Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Steffi Genoveno Fernandes vs Vincy Cajentan Noronha
2025 Latest Caselaw 5030 Bom

Citation : 2025 Latest Caselaw 5030 Bom
Judgement Date : 28 April, 2025

Bombay High Court

Steffi Genoveno Fernandes vs Vincy Cajentan Noronha on 28 April, 2025

Author: R.I. Chagla
Bench: R.I. Chagla
2025:BHC-OS:7088



                                                                              GP-1&13&2-2024-Jt.doc

                    Sharayu Khot.
                                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                          ORDINARY ORIGINAL CIVIL JURISDICTION

                                         GUARDIANSHIP PETITION NO. 1 OF 2024
                                                          WITH
                                     INTERIM APPLICATION (L) NO. 10387 OF 2024
                                                           IN
                                         GUARDIANSHIP PETITION NO. 1 OF 2024


                          Mrs. Vincy Cajetan Noronha & Ors.                  ...Petitioners

                                    Versus

                          Mrs. Steffi Genovevo Fernandes                     ...Respondent
                                                            WITH
                                             GUARDIANSHIP PETITION NO. 13 OF 2024
                                                            WITH
                                        INTERIM APPLICATION (L) NO. 21047 OF 2024
                                                                IN
                                             GUARDIANSHIP PETITION NO. 13 OF 2024


                          Mrs. Vincy Cajetan Noronha & Ors.                  ...Petitioners

                                    Versus

                          Mrs. Steffi Genovevo Fernandes                     ...Respondent
                                                            WITH
                                             GUARDIANSHIP PETITION NO. 2 OF 2024
                                                            WITH
       SHARAYU
       PANDURANG
       KHOT
                                        INTERIM APPLICATION (L) NO. 31480 OF 2023
       Digitally
       signed by
                                                                IN
       SHARAYU
       PANDURANG
       KHOT
       Date:
       2025.04.28
                                             GUARDIANSHIP PETITION NO. 2 OF 2024
       16:24:25
       +0530




                                                             1/51




                         ::: Uploaded on - 28/04/2025                 ::: Downloaded on - 28/04/2025 22:27:05 :::
                                                           GP-1&13&2-2024-Jt.doc

Steffi Genoveno Fernandes                                 ...Petitioner

      Versus

Chidambaram P. Sankaram & Ors.                            ...Respondents
                                      ----------
Ms. Susan Abraham a/w Mr. Narayan Suvarna, Ms. Poojasri Ganesan
for the Petitioners in GP/1/2024 and GP/13/2024 and for
Respondent Nos. 2 to 4 in GP/2/2024.
Mr. Rajendra Sorankar i/by Ketan Dabke for the Petitioner in
GP/2/2024 and for the Respondent in GP/1/2024 and GP/13/2024.
Mr. Abhijit N. Desai for Respondent No. 1 in GP/2/2024.
                                      ----------

                             CORAM                 : R.I. CHAGLA J.

                             Reserved on           : 23rd January 2025
                             Pronounced on : 28th April 2025

JUDGMENT :

1. By the Guardianship Petition No. 1 of 2024, the

Petitioners had initially sought the relief of permanent custody of the

minor Yohan Johnny Sankaram ("Master Yohan") born on 3rd

December 2016. The Petitioner Nos. 1 and 2 are the grand-parents of

Master Yohan and Petitioner No. 3 is their daughter, i.e. aunt of

Master Yohan. Thereafter, by Guardianship Petition No. 13 of 2024 a

fresh Guardianship Petition had been filed pursuant to directions of

this Court. The Petitioners sought to be declared as Guardians of

Master Yohan. This had also been sought by way of amendment to

GP-1&13&2-2024-Jt.doc

Guardianship Petition No. 1 of 2013.

2. Guardianship Petition No. 2 of 2024 has been filed by the

Petitioner seeking her appointment and declaration as legal Guardian

of Master Yohan and to look after the rights and interest in the

properties mentioned in the Schedule of properties annexed at

Exh.AA to the Guardianship Petition and to manage, administer and

hold the same for and on behalf of Master Yohan till he turns major.

The Petitioner has also sought for appointment of the Petitioner as

competent person to pursue and/or initiate any proceedings as may

be required or advised with respect to insurance scheme, all service

benefit, PPF, Gratuity and other claims of whatsoever nature of

deceased Johnny Sanakarm, i.e. biological father of Master Yohan

with Respondent No.5 and/or with any other authorities or Court of

law and also to prosecute the claim and receive the same in

proceeding pending before the Motor Accident Tribunal Mumbai for

and on behalf of Master Yohan.

3. For the sake of convenience, the Petitioner Nos. 1 to 3 in

Guardianship Petition No. 1 of 2024 and Guardianship Petition No.

13 of 2024 are referred to as "the Petitioners" and the Petitioner in

GP-1&13&2-2024-Jt.doc

Guardianship Petition No. 2 of 2024, who is the Respondent in

Guardianship Petition No. 1 of 2024 and Guardianship Petition No.

13 of 2024 is referred to as "the Respondent".

4. It is necessary to refer to the material facts as borne out

by the pleadings and evidence and which are as under :-

i. The biological parents of Master Yohan were married by

way of civil marriage registered on 25th April 2013 in

Dubai.

ii. The marriage of the biological parents of Master Yohan was

solemnized in Goa at the Petitioners' Parish Church - St.

Alex Church, Calangute, Goa.

iii. Master Yohan was born in Dubai on 3rd December 2016.

iv. Upon birth of Master Yohan, the Petitioner No. 1 stayed in

Dubai for three months between 5th December 2016 and

1st March 2017 with her daughter, Iona - biological mother

of Master Yohan; Johnny - biological father of Master

GP-1&13&2-2024-Jt.doc

Yohan and Master Yohan for three months to take care of

Iona and her grandson so that Johnny could work. Baptism

of Master Yohan was arranged by his biological parents on

or around 20th January 2017 in Dubai in the presence of

Petitioner No. 1.

v. Master Yohan's parents brought Master Yohan to celebrate

his 1st birthday at the house of the Petitioners in Goa on

3rd December 2017, Master Yohan's 2nd birthday too was

celebrated on 3rd December 2018 with the Petitioners in

Goa.

vi. Master Yohan's 3rd birthday was celebrated on 3rd

December 2019 with the Petitioners at their house in

Mumbai.

vii. The Petitioners claimed to have maintained close

relationship with the biological parents of Master Yohan

between the years 2017 to 2021 through regular telephonic

and video communications, as well as visits to each other

in Goa and Dubai till the outbreak of Covid 19 pandemic.

GP-1&13&2-2024-Jt.doc

viii. Iona's health deteriorated during the second wave of the

Covid pandamic. She expired on 10th February 2021 in

Dubai and Johnny informed the Petitioners of her sudden

demise.

ix. Johnny agreed to bring his wife's body to India to be buried

in Goa and the Petitioners as well as Johnny had to

manage despite lockdown restrictions.

x. The Petitioners arranged Iona's funeral on 27th February

2021, when Johnny and Master Yohan reached Goa with

Iona's body and which was arranged at the Petitioners'

parish church at St. Alex Church at Goa.

xi. Master Yohan stayed with the Petitioners in Goa between

27th February 2021 and 3rd June 2021 and during which

period, Johnny stayed with the Petitioners for a few weeks

and left for Mumbai in search of work. The Respondent

claims that Johnny left the Petitioners' place along with

Master Yohan immediately within two months due to

embittered relationship with them.

GP-1&13&2-2024-Jt.doc

xii. The Respondent claims that in May 2021 since Johnny had

no place to stay, he had requested the Respondent who

happened to be the cousin sister of Iona to allow Johnny to

stay with her in her mother's flat at Bhayander. Johnny

initially stayed with the Respondent at Bhayander and

thereafter took a flat on rent on 12th June 2021. The

Respondent has relied upon the leave and license

agreement where the Respondent is shown as a family

member under Clause (12).

xiii. It is the Petitioners' case that Johnny brought Iona's

insurance related paperwork to the Petitioners which was

signed by them. It is also their case that Johnny said that

he would keep Master Yohan with him in Mumbai and

admitted him in a school there. The Petitioners were ready

to keep Master Yohan with them, but agreed to the needs

of Johnny to have his son with him after the loss of his

wife.

xiv. On 27th March 2022 Johnny booked a flat admeasuring

670 sq.ft. (carpet) in an under construction project for

GP-1&13&2-2024-Jt.doc

consideration of Rs.83,20,000/-. The Respondent claimed

that this was with a view to start a family with the

Respondent.

xv. The Petitioners have claimed that between June 2021 and

June 2023, they would often go to Mumbai to visit Johnny

and Master Yohan and that Johnny and Master Yohan also

would travel to Goa for family occasions or festivals.

xvi. The Respondent was granted a decree of divorce from her

husband by the Family Court on 26th April 2023. It is the

Respondent's case that Johnny and the Petitioner decided

to marry each other on possession of the flat and in the

meantime, they had got engaged by exchanging rings.

xvii. Master Yohan travelled to Goa accompanied by the

Respondent's mother (sister of Petitioner No. 1) on 6th

May 2023 and stayed with the Petitioners for two weeks. It

is the Respondent's contention that this period was only

one week and thereafter, Master Yohan was at the

Respondent's uncle's place at Thivim.

GP-1&13&2-2024-Jt.doc

xviii. Johnny expired in a road accident on 2nd July 2023.

xix. The Respondent claims that she was solely involved in the

process of claiming Johnny's body from police authority, as

Johnny had expired in a road accident. The Respondent

has further claimed that from the formalities at hospital, till

arranging funeral mass of Johnny were handled by her.

The Respondent has also claimed that the Petitioners were

nowhere in the picture. This is contrasted by the claim of

the Petitioners that on 3rd July 2023, the funeral mass of

Johnny was arranged by his friends at St. Joseph Church

cemetery in Mira Road.

xx. On 4th July 2023, the Petitioners offered to bring Master

Yohan with them to Goa. The Petitioners' claim that when

they expressed their desire to do so, the Respondent agreed

stating that she was "nobody" to the child.

xxi. The Petitioners' claim that on the next day i.e. 5th July

2023, the Respondent changed her mind and kept Master

Yohan away from the Petitioners.

GP-1&13&2-2024-Jt.doc

xxii. The Petitioners have further claimed that the Respondent

under the guise of taking Yohan to school and later taking

the Respondent's mother to the hospital kept Yohan and

the mother at a friend's residence at an undisclosed

location.

xxiii. The Respondent has claimed that on 6th July 2023 prior to

her overcoming the loss of Johnny, i.e. her fiance, the

Petitioners started abusing the Respondent. The

Respondent claims that the Petitioners threatened her to

handover Johnny and Master Yohan's bank passbook,

jewellery and locker keys. The Petitioners also threatened

to take Master Yohan to Goa forcefully with them. The

Respondent claims that she was constrained to lodge police

complaint with Kashimira Police Station on 6th July 2023.

Subsequently, Kashimira Police station registered NC

complaint against the Petitioners. In contrast, the

Petitioners' claim that on 6th July 2023, they had left

Johnny's residence in the morning since they were told that

they could not meet Master Yohan nor were they able to

locate their grandson/nephew Master Yohan.

GP-1&13&2-2024-Jt.doc

xxiv. The Petitioners have claimed that they made numerous

calls and sent messages during the period 6th July 2023 to

29th July 2023 to the Respondent which went unanswered.

xxv. The Respondent claims that after the demise of Johnny, the

father of late Johnny executed Affidavit on 13th July 2023

giving his unconditional consent as well as no objection to

Respondent as guardian and for her keeping the custody of

child. The father of Johnny was also sent an e-mail to

Master Yohan's school giving his no objection to appoint

the Respondent as guardian of Master Yohan. However, the

school had refused to do the same.

xxvi. The Petitioners claimed to have attended the one month

memorial service for Johnny held at St. Joseph Church,

Mira Road on 30th July 2023. However, during the service,

the Respondent did not allow Master Yohan to meet the

Petitioners.

xxvii. The Petitioners claim to have lodged a complaint with the

Kashimira Police Station for the custody of Master Yohan as

GP-1&13&2-2024-Jt.doc

his natural guardian on 1st August 2023.

xxviii. The Respondent claims that she along with Master Yohan

attended the Police Station, where she learnt that the

Petitioners had filed a complaint. However, the copy of

complaint was not provided.

xxix. The Petitioners claim that on 1st August 2023, the senior

Inspector of Police mediated discussions between the

Petitioners and the Respondent and directed the

Respondent to give custody of Master Yohan to the

Petitioners. They claim that the Respondent refused stating

that she had an Affidavit from Johnny's father.

xxx. The Respondent claims to have sent Advocate's notice

dated 7th August 2023 to Kashimira Police station asking

for a copy of complaint filed by the Petitioners as well as

the Petitioners' statement recorded at Police Station. The

issue of jurisdiction of the police in deciding the custody

matter had been raised by the Respondent as the same was

required to be decided under the Guardians and Wards Act,

GP-1&13&2-2024-Jt.doc

1890. The Respondent claims that no response was

received from the Kashimira Police station. The

Respondent's statement was recorded by the Police

regarding the custody of Master Yohan. The Respondent

has further stated that on that day, the Petitioners were

present in the Police Station, and wanted to talk to Master

Yohan, but Master Yohan refused to talk to them. The

Senior Inspector of Police, Kashimira Police Station told the

Petitioners to get an order from the Civil Court.

xxxi. The Petitioners claim to have contacted Child line on 24th

August 2023, who asked them to lodge a formal complaint

with the Child Welfare Committee (CWC) which they did

with the Petitioners' friend Mr. Henrison Lobo.

xxxii. The Respondent claims that the Petitioners in connivance

with a local political person one Nitesh approached CWC

for custody of Master Yohan, at Ulhasnagar. The CWC did

not have any jurisdiction to entertain the complaint for

custody.

GP-1&13&2-2024-Jt.doc

xxxiii. The Respondent has claimed that the CWC not only

entertained the Petitioners' complaint without jurisdiction,

but also started harassing and pressuring the Respondent

in connivance with local police and political person to

handover the custody of Master Yohan.

xxxiv. According to the Respondent, she received a call from PSI,

Ms. Archana Jadhav on 28th August 2023 asking the

Respondent to attend the CWC at Ulhasnagar on 29th

August 2023. In the summons issued by the Kashimira

Police Station on 28th August 2023, it has been mentioned

that the matter is with respect to the custody of Master

Yohan.

xxxv. There are different versions of events from 29th August

2023 till 5th September 2023, as claimed by the Petitioners

on the one hand and the Respondent on the other.

According to the Petitioners, the Respondent along with

Master Yohan were summoned by CWC for hearing on

accompanied by a social worker friend, attended the

GP-1&13&2-2024-Jt.doc

hearing along with the Respondent. However, Master

Yohan was not produced and the matter had been

adjourned to 4th September 2023, which was later

changed to 5th September 2023, as the Respondent was

not present on 4th September 2023.

xxxvi. Whereas the Respondent claims that on 29th August 2023,

she attended the office of CWC, where the member of the

CWC warned the Respondent that if the issue is not

"settled", they will take the custody of the said child. The

Respondent claims to have thereafter, on 31st August

2023, addressed a letter through her Advocates to

Kashimira Police Station once again requesting copy of the

complaint of the Petitioners and it was recorded therein

that the powers to grant guardianship or custody are

assigned to the District Court or this Court under the

provisions of Guardians and Wards Act, 1890. Further, on

2nd September 2023 the Respondent claims to have sent

representation to CWC through her Advocate where the

point of jurisdiction and powers of CWC were disputed. On

4th September 2024, the Kashimira Police Station harassed

GP-1&13&2-2024-Jt.doc

and threatened the Respondent to handover custody of

Master Yohan by sending summons on the Respondent's

whatsapp at 00:19 hours on that day and by asking

personal details like bank account, property details, IT

returns etc. at the behest of the Petitioners.

xxxvii. The Petitioners claim that on 5th September 2023, the

CWC summoned the Petitioners to the CWC office at

Ulhasnagar saying that the Respondent and Master Yohan

were at Kashimira Police Station. The Petitioners claimed

to have rushed to the CWC office to seek custody of Master

Yohan. Since the Respondent had no means of transport on

the Inspector's request, and the Respondent's consent, the

Petitioner No. 3's social worker friend Nikesh drove the

Respondent, Master Yohan and PSI Archana Jadhav in his

car to the CWC office at Ulhasnagar. The Petitioners further

claim that when they reached the CWC office, the CWC,

Chairperson had already left the office, leaving instruction

for the PSI to take Master Yohan to Janani Ashish

Charitable Trust, a Children's Home in Dombivali.

Thereafter, the Respondent with her friend, Master Yohan

GP-1&13&2-2024-Jt.doc

and PSI Archana Jadhav went to Dombivali Children's

home in Nikesh's car and left Master Yohan at home. The

Petitioners were not allowed to go with them so that they

returned to their home at Andheri.

xxxviii. The Respondent filed Criminal Writ Petition No. 3057 of

2023 before this court on 5th September 2023 challenging

the jurisdiction and power of CWC and Police Authorities.

xxxix. The Petitioners claim that the Respondent suppressed

information from the CWC and Kashimira Police Station

that they had filed Criminal Writ Petition, although both

having been arraigned as the Respondents. They claim that

in the event, notice had been given by the Respondent to

CWC and Kashimira Police Station, it could have averted

any action by CWC vis-à-vis Master Yohan. They have

claimed that this was with the malafide intentions to

snatch orders from this Court. This is disputed by the

Respondent as according to the Respondent, on 4th

September 2023 the CWC was intimated about filing of the

Writ Petition with request to defer the proceeding. This

GP-1&13&2-2024-Jt.doc

was by a letter dated 4th September 2023, addressed by

the Respondent and which was returned by the CWC. The

Respondent claims that she sent letter and copy of the

Criminal Writ Petition by hand delivery which was

accepted by the CWC at the same address on 6th

September 2023.

xl. The Respondent claims that on 5th September 2023, the

Police had came to the Respondent's office at Mira Road

and told her that they need to take custody of Master

Yohan. The Respondent was forced to call Master Yohan to

the office from the Respondent's home. The Respondent

and Master Yohan were forced into a police vehicle and

then taken to Kashimira Police Station. They were

presented before Senior Inspector of Police, who directed

to take the Respondent and Master Yohan to CWC at

Ullahasnagar. They were all placed in one "private car"

which the Respondent learnt belonged to one Nitesh who is

a political party worker, and who was doing liasoning for

custody of Master Yohan on behalf of the Petitioners. That

upon reaching CWC's office at about 6:40 pm, the CWC's

GP-1&13&2-2024-Jt.doc

staff prepared one letter and handed over the same to PSI

Archana Jadhav to place Master Yohan in "Jankalyan

Balgriha" at Dombivali West, Thane.

xli. The Petitioners have claimed that on 7th September 2023

they received a call from the Chairperson of CWC to go to

Kashimira Police Station at Mira Road with regard to

mediation for custody of Master Yohan. Since the

Respondent had declined to come, the Petitioners were

asked to accompany the police personnel to bring Master

Yohan from the Children's Home to the CWC Office at

Ulhasnagar. The Petitioners claim that Master Yohan had

willingly and happily accompanied the Petitioners. The

Petitioners further claim that when they along with PSI

Archana Jadhav reached the CWC office at Ulhasnagar,

they were accosted by a crowd of around 10 friends of the

Respondent, who created chaos and disruption totally

traumatising Master Yohan. The Respondent's associates

did not allow any mediation to take place resulting in

Master Yohan being escorted back to the Children's Home

by the police personnel in the vehicle, which had been

GP-1&13&2-2024-Jt.doc

booked by the Petitioners.

xlii. The Respondent claims that from 5th September 2023 till

12th September 2023, Master Yohan was kept in children's

home which affected his mental and physical health. There

were bite mark and rashes on Master Yohan's body during

his illegal confinement in children's home which has

affected his mental and physical health severely. The

Respondent claims that during the stay of Master Yohan in

the Children's home, he was seen in the company/custody

of the Petitioners outside the Children's / shelter home.

xliii. An order came to be passed on 11th November 2023 by

this Court in Writ Petition No. 3057 of 2023 by which it

was recorded that though the Respondent is not the

biological mother of Master Yohan, she had taken care of

him since 2021. Accordingly, the custody of Master Yohan

was restored to the Respondent.

xliv. Interim Application No. 3453 of 2023 was taken out by

Petitioners in Criminal Writ Petition No. 3057 of 2023 for

GP-1&13&2-2024-Jt.doc

custody of Master Yohan. This was disposed of on 1st

November 2023 by this Court with direction to approach

the appropriate Court deciding the custody matters.

xlv. The Petitioners filed Civil Miscellaneous Application No.

301 of 2023 on 25th September 2023 at Thane District and

Sessions Court under Section 25 of the Guardians and

Wards Act, 1890 for custody of Master Yohan. The Petition

was thereafter, transferred to this Court and re-numbered

as present Guardianship Petition No. 1 of 2024.

xlvi. The Respondent filed Guardianship Petition No. 2 of 2024

on 20th October 2023 against the Petitioners.

xlvii. This Court by an order dated 29th April 2024 allowed the

Petitioners to file fresh Guardianship Petition under Section

7 of the Guardians and Wards Act, 1890. Accordingly,

Guardianship Petition No. 13 of 2024 was filed on 3rd May

2024.

xlviii. In Criminal Writ Petition No. 3057 of 2023 an Interim

GP-1&13&2-2024-Jt.doc

Application No. 3453 of 2023 had been filed by Petitioner

No. 2 to be impleaded as necessary party and which was

allowed by this Court and the Petitioner No. 2 herein was

joined as Respondent No. 4 therein.

5. Ms. Susan Abraham, the learned Counsel for the

Petitioners has submitted that it is well settled that only under

substantive proceedings under the Guardians and Wards Act, 1890

that the appropriate Court decides the issue of child custody and

guardianship. She has placed reliance upon the decision of the

Supreme Court in Somprabha Rana Vs. State of Madhya Pradesh1.

6. Ms. Abraham has submitted that the Respondent has

suppressed material fact of filing of the Criminal Writ Petition No.

3057 of 2023 from the Kashimira Police Station and CWC was not in

the best interest of Master Yohan and done with the sole motive of

snatching orders from this Court. This also goes to show the malafide

and unconsciousable conduct on the part of a caregiver of an

orphaned child, which in this case is Master Yohan i.e. after the death

of his parents and thus, the Respondent has wreaked havoc on

1 Criminal Appeal No. 3821 of 2023

GP-1&13&2-2024-Jt.doc

Master Yohan's emotional and psychological well being by leaving

him at the children's home in Dombivali. She has submitted that this

raises doubts about the Respondent's suitability as a caregiver.

7. Ms. Abraham has relied upon the decision of the

Supreme Court in S.P. Chengalvaraya Naidu Vs. Jagannath2 in

support of her contention that the Respondent by suppressing the

material fact has sought to take unfair advantage and this deception

is in order to gain by another's loss. She has submitted that in the

said decision, it has been held that fraud is an act of deliberate

deception with a design of securing something by taking unfair

advantage of another.

8. Ms. Abraham has further relied upon Gautam Kumar Das

Vs. NCT Of Delhi & Ors.3 at paragraphs 13 and 16, wherein it has

been held that merely because of the unfortunate circumstances

faced by the Appellant therein as a result of which, Respondent Nos.

5 and 6 were given the temporary custody of the minor child and

only because they looked after her for few years, the same cannot be

2 1994 SCC (1)1 3 SLP Criminal 5171 of 2024 judgment dated 20.08.2024

GP-1&13&2-2024-Jt.doc

a ground to deny the custody of the minor child to the appellant,

who is her only natural guardian. Further, the minor child being of a

tender age, she will get adapted to the natural family very well in a

short period. She has submitted that this decision is applicable in the

present case, as due to the circumstances which arose from Master

Yohan's parents' demise, the Respondent looked after Master Yohan

for a few years and merely because of this fact, the Petitioners cannot

be denied the custody of Master Yohan as they are his natural

guardians.

9. Ms. Abraham has also placed reliance upon the decision

in Tejaswini Gaud & Ors. Vs. Shekhar Jagdish Prasad Tewari & Ors.,

paragraph 34, wherein it is held that merely because of Appellants

therein being the relatives took care of the child, they cannot retain

the custody of the Child.

10. Ms. Abraham has referred to Section 17 of the

Guardians and Wards Act, 1890 and in particular, Section 17(2),

which provides that in considering what will be for the welfare of the

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

GP-1&13&2-2024-Jt.doc

nearness of kin to the minor, the wishes if any of the deceased parent

and any existing or previous relations of the proposed guardian with

the minor or his property. She has submitted that the Respondent's

behavioural control over Master Yohan to the exclusion of his entire

family which raised Master Yohan from the time of his birth till the

death of his father is not only unhealthy but also can cause

permanent damage to the tender and impressionable psyche of the 7-

8 year old Master Yohan. She has submitted that the Respondent

having been previously married while claiming to be in a relationship

with the father of Master Yohan will not be conductive for the

upbringing and welfare of Master Yohan. She has submitted that

there was never any such intention of Master Yohan's father to marry

the Respondent and/or this was neither made public nor put in

writing. The relationship of the Respondent with Master Yohan's

father is an adulterous relationship and not a "Live-in Relationship"

since she was at that time a married woman. The divorce obtained

from her legally wedded husband was only on 26th April 2023.

11. Ms. Abraham has relied upon the judgment of the

Supreme Court in Indra Sarma Vs. K.V. Sarma4, which held that a

4 AIR 2014 SC 309

GP-1&13&2-2024-Jt.doc

Live-in Relationship with a married person is not a relationship in

nature of marriage. She has further relied upon the decision of the

Supreme Court in U. Suvetha Vs. State5, where the Supreme Court

held that a girl friend or even a concubine in an etymological sense

would be a "relative". Such status must be conferred either by blood

or marriage or adoption. If no marriage has taken place, then the

question of one being relative of another would not arise.

12. Ms. Abraham has further placed reliance upon

Gaurav Nagpal Vs. Sumedha Nagpal6, wherein it is held that the

moral and ethical welfare of the child must also weigh with the Court

as well as its physical well being.

13. Ms. Abraham has submitted that the Respondent's

admitted income in her Guardianship Petition No. 2 of 2024 is INR

34,491/-, which is insufficient to cover all the necessities for Master

Yohan, the Respondent herself, and her ailing mother who is a cancer

patient/survivor and is affected by polio. She has submitted that with

a monthly rent of INR 22,500/-, the Respondent is left with only INR

5 (2009) 6 SCC 757 6 Civil Appeal No. 5899 of 2007 Judgment dtd 19.11.2008

GP-1&13&2-2024-Jt.doc

12,000/- to cover all other expenses, including food, household costs,

mother's medication, and school fees. She does not own a house in

her or her mother's name.

14. Ms. Abraham has submitted that the Petitioners

have sufficient means to provide for Master Yohan's needs without

access to any of his inheritance. The Petitioner Nos. 1 and 2 own two

houses (in Goa & Mumbai) and have accumulated substantial

savings, since they are both retired from well paying and permanent

jobs. Similarly, Petitioner No. 3, is financially stable, since she runs a

company and her husband too is in a well-placed position in the

hospitality industry and is earning a good income. They too, own a

house in Goa. She has submitted that the Petitioners therefore are

well endowed to provide for Master Yohan, without touching the

funds in his name which can then be saved for his exclusive use when

he turns major.

15. Ms. Abraham has submitted that the Respondent

does not have the capacity to bring up Master Yohan in a wholesome

environment, whereas the Petitioners are a well-knit family with one

granddaughter / daughter Rain, who will be an elder sister for

GP-1&13&2-2024-Jt.doc

Master Yohan. The Petitioners have a large extended family (in Goa

and Mumbai). Master Yohan will be loved and cared for by the

Petitioners and their extended family.

16. Ms. Abraham has submitted that the Petitioners

have had a natural, homely and wholesome relationship with Master

Yohan from the time of his birth till the demise of his father, the late

Johnny. She has placed reliance upon the decision of the Supreme

Court in Lahari Sakhamuri Vs. Sobhan Kodali7, wherein the Supreme

Court has considered the crucial factors which are to be kept in mind

by the Courts for gauging the welfare of the children equally for the

parent's can be inter alia, delineated, such as (1) maturity and

judgment; (2) mental stability; (3) ability to provide access to

schools; (4) moral character; (5) ability to provide continuing

involvement in the community; (6) financial sufficiency and last but

not the least the factors involving relationship with the child, as

opposed to characteristics of the parent as an individual.

17. Ms. Abraham has referred to Section 17(3) of the

Guardians and Wards Act, 1890, which provides that "If the minor is

7 (2019) 7 SCC

GP-1&13&2-2024-Jt.doc

old enough to form an intelligent preference, the Court may consider

that preference.". She has submitted that Master Yohan, between

ages of 7 & 8 is not an age to make " an intelligent preference" about

who he wishes to be with as his natural guardian. She has submitted

that Master Yohan has lost both his parents in a matter of two years.

Further, Master Yohan was in close contact with the Petitioners till

May 2023, to be suddenly alienated from them from July onwards,

which can be the most traumatising experience for any child of that

age. She has submitted that Master Yohan being a child of such

tender years can be easily tutored to say as per the diktat of the

person who has custody, as so frequently witnessed between warring

biological parents in child custody battles.

18. Ms. Abraham has referred to the Court appointed

Counsellor's Report dated 20th September 2024. The said

Counsellor's Report clearly points to the extremely vulnerable and

indecisive behaviour of the child vis-à-vis his biological family and an

unhealthy attachment to the caregiver. She has submitted that there

are a catena of judgments, which have held that it is necessary for

the child to be given overnight custody, vacations and shared custody

between contesting parents and which may be applied in the present

GP-1&13&2-2024-Jt.doc

case between the Petitioners and the Respondent who has interim

custody of the child.

19. Ms. Abraham has submitted that the said

Counsellor's Report highlights the remarkable bonds Master Yohan

displayed in just two sittings with the Counsellor with both the

Respondent as Custodian and Caretaker on the one hand, and with

his biological grand-parents, aunt Ingrid, and cousin Rain on the

other and their involvement and requirement in Master Yohan's

upbringing and emotional welfare.

20. Ms. Abraham has submitted that this Court in

deciding Guardianship of properties of Iona and Johnny, the deceased

parents of Master Yohan, under Section 7 of the Guardians and

Wards Act, 1890, requires to consider that only a Legal Heir can

claim the funds arising out of employment of any deceased person. In

the present case, there is only Master Yohan who is the sole legal heir

to the properties of his late parents. She has submitted that this Court

ought to keep interim custody of the said properties, till all the

contentions and claims of the parties are finally heard and decided or

till the minor child attains age of majority, whichever is earlier. She

GP-1&13&2-2024-Jt.doc

has relied upon the decision of the Madras High Court in R.

Poonkothai Vs. K.S. Karupaiah8 in this context.

21. Ms. Abraham has submitted that this Court be

pleased to decide interim guardianship under Section 12 of the

Guardians and Wards Act, 1890 granting Petitioners interim

guardianship and custody of Master Yohan. This will not only serve,

but will enhance Yohan's welfare by ensuring a continuity of his

bonds with his biological family, i.e. the Petitioners, by the present

caregiver who holds his interim custody, i.e. the Respondent. She has

placed reliance on the decision of the Supreme Court in Smriti

Madan Kansagra Vs. Perry Kansagra9 and Nil Ratan Kundu and Anr.

Vs. Abhijit Kundu10.

22. Ms. Abraham has submitted that in view of this

Court having finally heard the Guardianship Petition, the relief

sought for in the Guardianship Petition No. 1 of 2024 and

Guardianship Petition No. 13 of 2024 filed by the Petitioners be made

absolute and the Petitioners be declared as Guardians of Master

8 2012 2 SCC OnLine Mad 4599 9 CA 3559 of 2020: SC 10 (2008) 11 S.C.R. 1111

GP-1&13&2-2024-Jt.doc

Yohan.

23. Mr. Sorankar, the learned Counsel for the

Respondent in Guardianship Petition No. 1 of 2024 and Guardianship

Petition No. 13 of 2024 and the Petitioner in Guardianship Petition

No. 2 of 2024 has submitted that Master Yohan has been looked after

by the Petitioner since May 2021 till today. There is a close bonding

between the Petitioner and Master Yohan. He has submitted that

Master Yohan was in the Respondent's care from the age of 4 years

and that there is no material to show that the Petitioners have ever

participated in the upbringing and care of master Yohan. He had

submitted that the Petitioners were present only on the first birthday

of Master Yohan, as the same was in Goa. However, on subsequent

birthdays they were never present as alleged.

24. Mr. Sorankar has submitted that Master Yohan's

father Johnny and the Respondent having been living together since

May 2021. Johnny had upon the Respondent having been granted

the Decree of Divorce from her erstwhile husband, decided to marry

the Respondent on possession of the flat, which Johnny had booked

in an under construction project and in the meantime, they had got

GP-1&13&2-2024-Jt.doc

engaged by exchanging rings.

25. Mr. Sorankar has submitted that Master Yohan

though in the custody of the Respondent, had been snatched away

from the Respondent due to the complaints of the Petitioners i.e. the

police complaint and the complaint made to the CWC. He has

submitted that Master Yohan was made to suffer in a children's home

from 5th September 2023 till 12th September 2023, which affected

his mental and physical health. The Petitioners, if they were so

concerned about the welfare of Master Yohan, would have not acted

in such a manner which would cause immense injury to child's mind

and body. He has placed reliance on the Criminal Writ Petition No.

3057 of 2023 as well as order dated 11th September 2023 passed

therein by which this Court had restored the custody of Master Yohan

to the Respondent / Petitioner therein. He has submitted that this

order has not been challenged by the Petitioners till date and thus,

has attained finality.

26. Mr. Sorankar has further submitted that the

Respondent has been taking care of Master Yohan's welfare including

his educational fees, upbringing and all his basic needs. Further, after

GP-1&13&2-2024-Jt.doc

the demise of Johnny, his father, Chidambaram P. Sankaram

executed an Affidavit at Kerala authorising the Respondent to take

care of Master Yohan by giving his no objection. Master Yohan has

developed a good bonding with the Respondent and the Respondent

undertakes to take all responsibility and care of Master Yohan even in

future.

27. Mr. Sorankar has submitted that Master Yohan is

entitled to the properties i.e. movable, immovable, bank account

balance, fixed deposits, flat (under construction) left behind by his

deceased father Johnny.

28. Mr. Sorankar has submitted that the Respondent's

income is adequate enough to fulfill all the necessities of Master

Yohan, the Respondent and her mother. He has submitted that the

Petitioners have falsely submitted that Respondent's mother is

suffering from Polio. The said disease has already been cured. With

respect to breast cancer of the Respondent's mother, she has

recovered in the year 2017.

29. Mr. Sorankar has submitted that Master Yohan is

GP-1&13&2-2024-Jt.doc

extremely attached to the Respondent, as has been noticed by this

Court during the interactions with Master Yohan. Further, the

Counsellor appointed by this Court, in her Report has opined that

Master Yohan can stay with the Respondent and in return, the

Respondent should bridge the gap and allow Master Yohan to be

with his grand-parents, his aunt Ingrid and her family including

daughter Rain by visiting each other's house, respectively, as well as

through video, audio calls, etc. He has submitted that it is imperative

that Master Yohan stays with the Respondent as Master Yohan

addresses the Respondent as his mother.

30. Mr. Sorankar has relied upon the decision of the

Supreme Court in Mausami Moitra Ganguli Vs. Jayant Ganguli 11,

wherein the Supreme Court has considered that the welfare of the

child is of paramount consideration. The Court is required to consider

whether one of the parents i.e. the father has sufficient time or

resources to look after the welfare of the child and since the

dislocation of the minor from Allahabad, where he has grown up

with his father in sufficiently good surroundings, would not only

impede his schooling, it may also cause emotional strain and

11 (2008) 7 SCC 673

GP-1&13&2-2024-Jt.doc

depression on him.

31. Mr. Sorankar has further relied upon the decision

of the Supreme Court in Gaytri Bajaj Vs. Jiten Bhalla12, wherein the

Supreme Court has considered the issue of custody of minor children

under either the provisions of the Guardians and Wards Act, 1890 or

the Hindu Minority and Guardianship Act, 1956 is required to be

made by the Court treating the interest and welfare of the minor of

paramount importance. An attempt was made by the Court, even by

means of a personal interaction with the children, to bring the issue

with regard to custody and visitation rights to a satisfactory

conclusion.

32. Mr. Sorankar has further relied upon the decision

of the Supreme Court in Anjali Kapoor (Smt) Vs. Rajiv Baijal 13,

wherein the Supreme Court has in deciding the question of

guardianship of the minor, held that the welfare of the minor child is

the paramount consideration and such a question cannot be decided

merely based upon the rights of the parties under the law.

12 (2012) 12 SCC 471 13 (2009) 7 SCC 322

GP-1&13&2-2024-Jt.doc

33. Mr. Sorankar has also relied upon the decision of

the Supreme Court in R.V. Srinath Prasad Vs. Nandmuri Jayakrishna

& Ors.14, wherein the Supreme Court has held that the custody of the

minor children is a sensitive matter. It is also a matter involving

sentimental attachment. Neither affluence nor capacity to provide

comfortable living should cloud the consideration by the Court. A

balance has to be struck between the attachment and sentiments of

the parties towards the minor children and the welfare of the minors

which is of paramount importance.

34. Mr. Sorankar has accordingly, submitted that the

Respondent is best suited to be appointed as Guardian of Master

Yohan. Accordingly, the Guardianship Petition No. 1 of 2024 and

Guardianship Petition No. 13 of 2024 is required to be dismissed and

the Guardianship Petition No. 2 of 2023 filed by the Respondent be

made absolute.

35. Having considered the submissions, this Court is

exercising powers under Section 7 of the Guardians and Wards Act,

1890 in determining whether the Petitioners or the Respondent is to

14 (2001) 4 SCC 71

GP-1&13&2-2024-Jt.doc

be appointed as Guardian of Master Yohan. In doing so the Court is

exercising its parens patriae jurisdiction. The Supreme Court in

Gaurav Nagpal Vs. Sumedha Nagpal (supra), whilst considering the

provisions of the Hindu Minority Act, 1956 held that the word

"welfare" used in Section 13 of the Act has to be construed literally

and must be taken in its widest sense. The moral and ethical welfare

of the child must also weigh with the Court as well as his / her

physical well being.

36. In Mausami Moitra Ganguli Vs. Jayant Ganguli,

the Supreme Court considered the provisions of the Guardians and

Wards Act, 1890 and in particular Section 17 thereof which relates to

the custody of the minor child. The Supreme Court in paragraphs 19

and 20 held as under:-

"19. The principles of law in relation to the custody of a minor child are well settled. It is trite that while determining the question as to which parent the care and control of a child should be committed, the first and the paramount consideration is the welfare and interest of the child and not the rights of the parents under a statute. Indubitably, the provisions of law pertaining to the custody of a child contained in

GP-1&13&2-2024-Jt.doc

either the Guardianship and Wards Act, 1890 (Section 17) or the Hindu Minority and Guardianship Act, 1956 (Section 13) also hold out the welfare of the child as a predominant consideration. In fact, no statute, on the subject, can ignore, eschew or obliterate the vital factor of the welfare of the minor.

20. The question of welfare of the minor child has again to be considered in the background of the relevant facts and circumstances. Each case has to be decided on its own facts and other decided cases can hardly serve as binding precedents insofar as the factual aspects of the case are concerned. It is no doubt, true that father is presumed by the statutes to be better suited to look after the welfare of the child, being normally the working member and head of the family, yet in each case the court has to see primarily to the welfare of the child in determining the question of his or her custody. Better financial resources of either of the parents or their love for the child may be one of the relevant considerations but cannot be the sole determining factor for the custody of the child. It is here that a heavy duty is cast on the court to exercise its judicial discretion judiciously in the background of all the relevant facts and circumstances, bearing in mind the welfare of the child as the paramount consideration."

GP-1&13&2-2024-Jt.doc

37. In the above decisions the principles governing

Guardianship as well as custody of a minor child has been considered

and the Court in exercising its parens patriae jurisdiction shall take

into consideration the welfare of the minor child, which is the

paramount consideration.

38. In the present case, Master Yohan lost both his

parents at a tender age, in a matter of two years apart, i.e. loosing his

mother in the year 2021 and his father in the year 2023. Master

Yohan has been looked after by the Respondent - Mrs. Steffi

Genoveno Fernandes since May 2021 i.e. few months after his

mother expired. This is when his father Johnny started residing with

the Respondent and her mother in Mumbai. Johnny and the

Respondent were to marry each other on possession of a flat which

Johnny had booked and in the meantime, they had got engaged by

exchanging rings.

39. The Petitioners are residents of Goa. The

Petitioners were initially very much a part of Master Yohan's life i.e.

when Master Yohan and his parents used to spend holidays in Goa

with them. However, the Petitioners interactions with Master Yohan

GP-1&13&2-2024-Jt.doc

were for limited periods, considering that Master Yohan and his

parents were living in Dubai where Master Yohan was born. After the

demise of Master Yohan's mother - Iona, Master Yohan and his father

Johnny returned to India and stayed with Iona's parents, i.e. the

Petitioner Nos. 1 and 2 in Goa for a few months. Thereafter, Master

Yohan and his father Johnny, as aforementioned resided with the

Respondent in Mumbai.

40. Master Yohan has grown to be extremely attached

to the Respondent and there is a tremendous bonding between them.

I had an occasion to interact with Master Yohan and during the

interaction, I found that Master Yohan referred to the Respondent as

his mother and was reluctant to acknowledge or meet his grand-

parents, i.e. Petitioner Nos. 1 and 2 and his aunt Petitioner No. 3.

This is when I advised Master Yohan that for grand-parents, their

grand child is precious and considered an integral part of their life.

Further, Master Yohan's aunt i.e. Petitioner No. 3 also has a daughter

Rain and for Master Yohan, it would be a healthy environment to

interact with Rain and her mother together with the grand-parents.

41. The Petitioners on the one hand has contended

GP-1&13&2-2024-Jt.doc

that the Respondent has a control over Master Yohan, by having

taken custody of Master Yohan from them and that Master Yohan has

been alienated from the Petitioners. Whereas the Respondent on the

other hand has contended that the Petitioners have not made an

attempt to be a part of Master Yohan's life and/or take care of his

basic needs.

42. The Petitioners have also alleged that the

Respondent has tutored Master Yohan to keep his distance from his

grand-parents, i.e. Petitioner Nos. 1 and 2 and his aunt Petitioner

No.3. The Petitioners have placed reliance upon the decision of the

Supreme Court in Indra Sarma Vs. K.V. Sarma (supra) and of this

Court in Kshitija Vijay Kakade Vs. The State of Maharashtra 15,

wherein it is held that it is necessary for the child to be given

overnight custody, vacations and shared custody between contesting

parents. These decisions are in matrimonial cases, where the dispute

is between the husband and wife as to custody of the minor child. In

the present case, the situation is different. The Petitioners are

residents of Goa, which is an unfamiliar surrounding for Master

Yohan as he has since the age of four years till today lived in

15 Criminal Writ Petition No.505 of 2020 Order dtd.04.09.2024

GP-1&13&2-2024-Jt.doc

Mumbai. The Petitioners have been visiting Mumbai, as this Court

has granted access of Master Yohan to the Petitioners. However, this

Court is of the view that it would not be in Master Yohan's interest

that he is uprooted from his familiar surroundings in Mumbai and

made to live in Goa with the Petitioners.

43. The Petitioners have further contended that the

Respondent's income is insufficient to take care of Master Yohan as

admittedly she is earning INR. 34,491/- as stated by her in her

Guardianship Petition. The Respondent has to cover not only Master

Yohan's expenses, but that also of her ailing mother and herself. They

have contended that there is a monthly rent of INR 22,500/- which

the Respondent is required to pay and that leaves her with only INR

12,000/- to cover all other expenses, including food, household costs,

Respondent's mother's medication and school fees.

44. The Petitioners have placed reliance upon their

sufficient means to provide for Master Yohan's needs without access

to any of his funds. The fact that the Petitioner Nos. 1 and 2 own two

houses in Goa and Mumbai and have substantial savings since they

have both retired from well paying permanent jobs. Similarly,

GP-1&13&2-2024-Jt.doc

Petitioner No.3 is financially stable since she runs a company and her

husband too is in a well-placed position in the hospitality industry

and is earning a good income. They too own a house in Goa.

45. Although the aforementioned factors are relevant,

the paramount consideration is the welfare of Master Yohan. It is

well settled that custody of a minor child is a sensitive issue and it is

a matter involving sentimental attachment. A balance has to be

struck between the attachment and sentiments of the parties towards

the minor child and the welfare of the minors which is of paramount

importance. Further, it has been held by the Supreme Court in R.V.

Srinath Prasad (supra), which has been relied on behalf of the

Respondent that in a sensitive matter involving custody of the minor

child, there is no single factor that can be decisive. Neither affluence

nor capacity to provide comfortable living should cloud the

consideration by the Court. It is a settled principle that custody

orders by their nature can never be final, however, before a change is

made it must be proved to be in the paramount interest of the

children.

46. It has been held by the Supreme Court in Gaytri

GP-1&13&2-2024-Jt.doc

Bajaj Vs. Jiten Bhalla (supra) which has been relied upon by the

Respondent that the Court is required by means of a personal

interaction with the children, to bring the issue with regard to

custody and visitation rights to a satisfactory conclusion. Having

interacted with Master Yohan, I had occasion to consider that he has

a great bonding with the Respondent and refers to her as his mother.

There is no dispute that the Respondent has been taking care of the

basic needs of Master Yohan including his education since year 2021,

initially with Johnny's assistance and thereafter, after his demise in

2023 on her own. Thus, in my view, the fact that the Respondent

does not have the affluence which the Petitioners have, is not an

issue that can cloud the consideration of this Court.

47. The Petitioners have relied upon Section 17(3) of

the Guardians and Wards Act, 1890 which provides that if the minor

is old enough to form an intelligent preference, the Court may

consider that preference. They have submitted that Master Yohan is

between the age 7 - 8 and not of age to make "an intelligent

preference" about whom he wishes to be with as his Guardian. They

have accordingly, submitted that the preference expressed by Master

Yohan cannot be taken into consideration as this has been tutored by

GP-1&13&2-2024-Jt.doc

the Respondent. They have relied upon the Counsellor's Report to

submit that it clearly points to the extremely vulnerable and

indecisive behaviour of the child vis-à-vis his biological family and an

unhealthy attachment to the caregiver, i.e. the Respondent.

48. In my considered view though Master Yohan may

not be old enough to form an intelligent preference, the interaction

with Master Yohan and the Respondent is certainly a factor which

this Court is required to take into consideration and from which it is

found that there is a great bonding between Master Yohan and the

Respondent.

49. The Court appointed Counsellor in the Report has

learnt from the sessions that the Respondent has been taking care of

Master Yohan since 2021 and that he is extremely attached to her

and refused to befriend anybody around him, including the

Counsellor as well as the Petitioners initially. The Counsellor has

recommended that Master Yohan can stay with the Respondent and

in return the Respondent is required to bridge the gap and allow

Master Yohan to stay with his grand-parents, his aunt Ingrid and his

family by visiting them at each other's house, including through video

GP-1&13&2-2024-Jt.doc

calls, audio calls, etc. Further, the Counsellor has highly

recommended Master Yohan to continue counselling / therapy from

a Court-psychologist / Counsellor to address his everyday conflicts

and behavioural challenges. The Counsellor has also recommended

that the Respondent along with Master Yohan's grand-parents to be a

part of family counselling / therapy with Master Yohan too, with

time.

50. Considering the Counsellor's Report as well as the

aforementioned facts which had been brought on record by way of

Affidavit of Evidence filed by the Petitioners and the Respondent, it

appears that Master Yohan would be best suited with the Respondent

and for which the Respondent is required to be declared as Guardian

of Master Yohan, conditional upon the Respondent providing access

of Master Yohan to the Petitioners either at the residence of the

Respondent or at the Petitioners' residence in Mumbai. Further, the

Respondent is also required to allow Master Yohan to spend at least

one vacation in the year with the Petitioners at their residence in Goa

and this may be either with the Respondent or a family friend of the

Respondent accompanying Master Yohan with whom Master Yohan

is comfortable.

GP-1&13&2-2024-Jt.doc

51. Although there were submissions and counter-

submissions by the Petitioners and Respondent made with regard to

the events which took place at the Kashimira Police Station; CWC at

Ulhasnagar and the Children's Home which has been referred to

above, this Court is not going into this dispute, as it is the subject

matter of the Criminal Writ Petition which has been filed by the

Respondent and which will be adjudicated separately by the Bench

taking up that matter.

52. Hence, the following order is passed.:-

(i) Steffi Genovevo Fernandes, Petitioner in

Guardianship Petition No. 2 of 2024 is declared as

Guardian of Master Yohan Johnny Sankaram and to

look after Master Yohan's rights and interest in the

properties mentioned in Schedule of properties

annexed at Exh.AA and to manage, administer and

hold the same for and on behalf of Master Yohan till

he turns major.

GP-1&13&2-2024-Jt.doc

(ii) The Petitioner is also appointed as Competent

Person to pursue and/or initiate any proceedings as

may be required or advised with respect to

insurance scheme, all service benefit, PPF, Gratuity

and other claims of whatsoever nature of deceased

Johnny Sanakarm, i.e. biological father of Master

Yohan with Respondent No.5 and/or with any other

authorities or Court of law and also to prosecute the

claim and receive the same in proceeding pending

before the Motor Accident Tribunal, Mumbai for and

on behalf of Master Yohan.

(iii) The order in (i) and (ii) above passed is subject to

the Petitioner allowing access of Master Yohan to

Vincy Cajetan Noronha, Cajetan Gabriel Noronha

and Ingrid Godwin Mathias - Respondent Nos. 2 to

4 in Guardianship Petition No. 2 of 2024 at her

residence and/or their residence in Mumbai

including by allowing the Respondent Nos. 2 to 4 to

make frequent visits and also permit them to take

Master Yohan for outings, subject to their returning

GP-1&13&2-2024-Jt.doc

him to the residence of the Petitioner on the same

day in the evening.

(iv) Further, the Petitioner in Guardianship Petition No.

2 of 2024 shall allow the Respondent Nos. 2 to 4 to

spend at least one vacation in the year of the

Respondent Nos. 2 to 4's choice with Master Yohan

at their home in Goa and during which the

Petitioner and/or a close family friend of the

Petitioner to whom Master Yohan is comfortable

with shall accompany him to the Respondent Nos. 2

to 4's home in Goa.

(v) The Declaration of the Petitioner in Guardianship

Petition No. 2 of 2024 as Guardian shall be subject

to Master Yohan continuing counselling for a period

of six months and during which sessions the

Petitioner and Respondent Nos. 2 to 4 shall remain

present. This is as per the advise of the Court

appointed Counsellor Dr. Vishakha N. Punjani. The

Counsellor Dr. Vishakha N. Punjani is requested to

GP-1&13&2-2024-Jt.doc

do the counselling.

(vi) In the event, Dr. Vishakha N. Punjani is unable to do

the counselling, liberty is granted to the parties to

apply for appointment of an independent

Counsellor, who is agreeable to do the counselling

and which this Court finds suitable to be appointed

as Counsellor.

(vii) Guardianship Petition No. 2 of 2024 is accordingly,

allowed with the above directions and disposed of.

(viii) In view of this order, Guardianship Petition No. 1 of

2024 and Guardianship Petition No. 13 of 2024 is

dismissed.

(ix) All pending Interim Applications filed therein do not

survive and are disposed of accordingly.

       (x)       There shall be no order as to costs.



                                                    [R.I. CHAGLA J.]







 

 
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