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

Manuel Frederik Baumann vs State Of Nct & Anr
2019 Latest Caselaw 5629 Del

Citation : 2019 Latest Caselaw 5629 Del
Judgement Date : 15 November, 2019

Delhi High Court
Manuel Frederik Baumann vs State Of Nct & Anr on 15 November, 2019
#4
     IN THE HIGH COURT OF DELHI AT NEW DELHI

                                    Judgment Delivered on : 15.11.2019

W.P.(CRL) 1251/2018
MANUEL FREDERIK BAUMANN                                   .... Petitioner

                                    versus

STATE OF NCT & ANR                                        .... Respondents


Advocates who appeared in this case:
For the Petitioner  : Mr. Rajat Bhalla, Advocate.
For the Respondents : Mr. Chaitanya Gosain, Advocate for Mr. Rahul Mehra,
                      Standing Counsel for GNCTD with Insp. M.P. Singh and
                      SI Romi, PS-C.R. Park.
                      Mr. Vikas Mahajan, CGSC for UOI.
                      Mr. Harshvardhan Pandey, Advocate for R-2.


CORAM:
HON'BLE MR. JUSTICE SIDDHARTH MRIDUL
HON'BLE MR. JUSTICE I.S. MEHTA
                             JUDGMENT

SIDDHARTH MRIDUL, J (OPEN COURT).

CRL.M.A. 38093/2019 (for desealing of records)

1. The present application has been instituted on behalf of the petitioner - Mr. Manuel Frederik Baumann praying as follows:-

"a) Direct the desealing of the envelope containing the child Counselor Report and further direct the registry to provide the certified copy of the report of the Ld' Child/ Family Counselor to the Counsel for the Petitioner;"

2. It is an admitted position that during the pendency of the habeas corpus petition instituted on behalf of the petitioner herein, this Court had called for a report from the child counsellor, who had interacted with the minor child of the estranged couple and had been associated in the mediation held between the parties before the Delhi High Court Mediation and Conciliation Centre ("DHCMCC").

3. It is further observed that in the judgment and order dated 20th September, 2018, while disposing of the habeas corpus petition, this Court had commented on the report of the child counsellor, in Para 30, thereof, as follows:

"30. On 5th May 2018, the Court was again informed that the mediation had not succeeded. The report of the child counsellor, submitted to the Court in a sealed cover, stated that the child wished to return to Dubai to resume her schooling. The child counsellor noted that, at that point in time, the child was confused as to whether she wanted to be with her mother in India or with her father in Dubai. She further observed that the child was "facing a difficult phase due to estrangement of her parents" and that "in the given set of circumstances she has expressed her willingness to live with her father". However, as noted by us, the child clearly did not want to be away from her mother. She expected that her mother would be with her even if she opted to return to school in Dubai."

4. In the above backdrop, the present application seeks a direction from this Court, to provide the petitioner with a copy of the child counsellor's report. Learned counsel appearing on behalf of the petitioner would buttress his entitlement to a copy of the said report, on the decision of the Hon'ble Supreme Court in Perry Kansagra vs.

Madan Kansagra reported as 2019 SCC Online SC 211 and in particular Paras 11, 14, 28, 29, 30, 31, 32, 33, 34 and 35 thereof, which are extracted herein below:

"11. On 18.03.2017, the respondent filed Review Petition No.221 of 2017 questioning the judgment dated 17.02.2017. The Review Petition was allowed by yet another Division Bench of High Court by judgment and order dated 11.12.2017. After posing the question, "..whether the Counsellor's report furnished in the course of mediation proceedings or the Mediator's report in case of mediation, when the process fails, can be used by either of the parties during trial", the High Court concluded that the reports of the Mediator and the Counsellor "..shall be disregarded by the family court, when it proceeds to decide the merits of the case". During the course of its discussion, the High Court noted Delhi High Court Mediation and Conciliation Rules, 2004; Format of application of SAMADHAN (the Delhi High Court Mediation and Conciliation Centre); Conciliation rules of UNCITRAL; Sections 75 and 81 Arbitration and Conciliation Act, 1996; Mediation Training Manual issued by the Mediation and Conciliation Project Committee, Supreme Court of India and Chartered Institute of Arbitrator's Rules mandating confidentiality in matters pertaining to mediation and observed as under:-

"21. There can, be no quarrel with the proposition that the mediation proceedings are confidential and anything disclosed, discussed or proposed before the mediator need not be recorded, much less divulged and that if it is done there would always be an apprehension that the discussion may be used against the parties and it would hamper the entire process. The atmosphere of mutual trust warrants complete confidentiality and the same is in fact noted in

the main judgment. The petitioner is aggrieved by its later part which notes "but where the scope of the mediation is resolution of child parenting issue, the report concerning the behavior and attitude of the child would not fall within the bar of confidentiality". To our mind, this is against the principle of mediation and charts the course of a slippery slope, as this judgment would hereafter discuss.

22. No exceptions are made in the mediation rules either in our laws or in various jurisdictions mentioned above to the absolute rule of confidentiality. This Court held the mandate of Section 12 of the Family Courts Act, 1984 cannot be lost sight of; yet the issue is whether the order dated May 6, 2016 was passed purely under Section 12 of the Family Courts Act, 1984 or it was simply to facilitate mediation of disputes between the parents of the child......"

14. The issues that arise for our consideration can broadly be put under two heads:

a) Whether the High Court was justified in exercising review jurisdiction and setting aside the earlier judgment and

b) Whether the High Court was correct in holding that the reports of the Mediator and the Counsellor in this case were part of confidential proceedings and no party could be permitted to use the same in any court proceedings or could place any reliance on such reports.

28. Reliance was placed by the respondent on the decisions mentioned above and some statutory provisions including procedural norms in different jurisdictions to submit that there must be absolute confidentiality in respect of any statements made during the course of mediation. The appellant, however, relies upon Sub-Rule(viii) of Rule 8 of the Rules in support of the submission that in relation to matters,

inter alia, of custody or guardianship of any child or children, the Counsellor could be asked to submit to the Judge a report relating to home environment of the parties concerned, their personalities and their relationship with the child and or children in order to assist the Judge in deciding the questions involved in the matter.

29. We, thus, have line of cases dealing with mediation/conciliation and other proceedings in general and Rule 8 of the Rules dealing inter alia, with custody issues which is in the nature of an exception to the norms of confidentiality. It is true that the process of mediation is founded on the element of confidentiality. Qualitatively, Mediation or Conciliation stands on a completely different footing as against regular adjudicatory processes. Instead of an adversarial stand in adjudicatory proceedings, the idea of mediation is to resolve the dispute at a level which is amicable rather than adversarial. In the process, the parties may make statements which they otherwise they would not have made while the matter was pending adjudication before a court of law. Such statements which are essentially made in order to see if there could be a settlement, ought not to be used against the maker of such statements in case at a later point the attempts at mediation completely fail. If the statements are allowed to be used at subsequent stages, the element of confidence which is essential for healthy mediation/conciliation would be completely lost. The element of confidentiality and the assurance that the statements would not be relied upon helps the parties bury the hatchet and move towards resolution of the disputes. The confidentiality is, thus, an important element of mediation/conciliation.

30. Complete adherence to confidentiality would absolutely be correct in normal matters where the role of the court is purely of an adjudicator. But such an approach may not essentially be conducive when the court is called upon and expected to discharge its role in the

capacity as parens patriae and is concerned with the welfare of a child. All custody and guardianship issues are resolved on the touchstone or parameter of "best interest of the child". In custody and guardianship disputes between two parties, a minor child is in a peculiar situation. At times, both sides are busy fighting legal battles and the court is called upon in parens patriae to decide what is in the best interest of the child. In order to reach correct conclusion, the court may interview the child or may depend upon the analysis of an expert who may spend some more time with the child and gauge the upbringing, personality, desires or mental frame of the child and render assistance to the court. It is precisely for this reason that the element of confidentiality which is otherwise the basic foundation of mediation/conciliation, to a certain extent, is departed from in Sub- Rule (viii) of Rule 8 of the Rules.

31. If the reports of the Counsellor touching upon the home environment of the parties concerned, their personalities and their relationship with their child or children would assist the court in determining the custody or guardianship issues, any technicality ought not to stand in the way. Sub-Rule (viii) of Rule 8 seeks to achieve that purpose and makes such material available for the assessment of the court. The observations of this Court in Ashish Ranjan vs. Anupma Tandon and another (2010) 14 SCC 274 have crystalized the approach to be adopted in matters concerning custody or guardianship issues. Paras 18 & 19 of the decision are as under:

"18. It is 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. While considering the welfare of the child, the "moral and ethical welfare of the child must also weigh with the court as well as his physical well- being". The child cannot be treated as a property or a commodity and, therefore, such issues have to be handled by the court with care and caution, with love, affection and sentiments applying human touch to the problem. Though, the provisions of the special statutes which govern the rights of the parents or guardians may be taken into consideration, there is nothing which can stand in the way of the court exercising its parens patriae jurisdiction arising in such cases. [Vide Gaurav Nagpal v. Sumedha Nagpal (2009)1 SCC 42.]

19. The statutory provisions dealing with the custody of the child under any personal law cannot and must not supersede the paramount consideration as to what is conducive to the welfare of the minor. In fact, no statute on the subject, can ignore, eschew or obliterate the vital factor of the welfare of the minor. [Vide Elizabeth Dinshaw v. Arvand M. Dinshaw (1987) 1 SCC 42, Chanrakala Menon v. Vipin Menon (1993) 2 SCC 6, Nil Ratan Kundu vs. Abhijit Kundu (2008) 9 SCC 413, Shilpa Aggarwal v. Aviral Mittal (2010) 1 SCC 591 and Athar Husain v. Syed Siraj Ahmed (2010) 2 SCC 654.]"

32. Statements made by the parents during the course of mediation may not be relied upon on the ground of confidentiality but natural responses and statements made by the minor to the Counsellor would

certainly afford a chance to decide what is in the best interest of the child. A child may respond naturally and spontaneously in its interactions with the Counsellor, who is professionally trained to make the child feel comfortable. Record of such interaction may afford valuable inputs to the Court in discharge of its duties in parens patriae jurisdiction. If during such interaction issues or aspects concerning welfare of a child are noticed, there is no reason why the Court be deprived of access to such aspects. As held by this Court in various judgments, the paramount consideration ought to be to see what is in the best interest of the child.

33. In terms of Sub Rule (viii) of Rule 8, the Counsellor is obliged to give report, inter alia, relating to home environment of the parties concerned, their personalities and their relationship with the child and/or children in order to assist the Judge in deciding the question of guardianship of any child or children. The intention is clear that the normal principle of confidentiality will not apply in matters concerning custody or guardianship issues and the Court, in the best interest of the child, must be equipped with all the material touching upon relevant issues in order to render complete justice. This departure from confidentially is consistent with the underlined theme of the Act in general and Section 12 in particular. Once there is a clear exception in favour of categories stated therein, principles in any other forms of mediation/conciliation or other modes of Alternative Dispute Resolution regarding confidentiality cannot be imported. The effect of such exception cannot be diluted or nullified. In our view, the High Court considered the matter in correct perspective in paragraphs 17 to 20 of its judgment dated 07.02.2017.

34. There is, however, one aspect which must also be considered and that is who is the "Counsellor" within the meaning of Rule 8 and whether the Counsellor who assisted the court in the present matter

comes within the four corners of said provision. It is true that under Section 6 the Counsellors are appointed by the State Government in consultation with the High Court. It is also true that the Counsellor in the present case was not the one who was appointed in terms of Section 6 but was appointed by a committee of the High Court and her assistance had been requested for in connection with many matters. The order passed on 06.05.2016 had indicated that the Mediator could join "any other person" as may be deemed necessary for a holistic and effective mediation. The next order dated 11.05.2016 did mention the name of the Counsellor and the fact that the Counsellor had a fruitful meeting with Aditya. The Counsellor, thereafter, interacted with him on 08.07.2016 and 11.07.2016, based on which interaction, a report was submitted on 21.07.2016. The engagement of the Counsellor was thus in complete knowledge of the parties as well as with express acceptance of the High Court. It may be that said Counsellor was not appointed under Section 6 of the Act but if the paramount consideration is the welfare of the child, there cannot be undue reliance on a technicality. As a matter of fact, the width of Section 12 of the Act would admit no such restriction. The report given by the Counsellor in the present case cannot, therefore, be eschewed from consideration. It is noteworthy that there was absolutely nothing against the Counsellor and in the judgment under appeal, the High Court went on to observe in para No.30 that the Counsellor was well experienced and known for her commitment and sincerity to secure a settlement which would be satisfactory to all.

35. We do not, therefore, see any reason why the reports in the present case, be kept out of consideration."

5. A plain reading of the above extracted paragraphs, leads to but one inescapable conclusion, that material touching upon relevant

issues qua the question of guardianship of a child, in the context of the latter's welfare and interest, necessitates and warrants a departure from the strict rule of confidentiality, in relation to the consideration of the report of a counsellor having had occasion to interact with the minor, including during the process of mediation between the estranged parents. The departure from complete adherence to confidentiality is dictated by the legal position that, the Court determines the issue of the paramount interest of the child, in the discharge of its role in the capacity as parens patriae.

6. In view of the foregoing, having heard learned counsel appearing on behalf of the parties, we are of the considered view that the present application deserves to be allowed.

7. The application is disposed of accordingly. The Registry is directed to deseal the envelope containing the child counsellor's report and provide a certified copy thereof, to the counsel for the parties.

8. Copy be provided dasti to learned counsel appearing on behalf of the parties.

9. No further directions are called for.

SIDDHARTH MRIDUL (JUDGE)

I.S. MEHTA (JUDGE)

NOVEMBER 15, 2019/nd/ad

 
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