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

Sandeep Kumar vs Usha
2024 Latest Caselaw 4906 Del

Citation : 2024 Latest Caselaw 4906 Del
Judgement Date : 30 July, 2024

Delhi High Court

Sandeep Kumar vs Usha on 30 July, 2024

Author: Rajiv Shakdher

Bench: Rajiv Shakdher, Amit Bansal

                           $~35
                           *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                           %                                                 Date of Decision: 30.07.2024
                           +      MAT.APP.(F.C.) 241/2024
                                  SANDEEP KUMAR                                          .....Appellant
                                                       Through:      Mr Manjeet Mathur, Adv. along with the
                                                                     appellant-in-person.
                                                       versus

                                  USHA                                                   .....Respondent
                                                       Through:      None.
                                  CORAM:
                                  HON'BLE MR. JUSTICE RAJIV SHAKDHER
                                  HON'BLE MR. JUSTICE AMIT BANSAL
                                                       ORDER

% 30.07.2024 [Physical Hearing/Hybrid Hearing (as per request)]

1. Allowed, subject to just exemptions.

MAT.APP.(F.C.) 241/2024 & CM Appl. 42680-81/2024

2. This appeal is directed against the judgment and order dated 30.11.2022, passed by Mr Sanjay Jindal, Judge, Family Court No.3, North District, Rohini Courts, Delhi.

3. Via the impugned judgment, the Family Court Judge has disposed of the petition preferred by the respondent under sections 7, 9 and 25 of the Guardians and Wards Act, 1890, read with Section 13 of the Hindu Minority and Guardianship Act, 1956.

4. The record shows that the couple entered into matrimony on 03.05.2013. 4.1 From the wedlock, the couple have two children; a boy and a girl. The boy was born on 13.02.2014, while the girl child was born on 08.10.2015.

5. Once notice was issued in the aforementioned petition, the appellant entered appearance and filed his written statement.

6. The record also discloses that the appellant stopped appearing before the Family Court, which resulted in the appellant being proceeded ex parte. The order to that effect was passed by the Family Court on 12.05.2022. 6.1 In support of her case, the respondent entered the witness box. The Family Court Judge returned, inter alia, the following findings of fact, which read as follows:

"14. In the present case, the petitioner in her unrebutted and unchallenged testimony has deposed categorically as per the facts described in the petition. She has not been cross-examined on any aspect by the respondent as the respondent has stopped participating in the proceedings at the time of trial. The petitioner has tendered copy of FIR No. 823/18 dated 16.10.2018 as Ex.PW-1/3. The said FIR is in respect of the alleged incident of unauthorized removing of the children by the respondent and his family members from the custody of the petitioner on 05.05.2018. Although the said FIR has been registered by the police on 16.10.2018 but the complaint made by the petitioner is dated 07.05.2018. The contents of this FIR have corroborated the testimony of PW-1 which is otherwise unrebutted and unchallenged.

15. It is corroborated from the contents of written statement that in the month of April, the custody of the children was given to the petitioner and thereafter the petitioner had withdrawn the guardianship petition earlier filed by her. The case of the petitioner is based on the contention that only 05.05.2018 the custody of the children was illegally and unauthorizedly taken from her by the respondent. The respondent has not disputed the fact that custody of the children was changed from petitioner to respondent on 05.05.2018 but his version is that custody was duly handed over to him by the petitioner in Panchayat. Firstly, it is not corroborated in any manner by the respondent that custody of the children was returned to him by the petitioner in Panchayat in amicable manner as no evidence has been led by him.

Secondly, it is also found to be otherwise improbable that the petitioner would make a compliant with the police and-registered FIR against the respondent after handing over the custody of the children on her own and in peaceful manner. The version of the petitioner is not only established on record, the same is otherwise found to be natural and probable."

7. According to the learned Family Court Judge, what emerged clearly was that the appellant had unauthorizedly removed the children from the custody of the respondent and that the allegations made by the appellant against the respondent in his written statement were not proved as no evidence was led by the appellant.

8. Significantly, while disposing of the petition, the Family Court Judge granted visitation rights to the appellant by holding that he would be able to interact with the children on first and third Saturdays of every month between 3.00 to 5.00 P.M., albeit in the children's room attached to the court. 8.1 The record also shows that the directions, which were issued, gave leeway for adjusting the interaction dates. Accordingly, the directions provided- in case the parties were not able to visit the children's room on the designated dates, relevant adjustments could be made; to which reference is made in the impugned judgment.

9. This appeal is impregnated with delay and laches. Even according to the appellant, there is a delay of 570 days.

9.1 Besides this, what emerges is that the children continue to remain in the custody of the appellant, although he had been directed to hand over the custody of the children to the respondent within eight (08) weeks from the date of the impugned judgment.

10. Today, in the Court, the appellant is physically present along with the children.

11. In our view, a litigant who fails to comply with a judicial order, without a tenable reason, legal or otherwise, ought not to be entertained by the courts. 11.1 There has been, concededly, non-compliance of the directions contained in the impugned judgment and order for more than one and a half year. We find that the appellant is literally cocking a snook at the law.

12. We find no reason to interfere with the impugned judgment and order.

13. The appeal is dismissed with costs of Rs.7,500/-. The appellant will deposit the costs with the Delhi High Court Legal Services Committee. The costs will be deposited within ten (10) days from today.

14. For compliance of the direction concerning cost, list the matter before the learned Registrar General on 20.08.2024.

15. The pending application shall stand closed.

RAJIV SHAKDHER, J

AMIT BANSAL, J JULY 30, 2024/pmc

 
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