Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr. Subhash Sakharam Sakre And Ors vs Smt. Ujwala Hari Bobale
2023 Latest Caselaw 4786 Bom

Citation : 2023 Latest Caselaw 4786 Bom
Judgement Date : 4 May, 2023

Bombay High Court
Mr. Subhash Sakharam Sakre And Ors vs Smt. Ujwala Hari Bobale on 4 May, 2023
Bench: P. K. Chavan
2023:BHC-AS:13531                                                    676-2019-FA=.doc

                    Uday S. Jagtap


                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   CIVIL APPELLATE JURISDICTION

                                        FIRST APPEAL NO. 676 OF 2019
                                                   WITH
                                     CIVIL APPLICATION NO. 636 OF 2019
                                                     IN
                                        FIRST APPEAL NO. 676 OF 2019

                    1. Subhash Sakharam Sakre

                    2. Mr. Viabhav Subhash Sakre

                    3. Mrs. Prajakta Vaibhav Sakre
                       All adults R/at Room No.304,
                       Building No.6, Bipin Smriti Bldg.,
                       Pratiksha Nagar, Sion (East),
                       Mumbai - 400 022                             .. Appellants

                           Vs.
                        Smt. Ujwala Hari Bobale
                        Aged - 67 years. Occ. Housewife
                        R/at Kohinoor Tower, Balgovinddas
                        Road, Dadar (W), Mumbai - 400 028           .. Respondent

                                                ALONG WITH
                                        FIRST APPEAL NO. 677 OF 2019
                                                   WITH
                                     CIVIL APPLICATION NO. 635 OF 2019
                                                     IN
                                        FIRST APPEAL NO. 677 OF 2019

                    Vaibhav Subhash Sakre
                    Adult, Occ. Service
                    R/at Room No.304,
                    Building No.6, Bipin Smriti Bldg.,
                    Pratiksha Nagar, Sion (East),
                    Mumbai - 400 022                                .. Appellant



                                                                                        1 of 13

                ::: Uploaded on - 04/05/2023                ::: Downloaded on - 05/05/2023 16:41:22 :::
                                                      676-2019-FA=.doc


         Vs.

1. Dr. Umesh Hari Bobale
   Aged - 36 years, Occ. Dentist
   R/at Kohinoor Tower, Balgovinddas
   Road, Dadar (W), Mumbai - 400 028
   (Presently lodged in Arthur Road Jail)

2. Smt. Ujwala Hari Bobale
   Aged - 67 years, Occ. Housewife
   R/at Kohinoor Tower, Balgovinddas
   Road, Dadar (W), Mumbai - 400 028                .. Respondents

                              .....
Mr. Niranjan Shimpi i/b Ms. Seema M. Adate for the appellants
Mr. Kunal M. Damle for the respondent/s
                              .....

                               CORAM : PRITHVIRAJ K. CHAVAN, J.

DATED : 4th MAY, 2023 P.C.

1. These two appeals are disposed of by a common order,

which are preferred under Section 47 of the Guardians and

Wards Act, 1890.

2. The appellants in both the appeals are aggrieved with the

impugned order dated 3rd May, 2018 passed by the City Civil

Court in Guardian Petition No. 6 of 2017, by which their

application came to be rejected. The learned Judge, however,

allowed Petition No.17 of 2017 filed by the respondent - Ujwala

2 of 13

676-2019-FA=.doc

H. Bobale, maternal grandmother of Chirayu (for short "minor

child").

3. The appellant no.1 - Subhash S. Sakre is the maternal

grand-father of the minor child and father of deceased Tanuja

Umesh Bobale.

Appellant no.2 - Vaibhav S. Sakre is the maternal uncle of

the minor child and brother of deceased Tanuja Bobale.

Appellant no.3 - Prajakta V. Sakre is the wife of appellant

no.2.

Respondent - Ujwala Umesh Bobale is the paternal grand-

mother of the minor child.

4. Vaibhav S. Sakre has also filed a separate appeal being

Appeal No.677 of 2019 as already stated above.

5. Briefly stated the facts are - deceased Tanuja Umesh Bobale

was the mother of the minor child. Husband of Tanuja Bobale

and father of the minor child, namely Umesh Bobale, who is a

dentist by profession, committed Tanuja's murder on

11th December 2016. He is in jail and facing a trial at the City

3 of 13

676-2019-FA=.doc

Civil and Sessions Court for the offence punishable under Section

302 of the Indian Penal Code.

6. The minor child is the only son of deceased Tanuja and

Umesh Bobale. He was born on 17 th May, 2012. The relations

between the deceased and her husband were very much strained,

for Umesh was suspecting her fidelity. Since he had suspected the

paternity of his son, a DNA test was also carried out. A case

under Domestic Violence Act had also been filed by the deceased

against her husband and mother-in-law. However, the matter was

subsequently settled. It is the contention of the appellants that the

minor child witnessed the murder of his mother and has already

testified in the Sessions Court to that effect.

7. Admittedly, from the date of the incident of murder, the

minor child has been in the custody of the appellant - Vaibhav S.

Sakre - his maternal uncle.

8. Appellant - Vaibhav S. Sakre as well as the paternal

grandmother - Ujwala Hari Bobale moved an application under

the Guardians and Wards Act before the City Civil Court,

4 of 13

676-2019-FA=.doc

Greater, Mumbai seeking custody and their appointment as

guardians of the minor child under the said Act.

9. Learned Judge by the impugned order dismissed Petition

No.6 of 2017 preferred by appellant - Vaibhav S. Sakre and

allowed the Petition No.17 of 2017 preferred by paternal

grandmother - Ujwala H. Bobale.

10. I heard learned Counsel for the appellants at length. I have

perused the impugned order. I have interviewed the minor child

in the Chamber in order to consider as to who would be the best

person to be appointed as a guardian of the minor child, who

would be in a position to ensure his welfare.

11. Section 17 of the Guardians and Wards Act provides as to

the matters to be considered by the Court in appointing

guardians. Section 17 reads thus :-

"17. Matters to be considered by the Court in appointing guardian - (1) In appointing or declaring the guardian of a minor, the Court shall, subject to the provisions of this section, be guided by what, consistently with the law to which the minor is subject, appears in the circumstances to be for the welfare of the minor. (2) In considering what will be for the welfare of the

5 of 13

676-2019-FA=.doc

minor, the Court shall have regard to the age, sex and religion of the minor, the character and capacity of the proposed guardian and his nearness of kin to the minor, the wishes, if any, of a deceased parent, and any existing or previous relations of the proposed guardian with the minor or his property.

(3) If the minor is old enough to form an intelligent preference, the Court may consider that preference. (4) (Sub-S. (4) omitted by Act 3 of 1951, S.3 and Sch.) (5) The Court shall not appoint or declare any person to be a guardian against his will."

12. Essentially, a balance has to be struck between the

attachment and sentiments of the parties towards the minor

children as well as welfare of the minor, which is of paramount

importance.

13. Having considered the claims made by the appellants on

one hand and the maternal grandmother on the other, who is

about 67 years of age and having considered the wish of the child

by having a conversation with him in the Chamber, alone, and

also having taken into account the capacity of the minor child to

understand the entire circumstances, I find that the appellants

herein, more particularly, appellant - Vaibhav Subhash Sakre

would be best person to be appointed as a guardian of the minor

child rather than respondent - Ujwala Hari Bobale.

6 of 13

676-2019-FA=.doc

14. It is pertinent to note that father of the minor child had

committed murder of his mother. The minor child being an eye-

witness, would definitely have a deep rooted impact of the said

incident on his mind. Having suffered a trauma of such a

magnitude at such a tender age by the minor child, it would not

at all be feasible to appoint his paternal grandmother as a

guardian and to allow the child to remain in the same house,

where his mother was murdered. At this stage, it would be far

fetched to anticipate the outcome of the Sessions trial, however,

in any case, considering the incident in question, no sane man

would even think of appointing the paternal grandmother as his

guardian. Even if the accused / father of the minor child gets

acquitted of the charge, considering the fact that the minor child

was an eye-witness to the incident, it would not at all be advisable

or proper to appoint respondent - Ujwala H. Bobale as a

guardian. It would be very difficult to presume that in case of his

acquittal, father of the minor child would not try to have an

access with him, more particularly in light of the fact that the

minor child has already deposed against his father before the

Sessions Court. In that case, there could be danger to his life and

7 of 13

676-2019-FA=.doc

limb at the hands of his father.

15. Another important aspect is that after moving an

application seeking custody for the guardianship of the child by

the appellants, the paternal grandmother moved a separate

application. Had there been real intention on the part of the

paternal grandmother to get herself appointed as a guardian, she

would not have waited for an application to be moved by the

appellants.

16. Another important aspect is that the respondent -

grandmother was also an accused in Domestic Violence

proceedings initiated by the deceased being DV Case No. 44/DV/

2016. There were specific allegation of cruelty against the

respondent also. As such, subsequent application by the

respondent - grandmother can be said to be a counter blast to the

application moved by the appellants.

17. It reveals from the record that after filing their evidence on

affidavit by the appellant in the City Civil Court, no cross-

examination was conducted on behalf of the respondent -

8 of 13

676-2019-FA=.doc

grandmother.

18. It is apparent from the impugned order that the learned

Judge has failed to appreciate all the facts and circumstances in its

correct prospective as he has ignored the basic object of the

Guardians and Wards Act. Learned Judge has also lost sight of

the fact that ever since the death of the mother of the minor

child, he has been staying with the appellants, who have been

looking after the welfare of the minor.

19. It is apparent from the record that the appellant's family

consists of the appellant, his wife, minor daughter and aged

father, who are physically, economically, mentally and morally fit

to take proper care of the minor child. On the other hand, the

respondent is an aged woman staying alone, who may not be

physically as fit as that of the appellants to take future care of the

minor child.

20. It is apparent from the impugned order that the learned

Judge has also failed to appreciate the fact that during her

lifetime, deceased Tanuja had already informed the Police about

9 of 13

676-2019-FA=.doc

the threats to her life by her husband as well as ignorance on his

part to take care of the minor child. It is brought to my notice

that the appellants have admitted the minor child in a reputed

school and he has been in their custody since 11th December 2016

i.e. from the date of murder of his mother.

21. The appellants have also brought to my notice that the

minor child has been doing quite well in his academics and has

received various medals by participating in extra curricular

activities, which is possibly due to the love, care, support and

affection by the appellants.

22. So far as income is concerned, the appellants are on better

footing than that of the respondent grand-mother and are

economically sound in comparison with the respondent.

23. The learned trial Judge has also failed to appreciate the fact

that the father of the minor child had suspected paternity of his

son by compelling the deceased to undergo a DNA test. The

respondent herein had not objected the said conduct of her son.

24. Learned Judge had observed in the impugned order, more

10 of 13

676-2019-FA=.doc

particularly, in para 9 that when he interrogated the child in the

Chamber in the presence of all the parties and asked the child as

to where he was intending to go or to stay, the child pointed his

finger towards his grandmother, Ujwala. This is quite shocking

and surprising, firstly, as to how the child could be interrogated.

The learned Judge ought to have interviewed the child alone in

the chamber without the presence of any of the parties in a quite

conducive manner, looking to the age and the trauma the child

had suffered after the incident. Secondly, merely because the

child has pointed his finger towards his grandmother, would not

mean that he was willing to stay with his paternal grandmother.

25. Learned Judge has also misinterpreted a judgment placed on

record on behalf of the appellants in case of Kirtikumar

Maheshankar Joshi Vs. Pradipkumar Karunashankar Joshi,

(1992) 3 SCC 573. In the said case, custody of minor children

was sought by the father as well as maternal uncle. There was an

unnatural death of mother of the children. The children were

living with their maternal uncle. The father was facing a charge

under Section 498-A of the Indian Penal Code. Before the

11 of 13

676-2019-FA=.doc

Supreme Court, the children have expressed their willingness to

remain with their maternal uncle, who, according to them, was

looking after them very well. They made it clear that they do

not wish to live with their father. The Supreme Court found the

children to be intelligent enough to understand their well-being.

It is observed that though the father, being a natural guardian, has

a preferential right to the custody, but after talking to the

children and assessing their state of mind, it is held that it would

be in the interest and welfare of the children to handover their

custody to their maternal uncle instead of their father. The ratio

laid down by the Supreme Court hereinabove is squarely

applicable to the present set of facts.

26. The learned Judge could not distinguish the said judgment.

The learned Judge has, therefore, utterly failed to take into

consideration not only the wish of the child in a proper manner

but all the other circumstances discussed hereinabove.

27. Having regard to the aforesaid discussion, the appellant -

Vaibhav S. Sakre, indeed, shall have a preferential right to be

appointed as a guardian of the minor child.

12 of 13

676-2019-FA=.doc

28. Consequently, the appeals are allowed.

29. The impugned orders passed in Petition Nos.6 of 2017 and

17 of 2017 are quashed and set aside.

30. It is hereby declared that the appellant - Vaibhav S. Sakre is

a guardian of the minor child. He is appointed as a guardian of

the minor child. The custody of the minor child will remain

with the appellant - Vaibhav S. Sakre. The guardian shall

perform all his duties qua the minor child as provided under the

Guardians and Wards Act.

31. Both the appeals are disposed of in the aforesaid terms with

no order as to costs.

32. In view of the disposal of the appeals, nothing survives in

the applications and the same are also disposed of.

(PRITHVIRAJ K. CHAVAN, J.)

13 of 13

 
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