Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Prasanna vs Sethumadhavan
2024 Latest Caselaw 30670 Ker

Citation : 2024 Latest Caselaw 30670 Ker
Judgement Date : 30 October, 2024

Kerala High Court

Prasanna vs Sethumadhavan on 30 October, 2024

Author: Devan Ramachandran

Bench: Devan Ramachandran

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

          THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN

                                 &

           THE HONOURABLE MRS. JUSTICE M.B. SNEHALATHA

   WEDNESDAY, THE 30TH DAY OF OCTOBER 2024 / 8TH KARTHIKA, 1946

                      OP (FC) NO. 649 OF 2024

     AGAINST THE ORDER DATED 29.08.2024 IN I.A.3/2024 IN OP NO.645

OF 2019 OF FAMILY COURT, PALAKKAD

PETITIONER/RESPONDENT/PETITIONER:
           PRASANNA
           AGED 57 YEARS
           W/O SETHUMADHAVAN, RESIDING AT MUTHIYANMAPATTA VEEDU,
           KALAVAPPADAM, KIZHAKKENCHERY AMSOM DESOM, ALATHUR,
           PALAKKAD, PIN - 678541


          BY ADVS.
          K.MOHANAKANNAN
          A.R.PRAVITHA
          ADARSH MOHAN K.

 RESPONDENT/PETITIONER/RESPONDENT:
           SETHUMADHAVAN
           AGED 63 YEARS, S/O CHAMMUNNI RESIDING AT
           MUTHIYANMAPATTA VEEDU, KALAVAPPADAM, KIZHAKKENCHERY
           AMSOM DESOM, ALATHUR, PALAKKAD, PIN - 678541

          BY ADVS.
          Jacob Sebastian
          WINSTON K.V(K/147/2010)
          ANU JACOB(K/1072/2013)
          BHARATH KRISHNAN G.(K/000822/2023)


           SRI JACOB SEBASTIAN
  THIS OP (FAMILY COURT) HAVING COME UP FOR ADMISSION ON
30.10.2024, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                     2024:KER:81670
[OP (FC) Nos.649/2024, 646/2024]

                                   2



               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                              PRESENT

          THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN

                                   &

           THE HONOURABLE MRS. JUSTICE M.B. SNEHALATHA

   WEDNESDAY, THE 30TH DAY OF OCTOBER 2024 / 8TH KARTHIKA, 1946

                     OP (FC) NO. 646 OF 2024

     AGAINST THE ORDER DATED 29.08.2024 IN I.A.6/2024 IN OP NO.61

OF 2024 OF FAMILY COURT, PALAKKAD

PETITIONER/RESPONDENT/PETITIONER:

          PRASANNA
          AGED 57 YEARS
          W/O SETHUMADHAVAN, RESIDING AT MUTHIYANMAPATTA VEEDU,
          KALAVAPPADAM, KIZHAKKENCHERY AMSOM DESOM, ALATHUR,
          PALAKKAD, PIN - 678541


          BY ADVS.
          K.MOHANAKANNAN
          A.R.PRAVITHA




RESPONDENT/PETITIONER/RESPONDENT:

          SETHUMADHAVAN
          AGED 63 YEARS
          S/O CHAMMUNNI RESIDING AT MUTHIYANMAPATTA VEEDU,
          KALAVAPPADAM, KIZHAKKENCHERY AMSOM DESOM, ALATHUR,
          PALAKKAD, PIN - 678541


          BY ADVS.
          Jacob Sebastian
                                                     2024:KER:81670
[OP (FC) Nos.649/2024, 646/2024]

                                   3


          WINSTON K.V(K/147/2010)
          ANU JACOB(K/1072/2013)
          BHARATH KRISHNAN G.(K/000822/2023)




          SRI JACOB SEBASTIAN


THIS OP (FAMILY COURT) HAVING COME UP FOR ADMISSION ON 30.10.2024,
ALONG WITH OP (FC).649/2024, THE COURT ON THE SAME DAY DELIVERED
THE FOLLOWING:
                                                          2024:KER:81670
[OP (FC) Nos.649/2024, 646/2024]

                                      4


                                 JUDGMENT

DEVAN RAMACHANDRAN (J)

The petitioner in these two cases assail

Ext.P4 order in both of them, namely the order

of the learned Family Court, Palakkad, in

I.A.No.3/2024 in O.P.No.645/2019 and

I.A.No.6/2024 in O.P.No.61/2024.

2. We propose to very circumspect in

what we say in this judgment because, our

intent is to remit the matter to the learned

Family Court for fresh consideration, on

account of a technical reason. We, therefore,

state prefatorily that we have not entered into

the merits of any of the rival contentions.

3. We say as afore because, when one

examines Ext.P4, the learned Family Court has

allowed the application of the respondent and

has lifted attachment over 75 cents of property

- which is part of the larger extent which had 2024:KER:81670 [OP (FC) Nos.649/2024, 646/2024]

been earlier attached - but then directing the

respondents to produce a fresh schedule of

property, limiting the extent of such, along

with the location sketch.

4. Indubitably, this is putting the

cart before the horse - in manner of speaking,

because it is only after the schedule of

property and the location sketch had been

produced before the learned Court, could it

have taken a final decision.

5. When we say this, we are fully

cognizant of the submissions of Sri.Jacob

Sebastian - learned counsel for the respondent,

that his client's specific case is that, even

if the 75 cents of property is excluded from

attachment, the balance would be sufficient to

honour the petition claims, if not much more.

6. This, again, is a matter that the

learned Court should have assessed, after 2024:KER:81670 [OP (FC) Nos.649/2024, 646/2024]

having obtained a schedule of the extent

involved, as also its location sketch and other

inputs corroborating its value.

7. As we have said earlier, we do not

want to go into the merits of the matter; being

only enjoined to correct the error.

8. We, therefore, put into

Sri.K.Mohana Kannan - learned counsel for the

petitioner, whether his client would stand in

the way of this Court directing the learned

Family Court to reconsider the matter: and he

acceded to it. We record that there is no

objection from Sri.Jacob Sebastian to this

course either - but who prayed that the

exercise be directed to be completed within the

time frame fixed by this Court.

In the afore circumstances and for the

sole reason above, we allow these Original

Petitions and set aside Ext.P4 in both these 2024:KER:81670 [OP (FC) Nos.649/2024, 646/2024]

cases; with a consequential direction to the

learned Family Court to reconsider the

applications of the parties and then dispose it

of as per law, after affording necessary fresh

opportunities of being heard to parties; thus

culminating in appropriate final orders, as

expeditiously as is possible, but not later

than three weeks from the date of receipt of a

copy of this judgment.

Sd/-

DEVAN RAMACHANDRAN JUDGE

Sd/-

M.B. SNEHALATHA JUDGE

SAS 2024:KER:81670 [OP (FC) Nos.649/2024, 646/2024]

APPENDIX OF OP (FC) 649/2024

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF OP 645/2019 ON THE FILE OF THE FAMILY COURT PALAKKAD DATED 29.08.2024

Exhibit P2 TRUE COPY OF THE PROPERTY SCHEDULE OF THE PROPERTY SOUGHT TO BE ATTACHED PRODUCED IN OP

Exhibit P3 TRUE COPY OF APPLICATION TO LIFT ATTACHMENT

Exhibit P4 TRUE COPY OF THE ORDER IN IA NO. 3/2024 IN OP NO.645/2019 OF FAMILY COURT PALAKKAD DATED 29.08.2024

Exhibit P5 TRUE COPY OF THE IA 1475 OF 2019 IN OP 645 OF 2019 .

2024:KER:81670 [OP (FC) Nos.649/2024, 646/2024]

APPENDIX OF OP (FC) 646/2024

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF OP 61/2024 ON THE FILE OF THE FAMILY COURT PALAKKAD DATED 29.08.2024

Exhibit P2 TRUE COPY OF THE PROPERTY SCHEDULE OF THE PROPERTY SOUGHT TO BE ATTACHED PRODUCED ALONG

Exhibit P3 TRUE COPY OF THE APPLICATION TO LIFT

Exhibit P4 TRUE COPY OF THE ORDER IN IA NO. 6/2024 IN OP NO.61/2024 OF FAMILY COURT PALAKKAD DATED 29.08.2024

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter