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

Varghese.V @ Biju vs Aneeja K.John
2025 Latest Caselaw 5675 Ker

Citation : 2025 Latest Caselaw 5675 Ker
Judgement Date : 18 August, 2025

Kerala High Court

Varghese.V @ Biju vs Aneeja K.John on 18 August, 2025

Author: Sathish Ninan
Bench: Sathish Ninan
                                               2025:KER:61619
           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                           PRESENT

           THE HONOURABLE MR. JUSTICE SATHISH NINAN

                              &

          THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

  MONDAY, THE 18TH DAY OF AUGUST 2025 / 27TH SRAVANA, 1947

                  MAT.APPEAL NO. 674 OF 2018

AGAINST THE JUDGMENT DATED 30.04.2018 IN OP NO.5 OF 2014 OF

                   FAMILY COURT, THIRUVALLA

APPELLANT/PETITIONER:

          VARGHESE.V@BIJU
          AGED 48 YEARS, S/O. K.V VARGHESE,KURICHIYIL
          KIZHAKKETHIL, ENETHANOLICKAL BHAGAM, PADIMON
          P.O,KEEZHVAIPUR MURI, MALLAPALLY VILLAGE &
          TALUK,PATHANAMTHITTA DISTRICT.

          BY ADVS.SRI.JACOB P.ALEX
          SRI.JOSEPH P.ALEX
RESPONDENT/RESPONDENT:

          ANEEJA.K.JOHN
          AGED 42 YEARS, D/O. K.T JOHN,KUDUMATHA HOUSE,
          PIRALASSERY MURI & P.O,MULAKUZHA VILLAGE,
          CHENGANNUR TALUK,ALAPPUZHA DISTRICT, PIN 689 122.

           BY ADVS.SRI.E.C.POULOSE
           SMT.BOBBY RAPHEAL.C
THIS   MATRIMONIAL APPEAL HAVING     COME   UP   FOR   HEARING   ON
18.08.2025, ALONG WITH Mat.Appeal.675/2018, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
                                                             2025:KER:61619

Mat.Appeal Nos.674 and 675 of 2018
                                      -: 2 :-



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

             THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                        &

           THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

  MONDAY, THE 18TH DAY OF AUGUST 2025 / 27TH SRAVANA, 1947

                      MAT.APPEAL NO. 675 OF 2018

 AGAINST THE JUDGMENT DATED 30.04.2018 IN OP NO.806 OF 2013

                     OF FAMILY COURT, THIRUVALLA

APPELLANT/RESPONDENT:

            VARGHESE.V @ BIJU, AGED 48 YEARS, S/O. K.V
            VARGHESE, KURICHIYIL KIZHAKKETHIL,EENTHANOLICKAL
            BHAGAM, PADIMON P.O,KEEZHVAIPUR MURI, MALLAPALLY
            VILLAGE & TALUK,PATHANAMTHITTA DISTRICT.
            BY ADVS. SRI.JACOB P.ALEX
            SRI.JOSEPH P.ALEX
RESPONDENT/PETITIONER:
          ANEEJA K.JOHN, AGED 42 YEARS, D/O. K.T
          JOHN,KUDUMATHA HOUSE, PIRALASSERY MURI &
          P.O,MULAKUZHA VILLAGE, CHENGANNUR TALUK,ALAPPUZHA
          DISTRICT PIN 689 122.
          BY ADVS.SRI.E.C.POULOSE
          SMT.BOBBY RAPHEAL.C
THIS   MATRIMONIAL       APPEAL      HAVING     COME   UP   FOR   HEARING   ON
18.08.2025, ALONG WITH Mat.Appeal.674/2018, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
                                                         2025:KER:61619




           SATHISH NINAN & P. KRISHNA KUMAR, JJ.
             = = = = = = = = = = = = = = = = = =
             Mat.Appeal Nos.674 and 675 of 2018
             = = = = = = = = = = = = = = = = = =
           Dated this the 18th day of August, 2025

                              JUDGMENT

Sathish Ninan, J.

These appeals arise from the proceedings between the

husband and wife. The husband is the appellant in these

appeals.

2. Mat.Appeal No.674 of 2018 arises from O.P.No.5 of

2014. The original petition was one filed by the husband,

seeking declaration of his absolute title over 85 cents of

property. The original petition was dismissed by the Family

Court.

3. Mat.Appeal No.675 of 2018 arises from O.P.No.806

of 2013. The original petition was filed by the wife against

the husband claiming damages of Rs.25,00,000/- for

defamation and mental agony. The Family Court, while 2025:KER:61619

Mat.Appeal Nos.674 and 675 of 2018

declining the claim for defamation, granted a decree for

Rs.5,00,000/- towards damages for mental agony.

4. The marriage between the parties was solemnised on

14.06.2000. The husband was employed abroad. According to

the husband, 85 cents of property was purchased by him under

Ext.B1 Sale Deed dated 23.01.2004 by utilising his funds.

Since the relationship between the parties was very cordial,

the name of the wife also was included in the sale deed. The

entire sale consideration had proceeded from the husband. He

seeks for declaration of his absolute title over the

property.

5. The wife claimed that the purchase under Ext.B1

was with her contribution also and challenged the exclusive

right claimed by the husband.

6. With regard to the claim for damages, the

allegation of the wife is that the husband was a person who

always doubted her character. The interactions of the wife

with other men were all viewed with suspicion. Allegations 2025:KER:61619

Mat.Appeal Nos.674 and 675 of 2018

were being made of she having extramarital relationships.

While she was working at a hospital as the secretary of a

Doctor, allegations were made against her of having illicit

connections with the Doctor. The allegations went to such an

extent that the wife had to quit the job and had to withdraw

herself from the public. She claimed damages for defamation

and mental suffering. The husband justified the allegations.

It was contended that the allegations made by him were based

on the direct information and also the information received

through his friends and relatives. He prayed for rejection

of the claim.

7. The Family Court held that going by the evidence

on record, the wife had also contributed for the purchase of

the property. Accordingly, the prayer for declaration of

exclusive title of the husband was rejected. An amount of

Rs.5,00,000/- was awarded to the wife as damages for mental

agony.

8. We have heard Shri.Joseph P. Alex, the learned 2025:KER:61619

Mat.Appeal Nos.674 and 675 of 2018

counsel on behalf of the appellant-husband and Smt.Boby

Rapheal C., the learned counsel on behalf of the respondent-

wife.

9. The marriage between the parties was on

14.06.2000. Ext.B1 is the Sale Deed dated 23.01.2004. It

stands in the joint names of the husband and wife. The case

of the husband is that the purchase was through his father.

The attestors to Ext.B1 Sale Deed are the parents of the

husband. At the time of marriage and even at the time of

Ext.B1 Sale Deed, the husband was abroad. Ext.B2 is the

agreement for sale in respect of the property. It recites

the payment of an amount of Rs.25,000/- towards advance sale

consideration. The first witness therein is the husband's

father. The sale deed was on 23.01.2004. The stamp papers

were purchased on 22.01.2004. The sale consideration is

Rs.6,00,000/-. Ext.B4 Bank passbook reveals the withdrawal

of an amount of Rs.4,00,000/- on 21.01.2004. Ext.B3

evidences that the father had availed a loan of 2025:KER:61619

Mat.Appeal Nos.674 and 675 of 2018

Rs.1,00,000/- from a Bank on 20.01.2004. It is the husband's

claim that the remaining amount was obtained from KSFE. The

wife admitted the existence of a 'Chitty' in her name with

KSFE. As PW1, she admitted that the payment of its

installments was by the husband. The deposition reads thus;

"2 ലക ര പയ ട ച ട ചചർന ?

ട (Q) ണ ഉണയ രയ ചനരന .

      (A) ആച              ട യ ട തവണകട
                                   1 ആ ടഎത ർകDirect അവ ട
      ന        നഅയ        കയ യ ?ര (Q)
                                   ചന അല. (A) പ ടന? (Q) പണ              അയച
      തന ര ന.ഞ                 ൻടക ണഅ
                                    . (A) "യ

The wife claimed that the prizing of the chitty was in the

year 2005. She assured to produce proof with regard to the

same. However, no documents were produced.

10. On the other hand, the claim of the wife is that

she had paid an amount of Rs.2,00,000/- towards purchase of

the property. According to her, she raised an amount of

Rs.1,00,000/- by sale of the trees standing in her father's

property, and an amount of Rs.1,00,000/- was borrowed from

her friend (PW4). Though the claim is that the trees

standing in her father's property was sold, the father is 2025:KER:61619

Mat.Appeal Nos.674 and 675 of 2018

not examined. The wife as PW1 was not able to depose

anything relating to the alleged sale. With regard to the

borrowal of Rs.1,00,000/- from PW4, though the claim of PW4

is that the amount was obtained from her father, he is not

examined. She is not aware from where her father raised the

amount. No documents are produced to evidence such loan

transaction. In the proof affidavit, she does not swear as

to how much amount she had given or when it was given. There

is only a vague statement that amount was given in the year

2004 for purchase of property. Her cross examination reveals

that but for the acquaintance by working in the hospital

they did not have any intimate relationship. So also, it

appears that the period of acquaintance was of 2 to 3 years.


She deposed,

      "അത യത സ%ക ര& ദ (ഖങ                 ആവശ&ങ         അന,ജ ന ങച
      പങ വയ        ന
                   സ ഹചര& ഉണ യ ര ന ലചല
                                     ? (Q) ഉണ യ ര ന . ല
                                                      (A)
      ഒര ശ പതത യ ടല
                  രണ Dept - ക             ൽചജ ല ടചയ നപര ചയ മ തതചമ
      ന ങൾതമ ൽഉണ യ ര ന ള ചവ
                          ? (Q) അടത
                                  . (A)".


A reading of the deposition of PW4 in its entirety does not 2025:KER:61619

Mat.Appeal Nos.674 and 675 of 2018

inspire the confidence to find that she had obtained the

amount of Rs.1,00,000/- from her father and had lend that

amount to PW1.

11. The evidence as above sufficiently indicate that

the sale consideration proceeded not from the wife but from

the husband. The above materials have been overlooked by the

Family Court, while holding to the contrary. The finding of

the Family Court is liable to be set aside and we do so.

12. With regard to the claim for damages, the wife has

alleged that the husband was of a doubting character and had

been harassing her making false allegations of her having

illicit relationship with other men. As was noticed first

above, husband's stand is to justify the same. A reading of

the objections filed by him to the original petition

categorically reveals that he had been making allegations

against her of having illicit relationship with a doctor in 2025:KER:61619

Mat.Appeal Nos.674 and 675 of 2018

the hospital where she had worked, with the students who

studied at a computer centre run by her, as against her co-

workers when she stood as a candidate in the Panchayat

election, and even as against a tailor who took measurement

for her blouse. Evidently, the claim of the wife that she

had suffered mental trauma on the allegations of the

husband, was justified. The husband could not adduce any

evidence to substantiate his allegations. The Family Court

while granting a decree for damages of Rs.5,00,000/- had due

consideration to the above aspects. No materials could be

placed before us to overturn the same. We are in agreement

with the finding arrived at by the Family Court. The decree

warrants no interference.

Resultantly, Mat.Appeal No.674 of 2018 is allowed. The

judgment of the Family Court is set aside and O.P.No.5 of

2014 is allowed. Mat.Appeal No.675 of 2018 is dismissed 2025:KER:61619

Mat.Appeal Nos.674 and 675 of 2018

affirming the judgment of the Family Court. Parties to bear

their respective costs.

Sd/-

SATHISH NINAN JUDGE

Sd/-

P. KRISHNA KUMAR JUDGE yd 2025:KER:61619

Mat.Appeal Nos.674 and 675 of 2018

APPENDIX OF MAT.APPEAL 674/2018

RESPONDENT ANNEXURES

Annexure R-1(a) CERTIFIED COPY OF FIELD NO. 160 OF MALLAPPALLI VILLAGE ISSUED BY THE VILLAGE OFFICER, MALLAPPALLI,

 
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