Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 4 docs
Amirtham Kudumbah vs Sarnam Kumdumban on 16 April, 1991
Shripati S/O. Santu Mane vs Goroba S/O. Nivarti Ghutukade on 1 July, 2008
Jijabai Vithalrao Gajre vs Pathankhan & Ors on 1 September, 1970
Sri Narayan Bal And Others vs Sri Sridhar Sutar And Others on 29 January, 1996

Loading...
User Queries
[Complete Act]
Central Government Act
Section 6 in The Hindu Minority And Guardianshipact, 1956
6. Natural guardians of a Hindu Minor. The natural guardians of a Hindu minor, in respect of the minor' s person as well as in respect of the minor' s property (excluding his or her undivided interest in joint family property), are-
(a) in the case of a boy or an unmarried girl- the father. and after him, the mother: provided that the custody of a minor who has not completed the age of five years shall ordinarily be with the mother;
(b) in the case of an illegitimate boy or an illegitimate unmarried girl- the mother, and after her, the father; (c) in the case of a married girl- the husband: Provided that no person shall be entitled to act as the natural guardian of a minor under the provisions of this section-
(a) if he has ceased to be a Hindu, or
(b) if he has completely and finally renounced the world by becoming a hermit (vanaprastha) or an ascetic (yati or sanyasi). Explanation.- In this section, the expressions" father" and" mother" do not include a step- father and a step- mother.