Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pravin Shirpatrao Sheware vs Alka Pravin Sheware
2021 Latest Caselaw 4242 Bom

Citation : 2021 Latest Caselaw 4242 Bom
Judgement Date : 9 March, 2021

Bombay High Court
Pravin Shirpatrao Sheware vs Alka Pravin Sheware on 9 March, 2021
Bench: A.S. Chandurkar, Pushpa V. Ganediwala
                                       1
                                                       J207fca45.17with44.18.odt



             IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                       NAGPUR BENCH, NAGPUR.


                     FAMILY COURT APPEAL NO. 44 OF 2018
                                   WITH
                     FAMILY COURT APPEAL NO. 45 OF 2017


  FAMILY COURT APPEAL NO. 44 OF 2018

           Shri Pravin s/o Shripatrao Sheware
           Aged about 45 years, Occ. - Service,
           R/o. 199, Pandey Layout, Khamla,
           Nagpur                                           .... APPELLANT
                                   VERSUS


           Smt. Alka D/o Namdeo Khedkar
           Aged about 42 years, Occ. Service,
           R/o J.B. Nagar/District Mining
           Collector of Chandrapur
           Chandrapur                                       ...RESPONDENT


                               WITH

  FAMILY COURT APPEAL NO. 45 OF 2017

           Pravin Shirpatrao Sheware
           Aged about 39 years, Occ. - Service,
           R/o. 199, Pandey Layout, Khamla,
           Nagpur                                           .... APPELLANT
                                 VERSUS


       Alka Pravin Sheware,
       Aged about 39 years, Occ. Service,
       Office of the District Mining,
       Administrative Building,
       Collector of Chandrapur                ...RESPONDENT
  ___________________________________________________________
       Shri R.K. Maheshwari, Advocate for the appellant.
       Shri Abhijeet Sambaray, Advocate for the respondent.
  ___________________________________________________________


::: Uploaded on - 23/06/2021                      ::: Downloaded on - 31/08/2021 22:02:53 :::
                                        2
                                                 J207fca45.17with44.18.odt




                               CORAM : A.S. CHANDURKAR AND
                                       PUSHPA V. GANEDIWALA, JJ.

                               DATED   : MARCH 09, 2021.



  JUDGMENT (Per Pushpa V. Ganediwala, J.) :

Heard Shri R.K. Maheshwari, learned counsel for

the appellant and Shri Abhijeet Sambaray, learned counsel for

the respondent.

2. These are the appellant/husband's appeal under

Section 19 of the Family Courts Act, 1984 against the orders

passed by the Family Court, Nagpur in his petitions for

custody/access of minor daughter Bhumika aged about 15

years (DOB is 23/03/2006).

3. The Family Court Appeal No. 44/2018 is directed

against the order dated 24/10/2016 passed in the petition No.

D-13/2016 by which the petition is dismissed on the ground of

want of territorial jurisdiction and want of fresh cause of

action. The review against the same order also came to be

dismissed vide order dated 04/11/2017 in M.J.C. No. 14/2017.

J207fca45.17with44.18.odt

4. The Family Court Appeal No. 45/2017 is directed

against the order dated 24/05/2017 in M.C.A. No. 11/2016 by

which the Family Court, Nagpur rejected the husband's prayer

for granting visitation rights for the daughter - Bhumika, in the

paramount welfare of the child and directed the parties to

resolve the issue of access to their minor daughter through the

process of Mediation.

5. Facts in brief, the marriage between the parties was

solemnized on 19/06/2005 and the same got dissolved by a

decree of divorce by mutual consent in Petition No.

A-473/2011. Out of this wedlock they are blessed with one

daughter Ku. Bhumika, presently in the custody of respondent/

mother.

6. The appellant/husband had filed a petition No.

D-13/2016 under Section 6 of the Guardians and Wards Act,

1890 for the custody of minor daughter Bhumika. Prior to

filing of this petition, the appellant/husband had filed one

more petition for custody i.e. petition No. D-27/2012 which

was dismissed on 29/08/2013. The appeal against the said

J207fca45.17with44.18.odt

decree bearing First Appeal No. 283/2014 also came to be

dismissed on 15/04/2015. On new cause of action, the

appellant/husband filed a petition No. D-13/2016. In the

meantime, the appellant/husband also filed a Writ Petition No.

6117/2015 for access of the minor daughter Bhumika, which

came to be dismissed by this court by an order dated

21/03/2016.

7. There was an issue of maintainability in petition

No. 13/2016 before the trial Court. The trial Court has

recorded a negative finding with regard to maintainability of

the petition on the ground that the appellant/husband has

failed to show a fresh cause of action for filing this petition.

The learned Family Court also observed that as during the

pendency of the petition, the respondent/wife transferred to

Chandrapur and the minor is in her custody, therefore, the

Family Court is seized to have territorial jurisdiction from

23/06/2016, the date she has shifted to Chandrapur.

Ultimately, the Family Court dismissed the petition for want of

maintainability.

J207fca45.17with44.18.odt

8. With regard to point of maintainability of the

petition for want of fresh cause of action, learned counsel for

the appellant/husband brought to our notice the judgment of

the Hon'ble Apex Court in the case of Ashish Ranjan Vs.

Anupma Tandon and anr. (2010) 14 SCC 274 wherein in

paragraph No. 18 the Hon'ble Court noted that "It is a settled

legal proposition that while determining the question as to

which parent the care and control of a child should be given,

the paramount consideration remains the welfare and interest

of the child and not the rights of the parents under the statute.

Such an issue is required to be determined in the background

of the relevant facts and circumstances and each case has to be

decided on its own facts as the application of doctrine of stare

decisis remains irrelevant insofar as the factual aspects of the

case are concerned."

9. With regard to the territorial jurisdiction of the

Family Court, Nagpur, both the learned counsel are at ad idem

that the Family Court, Nagpur has the jurisdiction to try the

petition given the facts that at the time of filing the petition the

respondent and minor daughter Bhumika were residing in

J207fca45.17with44.18.odt

Nagpur. Since the respondent is in Government Service, she

was transferred to Chandrapur during the pendency of the

petition No. D-13/2016, the Family Court, Nagpur does not

lose its territorial jurisdiction.

10. Considering the settled legal position with regard to

the recurring cause of action for the custody of a child and

what is material, is the paramount welfare of the child, and

considering the consensus between both the counsel with

regard to the territorial jurisdiction of the Family Court,

Nagpur to deal with the petition we allow the Family Court

Appeal No. 44/2018 and restore the petition No. D-13/2016 to

the file of Family Court, Nagpur to its original number with the

directions to the learned Judge, Family Court, Nagpur to decide

the same in accordance with law as expeditiously as possible

preferably within a period of one year from the date of

communication of this order.

11. It is pertinent to note here that the petitioner has filed

D-13/2016 petition for the custody of the minor daughter u/s

6 of the Gaurdians and Wards Act, 1890. In our view the

J207fca45.17with44.18.odt

petition for the custody of minor daughter by a father, the

natural guardian, would not be maintainable under the said

Act as the purpose and object of the said Act is different. The

petitioner is at liberty to seek amendment to the petition and

substitute the appropriate provision of law for the custody of

the minor.

12. Having regard to the issues involved in both these

petitions are the same, i.e., the custody/access of the minor

daughter Bhumika, in our considered opinion, F.C.A. No.

45/2017 arose out of the M.C.A. No. 11/2016 can be disposed

of with a liberty to the appellant/husband to move a fresh

application, if so advised, in the petition No. D-13/2016.

Accordingly, the F.C.A. No. 45/2017 is disposed of with the

aforesaid liberty.

13. The parties to appear before the Family court,

Nagpur on 05/04/2021.

14. R. & P. be sent back immediately.

J207fca45.17with44.18.odt

15. In the meantime, the arrangement for access of the

daughter - Bhumika as fixed by this Court vide order dated

18/12/2020 passed in F.C.A. No. 45/2017 would be continued,

without prejudice to the rights of the parties.

16. Thus, F.C.A. No. 44/2018 is allowed and F.C.A. No.

45/2017 is disposed of with liberty as granted above. The

parties shall bear their own costs.

                               JUDGE                    JUDGE
  *DB





 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter