Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amith vs Divya M.S
2024 Latest Caselaw 33395 Ker

Citation : 2024 Latest Caselaw 33395 Ker
Judgement Date : 18 November, 2024

Kerala High Court

Amith vs Divya M.S on 18 November, 2024

Author: P.B.Suresh Kumar

Bench: P.B.Suresh Kumar

                                               2024:KER:85356
        IN THE HIGH COURT OF KERALA AT ERNAKULAM
                         PRESENT
       THE HONOURABLE MR. JUSTICE P.B.SURESH KUMAR
                            &
       THE HONOURABLE MR. JUSTICE C.PRATHEEP KUMAR
  MONDAY, THE 18TH DAY OF NOVEMBER 2024 / 27TH KARTHIKA,
                          1946
                   RP NO. 581 OF 2024
 AGAINST THE JUDGMENT DATED 23.02.2024 IN OP (FC) NO.683
             OF 2023 OF HIGH COURT OF KERALA

REVIEW PETITIONER/PETITIONER:

         AMITH T.S., AGED 40 YEARS
         S/O. SOMAN, THANDASSERY HOUSE,
         PAZHUVIL WEST DESOM & P.O., KURUMBILAV VILLAGE,
         THRISSUR TALUK & DISTRICT.
         REPRESENTED BY HIS POWER OF ATTORNEY HOLDER
         SOMAN, AGED 65, S/O. RAMAN,
         PAZHUVIL WEST DESOM KURUMBILAVU VILLAGE,
         PAZHUVIL P.O. WEST, THRISSUR TALUK,
         THRISSUR DISTRICT, PIN - 680564

         BY ADVS.
         M.R.VENUGOPAL
         DHANYA P.ASHOKAN (SR.)
         S. MUHAMMAD ALIKHAN
RESPONDENT/RESPONDENT:

         DIVYA M.S., AGED 34 YEARS
         W/O. SWAROOP & D/O. SUKUMARAN,
         MONEKKATTU HOUSE, KANNARA DESOM & P.O.,
         NEAR COMPANY PADI, PANANCHERY VILLAGE,
         THRISSUR DISTRICT, PIN - 680652

         BY ADVS.
         PRAVEEN.K.JOY
         E.S.SANEEJ(K-224/2014)

     THIS REVIEW PETITION HAVING BEEN FINALLY HEARD ON
22.10.2024, ALONG WITH RP.1003/2024 AND CONNECTED CASES,
THE COURT ON 18.11.2024 DELIVERED THE FOLLOWING:
 R.P. No.581 of 2024
in OP(FC) 683 of 2023 & con cases

                                     -: 2 :-


                                                     2024:KER:85356




           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                    PRESENT
         THE HONOURABLE MR. JUSTICE P.B.SURESH KUMAR
                                       &
         THE HONOURABLE MR. JUSTICE C.PRATHEEP KUMAR
  MONDAY, THE 18TH DAY OF NOVEMBER 2024 / 27TH KARTHIKA,
                                     1946
                          RP NO. 1003 OF 2024
AGAINST THE JUDGMENT DATED 23.02.2024 IN OP (FC) NO.63 OF
                      2024 OF HIGH COURT OF KERALA

REVIEW PETITIONER/RESPONDENT:

            AMITH, AGED 40 YEARS
            S/O. SOMAN, THANDASSERY HOUSE,
            PAZHUVIL WEST DESOM, KURUMBILAVU VILLAGE,
            PAZHUVIL P.O. WEST, THRISSUR TALUK,
            THRISSUR DISTRICT 680564, REPRESENTED BY POWER
            OF ATTORNEY HOLDER SOMAN, AGED 65, S/O. RAMAN,
            PAZHUVIL WEST DESOM, KURUMBILAVU VILLAGE,
            PAZHUVIL P.O. WEST, THRISSUR TALUK,
            THRISSUR DISTRICT, PIN - 680564.

            BY ADVS.
            M.R.VENUGOPAL
            DHANYA P.ASHOKAN (SR.)
            S. MUHAMMAD ALIKHAN
            ANJANA S. RAJ


RESPONDENT/PETITIONER:

            DIVYA M.S.
            AGED 34 YEARS
            D/O. SUKUMARAN, MONEKATTU HOUSE,
            KANNARADESOM, NEAR COMPANYPADI, KANNARA P.O.,
            THRISSUR DISTRICT, PIN - 680652
 R.P. No.581 of 2024
in OP(FC) 683 of 2023 & con cases

                                    -: 3 :-


                                              2024:KER:85356



            BY ADVS.
            PRAVEEN.K.JOY
            E.S.SANEEJ(K-224/2014)



      THIS REVIEW PETITION HAVING BEEN FINALLY HEARD ON
22.10.2024, ALONG WITH RP.581/2024 AND CONNECTED CASES,
THE COURT ON 18.11.2024 DELIVERED THE FOLLOWING:
 R.P. No.581 of 2024
in OP(FC) 683 of 2023 & con cases

                                     -: 4 :-


                                                   2024:KER:85356



           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                    PRESENT
         THE HONOURABLE MR. JUSTICE P.B.SURESH KUMAR
                                       &
         THE HONOURABLE MR. JUSTICE C.PRATHEEP KUMAR
  MONDAY, THE 18TH DAY OF NOVEMBER 2024 / 27TH KARTHIKA,
                                     1946
                         RP NO. 1005 OF 2024
 AGAINST THE JUDGMENT DATED 23.02.2024 IN OP (FC) NO.108
                 OF 2024 OF HIGH COURT OF KERALA

REVIEW PETITIONER/RESPONDENT:

            AMITH, AGED 40 YEARS
            S/O. SOMAN, THANDASSERY HOUSE,
            PAZHUVIL WEST DESOM, KURUMBILAVU VILLAGE,
            PAZHUVIL P.O. WEST, THRISSUR TALUK,
            THRISSUR DISTRICT 680564,
            REPRESENTED BY POWER OF ATTORNEY HOLDER SOMAN,
            AGED 65, S/O. RAMAN, PAZHUVIL WEST DESOM,
            KURUMBILAVU VILLAGE, PAZHUVIL P.O. WEST,
            THRISSUR TALUK, THRISSUR DISTRICT, PIN - 680564

            BY ADVS.
            M.R.VENUGOPAL
            DHANYA P.ASHOKAN (SR.)
            S. MUHAMMAD ALIKHAN
            ANJANA S. RAJ


RESPONDENT/PETITIONER:

            DIVYA M.S.,AGED 34 YEARS
            D/O. SUKUMARAN, MONEKKATTU HOUSE,
            KANNARA DESOM & P.O., NEAR COMPANY PADI,
            PANANCHERY VILLAGE,
            THRISSUR DISTRICT, PIN - 680652
 R.P. No.581 of 2024
in OP(FC) 683 of 2023 & con cases

                                    -: 5 :-


                                              2024:KER:85356



            BY ADVS.
            PRAVEEN.K.JOY
            E.S.SANEEJ(K-224/2014)



      THIS REVIEW PETITION HAVING BEEN FINALLY HEARD ON
22.10.2024, ALONG WITH RP.581/2024 AND CONNECTED CASES,
THE COURT ON 18.11.2024 DELIVERED THE FOLLOWING:
 R.P. No.581 of 2024
in OP(FC) 683 of 2023 & con cases

                                      -: 6 :-


                                                                    2024:KER:85356



                                                                            C.R.


            P.B.SURESH KUMAR & C.PRATHEEP KUMAR, JJ.
                  -----------------------------------------------
          R.P. No.581 of 2024 in O.P.(FC) No.683 of 2023,
           R.P. No.1003 of 2024 in O.P.(FC) No.63 of 2024
                                      and
          R.P. No.1005 of 2024 in O.P.(FC) No.108 of 2024
                  -----------------------------------------------
             Dated this the 18th day of November, 2024


                                  ORDER

P.B.Suresh Kumar, J.

The issues arising for consideration in these review

petitions are closely interlinked and they are, therefore,

disposed of by this common order. Parties are referred to in

this order for convenience, as they appear in R.P.No.581 of

2024. The review petitioner is the petitioner in the original

petition, from which the said review petition arises viz, O.P.(FC)

No.683 of 2023. The respondent is the respondent therein and

the former wife of the petitioner. The dispute relates to the

custody of their minor child, Adwaith.

in OP(FC) 683 of 2023 & con cases

2024:KER:85356

2. The petitioner filed G.O.P. 1537 of 2016 before

the Family Court, Thrissur, seeking orders declaring him as the

guardian of the child. The said proceedings was disposed of

based on a mediation settlement, in terms of which permanent

custody of the child was given to the respondent, subject to

the visitation rights of the petitioner. Subsequently, when the

respondent entered into a second marriage and relocated to

Canada to pursue higher studies entrusting the child with her

parents in India, the petitioner filed I.A.No.20 of 2023 seeking

orders granting permanent custody of the child to him by

modifying the order passed in the proceedings, and I.A.No.40

of 2023, seeking orders permitting the petitioner to take the

child to Dubai, where he is presently working, so as to enable

the child to continue his education there. The petitioner also

filed I.A.No.43 of 2023 seeking interim custody of the child

pending disposal of I.A.Nos.20 and 40 of 2023.

3. When the petitioner preferred the above

referred interlocutory applications, the respondent filed

I.A.No.26 of 2023 seeking orders permitting her to take the

child to Canada and I.A.No.27 of 2023 seeking orders

in OP(FC) 683 of 2023 & con cases

2024:KER:85356

modifying the visitation rights granted to the petitioner in

terms of the order originally passed by the Court. The Family

Court dismissed I.A.Nos.26 and 27 of 2023 and allowed

I.A.Nos.20 and 40 of 2023 subject to the visitation rights of the

respondent and her parents and also on condition that the

child shall be taken to the place of employment of the

petitioner, Dubai only in the ensuing academic year. I.A.No.43

of 2023 was closed on the same day in the light of the order

passed on I.A.Nos.20 and 40 of 2023.

4. The petitioner filed O.P.(FC) No.683 of 2023

challenging the order passed by the Family Court in I.A.No.43

of 2023 with a prayer to modify the same and allow him to

take the child to Dubai in the same academic year itself. The

respondent filed O.P.(FC) No.63 of 2024 challenging the orders

passed by the Family Court in I.A.Nos.20 and 40 of 2023 and

O.P.(FC) No.108 of 2024 challenging the orders passed by the

Family Court in I.A.Nos.26 and 27 of 2023.

5. This Court disposed of the original petitions by

a common judgment, and the review of the said judgment is

sought in these review petitions. The petitioner has grievance

in OP(FC) 683 of 2023 & con cases

2024:KER:85356

only against the order of the Family Court in I.A.No.43 of 2023

and consequently, he preferred only R.P.No.581 of 2024

initially, seeking review of the judgment in O.P.(FC) No.683 of

2023. The remaining review petitions were later filed by way of

abundant caution, as it was apprehended that the petitioner

may not be able to pursue R.P.No.581 of 2024 without seeking

review of the orders passed in O.P.(FC) Nos.63 and 108 of 2024

also.

6. Heard the learned Senior Counsel for the

petitioner as also the learned counsel for the respondent.

7. As noted, this Court disposed of the original

petitions with a direction to the maternal grandparents to

handover custody of the child to the petitioner and permitting

him to take the child to Dubai to enable the child to continue

his education at Dubai as an interim measure, clarifying that as

and when the mother is able to take the child to Canada, she

can move the Family Court with an application for custody.

Paragraphs 2 and 3 of the order sought to be reviewed read

thus:

"2. Having considered all the contentions advanced, we are of

in OP(FC) 683 of 2023 & con cases

2024:KER:85356

the opinion that it is in the best interest of the child that interim custody is granted to the father for the time being. The maternal grandparents shall produce the child before the Family Court, Thrissur on 02.03.2024. The interim custody shall be handed over to the father, who has agreed to come down on the said date, from the premises of the Family Court. The father shall be permitted to take the child to his work place on condition that all relevant details including the photostat copies of the passport, details of the residential address as well as clear details of the employment of the father and the school where admission is taken for the child are provided before the Family Court. The father shall also swear to an affidavit undertaking to remain bound by the orders of the Family Court, Thrissur and to abide by the orders passed by the said Court.

3. The mother is permitted to move the applications for VISA to take the child along with her to Canada as and when she completes her studies and has proper employment and is able to take the child subject to the satisfaction of the Family Court. It is made clear that the interim custody granted to the father is purely an interim measure and as and when the mother is able to take the child with her to Canada, she can move the Family Court with application for custody which shall be duly considered in accordance with law by the Family Court. The respondent shall also make available the passport of the child and the TC before the Family Court, Thrissur so that the father is enabled to take possession of the same and to take the child along with him."

8. In the nature of the original petitions

instituted before this Court, the issue that ought to have been

in OP(FC) 683 of 2023 & con cases

2024:KER:85356

considered was as to the correctness of the orders passed by

the Family Court in I.A.Nos.20, 26, 27 and 40 of 2023, and the

said issue was not considered by this Court. Further, in the

light of the order passed by the Family Court in G.O.P. No.1537

of 2016 and the orders on the above interlocutory applications,

the question whether either of the parties is entitled to interim

custody of the child, had not arisen at all for consideration.

Inasmuch as the issue that arose for consideration in the

matters has not been adjudicated, and inasmuch as the order

sought to be reviewed proceeds on the premise that what is

required to be considered is the question as to the interim

custody of the child, we have no doubt in our minds that the

order is vitiated by an error apparent on the face of the record.

9. Be that as it may, the learned counsel for the

respondent submitted that no relief has been granted by this

Court to the respondent in O.P. (FC) Nos.63 of 2024 and 108 of

2024 and that she has accepted the decision in the said

proceedings. According to the learned counsel, the petitioner

cannot, therefore, have any grievance about the decisions in

O.P. (FC) Nos.63 of 2024 and 108 of 2024. Coming to the

in OP(FC) 683 of 2023 & con cases

2024:KER:85356

decision in O.P (FC) 683 of 2023, the submission made by the

learned counsel for the respondent is that inasmuch as the

petitioner has accepted and acted upon the decision in the

said original petition by receiving the custody of the child and

taking him to his place of employment, the petitioner is

estopped from seeking review of that judgment. In order to

reinforce the said contention, it was also pointed out by the

learned counsel for the respondent that the petitioner has

instituted a proceedings before this Court under the Contempt

of Courts Act to enforce the direction in the order in O.P. (FC)

No.683 of 2023 that the respondent shall make available the

Transfer Certificate of the child before the Family Court. The

learned counsel has placed reliance on the decision of the

Apex Court in Budhia Swain v. Gopinath Deb, (1999) 4 SCC 396,

in support of the said argument.

10. No doubt, the right to seek vacation of a

judgment may be lost by estoppel. Where one knowingly

accepts the benefits of an order, he is estopped from denying

the validity of the same. But, this is a rule which is applied to

ensure equity, and the same cannot be applied in such a

in OP(FC) 683 of 2023 & con cases

2024:KER:85356

manner so as to violate the principles of what is right and of

good conscience. It is apposite in this context to refer to a few

paragraphs from the decision of the Delhi High Court in

Avenue Realities and Developers Private Limited v. Income Tax,

2012 SCC OnLine Del 1895 which explains and reiterates the

said proposition. The relevant paragraphs read thus:

"37. In America estoppel by acceptance of benefits is one of the recognised situations that would prevent a party from taking up inconsistent positions qua a contract or transaction under which it has benefited. American Jurisprudence, 2nd Edn., Vol. 28, pp. 677-80 discusses "estoppel by acceptance of benefits" in the following passage:

"Estoppel by the acceptance of benefits.--

38. Estoppel is frequently based upon the acceptance and retention, by one having knowledge or notice of the facts, of benefits from a transaction, contract, instrument, regulation which he might have rejected or contested. This doctrine is obviously a branch of the rule against assuming inconsistent positions.

39. As a general principle, one who knowingly accepts the benefits of a contract or conveyance is estopped to deny the validity or binding effect on him of such contract or conveyance.

40. This rule has to be applied to do equity and must not be applied in such a manner as to violate the principles of right and good conscience."

The proposition aforesaid has been reiterated by the Apex

Court in Rajasthan State Industrial Development & Investment

Corpn. v. Diamond & Gem Development Corpn. Ltd., (2013) 5

in OP(FC) 683 of 2023 & con cases

2024:KER:85356

SCC 470 also. The pointed question, therefore, is whether it is

equitable on the facts and circumstances of the case, to deny

relief to the petitioner in R.P. No.581 of 2024.

11. As noticed, the order sought to be reviewed is

vitiated by a patent error on the face of the record. Every order

of custody, whether interim or permanent, could be varied on

change of circumstances. As such, even the orders of the

Family Court which were impugned before this Court in the

original petitions are liable to be varied, if circumstances

warrant, at a later point of time. In the said view of the matter,

if the records of this Court in respect of a matter which would

come up at a later point of time before the Family Court for

consideration are not kept properly, the Family Court which is

bound by orders of this Court may not be able to exercise its

jurisdiction properly in subsequent proceedings. That apart,

there is no question of estoppel against a party where an error

is committed by the court itself and the court is under a

bounden duty to correct its own mistake. Be that as it may, as

noticed, the grievance of the petitioner concerns the right

conferred by this Court to the respondent to prefer application

in OP(FC) 683 of 2023 & con cases

2024:KER:85356

before the Family Court seeking permission to take the child to

Canada on completing her studies and on obtaining

employment, and the direction in the order that the permission

given to the petitioner to take the child to the place of his

employment is subject to that right of the respondent. This,

according to us, is a windfall that the respondent has obtained

on account of an error committed by this Court for, having

regard to the various orders passed by the Family Court

hitherto, the respondent is not entitled to such a right. It is with

a view to sustain the benefit of the said order which she is not

otherwise entitled to, according to us, the doctrine of

approbate and reprobate is raised by the respondent to get the

review petition dismissed on that ground. We have no doubt in

our minds that it is for the same purpose, the respondent is

now taking the stand that she has accepted the decisions

impugned in O.P.(FC) Nos.63 of 2024 and 108 of 2024.

Needless to say, it will be inequitable on the facts and

circumstances of this case to hold that the petitioner has lost

the right to seek vacation of the order in O.P. (FC) No.683 of

2023 by estoppel.

in OP(FC) 683 of 2023 & con cases

2024:KER:85356

In the result, the review petitions are allowed and

the order sought to be reviewed is recalled. List the original

petitions for hearing as per roster. Inasmuch as the petitioner

has taken advantage of the order in O.P.(FC) No.683 of 2023,

which has now been recalled, the respondent would be free to

seek appropriate interim orders in the original petitions.

Sd/-

P.B.SURESH KUMAR, JUDGE.

Sd/-

C.PRATHEEP KUMAR, JUDGE.

Ds 25.10.2024

in OP(FC) 683 of 2023 & con cases

2024:KER:85356

PETITIONER ANNEXURES

Annexure I Certified copy of the judgment dated 23.02.2024 of this Hon'ble Court in OP (FC) 683/2023

Annexure I True copy of the flight ticket dated 09/03/2024

Annexure II True copy of the flight ticket dated 01/05/2024

Annexure III True copy of the medical evaluation report dated 03/05/2024 of the power of attorney holder

Annexure IV True copy of the flight ticket dated 11/05/2024

Annexure V True copy of the IA 53/2024 dated 31/05/2024 in OP 1537/2016 on the files of Family Court, Thrissur

RESPONDENT ANNEXURES

Annexure R 1(b) the true photocopy of the relevant page of the passport of the minor child

Annexure R 1(c) true photocopy of the petition Numbered as IA No. 53/2024 in GOP No. 1537/2016 in Family Court, Thrissur

Annexure R 1(d) true photocopy of the objection in IA No. 53/2024 in GOP No. 1537/2016 in Family Court,Thrissur

Annexure R 1(e) true photocopy of the Judgment in COC No. 787/2024 dated 19.07.2024

in OP(FC) 683 of 2023 & con cases

2024:KER:85356

Annexure R 1(f) true photocopy of the Work permit of the respondent dated 23.07.2024 issued by the Government of Canada

Annexure R 1(g) true photocopy of the Job Offer letter of the respondent dated 06.05.2024

in OP(FC) 683 of 2023 & con cases

2024:KER:85356

PETITIONER ANNEXURES

Annexure I Certified copy of the judgment dated 23.02.2024 of this Hon'ble Court in OP (FC) 63/2024

in OP(FC) 683 of 2023 & con cases

2024:KER:85356

PETITIONER ANNEXURES

Annexure I Certified copy of the judgment dated 23.02.2024 of this Hon'ble Court in OP (FC) 108/2024

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter