2020 INSC 0546 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 3559  OF 2020 (Arising out of SLP (C) No. 12910/ 2020 (Diary No.8161 of 2020) Smriti Madan Kansagra   … Appellant Versus Perry Kansagra  … Respondent J U D G M E N T INDU MALHOTRA, J. Leave granted. 1. The   present   Appeal   arises   out   of   a   Guardianship   Petition filed by the Respondent­father under Section 7, 8, 10 and 11 of the Guardian and Wards Act, 1890 for the custody of the minor child­Aditya Vikram Kansagra, before the District Courts, Saket, New Delhi.  2. The Appellant­mother Smriti is an Indian citizen, who was a   practicing   lawyer   prior   to   her   marriage   to   the   Respondent­ Perry, in New Delhi.  The   Respondent­father   Perry   is   of   Indian   origin,   and Gujrati descent, whose family shifted to Kenya and settled there since the last three generations, when his grandfather migrated in 1935. Perry and his family have been settled in Kenya, where they   have   established   a   vast   business   establishment   in   Kenya 1 and   U.K.,   and   Perry   holds   a   dual   citizenship   of   Kenya   and   the U.K.  3. Prior to marriage, Smriti and her mother visited Kenya for a   week   to   see   the   place,   and   satisfy   themselves   of   the   family background,   social   and   financial   status,   and   lifestyle   of   Perry and his family.   4. Smriti   got   married   to   Perry   on   29.07.2007   at   New   Delhi. After   marriage,   Smriti   shifted   to   Nairobi,   Kenya   and   settled   in her matrimonial home.  5. In   2009,   Smriti   returned   to   India   for   childbirth.   The   son Aditya Vikram Kansagra was born on 02.12.2009 at New Delhi. Even   though   the   child   was   an   Indian   citizen   by   birth,   a considered decision was evidently  taken by his parents, that he would hold a dual citizenship of Kenya and UK. On   01.07.2010   about   six   months   after   his   birth,   Aditya went to Kenya with his parents. Smriti lived with Perry in Kenya for   5   years   after   her   marriage,   and   occasionally   visited   Delhi since her mother lives in India. In   February   2012,   the   entire   family   had   gone   to   see   a school   in   Kenya,   where   Aditya   would   be   admitted   for   his education. 6. On 10.03.2012, Aditya came with both his parents to New Delhi on  a return  ticket, and was scheduled to  return to  Kenya on 06.06.2012.  7. Perry   returned   to   India  on   22.04.2012   to   spend   time  with his   family   i.e.   Smriti   and   Aditya,   and   stayed   with   them   at Smriti’s   flat   till   26.04.2012.   On   26.04.2012,   he   returned   to Kenya. 2 8. On   26.05.2012,   Smriti   filed   a   Suit   for   Permanent Injunction   bearing   C.S.   (O.S.)   1604   of   2012   against   Perry   and his parents, before the Delhi High Court.  This   was   the   starting   point   of   the   commencement   of litigation between the parties for the custody of the minor child. The proceedings which ensued are briefly outlined hereinbelow. In para 11 of the Plaint it is stated that :  “11.   It   bears   mention   that   the   Plaintiff   No.2   and   the Defendant No.3 were extremely happy with each other after their  marriage.  They  lived   in  a  state  of   conjugal   happiness, spend   time   together,   derive   joy   from   each   other’s   company and   would   travel   together   and   the   Plaintiff   No.2   would participate,   assist   and   guide   the   Defendant   No.3   in   his business.   They   had   a   happy   time   till   the   time   the   Plaintiff No.1   was   born   on   02.12.2009.   The   defendants   were overjoyed   of   the   birth   of   the   male   heir   and   there   were   lots and lots of celebrations in India as well as in Kenya.” In the Suit, the following reliefs were prayed for : “(a)   Pass   a   decree   for   permanent   injunction   restraining   the defendants,   their   agents,   representatives,   servants   and/or attorneys   in   perpetuity   from   in   any   manner   removing   the child   either  from   the  lawful  custody  of  the   Plaintiff  No.  2  or removing the child from Delhi; the jurisdiction of this Hon’ble Court or accessing the child in his School “Toddlers Train” at Sunder Nagar, New Delhi.  (b)  Pass an order directing the Airport Authority of India, Immigration Authority of India, ‘FRRO’ to ensure compliance of prayer ‘a’ above.  (c)  Pass a decree of permanent injunction restraining the Defendants,   their   agents,   representatives,   servants   and/or attorneys   in   perpetuity   from   meeting   Plaintiff   No.   1   without the consent / presence of Plaintiff No. 2.” 8.1. A   single   Judge   of   the   Delhi   High   Court   vide   an   ex­parte Order   dated   28.05.2012   observed   that   since   the   minor   child   is barely   two   years   old,   he   would   require   to   remain   in   the   custody and care of his mother and ought not to be disturbed. The Court 3 restrained   the   father   from   removing   the   minor   child   from   the custody of his mother.  8.2. Perry   filed   I.A.   No.12429/2012   in   the   pending   Suit, seeking directions to meet Aditya at some common place, and for overnight access.  Smriti submitted that she was not averse to the meeting of the   child   by   the   defendants,   but   the   meeting   may   be   allowed only   under   her   supervision.   The   meeting   could   take   place   at ‘Hang   Out’   in   Select   City   Walk,   which   could   take   place   for   2­3 hours on Saturday and Sunday, but not for overnight access.  The   Delhi   High   Court   vide   Order   dated   13.07.2012 permitted   Perry   to   meet   the   child   on   3   days   at   “Hangout”   in Select City Walk from 5 p.m. to 7 p.m., under the supervision of Smriti,   who   would   maintain   a   comfortable   distance   during   the said meeting.  8.3. Similar   Orders  were  passed  for  the  following   months  from August 2012 to January 2013, since Perry and his parents were travelling from Kenya to India every month to visit Aditya.  8.4. By   a   subsequent   Order   dated   05.11.2012   passed   in   I.A. 14034/2012 filed by Perry, the High Court granted Perry and his parents   access   through   Skype   for   a   maximum   period   of   15 minutes once a week in the presence of Smriti.   8.5. By   a   further   Order   dated   10.04.2013,   the   High   Court ordered   that   Perry   and   his   parents   would   be   permitted   to   visit Aditya,   on   Friday,   Saturday   and   Sunday,   in   the   second   week   of every month, for 2 hours each day in the presence of Smriti.  This schedule continued every month till March 2016. 8.6. In the meanwhile, on 06.11.2012, Perry filed a substantive Guardianship Petition No. 53 of 2012 before the District Courts, Saket, New Delhi wherein it was prayed: 4 “a. Declare the petitioner who is natural father of the minor child master Aditya Vikram Kansagra as the legal guardian under Section 7 of the Guardianship and Wards Act, 1890;  b.   Grant   the   permanent   custody   of   the   minor   child   master Aditya Vikram Kansagra to the Petitioner; c.   Pending   the   hearing   and   final   disposal   of   the   Suit,   the Petitioner may be allowed to take minor child master Aditya Vikram   to   visit   his   parental   home   in   Kenya   MS,   166,   167, James Gichuru Road, Lavington Green, Nairobi, Kenya; d.   Pending   the   hearing   and   final   disposal   of   the   Suit,   the Petitioner may be allowed to take minor child master Aditya Vikram   for   all   holidays   summers/   Diwali/   Christmas   and any other holiday in India and abroad…” 8.7. During   the   pendency   of   proceedings,   Smriti   admitted Aditya to Delhi Public School, Mathura Road, New Delhi.  Perry   moved   an   application   MAT   Appeal   (FC)   No.61/2014 u/S.   151,   CPC   before   the   Family   Court   seeking   appropriate directions   for   the   admission   of   Aditya   to   British   School,   which would  be preferable since it follows the IB curriculum,  which is recognized   both   in   India   and   overseas.   Since   the   child   was holding   a   dual   citizenship   of   Kenya   and   U.K.,   it   would   be preferable  for  the  child  to   follow an   international   curriculum.  It was further submitted that Smriti had not consulted him on the admission   of   the   minor   child,   before   admitting   him   to   Delhi Public School. The   application   was   rejected   by   the   Family   Court   vide Order dated 17.10.2013, since it would not be appropriate at this stage to uproot the child in the middle of the session. 8.8. Perry   filed   I.A.   No.3924/2014   in   the   pending   Suit   before the   Delhi   High   Court,   seeking   unsupervised   visitation   and sharing   of   vacations   with   Aditya   during   the   3   days   when   he would visit India every month.  5 Smriti   in   her   reply   to   the   said   I.A.   submitted   that   the Kenyan Passport of Aditya which was in her custody had got lost which she discovered on 28.05.2013. Smriti stated that she had filed   a   Non­Cognizable   Report   on   03.07.2014   for   loss   of   the passport. In Para 11 of the  said reply, she alleged that Perry  in April   2012   had   in   all   probability   clandestinely   removed   the Kenyan   passport   when   he   stayed   with   her.   This   would   be   a relevant   factor   before   an   Order   of   unsupervised   visitation   or shared   vacations   could   be   passed,   since   it   would   aid   Perry   to surreptitiously   remove   the   child   from   the   jurisdiction   of   the Court by a dishonest use of the Kenyan passport of the child.  8.9. On   31.08.2015,   both   the   parties   submitted   before   the Delhi   High   Court   that   the   Suit   may   be   disposed   of,   leaving   the parties   to   pursue   their   remedies   in   the   pending   Guardianship Proceedings before the Family Court.  The   Counsel   for   the   defendant   made   a   statement   before the Court that the custody of the child would not be removed by any of the defendants without due process of law.  The High Court directed that the British passport of Aditya which had been deposited with the Family Court, be returned to the   defendants   for   renewal,   after   which,   it   would   be   deposited with   the   Family   Court.   It   was   left   open   for   the   Family   Court   to consider the request of the parties for release of the passport in accordance with law.  The   Suit   was   accordingly   disposed   of   vide   Order   dated 31.08.2015 in the aforesaid terms. 8.10. On 02.09.2015, Perry filed an I.A. before the Family Court, wherein   he   made   a   prayer   for   unsupervised   visitation   and overnight   custody   of   the   child   for   2   nights   i.e.   on   Friday   and Saturday on their monthly visits to India.  6 8.11. On   27.01.2016,   the   Principal   Judge   of   the   Family   Court had a detailed interaction with Aditya in Chambers. The Family Court  took  note that Perry and his parents had been   meeting   the   child   regularly   every   month,   and   found   the child  to   be  attached  to   his  father  and  paternal   grandparents.  It was   observed   that   it   would   be   in   the   interest   of   the   child   if   he could   spend   quality   time   and   have   better   interaction   with   the father and paternal grandparents for his holistic growth.  The   Family   Court   vide   Order   dated   09.02.2016   allowed Perry   to   meet   the   child   for   2   hours   on   Friday,   and   from   10.30 am   to   5   pm   on   Saturday   and   Sunday,   in   the   second   week   of every   month,   in   the   presence   of   the   Counsellor   at   a   mutually agreed   place.   The   Court   directed   Perry   and   his   parents   to deposit   their   passports   with   the   Counsellor,   before   each visitation.  Perry   offered   to   provide   a   sum   of   Rs.   1   lac   per   month   for the   maintenance   of   Aditya.   Perry   made   a   statement   before   the Court that he would not take the child out of the jurisdiction of this Court, and offered to deposit his passport alongwith that of his   parents,   so   that   he   could   avail   of   overnight   custody   of   the child. As   undertaken   by   Perry,   the   Court   in   the   Order   dated 27.01.2016   recorded   that   he   would   pay   a   sum   of   Rs.   1   lac towards the maintenance of the child. 8.12. The Family Court by a subsequent Order dated 09.03.2016 partially   modified   the   visitation   schedule   recorded   in   the   Order dated   09.02.2016   by   consent   of   parties,   and   directed   that   Perry would meet the child only on two days i.e. Saturday and Sunday, with an increase in time by 1 hour from 10.30 am to 6 pm, with no visitation on Friday.  8.13. On   04.05.2016,   when   Perry   was   visiting   India,   he   learnt that the child was unwell, and moved an application to meet the 7 child   on   the   same   day.   The   Family   Court   directed   that   Perry would be allowed to meet the child on the same day from 5 p.m. to 6 p.m. in the presence of the Counsellor. 8.14. Smriti   challenged   the   Order   dated   04.05.2016   before   the Delhi High Court.  The   division   bench   vide   Order   dated   06.05.2016   directed that   a   personal   interaction   with   Aditya   would   be   necessary   to enable the Court to decide the best interest of the child. However, the visitation Orders passed by the Family Court would continue to operate in the meanwhile. The Court directed Smriti to apply for a Kenyan passport of the child within 10 days, and furnish a copy of the application to Perry   for   completing   the   formalities.   The   passport   as   and   when delivered   by   the   Kenyan   authorities,   would   be   handed   over   by Smriti   to   the   Family   Court   in   the   Guardianship   Petition,   and kept in a sealed cover for safety. The   High   Court   appointed   Ms.   Sadhna   Ramachandran   as the   Mediator   to   enable   the   parties   to   arrive   at   a   negotiated settlement   of   all   their   disputes.   It   was   further   recorded   that   it shall   be   open   for   the   Mediator   to   join   any   other   person   or relative   of   the   parties,   as   may   be   considered   necessary   for   a holistic mediation.  8.15. Pursuant   to   the   Order   of   the   High   Court,   the   Mediator requested   Ms.   Swati   Shah,   Child   Counsellor   to   join   in   the mediation. 8.16. On 11.05.2016, the High Court had a personal interaction with   Aditya.   It   was   noted   that   the   child   was   comfortable   in   his interaction   with   his   father   and   grandfather,   and   expressed happiness   on   their   visitations,   and   unreservedly   stated   that   he looked   forward   to   the   same.   It   was   apparent   that   the   child   was well­bonded   with   his   paternal   family.   At   the   same   time,   it   was observed   that   the   child   was   deeply   attached   to   his   mother   and 8 nani . It was opined that his bearing and personality revealed fine upbringing   by   his   mother   and   maternal   grandmother.   For   his holistic development,  the child  required  nurturing   from  both  his parents, as well as love of grandparents on both sides. The Court noted   that   the   British   passport   of   the   child   had   been   deposited by Perry with the Family Court.   The Court directed that visitation would be maintained as per the Order 09.03.2016 passed by the Family Court.  It   was   agreed   by   the   parties   that   given   the   ensuing summer   vacations,   Perry   and  his  parents   could   be  given  longer visitation in the first week of June 2016. 8.17. On   11.08.2016,   the   report   of   the   Child   Counsellor   was submitted before the High Court, which was taken on record, and a copy whereof was provided to both the parties. Smriti raised an objection   on   the   admissibility   of   the   reports   submitted   by   the Mediator   and   Counsellor,   contending   that   the   Reports   of   the Mediator  and Counsellor could not be relied upon in view of the principle of confidentiality.  8.18. The   division   bench   vide   order   dated   17.02.2017   held   that where   the   subject   of   mediation   pertains   to   a   parent­child   issue, the report of a Mediator, or Child Counsellor would not fall within the bar of confidentiality. Such reports were a neutral evaluation of expert opinion, and guide the Court as to what orders may be passed   in   the   best   interest   of   the   child.   These   reports   were   not confidential communications of the parties.  It   was   directed   that   the   Family   Court   would   consider granting overnight interim custody to Perry on his trips to India, by imposing such terms and conditions which would ensure that the   child   is   not   removed   from   the   territory   of   India.   The proceedings in the Appeal before the High Court being MAT. App 9 (F.C.)   67   of   2016   were   closed   since   no   further   orders   were required to be passed in the Appeal.  8.19. Smriti   filed   C.M.   Appl.   42790/2017   for   review   of   the judgment dated 17.02.2017 passed by the division bench on the issue whether the Counsellor’s report could be used by either of the   parties   during   trial.   The   matter   came   up   for   consideration before   another   division   bench   of   the   High   Court,   which   allowed the   review   petition.   The   division   bench   vide   Order   dated 11.12.2017   held   that   the   mediation   report   should   contain nothing except the report of failure. The report of the Mediator, or the  Counsellor,  should  not  be  treated  as  part  of  the  record,  and must   be   disregarded   by   the   Family   Court   when   it   proceeds   to decide on the merits of the case.  8.20. Aggrieved   by   the   Order   dated   11.12.2017,   passed   in   the review application, Perry filed SLP (C) No.9267/2018. This Court vide   a   detailed   judgment   dated   15.02.2019   allowed   the   Appeal, and   set   aside   the   Order   passed   in   the   review   petition,   and restored   the  Order  dated  17.02.2017   which  had   been   passed   by the earlier division bench of the High Court. It was held that the Court   while   exercising   parens   patriae   jurisdiction,   is   required   to decide   upon   what   would   be   in   the   best   interest   of   the   child.   In order   to   reach   the   correct   conclusion,   the   Court   may   interview the child, or may depend on the analysis of an expert who would be   able   to   spend   more   time   with   the   child,   and   gauge   the upbringing, personality, desires or mental frame of the child, and render   assistance   to   the   Court.   It   is   for   this   reason   that confidentiality   is   departed   from   in   child   custody   matters   under sub­rule   (viii)   of   Rule   8   of   the   Family   Courts   (Procedure)   Rules, 1992.   It   was   held   that   a   child   may   respond   naturally   and spontaneously   in   the   interactions   with   the   Counsellor   who   is 10 professionally trained to make the child feel comfortable. A record of   such   interactions   may   afford   valuable   inputs   to   the   Court while   exercising   its   parens   patriae   jurisdiction .   If   during   such interaction,   aspects   concerning   the   welfare   of   the   child   are noticed, there is no reason why  the Court should be deprived of access to such reports, for deciding the best interest of the child.  The normal principle of confidentiality would therefore not apply   in   matters   concerning   custody   or   guardianship,   and   the Court must be provided with all material touching upon relevant issues to render complete justice between the parties. 8.21. The Family Court framed two issues for final determination (i)   whether   the   Guardianship   Petition   was   maintainable,   since   it was   contended   by   Smriti   that   Perry   Kansagra   was   a   foreigner, and   could   not   invoke   the   jurisdiction   of   the   Guardians   and Wards Act, 1890 read with the Hindu Minority and Guardianship Act, 1956; (ii) whether the father was entitled to  be declared the guardian of the minor child, and granted custody.  (a)   With   respect   to   the   first   issue   of   maintainability,   the Family   Court   held   that   this   objection   had   been   raised   only during arguments. Perry was therefore denied the opportunity to   rebut   these   objections   in   his   pleadings.   Since   this   issue was   not   purely   legal,   and   was   a   mixed   question   of   fact   and law, it could not be raised at this stage. Furthermore, since it was not disputed that Perry was a Hindu by religion, who was living   outside   the   territories   of   India,   he   would   also   be governed   by   the   Hindu   Minority   and   Guardianship   Act,   as provided   by   Section   of   the   said   Act.   The   Court   further   held that   in   a   case   of   custody   the   domicile   of   the   child   would   be the   determinative   factor,   and   not   the   domicile   of   the Petitioner. Accordingly, the Guardianship Petition was held to be maintainable. 11 (b) With respect to the second issue, the Court held that Perry being the biological father of Aditya was a natural guardian as per Section 6(a) of the Hindu Minority and Guardianship Act. Despite   the   distance,   the   father   had   been   visiting   the   child every   month,   and   paying   a   substantial   amount   towards   his maintenance.  While   examining   the   issue   relating   to   the   welfare   of   the child,   the   Court   was   of   the   opinion   that   for   all­round   best development   and   growth   of   the   child,   the   love   and   affection, and   care   by   both   parents   was   necessary.   A   suggestion   was made   to   work   out   a   shared   parenting   schedule.   However, Smriti   declined   to   hold   any   talks   to   work   out   a   shared parenting schedule.  On the undisputed facts, the Family Court was of the view that   given   the   future   prospects   of   the   child,   the   same   would be   best   taken   care   of   by   the   father.   Aditya   was   the   heir apparent   of   the   vast   businesses   set   up   by   Perry   and   his family, and to deprive him of his legitimate right to inherit the aforesaid   business,   would   definitely   not   be   in   his   best interest.   The   grooming   of   the   child   under   the   care   of   his father and grandfather would be in his best interest. Business interest and the knack to deal with people could not be learnt in   any   business   school.   The   local   language   in   Kenya   i.e. Kiswahili   could   not   be   learnt   overnight.   The   child   can   best pick   up   the   local   language   by   being   brought   up   in   the atmosphere where the language is spoken and widely used.  The Family Court also placed reliance on the observations of   the   High   Court   with   respect   to   the   personal   interaction with the child, recorded in the Order dated 11.05.2016, which 12 revealed   the   positive   observations   made   about   the   comfort level   between   the   child   and   his   father   and   paternal grandparents. That   even   though,   the   mother   had   sought   to   restrain   the father from meeting the child without her consent, which was evident from Prayer (c) of her Suit filed before the Delhi High Court,   the   father   was   able   to   obtain   visitation   pursuant   to Orders   passed   by   the   High   Court   from   time   to   time.   The attempt   of   the   wife   to   alienate   the   child   from   the   father   was evident from the Aadhaar Card of the child, his bank opening account   form,   and   his   school   admission   form,   wherein   the name of the father was not even mentioned. The admission to Delhi   Public   School,   Mathura   Road   was   obtained   in   the ‘single   parent   category’.   The   conduct   of   the   mother   was   held not to be in the best interest of the child. On   a   conspectus   on   the   fact   situation,   the   Family   Court took the view that the father, who  is the natural  guardian of the   child,   was   a   more   suitable   guardian   for   the   child.   The future   of   the   child   was   most   secure   with   the   father.   The mother   had   unauthorizedly   retained   the   custody   of   the   child for a period of almost 6 years. Smriti being a parent, however could not be deprived of her right to maintain her contact and relationship with the child. It was directed that during the summer and winter vacations in school, the child would remain in the temporary custody of his mother. To facilitate the transfer of permanent custody of Aditya to Perry, it was directed that during school holidays longer than 5   days,   Perry   would   be   entitled   to   take   the   child   to   U.K.   or Kenya,   so   that   the   minor   child   gets   familiarised   with   the 13 atmosphere   to   which   he   would   be   eventually   transferred.   All visitations   henceforth   would   be   unsupervised   with   overnight stay. Accordingly,   the   Family   Court   vide   its   final   judgment   and order   dated   12.01.2018   allowed   the   Guardianship   Petition filed   by   Perry   Kansagra,   and   granted   permanent   custody   to him at the end of the academic session 2017­18.  8.22. Aggrieved   by   the   judgment   passed   by   the   Family   Court, Smriti  filed  Mat. App. (F.C.) 30/2018 and  CM  App.  49507/2018 before the Delhi High Court.  The High Court  vide  Order dated 13.04.2018 directed that, during   all   visitations,   the   passports   of   Perry   and   his   parents would   be   deposited   with   the   Court,   and   released   after   the visitation was over. It was further ordered that Perry would have overnight   visitation   of   Aditya   from   10:30   am   on   the   second Saturday of every month till 6 pm on the following Sunday. 8.23. The   Delhi   High   Court   vide   the   impugned   judgment   and order dated 25.2.2020, dismissed the appeal filed by Smriti. The preliminary   objection   raised   by   Smriti   that   the   Guardianship Petition   filed   by   Perry   was   not   maintainable,   was   rejected   inter alia   on   the   ground   that   Section   9   of   the   Guardians   and   Wards Act provides territorial jurisdiction to the Court, if the application is   made   before   the   District   Court   where   the   minor   ordinarily resides. By virtue of Explanation (g) to Section 7(1) of the Family Courts   Act,   1984   r.w.   Section   7(1)(b),   the   Family   Court established   under   the   said   Act   is   deemed   to   be   a   District   Court for proceedings with respect to the guardianship of the custody of a   minor.   Reliance   was   also   placed   on   Section   1   of   the   Hindu Minority   and   Guardianship   Act,   1956   which   provides   that   this 14 Act   extends   to   the   whole   of   India,   and   also   to   Hindus   domiciled outside India. The   High   Court  rejected   the   issue   raised   by   the   Appellant that   the   Respondent   was   racist   and   considered   persons   of African descent to be beneath him. This allegation was found to be   unfounded,   since   the   Respondent   and   his   family   had   a   vast business   interest   in   Kenya,   where   he   had   been   residing   ever since his birth. If the Respondent had such an attitude, it would have   been   impossible   for   him   to   run   such   a   vast   business enterprise in that country. The   issue   regarding   Perry   being   an   alcoholic,   was   held   to be   unsupported   by   any   evidence.   This   allegation   was   sought   to be   corroborated   by   Smriti   through   the   testimony   of   RW­2.   The Family   Court   had   discredited   the   evidence   of   this   witness regarding the alleged incidents mentioned by her, since the same were   not   corroborated   by   her   own   evidence,   despite   being present at that event. The evidence of RW­2 was also discarded on the ground that he was an interested witness, who was close to the Counsel for the Appellant. The High Court affirmed these findings,   and   disbelieved   the   testimony   of   RW­2,   being   an interested   witness,   and   found   the   allegations   to   be uncorroborated.  With   respect   to   the   allegation   of   Smriti,   that   Perry   was allegedly   in   an   adulterous   relationship   with   a   woman   named Sonia from Mozambique, which she had discovered from certain messages on his Blackberry, could not be relied on as the same was not free from doubt, and could not be proved.  With   respect   to   the   allegation   that   a   criminal   case   had been registered against Perry on account of a dam burst in Solai farms  owned  by  Perry  and  his  family, which led to  the death  of 48   persons,   the   Court   held   that   the   mere   registration   of   a 15 criminal   case   in   Kenya,   could   not   be   read   to   mean   that   Perry was   guilty   of   the   offence   of   manslaughter.   There   was   nothing brought on record to even remotely suggest that the incident had created a hostile environment in Kenya against Perry. The other contention   that   if   Perry   would   remain   busy   with   the   trial,   he would   not   be   able   to   look   after   the   child,   was   also   rejected   as being devoid of any merit.  The High Court found that even though the child was born in   India,   a   conscious   decision   had   been   taken   by   both   Smriti and   Perry   to   obtain   dual   citizenship   of   Kenya   and   United Kingdom   for   Aditya,   which   was   indicative   of   the   intention   that the child would not be brought up in India. Furthermore, Smriti could not take advantage of the fact that the child had remained in   India   throughout   since   10.03.2012.   This   had   occurred   on account of the Suit filed by Smriti, wherein she had obtained an injunction from the High Court in the Suit, and deprived Perry of custody   of   the   child.   The   child   had   stayed   in   India   since   2012 only   on   account  of   the   time   taken   by   the   litigation   between   the parties. Despite the same, Perry had been visiting the child every month,   and   had   made   repeated   attempts   for   extending   his visitation rights.  The   High   Court   held   that   Smriti   had   tried   to   alienate   the child from the father, since she had sought to restrain Perry and his parents from even meeting the child without her consent, or in   her   absence.   The   Court   took   note   of   the   fact   that   she   had withheld the name of the father in the Aadhaar card, the school admission   form,   wherein   the   name   of   the   respondent   had   been struck off and “single parent” had been written. The Court took note of the fact that Perry had been visiting India every month  since 2012 to  spend time with Aditya, which 16 showed   his   genuine   love   and   affection   for   his   child.   His dedication despite all odds kept the bond alive.  The High Court  vide  judgment and order dated 25.02.2020 dismissed   the   Appeal,   and   held   that   the   father   was   in   a   better position   to   take   care   of   the   child,   and   it   would   be   in   the   best interest of the child, if the custody was granted to the father.   8.24. By   a   separate   Order   dated   25.02.2020,   the   High   Court recorded   that   Perry   was   willing   to   file   an   undertaking   of   his mother   who   holds   an   Indian   passport,   before   the   Court,   to ensure   compliance   with   the   Order   of   the   Family   Court   granting visitation rights to Smriti. Perry would file an undertaking before the   Indian   embassy   in   Kenya,   in   token   of   his   acceptance   of   the Order, and that he would submit to the jurisdiction of the Court and the consequences which may follow, in case the Order is not faithfully complied with. The High Court passed the following additional directions: (i) Perry shall apply for a Kenyan passport for the child, if not already   done,   and   Smriti   would   co­operate   in   filing   the application;  (ii) Smriti shall be entitled to talk to the child over audio calls/ video  calls   for   at  least  10   minutes  everyday   at  a  mutually agreed time  which is  least disruptive  to the  schooling  and other activities of the child;  (iii) Smriti   shall   be   entitled   to   freely   exchange   e­mails,   letters and   other   correspondences   with   the   child   without   and hindrance by Perry or his family;  (iv) In   addition   to   the   grant   of   temporary   custody   of   the   child to   Smriti   during   summer   and   winter   vacations   on   the dates   to   be   mutually   agreed   upon,   Smriti   may   visit   the child at Nairobi, Kenya. However, she shall not be entitled 17 to take the child out of Nairobi, Kenya. Perry shall bear the cost   of   her   return   air­ticket   for   travel   from   India   once   a year and accommodation for seven days;  (v) Smriti shall also file an undertaking before the Court once the order has attained finality that the order of the Family Court   and   the   directions   given   by   this   Court   shall   be complied with. The undertaking shall state that the period of visitation as stipulated would be strictly adhered to, and she   would   return   the   child   to   the   respondent   at   the stipulated   time.   Further,   she   would   not   abuse   her visitation   and   contact   rights   to   brainwash   the   child   with negative   comments   about   the   respondent,   his   family   or Kenya. 8.25. In compliance with the Order dated 25.02.2020, Perry filed an Undertaking dated 02.03.2020 before the High Court, wherein it   was   stated   that   he   would   honour   and   comply   with   the visitation   rights   granted   to   Smriti   in   the   judgment   dated 12.01.2018   passed   by   the   Family   Court,   and   affirmed   by   the High Court vide judgment dated 25.02.2020.  8.26. Aggrieved   by   the   judgment   passed   by   the   High   Court, Smriti   filed   the   present   Special   Leave   Petition   before   this   Court. This   Court   vide   Order   dated   04.03.2020   requested   both   the parties   and   Aditya   to   remain   present   in   Chambers   on 16.03.2020. In the meanwhile, it was directed that the extent and nature of visitation granted by the High Court would continue.  8.27. By a further Order dated 12.03.2020, an interim direction was   passed   whereby   Perry   would   continue   to   comply   with   the directions   of   the   High   Court   in   the   Order   dated   13.04.2018, whereby   Perry   and   his   parents   would   deposit   the   passports before the registry of the High Court prior to each visitation. 18 8.28. On   17.03.2020,   Smriti,   Perry   and   Aditya   appeared   in Chambers before this Court, when we had a personal interaction with both Perry and Smriti individually, and thereafter we spoke to Aditya in the absence of his parents, to gauge his inclinations, expectations, preferences and aspirations. We found Aditya to be self­confident   and   articulate   for   his   age,   who   was   comfortable and at ease in interacting with us. He had great clarity about his interest to  pursue his education overseas, and was interested to travel   to   the   U.K.   and   other   places.   He   revealed   deep   love   and affection   for   his   mother   and   naani.   At   the   same   time,   we observed that he had a strong bond and attachment to his father and paternal grandparents.  9. Submissions of Smriti Smriti has objected to the custody of Aditya being handed over to Perry at this juncture till he attains majority, for various reasons, which are briefly mentioned hereinbelow : 9.1. Smriti  submitted that she had sacrificed her career in the legal   profession   to   bestow   her   undivided   attention   to   look   after Aditya.   She   had   single­handedly   got   Aditya   admitted   to   a premier school in Delhi. Aditya while he was under her care, had excelled in his  studies, and had ranked amongst the top five in his   class.   Apart   from   academics,   it   was   submitted   that   he   was the   captain   of   his   cricket   team,   and   actively   participated   in dramatics.  9.2. Smriti   submitted   that   she   had   provided   Aditya   with   a holistic   upbringing,   by   encouraging   him   to   meet   his   father   and paternal   grandparents,   and   would   invite   Perry   and   his   parents for   Aditya’s   birthdays,   and   ensure   that   Aditya   would   call   Perry on his birthday. In school projects pertaining to family members, 19 Smriti   would   ask   Aditya   to   put   up   pictures   of   Perry   and   his paternal grandparents. 9.3. Smriti has alleged that Perry was a racist and an alcoholic who   would   turn   violent,   and   misbehave   socially   after   drinking, and would not be a fit and suitable guardian for Aditya.  9.4. Smriti   has   alleged   marital   infidelity   against   Perry,   and submitted  that he was in an adulterous liaison. It was submitted that   he   had   got   into   an   affair   with   a   woman   in   Mozambique called Sonia, which came to her knowledge in April 2012, when Perry   was   on   a   visit   to   New   Delhi.   She   stumbled   upon   certain loving   and   explicit   messages   exchanged   on   his   Blackberry between Perry and Sonia.  9.5. It was further submitted that the Solai Dam burst tragedy which   took   place   in   May   2018   on   the   Solai   farms   owned   by Perry, led to the death of 48 persons, and resulted in widespread hostility   and   anger   against   Perry   and   his   family.   Perry   was facing   trial   on   the   charge   of   manslaughter   before   the   Kenyan criminal   courts.   It   would   therefore   not   be   in   the   interest   of   the child,   if   Perry   who   is   facing   a   criminal   trial   in   these   cases,   is made the guardian of Aditya . 10. Submissions of Perry 10.1. It   was   submitted   on   behalf   of   Perry   that   Smriti   had indulged   in   parental   alienation.   The   first   step   was   when   she came   back   to   India   in   March   2012,   she   filed   a   Suit   before   the Delhi   High   Court,   wherein   she   had   inter   alia   prayed   for   a permanent   injunction   restraining   Perry   and   his   parents   from even   meeting   the   child   in   perpetuity,   without   her   consent   / presence. 10.2. During   the   past   8   years,   Perry   was   provided   with   very limited access and visitation rights with Aditya, even though he 20 and his parents were travelling for 36 hours every month to meet him.  10.3. On   the   issue   of   parental   alienation,   Perry   contended   that Smriti had filed a Suit for injunction before the Delhi High Court wherein   it   was   inter   alia   prayed   for   a   decree   of   permanent injunction   restraining   Perry   and   his   parents   in   perpetuity   from meeting Aditya without the consent/presence of Smriti.  It  was  only  after   Perry  moved  an   I.A.  for  Directions  before the   High   Court   to   meet   Aditya   at   a   neutral   venue,   that   he   was granted supervised access in the presence of Smriti. Throughout the   proceedings,   Perry   moved   several   I.A.s   from   time   to   time praying for increased visitation rights and overnight access.  The   applications   moved   by   Perry   for   increased   visitation were   opposed   at   every   stage   by   Smriti,   and   she   insisted   on supervised and limited access, even though there was no chance of   him   removing   the   child   from   the   jurisdiction   of   the   Court, since   the   passports   of   his   parents   and   himself,   were   deposited with   the   Court   before   every   visitation.   Till   2016,   the   visitation rights  were  under   the  supervision  of  Smriti,  and  thereafter   vide Order   dated   09.02.2016,   under   the   supervision   of   the   Child Counsellor. The   maximum   visitation   granted   to   Perry   was   two   days every   month,   which   was   increased   to   overnight   access   for   one day  vide  Order dated 13.04.2018 passed by the High Court. 10.4. It was submitted on behalf of Perry that Smriti had, in all the official documents of the child, represented Aditya to be the child of a “single parent”  in the Admission Form to School, and the name of the father was scored out; even in the Aadhar Card, the   name   of   the   father   was   not   mentioned;   as   also   in   the   bank account opening form. 21 Perry submitted that Smriti withheld information regarding the admission of the child to regular school. She firmly opposed the suggestion made by Perry to admit Aditya in an international school, whether British School or Pathways School, which would be more beneficial to him, being a foreign national.  On 16.12.2013, Perry sent an email to Smriti that it would be   in   the   best   interest   of   the   child   to   admit   him   in   Pathways School,   Noida   (an   international   school   which   follows   the   IB curriculum).  Smriti replied to this   email on 30.12.2013, stating that : “ The   aspect   of   education   forms   part   of   the   larger scheme of comprehensive settlement as mutually agreed . At the   cost   of   repetition,   I   would   like   to   reiterate   that   the primary   aspects   in   this   regard   are   suitable   accommodation and   creation   of   a   fund   for   Aditya’s   ongoing   education   and maintenance.   Therefore,   simultaneously   kindly   finalise   all these aspects, including alimony, in entirety .…” (emphasis supplied) It   was   submitted   on   behalf   of   Perry   that   her   response showed that she was using the custody  of Aditya to  work out a more   beneficial   settlement   for   herself,   rather   than   consider   the best interest of the child. 10.5. Smriti   was   unwilling   to   share   Aditya’s   progress   reports   in school.   The   progress   reports   were   made   available   only   after   a legal   notice   was   issued   to   Smriti,   followed   by   an   application being  filed before the Family  Court. Smriti  gave an undertaking to   the   Family   Court   on   19.12.2016,   that   she   would   mail   the academic   record   and   school   reports   of   Aditya   to   Perry,   as   also the school calendar for each year. 10.6. It   was   further   submitted   that   academics   was   not   high   on priority  for  Smriti,  which  would  be  evident  from  Aditya’s  school records   for   the   years   2015­16   and   2016­17.   The   academic 22 session for 2015­16 revealed poor attendance of 111 days out of 175   working   days,   which   would   show   that   the   child   remained absent   for   36.5   %   of   that   academic   session.   In   2016­17,   the attendance   was   138   out   of   178   working   days,   which   was absence   of   22.5%   of   the   academic   year.   Such   absence   from school   was   reflective   of   the   indifference   of   the   mother   to   the education of the child. 11. Discussion and Analysis    We have carefully considered and deliberated upon the oral and   written   submissions   made   by   Mr.   Shyam   Divan,   Senior Advocate,   instructed   by   Mr.   P.   Banerjee   and   Ms.   Nidhi   Mohan Parashar on behalf of the Appellant; and the submissions made by   Mr.   Anunaya   Mehta,   Advocate   instructed   by   Ms.   Inderjeet Saroop, Advocate representing the Respondent.  The   issue   which   has   arisen   for   our   consideration   is   as   to what   should   be   the   dispensation   to   be   followed   with   respect   to the   custody   of   the   minor   child­Aditya   who   is   now   11   years   of age, till he attains the age of majority in 7 years’ time. 11.1. It   is   a   well­settled   principle   of   law   that   the   courts   while exercising   parens   patriae   jurisdiction   would   be   guided   by   the sole   and  paramount  consideration  of  what  would   best  subserve the   interest   and   welfare   of   the   child,   to   which   all   other considerations must yield.  The welfare  and benefit of the  minor child would remain the dominant consideration throughout.  The courts must not allow the determination to be clouded by the   inter se   disputes between the parties, and the allegations and counter­allegations made against each other with respect to 23 their   matrimonial   life.   In   Rosy   Jacob   v.   Jacob   A   Chakarmakkal 1 this Court held that : “15…The  children are  not mere  chattels: nor are they mere   playthings   for   their   parents.   Absolute   right   of   parents over the destinies  and  the  lives of their children has, in the modern   changed   social   conditions,   yielded   to   the considerations of their welfare as human beings so that they may   grow   up   in   a   normal   balanced   manner   to   be   useful members of the society.” (emphasis supplied) A   three   Judge   bench   of   this   Court   in   V.Ravichandran   (2)   v Union of India & Ors . 2  opined : “27…it   was   also   held   that   whenever   a   question   arises before a Court pertaining to the custody of a minor child,  the matter   is   to   be   decided   not   on   considerations   of   the   legal rights   of   the   parties,   but   on   the   sole   and   predominant criterion of what would serve the best interest of the minor.” (emphasis supplied) 11.2. Section   13   of   the   Hindu   Minority   and   Guardianship   Act, 1956   provides   that   the   welfare   of   the   minor   must   be   of paramount   consideration   while   deciding   custody   disputes. Section 13 provides as under :­   “ 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 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.” This Court in  Gaurav Nagpal v. Sumedha Nagpal 3  held that the   term   “welfare”   used   in   Section   13   must   be   construed   in   a 1   (1973) 1 SCC 840. 2   (2010) 1 SCC 174. 3  (2009) 1 SCC 42. 24 manner   to   give   it   the   widest   interpretation.   The   moral   and ethical welfare of the child must weigh with the court, as much as the physical well­being. This was reiterated in   Vivek Singh v. Romani   Singh 4 ,   wherein   it   was   opined   that   the   “welfare”   of   the child   comprehends   an   environment   which   would   be   most conducive   for   the   optimal   growth   and   development   of   the personality of the child.  11.3. To   decide   the   issue   of   the   best   interest   of   the   child,   the Court would take into consideration various factors, such as the age  of the child; nationality  of  the child; whether the child is of an   intelligible   age   and   capable   of   making   an   intelligent preference;   the   environment   and   living   conditions   available   for the   holistic   growth   and   development   of   the   child;   financial resources of either of the parents which would also be a relevant criterion, although not the sole determinative factor; and future prospects of the child.  11.4. This Court in  Nil Ratan Kundu v. Abhijit Kundu 5   set out the principles governing the custody of minor children in paragraph 52 as follows: “ 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 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 4   (2017) 3 SCC 231. 5   (2008) 9 SCC 413. 25 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.” 11.5. Section 17 of the Guardian and Wards Act, 1890 provides : “ 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   intelligent   preference, the Court may consider that preference. (4) deleted (5) The   Court   shall   not   appoint   or   declare   any   person   to   be   a guardian against his will.”                    (emphasis supplied) 11.6. In   the   present   case,   the   issue   of   custody   of   Aditya   has   to be based on an overall consideration of the holistic growth of the child, which has to be determined on the basis of his preferences as   mandated   by   Section   17(3),   the   best   educational opportunities which would be available to him, adaptation to the culture of the country of which he is a national, and where he is 26 likely to spend his adult life, learning the local language of that country,   exposure   to   other   cultures   which   would   be   beneficial for him in his future life. 12. Personal Interaction of the Courts with the minor :   Section   17(3)   of   the   Guardians   and   Wards   Act,   1980 provides   that   if   the   minor   is   old   enough   to   form   an   intelligent preference,   such   a   choice   would   be   of   crucial   importance   in assisting the Court to arrive at a judicious decision on the issue of custody of the minor child.  In   the   present   case,   Aditya   is   by   now   almost   11   years   of age.   It   has   been   observed   by   the   Family   Court,   the   Child Counsellor,   and   the   High   Court   in   their   personal   interactions with the child at different stages of the proceedings, that he was a  bright  and  articulate  child,  who  was  capable  of  unequivocally expressing his preferences and aspirations. We   will   now   briefly   touch   upon   the   interactions   of   the Courts with Aditya, and the findings in this regard : (a) The   Principal   Judge,   Family   Court   had   a   personal interaction   with   Aditya   on   27.01.2016   when   he   was   6   years old.     The   Family   Court   in   the   Order   dated   09.02.2016   notes that   the   child   was   attached   to   his   father   and   grandparents, and   observed   that   it   would   be   in   the   interest   and   welfare   of the   child   to   have   better   interaction   with   his   father   for strengthening   the   bond,   and   for   his   holistic   growth.   The Court   took   the   view   that   longer   meeting   hours   would   enable the   father   to   spend   quality   time   with   the   child,   and   that   it would be in the interest of Aditya to have exclusive time with his father, in the absence of the mother. 27 (b) During   the   mediation   proceedings,   t he   Child   Counsellor interacted   with   the   child   on   08.07.2016   and   11.07.2016, based   on   which   the   Report   dated   21.07.2016   was   submitted to the High Court. T he   detailed   report   of   the   Counsellor   gives   a   clear   and valuable   insight   of   the   mental   disposition   and   inclination   of the   child,   which   are   most   relevant   for   deciding   the   issue   of custody and guardianship of the child. The relevant extract from the Report reads as under: “…Aditya   stays   with   his   mother   in   Delhi   while   his   father travels   from   Kenya   once   every   month   to   visit   him.   While speaking of his parents,  Aditya showed lot of closeness and affinity  for  his   father   which   was   surprising   for   a  child   who lives   with   his   mother   and   spends   very   little   time   with   the father only during visitation. Father seems to be the person he   idolises .   He   also   talked   affectionately   of   his   Dada   in particular   and   Dadi   (paternal   grandparents).   He   talked about  the   house   in Kenya  which  he   might   be  knowing  only through   pictures   seen   during   visitation   as   he   was   very young when Smriti returned to India alongwith him.  Various questions were asked to know more about Aditya’s leanings towards his father and whether his expressions of love   and   affinity   were   genuine.   Aditya   is   ready   to   go   to Kenya . He also mentioned that if he can’t go to Kenya now, he   would   do   so   when   he   grows   up   a   bit.   He   talked   about staying   in   England   for   further   education   which   his   Papa would   provide   for.   His   affection   and   bond   with   his   father seemed  genuine  and  not something that appears tutored  or forced in some manner . Aditya   seems   comfortable   with   his   mother   and   Nani (maternal grandmother)  as  well. In my second  session with Aditya ,   he   talked   about   his   recent   vacation   in   Kashmir alongwith his mother and how he went fishing there.   When asked if he goes to Kenya and doesn’t like it there or misses his mother what could be done, he answered that he would come back to Delhi. However, he is not uncomfortable at the idea of making a trip to Kenya . When asked about acquiring a  toy game   or a  skill  (playing  darts)  his   talk was  all   father centric.   According   to   Smriti,   his   scholastic   progress   is 28 satisfactory   at   the   moment.   However,   he   may   face difficulties   in   higher   grades   as   it   was   observed   that   his general   ability   to   spell   and   calculate   seems   somewhat weak.  In matrimonial disputes, when custodial issues arise, young children generally show affinity and inclination towards the parent   to   whom   their   custody   belongs   and   they   live   with. Aditya surprisingly shows more affection towards Perry and his demeanour sounds genuine.  While   adopting   holistic   approach   to   the   child’s   growth,   it may be considered to allot more time to Perry during further visitations and then extend it to overnight visitations ….”        (emphasis supplied) (c) The  High  Court  had  a  personal  interaction  with  the  child, which   is   recorded   in   the   Order   dated   11.05.2016.   The relevant extract from the said Order reads as:  “3.  The   son   of   the   parties   ­   Master   Aditya   Vikram Kansagra has been produced before us today. We have also had a long conversation with him and are deeply impressed with   the   maturity   of   this   intelligent   6½   year   old   child   who displays   self   confidence   and   a   remarkable   capacity   of expressing   himself   with   clarity.   He   exhibits   no   sign   of confusion or nervousness at all. 4.  We   also   note   that   the   child   was   comfortable   in   his interaction   with   his   father   and   grandparents   in   court.   The child   has   expressed   happiness   at   his   visitations   with   his father   and   grandparents.   He   unreservedly   stated   that   he looks forward to the same.   Master Aditya Vikram Kansagra is   also   able   to   identify   other   relatives   in   Kenya   and enthusiastically   refers   to   his   experiences   in   that   country.   It is apparent that the child has bonded well with them.   5.  We must note that the child is at the same time deeply attached   to   his   mother   and   Nani.   His   bearing   and personality   clearly   bear   the   stamp   of   the   fine   upbringing being given to him by the appellant and her mother.  6.  As   of   now,   since   9th   February,   2016,   the   child   is meeting his father and grandparents between 10:30 am and 05:00   pm   on   Saturday   and   Sunday   in   the   second   week   of 29 every   month   and   for   two   hours   on   Friday   in   the   second week   of   every   month.   The   visitation   is   supervised   as   the court  has   appointed   a  Counsellor who  has   been  directed   to remain present throughout the visitation.   7.  We   are   informed   that   the   child   has   two   passports   – one Kenyan and the other British. The Counsellor appears to have   been   appointed   for   two   purposes   ­   firstly   to   assuage the   appellant’s   fear   that   the   child   would   be   removed   from India   and   secondly,   to   ensure   his   comfort.   The   second purpose appears to have been achieved.  8.  It   cannot   be   disputed   that   for   his   complete development,   the   child   needs   nurturing   from   both   parents and   the   love   of   all   grandparents   and   relatives,   if   possible. Quality time with his parents and relatives is undeniably in his   welfare.   The   constant   presence   of   the   counsellor   – certainly   an   outsider   –   would   certainly   prevent   the intimacies   between   a   son,   his   father   and   grandparents   i.e. close family. They have no quality “private” family time. ”  (emphasis supplied) (d) In   the   Supreme   Court,   we   had   called   Perry,   Smriti   and Aditya for a personal interaction in Chambers on 17.03.2020. By this time, the child was over 10 years old. We found Aditya to be a bright and articulate child for his age, who was quite confident,   and   expressed   with   clarity   about   his   inclinations and   aspirations.   We   found   the   child   to   be   emotionally balanced,   who   was   deeply   attached   to   his   mother   and maternal grandmother, with whom he lives, and at the same time exhibited a strong and deep bond with his father, which had   evidently   grown   by   the   regular   visitations   of   his   father and   grand­parents   every   month   during   the   past   8   years.   He expressed   a   strong   interest   for   going   to   Kenya   for   his education, and for higher studies to the U.K. He expressed a keen   interest   to   travel   overseas,   for   which   he   had   got   no opportunity so far. 30 (e) What emerges from all these interactions of Aditya with the Courts   since   2016   when   he   was   6   years   old,   till   the   present when   he   is   almost   11   years   old,   is   a   very   positive   attitude towards   his   father   and   paternal   grandparents,   even   though he has not lived with them since the age of 2½   years when he was   a   toddler,   and   had   come   to   India   on   a   visit   in   March 2012, after which he did not go back.  We   place   reliance   on   the   Report   of   the   Counsellor   dated 21.07.2016, wherein it has been recorded that Aditya idolises his father Perry, and was ready to go to Kenya. The affection and   bond   of   the   child   with   his   father   was   found   to   be genuine,   and   not   something   which   was   tutored   or   forced   in any manner. The Counsellor recorded that Aditya surprisingly showed more affection towards Perry, and that his demeanour sounded genuine. As   per   Section   17(3),   the   preferences   and   inclinations   of the   child  are   of  vital   importance  for  determining  the   issue  of custody of the minor child. Section 17(5) further provides that the   court   shall   not   appoint   or   declare   any   person   to   be   a guardian against his will.  In   view   of   the   various   personal   interactions   which   the courts   have   had   at   different   stages   of   the   proceedings,   from the age of 6 years, till the present when he is now almost 11 years old, we have arrived at the conclusion that it would be in his best interest to transfer the custody to his father. If his preferences   are   not   given   due   regard   to,   it   could   have   an adverse psychological impact on the child. 13. Other considerations regarding the welfare of the minor 31 Having considered his preferences and aspirations, we will now   consider   other   aspects   with   respect   to   the   welfare   of   the child.  (a) Aditya is a citizen of Kenya and U.K., even though he was born   in   India.   Evidently,   his   parents   took   a   conscious decision to obtain dual citizenship of Kenya and U.K. for him soon  after   his  birth,  when  he  ceased   to  be  an  Indian  citizen, by   virtue   of   the   Explanation   to   Clause   2   of   Rule   7   of   the Registration   of   Foreigners’   Rules,   1982   and   Section   9   of   the Citizenship Act, 1955.  Aditya   travelled   to   India   in   2012   on   a   Kenyan   passport, with   an   OCI   card   attached   to   his   passport.   The   Kenyan passport was cancelled in 2016 when a non­cognizable report was   filed   by   Smriti   regarding   the   loss   of   his   passport. Subsequently,   no   steps   were   taken   to   obtain   a   fresh   Kenyan passport to date.  The   factum   of   his   nationality   is   a   relevant   aspect   which has to be given due consideration while deciding the issue of custody of the child. In   Re   L   (minors)   (wardship:   jurisdiction) 6 ,   the   Court   of Appeal in England held that every matter having relevance to the   welfare   of   the   child   should   be   taken   into   account   and given   such   weight   as   the   court   deems   fit,   subject   always   to the   welfare   of   the   child   being   treated   as   paramount. Nationality is a factor which is an important aspect and must be taken into consideration, to determine where the welfare of the child would lie. 6  [1974] 1 All ER 913. 32 (b) The educational opportunities which would be available to the  child is an  aspect of great significance while  determining the best interest of the child.  It   was   submitted   on   behalf   of   Perry   that   he   has   secured admission   for   Aditya   in   the   Nairobi   International   School, which   follows   the   IB   curriculum.   This   would   be   more beneficial   to   him,   given   the   fact   that   he   is   a   dual   citizen   of Kenya   and   United   Kingdom,   and   intends   to   pursue   further education   overseas.   Being   a   citizen   of   United   Kingdom,   the child   would   get   various   opportunities   as   a   citizen   for admission   to   some   of   the   best   universities   for   further education, which would be in his best interest.  (c) It   is   necessary   that   Aditya   gets   greater   exposure   by overseas   travel.   It   is   important   for   him   to   be   exposed   to different   cultures,   which   would   broaden   his   horizons,   and facilitate   his   all­round   development,   and   would   help   him   in his future life.  (d) The minor child Aditya is the heir apparent of a vast family business established by the family of Perry in Kenya and U.K. Since   the   businesses   of   the   paternal   family   are   primarily established  in Kenya and the U.K., it would  be necessary for Aditya to  imbibe and assimilate the culture and traditions of the country where he would live as an adult. It   would   also   be   necessary   for   him   to   learn   the   local language   of   Kiswahili,   and   adapt   himself   to   the   living conditions and surroundings of the country. Since the child is still in his formative years of growth, it would be much easier for   him   to   imbibe   and   get   acclimatized   to   the   new environment. (e) The   minor   child   has   been   in   the   exclusive   custody   of   his mother  from  birth  till   adolescence,  which  is  the  most  crucial 33 formative   period   in   a   person’s   life.   Having   completed   almost 11   years   in   her   exclusive   custody,   Aditya   is   now   entitled   to enjoy   the   protection   and   care   of   his   father,   for   his   holistic growth   and   development.   However,   Smriti’s   continued participation   in   the   growth   and   development   of   the   child would be crucial. It must be recognized that Smriti has given her   best   to   Aditya,   and   had   him   admitted   in   one   of   the   best public   schools   in   Delhi.   The   credit   must   also   go   to   her   for ensuring  that the  child is emotionally  balanced, and  has not tutored him against his father and paternal family.  14. Objection regarding racism The objection raised by Smriti regarding Perry being racist has not been established from the material on record.  Perry and his family have been living in Kenya for over 85 years, and have established   an   extensive   business   in   that   country.   There   is   no evidence brought on record to substantiate the allegation, except an oral submission made on behalf of Smriti. We do not feel that any   importance   can   be   given   to   this   objection   as   a   ground   for refusing custody of the child to Perry. 15. Objection regarding excessive drinking With   respect   to   the   allegation   of   alcoholism   and   excessive drinking   made   by   Smriti,   both   the   Family   Court   and   the   High Court   have   considered   this   objection   at   length   and   considered the evidence led by her in this regard. She had produced R.W.2, a   practicing   advocate   from   the   chambers   of   her   Counsel,   who has   deposed   with   respect   to   two   incidents   which   allegedly   took place   at   social   events   in   Delhi.   The   evidence   of   R.W.2   was discarded as being unreliable, by both the Family Court and the High   Court,   since   it   was   not   corroborated   by   the   evidence   of 34 Smriti   and   her   mother,   who   were   present   on   both   these occasions.   Furthermore,   since   R.W.2   and   his   wife   were colleagues of her counsel, and she herself had been an associate in the same office, the Courts below were of the view that R.W.2 was an  interested witness,  and his evidence could not be relied upon,   and   had   to   be   disregarded.   We,   therefore,   reject   this objection as being unsubstantiated. 16. Allegation of marital infidelity The   allegation   of   marital   infidelity   made   by   Smriti   as   a ground   to   refuse   custody   to   Perry,   has   been   seriously   disputed by   him.   The   allegation   is   based   on   certain   messages   which Smriti submits that she stumbled upon, when Perry was visiting India   in   April   2012.   She   states   that   she   found   Perry   busy sending   messages   from   his   Blackberry.   When   she   happened   to read  these messages,  she  found that Perry  had  received  certain romantic   messages   from   a   woman   named   Sonia   from Mozambique.   She   submits   that   she   forwarded   the   messages   to her own email address, which were downloaded and filed before the Family Court in the Guardianship proceedings. Perry has strongly refuted these allegations on the ground that   the   messages   were   fabricated   by   Smriti.   It   was   submitted that   there   was   not   even   a   mention   of   these   messages   in   her Police   complaint   filed   on   05.05.2012,   which   was   immediately after   she   had   allegedly   stumbled   upon   these   messages. Furthermore,   there   is   no   mention   of   such   messages/emails   in the   Plaint   of   Suit   No.1604/2012   filed   by   Smriti   on   26.05.2012 before   the   Delhi   High   Court.   There   is   no   mention   of   the messages   allegedly   exchanged   by   a   woman   named   Sonia   from Mozambique with Perry, or the contents of the messages. 35 It was submitted that Smriti has given different versions in each of the proceedings, which would show that they are devoid of any truth.  The typed copies of these messages were produced for the first   time   in   2017   with   her   evidence   in   the   Guardianship proceedings before the Family Court, which were given “Mark B”. On   a   perusal   of   the   messages   in   “Mark   B”,   we   find   that Perry is supposed to have received these messages from Sonia on  02.04.2012 and 04.04.2012 . In  her  affidavit  of  evidence  dated  July   2017,  Smriti   stated that   Perry   received   these   messages   on   22.04.2012 ,   which were   forwarded   to   her   email   address   “ immediately ”.   These emails   were   dated   05.05.2012   and   06.05.2012   and exhibited as Exhibit RW1/4 Colly.  In   her   Evidence   by   way   of   Affidavit   dated   03.07.2017, Smriti states as follows : “ 29.   In   April   2012   only,   during   his   visit   to   Delhi,   I   came across   certain   messages   on   the   phone   of   the   Petitioner   I came   across   various   messages   in   the   Blackberry   phone   of the   Petitioner   exchanged   between   one   Ms.Sonia   and   him.   I immediately   emailed   the   said   messages   to   my   email account.   The messages have already been marked as Mark B   by   P.W.1   in   her   evidence   and   I   am   marking   the   emails containing the messages as Exhibit RW 1/4 Colly. …”    (emphasis supplied) Smriti   filed   a   certificate   dated   18.09.2017   under   S.65B   of the Indian Evidence Act, 1872 before the Family Court, which states : “2.   That   the   emails   dated   emails   dated   05.05.2012   and 06.05.2012   contains   messages   received   by   the   Petitioner. The   said   emails   have   been   collectively   exhibited   as   Exhibit RW1/4 during my cross examination. … 5.   I   confirm   that   the   print   outs   of   the   said   Emails   as   filed before   the   Hon’ble   Court   are   identical   to   the   Emails contained in my inbox.” 36 In the Supreme Court, it was submitted that the messages were   dated   22.04.2012 ,   which   she   had   forwarded   from   the Blackberry   of   Perry   to   her   cellphone   in   April   2012.   These messages were emailed to her email ID from her cellphone in May 2012.  Perry contended that this was an entirely new version with respect   to   the   messages,   which   had   not   been   raised   either before the Family Court or the High Court. Perry   challenged   the   authenticity   of   these   messages,   and submitted   that   these   emails   were   forged   and   fabricated   by Smriti.   The   emails   show   that   they   had   been   sent   on 05.05.2012   and   06.05.2012,   on   which   dates   Perry   was admittedly not in India. Perry   further   submitted   that   the   emails   have   been fabricated by Smriti, since she could easily have typed out the content   of   these   messages   on   her   own   cellphone,   and   then emailed it to her email account. Section 65B of the Indian Evidence Act, 1872 provides : “ 65­B.   Admissibility   of   electronic   records .—(1) Notwithstanding   anything   contained   in   this   Act,   any information   contained   in   an   electronic   record   which   is printed   on   a   paper,   stored,   recorded   or   copied   in   optical   or magnetic   media   produced   by   a   computer   (hereinafter referred   to   as   the   computer   output)   shall   be   deemed   to   be also a document, if the  conditions  mentioned  in this section are   satisfied   in   relation   to   the   information   and   computer   in question   and   shall   be   admissible   in   any   proceedings, without   further   proof   or   production   of   the   original,   as evidence of any contents of the original or of any fact stated therein of which direct evidence would be admissible. (2) The conditions referred to in sub­section (1) in respect of a computer output shall be the following, namely— (a)   the   computer   output   containing   the   information   was produced by the computer during the period  over which the computer was used regularly to store or process information for   the   purposes   of   any   activities   regularly   carried   on   over 37 that period by the person having lawful control over the use of the computer; (b) during the said period, information of the kind contained in   the   electronic   record   or   of   the   kind   from   which   the information   so   contained   is   derived   was   regularly   fed   into the computer in the ordinary course of the said activities; (c)   throughout   the   material   part   of   the   said   period,   the computer was operating properly or, if not, then in respect of any period in which it was not operating properly or was out of operation during that part of the period, was not such as to affect the electronic record or the accuracy of its contents; and (d)   the   information   contained   in   the   electronic   record reproduces   or   is   derived   from   such   information   fed   into   the computer in the ordinary course of the said activities . …. (4)   In   any   proceedings   where   it   is   desired   to   give   a statement   in   evidence   by   virtue   of   this   section,   a   certificate doing  any of the following things, that is to say,— (a)   identifying the electronic record containing the statement and describing the manner in which it was produced; (b)   giving   such   particulars   of   any   device   involved   in   the production   of   that   electronic   record   as   may   be   appropriate for   the   purpose   of   showing   that   the   electronic   record   was produced by a computer; (c)   dealing   with   any   of   the   matters   to   which   the   conditions mentioned in sub­section (2) relate, and   purporting   to   be   signed   by   a   person   occupying   a responsible official position in relation to the operation of the relevant  device  or the management of  the relevant activities (whichever   is   appropriate)   shall   be   evidence   of   any   matter stated   in   the   certificate ;   and   for   the   purposes   of   this   sub­ section  it   shall   be  sufficient   for  a  matter  to   be  stated  to  the best of the knowledge and belief of the person stating it.”     (emphasis supplied) The certificate u/S. 65B produced  by Smriti  merely states that the content of the emails placed on record were the same as the content of the emails on her inbox. This certificate does not   certify   the   source   of   the   messages   allegedly   received   on the   Blackberry   of   Perry,   which   were   transferred   to   her cellphone.   In   the   absence   of   a   certificate   in   accordance   with 38 S.65B, with respect to the source of the messages, we cannot accept the same as being genuine or authentic.  This   Court   in   a   recent   decision   delivered   by   a   bench   of three   Judges   in   Arjun   Pandit   Rao   Khotkar   v.   Kailash Kushanrao Gorantyal 7  held as under : “59. We may reiterate, therefore, that  the certificate required under   Section   65B(4)   is   a   condition   precedent   to   the admissibility   of   evidence   by   way   of   electronic   record ,   as correctly   held   in   Anvar   P.V.   (supra),   and   incorrectly “clarified” in Shafhi Mohammed (supra).  Oral evidence in the place   of   such   certificate   cannot   possibly   suffice   as   Section 65B(4)   is   a   mandatory   requirement   of   the   law.   Indeed,   the hallowed   principle   in   Taylor   v.   Taylor,   (1876)   1   Ch.D   426, which   has   been   followed   in   a   number   of   the   judgments   of this   Court,   can   also   be   applied.   Section   65B(4)   of   the Evidence   Act   clearly   states   that   secondary   evidence   is admissible   only   if   lead   in   the   manner   stated   and   not otherwise.   To   hold   otherwise   would   render   Section   65B(4) otiose .”   (emphasis supplied) The   Family   Court   rejected   the   allegations   of   marital infidelity based on the aforesaid emails. The   High   Court   also   holds   that   the   emails   were   dated 05.05.2012 and 06.05.2012; on which dates, Smriti could not have   had   access   to   the   Blackberry   of   Perry,   since   Perry   had left India on 26.04.2012, which  has  been admitted  by Smriti in her examination­in­chief. In view of the afore­mentioned facts, and the law laid down by   this   Court,   we   are   unable   to   place   reliance   on   the   emails with   respect   to   the   allegations   of   marital   infidelity.   We, therefore,   affirm   the   findings   of   the   Family   Court   and   High Court in this regard.  17. Criminal proceedings pending against Perry The   Counsel   for   Smriti   placed   great   emphasis   on   the pendency of criminal proceedings against Perry arising out of the 7  2020 SCC OnLine SC 571. 39 dam   burst   in   the   Solai   farms   owned   by   him   and   his   family.   It was   submitted   that   the   pendency   of   criminal   proceedings against him would be the most determinative factor for declining guardianship to Perry. Perry   refuted   these   allegations,   and   informed   the   Court that it was on account of unprecedented rainfall in May 2018 in Kenya,   that   several   dams   had   burst   in   different   parts   of   the country, which caused the death of some civilians living in those areas.   He   placed   reliance   on   the   Report   of   UNICEF,   and documents to show that the dam burst had occurred on account of   a   natural   calamity.   It   was   submitted   that   there   was   no culpability on the part of Perry, nor was there any hostility from the   local   populace   against   him   and   his   family   members.   This would   also   be   evident   from   the   fact   that   his   grandmother   who was 101 years old, was living alone in Solai Farms.  We   were   informed   by   the   Counsel   for   Perry   that   he   had been   acquitted   of   all   charges   by   the   Trial   Court.   The   Order   of acquittal   was   however   challenged   before   the   High   Court,   which remanded   the   matter   to   the   Trial   Court   for   a   re­trial,   which   is pending as on date. We are of the view that the pendency of this case is not a valid   ground   to   refuse   custody   of   Aditya   to   his   father.   The criminal   proceedings   have   arisen   out   of   a  natural   disaster,   and cannot be  blown  out  of  proportion  to  contend  that he  would  be unfit for grant of custody of his son.  18. For the aforesaid reasons, we are of the view that it would be in   the   best   interest   of   Aditya,   if   his   custody   is   handed   over   to   his father   Perry   Kansagra.   Once   Aditya   shifts   to   Kenya,   he   would   be required   to   adapt   to   a   new   environment   and   study   in   a   new educational   system   with   a   different   curriculum.   It   would   be   in   the best interest of the minor if he is able to go to Kenya at the earliest, 40 so  that  he  has  some  time  to  adapt  to  the  new  environment,  before the   new   term   starts   in   January   2021   in   the   Nairobi   International School. This would, however, not imply that the mother would be kept out of the further growth, progress and company of her son. Smriti would   be   provided   with   temporary   custody   of   the   child   for   50%   of his   annual   vacations   once   a   year,   either   in   New   Delhi   or   Kenya, wherever   she   likes.   Smriti   will   also   be   provided   access   to   Aditya through emails, cellphone and Skype during the weekends. 19. Accordingly,   we   affirm   the   concurrent   findings   of   the   Courts below. (a) To   safeguard   the   rights   and   interest   of   Smriti,   we   have considered   it   necessary   to   direct   Perry   to   obtain   a   mirror   order from   the   concerned   court   in   Nairobi,   which   would   reflect   the directions contained in this Judgment.  (b) Given   the   large   number   of   cases   arising   from   transnational parental   abduction   in   inter­country   marriages,   the   English courts   have   issued   protective   measures   which   take   the   form   of undertakings, mirror orders, and safe habour orders, since there is   no   accepted   international   mechanism   to   achieve   protective measures.   Such   orders   are   passed   to   safeguard   the   interest   of the  child who  is in  transit from one jurisdiction  to  another. The courts   have   found   mirror   orders   to   be   the   most   effective   way   of achieving protective measures. (c) The   primary   jurisdiction   is   exercised   by   the   court   where   the child   has   been   ordinarily   residing   for   a   substantial   period   of time,   and   has   conducted   an   elaborate   enquiry   on   the   issue   of custody.   The   court   may   direct   the   parties   to   obtain   a   “mirror order”   from   the   court   where   the   custody   of   the   child   is   being shifted. Such an order is ancillary or auxiliary in character, and supportive of the order passed by the court which has exercised 41 primary   jurisdiction   over   the   custody   of   the   child.   In international   family   law,   it   is   necessary   that   jurisdiction   is exercised by only one court at a time. It would avoid a situation where conflicting orders may be passed by courts in two different jurisdictions   on   the   same   issue   of   custody   of   the   minor   child. These orders are passed keeping in mind the principle of comity of   courts   and   public   policy.   The   object   of   a   mirror   order   is   to safeguard   the   interest   of   the   minor   child   in   transit   from   one jurisdiction   to   another,   and   to   ensure   that   both   parents   are equally bound in each State.  The   mirror   order   is   passed   to   ensure   that   the   courts   of   the country   where   the   child   is   being   shifted   are   aware   of   the arrangements   which   were   made   in   the   country   where   he   had ordinarily been residing. Such an order would also safeguard the interest of the parent who is losing custody, so that the rights of visitation and temporary custody are not impaired.  The   judgment   of   the   court   which   had   exercised   primary jurisdiction   of   the   custody   of   the   minor   child   is   however   not   a matter of binding obligation to be followed by the court where the child   is   being   transferred,   which   has   passed   the   mirror   order. The  judgment of  the  court exercising  primary  jurisdiction would however have great persuasive value. (d) The use of mirror orders to safeguard against child abduction was   first   analysed   by   Singer   J.   In   re   P   (A   Child:   Mirror   Orders) 8 . The relevant extracts from that judgment are set out hereinbelow : “… Though   these   are   the   facts   as   far   as   relevant   of   this particular   case,   they   in   turn   reflect   a   relatively   common situation   made   ever   more   common   by   the   frequency   of transnational   and   transcultural   marriage   and   therefore inevitably   an   increased   frequency   of   separation   and breakdown in such marriages. It is nowadays by no means 8   [2000] I FLR 435. 42 uncommon   to   find   families   upon   separation   separated   by frontiers or by oceans.  Contact   to   the   non­residential   parent   in   that   parent’s home   country,   which   often   according   to   circumstance   may be   a   country   with   which   the   child   has   prior   connections, may be highly desirable. Yet for it to flourish it is necessary either   for   there   to   exist   (or   to   develop   if   it   is   lacking)   a confidence mutually between the parents, or for there to be a satisfactory   judicial   framework   that   lessens   anxieties   and may help to produce confidence where none exists.   … As   it   happens,   for   some   years   now,   more   often   of course in unreported but  not  infrequently in reported cases, Family   Division   judges   and   judges   of   the   Court   of   Appeal have advocated in appropriate cases that the parties before them,   where   contact   or   a   move   to   live   abroad   is   in contemplation,   should   provide   precisely   that   form   of   cordon sanitaire   in   that   foreign   jurisdiction   which   in   this   case   the parties would seek to create here for their child.  Thus,   England’s   judges   have   invited   parties   to   go   off and   get   mirror   orders   or   their   non­common   law   equivalents in   Chile,  Canada,   Denmark,   the   Sudan,   Bangladesh,   Egypt and even in Saudi Arabia.  For instance, in Re HB (Abduction:   Children’s   Objections)   [1998]   1   FLR   422,   in   a passage at 427H, Thorpe LJ said this:  “…   it   is   important   not   only   that   the parents   should   combine   to   contain   the   children   but also that the court systems in each jurisdiction should equally act in concert. Once the primary jurisdiction is established   then   mirror   orders   in   the   other   and   the effective   use   of   the   [Hague]   Convention   gives   the opportunity   for   collaborative   judicial   function.   The Danish   judge   and   the   English   judge   should   in   any future   proceedings   if   possible   be   in   direct communication.” … In Re E (Abduction: Non­Convention Country) [1999] 2 FLR   642,   the   return   of   a   child   to   the   Sudan,   a   non­ Convention   country,   was   approved   by   the   Court   of   Appeal. In the leading judgment Thorpe LJ observed that:  “… the maintenance of mutual confidence within   the   member   States   is   crucial   to   the   practical operation   of   the   [Hague]   Convention.   But   the promotion   of   that   confidence   is   probably   most effectively   achieved   by   the   development   of   channels for judicial communication … The further development 43 of   international   collaboration   to   combat   child abduction   may   well   depend   upon   the   capacity   of States to respect a variety of concepts of child welfare derived   from   differing   cultures   and   traditions.   A recognition   of   this   reality   must   inform   judicial   policy with   regard   to   the   return   of   children   abducted   from non­member States.” … Where   the   Hague   Convention   does   not   apply,   mirror orders find a more prominent place. Again, the situation will be that it will be the English court inviting the parties to seek an   order   in   the   country   to   which   the   child   is   to   return   to reflect,   for   instance,   contact   provisions   that   have   been agreed to take place in England.  The third category is those cases where application is made   for   leave   to   remove   permanently   from   England   for   a new   life   abroad.   Again,   mirror   orders   are   by   no   means untypical or unusual. Again, it is from the foreign court that the parties will hope to obtain such an order, and it is from the foreign court that English judges have from time to time required as a condition that such orders should be obtained. … The   ‘mirror   order’   jurisdiction   is   supportive   of   the foreign order. It is ancillary or auxiliary. It is, if I may term it such, adjutant. It is there as a safeguard, not to modify the foreign   order   but   to   enforce   it   if   there   is   need   for enforcement. … I   therefore   have   no   difficulty   at   all   in   concluding   that as   a   matter   of   common   sense,   of   comity   and   indeed   may   I say   of   public   policy,   the   High   Court   should   have   the   ability to make orders such as this: that is to say orders of the sort which   English   judges   have   frequently   in   past   years   invited other courts to make.” (e) The   judgment   of   Singer   J.   was   affirmed   by   a   three   judge bench comprising of Thorpe, Rimer and Stanley Burnton L JJ of the High Court of Justice, Court of Appeal, Civil Division  In re W (Jurisdiction   :   Mirror   Order) 9 .   In   the   words   of   Thorpe   L   J.,   it   was opined that : “   …One of the imperatives of international family law is to ensure that there is only one jurisdiction, amongst a number 9   [2014] 1 FLR 1530 : [2011] EWCA Civ 703. 44 of   possible   candidates,   to   exercise   discretionary   power   at any   one   time.   Obviously   comity   demands   resolute   restraint to avoid conflict between States. That  is the  realistic  aim  of Conventions and Regulations in this field. … [47]   Another realistic aim is to provide protective measures to   safeguard   children   in   transit   from   one   jurisdiction   to another   or   to   ensure   their   return   at   the   conclusion   of   a planned visit. [48]   Protective   measures   take   the   form   of   undertakings, mirror   orders   and   safe   harbour   orders.   As   yet   there   is   no accepted   international,   let   alone   universal,   mechanism   to achieve   protective   measures.   Even   amongst   common   law jurisdictions there is no common coin. [49]   In many ways the power to make mirror orders is the most   effective   way   of   achieving   protective   measures.   What the  court  in the jurisdiction of  the child's  habitual  residence has   ordered   is   replicated   in   the   jurisdiction   transiently involved   in   order   to   ensure   that   the   parents   are   equally bound in each State. [50]   The   mirror   order   is   precisely   what   it   suggests,   an order   that   precisely   reflects   the   protection   ordered   in   the primary jurisdiction. The order in the jurisdiction transiently involved is ancillary or auxiliary in character. [51]   This   categorisation   is   well   established   in   our   case law. In   F v F ((minors) (custody): Foreign Order))   [1989] Fam 1,   [1989] FCR 232, [1988] 3 WLR 959 Booth J directed that no   access   should   take   place   in   France   until   a   mirror   order was   made   in  that   jurisdiction.   There   are   innumerable   other examples of the use of mirror orders both in this jurisdiction and   in   other   jurisdictions,   most   but   not   all   States   party   to the   1980   Hague   Abduction   Convention.   By   way   of   further example I cite the case of   Re HB   [1998] 1 FCR 398, [1998] 1 FLR 422, [1998] Fam Law 128. … [53]   Undoubtedly   the   controlled   movement   of   children across   international   frontiers   would   be   a   good   deal   safer and easier if, say, the jurisdictions of the common law world or   the   jurisdictions   operating   the   1980   Hague   Convention, put   in   place   powers   to   enable   mirror   orders   to   be   made   in response to appropriate requests. … [55]   The government's failure to provide an express power to make mirror orders presented Singer J with the dilemma. 45 In   Re   P   (A   Child:   Mirror   Order)   [2000]   1   FCR   350,   [2000]   1 FLR 435, [2000] Fam Law 240 the pressure on the judge to find jurisdiction was considerable. The request was entirely meritorious. Accordingly Singer J observed: “I   therefore   have   no   difficulty   at   all   in   concluding   as   a matter of common sense, of comity and indeed, may I say of public policy, the High Court should have the ability to make orders   such   as   this:   that   is   to   say   orders   of   the   sort   which English  judges   have   frequently,  in past  years,  invited  other courts to make.” [56]   Singer   J   prefaced   his   consideration   of   the submissions advanced with the following formulation: “When   it   makes   a   mirror   order,   which   of   course   I   would have   no   difficulty   in   doing   if   the   child   were   physically present   in   this   country   today,   the   English   judge   does   not consider   the   welfare   of   the   child.   He   takes   the   order   of   the foreign court as read. Thus I can frankly say that I have not for a moment considered whether I would have provided this contact   or   different   contact,   and   indeed   I   have   not investigated   the   merits,   nor   been   shown   any   materials beyond the order of the American court. Thus   (this   argument   runs)   in   taking   the   jurisdiction   to make   such   an   order   without   consideration   of   the   welfare principle   which   otherwise   s   1   of   the   Children   Act   would render paramount, the English Court is exercising a power of a   fundamentally   different   type   from   when   it   considers   a domestic   s   8   or   inherent   jurisdiction   dispute   and   reaches welfare   decisions.   The   'mirror   order'   jurisdiction   is supportive of the foreign order. It  is ancillary or auxiliary. It is, if I may term it such, adjutant. It is there as a safeguard, not   to   modify   the   foreign   order   but   to   enforce   it   if   there   is need for enforcement.” … [62]   For   the   purposes   of   this   appeal   what   is   valuable is Singer J's recorded analysis of the essential character of a mirror   order.   I   would   adopt   all   that   he   said   on   that   point which   is   fundamental   to   the   disposal   of   the   present appeal…” (f) The   commentary   by   Dicey,   Morris   and   Collins   on   Conflict   of Laws discusses the application of mirror orders in the context of private international law, and opines as : “… The   jurisdictional   rules   in   this   clause   were   given   an extended   meaning   by   Singer   J.   in   Re   P   (A   Child   :   Mirror Orders) . A United States court was prepared to allow a child 46 to   travel   to   England   on   condition   that   a   “mirror   order”   was made  by  the   English  court   to   ensure   the  child’s  return.  The English   courts   have   often   adopted   a   similar   practice.   The child   in   the   instant   was   neither   habitually   resident   nor present in England. Nonetheless   an order was made on the basis   of   “common   sense,   comity,   and   public   policy”;   it   was expressly   limited   to   the   period   during   which   the   child   was present in England…”. 10 (emphasis supplied) (g) The   Delhi   High   Court   in   Dr.   Navtej   Singh   v.   State   of   NCT   of Delhi   &   Anr. 11   directed   the   husband   to   obtain   a   mirror   order   of the directions issued by the High Court, from the Superior Court of  the  State  of  Connecticut  of  Norwalk,  U.S.A.    The  judgment of the   High   Court   was   affirmed   by   this   Court   in   Jasmeet   Kaur   v. State (NCT of Delhi) and Anr. 12 20. In   view   of   the   aforesaid   discussion,   we   consider   it   just   and appropriate that the custody of Aditya Vikram  Kansagra  is handed over   by   his   mother   Smriti   Madan   Kansagra,   to   the   father   Perry Kansagra,  subject to the following  directions, which will take effect in supersession of the Orders passed by the Courts below :  (a) We direct Perry Kansagra to obtain a mirror order from the concerned court in Nairobi to reflect the directions contained in this judgment, within a period of 2 weeks from the date of this   judgment.   A   copy   of   the   Order   passed   by   the   court   in Nairobi must be filed before this Court; (b) After the mirror order is filed before this Court, Perry shall deposit   a   sum   of   INR   1   Crore   in   the   Registry   of   this   Court, which   shall   be   kept   in   an   interest   bearing   fixed   deposit account (on auto­renewal basis), for a period of two years to ensure   compliance   with   the   directions   contained   in   this judgment. 10   The   Conflict   of   Laws,   Dicey,   Morris   and   Collins,   (15th   ed.)   Volume   2,   Chapter   19, paragraph 19­050, p. 1135. 11   2018 SCC OnLine Del 7511. 12   2019 (17) SCALE 672. 47 If   this   Court   is   satisfied   that   Perry   has   discharged   all   his obligations in terms of the aforesaid directions of this Court, the aforesaid amount shall be returned with interest accrued, thereon to the respondent; (c) Perry   will   apply   and   obtain   a   fresh   Kenyan   passport   for Aditya,   Smriti   will   provide   full   co­operation,   and   not   cause any obstruction in this behalf; (d) Within   a   week   of   the   mirror   order   being   filed   before   this Court,   Smriti   shall   provide   the   Birth   Certificate   and   the Transfer Certificate from Delhi Public School, to enable Perry to secure admission of Aditya to a School in Kenya; (e) Smriti will be at liberty to engage with Aditya on a suitable video­conferencing platform for one hour over the weekends; further,   Aditya   is   at   liberty   to   speak   to   his   mother   as   and when he desires to do so; (f) Smriti would be provided with access and visitation rights for 50% once in a year during the annual vacations of Aditya, either   in   New   Delhi   or   Kenya,   wherever   she   likes,   after   due intimation to Perry; (g) Perry will bear the cost of one trip in a year for a period of one   week   to   Smriti   and   her   mother   to   visit   Aditya   in   Kenya during   his   vacations.   The   costs   will   cover   the   air   fare   and expenses for stay in Kenya; (h) Smriti   will   not   be   entitled   to   take   Aditya   out   of   Nairobi, Kenya without the consent of Perry; (i) We direct Perry and Smriti to file Undertakings before this Court,   stating   that   they   would   abide   and   comply   with   the directions   passed   by   this   Court   without   demur,   within   a period of one week from the date of this judgment. 21. As   an   interim   measure,   we   direct   that   till   such   time   that Perry   is   granted   full   custody   of   the   child,   he   will   be   entitled   to unsupervised   visitation   with   overnight   access   during   weekends 48 when   he   visits   India,   so   that   the   studies   of   Aditya   are   not disturbed.   Perry   and   his   parents   would   be   required   to   deposit their   passports   before   the   Registrar   of   this   Court   during   such period   of   visitation.   After   the   visitation   is   over,   the   passports shall be returned to them forthwith. 22. This   appeal   shall   be   listed   before   the   Court   after   a   period of four weeks to ensure compliance with the aforesaid directions, and on being satisfied that all the afore­stated directions are duly complied   with,   the   custody   of   Aditya   Vikram   Kansagra   shall   be handed   over   by   his   mother   Smriti   Kansagra   to   the   father   Perry Kansagra. The   Appeal   is   accordingly   dismissed,   with   no   order   as   to costs. ...............................J. (UDAY UMESH LALIT) .............………………J. (INDU MALHOTRA)   NEW DELHI; OCTOBER 28, 2020 49 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 3559 OF 2020 (ARISING OUT OF SLP (CIVIL) NO.12910_ OF 2020) (DIARY NO. 8161 OF 2020) SMRITI MADAN KANSAGRA .....APPELLANT(S) VERSUS PERRY KANSAGRA .....RESPONDENT(S) J U D G M E N T HEMANT GUPTA, J. Leave granted. 1. I have gone through the detailed judgment authored by Sister Justice Indu Malhotra, but I am unable to persuade myself to agree with the views expressed by her. 2. The present appeal is directed against an order dated 25.2.2020 of the Delhi High Court whereby the first appeal preferred by the appellant 1 against an order passed by the Family Court on 12.1.2018 was dismissed. 3. The brief undisputed facts are that the marriage between the 1 Hereinafter referred to as “Smriti”. 1 parties was solemnized on 29.7.2007 at New Delhi. A male child Aditya Vikram Kansagra 2 was born out of the wedlock on 2.12.2009 at New Delhi. The parties are living separately since 26.4.2012. Smriti is an Indian citizen whereas the respondent 3 and the child have dual citizenship of Kenya and United Kingdom. The child also has been granted OCI (Oversees Citizen of India). The litigation began with Smriti filing a suit for permanent injunction 4 restraining Perry and his parents from removing the child from her custody. During the pendency of such suit, numerous orders were passed regarding visitation rights to Perry. 4. Thereafter, Perry filed a petition under Section 7 of the Guardians and Wards Act, 1860 5 bearing Guardianship Petition No. 53 of 2012 before the Family Court, Saket on 06.11.2012. It is the said petition which was allowed by the learned Family Court on 12.1.2018 and later affirmed by the High Court vide the Impugned Judgment dated 25.02.2020. 5. The learned counsel for the parties referred to the pleadings in other intra-party proceedings as also the documents which may not be part of the record of the Guardianship proceedings in support of their respective contentions. Since no objection was raised regarding consideration of these documents and pleadings, the same are taken into consideration, reference of which will be made 2 Hereinafter referred to as “child”. 3 Hereinafter referred to as “Perry”. 4 For short “Suit” [CS (OS) No. 1604 of 2012]. 5 For short, the “Act”. 2 at the relevant stage. However, reference to such pleadings and documents are only for the purpose of the present proceedings. 6. The following cases were filed before the competent courts: (i) CS (OS) No. 1604 of 2012 - withdrawn on 31.8.2015 in view of Guardianship petition filed by Perry, but with a direction that the interim orders passed in the suit will continue till the disposal of the application for visitation rights by the Family Court. (ii) Guardianship Petition No. 53 of 2012 – The same was decided by the Family Court on 12.1.2018 and the appeal was dismissed on 25.2.2020, which is the subject matter of challenge in the present appeal. (iii) Divorce Petition No. HMA No. 302 of 2019 - filed by Smriti under Section 13 of the Hindu Marriage Act for dissolution of marriage on the grounds of cruelty and desertion. Perry also filed a petition for dissolution of marriage which is also pending before the Family Court. (iv) HMA No. 3 of 2017 - filed on behalf of the child and Smriti to claim maintenance from Perry which is pending before the Family Court, Patiala House Court, New Delhi. 7. In a suit filed by Smriti before the High Court on 26.5.2012 to restrain the defendants, Perry and his parents, to illegally remove the child from the custody of Smriti, s he has inter-alia stated to the following effect: “12. …In other words, it was their own feudal arrogance which was reinforced by the birth of a male child. The welfare and upkeep of the child itself was irrelevant for 3 the Defendants. Defendants after the birth of Plaintiff No. 1 were of the view that Plaintiff No. 2 would look after their male progeny. In other words, the Defendants were of the view that Plaintiff No. 2 was a mere caretaker of their male heir. 13. Things changed for the Defendants after Plaintiff No. 1 was born. It is again pertinent to mention here that Defendant No. 3 did not resume conjugal relations with Plaintiff No. 2 after the birth of Plaintiff No.1 and it appeared as if she had served her purpose by giving birth to Plaintiff No. 1. Thus, there have been no conjugal relations between Plaintiff No. 2 and Defendant No. 3 since then because of the palpable desire of the Defendant No. 3 not to have conjugal relation with Plaintiff No. 2. The real reasons for the denial of conjugal relations, however, have now come to light and the Plaintiff No. 2 would give the details in the appropriate forum and hereby reserves the same. xx xx xx 23. That the Defendant No. 3 eventually decided to come to New Delhi on 21.04.2012. As per his plans, he wanted to stay in Delhi for a period of six days and his return ticket was for 26.04.2012. In this visit the defendant no. 3 demonstrated an extremely belligerent attitude towards the Plaintiff no. 2 and would fight with her on the smallest of pretexts. Rest of the time the Defendant no. 3 would be constantly text messaging someone from his mobile. This was the feature throughout his visit and the Plaintiff no. 2 later on realized that it was related to his breach of marital fidelity. On 22.04.2012 the Defendant No. 3 after talking with his parents (Defendant no. 1 and 2) started to quarrel with the Plaintiff no. 2. He categorically told the Plaintiff no. 2 that he wanted the child to be sent back to Kenya as he no longer wanted the Plaintiff no. 2 to be taking care of “his child”. The Defendant no.3 told the Plaintiff no. 2 that such was the insistence of his parents also. The Defendants were of the view that the child was essentially a Kansagra scion, a male heir and that the Plaintiff no. 2 had a limited role which in any event she was not discharging well. When the Plaintiff no. 2 resisted such ridiculous, feudal and wholly illegal statements of the Defendant no. 3, he abused her and 4 said that the Plaintiff no. 2 was perhaps unaware of the vast influence that the Defendants exercised across the globe and that he would ensure that the Plaintiff no. 2’s so called protection under the Indian law was breached without her bring in a position to do anything about it. The Defendant no. 3 further threatened Plaintiff no. 2 by stating that “the Kansagras always have their way, so don’t you even dream of denying what we want”. Though the Plaintiff no. 2 was very scared by all these utterances of the Defendant no. 3, she thought perhaps these ere empty threats. The Defendant no. 3 also kept a close watch on her activities. The Plaintiff no. 2 thus could not immediately register a police complaint. xxx xxx Prayers In the facts and circumstances, it is most respectfully prayed that this Hon’ble Court may graciously be pleased to: a) ….. b) ….. c) Pass a decree of permanent injunction restraining the Defendants, their agents, representatives, servants and/ or attorneys in perpetuity from meeting Plaintiff No.1 without the consent/ presence of Plaintiff No.2 ” 8. Perry in his written statement stated as under: “4. That the Plaintiff No. 2 was always adamant the Plaintiff No. 1 to be brought up in India against the wishes of the Defendants. It is submitted that the Defendants are settled in Kenya and leading their lives as per the western culture and lifestyle. The grandfather father of the Defendant No. 3 and father of the Defendant No. 1, shifted to Kenya in the year 1935. The Defendant No. 1 and 3 were raised in the western culture and are accustomed only to the western lifestyle. They are completely alien to the Indian lifestyle and culture and therefore, their one and only preference is to raise the child in a Western Culture. It is submitted that the child also has a vested right to be exposed to and get accustomed to the culture and lifestyle of his father and grandparents and this link cannot be broken at the instance of the mother to raise the child in the Indian culture…. xx xx xx 5 23. That the contents of para 23 are wrong and therefore, denied. It is denied that in this visit the Defendant No. 3 demonstrated an extremely belligerent attitude towards the Plaintiff No. 2 and would fight with her on the smallest of pretexts. It is denied that rest of the time the Defendant No. 3 would be constantly test messaging someone from his mobile. It is denied that this was the feature throughout his visit and the Plaintiff No. 2 later on realized that it was related to his breach of marital fidelity and it is submitted that the allegations of the Plaintiff No. 2 are completely vexatious and has caused grave agony to the Defendant No. 3. It is submitted that the Defendant No. 3 reserves his rights to take appropriate course of legal action against the allegations of the Plaintiff No.2. It is denied that on 22.04.2012 the Defendant No. 3 after talking with his parents (Defendant No. 1 and 2) started to quarrel with the Plaintiff No. 2.” 9. In the Guardianship petition, Perry had sought his appointment as the guardian of the child as well as the physical custody of the child who was almost 3 years of age when the proceedings were initiated. Perry had pleaded that the marriage between the parties was an arranged marriage and Smriti was made well-versed about his family and life style. Smriti was categorically told that she has to settle in Kenya and she was ready to give up her own law practice in New Delhi for the same. It was pleaded that Smriti’s behaviour began to change for the worse after she conceived. Smriti was adamant about the delivery to take place in India. Perry and his parents allowed her to travel of her own free will. Smriti remained in India for close to a year and Perry used to visit her every month without fail. He also continued to give huge amounts of pocket money as well as her handsome salary in 6 Kenya. It was pleaded that Smriti is a practicing lawyer and is always busy and occupied with her work. Thus, if the custody of the child is given to Perry and his family, it would be better for the upbringing of the child as both his grandparents are very fit and in a much greater condition to take care of the child. Perry pleaded as under: “18. That the Petitioner states that the Respondent is not a fit and proper person to take the responsibility of the child. It is submitted that the Respondent is a practicing lawyer and she is always busy and occupied with her work and there is no one in the family to take care of him. The Respondent does not have a family, as she is staying alone with her old mother. Furthermore the mother of the Respondent is not in a state to take care of the child as she is herself suffering from ill health and dependent on other people to take care of. Therefore, the child is being forced to live an isolated life in Delhi. It is submitted that if the child's custody is given to the Petitioner and his family, it would be better for the upbringing of the child as both his grandparents are very fit and in a much greater condition to take care of the child, in the manner the child could never be looked after in the Respondent's house. The child's grand parents can devote all their time to their grandson and shower him with a lot of love and affection and teach him traditional values of life. It is submitted that the Petitioner has been undertaking these visits to take care of interest of the child. The Petitioner was always concerned about the comforts of the Respondent and the child. The abovementioned dates clearly show that the Petitioner regularly visited the child so that the child does not feel isolated or neglected. It shows the genuine concern of the Petitioner for the paramount welfare of the child.” 10. Perry pleaded that he and his parents were raised in western culture and are accustomed only to the western lifestyle and thus 7 their preference is to raise the child also likewise. Perry further pleaded that maternal grandmother of the child is not in a state to take care of him as she herself is suffering from ill-health and is dependent on other people to take care of. Perry pleaded as under: “21. That the Respondent was always adamant regard - ing the child to be brought up in India against the wishes of the Petitioner and his parents. It is submitted that the Petitioner and his parents are settled in Kenya and leading their lives as per the western culture and lifestyle. The Petitioner and his parents were raised in the western culture and are accustomed only to the western-lifestyle and thus their preference is to raise the child in a Western Culture. It is submitted that the child also has a vested right to be exposed to and get accustomed to the culture and lifestyle of his father. and grandparents and this link cannot be broken at the insistence of the mother to raise the child in the Indian culture. If the contrary is being allowed, the child would fail to identify himself with the life and values of his pa - ternal family and his paramount welfare will be com - pletely devastated. The child further has a right to live in the manner in which is father lives and the same can - not be denied to the child on account of an obstinate mother. The child further has a birth right to follow the morals and values of the father and the grandparents.” 11. Perry also pleaded that he noticed suicidal tendency in Smriti. She is a threat to herself and, therefore, the child cannot be safe with her. It has been stated that during one of his visits to Delhi, Perry had seen slit marks on both the wrists of Smriti. It was also pleaded that Smriti has always been very abrasive and cruel with her house help, servants, maids, drivers, nannies and such like both in India and in Kenya. Further he pleaded that Smriti has told several cousins of Perry in USA and UK that she could not cope with the child and was finding it hard to manage with him. 8 12. In the written statement filed on 22.5.2013, Smriti pleaded that the child was of very tender age and has stayed in India for 30 out of 40 months after his birth. Also, she averred that it was Perry’s and his family’s desire to raise the child as per Indian upbringing. A detailed arrangement for the same was planned and written down in a notebook by Perry whereby the child was to stay in for four months in Kenya, seven months in India and one month in UK with regular intervals. It was submitted that Perry and his family always wanted that the child to be brought up in India. Perry often told his relatives and friends in Kenya and India that the child would be staying six months in Kenya and six months in India. The Schedule of stay of the child in the year 2010 and 2011, written by Perry in his own handwriting, is reproduced hereunder: “2010 JAN, FEB, MAR, APR, MAY – INDIA JUN – KENYA JUN, JUL – KENYA JUL – UK AUG, SEP, OCT – KENYA (HOLIDAY) OCT – INDIA OCT, NOV, DEC – INDIA 2 ND DEC A.V. – 1 ST B’DAY 7 MTHS – INDIA 1 MTH – UK & HOLIDAY 4 MTHS – KENYA 2011 JAN, FEB, MAR – INDIA MAR – KENYA MAR, APR, MAY, JUN – KENYA JUL – UK JUL, AUG – KENYA (HOLIDAY) 9 SEP – INDIA SEP, OCT, NOV, DEC – INDIA 2 ND DEC A.V. 2 ND B’DAY 7 MTHS – INDIA 1 MTH – UK & HOLIDAY 4 MTHS – KENYA” 13. It was asserted that the child is involved in various outdoor and in - door extracurricular activities. The child often goes to the park to play with his friends. He goes for horse riding and is also enrolled in art, gymnastic and dramatic classes. The child is enjoying a holistic upbringing, better than what he could have had in Kenya. It was also pleaded that Perry and the grandfather of the child are very influential and powerful business family and often misuse it to their advantage. They lead a very luxurious lifestyle and enjoy showing off their wealth and power and exerting influence. It was pleaded that Smriti happily left her job in Delhi in order to join Perry in Kenya. She averred that it was agreed that she would help Perry with legal issues of the business as and when required and a salary was also paid to her for the same. Perry and his family were looking for a daughter-in-law with strong Indian values and Indian culture so that the Indian culture could be kept alive in Kenya. It was denied that she agreed to get married to foreigner and under - stood the implications of getting married in another country and culture. The decision to marry was based on false representation and subterfuge of Perry and his family. At the time of talk of the marriage, the family projected to be very humble, loving and car - ing Indian family but later, it was noticed that Perry and his family 10 are arrogant, rude and insensitive people who only care about money and their business. Smriti, having strong Indian values, un - derstood that the marriage is a sacred and a serious institution and thus continued to stay in Kenya and tried to build a family even af - ter not being treated well by Perry and his family. 14. The allegations that Smriti was abrasive and rough in nature with the house staff from the very beginning were denied. It was, in fact, pleaded that Perry was the one with a bad temper and often would beat the servants if they committed any mistake or stole milk from the farm. Perry and his family were happy only after they got to know that she had given birth to a male child. It was pleaded that Perry and his family told her that it would be better for her to deliver the child in Delhi and stay with her mother as there would be no one to take care of her in UK during her preg - nancy. It was only on the insistence of Perry and his family that she agreed to stay in India during her pregnancy and gave birth to the child in India. One of the pretexts that Perry had for keeping the child and Smriti in India was that the child could be brought up with traditional Indian culture and would imbibe traditional family values based on Hindu customs and ceremonies. However, it tran - spired that in reality Perry wanted to keep Smriti away from Kenya as he has gotten drawn into an affair with a woman in Mozambique called Ms. Sonia. It came to Smriti’s notice in April, 2012 that he has been meeting Ms. Sonia very often during the sustenance of marriage with her. In April, 2012, Perry on his visit to New Delhi 11 strongly shared his desire to visit an old lady friend of his, who was in poor health and had been hospitalized in Paris. On the same day, Smriti stumbled upon a loving and explicit message ex - changed between Perry and this woman. 15. It was pleaded that in view of the tender age of the child what is imperative in bringing up the child is the love of his mother and not just luxuries and big house. A child of three years of age needs a loving and a dedicated mother to nurture him and bring him up. It was admitted that Perry and his family are in superior financial position but in the last one year, she has not even been paid a single penny towards the maintenance of the child. It was denied that Smriti’s house in Defence Colony, having three bedrooms, is not big and not well equipped with utilities of life and cannot render all sorts of comfort to the child. Perry and his family are trying to tempt the child by their putative super rich status though not a single penny towards the child maintenance was paid. She averred that no amount of wealth could be a substitute for the love, affection and care which a mother can bestow on her child. 16. Smriti pleaded that, on the contrary, the luxuries in which Perry was brought up has turned him to be an arrogant person who likes to show off his money and power. Perry grew up in a boarding school to which he was sent to at the age of five years and was not brought up with traditional Hindu customs. Perry leads a profligate lifestyle which is decadent and without basic Indian morals and 12 values which Perry is choosing to call as western culture. Thus, if the child is allowed to be brought up in Kenya, he would also grow up to be a mismatch with confused African feudal attitude, which is irreconcilable with both Indian and western values. 17. It was also pleaded that Perry hardly spent any time with the child when the child was in Kenya as he was travelling for almost 18 days in a month. It was averred that she had left her work in Delhi to move to Kenya and start her family there. Even after coming back, she has taken active and complete day to day care of the child. She is dedicating her life in bringing up the child in a holistic manner and also takes the child for various extra-curricular activities, picnics and outings regularly. It was stated that the grandparents’ love and affection cannot be substituted with the mother’s love, affection and care. Perry himself is proposing that the child would be taken care of by the grandparents if the custody is given to him. It was also stated that India has better education and career prospects than Kenya. Perry wanted to send the child to Pembroke Boarding School at the age of 5 for which he already got the seat booked. However, Smriti has averred that it was not in the welfare of the child. She pleaded that it is unfortunate that Perry is mainly interested in the child learning business skills from him and his father. Further, the allegation of slitting both the wrists as a trait of suicidal tendency was denied inasmuch as a person attempting to commit suicide cannot slit both the wrists at the same time. It was also pleaded that Perry and his parents are 13 staying in separate houses in Kenya. All other allegations levelled by Perry against her were denied. 18. In rejoinder filed by Perry, the assertions made by Smriti were categorically denied. In respect of the contention of his travelling for 18 days, it was stated as under: “ It is further submitted that the Petitioner maintains a balance between work and family. The Petitioner is at home after office hours. His working hours are between 8.00am to 4.00 pm. Though the Petitioner has to travel abroad, however, it is not that he remains abroad for over 18 days in a month. The Petitioner during his travel maintains constant touch with his family. The Petitioner is not alone to take care of the minor child of the parties, his parents are equally affectionate towards the minor child of the parties. The minor child of the parties would get the constant support and care needed for a young child.” 19. Perry denied the stand of Smriti of any affair with the woman in Mozambique called Sonia. He reserved his right to take appropriate legal action against Smriti for making such slanderous allegations. 20. Smriti, in her divorce petition, had made a reference of divorce of Perry from a woman belonging to Mumbai which had taken place in the year 2006 (The Marriage was solemnized on 22.12.2000, whereas the Mutual Consent Divorce Decree is dated 9.9.2005. Such document has been produced on behalf of Perry) to assert that Perry is in the habit of neglecting his spouse. Smriti averred in the petition as under: “7. The Petitioner was informed that Ms. Revati took a divorce with Respondent around 2006 in a state of 14 despair and trauma. The prelude to the present petition would amply show that the Respondent is in the habit of being neglectful towards his spouse. xx xx xx 61. In April, 2012 only, during the visit of the Respondent to Delhi, the Petitioner came across certain messages on the phone of the Respondent. The said messages were exchanged between one Ms. Sonia and the Respondent. The Petitioner immediately emailed the messages to herself. The Petitioner was shocked and traumatized after reading the messages which established that the Respondent was having an extra- marital affair with a lady from Mozambique called Ms. Sonia. The Respondent would maintain that Ms. Sonia was a friend, however, when the Petitioner read the messages exchanged between the Respondent and Ms. Sonia, it became clear that the Respondent was having an extra-marital affair with this lady. It was now that the Petitioner realized that the Respondent wanted the Petitioner to spend her maximum time in India so that he could continue his affair and the schedule drawn was also predicated on the Respondent’s ulterior motive of continuing his affair with Ms. Sonia, which he could pursue freely in the absence of the Petitioner. xx xx xx 69. That it is clear that the Respondent is in no manner interested in maintaining matrimonial relationship with the Petitioner. The Respondent and his family members were only concerned about their “rights” to their male heir to their business empire. xx xx xx 72. That the Respondent never intended to work for having a successful and happy marriage. The Respondent got married to the Petitioner for purpose of procreation and whose only utility after having given birth to a son was to obediently take care of the child.” 21. Smriti filed an affidavit in support of the petition for dissolution of marriage wherein it was stated to the following effect: 15 “4. That the parties have been separate since 26.04.2012 and there has been no resumption of cohabitation and/or no restitution of conjugal rights between the parties since 26.04.2012.” 22. The learned Family Court held that it was absurd that the Schedule prepared for merely two years conferred testamentary guardianship to Smriti over the child. Also, since the date or place of writing down of such Schedule was not pleaded or proved, the learned trial court opined that it must have been written down during the period July, 2010 to March, 2012 in Kenya. There was also no evidence that the Schedule was followed for the year 2010- 11. It was thus held that Smriti was never a guardian of the child, therefore, Perry was not required to establish any of the causes mentioned in Section 39 of the Act to succeed. In respect of welfare of the child, it was held that Smriti lives in a multistorey building in a market-place with her widowed mother and that she is currently not working. The family thus constituted of two non- working women. It was held that depriving the child of his legitimate right to inherit the aforesaid business was definitely not in his best interest. The grooming of the child under the care of Perry would be in his best interest. The child could also pick up Kiswahili language, if brought up in the atmosphere where this language is spoken or widely used. The future of the child, therefore, was held to be most secure with Perry. The learned trial court did not accept the allegation of suicidal tendencies in Smriti. In respect of the allegation of adultery by Perry, the learned trial 16 court held that Smriti has not been able to establish adulterous liaison. It was further held that parental alienation was proved from prayer ‘c’ of the suit for injunction filed by Smriti and also from the Aadhaar card and the bank account opening form where name of Perry is not mentioned. The child was also admitted in the School under ‘single parent category’. With the above findings, the learned Family Court allowed the petition filed by Perry by granting permanent custody to Perry and declared him as the guardian of the child. 23. The High Court dismissed the appeal filed by Smriti, inter alia , for the reason that Perry has been visiting the child every month since 2012 and had even sought extended visitation rights on numerous occasions. The fact that Perry has business interest in Kenya and United Kingdom was admitted by Smriti. The High Court held that Smriti and maternal grandmother of the child are not working and stay at home reaping rental income. Thus, Smriti would not be an ideal role model for the child. The High Court proceeded to hold that though financial superiority can never be the sole ground to grant custody but the same can always be one of the factors to be considered while ascertaining where the overall welfare of the minor lies. Perry stays in a joint family with his parents having a large house enabling the child to play around, whereas Smriti stays with her aged mother in a flat who also doesn’t keep well and is unable to sit or stand for long hours as having been diagnosed with an ulcer in her left ankle. She also suffers from lumbar spondylosis 17 with degenerative disc disease. It was also found that Smriti had at least on one occasion slit her own wrists. 24. The High Court referred to the report of the Counsellor dated 21.7.2016 and the photographs to return a finding that the child shares a close bond with Perry and grandparents. Perry had travelled from Kenya to New Delhi every month to meet the child which showed genuine love and affection towards the child. The High Court also referred to a transcript of the conversation between the child and Perry’s family which showed that Smriti was feeding the child with stories regarding witches in Nairobi, Kenya and that the plane would crash in order to desist him from going there. It was noted that Perry’s name was withheld from the Aadhaar Card of the child and in the admission form submitted to the school where Smriti got the child admitted as a single parent. The High Court also held that Smriti kept her interests before the interest of the child and used the interim custody of the child as a leverage for bargaining better settlement terms for herself. The High Court further held that Smriti refused the request of Perry for consulting a second doctor at the residence of Smriti herself when the child was ill by terming the request of Perry as mala fide . It was held that though Smriti may be entitled to alimony, however, using the child as a chattel to be traded for alimony or other benefits could never be in the best interests of the child. Thus, the High Court concluded that Perry was in better position to take care of the child and the best interests of the child would be protected 18 by granting his custody to Perry. 25. Perry expressed his willingness before the High Court to file an undertaking of his mother who is an Indian citizen to ensure visitation rights to Smriti vide separate order of the same date. Perry also stated that an undertaking would be filed before the Indian Embassy at Kenya, the acknowledgment of which would be produced in token of his acceptance of the order and of his submitting to the jurisdiction of the courts in India and the consequences which may follow in case the order is not faithfully complied with. 26. During the pendency of the appeal before the High Court against the final order passed by the Family Court, Smriti moved an application under Order XLI Rules 27 and 28 of the Code of Civil Procedure, 1908 6 to produce additional facts and documents on record. The additional facts pertained to dam burst on 9.5.2018 in the Republic of Kenya built by the family of Perry on Solai Farms . The Republic of Kenya has registered a criminal case against Perry being CMCR No. 997 of 2018 on various offences including 48 counts of manslaughter. In the present proceedings, Smriti has referred to an order passed by the High Court of Kenya whereby revision petition against Perry under Sections 362, 363 and 365 of the Criminal Procedure Code as applicable in the said Country was allowed. The High Court has set aside the order of acquittal passed by the trial court on 3.2.2020 and ordered a retrial. It is 6 For short, the ‘Code’ 19 submitted on behalf of Perry that an Appeal against such an order is pending before the Higher Court. 27. There are a number of judgments regarding custody of child wherein, foreign courts have passed orders regarding custody one way or the other. But, in the present case, there is no order of any foreign court regarding custody to either mother or father nor there are any proceedings initiated in any other country except India regarding custody of child. Therefore, custody of the child who is ordinarily resident of Delhi is to be examined only keeping in view the principles laid down under the Act read with the Hindu Minority and Guardianship Act, 1956. The judgments arising out of foreign courts are not relevant to determine the issues raised in the present proceedings. 28. In Rosy Jacob v. Jacob A. Chakramakkal 7 , this Court held that children are not mere chattels and nor are they mere play-things for their parents. Absolute right of parents over the destinies and the lives of their children has, in the modern changed social conditions, yielded to the considerations of their welfare as human beings so that they may grow up in a normal balanced manner to be useful members of the society. The guardian court in case of a dispute between the mother and the father, is expected to strike a just and proper balance between the requirements of welfare of the minor children and the rights of their respective parents over them. 7 (1973) 1 SCC 840 20 29. In a judgment reported as Nil Ratan Kundu & Anr. v. Abhijit Kundu 8 , this Court has held that it is not the negative test that the father is not unfit or disqualified to have custody of the son is relevant but the positive test that such custody would be in the welfare of the minor which is material and it is on that basis the Court should exercise the power to grant or refuse the custody of minor in favour of father, mother or any other guardian. 30. This Court in a judgment reported as Gaurav Nagpal v. Sumedha Nagpal 9 considered the argument of the father that he lives in a posh locality and the house is built on nearly 3000 sq. yards whereas the respondent, a teacher, resides with her parents in a two-bed room flat. The custody of Child was given to mother though father had better financial status. This Court reviewed the law relating to custody in various countries and held as under: “43. The principles in relation to the custody of a minor child are well settled. In determining the question as to who should be given custody of a minor child, the paramount consideration is the “welfare of the child” and not rights of the parents under a statute for the time being in force. xx xx xx 48. Merely because there is no defect in his personal care and his attachment for his children—which every normal parent has, he would not be granted custody. Simply because the father loves his children and is not shown to be otherwise undesirable does not necessarily lead to the conclusion that the welfare of the children would be better promoted by granting their custody to him. ……….. 8 (2008) 9 SCC 413 9 (2009) 1 SCC 42 21 xx xx xx 50. 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 [(2008) 7 SCC 673 : JT (2008) 6 SC 634] , 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 or guardians may be taken into consideration, there is nothing which can stand in the way of the court exercising its parens patriae jurisdiction arising in such cases.” 31. In a recent judgment in Lahari Sakhamuri v. Sobhan Kodali 10 , the Courts have delineated the following factors to be kept in view: ( 1 ) maturity and judgment; ( 2 ) mental stability; ( 3 ) ability to provide access to schools; ( 4 ) moral character; ( 5 ) ability to provide continuing involvement in the community; ( 6 ) financial sufficiency and last but not the least the factors involving relationship with the child, as opposed to characteristics of the parent as an individual. 32. Mr. Shyam Divan, learned Senior Counsel for Smriti argued that the 10 (2019) 7 SCC 311 22 findings of the Family Court and the High Court that the welfare of the child is in the custody of Perry is based upon factually incorrect reading of evidence and on impermissible principles of law. On the other hand, Mr. Mehta, learned counsel for Perry has supported the findings as recorded by both the courts. The arguments raised are dealt with as under: - (I) Welfare & Best Interest Principle (II) Whether, the Financial superiority of a parent can be the decisive factor to handover the custody to such parent. (III) Whether, the Continued supervisory jurisdiction of Indian Courts is essential for Child’s Welfare. 33. The arguments need to be appreciated keeping in view of the fact that Perry and Smriti, both are natural guardians of the child in that order. In terms of Section 17 of the Act, the Court has to take into consideration the circumstances which are for the welfare of the minor. To determine 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.(I) Welfare & Best Interest Principle The welfare principle is examined in the following manner in view of the judgment of this court in Lahari Sakhamuri . (a) Maturity and Judgment & Mental Stability 34. As per Perry, his grandfather shifted to Kenya in the year 1935 and 23 with hard work, he established a business empire in Kenya as well as in UK. Even though, the family is settled in Kenya for about 75 years in the year 2007 but still his first preference was to marry an Indian woman which is evident from the fact of publishing an advertisement in the newspaper as also his previous marriage with a woman from Mumbai. Perry pleaded that he and his family are based in Kenya and are exposed to western culture and lifestyle. This shows that Perry and his family have not assimilated in Kenya to Kenyan culture and ethos even after living in Kenya for many years. He looked for a spouse in India, though he himself professes that he is exposed to western culture and lifestyle. This shows that the action of Perry does not match with his written stand. He comes out to be a person who is not sure whether he is Western or an Indian but in no case Kenyan. 35. Perry submitted an affidavit in evidence as Ex.PW-1/A and appeared as PW-1 as his own witness. He had also attached the photographs to show his means and affluence so as to provide all facilities and comforts to his child. He had stated that he is an Industrialist having business establishments all over the world. Perry and his child have dual citizenship of Kenya and UK and enjoys a high social status and respected all over the world. He examined his father, Mansukh Patel as PW-2. He had stated that Smriti is a practicing lawyer. She remains busy and occupied in her work and there is no one else in her family to take care of the child. 24 36. In cross-examination, Perry denied any matrimonial advertisement given by a Bombay based lawyer Ms. Sejal Chacha on behalf of his family seeking an alliance of a girl based in India. On the other hand, PW2 Mansukh Patel, father of Perry, admitted that Ms. Sejal Chacha is their family friend. In cross examination conducted on 6.5.2017, Perry stated, thus: “It is wrong to suggest that matrimonial advertisement Mark-A given in Hindustan Times, New Delhi dated 1st October, 2006 was given on my behalf or even on behalf of my family in respect of me. I have already testified that no matrimonial advertisement was given in respect of my marriage either by me or by my family or on behalf of either of us. Ms. Sejal Chacha, Advocate is our family friend and I have not been actively consulting with her on all matters. I occasionally mark a copy of my e-mail conversation with Smriti to Ms. Sejal Chacha, Advocate.” 37. Smriti tendered her evidence by way of an affidavit Ex.RW1/A and appeared as her own witness as RW-1. She had produced the matrimonial advertisement published in Hindustan Times newspaper on 1.10.2006 as Ex.RW1/1. The contact person in the said matrimonial advertisement was Ms. Sejal Chacha. As per Smriti, this advertisement was on behalf of Perry and his family and they responded to such advertisement, which led to marriage between the parties. The said advertisement reads, thus: “Overseas Based. Business Tycoon. Only Son. 1974/5’8”, B.B.F. (UK) Seeks Very Beautiful Cultured Girl. Contact Sejal (Advocate) (022) 26xxxx52, 0981xxxxx67. E-mail: sejal_xxxxxxx@yahoo.co.in. (Caste no bar) 25 We are in Delhi Oct, 6, 7, 8”.(Note: The complete email address and mobile number is not made part of the order so as to protect the privacy of the individual) 38. Smriti deposed that she met Perry in Hotel Inter-Continental, Barakhamba Road, New Delhi in Room No. 1415 in response to such advertisement. Ms. Sejal Chacha was present in the meeting. She further deposed that her mother was in touch with Ms. Sejal Chacha during the alliance discussion. Perry is still in touch with Ms. Sejal Chacha as his e-mails dated 25.2.2015 (Ex.RW1/DA143) and 9.12.2016 have been marked to her as well. RW-2 Manju Madan, Smriti’s mother also supported her daughter in respect of meetings with Ms. Sejal Chacha and that she was in touch with her when the alliance proposal was being discussed. Perry in his cross examination, as reproduced above, admitted that he occasionally marked a copy of his e-mail conversations with Smriti to Ms. Sejal Chacha, Advocate, though he stated that he was not actively consulting with her on all matters. 39. In this regard, Mr. Mehta relied upon a judgment in Ravinder Kumar Sharma v. State of Assam & Ors. 11 to contend that newspaper reports are merely hearsay and not proof of facts stated therein. I do not find any merit in the arguments raised. In the said case, the Appeal had arisen out of suit for damages for malicious prosecution. It was found that newspaper reports regarding Central Government decision could not be any basis for 11 (1999) 7 SCC 435 26 the respondents to stop action under the Assam Foodgrains (Licensing and Control) Order, 1961 . It was held that the presumption of genuineness under Section 81 of the Indian Evidence Act, 1872 12 to newspaper reports cannot be treated as proof of the facts stated therein. However, Smriti has not relied upon the newspaper report by any correspondent or any reporter. The reliance is upon paid advertisement appearing in the classified matrimonial column of the Hindustan Times. In other words, Smriti is not relying upon any news published in the newspaper but reliance is on an advertisement on behalf of Perry or his family disclosing purpose of the advertisement and the contact person. The news published is on the basis of a report filed by a correspondent. The primary evidence in such situation would be the reporter himself. But an advertisement is not news based on a report of a newspaper reporter. It is an insertion on the basis of payment made. The fact of advertisement could be rebutted by Perry by producing Sejal as witness to depose that no such advertisement was published with her being the contact person. Still further, the stand of Perry is that his marriage with Smriti was an arranged marriage. There is no other evidence as to how the marriage was “arranged” . Therefore, I find the said judgment is not applicable to the facts of the case as the talks of the matrimonial alliance were finalized on the basis of an advertisement published on behalf of Perry. 40. Perry was earlier married to a woman from Mumbai whom he 12 For short, the ‘Evidence Act’ 27 divorced in the year 2005. Perry, though admitting that his marriage with Smriti was arranged, denied that any advertisement in the matrimonial column was got inserted for him. He however deposed that Ms. Sejal Chacha, Advocate is their family friend and that he had not been actively consulting with her on all matters though occasionally he marks a copy of his e-mail conversation with Smriti to Ms. Sejal Chacha, Advocate. When Smriti appeared in examination-in-chief, she submitted the relevant page of the Hindustan Times but the same was objected to on the ground that the complete newspaper has not been produced. However, no further cross-examination was carried out on Smriti regarding the veracity of the advertisement or that matrimonial alliance between the parties was arranged in some other manner other than the newspaper advertisement published in the Hindustan Times. Also, Perry did not examine Sejal Chacha as a witness to rebut the stand of Smriti that she was the one who was in touch with Smriti and her mother before the matrimonial alliance was finalized as deposed by RW-2 Manju Madan. This only goes to show that Perry is not a truthful person. 41. The child was born on 2.12.2009 at New Delhi. As per Smriti, Perry wanted the child to be born and brought up in India. Perry admitted that he visited India every month before birth of the child and in fact thereafter as well. He has given in writing the schedule of stay of child for two years (2010 & 2011). Such writing shows that the child was to remain in India for seven months; England for one 28 month; and Kenya for four months. He denied that the schedule Ex. PW1/R1 was written by him voluntarily. He stated that the Schedule Ex.PW1/R1 was written by him on the instructions of his wife. He admitted that the Schedule Ex.PW1/R1 runs into two pages on two sheets in the notebook. 42. It is also admitted by him that such schedule for the year 2010 and 2011 was broadly followed except that the child never went to England and stayed in India instead. I find that the stand of Perry that he has written such schedule on the dictation of Smriti to say the least is preposterous. Perry, a successful businessman and of more than 33 years of age, is not a child to whom the schedule of stay of the child could be dictated. The stand of Smriti is that it was a voluntary schedule written by Perry so as to imbibe Indian values and culture in the child. The fact that it was the voluntary decision of Perry to let the child in India for two years after his birth is also corroborated by the fact that in the application form to seek UK Passport, the residential address of Smriti alone was given. Still further, Perry has not produced any email or any other evidence except his bald statement objecting to the stay and bringing up of child in India. Perry is proved to be consenting of Smriti and child staying in Delhi at least till 26.4.2012. The triggering factor appears to be the messages in the mobile of Perry which Smriti found out on 22.4.2012. Therefore, it cannot be said to be an act of abandonment of matrimonial home by Smriti. 43. It is admitted from the evidence on record that the first birthday of 29 the child was celebrated in Hotel Claridges, New Delhi on 2.12.2010, which was attended to by Perry. The child was admitted in Toddler’s Train Play School in September, 2011 by both parents. The second birthday was celebrated in Defence Colony Club, New Delhi on 2.12.2011, which was again attended by Perry. Thus, at no stage, Perry ever insisted upon the child not to stay in India which fact is apparent from his conduct from the time Smriti came to India till 26.4.2012, when Perry left India. 44. It is thereafter that the child was admitted in Delhi Public School, Mathura Road in 2013, wherein Smriti had got the child admitted to the school as a ‘single parent’. Later, while obtaining Aadhaar card, again, Perry’s name was not mentioned. The Courts below have found such aspect to be acts of parental alienation by Smriti. Even though Perry’s name was not mentioned in the admission form while seeking admission of the child to the school or in the Aadhaar card, the fact remains that Perry continued to avail visitation rights all throughout. It cannot be even remotely inferred that Perry or his parents were alienated from the child in any manner in view of the Counsellor’s report dated 21.7.2016. Also, it is Perry who did not continue with Mediation. Similarly, the stand against visitations to Perry was in Court to convey her concerns. There is no instance where Smriti violated any direction of the Court granting visitation rights to Perry. 45. As per Perry, he had booked return tickets for the child and Smriti 30 for 6.6.2012 but before that date, Smriti had filed suit for injunction on 26.5.2012 wherein a restraint order was granted on 28.5.2012. In that suit itself, Smriti had averred about the marital infidelity. Smriti had invoked the jurisdiction of the Court on the allegations that Perry had threatened to take the child forcibly away from her. Smriti had lodged a police complaint on 5.5.2012 that she has received a phone call from UK number of Perry on 5.5.2012 at 5:12 pm and later at 5:25 pm. She felt intimidated by his tone as he had used violent language and asked her to send the child to Kenya immediately. Perry had denied such allegations but the fact remains that the dispute had arisen between the parties, thus Smriti could be justified in invoking the jurisdiction of the Court to protect the custody of the child with her. 46. The allegation of Smriti that Perry is racist has to be examined in view of this background that even though Perry is a 3 rd generation resident of Kenya, he is still not looking for a matrimonial alliance with a local woman. If he has a western lifestyle as professed by him, then he should be looking for matrimonial alliance from the western world. Maybe he believes that Indian women are gullible who can be allured with the glamour of money which he has made. Many in India believe that the grass is greener on the other side of India. The mansions and the other possessions are shown to women to attract them to marry. At least two of Indian women have fallen trap to the web of this rich Non-Resident Indian. It is this trap which led the woman from Mumbai and also Smriti to fall 31 in the web of Perry. It appears that the only purpose of marrying an Indian woman is to use her for procreation. This observation gets supports from the statement of Smriti that from the day she conceived, the reaction of the family changed. Although they were happy with the birth of the child as an heir apparent but the position of Smriti was that of a caretaker of the child and not that of a wife who, according to Indian customs, entitled to share life jointly with her husband. She was used only to procreate child for Kansagra family. 47. The allegation of slitting of wrists by Smriti was denied by her in evidence when she deposed that they were old scars. The Court have disbelieved such part of statement. During the course of hearing, Smriti has filed notes for arguments wherein, it has been stated that the scar on the left hand was the result of an injury when she was around 11-12 years old in or around the year 1987. The accident occurred at her home in Shimla when she accidentally banged into a wooden door with a glass pane. The injury had to be treated with about 7-8 stitches. The scar occurred many years before marriage and appears to be visible in one of the wedding photographs, the copy of which is attached with the Notes for Arguments submitted by her. She stated that the faint scar on the right hand was the result of a glass bangle breaking, which also happened many years before marriage. She is not even able to recall the incident which caused the injury as it is a very faint scar and barely visible. However, the photograph does not show the 32 scar. Perry has not asserted the date, time or place of so-called attempt to suicide nor has he examined any Psychologist or a Doctor to determine the period of injury so received. 48. Therefore, I find that the plea to discredit Smriti was raised without any legal or medical evidence. In fact, the Family Court discarded the theory of suicidal tendencies and the evidence of self-inflicting injury but the High Court reversed those findings without any good or reasonable ground. The parties are in Court since 2012 and in almost 8 years of litigation there has been never any incident or allegation of self-harm or harm to the child on Smriti’s part. 49. Smriti also averred that Perry travels for 18 days in a month outside Kenya. In response to such assertion, Perry in the written statement has evasively denied the same however it has not been disclosed as to for how many days he actually travels. In terms of Order VIII Rule 3 of CPC, it shall not be sufficient for the defendant to deny generally the grounds alleged by the plaintiff, but the defendant must deal specifically with each allegation of fact of which he does not admit the truth. Reference will be made to the judgment of this Court in Badat and Co. Bombay v. East India Trading Co. 13 , wherein, this Court considered the provisions of Order VIII, Rule 3, Rule 4 and Rule 5 of the Code and held as under: “ 11. xx xx xx These three rules form an integrated code dealing with the manner in which allegations of fact in the plaint should be traversed and the legal consequences flowing 13 AIR 1964 SC 538 33 from its non-compliance. The written statement must deal specifically with each allegation of fact in the plaint and when a defendant denies any such fact, he must not do so evasively, but answer the point of substance. If his denial of a fact is not specific but evasive, the said fact shall be taken to be admitted. In such an event, the admission itself being proof, no other proof is necessary……” 50. A perusal of the evasive reply in the replication filed by him, which is part of pleadings in terms of Order VIII Rule 9 of the Code, shall be treated as admission. 51. Perry was asked to produce his Passport for the period 2009-2012 in his cross-examination. It was stated that his old Passport was taken by the Authorities at the time of renewal of Passport in the year 2015. He denied the suggestion that the details of his visits as indicated in Para 31 of his affidavit were unreliable. He stated that it was wrong to suggest that he spent time in attending his business activities in Mumbai and Rajkot on his visits to India. It was admitted by him that he along with Smriti and child came to India on 10.3.2012. He stayed for 9-10 days whereas Smriti and the child remained in India with return tickets booked for 6.6.2012. He has disclosed his working hours on a working day but the dates of travel have been withheld from the Court. Perry did not produce the best evidence and submitted that the passport has been taken by the Authorities while issuing the new passport. It has to be noted that even after renewal of the passport, the old passport is returned to the holder as the passport is a valuable document, having travel permissions etc. The days of travel outside Kenya 34 was within his knowledge alone, therefore, in terms of Section 106 of the Evidence Act, the onus was on Perry to disclose his dates of travel in a month to rebut the stand of Smriti. It is reasonable to infer that Perry needs to travel abroad quite frequently. 52. Perry having not cross-examined Smriti on the aspect of matrimonial advertisement published; slitting of wrists by Smriti and of his travels for more than 18 days in month or even the explicit messages received by Perry on his mobile, shall be deemed to be accepted by him. This Court in a Judgment reported asArvind Singh v. State of Maharashtra 14 referred to rule of evidence that it is absolutely essential to the proper conduct of a cause, where it is intended to suggest that a witness if not speaking the truth on a particular point, to direct his attention to the fact by some questions put in cross-examination showing that imputation is intended to be made, and not to take his evidence and pass it by as a matter altogether unchallenged. This Court held as under: “ 57. The House of Lords in a judgment reported as Browne v. Dunn, (1894) VI The Reports (67) HL, considered the principles of appreciation of evidence. Lord Chancellor Herschell, held that it is absolutely essential to the proper conduct of a cause, where it is intended to suggest that a witness if not speaking the truth on a particular point, to direct his attention to the fact by some questions put in cross- examination showing that imputation is intended to be made, and not to take his evidence and pass it by as a matter altogether unchallenged. It was held as under: “Now, my Lords, I cannot help saying that it seems to me to be absolutely essential to the 14 2020 SCC OnLine SC 400 35 proper conduct of a cause, where it is intended to suggest that a witness is not speaking the truth on a particular point, to direct his attention to the fact by some questions put in crossexamination showing that that imputation is intended to be made, and not to take his evidence and pass it by as a matter altogether unchallenged, and then, when it is impossible for him to explain, as perhaps he might have been able to do if such questions had been put to him, the circumstances which it is suggested indicate that the story he tells ought not to be believed, to argue that he is a witness unworthy of credit. My Lords, I have always understood that if you intend to impeach a witness you are bound, whilst he is in the box, to give him an opportunity of making any explanation which is open to him; and, as it seems to me, that is not only a rule of professional practice in the conduct of a case, but is essential to fair play and fair dealing with witnesses. Sometimes reflections have been made upon excessive cross-examination of witnesses, and it has bene complained of as undue; but it seems to me that a cross-examination of a witness which errs in the direction of excess may be far more fair to him than to leave him without cross- examination, and afterwards to suggest that he is not a witness of truth, I mean upon a point on which it is not otherwise perfectly clear that he has had full notice beforehand that there is an intention to impeach the credibility of the story which he is telling.” xx xx xx 63. Thus, the prosecution is required to bring home the guilt beyond reasonable doubt. It is open to an accused to raise such reasonable doubt by cross-examination of the prosecution witnesses to discredit such witness in respect of truthfulness and veracity. However, where the statement of prosecution witnesses cannot be doubted on the basis of the touchstone of truthfulness, contradictions and inconsistencies, and the accused wants to assert any particular fact which cannot be made out from the prosecution evidence, it is incumbent upon the accused to cross examine the relevant witnesses to that extent. The witness, in order 36 to impeach the truthfulness of his statement, must be cross-examined to seek any explanation in respect of a version, which accused wants to rely upon rather to raise an argument at the trial or appellate stage to infer a fact when the opportunity given was not availed of as part of fair play while appreciating the statement of the witnesses. Thus, we hold that a party intending to bring evidence to impeach or contradict the testimony of a witness must give an opportunity to explain or answer when the witness is in the witness box” . (Emphasis supplied) 53. The rule of evidence in criminal trial is beyond reasonable doubt to convict an accused but in civil cases is to prove a fact. The Rule of evidence is much stricter in Criminal trial that the onus of proof in Civil Cases. In the present case, attention of Perry was drawn to various aspects mentioned earlier but he had not cross examined Smriti on these material aspects leading to admission of facts as deposed by Smriti. 54. A reading of the plaint of the Guardianship petition shows that Perry relies upon availability of his parents in Kenya to take care of the child and, on the other hand, stress on the physical condition of Smriti’s mother to look after the child. I find that the entire basis to seek appointment as guardian of the child is the availability of his parents in Kenya and the physical condition of Smriti’s mother. The entire basis is incorrect as in the presence of parents of the child, the grandparents are not the determining factor to appoint a guardian. The question of where does the welfare of the child lie thus narrows down to the mother who has stopped practicing law to nurture child as against the father who travels quite substantially every month. In the absence of the father, the child 37 will be in the custody of nannies, maids and servants. The grandparents would not be able to take care of the growing needs of a young child. All things being equal, the presence of grandparents can tilt in balance but where a mother who is available 24/7 for guiding, caring and nurturing a growing child as against a father who needs to travel outside his normal place of stay frequently, I find that the mother is more suitable in whose hands the welfare of the child is secured. 55. It is made clear that I am not commenting upon the allegations of cruelty or lack of conjugal rights as it is a matter of trial in the matrimonial proceedings to avoid any prejudice to the rights of the parties in the said case. 56. The argument of Mr. Mehta that the child is about to enter into his teens, therefore, he will be more comfortable with the father, is based upon assumptions. The requirement of a growing child can be better understood by the mother who has the opportunity to have supervision over the child at all times and in this case from his birth. Further, the conduct of Perry and his parents is inclined towards pampering the child inasmuch as an iPhone was given to the child when he was of six years of age. Perry and/ or his parents have pampered the child by giving him 4-5 iPads. It is unrebutted testimony led by Smriti. She has also deposed that child had once broken one newly purchased iPad but Perry bought another iPad for the child immediately without any counselling to value the things 38 purchased. These are instances which suggests pampering the child. From the controlled and supervised household of the mother, if the custody is given to the father, the sudden exposure to the materialistic things have the potency to derail the studies and well- being of the growing child. 57. It is also to be considered that Perry is facing a charge of manslaughter on 48 counts. Though Perry was acquitted by the first Court but the High Court has set aside the order of acquittal and ordered re-trial. The matter, as argued by Perry, is currently pending before the Superior Court. Maybe, Perry and his family are involved in philanthropic work in Kenya but the threat of criminal prosecution is writ large over Perry. In these circumstances, putting the child to the trauma of trial in Kenya would not be in his best interests and will have adverse psychological impact on him. Sharing a bond with the father for some time where the father and grandfather occasionally visit and pamper the child is different than staying in a wholly new environment as it is a difficult transformation for the child of a young age with new fellow students and teachers.58. Perry has relied upon the recordings made by him on 7.1.2015 and 8.1.2015 prior to filing of his affidavit Ex. PW-1 on 23.1.2015. Perry had also produced transcripts wherein the child purportedly stated that Smriti has told him that there are witches in Kenya. However, the said transcripts were not put to Smriti or her mother when they 39 appeared as witnesses. Smriti was not confronted either with the CDs or the transcripts to elucidate response from Smriti. 59. I find that creation of recording is nothing but an attempt to create evidence using child of almost six years of age. One recording is dated 7.1.2015 (Ex.PW1/5) which has a heading “India Visitation DVD no. 09 Video clip no. 328, Date: 07 Jan 2015, Time: 17:33” and another recording is dated 8.1.2015 which has a heading “India Visitation DVD no. 09 Video clip no. 330, Date: 08 Jan 2015, Time: 15:31”. It only shows that the recording on the DVDs was only to fabricate the evidence against Smriti. It shows that Perry can stoop so low so as to create evidence by using an innocent child of six years. It appears that the first DVD is 9 th video clip recorded on 7.1.2015. Maybe, the other earlier 8 video clips were not helpful to Perry. Similarly, video clip no. 330 recorded on 8.1.2015 also shows that there were intervening video clips as well which have been withheld from the Court. Such production of the evidence to say the least shows the mental state of mind of Perry which disentitles him from the guardianship of the child. Still further, Smriti has not been confronted with such recordings so as to give any opportunity to explain the utterances of the child. 60. Another argument was raised by Mr. Mehta that the child is staying in India only on account of pending court cases. I do not find that any benefit can be granted to Perry on account of time gap due to pending court cases. The fact is that the child has grown in the 40 last eight years during the pendency of the proceedings. The child is at such a stage in life where he will soon undergo his psychological changes. Though, ideally both the parents should nurture the child, but the next best solution is the exclusive custody with Smriti and liberal visitation rights to Perry. 61. Another factor which cannot be lost sight of that there is nothing which prohibits Perry from marrying again. If that is to happen, the child would be left to be brought up by the house help or grandparents or by step-mother as against Smriti who is bringing up the child in India. Smriti is possessed of substantial means as is required from an upper middle-class family. Perry may be super rich but keeping in view his professional commitments and his adventurous background, I find that custody of the child should remain with Smriti. The child should be given liberty to choose his destination after he comes out of age. Since, it was Perry who has invoked the jurisdiction of the Family Court to seek his appointment as the guardian, the onus of proof that the welfare of minor rests with him is on him. I find that Perry has failed to discharge such onus. 62. I find that Smriti has no disability so as to take custody from her. She is well educated, was a practicing Advocate who left her law practice to nurture her child. Therefore, she has the maturity and sense of judgment. She has mental stability as even though the parties are at loggerheads, the child has a cordial relation with Perry. Therefore, I find that there is no valid plausible reason to 41 take custody of Child from Smriti to hand over to Perry as a chattel. (b) Ability to provide access to Schools 63. Delhi Public School is one of the prestigious schools in National Capital Region. The child is studying in the said school since 2013. I have no doubt that there are good schools in Kenya as well however the education of the child in Delhi Public School cannot be said to be in any way inferior to the education in Kenya. At times, we tend to believe that other countries are better in every sphere as compared to India, though it is true. Therefore, shifting of child at this stage of life would be counter-productive to the growth of child. 64. Mr. Mehta raised an argument that the child was not regular in School for the years 2015-16 and 2016-17. The child was 4-5 years of age back then. It was not any high academic session which the child was deprived of. The absence of the child from the school for some days at such a young age is wholly inconsequential as it is basically a play time for the children and not a time for serious studies. (c) Moral Character 65. There is no allegation or evidence against Smriti regarding her character whereas there is evidence of relationship of Perry with another woman. There is allegation of liaison with other woman during the subsistence of marriage. Perry was confronted with the subject matter of the seven messages (Mark B) but he denied the 42 same. The five SMSs were received by Perry on 2.4.2012 and another two on 4.4.2012. The copies of such messages confronted to Perry has the mobile number of Perry and of Sonia. Admittedly, the parties came to India on 10.3.2012. Perry left India after some days and again came back on 21.4.2012. It is then, as alleged by Smriti, that she stumbled upon these explicit messages on the Blackberry phone with Vodafone as a service provider of Perry which she forwarded to her mobile on 22.4.2012. Smriti has produced such messages forwarded to her mobile phone on the same day between 1:52 am to 1:56 am on 22.4.2012. It was then forwarded to her e-mail account on 5.5.2012 and 6.5.2012. The date format is MMDDYYYY. It has not been disputed that the mobile number mentioned in such messages and e-mails from which the messages were received and/ or forwarded is used by Perry. 66. Perry denied the suggestion that in April, 2012, he showed no interest in talking to or interacting with his wife and child and was busy in chatting/texting on phone throughout. He denied the suggestion that he was having extramarital affair with Sonia. He stated that it was wrong to suggest that he had denied any conjugal relations with his wife since 2010. He denied the suggestion that in April, 2012, his wife came across text messages between him and Sonia and also denied that the text messages contained in seven sheets (Mark-B) relate to him. He stated that he did not know anyone by the name Sonia from Mozambique. 43 67. Perry has denied any connection with Ms. Sonia. In the suggestions given to Smriti, the veracity of messages which were forwarded to an e-mail account of Smriti has not been disputed. Once the messages were in the mobile of Smriti, the print-out could be taken by sending the same on an e-mail or by taking screenshots and then by sending it to e-mail or directly from a compatible printer. Maybe, some people are not user friendly to take screenshots and then to take print-out but Smriti adopted the second alternative of sending the messages on her e-mail ID which she did on 5.5.2012 and 6.5.2012. The extract from one of the printouts of e-mail reads as under: “Fw: ****** Smriti Madan Kansagra 5/6/2012 5:05 AM To: smritixxxx@hotmail.com --------SMS From: +91981xxxx433 Received: 22 Apr 2012 01:52 Subject: Morning ****** ************* Sent on my BlackBerry® from Vodafone ”(Note: The complete email address, mobile number and the message is not made part of the order so as to protect the privacy of the parties.) 68. Such messages forwarded to her email account are supported by an affidavit of Smriti under Section 65B of the Evidence Act. Though, it was argued by Mr. Mehta that the affidavit is not proper in terms of requirement of Section 65B of the Evidence Act but the 44 fact remains that the transfer of messages was firstly made to the mobile device of Smriti and later to her e-mail. Such affidavit satisfies the requirement of law as has been held by this Court inArjun Panditrao Khotkar v. Kailash Kushanrao Gorantyal 15 decided on 14.7.2020. “65. It may also be seen that the person who gives this certificate can be anyone out of several persons who occupy a ‘responsible official position’ in relation to the operation of the relevant device, as also the person who may otherwise be in the ‘management of relevant activities’ spoken of in Sub-section (4) of Section 65B. Considering that such certificate may also be given long after the electronic record has actually been produced by the computer, Section 65B(4) makes it clear that it is sufficient that such person gives the requisite certificate to the “best of his knowledge and belief” (Obviously, the word “and” between knowledge and belief in Section 65B(4) must be read as “or”, as a person cannot testify to the best of his knowledge and belief at the same time)”. 69. The messages sent to Perry may not be proved by Smriti to be from Sonia, a woman from Mozambique. But in terms of Section 106 of the Evidence Act, the fact whether such messages were received by Perry or not in his mobile phone, was within his means of knowledge. Thus, the burden of disproving such fact was upon Perry. He failed to rebut the evidence led by Smriti. The necessary consequence is that the e-mails showing explicit sexual talks between Perry and another woman were duly proved. The fact that such messages were found in the mobile used by Perry are indicative of his adventures outside marriage. 15 2020 SCC Online SC 571 45 70. I find that both the Courts have misread such printouts to hold that they are not proved as Perry was not in India in the month of May, 2012. The Courts overlooked the fact that the messages were forwarded by Smriti to her mobile on 22.4.2012 when admittedly Perry was staying with Smriti at her house in Defence Colony. He left India only on 26.4.2012. The messages were sent from the Indian mobile number used by Perry. Perry has not given any explanation how the messages came to be delivered to his phone. The denial of knowing Ms. Sonia is of no consequence as it was for him to explain how the messages were in his mobile. Therefore, I have no hesitation to hold that the conduct of Perry in April, 2012 in reference to the exchange of messages with a woman are enough to create bitterness in the relationship of the parties. 71. I do not find any merit in the argument raised by Mr. Mehta that Smriti has been taking contradictory stand about these messages. It is argued that no reference was made to these messages in the police complaint made on 5.5.2012 or in the suit for injunction filed on 26.5.2012. Even in her Affidavit in evidence dated 3.7.2017, she has deposed that Perry has received these messages on 22.4.2012, which she immediately forwarded to her email account. In the written submissions submitted before this Court, it was submitted that the messages were dated 22.4.2012, which were emailed to her account in May 2012. It is also argued that the Certificate under Section 65B of the Evidence Act is not proper as she has only averred that messages are the same as the content of her Inbox of 46 email account. 72. I do not find any merit in the arguments raised that Smriti has not mentioned about these messages in the police complaint filed by her. The police complaint was regarding the alleged threats stated to be given by Perry to take Child from her custody. The messages were not expected to part of such information. Secondly, in the Plaint (Para 23), she has made reference to messages though without further details. The subject matter of suit was injunction regarding custody of child and not the inter-se marital disputes. The requirement of Order VI, Rule 2 of the Code is to give “material facts” on which party relies for his claim. In the Suit for injunction, the detailed mention of these messages was not warranted. Firstly, it was suit for injunction for limited relief against forcible custody of Child and not divorce petition, or maintenance application or custody proceedings. Further, her affidavit in evidence submitted on 3.7.2017 is not being read correctly. She had stated that in the month of April, 2012, when Perry was visiting Delhi, she came across certain messages, which she immediately emailed to her email account. There is no cross examination on the veracity of the messages, as mentioned in earlier paras of this order. Still further, she has not stated that the messages were dated 22.4.2012. The entire statement has to be read. The word “immediately” is an act of forwarding the messages to her email account and not in the context of receipt of the messages. The written submissions submitted is not an evidence on oath, prepared by the Advocates 47 engaged by her. The written submission cannot be used to contract a statement made on oath. I do not find any merit in the argument that Certificate on affidavit given is not proper. The fact is that she had limited access to mobile of Perry only to forward the messages to her email account. She cannot be expected to do impossible thing, to verify the contents of messages on the mobile of Perry. This Court in Arjun Panditrao Khotkar held that Section 65B(4) makes it clear that it is sufficient that such person gives the requisite certificate to the best of his knowledge or belief. 73. Still further, Perry has not produced any of his house staff either from Kenya or India or his cousin in USA or UK who could depose about the behaviour or conduct of Smriti. Perry has levelled unsubstantiated allegations against Smriti. 74. It may be further stated that it is categorical statement of Smriti that there was no restitution of conjugal relationship since the year 2010. Such fact was sought to be rebutted by Mr. Mehta, learned counsel appearing on behalf of Perry, on the basis of an affidavit filed in support of the petition for dissolution of marriage wherein she has sworn that the parties have been living separately since 26.4.2012 and there has been no resumption of cohabitation and/or conjugal rights since 26.4.2012. Such argument of Mr. Mehta was rebutted by Mr. Shyam Divan, learned senior counsel appearing on behalf of Smriti on the ground that such affidavit was in support of the petition of dissolution of marriage. Smriti has 48 categorically stated in the petition about absence of conjugal relationship since 2010 after the birth of the child and the fact that Perry never intended to work in order to have a successful and happy married life. Perry got married to her for the purpose of procreation and her utility after giving birth to child was to only take care of him. The stand of Smriti cannot be brushed aside, though in the present proceedings such stand need not be examined as the primary question before us is as to where the welfare of the child lies. (d) Ability to provide continuing involvement in the community 75. Smriti has left her active law practice to nurture her child. She has relatives in Delhi and also in many other cities. She is continuously involved in providing healthy and holistic upbringing of the child. Though Perry has been regularly visiting India every month to visit the child, but that does not entitle him to the guardianship of the child as he is not a truthful person. He has the audacity to deny the marriage proposed initially through a matrimonial advertisement. He has not led evidence in respect of sexually explicit messages received by him from another woman. He has been found to pamper child which has the potential of derailing the education and further upbringing in the crucial years of teens. (e) Relationship with the child and Parental alienation 76. When the matter was pending in appeal before the High Court against an interim order of the Family Court in Guardianship 49 proceedings, the Court appointed Ms. Sadhana Ramachandran as a Mediator by its order dated 6.5.2016. The Child was produced before the Court on 11.5.2016 after he had interaction with the learned Mediator and Ms. Swati Shah, Child Counsellor. The Court in its order observed as under: “4 . We also note that the child was comfortable in his interaction with his father and grandparents in court. The child has expressed happiness at his visitations with his father and grandparents. He unreservedly stated that he looks forward to the same. Master Aditya Vikram Kansagra is also able to identify other relatives in Kenya and enthusiastically refers to his experiences in that country. It is apparent that the child has bonded well with them. 5. We must note that the child is at the same time deeply attached to his mother and Nani. His bearing and personality clearly bear the stamp of the fine upbringing being given to him by the appellant and her mother. ” 77. Ms. Swati Shah, the Counsellor who interacted with the child when he was 7 years old, gave report on 21.7.2016. She reported as under: “Aditya, son of Perry and Smriti is almost seven years old. He studies in the second standard at one of the reputed schools in Delhi. Two sessions were held in the children’s room of the Mediation Centre to interact with Aditya. For the first impression, he appeared to be smart, intelligent kid who hesitated a bit while talking. He held good eye contact. His eye-hand co-ordination seemed age appropriate. He often repeated words while completing his sentences. He also looked somewhat more mature for his age. He seemed familiar with the words like ‘visitation’, ‘court’, ‘visa’, etc. I also happened to meet his parents Perry and Smriti for a brief while during the first session. Aditya stays with his mother in Delhi while his father travels from Kenya once every month to visit him. While speaking of his parents, Aditya showed lot of closeness 50 and affinity for his father which was surprising for a child who lives with his mother and spends very little time with father only during visitations. Father seems to be the person he idolises. He also talked affectionately of his Dada in particular and Dadi (paternal grandparents). He talked about the house in Kenya which he might be knowing only through pictures seen during visitation as he was very young when Smriti returned to India along with him. Various questions were asked to know more about Aditya’s leanings towards his father and whether his expressions of love and affinity were genuine. Aditya is ready to go to Kenya. He also mentioned that if he can’t go to Kenya now, he would do so when he grows up a bit. He talked about staying in England for further education which is Papa would provide for. His affect and bond with his father seemed genuine and not something that appears tutored or forced in some manner. Aditya seems comfortable with his mother and Nani (maternal grandmother) as well. In my second session with Aditya, he talked about his recent vacation in Kashmir along with his mother and how he went fishing there. When asked that if he goes to Kenya and doesn’t like it there or misses his mother what could be done, he answered that he would come back to Delhi. However, he is not uncomfortable at the idea of making a trip to Kenya. When asked about acquiring a toy game or a skill (playing darts) his talk was all father-centric. According to Smriti, his scholastic progress is satisfactory at the moment. However, he may face difficulties in higher grades as it was observed that his general ability to spell and calculate seems somewhat weak. In matrimonial disputes, when custodial issues arise, young children generally show affinity and inclination towards the parent to whom their custody belongs and they live with. Aditya surprisingly shows more affection towards Perry and his demeanour sounds genuine. While adopting holistic approach to the child’s growth, it may be considered to allot more time to Perry during further visitations and then extend it to overnight visitation. 51 If Aditya’s interaction with his father increases with longer visitations the progress in their relationship could be gauged after a couple of months. That could pave the way for negotiations between his parents.” 78. Ms. Sadhana Ramachandran, the Mediator in her report dated 3.11.2016 submitted as under: “However, on 31.10.2016, the undersigned received an e-mail from the Respondent, Mr. Perry Kansagra requesting her to close the mediation proceedings. The said e-mail is annexed herewith. The undersigned informed the Appellant of the said communication. xx xx xx The undersigned believes that the entire credit for Aditya being happy and balanced at home and in school goes to both his parents Smriti Madan and Perry Kansagra, who have made very possible effort to ensure that even in the trying circumstances that the child is in, he loves both his parents and his maternal grand mother and paternal grand parents.” 79. The child counsellor as well as the Mediator have credited Smriti for the upbringing of the child even though there is discord in the matrimonial life. The credit has to go to Smriti who has brought up the child in a balanced way without feeding any ill will against Perry. 80. Mr. Mehta argued that the report of the Counsellor alone can be read in view of the intra-parties’ judgment of this Court in Perry Kansagra v. Madan Kansagra 16 and that the Report of the Mediator submitted to the Court cannot be taken into consideration. I find that the Mediator’s report, to the extent that it 16 2019 SCC Online SC 211 52 reported that the mediation proceedings were dropped on the basis of an email from Perry, is relevant and can be taken into consideration. I find that child is attached to both parents. Therefore, there is no compelling reason to alter the existing arrangement. He has his entire life to learn business skills or the entrepreneurship. He will develop these aspects in life in the later part of his education and not while he is studying in a school. 81. Arguments on behalf of Perry are that filing of a suit for injunction on the basis of incessant fights between the parties, allegation of adultery on the part of Perry which Smriti discovered in April, 2012 and the alleged threat given by Perry that he will remove the child from Smriti in India are baseless. It was also argued that instances of adulterous relationship were neither mentioned in the suit filed on 26.5.2012 nor in the police complaint made on 5.5.2012. It was argued that filing of suit was mala fide and that Smriti’s abandonment of her maternal home, removal of child from Kenya and from the custody of Perry must be held against her. It was further submitted that Perry is more suitable and a better guardian keeping in view the bond shared between him and his son, future prospects of the child, living conditions and surroundings in Kenya and overall personality development of child. It was also argued that Smriti was unfit to retain custody because of parental alienation supported by school records, Aadhaar Card, transcript (Ex.PW1/5), filing of suit, obstruction to visitations and no genuine concern for child which may not be good influence over child. 53 82. I do not find any merit in the arguments raised by Mr. Mehta that Smriti has alienated Perry from the child. The filing of suit on the basis of alleged threats of taking of child from her custody cannot be said to be a case of parental alienation as Smriti has invoked the jurisdiction of the Court which is lawfully vested in her. Much ado has been made in respect of prayer (c) in a suit for injunction filed by her. The prayer is only in respect of unsupervised meeting of Perry and his parents with the child. It has also come on record that Perry and his parents were granted visitation rights during the pendency of the suit. Therefore, filing of such a suit cannot be said to be considered as instance of parental alienation. The allegation of adventurism on the part of Perry with another woman during the subsistence of marriage has not been rebutted by Perry in any substantive manner. Perry denied knowing this woman from Mozambique but apart from denial, he has not explained how such explicit messages arrived in his mobile. The argument that Smriti has not disclosed the instances of such messages in her suit for injunction or in the report to the Police on 5.5.2012 is without any substance. The report to the Police was against threatened abduction of the child by Perry. It was not in respect of conduct of Perry as against Smriti as his wife. Therefore, such instances were not warranted to be mentioned in the Police report. Similarly, the suit was also against threatened forceable custody of the Child by Perry. It was disclosed in the plaint itself that Perry would be constantly text messaging someone from his mobile which she 54 realised later on that it was related to his breach of marital fidelity. Therefore, the suit cannot be held to be mala fide. Smriti had a reasonable belief on the basis of conduct of Perry which compelled her to invoke the jurisdiction of the competent Court, therefore, invocation of jurisdiction of a competent Court cannot be treated to be an adverse circumstance against her. 83. It was argued that Perry was the one indulging in parental alienation which was detrimental to the welfare and development of the child and the time he spent during visitation as he constantly showed the photographs and videos of the houses in Kenya, the farm in Solai and by giving expensive gifts to him. Smriti deposed as under: “69. That the Petitioner and his family are not making any efforts to bond with the child but are trying to buy the child's love with expensive and highly inappropriate gifts for the child. The Petitioner has bought the child a cell phone and handed it to him during one of the visitations. The child is of a young and impressionable age and therefore the use of cell phones at such a young age is not in the best interest of the child. Therefore the act of the Petitioner to give a cell phone to the child was contrary to the welfare and interest of the child. The Petitioner without informing me or consulting me, forcibly put a cell phone in the hand of the child and immediately tried to leave. I had to stop the Petitioner and inform him about my objection with the child who is merely 6 years of age to use a cell phone. However the Petitioner paid no heed to my concern and left. 70. The Petitioner has also bought the child multiple (four - five) iPads. On a visitation, the Petitioner and his parent had taken the child at the time was six (5) to a mall. They went into an electronics shop where the Petitioner bought an iPad for the child. Just as they were exiting the shop, the child dropped the iPad and it broke. The Petitioner simply threw away the broken iPad and bought another one for the child immediately, without 55 admonishing the child or trying to explain the importance of money and how to be careful with objects. Instead of making this incident a learning opportunity, the Petitioner completely neglected his responsibilities as a parent.” 84. Admittedly, no cross-examination has been conducted on Smriti regarding her statement contained in paras 69 and 70, as reproduced above. Mr. Mehta argued that no such pleading was raised and therefore such evidence was beyond the pleadings. Smriti had filed the written statement in the year 2013, when the child was three years of age. The incidents referred above are of the time when the child was 6 years of age. They being subsequent events could very well be taken into consideration. Even if it was a new fact, Perry had to cross examine the witness and seek his re- examination, if he wanted to rebut the evidence given by Smriti. Therefore, such evidence led by Smriti cannot be ignored, which shows that the child of six years was pampered. 85. In fact, the recorded version of unproved conversation with the child shows the vicious mind of Perry to prompt child to say negative things about Smriti. Smriti has not been confronted with the recorded version or the transcript nor such recorded version is said to be proved by furnishing a certificate as required under Section 65B of the Evidence Act. Had Perry confronted Smriti with recorded version, Perry could be asked as to why selective recordings have been produced and not all the recordings made by him which is evident from the title and recordings made on 56 7.1.2015 and 8.1.2015. Another argument raised by Mr. Mehta is that the child is watching his mother and grandmother surviving on rental income, therefore, the child is not learning that working is necessary to live a life. I do not find any merit in the said argument. Upbringing of a child warrants full time attention. Perry may engage nannies and maids but that will not be comparable to mother’s contribution in upbringing of the child. The mother is well educated, a law graduate and had been practicing law. Therefore, merely on the strength of financial superiority, Perry cannot denounce the effort of Smriti in upbringing of the child. Smriti is categorical that the conjugal relationship has come to an end after her separation as the sole intention of Perry was to use Smriti to procreate child for him. His lack of respect for his spouse earlier led to the separation with a woman from Mumbai. The said trait has manifested again now as against Smriti. 86. Mr. Mehta has argued that the basis of parental alienation is in prayer (c) in the suit for injunction filed by Smriti is that she applied for admission to Delhi Public School under ‘single parent category’, the child’s Aadhaar card does not mention Perry’s name and that the child has spoken against Perry and Kenya in a transcript of conversation (Ex.PW1/F) in January, 2015. I find that the instances of parental alienation alleged by Perry are wholly untenable. The instances such as admission of child in Delhi Public School without the name of Perry, Aadhaar Card without Perry’s name are not the acts of parental alienation. Parental alienation is 57 to be assessed in respect of rights of visitation and custody to a parent. The admission of child to a School or issuance of Aadhaar Card with a single parent name may not be proper but such acts cannot be said to be parental alienation. 87. The prayer (c), as reproduced in Para 7 above, in the suit for injunction is that the child should not be removed to pass a decree for permanent injunction restraining Perry and his parents, agents and representatives from meeting the child “without consent/presence” of Smriti. The invocation of jurisdiction and claim of relief in a suit does not amount to alienation of the father. Firstly, the prayer is not absolute but only to the extent that the defendants should not meet the child without the consent and presence of Smriti. Smriti has therefore not claimed absolute right over the child in such proceedings but only foreseeable custody of the child. Secondly, invocation of the jurisdiction of the Court for vindication of one’s right will not amount to alienation of the father wherein Perry has exercised rights of visitation including unsupervised visitation rights. 88. In fact, the High Court, vide order dated 31.5.2018, granted interim custody of the child to Perry for a week i.e. from 9.6.2018 to 15.6.2018. The Counsellor’s report also gave credit to Smriti that in spite of having an exclusive custody over the child, she has not tutored child against Perry or grandparents. Thus, Perry has failed to prove any parental alienation by Smriti. In fact, Perry himself has 58 come out to be a person who is not truthful, uses his money to pamper the child and poison him against Smriti. (II) Whether Financial Superiority can be the decisive factor to handover the custody to a parent 89. Though, Perry is possessed of much more financial capacity than Smriti but Smriti is living in Defence Colony having one floor to herself and another with her mother. Defence Colony is one of the good localities in Delhi. Maybe, it is not comparable to the Farm House of Perry in Kenya of 13 bedrooms as mentioned by him but, keeping in view the Indian standards of living, the Child is being very well taken care of. The rental income accruing to the mother of Smriti is of more than Rs. 20 lakhs, as admitted by Perry himself, whereas even after paying Rs.7 lakhs (approx.) as monthly installment of the loan taken from the Bank, Smriti has sufficient means available to take care of herself and the child. It is not comparable to the status of Perry in Kenya in any manner, which she is entitled to as wife of Perry. However, such assessment is subject to the rights of the parties in the pending maintenance proceedings. 90. Mr. Divan had raised an argument that Perry’s financial superiority cannot be a decisive factor to hand over the custody to him. The Family Court held that Smriti lives in a flat in a multi-storied building, the ground floor of her house is a commercial establishment and upper floor is used for residence. Factually, the statement of Smriti is that she is residing on one floor of a house in 59 Defence Colony whereas her mother is residing on a separate floor in the same building. Smriti has deposed that there are six bedrooms, two drawing rooms, two dining rooms, six bathrooms and the entire terrace. This kind of accommodation which is available is sufficient for three people. There was no cross- examination conducted by Perry on this part of testimony of Smriti. Perry is contributing Rs. 1,00,000/- per month as maintenance towards the child only from February, 2016 and has not given any maintenance to Smriti and the child since 2012 till February, 2016. This Court in a judgment reported as Smt. Surinder Kaur Sandhu v. Harbax Singh Sandhu & Anr. 17 held as under: “8. Some of these circumstances mentioned by the learned Judge are not beside the point but, their comparative assessment is difficult to accept as made. For example, the “traumatic experience of a conviction on a criminal charge” is not a factor in favour of the father, especially when his conduct following immediately upon his release on probation shows that the experience has not chastened him. On the whole, we are unable to agree that the welfare of the boy requires that he should live with his father or with the grandparents. The father is a man without a character who offered solicitation to the commission of his wife's murder. The wife obtained an order of probation for him but, he abused her magnanimity by running away with the boy soon after the probationary period was over. Even in that act, he displayed a singular lack of respect for law by obtaining a duplicate passport for the boy on an untrue representation that the original passport was lost. The original passport was, to his knowledge, in the keeping of his wife. In this background, we do not regard the affluence of the husband's parents to be a circumstance of such overwhelming importance as to tilt the balance in favour of the father on the question of what is truly for the welfare of the minor. At any rate, we 17 (1984) 3 SCC 698 60 are unable to agree that it will be less for the welfare of the minor if he lived with his mother. He was whisked away from her and the question is whether, there are any circumstances to support the view that the new environment in which he is wrongfully brought is more conducive to his welfare. He is about 8 years of age and the loving care of the mother ought not to be denied to him. The father is made of coarse stuff. The mother earns an income of £100 a week, which is certainly not large by English standards, but is not so low as not to enable her to take reasonable care of the boy.” 91. In Gaurav Nagpal ; Surinder Kaur Sandhu ; and, Dhanwanti Joshi v. Madhav Unte 18 , it was held that financial superiority of one parent cannot be the criteria for the change of custody from one parent to the other. Therefore, though Perry has more financial resources with him, but that alone would not entitle him to have physical custody of the child. (III) Continued Supervisory Jurisdiction of Indian Courts is essential for Aditya’s Welfare 92. Mr. Divan has vehemently argued that this Court exercises parens patriae jurisdiction over the children who reside within the local limits of the jurisdiction of this Court. It was argued that the continuing supervisory jurisdiction is a necessary concomitant of this Court. The jurisdiction of the Family Court at Delhi was invoked by Perry for the reason that the child is an ordinary resident in Delhi. The jurisdiction of Courts in India over the child continues even after an order of appointment of guardian. Sections 26, 39(h), 43 and 44 of the Act ensure that the Court continues to have supervisory jurisdiction over the ward even after 18 (1998) 1 SCC 112 61 passing of the orders. 93. Mr. Mehta relied on Section 26 of the Act to contend that the jurisdiction of this Court would continue even after the ward is away from the territorial limits of this Court. He relied upon a judgment of this Court in Jasmeet Kaur v. State (NCT of Delhi) & Anr. 19 that he is willing to have an order from the Kenyan Court to ensure that Perry remains bound by the orders of this Court which can be executed, if need be, by the Kenyan Court. It was also stated that the argument raised by Smriti that child is well settled in India and the apprehension that the Courts in India will lose jurisdiction are unfounded and baseless. The contention regarding the incident of dam burst was said to be irrelevant in the present matter since there is an appeal pending before the Higher Court of Kenya. Also, the allegations of alcoholism and racism were denied by Perry. 94. I do not find any merit in the said argument raised by Mr. Mehta. Section 26 of the Act puts a restriction on the rights of a guardian to not remove the ward from the limits of the jurisdiction without leave of the Court except for such purposes as may be prescribed. In terms of Section 4(5) of the Act, the District Court is having jurisdiction to entertain an application under the Act. The Jurisdiction of the Court within the meaning of Section 26 of the Act is the territorial jurisdiction of Court. It does not mean extra- territorial jurisdiction beyond the physical boundaries of India. The 19 2019 (17) Scale 672 62 Court can permit the movement of Child within India and not beyond. Similarly, a guardian appointed by the Court can be removed under Section 39(h) of the Act, if the guardian ceases to reside within the local limits of the jurisdiction of the Court. Section 44 contemplates penalty for removal of ward from the jurisdiction of the Court i.e. Delhi. The Court can grant permission only within the territorial limits to which the Act is applicable. Therefore, a guardian appointed by the Family Court under the Act cannot remove the ward from the jurisdiction of Delhi Family Court. The Family Court could permit the removal of the ward from the limits of its jurisdiction but within country as the Family Court would become incompetent to ensure compliance of its directions once the child is removed from the boundaries of the country. 95. The judgment in Jasmeet Kaur arises out of very different facts. In that case, both the parents were US citizens. The father had filed a writ of Habeas Corpus for production of his children who were said to be illegally abducted by the mother from his custody in USA before the Court along with their US passports. Such petition was allowed by the High Court and the mother was directed to return to US along with the two minor children within a period of 3 weeks. It was observed that the parties had abandoned their domicile of origin i.e. India and set up their matrimonial home in US. Therefore, when the mother decided not to return to US, it was held that she acted in her self-interest and not in the best interest of the children. The High Court held that the children have a right to be 63 brought up by both the parents as a family is in U.S. 96. The father had instituted custody proceedings before US County Court as well wherein an ex-parte interim order granting temporary custody of both the children to the father was passed with supervised visitation rights of the mother. Thereafter, the Court passed a final order directing the mother to return to US with the minor children and granted sole legal and physical custody of both the children to the father with supervised visitation rights to the mother. 97. The mother also had filed a petition under the Act for permanent and sole custody of her children in India. In such petition, the father filed an application seeking rejection of the plaint under Order VII Rule 11 CPC. The Family Court allowed the application and dismissed the guardianship petition. Such order was affirmed by the High Court in appeal. Still aggrieved, the mother had filed an appeal before this Court. This Court set aside the order passed under Order VII Rule 11 CPC. The case was remitted to the Family Court to be decided on merits. Thereafter on remand, Family Court held that Indian Courts would not have jurisdiction to entertain petition under the Act. The Family Court held that paramount interest of the children would lie in the shared parenting by parties in US and the mother was not entitled to the sole custody of the children. The Family Court also held that the Indian Courts would lack jurisdiction to entertain the guardianship petition. The first 64 appeal was dismissed by the High Court as well on the same ground. Further, since there was an order of competent US Court, the High Court directed the father to submit an affidavit of undertaking to comply with the directions by the Superior Court of Stanford. The mother finally agreed to return to US with the minor children in agreement to the directions issued by this Court. The said judgment would not be applicable to the facts of the present case as there is no order of competent Foreign Court in respect of custody of minor. 98. It may be noticed that India and Kenya are not signatory to the Convention on Civil Aspects on International Child Abduction, 1980. This Court in Nithya Anand Raghavan v. State (NCT of Delhi) & Anr. 20 , considering such aspect, held that a s regards the non- Convention countries, the law is that the court in the country to which the child has been removed must consider the question on merits bearing the welfare of the child as of paramount importance and reckon the order of the foreign court as only a factor to be taken into consideration. There can be summary jurisdiction in the interests of the child or an elaborate inquiry as welfare of the child is of paramount consideration. This Court held as under: “40 … Thus, while examining the issue the courts in India are free to decline the relief of return of the child brought within its jurisdiction, if it is satisfied that the child is now settled in its new environment or if it would expose the child to physical or psychological harm or otherwise place the child in an intolerable position or if the child is quite mature and objects to its return. We are in respectful agreement with the aforementioned 20 (2017) 8 SCC 454 65 exposition.” 99. The judgment of this Court in Sri Nilanjan Bhattacharya v. The State of Karnataka & Ors. 21 arises out of a Habeas Corpus petition filed by the appellant in respect of 3½ years old child. The Superior Court of New Jersey, Hudson County, Chancery Division, USA has passed an order in favour of the appellant for custody and for return of the minor child. Later, the Court granted legal and temporary custody of the child to the appellant. The appellant was aggrieved by the following two conditions imposed by the High Court while allowing the child to take back to USA. The conditions were as follows: “ (a) That the minor child shall be repatriated only after a certificate being issued by the Officer of the rank of District Health Office of Bengaluru in certifying that this Country is free of COVID - 19 pandemic and it is safe for the travel of minor child to USA; (b) Simultaneously the petitioner herein shall also secure a certificate from the concerned Medical authority at USA in certifying that the condition in USA, particularly in the region where the petitioner is residing is congenial for shifting the residence of minor child – Master Adhrit Bhattacharya in compliance of the order passed by the Court of New Jersey;” 100. This Court examined the issue having regard to parens patriae having jurisdiction of this Court not restricted to the two conditions imposed. This Court held that the mother has not shown any particular inclination to retain the child in India. The Court came to the conclusion that the welfare of the child will be best served in 21 Civil Appeal No. 3284 of 2020 decided on 23.9.2020 66 US as the child was born in US and was citizen of US by birth. The father has taken the responsibility for shared parenting when the child was in US. It was further held that the child was remained in India for a short period and it would not be contrary to his interest to allow the father to take him back. 101. I find that the said judgment is of no help to the arguments raised by Mr. Mehta. In the present case, the child was born in India. The child is a citizen of both the countries on account of dual citizenship of Kenya and England of Perry. The child has stayed in India as per the arrangements arrived at between the parties at least till 26.4.2012. Thereafter, Perry has been granted visitation rights which he has availed. The report of the Counsellor, the Mediator and the order of the High Court show that the child is equally comfortable with both the parents. 102. This issue is to find out the welfare of the Child in parens patriae jurisdiction of this Court. The question required to be examined is whether this Court should permit the child to be out of its supervisory jurisdiction so as to be a mute spectator to the possibility of defiance of the order of this Court. I am of the opinion that welfare of the Child would be to stay in India with his mother who has brought up the child for last 11 years. The Child is intelligent but not mature enough to take decisions by himself. Even, the law recognizes that the child of less than 18 years is incapable of representing himself. Therefore, any opinion of the child is not determinative of the final custody of the child but this 67 Court as parens patriae is duty bound to assess the entire situation to return a finding whether the welfare of the child will be with the mother with visitation rights to the father or custody with the father with visitation rights to the mother. If the child is moved to Kenya, there is no way that this Court can enforce the orders to get the child back to India, even if it so desires. 103. It was argued that, on 28.9.2020, when the hearing of the present appeal was deferred for 30.9.2020, a day in between i.e. on 29.9.2020, Perry had obtained a certificate from the Office of the President of Kenya, Ministry of Interior and Coordination of National Government. The certificate was that Perry continues to be very popular with all the people of Solai and there is absolutely no threat at all to the family. The influence which Perry exercises in Kenya is made out from the said certificate which was produced in a day’s time after the hearing closed on 28.9.2020 and the remaining arguments were to be heard on 30.9.2020. Such good character certificate is not really relevant in the proceedings pending before the Court regarding cases of manslaughter against him. Considering such influence that Perry has in Kenya, Smriti will not be able to face Perry and his family in any litigation whatsoever in the event Perry choses to defy the orders of the Court. Smriti is categorical, which I have no reason to doubt that she will not be in position to take course to her legal remedies in Kenya on account of logistic issues as well as the financial and political power of Perry and his family. The Courts in India will not have jurisdiction over 68 Perry and the Child, both being Citizens of Kenya and United Kingdom, once they are out from the territorial limits of India. Any remedy in Kenya or United Kingdom is not an easy solution for Smriti. There is nothing on record to show how the orders of this Court can be enforced by the Kenyan Courts in the event Perry refuses to comply with the directions of this Court at a subsequent stage. 104. Further, Mr. Mehta relied upon judgments of this Court reported asElizabeth Dinshaw (Mrs) v. Arvand M. Dinshaw & Anr. 22 , Vivek Singh v. Romani Singh 23 and Kalpana Mehta & Ors. v. Union of India & Ors. 24 in support of his arguments that the order passed by High Court does not warrant any interference. 105. In Elizabeth Dinshaw’s case, the appellant (mother) was a citizen of the United States of America, whereas the respondent (father) was an Indian. The parties married in a State of Michigan. The Michigan Court passed an order at the instance of the mother dissolving the marriage and also giving custody and control of the minor child of the parties until he reaches the age of 18 years or until the further orders of that Court. The father was given visitation rights. In violation of the visitation rights, the father picked up the child from the school and secretly left the United States of America for India after selling his immovable property. Since there was a violation of the order passed by the Michigan Court, the mother filed a writ of Habeas Corpus in India. This Court 22 (1987) 1 SCC 42 23 (2017) 3 SCC 231 24 (2018) 7 SCC 1 69 ordered that it will be in the best interests and welfare of the child that he should go back to the United States of America and continue his education under the custody and guardianship of the mother to whom the custody and guardianship is entrusted by the competent court in that country. 106. As mentioned earlier, the cases wherein, the foreign courts have passed an order of visitation rights or custody stand on different footing as the present is a case where there is no proceeding before any other Court other than the Family Court, Delhi. Therefore, the said judgment does not provide any assistance to the arguments raised. 107. In Vivek Singh’s case, the mother has invoked the jurisdiction under the Act for the custody and appointment of the guardian of the minor daughter. The Principal Judge, Family Court found that the father is a fit person to retain the custody of the child and therefore dismissed the petition. The High Court allowed the appeal and handed over the custody of the child to the mother, inter alia , for the reason that the girl child was less than five years of age at the relevant time, and the mother was better suited to take care of the child. The custody of the child continued with the father, during the pendency of the appeal, in view of the interim order passed by the High Court. However, visitation rights were granted to the mother by way of an interim arrangement. This Court held as under: “13. Second justification behind the “welfare” principle is the public interest that stand served with the optimal 70 growth of the children. It is well recognised that children are the supreme asset of the nation. Rightful place of the child in the sizeable fabric has been recognised in many international covenants, which are adopted in this country as well. Child-centric human rights jurisprudence that has been evolved over a period of time is founded on the principle that public good demands proper growth of the child, who are the future of the nation. … xx xx xx 15. It hardly needs to be emphasised that a proper education encompassing skill development, recreation and cultural activities has a positive impact on the child. The children are the most important human resources whose development has a direct impact on the development of the nation, for the child of today with suitable health, sound education and constructive environment is the productive key member of the society. The present of the child links to the future of the nation, and while the children are the treasures of their parents, they are the assets who will be responsible for governing the nation. The tools of education, environment, skill and health shape the child thereby moulding the nation with the child equipped to play his part in the different spheres aiding the public and contributing to economic progression. The growth and advancement of the child with the personal interest is accompanied by a significant public interest, which arises because of the crucial role they play in nation building.” 108. This Court found that though the child is staying with the father since she was 21 months old, but the father has not said anything about the positive traits of the mother. The matrimonial discord between the two parties would have been understood by the child, as given by the father. Psychologists termed it as “The Parental Alienation Syndrome”. This Court has granted custody of the child to the mother for at least one year so that level playing field is 71 granted to both the parents. However, in the present case, the report of the Child Counsellor and/or the Mediator as well as the order of the Court do not suggest that there is any “Parental Alienation Syndrome” against Perry. 109. In the present case, the child has grown up in India in the last 11 years. At this age, the child would be exposed to physical and psychological harm, if he is shifted to Kenya amongst fellow students and teachers but without any friends. He would be taken care of by nannies, maids with libera pampering by the grandparents and the father. Therefore, I do not find any merit in the arguments raised by Mr. Mehta. 110. The High Court vide a separate short order dated 25.2.2020 gave visitation right to Smriti to talk to the child over audio calls/video calls for at least 10 minutes every day at a mutually agreed time which is least disruptive to the schooling and other activities of the child. It was also ordered that Smriti shall be entitled to freely exchange e-mails, letters and other correspondences with the child without any hinderance by Perry or his family. Smriti was given right to visit the child during summer and winter vacations on the dates to be mutually agreed upon but she shall not be entitled to take the child out of Nairobi, Kenya. Perry was to bear the cost of her return air tickets for travel from India once a year and accommodation for seven days. Perry was also directed to file an undertaking before the High Court once the order has attained finality that the order of the Family Court and the directions given 72 by the High Court would be complied with. It is an illusory order not capable of enforcement in any manner, in the event Perry refuses to comply with the order. I do not think that this Court should pass an order which leads to irreversible situation. 111. I find that the order of the High Court granting visitation rights for one week is a farce. Perry has been coming to India quite frequently and has unsupervised visitation rights over the child as well. Therefore, instead, it will be in the interest of justice, if Perry is given unsupervised visitation rights in India or abroad for a month during summer or winter holidays either in parts or consecutively. The travel documents of the child will be retained by Smriti so that child is not removed from the jurisdiction of this Court, if the Child is with Perry in India. 112. In the event Perry decides to Holiday in any other country than India, Perry shall make arrangements for the travelling and stay of Smriti on the agreed destination. The travel documents of the child shall be kept in safe custody in Indian Embassy or in the event, Indian Embassy or its Consulate Office is not available, with the local Police which can be taken back only at the time of travelling back of Child to India. 113. In view of the above, the appeal is allowed. The orders passed by the Family Court and the High Court are set aside with grant of visitation rights to Perry. However, liberty is given to the parties to seek further orders, as may be required from time to time, from the 73 Family Court, New Delhi. .............................................J. (HEMANT GUPTA) NEW DELHI; OCTOBER 28, 2020. 74