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

Kandala Padma vs The State Of Telangana
2024 Latest Caselaw 3879 Tel

Citation : 2024 Latest Caselaw 3879 Tel
Judgement Date : 23 September, 2024

Telangana High Court

Kandala Padma vs The State Of Telangana on 23 September, 2024

Author: Surepalli Nanda

Bench: Surepalli Nanda

        HON'BLE MRS JUSTICE SUREPALLI NANDA

 WRIT PETITION Nos.22020, 19623, 21108, 21980,

     21981, 17040, 22026, 22429 AND 23727 OF 2024


COMMON ORDER:

W.P.No.22020 OF 2024

Heard Sri T.Surya Satish, learned counsel

appearing on behalf of the petitioners,

Smt. K.Mani Deepika, learned Government Pleader for

Women Development and Child Welfare appearing on

behalf of respondent Nos.1 to 5, learned Assistant

Government Pleader for Revenue appearing on behalf

of respondent No.6 and learned Assistant Government

Pleader for Home appearing on behalf of respondent

Nos. 7 & 8.

2. The petitioners approached the Court seeking

prayer as under:

"....to issue a writ order or direction more particularly one in the nature of writ of mandamus declaring the action of the Respondents 7 and 8 in forcefully and illegally taking custody of the minor child D. Maanvika from the Petitioners and handing over

SN, J

WP_22020 of 2024 & batch

the child to the 2nd and 3rd Respondents on the basis of FIR. No. 579 of 2024 dated 22.05.2024 and the allegations made therein as illegal arbitrary violative of the principles of natural justice violative of Articles 14, 20(1) of the Constitution of India and to pass..."

3. The case of the petitioners in W.P.No.22020 of

2024 as per the averments made by the petitioners in

the affidavit filed by the petitioners in support of the

present Writ Petition is as under:-

a) It is the case of the petitioners that, the petitioners are

the adoptive parents of a minor child named D. Maanvika. The

petitioners herein were unable to have biological children and

thus they decided to adopt a baby. Thereafter, the petitioners

were informed through a common friend of the petitioners

that there is a '9' days old baby girl put up for adoption by

their biological parents as the biological parents were not in a

position to raise the child. Therefore, as per the Hindu rites

and customs and with the consent of the biological parents

the petitioners herein had adopted the baby on 30.03.2024

SN, J

WP_22020 of 2024 & batch

b) While things stood thus, on 22.05.2024 the 8th

respondent had contacted the petitioners and informed them

to report to the Medipally Police Station in relation to the FIR

No. 579 of 2024 dated 22.05.2024 along with the child

D. Maanvika. Later, the 8th respondent forcefully took the

child from the petitioners' custody stating that the petitioners

had brought the minor child illegally. Thereafter, the child was

kept under the custody of respondent Nos. 2 and 3. Aggrieved

by the said action of respondent nos. 7 and 8, the present

Writ Petition is filed.

W.P.No.21980 OF 2024

4. Heard Sri T.Surya Satish, learned counsel

appearing on behalf of the petitioner,

Smt.K.Mani Deepika, learned Government Pleader for

Women Development and Child Welfare appearing on

behalf of respondent Nos.1 to 5, learned Assistant

Government Pleader for Revenue appearing on behalf

of respondent No.6 and learned Assistant Government

Pleader for Home appearing on behalf of respondent

Nos. 7 & 8.

SN, J

WP_22020 of 2024 & batch

5. The petitioner approached the Court seeking

prayer as under:

"....to issue a writ order or direction more particularly one in the nature of writ of mandamus declaring the action of the Respondents 7 and 8 in forcefully and illegally taking custody of the minor child Kandala Uma Maheshwari from the Petitioner and handing over the child to the 2nd and 3rd Respondents on the basis of FIR.No. 579 of 2024 dated 22. 05. 2024 and the allegations made therein as illegal arbitrary violative of the principles of natural justice violative of Articles 14, 20(1) of the Constitution of India and to pass..."

6. The case of the petitioner in W.P.No.21980 of

2024 as per the averments made by the petitioner in

the affidavit filed by the petitioner in support of the

present Writ Petition is as under:-

a) It is the case of the petitioners that, the petitioners are

the adoptive parents of a minor child named K. Uma

Maheshwari. The petitioners herein were unable to have

biological children and thus they decided to adopt a baby.

Thereafter, the petitioners were informed through a common

friend of the petitioners that there is a '2' days old baby girl

SN, J

WP_22020 of 2024 & batch

put up for adoption by their biological parents as the biological

parents were not in a position to raise the child. Therefore, as

per the Hindu rites and customs and with the consent of the

biological parents the petitioners herein had adopted the baby

on 15.11.2021.

b) While things stood thus, on 22.05.2024 the 8th respondent

had contacted the petitioners and informed them to report to

the Medipally Police Station in relation to the FIR No. 579 of

2024 dated 22.05.2024 along with the child K. Uma

Maheshwari. Later, the 8th respondent forcefully took the child

from the petitioners' custody stating that the petitioners had

brought the minor child illegally. Thereafter, the child was

kept under the custody of respondent Nos. 2 and 3. Aggrieved

by the said action of respondent nos. 7 and 8, the present

Writ Petition is filed.

W.P.No.21981 OF 2024

7. Heard Sri T.Surya Satish, learned counsel

appearing on behalf of the petitioners,

Smt.K.Mani Deepika, learned Government Pleader for

SN, J

WP_22020 of 2024 & batch

Women Development and Child Welfare appearing on

behalf of respondent Nos.1 to 5, learned Assistant

Government Pleader for Revenue appearing on behalf

of respondent No.6 and learned Assistant Government

Pleader for Home appearing on behalf of respondent

Nos. 7 & 8.

8. The petitioners approached the Court seeking

prayer as under:

"....to issue a writ order or direction more particularly one in the nature of writ of mandamus declaring the action of the Respondents 7 and 8 in forcefully and illegally taking custody of the minor child S. Rishika from the Petitioners and handing over the child to the 2nd and 3rd Respondents on the basis of FIR No 579 of 2024 dated 22. 05. 2024 and the allegations made therein as illegal arbitrary violative of the principles of natural justice violative of Articles 14 20(1) of the Constitution of India and to pass such other orders as are deemed fit and proper in the interest of justice equity and good conscience..."

9. The case of the petitioners in W.P.No.21981 of

2024 as per the averments made by the petitioners in

SN, J

WP_22020 of 2024 & batch

the affidavit filed by the petitioners in support of the

present Writ Petition is as under:-

a) It is the case of the petitioners that, the petitioners are

the adoptive parents of a minor child named S. Rishika. The

petitioners herein were unable to have biological children and

thus they decided to adopt a baby. Thereafter, the petitioners

were informed through a common friend of the petitioners

that there is a '20' days old baby girl put up for adoption by

their biological parents as the biological parents were not in a

position to raise the child. Therefore, as per the Hindu rites

and customs and with the consent of the biological parents

the petitioners herein had adopted the baby on 26.01.2024

b) While things stood thus, on 22.05.2024 the 8th respondent

had contacted the petitioners and informed them to report to

the MedipallyPolice Station in relation to the FIR No. 579 of

2024 dated 22.05.2024 along with the child S.Rishika. Later,

the 8th respondent forcefully took the child from the

petitioners' custody stating that the petitioners had brought

the minor child illegally. Thereafter, the child was kept under

SN, J

WP_22020 of 2024 & batch

the custody of respondent Nos. 2 and 3. Aggrieved by the

said action of respondent nos. 7 and 8, the present Writ

Petition is filed.

W.P.No.22026 OF 2024

10. Heard Sri T.Surya Satish, learned counsel

appearing on behalf of the petitioners, Smt.K.Mani

Deepika, learned Government Pleader for Women

Development and Child Welfare appearing on behalf of

respondent Nos.1 to 5, learned Assistant Government

Pleader for Revenue appearing on behalf of respondent

No.6 and learned Assistant Government Pleader for

Home appearing on behalf of respondent Nos. 7 & 8.

11. The petitioners approached the Court seeking

prayer as under:

"....to issue a writ order or direction more particularly one in the nature of writ of mandamus declaring the action of the Respondents 7 and 8 in forcefully and illegally taking custody of the minor child B. Sresta from the Petitioners and handing over the child to the 2nd and 3rd Respondents on the basis of FIR. No. 579 of 2024, dated 22. 05. 2024 and the allegations

SN, J

WP_22020 of 2024 & batch

made therein as illegal arbitrary violative of the principles of natural justice violative of Articles 14, 20(1) of the Constitution of India and to pass..."

12. The case of the petitioners in W.P.No.22026 of

2024 as per the averments made by the petitioners in

the affidavit filed by the petitioners in support of the

present Writ Petition is as under:-

a) It is the case of the petitioners that, the petitioners are

the adoptive parents of a minor child named B. Sresta. The

petitioners herein were unable to have biological children and

thus they decided to adopt a baby. Thereafter, the petitioners

were informed through a common friend of the petitioners

that there is a 2 days old baby girl put up for adoption by

their biological parents as the biological parents were not in a

position to raise the child. Therefore, as per the Hindu rites

and customs and with the consent of the biological parents

the petitioners herein had adopted the baby on 22.01.2024

b) While things stood thus, on 22.05.2024 the 8th

respondent had contacted the petitioners and informed them

SN, J

WP_22020 of 2024 & batch

to report to the Medipally Police Station in relation to the FIR

No. 579 of 2024 dated 22.05.2024 along with the child B.

Sresta. Later, the 8th respondent forcefully took the child from

the petitioners' custody stating that the petitioners had

brought the minor child illegally. Thereafter, the child was

kept under the custody of respondent Nos. 2 and 3. Aggrieved

by the said action of respondent nos. 7 and 8, the present

Writ Petition is filed.

W.P.No.22429 OF 2024

13. Heard Sri T.Surya Satish, learned counsel

appearing on behalf of the petitioners,

Smt.K.Mani Deepika, learned Government Pleader for

Women Development and Child Welfare appearing on

behalf of respondent Nos.1 to 5, learned Assistant

Government Pleader for Revenue appearing on behalf

of respondent No.6 and learned Assistant Government

Pleader for Home appearing on behalf of respondent

Nos. 7 & 8.

SN, J

WP_22020 of 2024 & batch

14. The petitioners approached the Court seeking

prayer as under:

"....to issue a writ order or direction more particularly one in the nature of writ of mandamus declaring the action of the Respondents 7 and 8 in forcefully and illegally taking custody of the minor child K. Jhanavi Sahasra from the Petitioners and handing over the child to the 2nd and 3rd Respondents on the basis of FIR. No. 579 of 2024 dated 22/05/2024 and the allegations made therein as illegal arbitrary violative of the principles of natural justice violative of Articles 14, 20(1) of the Constitution of India and to pass..."

15. The case of the petitioners in W.P.No.22429 of

2024 as per the averments made by the petitioners in

the affidavit filed by the petitioners in support of the

present Writ Petition is as under:-

a) It is the case of the petitioners that, the petitioners are

the adoptive parents of a minor child named K.Jhanavi

Sahasra. The petitioners herein were unable to have biological

children and thus they decided to adopt a baby. Thereafter,

the petitioners were informed through a common friend of the

petitioners that there is a '20' days old baby girl put up for

adoption by their biological parents as the biological parents

SN, J

WP_22020 of 2024 & batch

were not in a position to raise the child. Therefore, as per the

Hindu rites and customs and with the consent of the biological

parents the petitioners herein had adopted the baby on

20.05.2024

b) While things stood thus, on 22.05.2024 the 8th

respondent had contacted the petitioners and informed them

to report to the Medipally Police Station in relation to the FIR

No. 579 of 2024 dated 22.05.2024 along with the child

K. Jhanavi Sahasra. Later, the 8th respondent forcefully took

the child from the petitioners' custody stating that the

petitioners had brought the minor child illegally. Thereafter,

the child was kept under the custody of respondent Nos. 2

and 3. Aggrieved by the said action of respondent nos. 7 and

8, the present Writ Petition is filed.

W.P.No.17040 OF 2024

16. Heard Sri Veera Babu Gandu, learned counsel

appearing on behalf of the petitioners, Smt.K.Mani

Deepika, learned Government Pleader for Women

Development and Child Welfare appearing on behalf of

SN, J

WP_22020 of 2024 & batch

respondent Nos.1 to 3, learned Assistant Government

Pleader for Revenue appearing on behalf of respondent

No.4, learned Assistant Government Pleader for Home

appearing on behalf of respondent Nos. 5 & 6 and Sri

Mohammad Abdul Mateen Qureshi, learned counsel

representing Sri Gadi Praveen Kumar, learned Deputy

Solicitor General of India appearing on behalf of

respondent No.7 on record.

17. The petitioners approached the Court seeking

prayer as under:

"....to issue writ order or direction more particularly one in the nature of Writ of Mandamus declaring the action of the respondent No. 5 and 6 in taking forcibly custody of the child and handover to respondent No 2and3 as being illegal contrary to law arbitrary violative of Article 20 of the Constitution of India set aside the same and restore custody of the child G. PARNIKA REDDY and consequently direct the respondents No 2 to 3 to handover to adoptive child the petitioners herein in the interest of justice and pass..."

SN, J

WP_22020 of 2024 & batch

18. The case of the petitioners in W.P.No.17040 of

2024 as per the averments made by the petitioners in

the affidavit filed by the petitioners in support of the

present Writ Petition is as under:-

a) It is the case of the petitioners that, the petitioners are

the adoptive parents of a minor child named G. Pranika

Reddy. The petitioners herein were unable to have biological

children and thus they decided to adopt a baby. Since the

petitioners were unable to have biological children, they used

to perform poojas at Yellamma Temple, Secunderabad and

during these poojas, the petitioners herein got acquainted

with one of the priests named Satyanarayana. Subsequently,

the said priest informed the petitioners that there is one

unmarried Woman named Anusha who gave birth to a baby

girl and she was willing to give that baby girl for adoption.

Subsequently, the petitioners decided to adopt the baby and

as per the Hindu rites and customs and with the consent of

the biological parent, the petitioners herein had adopted the

baby on 07.08.2022.

SN, J

WP_22020 of 2024 & batch

b) While things stood thus, the 6th respondent had forcibly

taken the petitioners' child (G. Pranika Reddy) from the

custody of the petitioners and kept her under the custody of

respondents 2 and 3 on the basis of FIR in Cr.No. 579/2024.

Thereafter, the petitioners had requested the respondents to

hand over the custody of the child since their process is

pending before the 7th respondent. However, the same was

denied by the respondents. Therefore, aggrieved by the action

of the respondent Nos. 5 to 6, the present Writ Petition is

filed.

W.P.No.23727 OF 2024

19. Heard Sri Veera Babu Gandu, learned counsel

appearing on behalf of the petitioners,

Smt. K.Mani Deepika, learned Government Pleader for

Women Development and Child Welfare appearing on

behalf of respondent Nos.1 to 3, learned Assistant

Government Pleader for Revenue appearing on behalf

of respondent No.4, learned Assistant Government

Pleader for Home appearing on behalf of respondent

Nos. 5 & 6 and Sri Mohammad Abdul Mateen Qureshi,

SN, J

WP_22020 of 2024 & batch

learned counsel representing Sri Gadi Praveen Kumar,

learned Deputy Solicitor General of India appearing on

behalf of respondent No.7 on record.

20. The petitioners approached the Court seeking

prayer as under:

"....to issue writ order or direction more particularly one in the nature of Writ of Mandamus declaring the action of the respondent No. 5 and 6 in taking forcibly custody of the child and handover to respondent No 2 and 3 as being illegal contrary to law arbitrary violative of Article 20 of the Constitution of India set aside the same and restore custody of the child G PARNIKA REDDY and consequently direct the respondents No 2 to 3 to handover to adoptive child the petitioners herein in the interest of justice and pass..."

21. The case of the petitioners in W.P.No.23727 of

2024 as per the averments made by the petitioners in

the affidavit filed by the petitioners in support of the

present Writ Petition is as under:-

a) It is the case of the petitioners that, the petitioners are

the adoptive parents of a minor child named Puli Bargav Ram.

SN, J

WP_22020 of 2024 & batch

The petitioners herein were unable to have biological children

and thus they decided to adopt a baby. The 1st petitioner

herein is a toddy topper and one such customer of the 1st

petitioner had informed him that that there is one unmarried

college student who gave birth to a baby boy on 26.07.2022

and she was willing to give that baby boy for adoption.

Subsequently, the petitioners decided to adopt the baby and

went to Abdullapurmet to meet the biological mother and

thereafter had taken the baby for adoption with the consent

of the biological mother.

b) While things stood thus, the 6th respondent had forcibly

taken the petitioners' child (Puli Bargav Ram) from the

custody of the petitioners and kept him under the custody of

respondents 2 and 3 on the basis of FIR in Cr.No. 579/2024.

Thereafter, the petitioners had requested the respondents to

hand over the custody of the child since their process is

pending before the 7th respondent. However, the same was

denied by the respondents. Therefore, aggrieved by the action

of the respondent Nos. 5 to 6, the present Writ Petition is

filed.

SN, J

WP_22020 of 2024 & batch

W.P.No.19623 OF 2024

22. Heard Sri C.Ruthwik Reddy, learned counsel

appearing on behalf of the petitioners, Smt. K. Mani

Deepika, learned Government Pleader for Women

Development and Child Welfare appearing on behalf of

respondent Nos.1 to 4, , learned Assistant Government

Pleader for Home appearing on behalf of respondent

Nos. 5 & 6, learned Assistant Government Pleader for

Revenue appearing on behalf of respondent No.7 and

Sri Mohammad Abdul Mateen Qureshi, learned counsel

representing Sri Gadi Praveen Kumar, learned Deputy

Solicitor General of India appearing on behalf of

respondent No.8 on record.

23 The petitioners approached the Court seeking

prayer as under:

"....to issue a writ or order or direction more particularly a Writ of Mandamus declaring the action of the respondents Nos. 2 to 6 in not handing over the child namely Master Adavi Naga Venkata Dhruva who was forcibly taken into their custody on 28/05/2024 to the petitioners as bad arbitrary illegal

SN, J

WP_22020 of 2024 & batch

contrary to law and unconstitutional and consequently direct the respondents to handover the child Master Adavi Naga Venkata Dhruva to the petitioners forthwith and pass..."

24. The case of the petitioners in W.P.No.19623 of

2024 as per the averments made by the petitioners in

the affidavit filed by the petitioners in support of the

present Writ Petition is as under:-

a) It is the case of the petitioners that, the petitioners are

the adoptive parents of a minor child named Naga Venkata

Dhruva. The petitioners herein were unable to have biological

children and thus they decided to adopt a baby, as such the

petitioners had approached the Child Welfare Department to

adopt a child, but on enquiry the petitioners got to know that

there is a lengthy procedure and it will take seVeeral years to

get a child for adoption. Thus, the petitioners had started

searching for a child for adoption through private channels

and also expressed their intention of adoption of a child to

their family doctor Dr. Shobha Rani. Subsequently, Dr.

Shobha Rani informed the petitioners that there is a new born

baby boy available for adoption and that there was an

SN, J

WP_22020 of 2024 & batch

unknown or unclaimed biological parent who gave birth to the

boy and the baby was an illegitimate child. Subsequently, on

27.08.2024, the petitioners went to the clinic of Dr. Shobha

Rani and adopted the baby boy and named him Naga Venkata

Dhruva.

b) While things stood thus, on 28.05.2024, Respondent No. 6

had contacted the petitioners informing them to report to the

Medipally -PS along with the adopted child Naga Venkata

Dhruva. Upon reporting at the police station, the respondent

no. 5 and 6 had forcefully took the child from the petitioners'

custody and handed him over to respondent No.3 and 4.

Moreover, the respondents had not traced out the biological

parents of Naga Venkata Dhruva and there are no claims as

such. Therefore, aggrieved by the action of the respondent

Nos. 2 to 6, the present Writ Petition is filed.

W.P.No.21108 OF 2024

25. Heard Smt. C.Rakee Sridharan, learned counsel

appearing on behalf of the petitioners, Smt. K. Mani

Deepika, learned Government Pleader for Women

SN, J

WP_22020 of 2024 & batch

Development and Child Welfare appearing on behalf of

respondent Nos.1 to 3, learned Assistant Government

Pleader for Home appearing on behalf of respondent

No. 4 and Sri Mohammad Abdul Mateen Qureshi,

learned counsel representing Sri Gadi Praveen Kumar,

learned Deputy Solicitor General of India appearing on

behalf of respondent No.8 on record.

26. The petitioners approached the Court seeking

prayer as under:

"....to issue a writ order or direction more particularly one in the nature of a writ of Mandamus declaring the action of the respondent Nos. 3 and 4 taking forcible custody of the child as being illegal contrary to law arbitrary violative of Article 20 of the constitution of India set aside the same and restore custody of the child Perugu Bavya shree the biological child of Respondent nos. 5 and 6 and the adoptive child of the petitioners herein in the interest of justice and pass..."

27. The case of the petitioners in W.P.No.21108 of

2024 as per the averments made by the petitioners in

SN, J

WP_22020 of 2024 & batch

the affidavit filed by the petitioners in support of the

present Writ Petition is as under:-

a) It is the case of the petitioners that, the petitioners are

the adoptive parents of three (03) year old girl child named

Perugu Bhavya Sri. The petitioners herein were unable to

have biological children and thus they decided to adopt a

baby. Thereafter, the petitioners were informed through a

reliable source that a one-week old baby with a partial

physical disability was up for adoption as the biological

parents were not financially sound and interested to raise the

said child. Thus, the petitioners have adopted the said baby

girl Perugu Bhavya Sri from her biological parents (i.e. the

respondent Nos. 5 and 6) on 16.08.2022 through at

Vasundara Hospital Kothapet, Vijayawada through Adoption

deed dated 16.08.2022.Thus, under the premises of

Vasundara Hospital, Kothapet, Vijayawada, the Biological

parents/ Respondent No.5 and 6 handed over the child to the

petitioners after giving 1,50,000/- to One Anuradha, who is

said to be a nurse of the above-mentioned hospital premises.

SN, J

WP_22020 of 2024 & batch

b) While things stood thus, on 28.05. 2024, Respondent

No. 4 had contacted the 1st petitioner and informed him to

report to the Medipally -PS along with the adopted child

Bhavya Sri. Later, the 4th respondent informed the petitioner

that the execution of the adoption was not valid, and

forcefully took the child from the petitioner's custody.

Thereafter, from 29.05.2024, the child has been kept under

the custody of respondent No.3 and since the child was in the

custody, the petitioners had approached Respondent No.3 to

visit the child but they denied the petitioners' request.

c) Further the petitioners made a representation dated

07.06.2024 for validation or the adoption proceedings but the

Respondent No.3 had directed to execute adoption

proceedings through Online website Cara. Com for valid

Adoption and also informed that the petitioners cannot adopt

the same child. Aggrieved by the said action of respondent

nos. 3 and 4, the present Writ Petition is filed.

PERUSED THE RECORD:

DISCUSSION AND CONCLUSION:-

DISCUSSION:-

SN, J

WP_22020 of 2024 & batch

28. Counter has been filed in W.P.No. 2181 of 2024 on

behalf of respondent Nos. 1 to 6, relevant para Nos. 4,

5, 6 and 8 are extracted hereunder:-

4. In reply to para No.3 of the Writ Petitioners' affidavit, the petitioner was aware of the CARA portal and the Child Welfare Department's process for adopting a child.

Despite this knowledge, the petitioner chose to pursue the adoption through private channels, resulting in the procurement of the child from Dr.Shobha Rani (Accused in Crime No.59/2024). The petitioner never approached the respondent No.2 in the Writ Petition. This action constitutes a violation of Section 81 & 87 of the Juvenile Justice (Care and Protection of Children) Act, 2015 by the petitioner.

"Sec 81, Sale and procurement of children for any purpose:

Any person who sells or buys a child for any purpose shall be punishable with rigorous imprisonment for a term which may extend to five years and shall also be liable to fine of one lakh rupees. Provided that where such offence is committed by a person having actual charge of the child, including employees of a hospital or nursing home or maternity home, the term of imprisonment shall not be less than three years and may extend up to seven years."

SN, J

WP_22020 of 2024 & batch

"Sec 87, Abetment:

Whoever abets any offence under this act, if the act abetted is Whoever abets any offence under this Act, if the act abetted is committed in consequence of the abetment, shall be punished with the punishment provided for that offence.

Explanation: An act or offence is said to be committed in consequence of abetment, when it is committed in consequence of the instigation, or in pursuance of the conspiracy or with the aid, which constitutes the abetment.

5. In reply to Para No. 4 of the Writ Petitioners' affidavit, it is observed that the child falls under the "Abandoned" category of "Child in need of care and protection". CNCP category as per Sec 2(14) (vi) "Who does not have parents and no one is willing to take care of and protect or who is abandoned or surrendered". Despite the Biological parents' whereabouts being untraceable since the child birth mentioned in Writ Petition and the minor child Rishika hasn't been registered in CARA portal (CARINGS) under schedule I & II. The criteria for adoption of a child under rule 4 of Adoption Regulations, 2017 explain as "The following shall be eligible for adoption, namely:

(a) any orphan or abandoned or surrendered child, declared legally free for adoption by the Child Welfare Committee.

SN, J

WP_22020 of 2024 & batch

(b) a child of a relative defined under clause (52) of section 2;

(c) child or children of spouse from earlier marriage, surrendered by the biological parents for adoption by the step-parent.

Due to the reasons mentioned above, the Child Rishika is ineligible for the adoption process because the Child Rishika hasn't been declared Legally free for adoption by Child Welfare Committee nor registered in CARINGS (Child Adoption Resource Information and Guidance System) the required procedures have not been followed. Moreover Petitioner's adherence to Adoption Rituals and Procedures is denied and they are put to strict proof thereof.

6. In reply to Para No 5 and 6 of the Writ Petitioners' affidavit, the documents obtained in regard to the child Rishika by the Writ Petitioner are considered bogus/invalid unless a registered deed was executed by both the biological parents and the adoptive parents. As per Sec 16 of Hindu Adoption and Maintenance Act 1956 states that

"Presumption as to registered documents relating to adoption. Whenever any document registered

SN, J

WP_22020 of 2024 & batch

under any law for the time being in force is produced before any court purporting to record an adoption made and is signed by the person giving and the person taking the child in adoption, the court shall presume that the adoption has been made in compliance with the provisions of this Act unless and until it is disproved."

8. In reply para No. 9 of the Writ Petitioners' affidavit, it is noted that although the petitioner began taking care of the child, they are ineligible for the adoption process because they failed to register on the CARA portal as per "Rule 5 of Adoption Regulations 2017:-

Eligibility criteria for prospective adoptive parents:

(1) The prospective adoptive parents shall be physically, mentally, emotionally and financially capable, they shall not have any life threatening medical condition and they should not have been convicted in criminal act of any nature or accused in any case of child rights violation.

(2) Any prospective adoptive parent, irrespective of their marital status and whether or not they have biological son or daughter, can adopt a child subject to the following, namely:

SN, J

WP_22020 of 2024 & batch

(a) The consent of both the spouses for the adoption shall be required, in case of a married couple;

(b) a single female can adopt a child of any gender:

(c) A single male shall not be eligible to adopt a girl child.

(3) No child shall be given in adoption to a couple unless they have at least two years of stable marital relationship except in the cases of relative or step-parent adoption.

(4) The age of prospective adoptive parents, as on the date of registration, shall be counted for deciding the eligibility of prospective adoptive parents for children of different age groups as under:

Age of Child      Maximum             Maximum age of
                  composite age of    single
                  prospective         prospective
                  adoptive parents    adoptive parent
                  (couple)
Up to 2 years     85 years            40 years
Above 2 and up to 90 years            45 years
4 years

                                                             SN, J

                                        WP_22020 of 2024 & batch

Above 4 and up to 100years     50 years
8 years
Above 8 and up to 110 years    55 years
18 years

Provided that the minimum age difference between the child and either of the prospective adoptive parents shall not be less than twenty-

five years.

(5) In case of a couple, the composite age of the prospective adoptive parents shall be counted.

(6) The age criteria for prospective adoptive parents shall not be applicable in case of relative adoptions and adoption by step-parent.

(7) Couples with two or more children shall only be considered for special needs children as specified in clause (25) of regulation 2, and hard to place children as stated in clause (13) of regulation 2 unless they are relatives or step- children.

(8) The prospective adoptive parents have to revalidate their Home stu report after a period of three years.

(9) The seniority of the prospective adoptive parents who have not received a single referral within three years shall be counted from their

SN, J

WP_22020 of 2024 & batch

date of registration except those who have crossed composite years of one hundred ten years.

Identical pleas have been put-forth by the

respondents in all the counter affidavits as

extracted above in the batch of present '9' Writ

Petitions.

29. The pleas put-forth in the counter affidavit filed on

behalf of the respondent Nos. 1 to 6 i.e., The State of

Telangana, represented by its Principal Secretary,

Women Development and Child Welfare Department

Secretariat/ respondent No.1, The child Welfare Project

Director/respondent No.2, The Integrated Child

Protection Services (ICPS)/respondent No.3, The

Central Adoption Resource Agency/respondent No.4,

Child Welfare Committee/ respondent No.5 and The

District Collector, Medchal-Malkajgiri

District/respondent No.6 in all present batch of '9' writ

petitions are as follows:-

i) The Children are not forcibly taken away from the writ

petitioners, the petitioners had chosen to pursue the adoption

SN, J

WP_22020 of 2024 & batch

through private channels and did not follow the procedure of

CARA portal and Child Welfare Committees process for

adopting a child.

ii) The petitioners failed to approach the 2nd respondent.

iii) The action of the petitioners in adopting the children

constitutes violation of Section 81 and 87 of the Juvenile

Justice (Care and Protection of Children )Act, 2015.

iv) There is no registered deed executed by both the

biological parents and adoptive parents.

v) The children fall under the "Abandoned" category of

children " in need of care and protection".

vi) The children have not been legally free for adoption by

respective Child Welfare committees.

vii) The children are not registered in Children Adoption

Resources Information and Guidance System.

viii) The children are ineligible for the adoption process since

they failed to register on the CARA portals as per Rule 5 of

Adoptions Regulations, 2017.

SN, J

WP_22020 of 2024 & batch

ix) The case under Section 81, 87 and 88 of Juvenile Justice

(Care and Protection of Children )Act, 2015 had been

registered against few of the petitioners.

x) The adoption involved monetary transactions and

purchase of children which is in clear violation of Section's

16, 9(1) (4) and (5) of the Hindu Adoptions and

Maintenance Act, 1956.

30. The learned Government Pleader for Women

Development and Child Welfare appearing on behalf of

the respondent Nos. 1 to 6 in all the present batch of '9'

Writ Petitions placing reliance on the averments made

in the counter affidavits filed thereunder and on the

basis of the submissions extracted above contend that

all the Writ Petitioners in the batch of Writ Petitions are

not entitled for the relief as prayed for thereunder.

31. The learned Assistant Government Pleader for

Home appearing on behalf of the respondent Nos. 5 & 6

placing reliance on the counter filed by the SHO,

Medipally P.S., Rachakonda Commissionerate in

W.P.No. 19623 of 2024 contends that the identical

SN, J

WP_22020 of 2024 & batch

pleas as put-forth in the said counter affidavit apply in

all the present Writ Petitions in so far as the said

respondent is concerned in the present batch of Writ

Petitions and the main pleas put-forth are as under:-

i) A complaint had been lodged with the 6th respondent in

W.P.No. 19623 of 2024 on 22.05.2024 stating that one

Dr. Shobha Rani and other have sold the child to needy

people by receiving amounts and in pursuance to the said

complaint Cr.No.579 of 2024 had been registered under

Sections 370, 372, 373 read with 34 IPC and Sections 81, 87

and 88 of the Juvenile Justice (Care and protection of

Children ) Act, 2015 against the said Dr. Shobha Rani.

ii) The investigation is under process after examination of

some more witnesses accused would be arrested.

iii) The 6th respondent called the petitioners for the purpose of

investigation, only the child was handed over to the Child

Welfare Committee, Medchal-Malkajgiri District vide letter

No.579/Cr/MK-4/RKD/2024, dated 29.05.2024 of the 6th

respondent.

iv) Unless investigation is finalized the petitioners cannot

have the custody of the baby boy.

SN, J

WP_22020 of 2024 & batch

v) The petitioner No.2 in W.P.No.19623 of 2024 confessed

that he purchased baby boy/Master Adavi Naga Venkata

Dhruva and paid Rs. 4 lakhs to the accused No.1 and the said

baby boy was rescued from the petitioners and handed over

to the Child Welfare Committee, Medchal, Malkajgiri District

vide letter No.579/Cr/MK-4/RKD/2024, dated 29.05.2024 of

the 6th respondent.

Based on the aforesaid submissions, learned

Assistant Government Pleader appearing on behalf of

the respondent Nos. 5 & 6 contends that all the Writ

Petitions need to be dismissed.

32. The averments made in the counter affidavit filed

by the CARA/respondent No.7 along with the State of

Telangana Represented by its Principal Secretary

Department of Women and Child Welfare Secretariat

Hyderabad/respondent No.1, The Child Welfare

Committee/respondent No.2, Directorate of Women

Development and Child Welfare

Department/respondent No.3 in W.P.No. 21108 of 2024

in brief are as under:-

SN, J

WP_22020 of 2024 & batch

i) The biological parents of child Bhavya Shree are

non-hindus as names are mentioned as Nazma Mohammed

Aneef,

ii) The adoption of the said child was in violation of the

Sections 81 and 87 of the Juvenile Justice (Care and

Protection of Children) Act, 2015 by the petitioners in

W.P.No. 21108 of 2024, since the natural parents respondent

Nos.5 and 6 there under offered their child for adoption and

that the petitioners paid an amount of Rs. 1,50,000/- to one

Anuradha, who is said to be a Nurse at Vasundara Hospital,

Kothapet, Vijayawada and the petitioners had purchased

the said infant from the Nurse Anuradha who is accused

No.10 in Cr.No.579 of 2024.

iii) The child i.e., Bhavya Shree is a abandoned child and

comes under the category of child "in need of care and

protection" and the said child is ineligible for adoption

process since she has not been declared legally free for

adoption by the Child Welfare Committee, nor the child is

registered under Child Adoption Resources Information and

Guidance System.

SN, J

WP_22020 of 2024 & batch

iv) The required procedure of adoption had not been followed.

v) The documents obtained by the writ petitioners are invalid

as the adoption deed is void.

vi) Rule 4 and 5 of the Adoptions Regulations, 2017 had

not been followed.

vii) The respondent Nos. 1 to 3 acted in strict compliance with

the provisions of Juvenile Justice Act and Adoption

Regulation-2022

viii) The petitioner made online application for 7th respondent

for adoption after the infant child/Bhavya Shree was rescued

by the respondent no.4.

The learned counsel representing CARA based on the

aforesaid pleas contended that the Writ Petitions need

to be dismissed, since CARA guidelines had not been

followed.

CONCLUSION:-

33. A bare perusal of the proceedings of the S.I. of

Police, P.S.Medipally, Rachakonda Commissionarate

vide letter No.579/Cr/MK-4/RKD/2024 addressed to

the Child Welfare Committee, Medchal-Malkajgiri

SN, J

WP_22020 of 2024 & batch

District filed as material document on record clearly

indicates that a request has been made by the S.I. of

P.S.Medipally, Rachakonda Commissionarate for

providing shelter, care and protection to the children

mentioned in the letter, dated 29.05.2024, on the

ground that the said children i.e., '4' male children and

'10' female children had been rescued during the

course of investigation on 28.05.2024 in pursuance to a

case that was registered on 22.05.2024 in Cr.No. 579 of

2024 under Sections 370, 372, 373 read with Section

34 IPC and Sections 81, 87 and 88 of the Juvenile

Justice ( Care and protection of Children ) Act, 2015.

34. It is the specific case of the respondent Nos. 7 & 8 in

W.P.No.19623 of 2024 appearing on behalf of SHO,

P.S.Medipally, Rachakonda Commissionerate, Medchal-

Malkajgiri District that in view of the fact that the adoptions

were not as per mandatory procedure of the Hindu

Adoptions and Maintenance Act, 1956, and in pursuance

to the complaint, dated 22.05.2024, and during the course

of investigation, it came to light that the children were

SN, J

WP_22020 of 2024 & batch

purchased by paying amounts and since the same

involved monetary transactions, there was a clear

violation of Sections 81, 87, 88 of Juvenile Justice (

Care and protection of Children ) Act, 2015 and in view

of the fact that enquiry was still pending and in the

interest of welfare of children, the children were placed under

the custody of respective child welfare committees to provide

shelter, care and protection and accordingly, the custody of

the children was handed over to the respective child welfare

committees and hence, there is no illegality in the action of

the SHO, P.S. Medipally, Rachakonda Commissionarate.

Few relevant provisions for adjudication of the

present batch of Writ Petitions.

The Juvenile Justice ( Care and Protection of

Children) Act, 2015 came into force on 15.01.2016 with

a main objective to provide a framework for the care,

protection, treatment, development and rehabilitation

of child "in need of care and protection" and to protect

the rights of the child who are in conflict with law and

ensure that they are treated in a manner that is

SN, J

WP_22020 of 2024 & batch

consistent with a principles of justice, dignity and

reformation in addition to other objectives.

i) Section 2(1) "abandoned child"- means a child

deserted by his biological or adoptive parents or guardians,

who has been declared as abandoned by the Committee after

due inquiry;

ii) Section 2(ii) "adoption" -means the process through

which the adopted child is permanently separated from his

biological parents and becomes the lawful child of his adoptive

parents with all the rights, privileges and responsibilities that

are attached to a biological child;

iii) Section 2(12) "child" -means a person who has not

completed eighteen years of age;

iv) Section 2(13) "child in conflict with law" means a

child who is alleged or found to have committed an offence

and who has not completed eighteen years of age on the date

of commission of such offence;

v) Sections 2(40), "observation home" means an observation home established and maintained in every district or group of districts by a State Government, either by itself, or through a voluntary or non-governmental organisation, and

SN, J

WP_22020 of 2024 & batch

is registered as such, for the purposes specified in sub-section (1) of section 47;

vi ) Section 2(42) "orphan" means a child-

(i)who is without biological or adoptive parents or legal

guardian; or

(ii)whose legal guardian is not willing to take, or capable of

taking care of the child;

vii) Section 2 (56) "special home" means an institution

established by a State Government or by a voluntary or non-

governmental organisation, registered under section 48, for

housing and providing rehabilitative services to children in

conflict with law, who are found, through inquiry, to have

committed an offence and are sent to such institution by an

order of the Board;

viii) Section 2 (58) "sponsorship" means provision of

supplementary support, financial or otherwise, to the families

to meet the medical, educational and developmental needs of

the child;

ix) Section 2(60) "surrendered child" means a child,

who is relinquished by the parent or guardian to the

Committee, on account of physical, emotional and social

SN, J

WP_22020 of 2024 & batch

factors beyond their control, and declared as such by the

Committee;

(x) Section-56(3) of HAMA Act:- Nothing in this Act shall apply to the adoption of children made under the provisions of the Hindu Adoption and Maintenance Act, 1956.

(xi) Section 80- Punitive measures for adoption without

following prescribed procedures.--If any person or

organisation offers or gives or receives, any orphan,

abandoned or surrendered child, for the purpose of adoption

without following the provisions or procedures as provided in

this Act, such person or organisation shall be punishable with

imprisonment of either description for a term which may

extend up to three years, or with fine of one lakh rupees, or

with both: Provided in case where the offence is committed by

a recognised adoption agency, in addition to the above

punishment awarded to the persons in-charge of, and

responsible for the conduct of the day-to-day affairs of the

adoption agency, the registration of such agency under

section 41 and its recognition under section 65 shall also be

withdrawn for a minimum period of one year.

SN, J

WP_22020 of 2024 & batch

xii) Section 81- Sale and procurement of children for

any purpose.--Any person who sells or buys a child for any

purpose shall be punishable with rigorous imprisonment for a

term which may extend to five years and shall also be liable

to fine of one lakh rupees: Provided that where such offence

is committed by a person having actual charge of the child,

including employees of a hospital or nursing home or

maternity home, the term of imprisonment shall not be less

than three years and may extend up to seven years

xiii) Section 87-Abetment--Whoever abets any offence

under this Act, if the act abetted is committed in consequence

of the abetment, shall be punished with the punishment

provided for that offence. Explanation.--An act or offence is

said to be committed in consequence of abetment, when it is

committed in consequence of the instigation, or in pursuance

of the conspiracy or with the aid, which constitutes the

abetment.

35. A bare perusal of the above referred provisions

and the record in all the writ petitions clearly indicates

that none of the children in any of the writ petitions fall

SN, J

WP_22020 of 2024 & batch

under the category of abandoned child as defined under

Section 2(1) of the Act, nor Orphan child as defined

under Section 2 (42) of the Act nor surrendered child as

defined under section 2(60) of the Juvenile Justice

(Care and Protection of Children) Act, 2015. Juvenile

Justice (care and protection of Children) Act, 2015 is

intended for "child in conflict with law and child in need

of care and protection". The children in all the subject

matters in all the present writ petitions are neither

children in conflict with law as explained under Section

2(13) of the Juvenile Justice (care and protection of

Children) Act, 2015 nor they are the children in need of

care and protection as explained under Section 2 (14)

the Juvenile Justice (care and protection of Children)

Act, 2015 ( referred to and extracted above) hence, this

Court opines that the application of the said Act and

invoking the provisions under the said Act is totally

unwarranted and uncalled for in so far as the

petitioners are concerned even as per the clear

admission made in the counter affidavits filed on behalf

SN, J

WP_22020 of 2024 & batch

of the Respondent Nos. 1 to 6, that the children are

abandoned children.

36. A bare perusal of the Sections 80, 81 and 87 of

the Juvenile Justice (Care and Protection of Children)

Act, 2015 (referred to and extracted above) clearly

indicate that the said sections refer in particular to

three categories of children i.e., orphan, abandoned

and surrendered children and the petitioners herein do

not fall in any of the said three categories, even as per

their definitions has spell out under Section 2 of the

Juvenile Justice (Care and Protection of Children) Act,

2015.

37. Section 2(14) of Juvenile Justice (Care and

Protection of Children) Act, 2015 extracted hereunder:-

(i)who is found without any home or settled place of abode and without any ostensible means of subsistence; or

(ii)who is found working in contravention of labour laws for the time being in force or is found begging, or living on the street; or

(iii)who resides with a person (whether a guardian of the child or not) and such person-

SN, J

WP_22020 of 2024 & batch

(a)has injured, exploited, abused or neglected the child or has violated any other law for the time being in force meant for the protection of child; or

(b)has threatened to kill, injure, exploit or abuse the child and there is a reasonable likelihood of the threat being carried out; or

(c)has killed, abused, neglected or exploited some other child or children and there is a reasonable likelihood of the child in question being killed, abused, exploited or neglected by that person; or

(iv)who is mentally ill or mentally or physically challenged or suffering from terminal or incurable disease, having no one to support or look after or having parents or guardians unfit to take care, if found so by the Board or the Committee; or

(v)who has a parent or guardian and such parent or guardian is found to be unfit or incapacitated, by the Committee or the Board, to care for and protect the safety and well-being of the child; or

(vi)who does not have parents and no one is willing to take care of, or whose parents have abandoned or surrendered him; or

(vii)who is missing or run away child, or whose parents cannot be found after making reasonable inquiry in such manner as may be prescribed; or

(viii)who has been or is being or is likely to be abused, tortured or exploited for the purpose of sexual abuse or illegal acts; or

SN, J

WP_22020 of 2024 & batch

(ix)who is found vulnerable and is likely to be inducted into drug abuse or trafficking; or

(x)who is being or is likely to be abused for unconscionable gains; or

(xi)who is victim of or affected by any armed conflict, civil unrest or natural calamity; or

(xii)who is at imminent risk of marriage before attaining the age of marriage and whose parents, family members, guardian and any other persons are likely to be responsible for solemnisation of such marriage;

38. Section 2 (14)(v) of Juvenile Justice (Care and

Protection of Children) Act, 2015 is extracted

hereunder:-

(v)who has a parent or guardian and such parent or guardian is found to be unfit or incapacitated, by the Committee or the Board, to care for and protect the safety and well-being of the child;

39. Section 31 of the Juvenile Justice (care and

protection of Children) Act, 2015 is extracted

hereunder:-

"guardian" in relation to a child, means his natural guardian or any other person having, in the opinion of the Committee or, as the case may be, the Board, the actual charge of the child, and recognised by the

SN, J

WP_22020 of 2024 & batch

Committee or, as the case may be, the Board as a guardian in the course of proceedings;

40. A bare perusal of Section 2 (14) and Section 2

(14)(v) and Section 31 of the Juvenile Justice (care

and protection of Children) Act, 2015 (referred to and

extracted above) clearly indicates that a child can be

said to be "in need of care and protection" provided

child falls in either of the Clauses (i) to (xii) in the

present case none of the children as borne on record

fall in the clauses (i) to (xii) of Section 2(14) nor there

is any material on record indicating a declaration by

the Committee or Board as stipulated under Section

2(14)(v) of the Juvenile Justice (Care and Protection of

Children) Act, 2015 that the parent/guardian of the

corpus is unfit or incapacitated, so as to invoke the

provisions of the Juvenile Justice (care and protection

of Children) Act, 2015. Admittedly, the action of the

respondent No.5 in proceeding against the petitioners

is without any Authority or jurisdiction.

SN, J

WP_22020 of 2024 & batch

41. A bare perusal of Section 56(3) (referred to and

extracted above) clearly indicates that Sub section (3)

of Section 56 categorically excludes the adoptions

made under HAMA Act.

42. Learned Government Pleader for Women

Development and Child Welfare, and the other learned

counsel appearing on behalf of the respondents failed

to convince this Court in so far as tracing the power or

Authority of the respondents or the relevant provisions

of law which enable the respondents to take custody of

the children from the petitioners herein.

43. All the identical pleas put-forth in the counter

affidavit filed by the official respondent No.1 (referred

to and extracted above) and the pleas put-forth by the

other respondents had in fact been considered by the

Hon'ble Division Bench of Bombay High Court in its

judgment dated 22.07.2024 in Leelendra Deju Shetty &

Anr. Vs. The State of Maharashtra & Ors in Criminal

Writ Petition No.2487 of 2024 and batch.

SN, J

WP_22020 of 2024 & batch

In the said batch of three Criminal Writ

Petitions filed seeking issuance of writ of habeas

corpus directing the concerned Child Welfare

Committee and in turn, "Baal Asha Trust", to produce

the child as it is the case of the each of the petitioner in

the said three Criminal Writ Petitions that the detention

of the child in "Baal Asha Trust" by Child Welfare

Committee is illegal and unauthorized in law. In the

said three Criminal Writ Petitions, the prayer sought for

was that the custody of the child should be handed over

by the Child Welfare Committee and Baal Aasha Trust to

them so that, the child is not deprived of protection and

care which the petitioners are ready to offer. The

relevant para Nos. 17, 21, 22, 23, 26, 27, 28 and 29 of

the said judgment are extracted hereunder:-

"17. The Child Welfare Committee constituted under Chapter V of the Act is empowered to exercise the powers and discharge the duties conferred in relation to the child in need of care and protection and the functions and responsibilities of the Committee include to take cognizance of and receive the children produced before it and conduct an inquiry on all the issues regarding the safety and well-being of the child. It is

SN, J

WP_22020 of 2024 & batch

pertinent to note that the Child Welfare Committee would exercise its power only in relation to the children in need of care and protection, as defined in Section 2(14) Under Chapter VI, when such a child is produced before the Committee (CWC), by any person, including any police officer or special juvenile police unit, public servant, Childline Services or any voluntary or NGO or a Child Welfare Officer or Probation Officer, any social worker or by the child himself, the procedure prescribed therein shall be adopted.

Upon production of the child or receipt of the report, the Committee shall hold inquiry and pass an appropriate order sending the child to children's home or fit facility or fit person, and for speedy social investigation by a social worker or Child Welfare Officer or Child Welfare Police Officer, with a proviso that all children below six years of age, who are orphan, surrendered or appear to be abandoned shall be placed in a Specialised Adoption Agency, where available.

21. From reading of the scheme of the enactment, which we have highlighted above, it is evidence that the category of children, who can be given in adoption, must be the one who are in need of care and protection and this term has a definite connotation. The sub- categorisation in this larger category is the children,

SN, J

WP_22020 of 2024 & batch

who are orphan or abandoned and the legislature had deemed it fit to even define these terms.

An 'abandoned child' is defined in Section 2(1) as a child deserted by his biological or adoptive parents or guardians, M.M.Salgaonkar 19/29 WP-2487-14+2. Odt and who has been declared as abandoned by the Committee after due inquiry.

Similarly, the 'orphan' is also defined in Section 2(42) to mean a child, (i) who is without biological or adoptive parents or legal guardian; or (ii) whose legal guardian is now willing to take, or capable of taking care of the child. Section 2(60) defines 'surrendered child' to mean a child, who is relinquished by the parent or guardian to the Committee, on account of physical, emotional and social factors beyond their control, and declared as such by the Committee.

22. With this categorisation being in place, it is to be ascertained as to whether the children for whose production the Petitioners have approached this Court for issuance of writ in the nature of habeas corpus, would fall within the category of 'children in need of care and protection'.

Learned Amicus Curiae Ms.Singhania, apart from submitting that the children are being placed in

SN, J

WP_22020 of 2024 & batch

the custody of Baal Asha Trust, as per the directions of Child Welfare Committee, has urged that the three children involved, would fall within the category of 'abandoned' or 'orphan' children and this inference is drawn by her, by submitting that the biological parents of the respective child have refused to take their care and in a sense, when the natural parents have sold them for a consideration, which is the accusation in the FIR or given them in adoption, without following the appropriate procedure, have deserted them, and, therefore, they are the children who would fall within the scope of 'children in need of care and protection'.

23. We are unable to subscribe to the view expressed as above, as we have noticed that the Act of 2015 has defined the term 'abandoned child' as the one who is deserted either by his biological parents or adoptive parents or guardians and when a child is given by the biological parents in the custody either of adoptive parents or guardians, definitely the child is not 'abandoned'. Further, 'orphan' is a child, who is without biological or adoptive parents or legal guardian or whose legal guardian is not willing to take, or capable of taking care of the child, but all the three children, in respect of whom the writ of habeas corpus is filed would not even come within the fold of this term. In addition,

SN, J

WP_22020 of 2024 & batch

'surrendered child' is the one who is relinquished by the parent or guardian to the Committee, on account of physical, emotional and social factors beyond their control, and definitely, parting with a child, though for a consideration paid to a third party or through some middleman, also would not bring the child within the purview of 'surrendered child'.

26. However, in the present Petition before us, since we have concluded that the children involved do not fall category of 'children in need of care and protection', the custody being handed over to Respondent No.3 by CWC cannot be justified, as CWC itself does not get any power to deal with these children, who are neither 'abandoned' nor 'orphans'.

In addition, one important factor, which must be borne in mind is that the Petitioners, though without adhering to the procedure formulated in law, were handed over the custody of the minor children by the biological mothers and there is no application by the biological mothers or biological parents, seeking custody of their children. Worth it to note that the FIR has not arraigned the Petitioners as accused and at this stage, we need not go into the legality or otherwise of the Adoption Deeds, as we have already noted that the said documents do not satisfy the compliance of

SN, J

WP_22020 of 2024 & batch

HAMA in totality, but like in the case of Shettys, biological mother is dead, whereas in one of the case, the biological mother is arrested.

Since we are restricting ourselves, at this stage, only for consideration of prayer for issuance of writ of habeas corpus, as it is contention of the Petitioners that the custody of the minor children, has been handed to Respondent No.3 by the CWC, by assuming jurisdiction over the said children merely on the pretext that an FIR was registered, wherein the Petitioners are not arraigned as accused, but is based on an allegation that there is some racket, which is operating for trafficking of the children.

One most important aspect, which we must consider is the offence, which has been invoked in the subject FIR i.e. Section 370 read with Section 34 of IPC. Prima facie Section 370 would be attracted in case of trafficking of a person, since it contemplates that whoever for the purpose of exploitation transfers or receives a person by using threat or by using force or any form of coercion or by abduction or by practicing fraud or deception or by any inducement, the offence of trafficking is said to be committed.

Explanation appended to the said Section clearly spell out that the expression 'exploitation', shall include any

SN, J

WP_22020 of 2024 & batch

act of physical exploitation or any form of sexual exploitation, slavery or practices similar to slavery, servitude, or the forced removal of organs.

Prima facie, at this stage, we do not find that the prosecution alleges that the children are either transferred or received by any of the mode specified under Section 370 and it is for the purpose of exploitation, as understood in the said Section. Similarly, as far as Sections 81 and 83 of the Act of 2015 are concerned, Section 81 punishes an act of a person, who sells or buys a child for any purpose, but the proviso clarify that such offence is committed by a person having actual charge of the child, including employees of hospital or nursing home or maternity home and this, therefore, would not cover a biological mother/parents or any person acting on their behalf. Similarly, Section 83 of the Act of 2015 is also invoked and we fail to find any justification in invoking this Section, which prescribe the punishment for use of a child by militant group or its outfit declared by the Central Government.

Though the learned A.P.P. Ms.Deshmukh would invoke sub-section (2) of Section 83, according to us, it is not the case of the prosecution in the FIR that the children were used for illegal activities, either individually or as a gang.

SN, J

WP_22020 of 2024 & batch

Very fairly, the prosecution has dropped Section 85, though it was initially invoked.

27. The learned counsel Mr.Arshil Shah has placed reliance upon various orders passed by this Court and we have taken note of these orders, where in the backdrop of an FIR registered in a similar fashion, by way of interim order, keeping the welfare of the child in mind, the petitioners, who approached the Court for issuance of habeas corpus, were permitted to take temporary custody of the child and this was in the case of Harishbhai C. Limbachiya & Anr. Vs. State of Maharashtra & Ors. (Writ Petition No.1489 of 2017) and also in case of Petrik francis Rodrigues & Anr. Vs. State of Maharashtra & Ors. (Writ Petition No.334 of 2017).

In addition, a decision from Telangana High Court, which has thrown light on this aspect, is also placed before us, being in the case of Kommuri Sriniwas & Anr. Vs. The State of Telangana, through Principal Secretary, Women Development and Child Welfare, Secretariat, Hyderabad & Ors. (Writ Petition No.9591 of 2020).

The petitioner before the Court assailed the action of the second respondent-Child Development Project Officer, in taking forcible custody of the child and sending to Shishu Gruha, Sangareddy as

SN, J

WP_22020 of 2024 & batch

illegal and arbitrary and seeking direction to release the child to the care and protection of the petitioners, who was adopted by them, by performing the rituals of 'Datta Homam'.

The second respondent, on marking appearance, stake its case that the officials received information that respondent Nos.5 and 6 have sold the child for money to the petitioners and they were counselled to keep the child, but on home inquiry, it was revealed that respondent Nos.5 and 6, on account of their poverty, sold the child to the petitioners through a middleman for Rs. Three Lakhs. The ICDS staff rescued the child and admitted in Shishy Gruha, Sangareddy and FIR came to be registered under the provisions of the J.J.Act.

The biological parents of the child adopted a stand that they had agreed to give the child in adoption to the petitioner before the child was delivered and in presence of all the family members and the relatives, the baby was handed over and was taken care of. It is in this background, reference was made to the decision in the case of Lakshmi Kant Pandey Vs. Union of India, to submit that the issue is no longer res integra and the law is well settled to the effect that the adoptions made under HAMA Act are outside the purview of the Juvenile Justice Act and CARA regulations."

SN, J

WP_22020 of 2024 & batch

28. We are fortified by the aforesaid observations in concluding that since all the three children before us cannot be termed as 'orphan' or 'abandoned' and, they do not fall in the category of the children in need of care and protection, as defined in Section 2(14) of the Act of 2015, the orders passed by CWC handing over their custody to Respondent No.3 is illegal, as CWC was not competent to exercise jurisdiction over the said children and transfer the children to Respondent No.3-Baal Asha Trust.

Since the biological parents are not coming forward to claim custody of these children and on the other hand, since we have noticed that the Petitioners were having custody of these children and, particularly, the Petitoner-NVS Rajesh and the Petitioner-Azharuddin Naushad Shaikh allegedly adopted the girl and boy child respectively aged, six days old and they have taken them in their embrace and, since then the infants have been part of their family.

29. We leave it open to the Petitioners to adopt the prescribed procedure for continuing the custody of the child with them, by having validly executed Adoption Deeds or by following any other legal procedure, which would allow them to retain their custody forever.

In any case, if the children are put in the care of Respondent No.3, and in case if they are below two years of age, then it is imperative for the CWC to

SN, J

WP_22020 of 2024 & batch

declare them free for adoption and, therefore, taking into consideration the paramount interest of the children, who are presently in custody of the respective Petitioners, we are satisfied that the case is made out by the Petitioners in all the three Petitions for issuance of writ in the nature of habeas corpus, for directing Respondent No.2-Child Welfare Committee and Respondent No.3-Baal Asha Trust, Mahalaxmi to hand over the custody of the children to the respective Petitioners within a period of 24 hours of uploading of this judgment and order.

By making the Rule absolute, we allow the Petitions, by directing Respondent No.2-Child Welfare Committee and Respondent No.3-Baal Asha Trust to act as under:-

(a) To hand over the custody of child, Ms.Kartika to the Petitioners, Mr.Leelendra Deju Shetty and Smt.Shashiprabha Leelendra Shetty in Writ Petition No.2487 of 2024.

The CARA guidelines as well as the definitions of the 'abandoned' and 'orphan' child were specifically reproduced along with the adoption procedure to be adopted in the backdrop of the definition of the term 'child in conflict with law'.

On having a conspectus of whole scheme and the CARA guidelines, the following observations resulted in handing over the child to the petitioners (adoptive parents) and the observation reads to the following effect :-

SN, J

WP_22020 of 2024 & batch

".......In the light of the clear analysis and categorical declaration of law by the Supreme Court as well as the High Court of Delhi, High court of Kerala 5 AIR 1984 SC 469 and the High Court of Punjab and Haryana, in the absence of there being unimpeachable and absolute material for the respondent authorities to say that the adoption claimed by the petitioners to be sham and not acceptable, is totally unreasonable and arbitrary and without there being any basis. The understanding of the authorities that 2017 Regulations would apply with respect to every adoption and the adoptions can be made only under the 2017 Regulations is only on account of misinterpreting the provisions and on account of the improper understanding of the width and scope of the Juvenile Justice Act and Regulations vis-à-vis provisions of HAMA.

Yet another contention of the learned counsel for the respondent No.4 that the adoption deed claimed by the petitioners is not registered and thus the same would have no validity is also liable to be rejected. What all Section 16 of the HAMA Act declares is the effect of registration of adoption deed, and the weight that is required to be given to the same when the same is legally challenged. A close scrutiny of the provisions of HAMA Act

SN, J

WP_22020 of 2024 & batch

does not disclose there being any set procedure, or a ritual or a necessity of a written deed for a valid adoption to come into existence. These aspects of the matter are also no longer res integra and it is not necessary for this Court to reproduce the same, as the same are available in various legal journals.

The restrictive scope of Juvenile Justice Act, and inapplicability of the same to the adoptions made under the HAMA Act were noticed and elaborately dealt by a Division Bench of Kerala High Court and the Punjab and Haryana High Court, apart from the clear and ample guidance provided in the judgment of the Supreme Court in M/s Shabnam Hashmi v. Union of India. Further the Delhi High court in PKH v.Central Adoption Resource Authority in categorical terms held that a Hindu child who is offered and accepted in adoption under Hindu Adoptions and Maintenance Act, 1956, by no stretch of imagination, can be termed as a surrendered child.

In those circumstances, this writ petition is allowed and the respondent no.2 is directed to handover the child to the petitioners (adoptive parents) in the presence of respondents 5 and 6 (biological parents). No

SN, J

WP_22020 of 2024 & batch

costs. Miscellaneous petitions, if any pending, shall stand closed."

(b) To hand over the custody of child, Master Ayaan to the Petitioners, Mr.Azharuddin Naushad Shaikh and Smt.Sabanaz Azharuddin Shaikh in Writ Petition(St)No.11398 of 2024.

(c) To hand over the custody of child, Ms.Rehanika to the Petitioners, Mr.NVS Rajesh and Smt.M.V.Puja Laxmi Kameshwari in Writ Petition (St)No.10984 of 2024."

44. A bare perusal of the observations of Division

Bench of the Bombay High Court in Leelendra Deju

Shetty & Anr. Vs. The State of Maharasthra & Ors.,

dated 22.07.2024 (referred to and extracted above)

and the application of the said principles laid down in

the said judgment to the facts in the present batch of

writ petitions clearly indicate that in view of the fact

that none of the children in the present writ petitions

fall under the category of orphan, abandoned or

surrendered children, they admittedly do not fall in the

category of the child in need of care and protection as

defined in Section 2(14) of Juvenile Justice (Care and

Protection of Children) Act, 2015, and hence, this Court

SN, J

WP_22020 of 2024 & batch

opines that the respective Child Welfare Committees

acting upon the instructions of the concerned police is

without any Authority of law.

45. The judgment relied upon by the learned

Government Pleader for Women Development and Child

Welfare reported in (2014) 4 SCC 1 in Shabnam Hashmi

Vs. Union of India and Others in fact supports the case

of the petitioners in view of the fact that vide the said

judgment it is held that the aspiring parents who intend

to adopt children, without being inhibited by their

personal laws, are entitled to adopt a child in terms of

the provisions of the Juvenile Justice Act.

46. Another judgment relied upon by the learned

Government Pleader for Women Development and Child

Welfare reported in (2022) 13 SCC 458 in Contagion of

COVID-19 Virus in Children Protection Homes, IN RE

Contagion only pertains to issuance of certain

directions pertaining to collection of information

relating to children who have either been abandoned,

SN, J

WP_22020 of 2024 & batch

lost both parents, or lost one parent and the said

judgment also has no application to the facts of the

present case in all the batch of the present writ

petitions.

47. The facts in all these batch of writ petitions as

borne on record indicate the minor children being

placed in the custody of the petitioners, or by their

biological parents or by the person projecting as their

caretaker/guardian. The children continue to be in the

care and protection of the petitioners from the date of

the alleged adoption Deeds and form part and parcel of

their families. Due to the registration of the subject

FIR's, the children were separated from them despite

the fact that they had taken care of them very well and

had showered all their love and affection upon them

and were emotionally attached to them. The children

were taken away from the custody of the petitioners

without Authority of law and were produced before the

respective Child welfare Committees (CWC) which in

turn housed them in Child Protection Services (ICPS)

SN, J

WP_22020 of 2024 & batch

on the pretext that the Adoption Deeds are not valid in

the eye of law, and it was suspected that there is child

trafficking racket which is involved and since the FIR's

had been registered against few of the petitioners and

the same are under investigation.

48. In each of the case, the petitioners specifically

contend that they are financially sound and are in a

good position to take care of the needs of the children

and would ensure proper education to be imparted and

assure to provide good atmosphere, so as to bring up

the children as good human beings and good citizens of

the country.

49. In most of the present batch of '9' Writ Petitions

FIRs had been registered against the petitioners under

Sections 370, 372, 373 read with 34 IPC, Sections 81,

87 of Juvenile Justice (Care and Protection of Child)

Act, 2015, 88 Juvenile Justice (Care and Protection of

Child) Act, 2000. This Court opines, Section 370 read

with Section 34 IPC would be attracted in case of

trafficking of a person and the Explanation appended

SN, J

WP_22020 of 2024 & batch

to the said Section clearly spell out that the expression

"Exploitation" shall include any Act of physical

exploitation or any form of Sexual Exploitation, Slavery

or practices similar to Slavery, Servitude, or the forced

removal of organs. The material on record in all the '9'

Writ Petitions indicates that prosecution has not

alleged that the children are either transferred or

received by any of the mode specified under Section

370, for the purpose of exploitation as explained in the

said Section.

50. A bare perusal of the subject FIR's do not indicate

the ingredients so as to constitute the offences under

Sections 372 and 373 IPC as well.

51. A bare perusal of Section 81 and 87 of the

Juvenile Justice (Care and Protection of Child) Act,

2015 indicates that Section 81 stipulates punishment

for an act of a person, who sells or buys a child for any

purpose, but the proviso thereto clearly clarifies that

such offence as having been committed, by a person

having actual charge of a child including employees of

SN, J

WP_22020 of 2024 & batch

hospital or nursing home, or maternity home and this,

therefore, would not cover a biological mother/parents

or any person acting on their behalf. Similarly, Section

87 of the Juvenile Justice (Care and Protection of Child)

Act, 2015 is also not applicable in the present case

52. The Apex Court in the judgment reported in

Lakshmikant Pande Vs. Union of India reported in AIR

1984 SC 469 had laid down certain guidelines

promoting inter-country adoption.

53. The Kerala High Court in the judgment reported in

1999 SCC Online ker 5 in Philips Alfred Malvin Vs.

Y.J.Gonsalvis and Others held that the Hindu law,

Mohammedan law and Canon law recognized adoption.

54. A Division Bench of this Court at Hyderabad in its

recent judgment, dated 16.05.2024 passed in W.P.No.

13338 of 2024 in an habeas corpus petition filed for

taking custody of the corpus namely Jeevika Gupta,

who is aged about 2 years and 9 months, by contending

that petitioner No.1 is the person, who has taken the

SN, J

WP_22020 of 2024 & batch

corpus in adoption by way of Deed of Adoption dated

27.07.2021 and thereafter, the specific grievance of the

petitioner thereunder was that on 28.04.2024 around

4:30 pm two members claiming to be "Bal Rakshaks"

came with two constables and entered the house of

petitioner No.1 forcibly and took the child from his

custody. At para No.7, 8 and 9 of the said judgment, it

is observed as under:-

7. Before dealing with the contentions of both sides, it is apt to refer to Section 2 (14) (v) and Section 31 of Act of 2015, on which reliance is placed by the learned counsel for the respondents-State, which are reproduced as under:

"Section 2: Definition

(14) child in need of care and protection" means a child--

(i)...

(v) who has a parent or guardian and such parent or guardian is found to be unfit or incapacitated, by the Committee or the Board, to care for and protect the safety and well-being of the child; or

Section 31: Production before Committee

(1) Any child in need of care and protection may be produced before the Committee by any of the following persons, namely:--

SN, J

WP_22020 of 2024 & batch

(i) any police officer or special juvenile police unit or a designated Child Welfare Police Officer or any officer of District Child Protection Unit or inspector appointed under any labour law for the time being in force;

(ii) any public servant;

(iii) Childline Services or any voluntary or non-

governmental organisation or any agency as may be recognised by the State Government;

(iv) Child Welfare Officer or probation officer;

(v) any social worker or a public spirited citizen;

(vi) by the child himself; or

(vii) any nurse, doctor or management of a nursing home, hospital or maternity home:

Provided that the child shall be produced before the Committee without any loss of time but within a period of twenty-four hours excluding the time necessary for the journey.

(2) The State Government may make rules consistent with this Act, to provide for the manner of submitting the report to the Committee and the manner of sending and entrusting the child to childrens home or fit facility or fit person, as the case may be, during the period of the inquiry."

8. A conjoint reading of aforesaid makes it clear that a child can be said to be 'in need of care and protection' provided the parent, who has a

SN, J

WP_22020 of 2024 & batch

custody of said child is found to be 'unfit' or 'incapacitated' by Committee or the body to care for and protect the safety and well being of the child. Thus, finding of Committee is sine qua non whether parent is 'unfit' or 'incapacitated'. Putting it differently, unless the Committee takes a decision that the parent/guardian of the corpus is 'unfit' or 'incapacitated', the child cannot be said to be "in need of care and protection".

9. Despite our repeated query, the learned counsel for the State could not show us any enabling provision pursuant to which respondent Nos.2 and 3 could have forcibly taken the corpus from the custody of petitioner No.1. In absence of showing any enabling provision, we are unable to countenance the action of the respondents in taking the custody of the child. Resultantly, we are of the opinion that the child was taken from the custody of petitioner No.1 without any authority of law. Thus, the respondents are directed to forthwith return the child/corpus to petitioner No.1. The learned counsel for the State is directed to communicate this order to respondent Nos.2 and 3 during the course of the day. This order will not come in the way of respondents to proceed against petitioner No.1 if law so permits. So far the claim of compensation is concerned, in this Writ Petition; we are not inclined to enter into the said aspect. In order to decide the aspect

SN, J

WP_22020 of 2024 & batch

of compensation various ingredients are required to be looked into. We are only inclined to give liberty to the petitioner to avail appropriate remedy under the civil law for the purpose of compensation.

55. A learned Single Judge of this Court in a judgment

dated 05.01.2021 in W.P.No. 9591 of 2020 in Kommuri

Srinivas and another Vs. The State of Telangana

through Principal Secretary Women Development and

Child Welfare, Secretariat Hyderabad and Others

considered the following questions in the said case

i) Whether the action of the respondents in taking away

the child is valid and sustainable ?

ii) Whether the adoption claimed by the petitioners and

the respondent Nos. 5 & 6 is liable to be ignored ?

iii) Whether in the facts of the said case the provisions

of Juvenile Justice Case, and CARA guidelines applied

and over right the Hindu Adoptions and Maintenance

Act (HAMA) (1956).

The above referred questions in the said judgment

were answered as under:-

SN, J

WP_22020 of 2024 & batch

At the outset, it may be mentioned the applicability or inapplicability of the Juvenile Justice Act and CARA guidelines is no longer res integra. The Hon'ble Supreme Court after tracing the history of enactment of Juvenile Justice Act, and the Rules made there under, and after analyzing the judgments rendered up to the date in Anokha case, in paragraph 8, had noted the matters relating to adoptions and categorized them into three classes viz., (i) children who are orphaned or destitute or whose biological parents cannot be traced;

(ii) children whose biological parents are traceable but have relinquished them or surrendered them for adoption, and (iii) children living with their biological parents. The above classification though was made in the context of adoptions of children to outside country couples, the classification would throw light with respect to the scope and ambit of the Juvenile Justice Act and CARA guidelines. In the same judgment, the Supreme Court further held that the third category was expressly excluded from consideration in Lakshmi Kanth Pandey's case further recognizing the right of the biological parents to give their child in adoption to foreign parents. Observations made in the said judgment would squarely apply even with respect to the adoptions within the country so long as the adoptions are being made among the consenting parties and subject to their personal laws. In other words, the judgment of the Supreme Court is categorical and in unequivocal terms

SN, J

WP_22020 of 2024 & batch

laid down that the CARA guidelines apply to "aforesaid observations only pertain to children who have been or are sought to be relinquished or surrendered for adoption in general to a placement agency or other institution where there is no contact between them and the adoptive parents at all and not to cases where the child is living with his/her parent/parents and is agreed to be given in adoption to a particular couple who happen to be foreign."

.....................

As a matter of fact, the Regulation 9, Chapter 3 under the Heading - Adoption Procedure for Resident Indians, is restrictive in its application to the Adoption of Orphans, Abandoned or Surrendered children. The very Juvenile Justice Act in Sub Section 3 of Section 56 categorically excludes the adoptions made under HAMA Act.

In the light of the clear analysis and categorical declaration of law by the Supreme Court as well as the High Court of Delhi, High court of Kerala and the High Court of Punjab and Haryana, in the absence of there being unimpeachable and absolute material for the respondent authorities to say that the adoption claimed by the petitioners to be sham and not acceptable, is totally unreasonable and arbitrary and without there

SN, J

WP_22020 of 2024 & batch

being any basis. The understanding of the authorities that 2017 Regulations would apply with respect to every adoption and the adoptions can be made only under the 2017 Regulations is only on account of misinterpreting the provisions and on account of the improper understanding of the width and scope of the Juvenile Justice Act and Regulations vis-à-vis provisions of HAMA.

Yet another contention of the learned counsel for the respondent No.4 that the adoption deed claimed by the petitioners is not registered and thus the same would have no validity is also liable to be rejected. What all Section 16 of the HAMA Act declares is the effect of registration of adoption deed, and the weight that is required to be given to the same when the same is legally challenged. A close scrutiny of the provisions of HAMA Act does not disclose there being any set procedure, or a ritual or a necessity of a written deed for a valid adoption to come into existence. These aspects of the matter are also no longer res integra and it is not necessary for this Court to reproduce the same, as the same are available in various legal journals.

The restrictive scope of Juvenile Justice Act, and inapplicability of the same to the adoptions made under the HAMA Act were noticed and elaborately dealt by a Division Bench of Kerala High Court and the Punjab and

SN, J

WP_22020 of 2024 & batch

Haryana High Court, apart from the clear and ample guidance provided in the judgment of the Supreme Court in M/s Shabnam Hashmi v. Union of India5. Further the Delhi High court in PKH v. Central Adoption Resource Authority6 in categorical terms held that a Hindu child who is offered and accepted in adoption under Hindu Adoptions and Maintenance Act, 1956, by no stretch of imagination, can be termed as a surrendered child.

In those circumstances, this writ petition is allowed and the respondent no.2 is directed to handover the child to the petitioners(adoptive parents) in the presence of respondents 5 and 6 (biological parents). No costs. Miscellaneous petitions, if any pending, shall stand closed.

56. Taking into consideration:-

i) The aforesaid facts and circumstances of the case.

ii) The averments made in the counter affidavit filed

by the respondent No. 1 to 6 in W.P.No. 2181 of 2024

(referred to and extracted above).

iii) The submissions made by all the learned counsel

on record.

SN, J

WP_22020 of 2024 & batch

iv) The view of the Courts in the various judgments

on the subject issue ( referred to and extracted above).

v) The fact as borne on record that none of the

children involved in the present batch of writ petitions

fall in the category of children "in need of care and

protection".

vi) Duly considering the objectives of the Juvenile

Justice (Care and Protection of Children) Act, 2015.

vii) The fact as borne on record that there is no

application by the biological mothers or biological

parents seeking custody of their children in the batch of

'9' Writ Petitions.

viii) The fact as borne on record and referred to even in

the counter affidavits that few of the petitioners had

filed online applications to the CARA for adoption.

ix) In the light of the discussion and conclusion at para

Nos. 28 to 55 as arrived at as above

This Court opines that the custody of the children

handed over to the respective child welfare committees

SN, J

WP_22020 of 2024 & batch

is without any justification since the said committees

do not get any power to deal with these children who

are neither orphans or abandoned or surrendered

children.

This Court opines that the respondents herein who

are duty bound to function and act legally acted in

excess of their legal Authority without jurisdiction,

hence they are subject to the controlling jurisdiction of

this Court under Article 226 of the Constitution of India.

All the present Writ Petitions are allowed as

prayed for. It is however observed that it is open to

the petitioners to adopt the prescribed procedure for

continuing the custody of the children with them, if

they so desire by having validly executed Adoption

Deeds or by following any other legal procedure which

would allow them to retain their custody forever as

observed by the Division Bench of Bombay High Court,

in its judgment dated 22.07.2024 in Leeelendra Deju

Shetty & Anr. Vs. The State of Maharashtra & Ors. &

batch. However, there shall be no order as to costs.

SN, J

WP_22020 of 2024 & batch

Miscellaneous petitions, if any, pending in this Writ

Petition, shall stand closed.

___________________________ MRS. JUSTICE SUREPALLI NANDA

Date: 23.09.2024 CC furnished by today (b/o) ktm

 
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