Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shahid Khan vs Anjum Pasha & Ors
2011 Latest Caselaw 3052 Del

Citation : 2011 Latest Caselaw 3052 Del
Judgement Date : 15 June, 2011

Delhi High Court
Shahid Khan vs Anjum Pasha & Ors on 15 June, 2011
Author: Rajiv Sahai Endlaw
$~1

*     IN THE HIGH COURT OF DELHI AT NEW DELHI

+     WP (Crl.) 888/2011 & Crl MA 7241/2011 (for stay)

      Shahid Khan                               ..... Petitioner
                         Through: Mr. Saurabh Suman Sinha, Advocate

                  Versus

      Anjum Pasha & Ors.                              ..... Respondents
                      Through: None

      CORAM:
      HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
      HON'BLE MR. JUSTICE G. P. MITTAL

                               ORDER

% 15.06.2011

1. The petitioner by this petition of habeas corpus seeks production of

his son stated to be aged over 7 years from the custody of his ex-wife and

her brother and mother impleaded as respondents. It is the case of the

petitioner himself that the child is in the custody of mother at Hyderabad

since May 2009.

2. It has been enquired from the counsel for the petitioner as to how this

petition would be maintainable in as much as a habeas corpus petition

cannot be a substitute for a proceeding seeking guardianship of the minor child .

3. Counsel for the petitioner has referred to Gohar Begum Vs. Suggi

AIR 1960 SC 93 in para 10 whereof habeas corpus petition was held to be

maintainable for the reason of the respondent in that case having no legal

right to the custody of the minor child. Reference is also made to para 357

of Mulla Principles of Mahomedan Law 16th Edition laying down that the

father is entitled to custody of a boy over seven years of age. Reference is

further made to Smt. Farjanabi Vs. Sk. Ayub Dadamiya AIR 1989

Bombay 357 in para 6 whereof it was observed that under the Muslim law,

by which the parties hereto are governed, the father is entitled to custody of

son over seven years of age. It is thus contended that the respondent mother

has no right to the custody of the minor and the petitioner being entitled in

law to custody is entitled to enforce the said right through this petition for

habeas corpus.

4. We are unable to agree and are unwilling to entertain this habeas

corpus petition to adjudicate competing claims of the petitioner as father and

respondent as mother to the custody/guardianship of the minor son and

which adjudication shall necessarily entail questions of suitability and best interest of minor.

5. The Supreme Court in Gohar Begum (supra) was concerned with a

case where the respondent had no legal right to custody. Such is not the

position here. Mulla itself states that there is no rule of Mahomedan law

that the father is entitled to custody even if he is unfit and that the court has

power to appoint mother or any other person as the guardian of the minor if

the father is unfit to be a guardian.

6. The Bombay High Court in Farjanabi was not concerned with a

habeas corpus petition.

7. Counsel for the petitioner faced with the aforesaid has contended that

it is for the respondents to, upon being noticed, to take plea of the petitioner

father being unfit to have custody/guardianship of the minor.

8. We are not inclined to issue notice even in view of the aforesaid and

especially when the child is in custody of respondent mother for last over

two years.

9. Writ petition is accordingly dismissed with liberty to the petitioner to

approach fora competent to adjudicate guardianship/custody matters.

CRL MA7240/2011 (for exemption).

Allowed, subject to just exceptions.

RAJIV SAHAI ENDLAW, J VACATION JUDGE

G. P. MITTAL, J VACATION JUDGE

JUNE 15, 2011 vld

 
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 Newsletter