner No.1 and

respondent No.1, all of which fulfill the requirements of the provisions of

Sections 7(1)(g), 7(2)(8) and (20) of the Family Courts Act 1984 (in

short, "Act, 1984") ousting the jurisdiction of the Judicial Magistrate to

grant interim custody under Section 21 of the DV Act. He also submits

J-cwp750...odt 6/28

that Section 21, DV Act deals with only interim or temporary custody and

unlike the Family Courts Act there is no provision made in the DV Act

conferring power upon the Magistrate Court to decide the question of

permanent custody and, therefore, when the Family Court is already

seized of the matter, the Court of Judicial Magistrate, First Class ought

not to have passed any order under Section 21 of the DV Act. He also

submits that Section 36 of the DV Act clarifies that the provisions of DV

Act are in addition to and not in derogation of the provisions of any other

law for the time being in force. Thus, according to him, a combined

reading of these provisions of law would lead to a conclusion that when

forum of Family Court is available for the parties to obtain appropriate

relief regarding custody, the remedy under Section 21 of the DV Act is

not available to the parties and, therefore, the impugned orders are a

nullity.

7. On merits of the case, learned counsel for the petitioners

submits that both the Courts below have committed grave error of facts

and law by not considering the relevant material available on record and

ignoring in the process the welfare of the infant Ayaan in this case.

8. Smt. R.S. Sirpurkar, learned counsel for the respondent No.1

submits that Section 26 of the DV Act makes it clear that the reliefs under

Sections 18,19,20,21 and 22 may also be sought in any legal proceedings

before a Civil Court or Family Court or a Criminal Court and this would

J-cwp750...odt 7/28

only show that the reliefs under the DV Act serve as additional and not

alternate measures and, therefore, there is no question of them being

barred or rendered unavailable by a remedy available under another Act

like the Act, 1984. She also submits that this is further affirmed by the

provision of Section 36 of the DV Act laying down that all the provisions

of DV Act are in addition to and not in derogation of the provisions of

any other law for the time being in force. Therefore, she submits that

the Family Court, Amravati will have no exclusive jurisdiction to decide

the kind of application which has been filed by the respondent No.1 in

the instant case, seeking interim custody of the child under Section 21 of

the DV Act.

9. On merits of the case, learned counsel for the respondent

No.1 submits that there have been concurrent orders granting interim

custody to the respondent No.1 and there being no perversity or

arbitrariness in these orders, there is no need to make any interference

with the same in exercise of writ jurisdiction of this Court.

10. Since objection to the jurisdiction of the Court of Magistrate

to decide an application filed under Section 21 of the DV Act in view of

the provisions of the Act, 1984 and availability of a Family court at

Amravati has been taken, it would be necessary for this Court to consider

and decide the same first. The objection revolves around interpretation

of Sections 7,8 and 20 of the Act 1984 and also Sections 21,26 and 36 of

J-cwp750...odt 8/28

the DV Act. This would also necessitate comprehending the legal

meaning of certain terms and expressions such as District Court and

Magistrate. It would be, therefore, useful for us to reproduce here

relevant provisions of law, the expanse and mandate of which is required

to be considered here. They are re-produced as below :

Family Courts Act, 1984 :

Section 2 : Definitions. - In this Act, unless the context otherwise requires, -

(e) all other words and expressions used but not defined in this Act and defined in the Code of Civil Procedure,

1908 (5 of 1908) shall have the meanings respectively assigned to them in that Code.

Section 7 : Jurisdiction. - (1) Subject to the other provisions

of this Act, a Family Court shall-

(a) have and exercise all the jurisdiction exercisable by any district Court or any subordinate civil Court under any law for the time being in force in respect of suits and proceedings of the nature referred to

in the Explanation; and

(b) be deemed, for the purposes of exercising such

jurisdiction under such law, to be a district Court or, as the case may be, such subordinate civil Court for the area to which the jurisdiction of the Family Court extends.

Explanation. -The suits and proceedings referred to in this

sub-section are suits and proceedings of the following nature, namely:-

(a) a suit or proceeding between the parties to a marriage for decree of nullity marriage (declaring the marriage to be null and void or, as the case may be, annulling the marriage) or restitution of conjugal rights or judicial separation or dissolution of marriage;

(b) a suit or proceeding for a declaration as to the validity of a marriage or as to the matrimonial status of any person;

(c) a suit or proceeding between the parties to a marriage with respect to the property of the parties or of either of them;

(d) a suit or proceeding for an order or injunction in circumstances arising out of a marital relationship;

(e) a suit or proceeding for a declaration as to the legitimacy

J-cwp750...odt 9/28

of any person;

(f) a suit or proceeding for maintenance;

(g) a suit or proceeding in relation to the guardianship of the person or the custody of, or access to, any minor.

(2) Subject to the other provisions of this Act, a Family Court shall also have and exercise;

(a) the jurisdiction exercisable by a Magistrate of the first

class under Chapter IX (relating to order for maintenance of wife, children and parents) of the Code of Criminal Procedure, 1973 (2 of 1974); and

(b) such other jurisdiction as may be conferred on it by any other enactment.

Section 8 : Exclusion of jurisdiction and pending proceedings. -Where a Family Court has been established for any area, -

(a) no district Court or any subordinate civil Court referred to in sub-section (1) of Sec. 7 shall, in relation to such area, have or exercise any jurisdiction in respect of any suit or proceeding of the nature

referred to in the Explanation to that sub-section;

(b) no Magistrate shall, in relation to such area, have or exercise any jurisdiction or powers under Chapter IX of the Code of Criminal Procedure, 1973 (2 of 1974);

(c) every suit or proceeding of the nature referred to in the Explanation to sub-section (1) of section 7 and every proceeding under

Chapter IX of the Code of Criminal Procedure, 1973(2 of 1974)-

( i ) which is pending immediately before the establishment of such Family Court before any district Court or subordinate Court referred to in that sub-section or, as the case may be,

before any Magistrate under the said Code; and ( ii ) which would have been required to be instituted or taken before or by such Family Court if, before the date on which such suit or proceeding was instituted or taken, this Act had come into force and such Family Court had been established,

shall stand transferred to such Family Court on the date on which it is established;

Section 20 : Act to have overriding effect. -The provisions of this Act shall have effect notwithstanding anything inconsistent therewith contained in any other law for the time being in force or in any instrument having effect by virtue of any law other than this Act.

             J-cwp750...odt                                                                                                10/28   


            Code of Civil Procedure : 




                                                                                                            

Section 2. Definitions. - In this Act, unless there is anything repugnant in the subject or context,-

(4) "district" means the local limits of the jurisdiction of a principal Civil

Court of original jurisdiction (hereinafter called a "District Court"), and includes the local limits of the ordinary original civil jurisdiction of a High Court;

Section 3. Subordinate of Courts.- For the purposes of this

Code, the District Court is subordinate to the High Court, and every Civil Court of a grade inferior to that of a District Court and every Court of Small Causes is subordinate to the High Court and District Court.

Protection of Women from Domestic Violence Act, 2005 :

Section 2 : - Definitions. - In this Act, unless context otherwise

requires, -

(i) "Magistrate" means the Judicial Magistrate of the first class, or as the case may be, the Metropolitan Magistrate, exercising

jurisdiction under the Code of Criminal Procedure, 1973(2 of 1974) in the area where the aggrieved person resides temporarily or otherwise or the respondent resides or the domestic violence is alleged to have taken place;

Section 21. Custody orders.-- Notwithstanding anything contained in any other law for the time being in force, the Magistrate

may, at any stage of hearing of the application for protection order or for any other relief under this Act grant temporary custody of any child or children to the aggrieved person or the person making an application on her behalf and specify, if necessary, the arrangements for visit of such

child or children by the respondent:

Provided that if the Magistrate is of the opinion that any visit of the respondent may be harmful to the interests of the child or children, the Magistrate shall refuse to allow such visit.

Section 26. Relief in other suits and legal proceedings.--

(1) Any relief available under sections 18, 19, 20, 21 and 22 may also be sought in any legal proceeding, before a civil court, family court or a criminal court, affecting the aggrieved person and the respondent whether such proceeding was initiated before or after the commencement of this Act.

(2) Any relief referred to in sub-section (1) may be sought for in addition to and along with any other relief that the aggrieved person may seek in such suit or legal proceeding before a civil or criminal court.

J-cwp750...odt 11/28

(3) In case any relief has been obtained by the aggrieved person in any proceedings other than a proceeding under this Act, she

shall be bound to inform the Magistrate of the grant of such relief.

Section 36. Act not in derogation of any other law.-- The

provisions of this Act shall be in addition to, and not in derogation of the provisions of any other law, for the time being in force.

11. Upon perusal of Section 7 of the Act, 1984, it would be clear

that this provision is in two parts, first, under sub-Section (1), covers the

civil jurisdiction and the, second, under sub-Section (2), relates to

criminal jurisdiction. The civil jurisdiction that a Family Court can

exercise under Section 7(1) is the one exercisable by any district Court or

any subordinate civil Court and it is relating to those matters which are

enumerated in the Explanation to it. Clause (g) of the Explanation refers

to custody of minor, with which we are concerned in this petition. But,

this jurisdiction of a Family court to deal with custody matter, it has to be

borne in mind, is basically of a district court or any subordinate civil

Court, as is evident from the language employed in clauses (a) and (b) of

sub-Section (1) of Section 7 of the Act, 1984. A district court or for that

matter a subordinate civil Court, is different and distinct from the Court

of a Magistrate in terms of their nature of jurisdiction, powers and source

of their existence.

12. The expressions "district court" and "subordinate civil court"

have not been defined in the Act 1984, but Section 2(e) of the same Act

would direct us to the Code of Civil Procedure (in short, "CPC") to

J-cwp750...odt 12/28

understand meaning of the same. Even in the CPC, the expressions

"district court" and the "subordinate civil court" have not been

specifically defined, but their meaning could be understood by referring

to Section 2(4) and Section 3 of the CPC. These Sections only emphasize

that a district court is nothing but a principal civil court of original

jurisdiction and every district court is subordinate to the High Court and

every civil court of a grade inferior to that of a district court is

subordinate to the High Court and the district court. A district court or a

subordinate civil court exercises jurisdiction in respect of only those

matters which are of civil nature as contemplated by Section 9 CPC and

not those which are of criminal nature as contemplated by provisions

contained in Chapter II of the Cr.P.C. Source of existence of district court

or subordinate civil court is the CPC and relevant State law, in

Maharashtra, it is Maharashtra Civil Courts Act as modified upto

30.1.2016, and that of a Magistrate's Court is the Code of Criminal

Procedure (for short, "Cr.P.C.") Thus, jurisdiction over a custody matter

referred to in Section 7(1)(g) of the Act, 1984 is the one exercisable by a

civil court, which is different and distinguishable from a criminal court.

It would then follow that if any criminal court is invested with a parallel

power to grant interim custody, it would not be covered by the mandate

of Section 7(1)(g) of the Act, 1984.

13. Under Section 21 of the DV Act, power has been conferred

J-cwp750...odt 13/28

upon the Magistrate to grant temporary custody of any child to the

aggrieved person when he is seized of the application filed for grant of

protection order or any other relief under the DV Act. Under Section 2(i)

of the DV Act, Magistrate means the Judicial Magistrate of the First Class

or as the case may be, Metropolitan Magistrate, exercising jurisdiction

under the Code of Criminal Procedure, 1973. This jurisdiction of the

Magistrate under Section 21 of the DV Act, as could be seen from the

definition of the term "Magistrate", is specific and exclusive to the

Judicial Magistrate, First Class or as the case may be, the Metropolitan

Magistrate exercising jurisdiction under the Cr.P.C. and, therefore,

would not be covered by the provisions of Section 7(1) of the Act, 1984

in particular, clause (g) thereof. It would also not be covered by the

second part under sub-section (2) of Section 7 of the Act, 1984 as only a

small chunk of criminal jurisdiction of the Magistrate under the Cr.P.C.

has been ear-marked and made over to the Family Court thereunder.

This portion of jurisdiction is confined to only the maintenance

proceedings initiated under Chapter IX of the Cr.P.C. before the

Magistrate of the First Class and nothing more. It is thus clear that

jurisdiction of the Magistrate to adjudicate upon the question of grant of

interim custody is parallel to and independent of the jurisdiction over

custody matters under Section 7 of the Act, 1984

14. Above interpretation, in my view, receives a seal of approval

J-cwp750...odt 14/28

in a way, when one considers the non-obstante clause contained in

Section 21 of the DV Act, the purpose that it seeks to achieve and the

nature of power it confers upon the Magistrate. The non-obstante clause

unbounds the Magistrate from similar powers of other courts in other

enactments and regardless of those powers, he can go about the issue of

interim custody on his own. The purpose that this Section seeks to

achieve is protection of the aggrieved person, for the time being from

domestic violence, which is discernible from the condition prescribed for

exercise of the interim custody power under Section 21 of the DV Act.

Pendency or filing of an application for protection order or any other

relief under the DV Act is must and in such proceeding the issue of

interim custody can be raised. The reason being that it is also an issue of

domestic violence as it harms the mental health of an aggrieved person

who maintains a perception and is capable of demonstrating at least in a

prima facie manner, that welfare of the child is being undermined. The

nature of the power is temporary and coterminous with the main

application filed for protection or any other relief. It begins with filing of

such main application and comes to an end with disposal of the main

application or may merge with the final decision rendered in the

proceeding. Such being the nature and purpose of power of the

Magistrate under Section 21 of the DV Act, it would have to be said that

it is separate and independent from and not covered by either of the

J-cwp750...odt 15/28

parts of Section 7 of the Act, 1984. If such interpretation is not given to

Section 21, DV Act power, the Section itself can be rendered otiose in a

given case and the Magistrate will be divested of his power to adjudicate

upon that species of domestic violence issue which arises from

jeopardising the welfare of the child. Such is, however, not the intention

of the legislature, rather, the interpretation made earlier is in consonance

with the intention of the legislature and object of the DV Act to protect

women from domestic violence.

15.

The interpretation made regarding Section 21, DV Act power

would receive further confirmation from the fact that an application filed

under Section 21 of the DV Act does not come under the effulgence of

Section 8(b) of the Act, 1984 which bars specifically the jurisdiction of

the Magistrate, in relation to an area where a Family Court has been

established, only under Chapter IX of the Cr.P.C., and not under any

other law for the time being in force.

16. Section 8 of the Act 1984 makes jurisdiction of the Family

Court under Section 7 sub-Sections (1) and (2) as exclusive. But, this

exclusivity, as it emerges from the discussion made so far, would relate to

only those jurisdictions which are exercisable by a district Court or any

subordinate civil Court in respect of matters referred to in the

Explanation or by a criminal Court like the Court of Magistrate of the

First Class in respect of matters under chapter IX of the Cr.P.C. and

J-cwp750...odt 16/28

nothing more or nothing less. It is obvious that the exclusivity of the

jurisdiction under Section 8 of the Act, 1984 is extendable to only those

matters specifically referred to in sub-Section (1) and sub-section (2) of

Section 7 of the Act 1984 and not to the jurisdiction of the Magistrate

under Section 21 of the DV Act. Thus, respectfully disagreeing with the

learned counsel for the petitioner, I find that Sections 7 and 8 of the Act,

1984 could not be interpreted and understood to mean that they confer

sole and exclusive jurisdiction upon the Family Court in respect of all

custody matters and, thus oust the jurisdiction of a Magistrate under

Section 21 of the DV Act. I would add here, there are certain custody

matters, like the one under Section 21 of the DV Act, which are beyond

the pale of dominance of Sections 7 and 8 of the Act, 1984.

17. No doubt, Section 20 of the Act 1984 accords provisions of

the said Act primacy over any other law for the time being in force due

to the over-riding effect given to it. But, this overriding effect is only to

the extent of inconsistency of the provisions contained in any other law

in force with the provisions of the Act 1984. We have seen that

jurisdictions of the Family Courts under both parts of Section 7 do not

cover the jurisdiction exercisable by Judicial Magistrate, First Class in

respect of grant of interim custody under Section 21 of the DV Act and,

therefore, there is no question of jurisdiction of the Magistrate under

Section 21 of the DV Act being inconsistent with the provisions

J-cwp750...odt 17/28

conferring jurisdiction upon the Family Court and as such, the Act 1984

will not have any overriding effect upon the DV Act.

18. On the contrary, I must point out, the reliefs available under

Sections 18,19,20,21 and 22 of the DV Act are in the nature of a help,

which is extended to an aggrieved person in addition to the assistance

that the aggrieved person may have under any other law for the time

being in force whether civil or criminal. This is clear from the provision

of Section 26 of the DV Act which lays down that any reliefs available

under Sections 18,19,20,21 and 22 may also be sought in any legal

proceeding before the civil Court, family Court or a criminal Court. In

other words, the reliefs available under the DV Act are supplementary in

nature and do not exclude similar reliefs available under other laws.

This is further reaffirmed by the provision of Section 36 of the DV Act

prescribing that the provisions of this Act shall be in addition to and not

in derogation of provisions of any other law for the time being in force.

19. The above discussion would lead me to conclude that

application filed under Section 21 of the DV Act seeking interim custody

is maintainable before a Magistrate exercising jurisdiction in relation to

an area where Family Court is established and the Magistrate has

jurisdiction to decide such an application in accordance with law.

Irresistible conclusion further would be that the application filed under

Section 21 of the DV Act before the Court of Judicial Magistrate, First

J-cwp750...odt 18/28

Class, Amravati in the instant case is tenable and the impugned orders

cannot be assailed on the ground of want of jurisdiction, they being a

nullity.

20. Shri Shyam Dewani, learned counsel for the petitioners has

placed his reliance upon the case of Harsh vs. Komal, reported in

2015(6) LRC 328 (Rajasthan), decided by learned Single Judge of

Rajasthan High Court, wherein the learned Single Judge has taken a view

that under Section 21 of the DV Act, no independent remedy has been

provided to seek custody of the minor child. Learned Single Judge

relying upon another decision of the learned Single Judge of the

Rajasthan High Court in the case Payal Agrawal vs. Kunal Agrawal,

reported in 2014 Cri. L.J. 4821, held that Section 21 of the DV Act does

not provide any independent remedy to seek custody of the minor child

and, therefore, in a case where the Family Court has been established for

an area in respect of which the Court of Judicial Magistrate, First Class

also exercises jurisdiction, the latter Courts jurisdiction under Section 21

of the DV Act would be ousted by the Family Court. It appears that in

these decisions, the nature of jurisdiction conferred by Section 7 of the

Act 1984 upon the Family Court was not brought to the notice of the

learned Single Judges of the High Court of Rajasthan and emphasis was

placed only upon Section 20 of the Act 1984. It also appears that the

effect of Section 36 of the DV Act over the jurisdiction of the Family

J-cwp750...odt 19/28

Court under Section 7 of the Act 1984 was not properly brought to the

notice of the High Court. Therefore, with due respect, I would say it is

not possible to agree with the view taken in these decisions.

21. Learned counsel for the petitioner has also invited my

attention to the observations of the Hon'ble Apex court in the case of

Shabana Bano vs. Imran Khan, reported in (2010) 1 SCC 666, wherein

in paragraph 13 the Hon'ble Apex Court has observed that Act 1984,

interalia seeks to exclusively provide within jurisdiction of the Family

Courts the matters relating to maintenance, including proceedings under

Chapter IX Cr.PC and that Section 20 of the Act, 1984 lays down that the

Act shall have overriding effect on other enactments. Learned counsel

for the petitioners has further placed reliance upon the case of Kiran

Singh and others vs. Chaman Paswan and others, reported in AIR

1954 SC 340, wherein the Hon'ble Apex Court has laid down that it is a

fundamental principle that a decree passed by a Court without

jurisdiction is a nullity and that its invalidity could be set up whenever

and wherever it is sought to be enforced or relied upon, even at the stage

of execution and even in co-lateral proceedings.

22. There can be no dispute about the principles of law which

emerge from the decisions of Shabana Bano (supra) and Kiran Singh

(supra). But, Shabana Bano's case would give no assistance to learned

counsel for the petitioners as it does not deal with Section 21 of the DV

J-cwp750...odt 20/28

Act and in the present case, over-riding effect of Section 20 of the Act,

1984 has not been seen to be encasing jurisdiction of the Magistrate

under Section 21 of the DV Act. So far as the ratio of Kiran Singh is

concerned, I find, in the instant case no occasion has arisen for

implementing it for the reason that the order of interim custody passed

by the learned Magistrate, and the further order of the learned

Additional Sessions Judge confirming it, both, have been found by me to

be within jurisdiction, for the reasons stated in the earlier paragraphs.

23.

Learned counsel for the respondent No.1 has placed her

reliance upon the case of Dhavai Rajendrabhai Soni vs. Dhavinl

Dhavalbhai Soni and others, reported in 2011 DGLS (Cri.) Soft 1123,

in support of her argument that a Magistrate does have the jurisdiction to

grant relief of interim custody under Section 21 of the DV Act. I do not

think that in a controversy like the present one wherein the issue of

ouster of jurisdiction of the Magistrate under Section 21 of the DV Act by

virtue of Sections 7,8 and 20 of the Act 1984 is involved, said decision

would render any useful assistance as similar issue was not involved in

that case.

24. On the point of need for retention of the custody of the child

by the petitioners, it has been argued that the welfare of the child being

of the paramount consideration, it would be in the best interest of the

child that the child continues to remain under the care and custody of the

J-cwp750...odt 21/28

petitioners so that his physical, mental psychological and medical needs

are adequately catered to. By taking me through the correspondence

between the parties, copies of which are forming part of the paper book,

learned counsel for the petitioners would submit that the respondent

No.1 has been indifferent and even callous to her son Ayaan, a

pre-mature baby. He points out that respondent No.1 had disappeared

from the hospital on 17th February, 2015, leaving everybody including

Ayaan in lurch and thereafter did not inquire even once about the

welfare of Ayaan till around May 2015 when the application under

Section 12 of the DV Act was filed by respondent No.1. It is also

submitted that during interregnum, the respondent No.1 instead of being

concerned about the health of her pre-maturely born baby, was anxious

to get back her personal belongings, as is evident from e-mails that she

sent to petitioner No.1 and this would only demonstrate that the

respondent No.1 has no love and affection for Ayaan and it is further

submitted that the respondent No.1, as the medical papers would show

did not develop lactation, could not breastfeed the child and this

required expert guidance for providing proper nourishment to the child

which is being currently provided by the petitioners at Mumbai. Learned

counsel for the petitioners also took me through the medical papers

forming part of paper book and submitted that the child Ayaan is under

special medical treatment at Mumbai and there would be a break in this

J-cwp750...odt 22/28

special treatment if any change in custody occurs. He submits that this

treatment, it is feared by the petitioners, may not be available at

Amravati. He also submits that apart from petitioner No.1, petitioner

Nos.2,3 and 4 are completely attached to the child Ayaan and he is

growing well under their caring, attentive and affectionate shelter. He

further submits that all this would not be possible at Amravati and,

therefore, the petitioners deserve to be granted custody of the child.

25. In support of his argument regarding welfare being of

paramount consideration, learned counsel for the petitioners has placed

reliance upon the cases (a) R.V. Srinath Prasad vs. Nandamuri

Jayakrishna and others, reported in (2001) 4 SCC 71 and (b) Alkaben

Rajubhai Patel and another vs. Sejalben w/o. Late Nainesh

Natwarbhai Patel, Guardianship Petition No.26/2015, decided by

learned Single Judge of the Bombay High Court dated 23 rd

September, 2016.

26. Smt. R.S. Sirpurkar, learned counsel for respondent No.1 has

submitted that all these aspects of the case have been properly

considered by the Courts below and the findings recorded by them being

based upon the record of the case and law applicable to the facts of this

case, could not be said to be against settled principles of law, perverse or

arbitrary and as such would not call for any interference by this Court in

exercise of its writ jurisdiction. She also submits that in custody matters,

J-cwp750...odt 23/28

not the right of the parents, but the welfare of the child, is of utmost

importance which must be borne in mind while adjudicating upon the

issue of proper custody of the child. In support she has placed reliance

upon these cases : (a) Manjita Naik Tuenkar vs. Soiroo @ Sarvesh C.

Naik Tuenkar and another, reported in 2013 DGLS (Cri.) Soft 1185,

(b) Captain Rattan Amol Singh vs. Smt. Kamaljit Kaur w/o. Captain

Rattan Amol Singh, reported in AIR 1961 PUNJAB 51, (c) Jai Prakash

Khadria and another vs. Shyam Sunder Agarwalla and another,

reported in 2000(3) ALL MR 667 (SC), (d) Arwa Taha Saifuddin vs.

Taha Mufaddal Saifuddin, reported in 2016(2) Mh.L.J. 322, (e) Nil

Ratan Kundu and another vs. Abhijit Kundu, reported in (2008) 9 SCC

413 and (f) Palmira w/o. Cruz Fernandes vs. Cruz Fernandes,

reported in 1992(2) Mh.L.J. 1048. Learned counsel has also placed

reliance on Civil Appeal No.1966/2015 Roxann Sharma vs. Arun

Sharma, with Civil Appeal No.1967/2015, decided by Hon'ble Supreme

Court on 17th February, 2015 which is on welfare of child being

important and the case of Shalu Ojha vs. Prashant Ojha, reported in

(2015) 2 SCC 99.

27. In the case of Shalu Ojha (supra) I must mention at the

outset that the Hon'ble Apex Court, instead of going into the issue as to

whether or not the Appellate Court can grant interim order staying

execution of the maintenance order passed by the Magistrate, directed

J-cwp750...odt 24/28

the Sessions Court to dispose of the appeal on merits. Such being the

direction, this case would render no assistance to us in the present case.

28. Now, reverting to the rival submissions, I find that learned

counsel for the respondent No.1 is right when she submits that in writ

jurisdiction the scope of interference does not go beyond examining the

impugned order from the view point of it being perverse, arbitrary or

going against well settled principles of law or statutory provisions or

ex-facie illogical. When the impugned orders are examined from such a

perspective, I find that they do not contain any such illegality or

perversity as would warrant any interference with them. The Courts

below have considered all the points raised before them, which were

similar to those raised here and decided them by taking a view, which is

neither arbitrary nor illegal nor illogical nor of the nature as would cause

miscarriage of justice.

29. It is true that respondent No.1 suddenly disappeared from

the hospital on 7.2.2015 when her infant son Ayaan was being examined

by the doctor. The correspondence available on record at this stage,

however, shows that the respondent No.1 was then experiencing a

traumatic and distressed phase of her life due to what was happening

between her on the one hand and the petitioners on the other, the details

of which could be seen in the communications between the parties

trading allegations against each other. These e-mails and letters

J-cwp750...odt 25/28

constitute a word against word and it is difficult at this stage to give a

finding as to who is right and who is not, but the fact remains that

interse relations between the rival parties were stretched to the level of

severe bitterness pervading their minds over a prolonged period. This

may have left respondent No.1 frustrated with her own condition and

when, she also states so, she regained her mental equilibrium that she

started making entreaties with the petitioners to give her back her infant

son to shower her love and affection on him and nurture him, at a time

when the baby required it the most.

30. It is also true that there is one letter addressed as "To

whomsoever it may concern" signed by respondent No.1 taking all the

blame upon herself for all that mess that her marriage with the petitioner

No.1 has been pushed into. However, the way it has been written only

indicates that the words exhibit more of a tone of sarcasm rather than an

intention of confession and correction.

31. About deficiency of respondent No.1 in breastfeeding her

infant son, I find that there is no disputing this fact. But, as seen from

the medial papers, there appears to be a reason for it. It was probably

the pre-mature birth of Ayaan, and for this, surely respondent No.1

cannot be lambasted. Even otherwise, if lactation is not established, the

mother cannot be blamed as that is something which is part of her body

metabolism and genetics over which she would never have any control.

J-cwp750...odt 26/28

One thing is certain, there is no nexus between lack of lactation and

motherly attachment to one's own baby. In the present case, by seeking

custody of the child, I think the respondent No.1 has shown that she is

concerned about the welfare of her child and desirous of giving him all

that care, love and affection which only a mother can give. If this is so,

any denial of interim custody to her would result in harming her mental

health and thus cause domestic violence to her. But, of course this would

not be the primary consideration for deciding custody of the child.

Welfare, of the child, as held in several cases, including those relied upon

by both sides, is of the paramount consideration. In the fact situation of

this case, I find that the baby is so small that his being with mother, who

is yearning for her reunion with her child, would only help him grow and

develop, physically, psychologically and mentally well, at least for the

present. The facts and circumstances of this case discussed earlier would

also show that the respondent No.1, for the time being, has established

herself to be a fit person to have the custody of the baby. Her conduct

for about two and half months during the period from 17.2.2015 till

about early May 2015 has also been found to be not showing indifference

or non-attachment towards Ayaan. All this would show that welfare of

Ayaan, for the present, will be well achieved, if his interim custody is

given to respondent No.1.

32. About the medical treatment that is being given to Ayaan at

J-cwp750...odt 27/28

Mumbai, I must say there is nothing available on record showing that

equally competent and professional medical treatment is not available at

Amravati. Learned counsel for the petitioners has filed on record a Pursis

along with documents including a medical report dated 23.8.2016 which

shows that Ayaan has been diagnosed to be suffering from mild Autism

and he is undergoing treatment for Speech and Behavioral Therapy,

Occupational Therapy, Hearing and Vision Assessment, Thyroid Profile

Assessment and Autism Assessment. As stated earlier, if at all this is true,

similar treatment could also be given to the child at Amravati and if

parties feel that this is not possible it would constitute a change of

circumstances justifying modification of the interim order of custody by

invoking power under Section 25(2) of the DV Act. That apart, from the

record it is seen that these documents were not available for

consideration before the Courts below and therefore, it would be unjust

to question the legality and correctness of the impugned orders by

considering these documents for the first time in exercise of writ

jurisdiction. For this reason also, the impugned orders cannot be faulted

with. All said and done, I may say that a custody order by it's very nature

being temporary is amenable to change or modification subsequently if it

is necessitated by the change of circumstances.

33. In the circumstances, I do not see any reason to reverse the

impugned orders and the writ petition deserves to be dismissed.

J-cwp750...odt 28/28

34. Writ Petition stands dismissed.

35. Custody of the child, Ayaan, shall be handed over to the

respondent No.1 within three weeks from the date of the order.

36. Rule is discharged.

JUDGE

okMksns

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter