Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mukesh Kumar Singh S/O Binay Kumar Singh vs Mrs. Anchal Singh
2025 Latest Caselaw 3976 Jhar

Citation : 2025 Latest Caselaw 3976 Jhar
Judgement Date : 17 June, 2025

Jharkhand High Court

Mukesh Kumar Singh S/O Binay Kumar Singh vs Mrs. Anchal Singh on 17 June, 2025

Bench: Sujit Narayan Prasad, Rajesh Kumar
                                                   ( 2025:JHHC:15912-DB )




           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           F.A. No. 103 of 2023

          Mukesh Kumar Singh S/o Binay Kumar Singh, aged
          about 32 years, resident of village-Hatpara, P.O. & P.S.-
          Pakur (T), District-Pakur, Jharkhand.
                                              ...Plaintiff/Appellant
                                      Versus
       Mrs. Anchal Singh, D/o Alok Kumar Singh, W/o Mukesh
       Kumar Singh resident of village Golpahari, P.O. & P.S.-
       Parsudih,    District-East      Singhbhum     (Jamshedpur)
       Jharkhand.                   ... ... Defendant/Respondent
                                  -------
CORAM: HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD
        HON'BLE MR. JUSTICE RAJESH KUMAR
                                  -------
     For the Appellant       : Mr. Mahesh Tewari, Advocate
     For the Respondent      : Mr. Jitendra Tripathi, Advocate
                               Mr. Arun Kumar, Advocate
                       ----------------------------

CAV/Reserved on 10.06.2025              Pronounced on 17/06/2025
Per Sujit Narayan Prasad, J.

Prayer:

1. The instant appeal, under Section 19(1) of the Family Court

Act, 1984, is directed against the order/judgment dated

31.03.2023 and decree dated 10.04.2023, passed by the

learned Principal Judge, Family Court, Pakur in Original

Suit No. 02 of 2021, whereby and whereunder the learned

Principal Judge held the appellant not entitled for a decree

under Section 5 of the Guardians and Wards Act, 1890 and

refused to handover the custody of child Arnav Kumar Singh

to the plaintiff/appellant by dismissing the suit.

Brief facts of the case:

( 2025:JHHC:15912-DB )

2. The brief facts of the case, as per the pleading made in the

instant appeal, needs to be referred herein as under:

3. The appellant was married with the respondent on

25.02.2015 at the residence of respondent in Railway Colony

at Jamshedpur whereafter the parties lived like husband

and wife and through their wedlock a male child was born

on 18.12.2015, namely, Arnav Kumar Singh.

4. It is alleged by the plaintiff-appellant that the respondent

has got illicit relation with one Suraj Mahto of Jamshedpur

which was not known by his family members and after

marriage, respondent's father used to come to Pakur with

his wife several times. It is further alleged that the

respondent used to talk on Telephone with said Suraj Mahto

and the appellant was under the impression that he may be

one of the relatives.

5. It is further stated that at Pakur the said child Arnav Singh

used to go to school while his parents used to live at Pakur

as spouse. Due to illicit relation, one day the respondent left

the house of plaintiff-appellant and fled away with that Suraj

Mahto and took gold ornaments and several lacs of rupees of

appellant also. When the appellant came to know about the

occurrence, he filed a case U/s 366, 379/34 of IPC which

was registered as Pakur (T) P.S. case No. 107/2019. In this

case respondent, Anchal Singh and the said Suraj Mahto

( 2025:JHHC:15912-DB )

both were arrested and remanded into custody and later on

they were released on bail. At present the appellant came to

know that the respondent is living and leading a conjugal life

as husband and wife with Suraj Mahto.

6. It is further stated that the said child Arnav Singh is aged

about more than 10 years since the date of birth and the

natural guardian of the child is the appellant and he is

entitled to get the custody of child because he was not well

nourished there and the appellant want to get the child

custody and want to make him a good citizen of this country

by giving proper education to him.

7. Accordingly, plaintiff/appellant had preferred Original Suit

for custody of his child being Original Suit No. 02 of 2021.

8. On being noticed, the respondent-wife appeared before the

family court and filed written statement. The defendant-wife

has stated in the written statement that there is no cause of

action for filing the suit and the suit is not maintainable in

its present form. Further the suit is nothing but a dishonest

attempt to disturb the life of respondent to snatch the minor

child from the custody of mother. The respondent has

further submitted that it is true that the father of the

respondent used to come to the house of the petitioner time

to time to visit her daughter but it is totally false to say that

the father of the respondent used to come with Suraj Mahto.

( 2025:JHHC:15912-DB )

The said Suraj Mahto never came to the house of the

petitioner either alone or along with respondent's father and

the petitioner is only blaming to the respondent to get rid of

from the trap of the respondent with a view to save himself

from the case of maintenance filed under Section 498A IPC.

9. It is further submitted by the respondent that there was no

connection with Suraj Mahto from the very beginning till

date and it is true that the respondent is the legally married

wife of the appellant and their marriage was solemnized on

25.02.2015 as per Hindu customs and rights and at the time

of marriage the parents of the petitioner has given a sum of

Rs. 3,00,000/- for the expense of marriage apart from this

her father has also given house-hold things and ornaments

of gold and other articles as well.

10. The respondent has further submitted that after the

marriage the respondent went to the house of the petitioner

and led peaceful conjugal life up-to only 6 months and

thereafter the appellant and his family members began to

torture the respondent mentally and physically and began to

assault her by fist and slap. The petitioner and his other

family members began to demand a sum of Rs. five lac from

her parents as because the appellant and his parents are not

satisfied from the gift given by the parents of the respondent

and on denial made by her showing the inability, the

petitioner and his parents used to assault by fist and slap

( 2025:JHHC:15912-DB )

and on 19.04.2019 drove her out from his house and

managed to lodge a false case against respondent by

showing the power of patrakar (journalist) alleging false and

baseless allegations and under his influence the petitioner

manage to institute a Pakur (Town) P.S. Case No. 107/2019

U/s 366, 379/34 of IPC against the respondent and one

Suraj Mahto and later on lodged a PCR Case against the

appellant and his family members in court of Jamshedpur.

11. It is further submitted that earlier she was under the

impression that everything will be settled as such she did

not lodge any case in order to save the prestige of both the

family. The respondent has specifically denied that she has

any connection with said Suraj Mahto or she fled away with

him by taking the ornaments and several lacs of rupees and

the respondent is leading a deserted life with the minor child

who is the only hope of life and the respondent is still the

wife of the appellant and she also wants to live with him but

the appellant wanted to get away from the respondent.

12. The respondent has further asserted that her son Arnav

Kumar Singh is reading in class LKG at East Singhbhoom

and the respondent is regularly working hard for the better

future of his son and further the respondent is the legal and

natural guardian of minor since the year 2019 and the

respondent is taking proper care of her son Arnav Kumar

Singh whereas the appellant never take any care of the

( 2025:JHHC:15912-DB )

respondent or his son. Respondent further stated that the

plaintiff has got no valid cause of action for the suit and the

suit of the plaintiff (appellant herein) be dismissed

outrightly.

13. The learned family court, on the basis of pleading available

on record, framed the issues, and evidence was led on behalf

of parties. The learned family court, based upon

consideration of principle of handing over the minor child to

the father, and the evidence led on behalf of parties,

dismissed the suit, against which, the instant appeal has

been preferred by the plaintiff-appellant.

Submission of learned counsel for the appellant:

14. The learned counsel for the appellant-father has taken the

following ground in assailing the impugned order passed by

the learned family court.

15. It has been submitted that the learned family court has not

taken into consideration the vital aspect of the matter that

the father is the natural guardian and as such the said

observation is nothing but a ridiculous one in view of the

fact that the father is the natural guardian of the child,

therefore, the child at least be in joint custody of both the

parents.

16. Further submission has been made that the respondent-

mother is not in a position to take care of the minor child

( 2025:JHHC:15912-DB )

since she is house-wife having no source of income which

the respondent has admitted in her deposition that she is

living in a miserable condition.

17. Further ground has been taken that the respondent has fled

away with another person, namely, Suraj Mahto, who later

on was arrested by the police in case of theft, which shows

the character of respondent as such in that pretext it is quite

impossible for the respondent to take care of the child. But

the learned family court has failed to appreciate the fact that

such act of her mother can create a physiological and mental

effect on the child.

18. In support of his submission, learned counsel for the

appellant-father relying upon the judgment rendered by

Hon‟ble Apex Court in the case of Gautam Kumar Das vs.

NCT of Delhi & Ors [SLP (Cr.) No. 5171 of 2024] has

submitted that appellant being a natural guardian cannot be

made to run from pillar to post to seek the custody of his

own child and the Hon‟ble Apex Court considering these

aspects of the matter directed to hand over the custody of

the minor child forthwith to father.

19. The learned counsel for the appellant based upon the

aforesaid ground has submitted that since there is no

consideration of these facts by learned trial court, as such

the impugned judgment requires interference by this Court.

( 2025:JHHC:15912-DB )

Submission of learned counsel for the respondent:

20. Per contra, Mr. Jitendra Tripathi, learned counsel for the

respondent has taken the following ground in defending the

order passed by the learned family court.

21. It has been submitted that the impugned judgment needs no

interference by this Court and the argument which has been

advanced that the father is the natural guardian will not be

applicable herein rather the welfare of the child is required

to be considered which has well been considered by learned

family court.

22. The learned family court has given due consideration of the

fact that the child since birth is with the mother, the

respondent herein and also studying in a good school and as

such, the learned family court taking into consideration the

welfare of the child and also considering the fact that the

child since birth is living with mother, has denied the

custody to be given to the father.

23. Learned counsel for the respondent has specifically denied

the allegation that the respondent has fled away with any

person.

24. The learned family court based upon the aforesaid ground

and on consideration of the aforesaid fact has passed the

impugned judgment which requires no interference by this

court.

( 2025:JHHC:15912-DB )

Analysis

25. We have heard learned counsel for the parties and gone

through pleading available on record as also the finding

recorded by learned family court.

26. This Court, before going to examine as to whether the

finding recorded by learned family judge in denying the

custody of the minor child to the father, the appellant

herein, requires interference needs to refer herein the

provision of law as provided under the Hindu Minority and

Guardianship Act, 1956 and as also the Guardians and

Wards Act, 1890.

27. Section 6 of the Hindu Minority and Guardianship Act, 1956

deals with natural guardian of a Hindu minor, Section 9

thereof deals with the testamentary guardians and their

powers and Section 13 deals with the provision of welfare of

the minor to be paramount consideration. For ready

reference, these provisions are quoted as under:

"6. Natural guardians of a Hindu minor.--The natural guardians of a Hindu minor; in respect of the minor's person as well as in respect of the minor's property (excluding his or her undivided interest in joint family property), are-- (a) in the case of a boy or an unmarried girl--the father, and after him, the mother: provided that the custody of a minor who has not completed the age of five years shall ordinarily be with the mother; (b) in the case of an illegitimate boy or an illegitimate unmarried girl--the mother, and after her, the father; (c) in the case of a married girl--the husband: Provided that no person shall be entitled to act as the natural guardian of a minor

( 2025:JHHC:15912-DB )

under the provisions of this section-- (a) if he has ceased to be a Hindu, or (b) if he has completely and finally renounced the world by becoming a hermit (vanaprastha) or an ascetic (yati or sanyasi). Explanation.--In this section, the expressions "father" and "mother" do not include a step-father and a step- mother.

9. Testamentary guardians and their powers.--(1) A Hindu father entitled to act as the natural guardian of his minor legitimate children may, by will appoint a guardian for any of them in respect of the minor's person or in respect of the minor's property (other than the undivided interest referred to in section 12) or in respect of both. (2) An appointment made under sub-section (1) shall have no effect if the father predeceases the mother, but shall revive if the mother dies without appointing, by will, any person as guardian. (3) A Hindu widow entitled to act as the natural guardian of her minor legitimate children, and a Hindu mother entitled to act as the natural guardian of her minor legitimate children by reason of the fact that the father has become disentitled to act as such, may, by will, appoint a guardian for any of them in respect of the minor's person or in respect of the minor's property (other than the undivided interest referred to in section 12) or in respect of both. (4) A Hindu mother entitled to act as the natural guardian of her minor illegitimate children may; by will, appoint a guardian for any of them in respect of the minor's person or in respect of the minor's property or in respect of both. (5) The guardian so appointed by will has the right to act as the minor's guardian after the death of the minor's father or mother, as the case may be, and to exercise all the rights of a natural guardian under this Act to such extent and subject to such restrictions, if any, as are specified in this Act and in the will. (6) The right of the guardian so appointed by will shall, where the minor is a girl, cease on her marriage.

13. Welfare of minor to be paramount consideration.--

(1) In the appointment of declaration of any person as guardian of a Hindu minor by a court, the welfare of the minor shall be the paramount consideration. (2) No person shall be

( 2025:JHHC:15912-DB )

entitled to the guardianship by virtue of the provisions of this Act or of any law relating to guardianship in marriage among Hindus, if the court is of opinion that his or her guardianship will not be for the welfare of the minor."

28. It needs to refer herein that the word „after‟ as used in

Section 6(a) can be construed so as to save it from being

unconstitutional the presumption being that the legislature

acted in accordance with the constitution. Moreover, when

Sections 4 and 6 of the Hindu Minority and Guardianship

Act are construed harmoniously the word „after‟ can be

understood to mean „in the absence of‟, thereby referring to

father's absence from the care of the minor's property or

person for any reason whatever. Hence, in such situations

mother can act as natural guardian of the minor during the

lifetime of the father, who would be deemed to be „absent‟

reference in this regard may be taken from the judgment

rendered by the Hon‟ble Apex Court in the case of Githa

Hariharan v. Reserve Bank of India, (1999) 2 SCC 228.

29. It is evident from Section 13 that while appointing any

person as guardian of a Hindu minor the paramount

consideration is the welfare of the minor and no person shall

be entitled to the guardianship by virtue of the provisions of

this Act or of any law relating to guardianship in marriage

among Hindus, if the court is of opinion that his or her

guardianship will not be for the welfare of the minor.

( 2025:JHHC:15912-DB )

30. The matter to be considered by the Court in appointing

guardian has been made under the provisions of Guardians

and Wards Act, 1890. For ready reference, the relevant

provision of the Act, 1890 is quoted as under:

"4. (1) "minor" means a person who, under the provisions of the Indian Majority Act, 1875, (9 of 1875) is to be deemed not to have attained his majority:

(2) "guardian" mean's a person having the care of the person of a minor or of his property, or of both is person and property:

7. Power of the Court to make order as to guardianship.--(1) where the Court is satisfied that it is for the welfare of a minor that an order should be made-- (a) appointing a guardian of his person or property, or both, or (b) declaring a person to be such a guardian, the Court may make an order accordingly.

(2) An order under this section shall imply the removal of any guardian who has not been appointed by will or other instrument or appointed or declared by the Court. (3) Where a guardian has been appointed by will or other instrument or appointed or declared by the Court, an order under this section appointing or declaring another person to be guardian in his stead shall not be made until the powers of the guardian appointed or declared as aforesaid have ceased under the provisions of this Act.

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 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

( 2025:JHHC:15912-DB )

intelligent preference, the Court may consider that preference. 1 * * * * * (5) The Court shall not appoint or declare any person to be a guardian against his will."

31. The law, therefore, is well settled that even though the father

is the natural guardian as stipulated in the statute but the

paramount consideration in the matter of handing over the

custody of the child is welfare of the child.

32. The law relating to custody of minors has received an

exhaustive consideration by the Hon‟ble Apex Court in a

series of pronouncements. In the case of Gaurav

Nagpal v. Sumedha Nagpal (2009) 1 SCC 42 the

principles of English and American law in this regard were

considered by Hon‟ble Apex Court to hold that the legal

position in India is not in any way different. Noticing the

judgment of the Bombay High Court in Saraswatibai

Shripad Ved v. Shripad Vasanji Ved [AIR 1941 Bom 103]

, Rosy Jacob v. Jacob A. Chakramakkal (1973) 1 SCC

840 and Thrity Hoshie Dolikuka v. Hoshiam Shavaksha

Dolikuka (1982) 2 SCC 544, the Hon‟ble Apex eventually

concluded in paras 50 and 51 which reads as under:

"50. [T]hat when the court is confronted with conflicting demands made by the parents, each time it has to justify the demands. The court has not only to look at the issue on legalistic basis, in such matters human angles are relevant for deciding those issues. The court then does not give emphasis on what the parties say, it has to exercise a jurisdiction which is aimed at the welfare of the minor. As observed recently in Mausami Moitra Ganguli case [Mausami Moitra

( 2025:JHHC:15912-DB )

Ganguli v. Jayant Ganguli, (2008) 7 SCC 673] , the court has to give due weightage to the child's ordinary contentment, health, education, intellectual development and favourable surroundings but over and above physical comforts, the moral and ethical values have also to be noted. They are equal if not more important than the others.

51. 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 its physical well-being. Though the provisions of the special statutes which govern the rights of the parents and 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."

33. Thus, the Hon‟ble Apex Court has categorically held that

while considering the issue of custody of the minor child the

court has not only to look at the issue on legalistic basis, in

such matters human angles are relevant for deciding those

issues. Further it has been held that the Court should not

emphasis only on what the parties say rather the welfare of

the minor should be paramount consideration. Further the

Hon‟ble Apex Court has opined that the Court has to give

due weightage to the child's ordinary contentment, health,

education, intellectual development and favourable

surroundings but over and above physical comforts, the

moral and ethical values have also to be noted.

34. The Hon‟ble Apex Court in the aforesaid Judgment

interpreted the word „welfare‟ used in Section 13 of the Act

and has observed that it must be taken in its widest sense,

though the provisions of the special statutes which govern

( 2025:JHHC:15912-DB )

the rights of the parents and 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.

35. It needs to refer herein that in child custody matters, the

court's "parens patriae" jurisdiction empowers the Court to

act as a guardian for the child, prioritizing their best

interests above all else. This principle, allows the court to

intervene and make decisions that protect the child's

welfare, even if it means overriding the wishes of the parents

or guardians.

36. In the case of Nil Ratan Kundu v Abhijit Kundu, 2008 (9)

SCC 413 the Hon‟ble Apex Court has held that in deciding a

difficult and complex question as to the custody of a minor,

a court of law should keep in mind the relevant statutes and

the rights flowing therefrom. But such cases cannot be

decided solely by interpreting legal provisions. It is a human

problem and is required to be solved with human touch. A

court while dealing with custody cases, is neither bound by

statutes nor by strict rules of evidence or procedure nor by

precedents. In selecting proper guardian of a minor, the

paramount consideration should be the welfare and well-

being of the child. In selecting a guardian, the court is

exercising "parens patriae jurisdiction" and is expected, nay

bound, to give due weight to a child‟s ordinary comfort,

( 2025:JHHC:15912-DB )

contentment, health, education, intellectual development

and favourable surroundings. But over and above physical

comforts, moral and ethical values cannot be ignored. They

are equally, or we may say, even more important, essential

and indispensable considerations. If the minor is old enough

to form an intelligent preference or judgment, the court must

consider such preference as well, though the final decision

should rest with the court as to what is conducive to the

welfare of the minor.

37. In the case of Yashita Sahu v State of Rajasthan, (2020)

3 SCC 67, the Hon‟ble Apex Court has propounded that the

welfare of the child is paramount in matters relating to

custody. In this context, we may refer to Para 22 thereof,

which reads as follows:

22. A child, especially a child of tender years requires the love, affection, company, protection of both parents. This is not only the requirement of the child but is his/her basic human right.

Just because the parents are at war with each other, does not mean that the child should be denied the care, affection, love or protection of any one of the two parents. A child is not an inanimate object which can be tossed from one parent to the other. Every separation, every reunion may have a traumatic and psychosomatic impact on the child. Therefore, it is to be ensured that the court weighs each and every circumstance very carefully before deciding how and in what matter the custody of the child should be shared between both the parents. Even if the custody is given to one parent the other parent must have sufficient visitation rights to ensure that the child keeps in touch with the other parent and does not lose social, physical and psychological contact with any one of the

( 2025:JHHC:15912-DB )

two parents. It is only in extreme circumstances that one parent should be denied contact with the child. Reasons must be assigned if one parent is to be denied any visitation rights or contact with the child. Courts dealing with the custody matters must while deciding issues of custody clearly define the nature, manner and specifics of the visitation rights.'

38. In the case of Gaytri Bajaj v. Jiten Bhalla, (2012) 12 SCC

471, the Hon‟ble Apex Court has observed that it is the

welfare and interest of the child and not the rights of the

parents which is the determining factor for deciding the

question of custody and the question of welfare of the child

has to be considered in the context of the facts of each case

and decided cases on the issue may not be appropriate to be

considered as binding precedents. For ready reference the

relevant paragraph of the aforesaid judgment is being quoted

as under:

14. From the above it follows that an order of custody of minor children either under 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 to be of paramount importance. It is not the better right of either parent that would require adjudication while deciding their entitlement to custody.

The desire of the child coupled with the availability of a conducive and appropriate environment for proper upbringing together with the ability and means of the parent concerned to take care of the child are some of the relevant factors that have to be taken into account by the court while deciding the issue of custody of a minor. What must be emphasised is that while all other factors are undoubtedly relevant, it is the desire, interest and welfare of the minor which is the crucial and ultimate consideration that must guide the determination required to be made by the court.

( 2025:JHHC:15912-DB )

39. It is settled position of law that there cannot be any

straitjacket formula in the matters of custody. „Welfare of the

child‟ is of paramount importance, reference in this regard

may be taken from the judgment rendered by the Hon‟ble

Apex Court in the case of Gautam Kumar Das v. State

(NCT of Delhi), (2024) 10 SCC 588.

40. In the case of Shazia Aman Khan v. State of Orissa,

(2024) 7 SCC 564 the Hon‟ble Apex Court while referring

the ratio of Nil Ratan Kundu v. Abhijit Kundu, (2008) 9

SCC 413 has observed that welfare of the children is to be

seen and not the rights of the parties, the relevant

paragraph of the aforesaid judgment is being quoted as

under:

19. In Nil Ratan Kundu v. Abhijit Kundu [Nil Ratan Kundu v. Abhijit Kundu, (2008) 9 SCC 413] , this Court laid down the principles governing custody of minor children and held that welfare of the children is to be seen and not the rights of the parties by observing as under : (SCC pp. 428-29, paras 52 & 55) "Principles governing custody of minor children

52. In our judgment, the law relating to custody of a child is fairly well-settled and it is this. In deciding a difficult and complex question as to the custody of minor, a court of law should keep in mind relevant statutes and the rights flowing therefrom. But such cases cannot be decided solely by interpreting legal provisions. It is a human problem and is required to be solved with human touch. A court while dealing with custody cases, is neither bound by statutes nor by strict rules of evidence or procedure nor by precedents. In selecting proper guardian of a minor, the paramount consideration should be the welfare and well-being of the child. In selecting

( 2025:JHHC:15912-DB )

a guardian, the court is exercising parens patriae jurisdiction and is expected, nay bound, to give due weight to a child's ordinary comfort, contentment, health, education, intellectual development and favourable surroundings. But over and above physical comforts, moral and ethical values cannot be ignored. They are equally, or we may say, even more important, essential and indispensable considerations. If the minor is old enough to form an intelligent preference or judgment, the court must consider such preference as well, though the final decision should rest with the court as to what is conducive to the welfare of the minor.

***

55. We are unable to appreciate the approach of the courts below. This Court in a catena of decisions has held that the controlling consideration governing the custody of children is the welfare of children and not the right of their parents."

(emphasis supplied)

21. This Court in Roxann Sharma v. Arun Sharma [Roxann Sharma v. Arun Sharma, (2015) 8 SCC 318 : (2015) 4 SCC (Civ) 87] , opined that the child is not a chattel or ball that it is bounced to and fro. Welfare of the child is the focal point.

Relevant lines from para 18 are reproduced hereunder : (SCC p. 328) "18. ... There can be no cavil that when a court is confronted by conflicting claims of custody there are no rights of the parents which have to be enforced; the child is not a chattel or a ball that is bounced to and fro the parents. It is only the child's welfare which is the focal point for consideration. Parliament rightly thinks that the custody of a child less than five years of age should ordinarily be with the mother and this expectation can be deviated from only for strong reasons."

20. This Court has consistently held that welfare of the child is of paramount consideration and not personal law and statute. In Ashish Ranjan v. Anupma Tandon [Ashish Ranjan v. Anupma Tandon, (2010) 14 SCC 274 : (2011) 4 SCC (Civ) 948] , this Court held as under : (SCC p. 282, para 19) "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

( 2025:JHHC:15912-DB )

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."

22. Another principle of law which is settled with reference to custody of the child is the wish of the child, if she is capable of. Reference can be made to Rohith Thammana Gowda v. State of Karnataka [Rohith Thammana Gowda v. State of Karnataka, (2022) 20 SCC 550 : 2022 SCC OnLine SC 937] case. It was held as under : (SCC para 18) "18. We have stated earlier that the question „what is the wish/desire of the child‟ can be ascertained through interaction, but then, the question as to „what would be the best interest of the child‟ is a matter to be decided by the court taking into account all the relevant circumstances. A careful scrutiny of the impugned judgment would, however, reveal that even after identifying the said question rightly the High Court had swayed away from the said point and entered into consideration of certain aspects not relevant for the said purpose. We will explain the raison d'etre for the said remark."

41. Thus, from the aforesaid settled position of law it is evident

that the consideration governing the custody of children is

the welfare of the children" and not the rights of the parties."

Further, the welfare of child is determined neither by

economic affluence nor a deep mental or emotional concern

for the well-being of the child. The answer depends on the

balancing of all these factors and determining what is best

for child's total well-being.

42. In the backdrop of the provisions of law and judicial

pronouncements, in order to assess the welfare of the minor

child, we have gone through the oral evidence adduced by

the parties.

( 2025:JHHC:15912-DB )

43. P.W.1, Vinay Shankar Singh, who is the father of the

plaintiff-appellant, has stated in his examination-in-chief

that Mukesh Kr. Singh-appellant is his son who solemnized

marriage with Anchal Singh in the year 2015 at

Jamshedpur. From their conjugal life one son namely Arnav

Kumar born. After the birth of the child they took Anchal

Singh to their house at Pakur. Arnav Kumar, the minor

child, started studying at the vicinity (Mohalla) school.

Thereafter Anchal Singh took her articles, ornaments and

fled with a boy Suraj Mahto a resident of Jamshedpur and

she also took Arnav Kumar with her. During cross-

examination he stated that his son is doing the journalism.

44. P.W.-2 Mukesh Kumar Singh, who is the plaintiff-appellant,

has stated in his examination-in-chief that his marriage was

solemnized with Anchal Singh in the year 2015 at

Jamshedpur. After marriage Anchal came at her

matrimonial house. From their conjugal life a son namely

Arnav Singh born on 18.12.2015 at Jamshedpur. Anchal

Singh lived with him for about 4 years and 3 months.

Thereafter she fled with other boy namely Suraj Mahto and

at the time of fleeing she took all her ornaments and articles.

His son Arnav Singh was living with his mother. During

cross-examination he admitted that now he is unemployed

and he is a farmer and he has ancestral property. He lodged

a case in the year 2019 regarding eloping of his wife and he

( 2025:JHHC:15912-DB )

filed the instant suit for guardianship in the year 2021. In

para-12 & 13 he further stated that he has not written in his

plaint that his wife has illegal relationship with Suraj Mahto

and also not written that Suraj Mahto visited his house

occasionally with his father in law.

45. P.W.-3, Munni Devi is the mother of the plaintiff-appellant,

who has stated in her examination-in-chief that Mukesh Kr.

Singh is her son and marriage of her son was solemnized

with Anchal Singh on 25.02.2015 at Jamshedpur. From

their conjugal life one son namely Arnav Kumar was born

and now aged about 7 years and presently in custody of

defendant. Thereafter Anchal Singh took her articles,

ornaments and fled with a boy Suraj Mahto and she also

took Arnav Kumar with her. She is leading conjugal life with

her new husband. Her son want to divorce with his wife and

also wants to take custody of the son as her son is the

natural guardian of the Arnab Singh.

46. On behalf of respondent, the respondent-wife herself has

been examined as D.W. 1 who has stated in her examination

in chief that she has admitted that her marriage was

solemnized with Mukesh Kumar Singh on 25.02.2015

according to Hindu rites and rituals at Jamshedpur. After

marriage she lived in her matrimonial house about one year

quite well. In the meantime she gave birth to her son Arnab

Kr. Singh. After birth of her son, her husband, father in law,

( 2025:JHHC:15912-DB )

mother in law and Dewar subjected her to torture and

demanded Rs. 5 lakh from her father. When she was unable

to pay Rs. 5 lakh then her husband, dewar, father-in-law

and mother-in-law subjected her to cruelty and torture by

physically and mentally and lastly on 19.04.2019 they

assaulted her and snatched all the ornaments and ousted

from their house. Only for saving their skin, they filed the

instant suit on the basis of false allegations made against

her. She has further deposed that she wants to lead conjugal

life with her husband and on that account she does not

lodge any case against her in laws and husband. In the year

2022 when she felt that her husband was not in favour of

compromise and wants to divorce her so that he can

solemnize second marriage then she filed a complaint case

on 14.06.2022 before the court of learned CJM, Jamshedpur

being case no. 3563/2022. Her husband is a journalist and

he has a good relation with police and administration but he

was always in financial crunch and crisis and for that

reason her husband made altercation with her daily at the

house and he always tortured her for sake of the dowry.

47. She has specifically deposed that does not know Suraj

Mahto and her family members. All the allegation made by

her husband are false, concocted and without any basis. She

is now living in her father's house in very miserable

condition with her son Arnav Kumar. Her husband wants to

( 2025:JHHC:15912-DB )

leave her so he filed the instant suit on the basis of false

allegation. Her father is senior technician at railway

department and her father withdraw salary of Rs. 43,500/-

per month. Her son is studying at East Point High School

English Medium at Jamshedpur and her son studies in UKG

Class. She is the natural and lawful guardian of her. During

cross-examination she stated that on 19.04.2019. She did

not flee with her child with the ornaments from the house

but her in-laws drove her out from the house after

assaulting her. Her husband has lodged a case against her

regarding elopement. She wants to live with Mukesh Singh

as husband and wife. It is further submitted that earlier she

was under the impression that everything will settled so she

did not lodge any case with a view the save the prestige of

both the family. It is further submitted that the respondent

has got no connection with Suraj Mahto nor she fled away

with him by taking the ornaments and several lac of rupees.

48. As per the evidence led by the parties, it is evident that the

minor child is living with the respondent-mother since birth

and studying in a good school and to that effect evidence has

been led. The child is now more than 9 years old and at the

time of institution of case he was 5 years old. Further, the

fact about the minor child living with the mother is not in

dispute.

( 2025:JHHC:15912-DB )

49. The claim of the father that he is the natural guardian and

as such the custody of the minor child ought to have been

handed over in his favour has been discarded by the learned

family court on the ground that the minor child since his

birth is living with his mother, who is living in her parental

house.

50. Further, Section 13 of the Hindu Minority and Guardianship

Act, 1956 is very specific wherein the welfare of the minor

has been considered to be of paramount bearing, meaning

thereby, if the dispute is in between the guardian, even then

the father is the natural guardian then the welfare of the

children is required to be considered.

51. The law has been propounded by Hon‟ble Apex Court, as

taken note of above, that the welfare of the child is

paramount consideration while handing over the custody of

the minor and herein the fact is admitted that the minor

child is studying under the custody of the mother, who is

living in her parental house in the district of pakur, hence

there is no issue of determent to the child.

52. There is no denial of the fact that the father is the natural

guardian as stipulated in the statute but the paramount

consideration in the matter of handing over the custody of

the child is welfare of the child as per the settled proposition

of law which has been settled by the Hon‟ble Apex Court.

( 2025:JHHC:15912-DB )

53. Therefore, in the backdrop of above facts and statute, this

Court is to examine whether in the hands of appellant-father

the welfare of the child is better than that of respondent-

mother.

54. So far income of the appellant-father is concerned, he in

cross-examination has deposed that now he is unemployed.

The father of the appellant, who has been examined as P.W.

1 has deposed that his son [appellant] is doing journalism

and he cannot say how much money he earns. D.W. 1-the

respondent-wife has stated that her father is senior

technician in railway and is taking care of upbringing the

child.

55. So far fleeing away of the respondent from her matrimonial

house is concerned, it has been deposed by P.W. 3, the

mother-in-law of the respondent, that when the respondent-

Anchal Singh fled away from the house, she and her

husband was not in the house.

56. So far, the allegation of eloping with another person, namely,

Suraj Mahto is concerned, though allegation has been made

by the appellant-husband but it has specifically been denied

by the respondent-wife and she has deposed that she is

living with her parents.

57. Further, admittedly herein, the minor child Arnav Kumar

Singh is studying in a good school at Jamshedpur and the

( 2025:JHHC:15912-DB )

appellant-father did not bear a penny on the study or

upbringing of the child.

58. Therefore, it is evident that the welfare of the child is well

being taken care of by the mother as such it will not be

proper to hand over the custody of the minor child to the

father, who has never been with the minor child which is the

admitted case since the husband and wife are living

separately in two different districts i.e., the husband is living

in Jamshedpur while the wife is living in Pakur.

59. Having considered all the evidences on the record which

cumulatively show that minor child, in this very young age

would not be comfortable in the guardianship of

appelant/father in absence of her mother's company and as

welfare of minor is supreme consideration where very factor

of financial consideration of father better than mother would

be of no consequence, this court is led to irresistible

conclusion that plaintiff's prayer for grant of guardianship of

minor child in his favour without and against his mother

does not deserve to be allowed.

60. Furthermore, the case law cited by learned counsel for the

appellant Gautam Kumar Das vs. NCT of Delhi & Ors

(supra) is no help to the appellant in view of the fact that

facts of that is case is totally different to that of present one.

In that case, when the child was 10 days, the mother died

( 2025:JHHC:15912-DB )

due to Covid-19 infection and the child was with the sister-

in-law [respondent no. 5 therein], custody of which was

prayed by the father the Hon‟ble Court held that the father

being the natural guardian, for welfare of the child the

custody of the child was given to him. But herein the facts

are totally different, as discussed above.

61. This Court after discussing the aforesaid factual aspect

along with the legal position and adverting to the

consideration made by the learned Family Judge in the

impugned judgment has found therefrom that the issue of

giving custody of minor son has well been considered along

with the evidence as well as from the pleadings made in the

plaint and the written statement. The learned Family Judge

on consideration of the evidence, has come to the conclusion

that the minor son would not be comfortable in the

guardianship of the appellant herein and the aforesaid

reason has led the learned Family Judge to dismiss the suit.

62. This Court is conscious with the settled proposition of law as

has been settled by the Hon'ble Apex Court in the case

of Gujarat Steel Tubes Ltd. v. Gujarat Steel Tubes

Mazdoor Sabha, (1980) 2 SCC 593 that "an appellate

power interferes not when the order appealed is not right but

only when it is clearly wrong decision".

( 2025:JHHC:15912-DB )

63. This Court, on consideration of the finding arrived at by the

learned Family Judge and based upon the aforesaid

discussion and judicial pronouncements, is of the view that

the judgment and decree passed by the learned Family

Judge is not coming under the fold of the perversity, since,

the conscious consideration has been made of the evidences,

as would be evident from the impugned judgment.

64. This Court, therefore, is of the view that the judgment dated

31.03.2023 and the decree dated 10.04.2023 passed in

Original Suit No. 02 of 2021 by the learned Family Judge

Pakur, need no interference.

65. Accordingly, the instant appeal stands dismissed.

66. Pending interlocutory application(s), if any, also stands

disposed of.

          I agree                     (Sujit Narayan Prasad, J.)



     (Rajesh Kumar, J.)                  (Rajesh Kumar, J.)



Alankar/ A.F.R.





 

 
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