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

Biju Sebastian @ Joseph vs Elizabeth @ Linda Biju
2024 Latest Caselaw 9894 Ker

Citation : 2024 Latest Caselaw 9894 Ker
Judgement Date : 5 April, 2024

Kerala High Court

Biju Sebastian @ Joseph vs Elizabeth @ Linda Biju on 5 April, 2024

                IN THE HIGH COURT OF KERALA AT EENAKULZU4
                                 PRESENT
            THE HONOURABLE MR. JUSTICE RAJA VITAYARAGHAVAN V
                                          &

                   THE HONouRABI.E in. dusTlcE p.M.MANOT
       FRIDAY, THE 5TH DAY 0F APRIL 2024 / 16TH CHAITHRA,            1946

                          MAT.APPEAL NO.      290 0F 2020

    AGAINST THE JUDGIENT DATED 24.02.2020 IN 0P NO.55 0F 2016 0F
                       FAMIIiY COURT, PAIA

APPELLZDIT / RES PONDENT :

              BIJU SEBASTIAN @ JOSEPH
              AGED 44 YEARS
              S/0. SEBASTIAN, THADAVANAL HOUSE ,
              PERINGAIIAM. P. O. ,   POONJAR NADUBHAGAM VILILAGE ,
              MEENAclllL TALUK, KorTA¥AM DlsTRlcT-686582.

              BY ADVS .
              JUSTINE JACOB
              SRI . K . S . ARtJN KUMAR



RESPONI)ENT/PETITIONER:

              ELIZABETH @ LINDA BIJU,
              AGED 41 YEARS, W/0.BIJU SEBASTIAN, THADAVANAL HOUSE,
              PERINGALAM. P. O. , PO0NIIAR NADUBHAGAM VILLAGE ,
              nnEENACHIL TALUK, KOTTA¥AM DlsTRlcT-686582.




              SRI P C HARIDAS, FOR PARTY RESP




      THls REv.PETITION(FAMILy cOuRT)         HAvlNG corm= up FOR ADMlssloN
ON 05.04.2024,   ALONG WITH Mat.Appeal.NO.  339/2020 & RP(FC)               NO.
136/2020, THE COURT 0N THE SAME DAY DELIVERED THE FOLLOWING:
 Mat.Appeal Nos.290, 339 of 2020 &
R.P.(F.C.) No.136 of 2020




                   IN THE HIGH COURT 0F KERALA AT EENJusuliAM
                                   PRESENT
              THE HONouRABI[E rm. ]usTlcE RArA vlTA¥ARAGHAVAN v
                                           &

                      THE HONOuRABLE in. eusTlcE p.M.MAN04
        FR|DAy, THE 5TH DAy OF APRIL 2024 / i6TH cmlTHRA, 1946

                             MAT.APPEAL NO.    339 0F 2020

   AGIAINST THE JUDGMENT DATED 24.02.2020 IN 0P NO.55 0F 2016 0F
                       FAMILY COURT, PAILA
APPELLANT/PETITIONER:

               ELIZABETH @ LINDA
               AGED 42 YEARS
               W/0.BIJU SEBASTIAN, THADAVANAI-HOUSE,
               PERINGALAM P.O. , PO0NJAR NADUBHAGOM VIIIILRE,
               MEENACIIIL TALUK, KOTTAYAM DISTRICT, PIN -686 582.


               By ADv p.c.HARIDas


RESPONDENT/RESPONDENT:

               BIJU SEBASTIAN @ .OSEPH
               S/0.SEBASTIAN, AGED 45 YEARS, THADAVANAL HOUSE,
               PERINGALAM p.o. , PooN4AR NanuBHAGOM vlLLAGE,
               lEENACIIII. TAI.UK, KOTTAYAM DISTRICT, PIN-686 582.

               BY ADVS .
                SRI. JUSTINE JACOB
                SRI . K . S . ARUN KUMAR
                SRI . P . S . VIJU




       THIS   MATRIMONIAL APPEAL HAVING COME UP FOR ADMISSION 0N
05.04.2024,   ALONG WITH Mat.Appeal.NO 290/2020 AND CONNECTED CASES,
THE COURT 0N THE SAME DAY DELIVERED THE FOLLOWING:
 I_
I




     Mat.Appeal Nos.290, 339 of 2020 &
     R.P.Q7.C.) No.136 of 2020




                        IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                         PRESENT
                  THE HONouRABLE in. 4usTICE RAJA vl4A¥ARAGEIAVAN v
                                                 &

                          THE HONoURABLE rm.         JUSTlcE P.M.MANo.
             FRIDAY, THE 5TH DAY 0F APRII. 2024 / 16TH CHAITHRA,         1946

                                     RPFC NO.    136 0F 2020

       ACIAINST THE ORDER DATED 24.02.2020 IN MC NO.9 0F 2016 0F FAMILY
                                           couRT, prm
     REVISION PETITIONER/RESPONDENT :

                     BIJU SEBASTAIN @ JOSEPH
                     AGED 44 YEARS
                     S/O.SEBASTIAN, THADAVANAL HOUSE, PERINGALAM P.0. ,
                     POONJAR NADUBHAGAM VILLAGE , MEENACHIII TAIIUK ,
                     KOTTAYAM DISTRICT-686582 .

                     BY ADVS .
                     JUSTINE .ACOB
                     SRI . K . s . ARun Kt}MAR
                     RAJEE P MATHEWS
                     SMT.rmuTHA p s
                     SMT.jrmuTHA K p


     RESPONDENTS/PETITIONERS:

                     ELIZABETH @ LINE)A BITU
                     AGED 41 YEARS
                     W/0.BIJU SEBASTIAN, THADAVANAL HOUSE,
                     pERINGALm4 p.O. , POONTAR NADUBHAGAM vlLI,AGE,
                     MEENACHIII TAIIUK, KOTTAYAM DISTRICT-686582.


                     RIYA BIJU'
                     AGED 21 YEARS
                     D/O.BIJU SEBASTIAN, THAI)AVANAL HOUSE,
                     PERINGALAM P.0. , POONJAR NADUBHAGAM VILLAGE,
                     MEENACHIL TALUK, KOTTAYAM DISTRICT-686582.
 Mat.Appeal Nos.290, 339 of 2020 &
R.P.(F.C.) No.136 of 2020




                LISHA BIJU,
                AGED 10 YEARS
                D/0.BIJU SEBASTIAN,
                REPRESENTED BY HER MOTHER EI.IZABETH @ IIINDA BIJU,
                AGED 41 YEARS,
                W/O.BITU SEBASTIAN, THADAVANAL HOUSE,
                PERINGAILAM P.0. , PO0NJAR NADUBHAGAM VILIAGE,
                MEENACHII. TALUK, KOTTAY" DISTRICT-686582.




                BY ADV.     SRI.P.C.HARIDAS




THIS REV.PETITION(FAMILY COURT) HAVING COME UP FOR ADMISSION ON
05.04.2024, ALONG WITH Mat.Appeal.290/2020 AND CONNECTED CASES,
THE COURT ON THE SAME DAY DELIVERED THE FOLII0WING:
 Mat.Appeal Nos.290, 339 of 2020 &
R.P.(F.C.) No.136 of 2020




                                    JUDGMENT

Raja Viiavaraahavan, J.

0.P. No. 55 of 2016 was filed by the appellant in Mat. Appeal No. 339 of

2020 before the Family Court, Pala, seeking realisation of amounts handed

over to the husband at the time of marriage. M.C. No. 9 of 2016 was filed

before the same Court seeking maintenance to the wife and children.

2. By a common judgment dated 24.2,2020, the Family Court has

disposed of the matter. These appeals have been preferred by the parties to

the proceedings being aggrieved by the judgment and decree.

3. Mat Appeal No. 339 of 2020 is filed by the wife aggrieved by that

part of the judgment which goes against her, whereas Mat. Appeal No. 290 of

2020 and RP (FC) No. 136 of 2020 is filed by the husband.

4. When the matter is taken up for consideration, the learned counsel

appearing for the appellant in Mat. Appeal No. 339 of 2020 submitted that in

the course of proceedings before this Court, parties were referred to

mediation before the District Mediation Centre, Kottayam and they have

entered into an agreement under Section 89 of the Code of Civil Procedure

read with Rule 24 of the Civil Procedure (Alternative Dispute Resolution)

Rules, 2008. It is submitted that the entire dispute has been resolved and the Mat.Appeal Nos.290, 339 of 2020 &

parties have decided to stay together. It is submitted that in view of the

settlement arrived, the Appeals and the Revision Petition can be closed in

terms of the Memorandum of Agreement.

5. Having considered the submissions advanced, we are of the view

that the request made by the parties can be accepted. We have gone through

the terms of the Memorandum of Agreement and we do not think that any of

the terms are unlawful. Moreover, the parties have decided to bury their

disputes and live together.

In that view of the matter, Mat. Appeal No. 339 of 2020, Mat. Appeal No.

290 of 2020 and RP (FC) No. 136 of 2020 are disposed of in terms of the

Memorandum of Agreement entered into between the parties dated

27.10.2023. The same shall form part of this judgment.

sd/-

RAJA VIJAYARAG HAVAN V JUDGE

sd/-

P.M.MANOJ

JUDGE DCS Mat.Appeal Nos.290, 339 of 2020 &

APPENDIX OF MAT.APPEAI. 339/2020

PETITIONER ANNEXURES

chnexure A TRUE CO PY 0F THE SAI D S E I I LEMENT DATED 27/10/2023 ARRIVED AT BEFORE THE DISTRICT RADIATION CENTRE, KOTTAYAM DISTRICT, PAIA

Annexure a TRun copy OF .THE ORDER DATED og/11/2o23 IN Mc NO. 57/2022 0F THE FAMILY COURT, PALA IA 1/2024,IA 2/2024 JN Mat.Appeal 33 9/2020-Annexure (Page-6

.,`^

•-.,-,.,,i:

;£.:L€~ t`fatinteR1STnl€TREEnlA'r!oNcmit`ER,KOTTh¥AMc®i±T)¥RLa +!

ueMQRunu.ansFAGRfrraMr.itruND8RSEmoj¥g9¢r"8cSDEO"&cIVELPRacg Bu%F.REftB\¥miRunEs24SfTHF.c|v"f.!{On~DURT(AmRttATrveD!spueKfr`£oLunong

RULGsae8

BEF®RBTnEHONSuitAHLEFftMIL¥€SurRTpALA

PET|T|®NER§* ue.€RES:££E%:;INBF<RETa !ftsp tt +.:a``+` i.E#aeb3th©Lil%aBijttSft8cd4S¥ear§ Bijusebas{ian,#®ysar§ L .{`^ ''. `~

WifeBijusSbastfan r.J -- ` "

Th @d&vatt a i ffi~®-i.§*G*S' :';°a :a&;:Sa:bHa:tis:, i.t€-``;.;4?;:;a,?tor.tchih::,i PeringulamP.OaPoenj.arftadubh&gamPeringu}`Q+;nP.a, V}I}age, Meenacfu.lTa}t}k, Dnntt:^---i ' I Poonj&rn&dubh&gamvillage, Kot{ayam D!Strict.

Meenach!1T&luk,Kottay&mDistric{.

2. Lj.sha Bi'ju. age(I 15 year`s

D/oBijusebastian.

do.-dS-.do..*

Th€pa3.{igs®bo<dri*ii;,.

Submf t &§ fol}®\¥s;-

I.The&fenes#SdSujt/SSPeiit ~ { . rtyrgryt*" a, beu{5lpl8{nt Were refegred a]/a,£Sfflpi3intw€perefeg[ed t'omedja{jonferreso}vjngth€di`S,oufsbettvs¢nthSp&r{ifg.Inth8cQur8eof

medj`@€jon,{!ieyjt&vSresCi}apsfj§fa8jpdiftiofaffl"#hfi`.A--.- _ ''.-~ \,A di§puteandhavsagr€edtethefoilSwhng terit3s and gond5tiocas`.

I. II `4g,`u*,`uaees&{ Q©diedaeSdi es3 tt`3" of]edgatenoedanGRE3 Cifitrrs3® di"3cm oucoo us"ed®uls3coldis3rm{oS}f.nocnJ1 6"of)3aoco6J{S§ ul'Sgro dfro8s86en ®d33os{ajlca3"06J&@enj3col{sel.2jl€jJ,p?i?0P(Diy)254/2021-oocT)cT"S®rfucou

10-1I-2023arjlH23colas)caa3c"ciatJIQflcrfer2jej|grco®|)®`afndrtim`^~-i _ .TsO \utA. -ri {a ®.®~3_qu.¥try¥.?faqrfl.ap.8CmTinapTqum8S`?®rdRElrfug3®

---

Cm8.--.--.- «*~apngife9.jro,apq51pg&Sky8 2.63ae3Ochedife3{,€fro3Ond>rfejck3"fro8®®Qffifaae§corm unasharfeoaejenedcooce®?«rfcnij®soen3Surcoco3ne©1arng3eeledd9besl

• Sitt wled} a kefittt •.€*..".".2 #3jft

tsl'as ng IA 1/2024,IA 2/2024 IN Mat.Appeal 339/2020-Annexure A (Page-7)

•2.

escalng§RErsitjg3Ssas®stffiRIexi;iba:I#{:#!tipedasaeSffl£ENedulsREaesdicffis8aegivS edffiasedtgr# needxp i#8?f* l¢?S# ed rser3tasey 64 ed di-oued®" 38¢"

edcorH§ 2 cacod Qsac®®3 8msoo coded}coo®1¥86]s culcalar3o 6m3d3#' on28&g „ I/2 62coq§® r"m3QcOBOu3O cREs~8®?Of%Qrfeas7O©1cO8®scO30 6±` q®eengifeaerfu8aesee3®ifea§oae€injg\ng®|0-11-2023asfamoftsj®ti!8CTed ffico3®rfeedife3®1es3sesaligrusi*rfecocoerfro"usGur3®063edaetoaonedrfel ®gaeo®rs3encarm°cofi»ledrfudRElmHaedij#|®|ae3ow3,slasrotten3\#1£ij8aJfffwigiv affirmledd3SRE?en863s gffl"lco d9,Sflt¢ ca3$3oncrfe coocaofasj3erT3Ofcou f#)ft#irfedas

rfustias>. escadaecffifa3sediedae&enen3® aerm®D rfealed}cooed eeanael»atl es?aegen8®

3. ®caedtuldB*Saso ascoc#lenen*Sne3®® fflatgr8ouee#rmo"1

iou3ansescaeexp3#®dasfifed3®®eestftyqrfuedex©©ctfro3€t¥)ffi3oascaas3®Slcaffife3 Chlffl8 ®@aj3§{2 astulcacol cutndunl£ig33owen|un° 63moo tso`dgfficoc}®1 neenro3l all©l

dan3on)3.

4, @dfaS§®o edRffiac!:5ts8 ®mal}ed unSej&dasflas3 al36¥6TCi33edms3

eeQaeS "1@"ENut 8g3]odmw 64 REj di*gredgg} 310/4 ed63"§ 03 errTudi 15

+.. aj;Ciqg`d rmsJ`"8o fflxp3un®urfu8ses gi3 ffl3ceTh 6!asfns{"3o ®®So8G»o &i}g!colro'a alco"1ed enoaj&d3Dlued ed3seTsods $3"caas2as3© "1@g§edled edtf en ouds®Qi

2145/I, 2145/1/3$ 2145/1£3,nd ,Sgr`Qap° T? di cSncoSRE 32S/I ee8eedi§ i

63asae%st $9 ends £5 al!fflg rfuasl es®led ousdae& ChSrm° ffidien}°RE# gididasi8£:il¥3 $3Sm. gl #l"#rm8dRE}8}3ffis caen)3 edsrfusRE}1

orTS"gife#eeo eegm3S of*edgffledRES®1as38S§ edlerenled ensoSo nfi$3stnen3f©l

®uldied aeon aslgj{;!rmcosco8cao 63utou°®8 ouedd3316yas*o gS±o g3ffi€mny

ffiffl enled ife ms¥l corn REl di®ld=is}8cm8.

5 & 6¥cooo of>diedbcoo.@ha8® a®fflldrfurfurfu>8o coc5joesedesrue3

condao®Sdi 63$3calof coo@frdidm3uned ®|©8aocT31al\§3$8colenaed escmoo fife!d8mcooffil affi®)1eddfedan|®enco,i®® 6"af)8caocr)6)fel§ uloBJ0 dfro3S3o6l]1 *

gdS#S®1ca8mu3seSndungr8®atffi}ogr!ig8&ffiC.M+P38/2020!C.M.P30/2021i

€IMJP 3£/aSa2, €,M,P 4S/3#£3 enonch a#g&anifeee8S anae3ffiSeeffise .".#"""3 EEEEFEEEEE #l\Sz&kedd if i a IA 1/2024,IA 2/2024 IN Mat.Appeal 339/2020-Annexure A (Page-8

®difaosQ]3oanaso®&osrtyjlanf}ct®f]ftyrgiv®alQD®tofi§8gqCri.Appeal16/ `3.

2022~ooen"ed®S>co3®6icmoottf3edendREodi8niun8acJco®di§®t&®® 63gDf®®coo§unREed nd3soen8 ®atne®®fl$38a ®fi3,*fl#]3® loo 11 -2023 rfe dice"ffi8"aueflngfic¥8"antco8€ty3{Dflcoee6!on3oo{an€8exflrfuSoan€nefanfon3fifatffi8 cog.

6. Q¢)co51ed®,enn Sj€ri3So <rf3€8andaef3tdlcoanrofl6>€S gr2j`,f)3caoon

6)€i¥§at@eeodfa3§8ormS®5ogton@8Q"oeeconaseeesfiJnun#{"88S@0.{'(D`!y}. a54/3$2 I *#® asrmS eed&m38Q enise8caocoeeffis ®dEL®# ffi83anSffi#geeS ©3C"3©® rifiseees ®edse®dis&ffiae REife3&&3$ 1 S*11~£S£3 rofiftyenffi® ®3cueffmdied"rslas8serfeotigrjdi`#t®&rfu?ftcORE€3*ledaedse3Ou3.

1!}VietxpSFtlt#afofesft{dagre8mett{®nteradin€®b®ttarssttth€+ P&riie§,£jlepattiespi.aytli&ttheSuit/S,Petition/s,Appeal/s.bedecrggar dismissed/dosposedof,in{ermsoftheaforesa`idagreement.

Inview'of{heafore3@idngr3emsnt`{hePI@intifiys,Appellant/s, pray/Sferrefundofthefu]lj.nstiti„ionfe8.

Parties will appear o!i ,.... „ ,..,..,,...... be for; the Hon'ble Court forpassjngOrders,f'Dccreein{}i¢{3misoftheabovesaidagrcement, PE'1`ITIO+r{'E|ts. r`T`f,I+^`r,`.`..._ RESPONDE+fty'T. r I.E!j2zrfube{h@LintaB;ju.

2*LishaBiju.(Minor)Re •byfirst.p .„ Bijusebastian. atL)CzfiJzde lcfty^.

Advoc tS for Respondent E}Jzabe€!1@L5n£&Bjju.

Advocats for PgSitiongr :c;.r4&,```-`!--L, fty` fi'rfuul` fa? f{o!3-a VE}tlFI€ATI0N We the parties above named, do hereby 8ol3rmly S€&te and dec}are{}iatwl]atiscomainedinparagr61ph1to6aretruetothebSstofour haow!edge, ififormation arid belief.

1*

PETITIONER.

RESPONDENT.

                              I,E!j.z@bg€h @L;ntaBiju.        g(;
                                                                                            Biju sebastian.

2.LjshSBfju.{M;noi.) Rep.fayfirstpe{j{ioner E!I'zSbe{h@£jn{aBjju. twcfuanLe`totry# Pja€e : pa!a' EEEEfi P&rgd;27-]S-£823

i`?C`r`i { rrf r` 1 r` r r-

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter