1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION CIVIL APPEAL NOS. 4987 OF 2022 (Arising out of SLP(C)No.17166/2021) ROHITH THAMMANA GOWDA       …APPELLANT VERSUS STATE OF KARNATAKA & ORS.       …RESPONDENT(S)   J U D G M E N T C.T. RAVIKUMAR, J. 1. Leave granted. 2.   This appeal is directed against the Judgment and Order dated 07.09.2021 passed by the High Court of Karnataka at Bengaluru in   Writ   Petition   (Habeas   Corpus)   No.76   of   2020.   The   appellant herein   filed   the   said   Writ   Petition   seeking   the   following   main relief: “Issue   a   Writ   of   Habeas   Corpus   or   any   other appropriate   writ,   order   or   direction   directing   the Respondents to secure the  minor Aarya Ranjini Rohith, the only child of the Petitioner, aged about 9 years, and produce the   minor   Aarya   Ranjini   Rohith   before   this   Hon’ble   Court and   hand   over   the   custody   of   the   said   minor   child   to   the 2 Petitioner   who   is   the   father   of   the   minor,   so   that   the   child can be taken to the United States of America where he was born   and   is   a   citizen   of   and   where   he   was   living   and studying in school”. 3.     As   per   the   impugned   judgment,   the   High   Court   rejected   the writ   petition,   but   subject   to   the   visitation   rights   provided, thereunder,  to  the  appellant.  It  is  challenging   the  same  that  the above appeal has been preferred. Shorn of details, the case of the appellant may be stated as hereunder:                “The petitioner  has  been residing  in USA for  the past two   decades   or   thereabouts.   On   19.03.2008   the   marriage between   him   and   Respondent   No.3   was   conducted   as   per Hindu   rites   and   ceremonies   at   Bengaluru.     Soon   after   the marriage they shifted to USA and made it their matrimonial home. Both of them applied for Green Card (officially known as   Permanent   Resident   Card)   and   obtained   the   same   on 07.09.2010.   It   makes   them   entitled   to   live   and   work permanently   in   USA.   On   03.02.2011   their   son   Aarya Ranjani   Rohith   was   born   in   Washington,   USA   and   he   is   a naturalised   American   Citizen   with   an   American   Passport. The child was studying in the Third Standard in the Christa McAuliffe  Elementary  School   in  Washington   School  District during the year 2019­20.”     4.       Conflicts   and   confrontation   occurred   in   the   connubial relationship and they ultimately culminated in the incident which is   the   genesis   of   this   proceeding.   According   to   the   appellant,   on 03.03.2020,   Respondent   No.3   came   to   Bengaluru   in   India   with the   child,   without   his   consent.   At   that   time,   the   appellant   was 3 already in India to attend his ailing mother viz., from 27.02.2020 till 09.03.2020. Upon reaching USA he realized that the child was missing from the matrimonial home. He made initial enquiries at the   school,   in   vain,   and   thereupon   lodged   a   complaint   with   the Office   of   Children’s   Issues,   USA,   alleging   that   the   child   was kidnapped   by   respondent   No.3­wife.     Later,   in   the   evening   he could contact his father­in­law in India and on being informed of the availability of his wife and minor child at home in Bengaluru he withdrew the said complaint on 11.03.2020. Subsequently, he filed   the   Habeas   Corpus   writ   petition   before   High   Court   of Karnataka at Bengaluru in September, 2020.  He has also filed a Custody Petition in the Superior Court of Washington, County of King,   on   22.1.2020   and   obtained   an   ex­parte   order   dated 26.10.2020.   The   respondent   was   directed   to   return   the   child   to the   United   States.   On   29.10.2020   respondent   No.3   participated in   the   proceedings   before   the   US  Court   and  moved   a   motion   for vacating   the   ex­parte   order.   Consequently, the   ex­parte   order  to return   the   child   was   vacated.   Later,   respondent   No.3   filed   a petition   challenging   the   jurisdiction   of   the   US   Court   and   as   per order dated 15.01.2020 the US Court upheld its jurisdiction over the minor child. Still later, she herself invoked the jurisdiction of 4 the   Superior   Court   of   the   State   of   Washington   In   and   For   King County,   seeking   temporary   orders   of   child   support   and   spousal support as also for appointment of a parenting evaluator. The US Court   passed   an   order   on   09.03.2021   granting   her   spousal support  of  $5000  USD  per   month  subject  to  conditions.  The  US Court   also   passed   an   order   directing   her   to   return   the   child   to US. Earlier, respondent No.3 filed a custody petition bearing G & W   No.246/2020   before   the   Family   Court   Bengaluru.   It   was dismissed   as   being   not   maintainable   for   want   of   jurisdiction under Section 9 of the Guardians and Wards Act, 1890. (Now, the matter   is   pending   before   the   High   Court   of   Karnataka   in   Civil Revision   Petition   No.   318/2021).   According   to   the   appellant,   in the   circumstances   only   the   US   Courts   got   jurisdiction   to   decide the question of custody of the minor child. The contention of the appellant is that the High Court had ignored the orders of the US Court and also failed to take a proper decision on the question as to what would be in the best interest of the child.   The appellant has taken up contentions and also produced documents in a bid to establish the affinity and affection of the child towards him, in this   proceeding.     Obviously,   his   attempt   is   to   establish   that   for the interest of the child, the child should return to US. 5 5. Respondent   No.3   resisted   the   contentions   of   the   appellant. Before   the   High   Court   she   contended   that   though   the   child   was brought   to   India   without   the   appellant’s   consent   subsequently she   was   permitted   to   have   the   custody   of   the   child   by   the appellant   himself   as   also   by   the   US   Courts.   In   support   of   the contention   that   the   appellant   had   given   consent   for   keeping   the child in her custody she relied on an e­mail sent by the appellant herein on 15.03.2020. The fact is that the child is now, admitted in   a   school   in   Bengaluru   and   he   is   now   pursuing   his   studies there.   Obviously,   respondent   No.3   had   raised   the   contentions before the High Court to establish that the child was not in illegal or unlawful custody and therefore, the appellant is not entitled to the   prayer   sought   for   and   on   the   contrary,   she   is   entitled   to continue with the custody of the minor child. 6. A bare perusal of the impugned order would reveal that the High Court, as per the impugned order, rejected the contentions of   the   appellant   that   the   child   is   in   unlawful   custody   and respondent No.3 has been continuing with the custody of child in derogation of the orders of the US Courts to return the child     to USA.   The   impugned   judgment   would   reveal   that   the   court   had interacted   with   the   child   in   the   chambers   and  ascertained   as   to 6 whether   he   was   staying   with   the   mother   under   compulsion. Paragraph 85 of the impugned judgment would reflect what had transpired during such interaction. It would reveal that the child had   expressed   his   desire   to   stay   with   his   mother   and   further informed   that  he  was  comfortable   in   the  school   and  studying   in the   school   for   the   past   one   year.   He   had   also   divulged   the   fact that   he   was   not   facing   any   difficulty   in   his   schooling   as   also   in his   stay   at   Bengaluru.   On   an   analysis   of   the   rival   contentions and the facts mentioned in paragraph 85 the High Court came to the conclusion that the child is comfortable and feels secured in the   custody   of   his   mother   in   Bengaluru.   Ultimately,   the   High Court   rejected   the   writ   petition,   but   subject   to   the   visitation rights, specifically  mentioned  in  paragraphs 89 to  93 therein.  In this   circumstances,   present   appeal   has   been   preferred   assailing the judgment of the High Court dated 07.09.2021. 7.   Heard the learned counsel appearing for the appellant and also the learned counsel appearing for respondent No.3. 8. At   the   outset   we   may   state   that   in   a   matter   involving   the question of custody of a child it has to be borne in mind that the question   ‘what   is   the   wish/desire   of   the   child’   is   different   and distinct  from   the question  ‘what  would  be  in the best interest of 7 the   child’.   Certainly,   the   wish/desire   of   the   child   can   be ascertained   through   interaction   but   then,   the   question   as   to ‘what would be in the best interest of the child’ is a matter to be decided   by   the   court   taking   into   account   all   the   relevant circumstances.   When couples are at loggerheads and wanted to part   their   ways   as   parthian   shot   they   may   level   extreme allegations against each other so as to depict the other unworthy to have the custody of the child.  In the circumstances, we are of the   view   that   for   considering   the   claim   for   custody   of   a   minor child,   unless   very   serious,   proven   conduct   which   should   make one   of   them   unworthy   to   claim   for   custody   of   the   child concerned,   the   question   can   and   shall   be   decided   solely   looking into   the   question   as   to,   ‘what   would   be   the   best   interest   of   the child   concerned’.   In   other   words,   welfare   of   the   child   should   be the paramount consideration. In that view of the matter we think it   absolutely   unnecessary   to   discuss   and   deal   with   all   the contentions   and   allegations   in   their   respective   pleadings   and affidavits.                   9 .   To   answer   the   stated   question   and   also   on   the   question   of jurisdiction   we   do   not   think   it   necessary   to   conduct   a   deep survey on the authorities This Court in  Nithya Anand Raghawan 8 Vs. State (NCT of Delhi) & Anr. [(2017) 8 SCC 454] , reiterated the   principle   laid   in   V.   Ravi   Chandran   Vs.   Union   of   India [(2010) 1 SCC 174]  and further held thus :­ “In exercise of summary jurisdiction, the court must be satisfied and of the opinion that the proceedings instituted   before   it   was   in   close   proximity   and filed   promptly   after   the   child   was   removed from his/her native state   and brought within its territorial   jurisdiction,   the   child   has   not   gained roots   here   and   further   that   it   will   be   in   the child’s   welfare   to   return   to   his   native   state because   of   the   difference   in   language   spoken   or social   customs   and   contacts   to   which   he/she   has been   accustomed   or   such   other   tangible   reasons. In   such   a   case   the   court   need   not   resort   to   an elaborate   inquiry   into   the   merits   of   the   paramount welfare   of   the   child   but   leave   that   inquiry   to   the foreign court by directing return of the child.    Be it noted that in  exceptional cases  the court can still   refuse   to   issue   direction   to   return   the child   to   the   native   state   and   more particularly in spite of a pre­existing order of the   foreign   court   in   that   behalf,   if   it   is satisfied   that   the   child’s   return   may   expose him to a grave risk of harm ”.  (Emphasis added) 10. In  Ravi Chandran’s  case (supra), this Court took note of the actual   role   of   the   High   Courts   in   the   matter   of   examination   of cases involving claim of custody of a minor based on the principle 9 of   parens   patriae   jurisdiction   considering   the   fact   that   it   is   the minor who is within the jurisdiction of the court. Based on such consideration   it   was   held   that   even   while   considering   Habeas Corpus   writ   petition   qua   a   minor,   in   a   given   case,   the   High Courts may direct for return of the child or decline to change the custody  of   the   child  taking   into   account  the   attending   facts  and circumstances as also the settled legal position. In  Nitya Anand’s case   this   Court   had   also   referred   to   the   decision   in   Dhanwanti Joshi Vs. Madhav Unde [(1998) 1 SCC 112]   which in turn was rendered   after   referring   to   the   decision   of   the   Privy   Council   in Mckee   Vs.   Mckee   [(1951)   AC   352] .   In   Mckee’s   case   the   Privy Council held that the order of the foreign court would yield to the welfare   and   that   the   comity   of   courts   demanded   not   its enforcement,   but   its   grave  consideration.   Though,  India   is   not   a signatory   to   Hague   Convention   of   1980,   on   the   “Civil   Aspects   of International Child Abduction”, this Court, virtually, imbibing the true spirit of the principle of   parens patriae   jurisdiction, went on to hold in Nithya Anand Raghavan’s case thus: “40.   ...   As   regards   the   non­Convention   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 10 as   of   paramount   importance   and  reckon   the  order of the foreign court as only a factor to be taken into consideration,   unless   the   court   thinks   it   fit   to exercise   summary   jurisdiction   in   the   interests   of the child and its prompt return is for its welfare. In exercise   of   summary   jurisdiction,   the   court   must be satisfied and of the opinion that the proceeding instituted before it was in close proximity and filed promptly after the child was removed from his/her native   state   and   brought   within   its   territorial jurisdiction,   the   child   has   not   gained   roots   here and   further   that   it   will   be   in   the   child’s   welfare   to return to his native state because of the difference in language spoken or social customs and contacts to   which   he/she   has   been   accustomed   or   such other   tangible   reasons.   In   such   a   case   the   court need   not   resort   to   an   elaborate   inquiry   into   the merits   of   the   paramount   welfare   of   the   child   but leave   that   inquiry   to   the   foreign   court   by   directing return  of  the  child.  Be  it  noted  that  in   exceptional cases the court can still refuse to issue direction to return   the   child   to   the   native   state   and   more particularly   in   spite   of   a   pre­existing   order   of   the foreign court in that behalf, if it is satisfied that the child’s   return   may   expose   him   to   a   grave   risk   of harm.   This   means   that   the   courts   in   India,   within whose   jurisdiction   the   minor   has   been   brought must   “ordinarily”   consider   the   question   on   merits, bearing   in   mind   the   welfare   of   the   child   as   of paramount   importance   whilst   reckoning   the   pre­ existing order of the foreign court if any as only one of   the   factors   and   not   get   fixated   therewith.   In either   situation   –   be   it   a   summary   inquiry   or   an elaborate   inquiry   –   the   welfare   of   the   child   is   of paramount   consideration.   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 11 or   if   the   child   is   quite   mature   an   objects   to   its return.   We   are   in   respectful   agreement   with   the aforementioned exposition.” 11 .   Having   taken   note   of   the   position   thus   settled   in   the   said decisions   we   will   now   consider   the   question   whether   such   an exercise   had   been   undertaken   properly   in   this   case.   This   is because in this case foreign Court, as noted above, passed orders for  the return of the child to USA. There is nothing  on record to show that such an order passed on the second occasion was also vacated   subsequently.   True   that   the   first   order   to   that   effect passed on 26.10.2020 was subsequently vacated at the instance of   the   third   respondent   on   30.10.2020.   However,   going   by   the records   the   subsequent   order   passed   in   March   2021   Superior Court   of   Washington,   County   of   King   for   the   return   of   the   child owing to non­compliance led to further order       for contempt on 29.4.2021. The  High  Court,  obviously,  observed that  though  the U.S Court subsequently suspended the order of spousal support did   not   pass   any   order   regarding   the   custody   of   the   child   and hence,   custody   of   the   child   is   continuing   with   respondent   No.3. We   have   referred   to   those   aspects   solely   for   the   purpose   of 12 pointing   out   that   the   High   Court   was   aware   of   the   existence   of order for the return of the child by the US Court.       12 .  Be that as it may, we will now consider the question whether consideration   was   bestowed   by   the   High   Court   in   the   matter   in terms of the position settled by this Court in the aforementioned decisions i.e., by giving predominant importance to the welfare of the   child.     A   scanning   of   the   impugned   judgment   would   reveal that   the   High   Court   had   rightly   identified   the   vital   aspect   that paramount   consideration   should   be   given   to   the   welfare   of   the child while considering the matter. 13 .       We   have   stated   earlier   that   the   question   ‘what   is   the wish/desire of the child’ can be ascertained through interaction, but   then,   the   question   as   to   ‘what   would   be   the   best   interest   of the   child’   is   a   matter   to   be   decided   by   the   court   taking   into account all the relevant circumstances. A careful scrutiny of the impugned   judgment   would,   however,   reveal   that   even   after identifying   the   said   question   rightly   the   High   Court   had   swayed away   from   the   said   point   and   entered   into   consideration   of certain aspects not relevant for the said purpose. We will explain the  raison d’etre  for the said remark. 13 14 . The High Court, after taking note of the various proceedings initiated by the appellant before the US Courts formed an opinion that he had initiated such proceedings only  with an intention to enhance   his   chance   of   success   in   the   Habeas   Corpus   Writ Petition and to pre­empt any move by the wife (respondent No.3) for   custody   by   approaching   the   Indian   Courts.   In   other   words, the   initiation   of   proceedings   before   the   US   Court   was   motivated and   definitely   not   in   good   faith   and   was   also   not   in   the   best interests of the son. In this context, it is relevant to note that US Court   concerned   had,   admittedly,   ordered   for   the   return   of   the child   and   owing   to   the   non­compliance   with   the   said   order initiated   action   for   contempt.   The   spousal   support   order   passed by   the   US   Court   was   also   suspended   for   the   reason   of   non­ compliance with the order for return of the child. When US Court was moved and the court had passed orders the above mentioned observation   can   only   be   regarded   as   one   made   at   a   premature stage   and   it   was   absolutely   uncalled   for   and   it   virtually   affected the   process   of   consideration   of   the   issue   finally.   When   the   US Court   passed   such   orders   and   not   orders   on   the   custody   of   the child   it   ought   not   to   have   been   taken   as   permission   for respondent   No.3   to   keep   the   custody   of   the   child.   At   any   rate, 14 after   the   order   for   return   of   the   child   and   orders   for   contempt such   a   plea   of   the   respondent   No.3   ought   not   to   have   been entertained. 15. Considering   the   fact   that   the   marriage   between   the appellant   and   respondent   No.3   was   conducted   in   Bengaluru   in accordance with Hindu rites and ceremonies, the High Court held that   the   US   Courts   got   no   jurisdiction   to   entertain   any   dispute arising   out   of   the   marriage.   This   conclusion   was   arrived   at without   taking   into   account   the   efficacy   of   the   order   passed   by the   US   Court.     It   was   not   strictly   for   the   return   of   respondent No.3   but   was   an   order   intending   to   facilitate   the   return   of   a naturalised   citizen   of   America   holding   an   American   Passport. Paragraph   85   of   the   impugned   judgment   would   reveal   that   the High   Court   had   enquired   about   the   desire   and   comfort   of   the child   with   respect   to   his   schooling   and   stay   during   the interaction. The court found that the child expressed no difficulty in his schooling or his stay in Bengaluru and ultimately satisfied that   the   child   is   comfortable   and   secure   with   staying   with   his mother. 15 16.  The child in  question is a boy, now around  11 years and a naturalised   US   citizen   with   an   American   passport   and   his parents   viz.,   the   appellant   and   respondent   No.3   are   holders   of Permanent US Resident Cards. These aspects were not given due attention.   So   also,   the   fact   that   child   in   question   was   born   in USA   on   03.02.2011   and   till   the   year   2020   he   was   living   and studying   there,   was   also   not   given   due   weight   while   considering question of welfare of the child.   Merely because he was brought to India by the mother on 03.03.2020 and got him admitted in a school and that he is now feeling comfortable with schooling and stay   in   Bengaluru   could   not   have   been   taken   as   factors   for considering   the   welfare   of   the   boy   aged   11   years   born   and   lived nearly for a decade in USA. The very fact that he is a naturalised citizen   of   US   with   American   passport   and   on   that   account   he might, in all probability, have good avenues and prospects in the country   where   he   is   a   citizen.     This   crucial   aspect  has   not   been appreciated   at   all.       In   our   view,   taking   into   account   the   entire facts and circumstances and the environment in which the child had   born   and   was   brought   up   for   about   a   decade   coupled   with the   fact   that   he   is   a   naturalised   American   citizen,   his   return   to America would be in his best interest. In this case it is also to be 16 noted   that   on   two   occasions   American   courts   ordered   to   return the   child   to   USA.   True   that   the   first   order   to   that   effect   was vacated at the instance of respondent No.3. However, taking into account   all   aspects,   we   are   of   the   view   that   it   is   not   a   fit   case where courts in India should refuse to acknowledge the orders of the US Courts directing return of the minor child to the appellant keeping   in   view   the   best   interests   of   the   child.     In   our   view,   a consideration   on   the   point   of   view   of   the   welfare   of   the   child would   only   support   the   order   for   the   return   of   the   child   to   his native country viz., USA.  For, the child is a naturalised American citizen   with   American   passport.   He   has   been   brought   up   in   the social   and   culture   value   milieu   of   USA   and,   therefore, accustomed   to   the   lifestyle,   language,   custom,   rules   and regulations of his native country viz., USA. Further, he will have better   avenues   and   prospects   if   he   returns   to   USA,   being   a naturalised American citizen.  17 .   In this case during the course of the arguments the learned counsel   for   the   appellant   on   behalf   of   the   appellant   submitted that in case respondent No.3 wants to return and stay in US with her   parents   so   as   to   have   proximity   to   and   opportunity   to   take 17 care of the child the appellant is prepared to do the needful, if the respondent   No.3   so   desires.   It   is   further   submitted   that   the appellant   is   also   prepared   to   find   suitable   accommodation   for them in that regard. 18. In the light of the above discussion, we allow the appeal and the   impugned   judgment   passed   by   the   High   Court   in   Writ Petition (Habeas Corpus) No.76/2020 is set aside. Consequently, the   writ   petition   stands   allowed   and   we   issue   following   further directions: (i) Respondent No.3 shall ensure that the child returns back to United   States   of   America   forthwith.   In   that   regard   respondent No.3   as   well   as   the   appellant,   whoever   is   in   possession   of   the American   passport  of   the   child  in   question,   shall   do  the   needful in   accordance   with   the   law   to   enable   the   child’s   return   to   his native country viz., USA; (ii) Respondent   No.3   and   the   appellant   shall   take   necessary action  to   get  the  child  relieved  from  the  present   school  and   also to get him admitted in any school in USA where the appellant is presently   residing,   without   causing   much   interruption   to   his studies; 18 (iii) Respondent  No.3, if she wants to  accompany  the  child and stay   back   in   USA   will   be   at   liberty   to   do   so.   If   she   requires arrangement   of   accommodation   for   herself   and   her   parents   in USA she may intimate her desire in that regard to the appellant. Upon such intimation in writing the appellant shall forthwith do the needful to honour the assurance given to this Court, as noted above,   so   as   to   enable   respondent   No.3   and   her   parents,   as   the case   may   be,   to   accompany   the   child   and   also   to   stay   back   in USA   provided   they   fulfil   the   necessary   legal   formalities   for   their travel and stay in USA; (iv) All   necessary   legal   formalities   to   enable   the   child’s   smooth return   to   USA   shall   be   taken   by   respondent   No.3   and   the appellant expeditiously at any rate within a period of two months so   that   there   will   be   minimum   interruption   in   pursuing   the studies of the child. 19 .   We   also   make   it   clear   that   if   respondent   No.3   requires custody   or   visitation   rights   of   the   child,   she   may   do   so   by invoking   the   jurisdiction   of   appropriate   forum   in   USA.     Further, the   observations   made   in   this   judgment   shall   not   come   in   the 19 way   of   respondent   No.3,   as   the   stated   proceedings   will   have   to proceed independently. 20. There will be no order as to costs. 21 . The appeal is disposed of as above. 22 . All pending applications are disposed of.        ………….................J. (A.M. KHANWILKAR)      ….............................J.           (C.T. RAVIKUMAR) NEW DELHI; 29 July, 2022.