Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sidharthan vs Sindhu Sidharthan
2025 Latest Caselaw 5722 Ker

Citation : 2025 Latest Caselaw 5722 Ker
Judgement Date : 19 August, 2025

Kerala High Court

Sidharthan vs Sindhu Sidharthan on 19 August, 2025

Author: Sathish Ninan
Bench: Sathish Ninan
 Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015,
1295/2015 & O.P.(FC)No. 318/2022


                                     1
                                                   2025:KER:61859

              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

              THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                     &

             THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

   TUESDAY, THE 19TH DAY OF AUGUST 2025 / 28TH SRAVANA, 1947

                     MAT.APPEAL NO. 1280 OF 2015

         AGAINST THE ORDER DATED 26.09.2015 IN OP NO.1414 OF 2007

                       OF FAMILY COURT,THRISSUR

APPELLANT/PETITIONER:

             SIDHARTHAN, AGED 60 YEARS
             S/O.KOPRA KUNJIMON, MANATHALA
             AMSOM, DESOM,CHAVAKKAD TALUK,
             THRISSUR DISTRICT.


             BY ADV SRI.RAJIT

RESPONDENTS/RESPONDENTS:

     1       SINDHU SIDHARTHAN, AGED 43 YEARS
             W/O.SIDHARTHAN, FLAT NO.4 H,
             CHELOOR TOWER, POOTHOLE DESOM,
             THRISSUR TALUK,
             THRISSUR DISTRICT.-680001

     2       MEVIS DAVIES, AGED 43 YEARS
             S/O.MALIYECKAL DEVIS,
             KANIMANGALAM VILLAGE,DESOM,
             THRISSUR TALUK,
             THRISSUR DISTRICT.-680001
  Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015,
1295/2015 & O.P.(FC)No. 318/2022


                                     2
                                                         2025:KER:61859

             BY ADVS.
             SHRI.P.B.KRISHNAN (SR.)
             SRI.P.M.NEELAKANDAN
             SRI.P.B.SUBRAMANYAN
             SRI.SABU GEORGE
             SHRI.S.NITHIN (ANCHAL)



      THIS   MATRIMONIAL    APPEAL    HAVING   BEEN   FINALLY   HEARD   ON
12.08.2025, ALONG WITH MAT.APPEAL Nos..1281/2015, 1282/2015,
1295/2015 & O.P.(FC)No.318/2022 AND CONNECTED CASES, THE COURT
ON 19.08.2025 DELIVERED THE FOLLOWING:
  Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015,
1295/2015 & O.P.(FC)No. 318/2022


                                     3
                                                   2025:KER:61859


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

              THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                     &

             THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

   TUESDAY, THE 19TH DAY OF AUGUST 2025 / 28TH SRAVANA, 1947

                     MAT.APPEAL NO. 1281 OF 2015

         AGAINST THE ORDER DATED 26.09.2015 IN OP NO.1418 OF 2007

                       OF FAMILY COURT,THRISSUR

APPELLANT/PETITIONER:

             SIDHARTHAN, AGED 60 YEARS
             S/O.KOPRA KUNJIMON,
             MANATHALA AMSOM, DESOM,
             CHAVAKKAD TALUK, THRISSUR DISTRICT.


             BY ADV SRI.RAJIT


RESPONDENTS/RESPONDENTS:

     1       SINDHU SIDHARTHAN, AGED 43 YEARS
             W/O.SIDHARTHAN, FLAT.NO.4H,
             CHELOOR TOWER, POOTHOLE DESOM,
             THRISSUR TALUK,
             THRISSUR DISTRICT - 680 001

     2       MEVIS DAVIES, AGED 43 YEARS
             S/O.MALIYECKAL DEVIS,
             KANIMANGALAM VILLAGE, DESOM,
             THRISSUR TALUK, THRISSUR DISTRICT - 680 001.
  Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015,
1295/2015 & O.P.(FC)No. 318/2022


                                     4
                                                          2025:KER:61859

             BY ADVS.
             SRI.P.M.NEELAKANDAN
             SHRI.S.NITHIN (ANCHAL)
             SRI.SABU GEORGE
             SRI.P.B.SUBRAMANYAN



      THIS   MATRIMONIAL    APPEAL    HAVING    BEEN   FINALLY   HEARD   ON
12.08.2025,    ALONG    WITH   MAT.APPEAL.1280/2015       AND    CONNECTED
CASES, THE COURT ON 19.08.2025           DELIVERED THE FOLLOWING:
  Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015,
1295/2015 & O.P.(FC)No. 318/2022


                                     5
                                                   2025:KER:61859


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

              THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                     &

             THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

   TUESDAY, THE 19TH DAY OF AUGUST 2025 / 28TH SRAVANA, 1947

                     MAT.APPEAL NO. 1282 OF 2015

         AGAINST THE ORDER DATED 26.09.2015 IN OP NO.1415 OF 2007

                       OF FAMILY COURT,THRISSUR

APPELLANT/PETITIONER:

             SIDHARTHAN, AGED 60 YEARS
             S/O KOPRA KUNJIMON,
             MANATHALA AMSOM, DESOM,
             CHAVAKKAD TALUK,
             THRISSUR DISTRICT


             BY ADV SRI.RAJIT
RESPONDENTS/RESPONDENTS:

     1       SINDHU SIDHARTHAN, AGED 43 YEARS,
             W/O SIDHARTHAN, FLAT NO. 4 H,
             CHELOOR TOWER, POOTHOLE DESOM,
             THRISSUR TALUK, THRISSUR DISTRICT - 680 001

     2       MEVIS DAVIES, AGED 43 YEARS,
             S/O MALIYECKAL DEVIS,
             KANIMANGALAM VILLAGE,
             DESOM, THRISSUR TALUK,
             THRISSUR DISTRICT - 680 001
  Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015,
1295/2015 & O.P.(FC)No. 318/2022


                                     6
                                                         2025:KER:61859

            BY ADVS.
            SRI.P.M.NEELAKANDAN
            SHRI.S.NITHIN (ANCHAL)
            SRI.SABU GEORGE
            SRI.P.B.SUBRAMANYAN


THIS   MATRIMONIAL      APPEAL     HAVING    BEEN   FINALLY    HEARD   ON
12.08.2025,    ALONG    WITH     MAT.APPEAL.1280/2015    AND   CONNECTED
CASES, THE COURT ON 19.08.2025           DELIVERED THE FOLLOWING:
  Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015,
1295/2015 & O.P.(FC)No. 318/2022


                                     7
                                                   2025:KER:61859


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

              THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                     &

             THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

   TUESDAY, THE 19TH DAY OF AUGUST 2025 / 28TH SRAVANA, 1947

                     MAT.APPEAL NO. 1295 OF 2015

         AGAINST THE ORDER DATED 26.09.2015 IN OP NO.1620 OF 2007

                       OF FAMILY COURT,THRISSUR

APPELLANT/PETITIONER:

             SIDHARTHAN, AGED 60 YEARS
             S/O.KOPRA KUNJIMON,
             MANATHALA AMSOM, DESOM,
             CHAVAKKAD TALUK, THRISSUR DISTRICT.

             BY ADV.SRI.RAJIT



RESPONDENT/RESPONDENT:

     1       SINDHU SIDHARTHAN, AGED 43 YEARS
             W/O.SIDHARTHAN,
             FLAT NO. 4 H, CHELOOR TOWER,
             POOTHOLE DESOM, THRISSUR TALUK,
             THRISSUR DISTRICT - 680 001.

     2       MEVIS DAVIES, AGED 43 YEARS
             S/O.MALIYECKAL DEVIS,
             KANIMANGALAM VILLAGE,DESOM,
             THRISSUR TALUK,
             THRISSUR DISTRICT - 680 001.
  Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015,
1295/2015 & O.P.(FC)No. 318/2022


                                     8
                                                         2025:KER:61859

     3      SACHIDANANDA MENON
            S/O.NJATTUVEETTIL SAROJINI AMMA,
            PUTHENCHIRA VILLAGE, DESOM,
            MUKUNDAPURAM TALUK,
            THRISSUR DISTRICT - 680 001.


            BY ADVS.
            SRI.SREELAL N.WARRIER
            SHRI.K.H.ASIF
            SRI.JOSE JACOB
            SHRI.P.B.KRISHNAN (SR.)
            SHRI.C.A.MAJEED
            SRI.P.M.NEELAKANDAN
            SHRI.S.NITHIN (ANCHAL)
            SMT.RAAGA R.RAMALAKSHMI
            SRI.SABU GEORGE
            SRI.P.B.SUBRAMANYAN
            SRI.K.J.SHARATH KUMAR
            SHRI.P.B.UNNIKRISHNAN NAIR
            SRI.K.R.PAUL
            SHRI.MATHEW J.ELENJICKAL



         THIS MATRIMONIAL APPEAL HAVING BEEN FINALLY HEARD ON
12.08.2025,    ALONG    WITH   MAT.APPEAL.1280/2015      AND   CONNECTED
CASES, THE COURT ON 19.08.2025           DELIVERED THE FOLLOWING:
  Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015,
1295/2015 & O.P.(FC)No. 318/2022


                                     9
                                                     2025:KER:61859


             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

             THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                     &

            THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

   TUESDAY, THE 19TH DAY OF AUGUST 2025 / 28TH SRAVANA, 1947

                       OP (FC) NO. 318 OF 2022

     AGAINST THE ORDER DATED 20.01.2022 IN I.A.NO.1/2021 AND

      2/2021 IN OP NO.356 OF 2008 OF FAMILY COURT,THRISSUR

PETITIONER/PETITIONER:

            SIDHARTHAN, AGED 68 YEARS
            S/O KUNJUMON, KOPPARA VEETTIL,
            NOW RESIDING AT KOPPARA VEETTIL,
            C/O UNNIKRISHNAN, PADDOR DESOM,
            VENKIDANGU VILLAGE,
            CHAVAKKAD TALUK,
            THRISSUR-680524


            BY ADVS.
            SRI.RAJIT
            SMT.LEKSHMI P. NAIR


RESPONDENTS/RESPONDENTS:

     1      SINDHU SIDHARTHAN, AGED 54 YEARS
            RESIDING AT 4H FLAT,
            CHELOOR TOWERS, POOTHOL VILLAGE DESOM,
            THRISSUR TALUK, THRISSUR DISTRICT,
            PIN - 680003

     2      MAVIS DAVIS, AGED 57 YEARS
  Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015,
1295/2015 & O.P.(FC)No. 318/2022


                                      10
                                                          2025:KER:61859

             S/O MALIYEKKAL DAVID, KANIMANGALAM VILLAGE,
             KANIMANGALAM DESOM, THRISSUR TALUK,
             THRISSUR DISTRICT, PIN - 680027


             BY ADVS.
             SRI.MITHUN BABY JOHN
             SRI.P.B.SUBRAMANYAN
             SHRI.P.B.KRISHNAN (SR.)
             SRI.SABU GEORGE
             SRI.MANU VYASAN PETER
             SMT.MEERA P.
             SHRI.ABRAHAM BABU KALLIVAYALIL



      THIS   OP    (FAMILY   COURT)    HAVING   BEEN   FINALLY   HEARD   ON
12.08.2025,       ALONG   WITH   MAT.APPEAL.1280/2015     AND    CONNECTED
CASES, THE COURT ON 19.08.2025 DELIVERED THE FOLLOWING:
  Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015,
1295/2015 & O.P.(FC)No. 318/2022


                                       11
                                                            2025:KER:61859

             SATHISH NINAN & P. KRISHNA KUMAR, JJ.
               = = = = = = = = = = = = = = = = = =
              Mat Appeal Nos.1280/2015, 1281/2015,
                      1282/2015 & 1295/2015 &
                         O.P.(FC)No.318/2022
               = = = = = = = = = = = = = = = = = =
            Dated this the 19th day of August, 2025


                                  JUDGMENT

P.Krishna Kumar, J.

The appellant, Sidharthan, is the husband of the

first respondent, Sindhu Sidharthan. He was engaged in own

business abroad. He had executed a general Power of

Attorney in her favour, authorising her to manage all his

assets in Kerala, including various immovable properties.

The Power of Attorney enabled sale of the properties.

Subsequently, suspecting that the first respondent might

misuse the authority so conferred, the appellant revoked

the Power of Attorney. Upon realising that the Power of

Attorney was about to be revoked, Sindhu Sidharthan, Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

acting on the strength of the said Power of Attorney,

executed several sale deeds transferring various items of

immovable properties to the second respondent, Mevis

Davies, and to other persons. She also transferred some

properties in her own name. Alleging that the first and

second respondents had fraudulently created these sale

deeds to defeat the appellant's interests, the appellant

approached the Family Court, Thrissur, by filing various

petitions challenging the validity of the said

conveyances. The Family Court partly upheld his claims.

With regard to the sale deeds in favour of Mevis Davis it

was found that Sindhu Sidharthan was liable to pay the

corresponding sale consideration to the appellant, the

transfers she had effected in her own name were set aside.

It held that the second respondent, Mevis Davies, was a

bona fide purchaser without notice of the revocation of

the Power of Attorney. In the present appeals, the

appellant challenges the finding in favour of the second

respondent, Mevis Davies. The first respondent remained ex Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

parte before the trial court and has not preferred any

challenge to the judgment.

2. The appellant contends that he has been engaged in

various businesses in the United Arab Emirates for the

past three decades, and from the income derived therefrom,

he acquired several immovable properties in the districts

of Thrissur and Alappuzha. From humble beginnings as a

hotel worker, he rose to become a successful businessman.

The appellant, who has no formal education and hails from

a poor family, entrusted the management of his assets to

the first respondent, his wife, who is well-educated,

holding a Master's degree in Commerce and a Law degree.

Reposing complete faith and confidence in her, he relied

upon her to conduct all transactions in Kerala with

fidelity and prudence. During his stay abroad, the first

respondent managed all his business affairs in Kerala,

including a seven-storeyed star hotel at Thrissur known as

"Hotel Sidhartha Regency." For this purpose, the appellant Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

had executed a Power of Attorney, attested at the Indian

Embassy in the UAE, in her favour to enable her to manage

the properties effectively, as a trustee.

3. Subsequently, the first respondent represented to

him that, for more effective management, a registered

Power of Attorney was necessary. Acting on this request,

the appellant executed and registered the above said

general Power of Attorney (Ext. A49) on 24.06.2006 at the

Anthikkad Sub-Registrar's Office, Thrissur, authorising

her to deal with all his immovable properties and to

operate his bank accounts. According to the appellant, by

that time, the first respondent had already entered into a

conspiracy with the second respondent, Mevis Davies, to

misappropriate his assets. Later, certain suspicious

conduct on the part of the first respondent gave rise to a

serious erosion of trust. On 05.02.2007, the appellant

telephoned her, orally revoking the Power of Attorney and

instructing her to act only in accordance with his Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

specific directions. She responded by threatening to

dispose of the properties as she pleased, relying on the

Power of Attorney. Consequently, the appellant returned

to India on 07.02.2007. Accompanied by his friend V.V. Joy

and a staff member of Hotel Sidhartha Regency, he

straightaway went to the residence of the first respondent

and informed her that the Power of Attorney was going to

be cancelled that very morning. He then proceeded to the

Anthikkad Sub-Registrar's Office and, at 10:30 a.m.,

executed a cancellation deed (Ext. A50). As a further

precaution, he issued a registered notice to the first

respondent, intimating the cancellation, and also

telephoned her at 11:00 a.m. on the same day to convey

that he had cancelled the deed. The appellant alleges that

the first respondent, in collusion with the postman,

delayed receipt of the registered notice, despite an

intimation of the postal article having been served on her

that day. Upon learning of this, the appellant caused a

public notice of the cancellation to be published in the Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

Rashtradeepika daily on 08.02.2007, followed by a similar

notice in the Mathrubhumi daily on 09.02.2007. Thereafter,

he returned to the UAE. By that time, without his

knowledge, the first respondent had already created sale

deeds pertaining to the land on which the hotel stands

into her own name and conveyed a portion of it to the

second respondent. Similarly, she created sale deeds in

favour of the second respondent in respect of certain

other valuable properties.

4. On 17.09.2007, the first respondent allegedly

telephoned the appellant and threatened him not to

interfere in her business or property dealings, asserting

that he had lost all his landed properties in his native

place. Prompted by this, the appellant caused an enquiry

to be conducted through his friend, V.V. Joy, whereupon he

discovered, to his shock, that the first respondent had

fraudulently executed multiple sale deeds in respect of

several of his immovable properties. According to the Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

appellant, these documents were executed for namesake,

without any genuine intention to convey title, and solely

with a view to defeat his interests. No consideration was

paid to him in respect of any of the said transactions,

and that the first respondent had never informed him about

such transactions. The sale prices recited in those deeds

were far below the prevailing market value and, in truth,

no consideration whatsoever had passed; and thus, they

were mere sham transactions. The appellant asserts that

the properties covered by those documents remain in his

possession through the first respondent, and that he has

continued to pay the land tax thereon. On these pleadings,

the appellant sought cancellation of the respective sale

deeds, with an alternative prayer for monetary

compensation equivalent to the actual market value of the

land. He further prayed for a prohibitory injunction

restraining the respondents from interfering with his

possession over the said properties. As one of the

properties purportedly transferred to the second Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

respondent had been further transferred by him to one

Sachidananda Menon on 02.01.2007, the appellant impleaded

Sachidananda Menon as the third respondent and sought

cancellation of the subsequent transfer.

5. The first respondent, who remained ex parte during

the trial, nevertheless filed a counter statement denying

all the allegations levelled against her. She asserted

that the transactions in question were perfectly valid,

supported by due consideration, and effected in accordance

with the appellant's instructions and under the authority

of the Power of Attorney. She contended that she managed

the appellant's properties not as a trustee but as his

agent, and that she had no knowledge of the cancellation

of the Power of Attorney on 07.02.2007. It was further

claimed that the properties transferred to the second

respondent, Mevis Davies, are now in his absolute

ownership and possession, and that the sale consideration

had been duly paid to the appellant. She denied any Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

collusion, fraud, or conspiracy between herself and the

second respondent. The second respondent, adopting similar

contentions, furnished particulars of the sale prices

allegedly paid by him under the respective sale deeds. He

further alleged that the petitions had been filed by the

appellant in collusion with his wife with the intent to

defeat his lawful rights. Sachidananda Menon also

contended that he is a bona fide purchaser for valuable

consideration.

6. All the cases were jointly tried and disposed of

by a common order passed by the learned Family Judge. On

behalf of the appellant, PW1 to PW3 were examined and

Exts. A1 to A84 were marked. On behalf of the respondents,

RW1 to RW12 were examined and Exts. B1 to B106 were

marked. Ext. X1 series to Ext. X14 and Ext. C1, the

interim commission report, were also brought on record

during the trial.

Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

7. Upon consideration of the evidence adduced by both

sides, the learned Family Judge concluded that the second

respondent, Mevis Davies, is a bona fide purchaser and

that the sale deeds executed in his favour are not liable

to be set aside. However, the court held that the first

respondent is bound to pay to the appellant the sale

consideration recited in the said documents. The court

further set aside the conveyances executed by Sindhu

Sidharthan in her own name, finding that the Power of

Attorney had been revoked prior to the execution of those

transactions.

8. We have heard the learned counsel appearing for

the appellant as well as the respondents.

9. In view of the rival contentions, the following

points arise for determination:

(i) Whether the sale deeds executed by the

first respondent, as Power of Attorney holder Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

of the appellant, in favour of the second

respondent, are valid and binding on the

appellant?

(ii) Whether the third respondent in Mat.

Appeal No. 1295 of 2015 is a bona fide

purchaser; and if so, whether the appellant

is entitled to any compensation from the

other respondents?

10. Except for the transfer effected under Ext. A34,

the conveyances executed by the first respondent in favour

of the second respondent as well as those executed in her

own name, were carried out within a span of a few hours

after the registered Power of Attorney had been revoked.

Therefore, the sequence of events, and the interconnection

between them, assume considerable significance in

determining whether the respondents had acted in collusion

and had fraudulently brought into existence the impugned

documents.

Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

11. Let us first examine these transactions in detail

to consider whether the first respondent was aware that

the Power of Attorney was cancelled when she executed

those deeds. On 07.02.2007, the appellant reached

Thrissur in the morning flight. Immediately at 10:30 a.m.,

the appellant executed Ext.A50, a registered deed of

cancellation of the Power of Attorney, before the Sub

Registrar, Anthikkad. Despite this revocation, on the same

day at 11:30 a.m., the first respondent executed Ext. A9

sale deed at the Sub Registrar's Office, Thrissur,

purporting to convey 11 cents of land, being the car

parking area of Hotel Sidhartha Regency, which was one of

the appellant's most valuable assets, to the second

respondent. Again, on the same day, at 12:20 p.m., she

executed Ext. A23 sale deed before the Sub Registrar,

Peramangalam, transferring 2.6 acres of land to the second

respondent. On the following day, 08.02.2007, at 3:25

p.m., she executed Ext. A20 sale deed before the Sub

Registrar, Thrissur, conveying 32 cents of land to the Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

second respondent.

12. In addition to the transactions already noted,

the first respondent had executed three further sale deeds

in her own name by invoking her authority as the Power of

Attorney holder of the appellant. Two of them were made on

07.02.2007, one at 11.22 a.m. and the other at 3.05 p.m.

We will go to the details of these transactions later.

13. According to the appellant, he had orally informed

the first respondent on 05.02.2007 of his decision to

revoke the Power of Attorney. On 07.02.2007, having

arrived at Thrissur from the United Arab Emirates, he went

directly to meet her in the presence of two witnesses. He

deposed that after executing the cancellation deed, he

intimated the revocation to her over the telephone. He

further stated that, on the same day, a registered notice

(Ext. A51) was dispatched to her and Ext.A54 postal

intimation of which was served on her on that day itself. Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

The appellant, examined as PW1, gave evidence which we

find to be reliable and convincing on these aspects.

Despite prolonged cross-examination, his version remained

unshaken. The fact that he issued the registered notice on

07.02.2007 and caused newspaper publications to be made in

the succeeding days (Ext. A55 series) lends substantial

corroboration to his testimony. While cancelling the

transfers made by the first respondent in her own favour,

the trial court has also concluded that the first

respondent had clear knowledge of the cancellation of the

Power of Attorney when she executed all those deeds. We

find no reason either to disbelieve him on these matters

or to deviate from the findings of the Family Court in

this regard.

14. In addition to this, the learned counsel appearing

for the appellant submitted that this fact had been found

by this court in Ext. A79 judgment, which was also between

the appellant and the first respondent, Sindhu Sidharthan, Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

in Mat. Appeal No. 436/2013, a case stoutly contested by

the first respondent. The learned counsel invited our

attention to paragraphs 28 to 30 of the said judgment

wherein it is held as follows:

"28. Therefore, if the evidence of PWs.1, 3 and 4 is appreciated in its totality, it can be seen that their evidence is consistent on material facts, such as the arrival of the respondent in Kerala on the morning on 07.02.2007, that he and PW3 reached the hotel straight from the airport, that from there, along with PWs.3 and 4, the respondent went to the apartment of the appellant, that in the presence of PWs.3 and 4, he informed the appellant that he was going to cancel of Ext.A10, that thereafter PWs.1 and 3 proceeded to the Anthikad Sub Registry, got Ext.A1 registered and that thereafter, in the presence of PW3, PW1 phoned up the appellant and informed her of having revoked Ext.A10 power of attorney by Ext.A1 document.

29.The issue whether the appellant had notice of cancellation of Ext.A10 power of attorney before executing Ext.A8 on 8.2.2007 is another aspect of the matter which is required to be considered. Earlier, an unregistered power of attorney was executed by the respondent in favour of the appellant at the Indian Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

Embassy, Dubai. According to him, the appellant had impressed upon him the necessity to have a registered power of attorney to discharge her duties as his agent and it was in such circumstances that he executed Ext.A10 registered power of attorney in her favour. Soon after the cancellation of Ext.A10 power of attorney, on 7.2.2007 itself, counsel for the respondent issued Exts.A2 and A3 notices to the appellant. By Ext.A2, she was informed of the revocation of the unregistered power of attorney and by Ext.A3 notice, she was informed that by Ext.A1, Ext.A10 registered power of attorney was revoked.

30.These notices were sent by registered post to the appellant from the Railway Station Post Office, Trichur under registered post acknowledgement due, the numbers of which are 1523 and 1524. The acknowledgement cards of these notices and the other notices sent by the respondent to the appellant are produced as Ext.A5 series. Ext.A9 is an information obtained under the Right To Information Act from the Senior Superintendent of Post Offices, Thrissur Division, Thrissur -1. In this document, it is stated that intimations regarding registered letter Nos.1523 and 1524 were given to Smt.Sindhu Sidharthan, the appellant, on 7.2.2007 itself. It is also stated in this document that the registered letter Nos.1523 and 1524 and two other registered letters from Thrissur RS Post Office were tendered on the above addressee on 12.2.2007 and it was one P.Sudheer who received Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

the above notices on authorisation. The fact that Exts.A2 and A3 were received by the representative of the appellant on 12.2.2007 is also evident from Ext.A5 series of acknowledgement cards, which contains the signature of the recipient and the date of receipt is shown as 12.2.2007. Therefore, from these documents, it is clear that Exts.A2 and A3 notices of revocation of the power of attorney were delivered on the appellant on 7.2.2007 itself and that on account of the failure of her authorised representative to receive the notices, intimations were given and that the registered letters were received by her representative only on 12.2.2007. She has not given any satisfactory explanation why Exts.A2 and A3 notices were not received on 7.2.2007 or why its receipt was delayed till 12.2.2007."

Sindhu Sidharthan challenged the aforesaid judgment before

the Hon'ble Supreme Court; however, her Special Leave

Petition was dismissed. In the present case the said fact

stands independently established through the testimony of

the appellant. Even from the tearing hurry shown by the

first respondent in creating the above deeds on 07.02.2007

and 08.02.2007, it can be inferred that she was aware that Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

the appellant cancelled Ext.A49. It is interesting to

note that even when Sidharthan has categorically stated in

the proof affidavit that Sindhu Sidharthan had received

the postal intimation regarding the registered notice sent

by Sidharthan in respect of the cancellation of the power

of attorney, the above statement remains unchallenged in

cross examination by both the respondents. Therefore, it

can be concluded that the first respondent was aware, at

the time of executing Exts. A9, A20, and A23 sale deeds in

favour of the second respondent, that the Power of

Attorney had already been revoked. She had also become

aware, as early as 05.02.2007, that the appellant intended

to cancel the Power of Attorney at any moment.

15. Let us now consider the question whether those

transactions were fictitious and intended to defraud the

appellant. During the course of the hearing, Sri. Rajit,

learned counsel for the appellant, painstakingly guided us

through the various transactions effected by the first Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

respondent after obtaining the registered Power of

Attorney, in an effort to demonstrate that fraud and

collusion between the first and second respondents is

manifest from the very nature of those dealings. According

to him, Sindhu Sidharthan and Mevis Davies had acted in

concert, from the time the registered Power of Attorney

was procured, with the object of defeating the appellant's

interests. He submitted that a close scrutiny of the

transactions between them, coupled with their respective

banking operations, would reveal the fraudulent design

beyond doubt. It was further contended that the first and

second respondents acted in unison and in undue haste to

divest the appellant of his most valuable assets before

the Power of Attorney could be cancelled--an inference, he

argued, that emerges clearly from the very sequence of the

documents they executed.

16. The following transactions were made by Sindhu

Sidharthan on 07/02/2007 and 08/02/2007, after the Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

cancellation of the Power of Attorney :

SL. DATE & TIME EXECUTED BY IN DOCUMENT DATE OF NO. OF WHOM, VALUE FAVOUR PURCHAS EXECUTION SHOWN & OF WHOM E OF OF DEED MODE OF STAMP TRANSFER OF PAPER CONSIDERATI FOR THE ON SALE DEED 1 07/02/2007 Sidharthan Cancelled 30/2007 SRO NA

10.30 AM Ext.A49 Anthikkad

Power of (Ext.A50)

Attorney

in favour

of Sindhu

2 07/02/2007 Sindhu Mevis 946/2007 SRO 06/02/07

11.20 AM 15,00,000/- Davies Thrissur

(Bank (Ext.A9)

Transfer)

3 07/02/2007 Sindhu Sindhu 947/2007 SRO 06/02/07

11.22 AM 10,00,000/- Thrissur

(Cash) (Ext.A17) Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

4 07/02/2007 Sindhu Mevis 564/2007 SRO 06/02/07

12.20 PM 6,60,000/- Davies Peramangalam

(Bank (Ext.A23)

Transfer)

5 07/02/2007 Sindhu Sindhu & 295/2007, 06/02/07

03.05 PM 10,00,000/- children SRO

(Cash) Vadanappilly

(Ext.A25)

6 08/02/2007 Sindhu Mevis 1026/2007 08/02/07

3.25 PM 3,70,000/- Davies SRO Thrissur

(Cash) (Ext.A20)

7 08/02/2007 Sindhu Sindhu 1027/2007 08/02/07

3.27 PM 26,00,000/- SRO Thrissur

(Cash) (Ext.A3)

When we closely scrutinise the above transactions, there

appears to be considerable force in the submissions

advanced by the learned counsel for the appellant. The

first circumstance consistent with the appellant's case is

that Sindhu Sidharthan and Mevis Davies purchased all the Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

requisite stamp papers for executing the impugned

conveyances only on 06.02.2007, 07.02.2007 or 08.02.2007,

and not earlier. This fact is evident from an examination

of the sale deeds. Mevis Davies also admitted this in

cross-examination. Ordinarily, it will be very difficult

to arrange stamp papers for all such high-value transfers

in such a short span of time. It has already been

concluded that Sindhu Sidharthan had clear and definite

knowledge that Sidharthan was soon arriving in India to

cancel the Power of Attorney. Indeed, Sidharthan had

disclosed his intention to revoke the Power of Attorney to

the first respondent on 05.02.2007 itself. The question

that now arises is whether the surrounding circumstances

are sufficient to establish that the second respondent was

also in possession of such knowledge, and whether both the

respondents colluded in the execution of the sale deeds.

17. A significant circumstance in this regard is the

remarkable proximity in time within which all the sale

deeds were executed. On 07.02.2007, Sindhu Sidharthan Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

executed Ext.A9 sale deed in favour of Mevis Davies at

11.20 a.m. at the SRO, Thrissur, concerning the car

parking area of Sidhartha Regency. The time of execution

is recorded on page 5 of Exhibit A9 as 11.20 a.m. Notably,

Ext.A50 cancellation deed had been executed at the SRO,

Anthikkad, at 10.30 a.m., barely fifty minutes earlier.

Further, at 11.22 a.m.--a mere two minutes after executing

Exhibit A9--Sindhu Sidharthan executed Ext.A17 sale deed in

her own name at the same SRO, Thrissur. Later that day, at

12.20 p.m., she executed Ext.A23 sale deed at the SRO,

Peramangalam, transferring 2.06 acres of land to Mevis

Davies. Again, on the same day at 3.05 p.m., she executed

another sale deed, Ext.A25, in her own name together with

her children, at the SRO, Vadanapally. The learned counsel

for the appellant submitted that the distance between

Thrissur and Peramangalam Sub Registrar's Office is

approximately 15 kilometres, and the distance from

Peramangalam to Vadanapally is about 25 kilometres.

18. Significantly, Mevis Davies attested one of the Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

aforesaid deeds in favour of Sindhu Sidharthan - Ext.A25,

registered at the SRO, Vadanapally, on 07.02.2007--as an

identifying witness. This strongly suggests that Sindhu

Sidharthan and Mevis Davies travelled together from

Thrissur to Peramangalam and thereafter to Vadanapally,

executing the documents in a hurried and concerted manner.

The learned counsel for the appellant has further pointed

out that all six conveyance deeds referred to in the above

chart were prepared by the same document writer,

reinforcing the inference of a premeditated plan.

19. On the very next day, i.e., 08.02.2007, Sindhu

Sidharthan executed two further documents in favour of

Mevis Davies at the SRO, Thrissur, at 3.25 p.m. and 3.27

p.m., as per Exts.A20 and A3 respectively. Ext.A3 purports

to transfer Hotel Sidhartha Regency to Mevis Davies. By

this time, Sidharthan had not only informed the first

respondent of the cancellation of the Power of Attorney

but had also dispatched a registered notice to her and

taken steps to publish an advertisement in the Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

Rashtradeepika daily. His evidence further indicates that

Sindhu Sidharthan evaded service of the registered notice

by influencing the postal peon. These actions unmistakably

reveal that she was in a blazing hurry to execute the sale

deeds despite the Power of Attorney having been revoked,

seeking to take advantage of legal provisions which

protect transfers where the agent or third party has no

knowledge of the cancellation. It is pertinent that she is

a law graduate. The fact that Sindhu Sidharthan and Mevis

Davies executed four registered conveyance deeds, at three

different Sub Registrar Offices located at considerable

distances from each other, within less than four hours

from the time of cancellation, clearly demonstrates mutual

cooperation and a deliberate attempt to perform all acts

within their reach to defeat the legal effect of such

cancellation. This strongly supports an inference of a

concerted agreement to commit wrongful and illegal acts.

20. Another striking feature is that there was no

prior agreement for sale in respect of any of the sale Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

deeds executed in favour of Mevis Davies, notwithstanding

the fact that Sindhu Sidharthan and Mevis Davies claim to

have executed agreements for sale in relation to other

comparatively minor transactions between them. The details

of such agreements will be discussed at a later stage.

21. The evidence further reveals that the second

respondent did not obtain encumbrance certificates from

the Sub Registrar's Office for the properties transferred

on 07.02.2007 or 08.02.2007. His explanation was that he

personally visited the Sub Registrar's Office to verify

whether there were any encumbrances. The learned counsel

for the second respondent attempted to justify this,

stating that, for a busy and seasoned real estate

businessman like Mevis Davies, direct verification might

be more convenient than formally applying for an

encumbrance certificate. However, the registration law

mandates that a search or verification in the Registry can

only be undertaken upon a formal application. Despite a

serious challenge to this aspect, Mevis Davies failed to Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

produce any record showing that such verification had

actually been carried out. Similarly, he did not produce

any records to show that he had measured out the lands in

question prior to the execution of the sale deeds.

22. In any event, the fact that the second respondent

procured the execution of four sale deeds from the first

respondent within a 24-hour period, without any prior

agreement for sale and without obtaining encumbrance

certificates, itself casts grave suspicion on his conduct,

particularly when the Power of Attorney had already been

cancelled with due notice to Sindhu Sidharthan.

23. Other circumstances add to these misgivings. On

24.06.2006, the appellant executed Ext. A49 Power of

Attorney in favour of his wife before the Sub Registrar,

Anthikkad. Acting under this authority, on 01.08.2006, the

first respondent executed Ext. A34 sale deed in favour of

the second respondent, Mevis Davies, for a consideration

of ₹18,00,000/-, conveying 70 cents of land. Within five

months, on 02.01.2007, the second respondent conveyed the Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

said property to the third respondent in Mat.Appeal No.

1295 of 2015, under Ext. A35 sale deed, for a

consideration of ₹50,00,000/-. Although it was argued that

certain improvements were made to the land in the

meanwhile, allegedly justifying the higher price, the

evidence on record does not establish that any such

substantial improvements were undertaken.

24. There is yet another circumstance that directly

indicates collusion between the first and second

respondents. On 07.02.2007 and 08.02.2007, Sindhu

Sidharthan created 3 sale deeds in her name in respect of

the property in which Hotel Sidhartha Regency is situated.

The remaining part of the hotel property is a plot having

11 cents in extent, which was being used as its car

parking area. This part of the land was conveyed to Mevis

Davies by Sindhu Sidharthan on 07.02.2007 as per Ext. A9.

It has come out in evidence that the hotel property has no

other space for car parking other than the above said 11

cents. Mevis Davies admitted in cross-examination that to Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

access the hotel from its kitchen, the only way is to go

through this car parking area, or else, one has to use the

public road by the other side of the hotel. In short, the

said properties can only be used together, not

independently. The very fact that Sindhu Sidharthan

transferred such part of the hotel property to Mevis Davies,

while conveying the remaining parts to herself, strongly

indicates that they were acting in unison.

25. The money trail linking the first and second

respondents further reinforces the inference of collusion

and lends considerable weight to the appellant's

allegations. On 24.07.2006, Sidharthan received a sum of

₹55,00,000/- pursuant to the execution of Ext.A37 sale deed

in favour of EVM Fuels, as evidenced by Ext.X2, the

statement of account of his bank account maintained with the

Indian Bank, Thrissur Branch. On 26.07.2006, Sindhu

Sidharthan, acting under the authority conferred by the

Power of Attorney to operate Sidharthan's bank account,

transferred ₹25,00,000/- to herself. The amount available in

her account at that time was only Rs.59,717/-. On the very Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

same day, she transferred the said sum of ₹25,00,000/- to

Mevis Davies. This sequence of transactions is revealed

upon a combined reading of Ext.X5, the statement of

account pertaining to the bank account of Mevis Davies

maintained with the Bank of India, Ayyanthole Branch, and

Ext.X1(a), the statement of account relating to Sindhu

Sidharthan's account with the Indian Bank, Thrissur

Branch. At that time, the balance in the account of Mevis

Davies stood at only ₹5,939.04. Upon receipt of the said

sum, on 27.07.2006, Mevis Davies transferred ₹18,00,000/-

to Sidharthan by cheque No. 27159, purportedly towards the

sale consideration for Ext.A34 sale deed dated 01.08.2006.

This is clear from the entries in Ext.X5, the statement of

account of Mevis Davies, and Ext.X2, the statement of

account of Sidharthan. In essence, the amount shown as

consideration for the sale deed was nothing but money

siphoned by the respondents from Sidharthan's own account.

At that juncture, Sidharthan's account reflected a credit

balance of ₹46,93,599/-. On the same day, 27.07.2006, Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

Sindhu Sidharthan transferred ₹46,90,000/- from

Sidharthan's account to her own, and immediately

thereafter withdrew the entire sum in cash.

26. Ext.X5, the statement of account of Mevis Davies,

further discloses that on 09.02.2007 he transferred

₹6,60,000/- and ₹15,00,000/- to Sidharthan, purportedly as

the sale consideration for Exts.A23 and A9 sale deeds,

respectively. The corresponding entries in Ext.X2, the

statement of account of Sidharthan, and Ext.X1, the

statement of account of Sindhu Sidharthan, reveal that the

entire sum of ₹21,60,000/- was transferred to Sindhu

Sidharthan's account on the same day, on the strength of

Ext.A62 series letter issued by her to the Bank, being the

Power of Attorney holder authorised to manage the bank

account of the appellant. Ext.X1 further shows that, out

of this amount, she withdrew ₹20,90,000/- in cash on the

same day. With regard to Ext.A20 sale deed, it is admitted

that Mevis Davies paid the purported sale consideration of

₹3,70,000/- directly in cash to Sindhu Sidharthan. This Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

amount was never credited to Sidharthan's bank account.

For clarity, the foregoing sequence of transactions is

tabulated as follows:

24/07/06 Sidharthan receives Rs.55 lakhs in his bank account (Ext.X2)

26/07/06 Sindhu Sidharthan transfers Rs.25 lakhs from Sidharthan's account (Ext.X2) to her own account (Ext.X1(a)).

The same day Sindhu transfers Rs.25 lakhs from her account to the account of Mevis Davies (Ext.X5)

27/07/06 Mevis Davies transfers Rs.18 lakhs from his account (Ext.X5) to Sidharthan's account (Ext.X2). Before receiving Rs.25,00,0000/-, Mevis Davies had only Rs.5939.04 in his account.

The same way Sindhu Sidharthan transfers Rs.46,90,000/- from Sidharthan's account (Ext.X2) to her own account (Ext.X1(a)) and withdraws it.

09/02/07 Mevis Davies transfers Rs.21,60,000/- Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

(Rs.6,60,000/-+ Rs.15,00,000/-) from his account (Ext.X5) to Sidharthan's account (Ext.X2).

The same way Sindhu Sidharthan transfers Rs.21,60,000/- from Sidharthan's account (Ext.X2) to her own account (Ext.X1(a)) by using Ext.A62 series letter to the Bank. Sindhu Sidharthan withdraws Rs.20,90,000/- from her own account as cash.

27. When Mevis Davies filed Ext.A84 counter affidavit in

O.P.No.356/2008, he took the stand that he had no other

transactions with Sindhu Sidharthan. The appellant,

however, was able to establish that Sindhu Sidharthan and

Mevis Davies had certain other transactions. Ext.X5, the

statement of account of Mevis Davies, and Ext.X4, the

subsequent-period statement of account of Sindhu

Sidharthan, disclose other financial transactions between

them. As per Ext.X5, on 12.08.2006 Mevis Davies

transferred ₹25,00,000/- to Sindhu Sidharthan, which is

corroborated by Ext.X1(a), the statement of account of Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

Sindhu Sidharthan. Further, Ext.X4 records that on

16.01.2012 Sindhu Sidharthan transferred ₹5,00,000/- to

Mevis Davies. Ordinarily, discrepancies in pleadings of

this nature might not be of consequence if satisfactorily

explained. However, the circumstances here are wholly

different. The contradiction in his pleadings concerning

the above transactions assumes considerable importance in

assessing his conduct. It is significant that Mevis Davies

has taken a definite contention that Sindhu Sidharthan and

the appellant are colluding for undue gain while they

actually remain on good terms. Upon perusal of the records

and evidence, we have no hesitation in holding that this

assertion of the second respondent is devoid of merit.

This aspect will be discussed in detail at the later part

of this judgment. Let us first analyse the above

circumstances in the light of the contentions advanced by

the second respondent.

28. Sri. P.B. Subramanyan, learned counsel for the

second respondent, with commendable skill, marshalled Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

various circumstances emerging from the evidence which, at

first glance, appeared to decisively undermine the

appellant's case. According to him, except in one instance

--where a sum of ₹3,70,000/- was paid in cash to the

appellant's Power of Attorney holder--the second respondent

had paid the sale consideration directly to the appellant

through bank transactions. He contended that the second

respondent had no knowledge of any alleged wrongful acts

committed by the first respondent. By referring to

Exts.B73 to B77, learned counsel sought to explain the

circumstances surrounding the transfer of ₹25,00,000/- by

Sindhu Sidharthan to Mevis Davies, and the latter's

subsequent transfer of ₹5,00,000/- to her. While parties

might be able to fabricate documents, it is not possible,

he argued, to create antedated bank transactions. It was

submitted that Sindhu Sidharthan had paid ₹25,00,000/- to

Mevis Davies on 26.07.2006 as advance sale consideration

for the purchase of a property for the appellant, and when

that agreement failed, Mevis Davies refunded the amount to Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

her on 11.08.2006, as evidenced by bank records. The

learned counsel further argued that even when the second

respondent paid sale consideration in cash, there was a

corresponding bank transaction. Ext.X5, the statement of

account of Mevis Davies, records a withdrawal of

₹4,00,000/- on 08.02.2007, out of which ₹3,70,000/- was

allegedly paid in cash to Sindhu Sidharthan for executing

Ext.A20 sale deed. Learned counsel further contended that

there is nothing unusual in executing the above sale deeds

on 07.07.2007 and 08.07.2007 as Sindhu Sidarthan had

earlier executed sale deed at Alappuzha SRO on the

previous day and on the next day she executed another sale

deed at Thrissur in favour of Sharafudheen and his wife,

but at present there is no challenge against those sale

deeds. On the basis of these circumstances, it was

submitted that the transactions entered into by Mevis

Davies were genuine, and that, being a bona fide

purchaser, he is entitled to the protection of Section 208

of the Contract Act.

Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

29. First of all, Ext.B74--the purported agreement for

sale--is dubious in every material respect. As already

noted, in Ext.A84 counter affidavit, Mevis Davies

unequivocally stated that he had no connection or

transaction whatsoever with the first respondent other

than the four sale transactions in question. It reads:

      "ഈ എത കക        4     ആധ രങൾ പ ക ര        മ ക യ ർക ര യ യ    2)o

      എത കക ഹർജ ക രന വ ണ രജ സപ               ക തന ആധ രങൾ പ ക ര

      4 ഭ$മ കൾ    ങ യ ട ണണനണത ഴ ണക യ ണത ര            ധ അ പവമ ബനവമ

      ഇല."




But when Exts.X1(a) and X5, the statements of account of

Sindhu Sidharthan and Mevis Davies respectively, were

produced before the Court, it came to light that Sindhu

Sidharthan had transferred a sum of ₹25,00,000/- from the

account of Sidharthan to Mevis Davies. On the top of that,

while deposing before the Court, Mevis Davies, in his

cross-examination, was constrained to admit that he had

remitted the purchase price reflected in Ext.A34 sale deed Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

from the amount so transferred from Sidharthan's account.

Faced with this situation, Exts.B74 and B76 were

fabricated by respondents 1 and 2 using blank stamp papers

that were already in their possession, and were drafted in

such a manner as to reconcile with the bank transactions

between them; otherwise, the sequence of transactions

would unerringly demonstrate that Ext.A34 was unsupported

by any valid consideration, it is contended by the

appellant.

30. As noted above, Ext.A74, on its face, is at the

teeth of his own contradictory pleading. Apart from that,

when we closely examine Ext.B74 and its stipulations, it

reveals clear indications of mala fide intent. First, we

describe the contents of the document for a clear

understanding. Ext.B74 purports to be an agreement for

sale entered into between Mevis Davies and Sidharthan,

acting through his wife, who was his Power of Attorney

holder. By this agreement, Mevis Davies undertook to sell

3.84 acres of land to Sidharthan for a total consideration Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

of approximately ₹32.64 lakhs (at ₹8,500/- per cent). The

amount stated to have been paid at the time of execution

of the agreement was ₹10,000/-. The stamp paper, of the

value of ₹50/-, was purchased in the name of Sindhu

Sidharthan on 25.05.2006. The agreement itself bears the

same date, and stipulates that the period for performance

would expire within two months, namely, on 25.07.2006.

There was a peculiar clause in Ext.B74 requiring the buyer

to pay a sum of ₹25,00,000/- to Mevis Davies on or before

25.06.2006, i.e., within 30 days from the date of the

agreement. The agreement further recites that this

stipulation "shall be an important condition of the

agreement."

31. On the reverse side of the stamp paper used for

executing the agreement, there is an endorsement stating

that Sindhu Sidharthan paid ₹25,00,000/- on 24.07.2006 by

Cheque No. 429688, and that, in consequence, the period of

the agreement stood extended by 15 days. Another

endorsement, dated 10.08.2006, purports to record that Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

Sidharthan encountered certain difficulties in proceeding

with the agreement, whereupon the sale was cancelled and

the advance amount of ₹25,00,000/- was returned by Cheque

No. 27160.

32. Although Ext.B74 purports to be an agreement between

Mevis Davies and Sidharthan, represented by his Power of

Attorney holder, Sindhu Sidharthan, the circumstances

surrounding its creation and cancellation are telling.

Upon cancellation, Mevis Davies transferred the advance

amount not to Sidharthan, the ostensible contracting

party, but to Sindhu Sidharthan. Significantly, he had

otherwise been meticulous in transferring all purported

purchase prices, when effected through the bank, directly

into Sidharthan's account. Secondly, the fact that, in a

transaction of such magnitude -- ₹32,64,000/ -- the sum paid

on the date of the agreement was a mere ₹10,000/- appears

highly unusual. Equally questionable is the clause

requiring payment of ₹25,00,000/- within one month,

leaving only ₹7,64,000/- to be paid in the remaining month Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

of the agreement's validity. The subsequent extension of

the agreement for 15 days, followed by its cancellation

immediately thereafter, deepens the suspicion regarding

its genuineness.

33. The dates of these events correspond exactly with

the bank transactions between the said parties-- the

transactions which Mevis Davies had initially suppressed

or denied. We therefore find merit in the submission of

Sri. Rajit, learned counsel for the appellant, that the

second respondent appears to have devised the terms of the

agreement so as to align with the date of the available

blank stamp paper and with the banking transactions

revealed through Exts.X1(a) and X5, contrary to his own

specific pleadings.

34. The situation in respect of Ext.B76--the purported

agreement for sale between Sindhu Sidharthan, as the first

party, and Mevis Davies, as the second party--is strikingly

similar. Under its terms, Mevis Davies proposed to

purchase a residential flat in the name of Sindhu Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

Sidharthan for ₹14,00,000/-. The advance amount allegedly

paid on the date of execution was a mere ₹25,000/-. Here

again, we find a peculiar stipulation requiring the second

party to pay ₹5,00,000/- to the first party within two

months. As per Ext.B77, such payment was made on

22.08.2007. The explanation offered by Mevis Davies is

that this sum of ₹5,00,000/- was returned by Sindhu

Sidharthan on 16.01.2012, as evidenced by Ext.X4, upon the

failure of the agreement. We find it extremely difficult

to accept this explanation, for the plain reason that an

agreement with a validity period of only four months was

inexplicably kept alive for a span of five years--without

any extension clause or further payments--despite the fact

that Mevis Davies is claimed to be a seasoned real estate

dealer.

35. It is the appellant's case that, with the active

aid and support of Mevis Davies, Sindhu Sidharthan

resorted to a malicious course of action when the sale

deeds standing in her name were set aside by the Family Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

Court. By utilising blank stamp papers allegedly made

available by Mevis Davies, she created three agreements

for sale - Exts.A85 and A86 between herself (purportedly

acting as agent of the appellant) and one Sajeev John, and

Ext.A87 with one Boban. On the strength of these

fabricated agreements, she caused two civil suits to be

filed, viz., O.S.No.92/2017 before the Sub Court,

Chavakkad, and O.S.No.193/2016 before the Sub Court,

Thrissur, claiming that she, as the appellant's Power of

Attorney holder, had executed the agreements for sale in

favour of the respective plaintiffs, who sought specific

performance thereof. The properties involved in these

suits are the subject matter of Ext.A25 and Ext.A17 sale

deeds, which had been declared null and void by the Family

Court. It is pointed out that one of these suits was

dismissed on merits, with a finding that the agreement was

fabricated, while the other was decreed ex parte as the

appellant was unaware of the proceedings. The appellant

has since preferred a Civil Miscellaneous Appeal against Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

the ex parte decree, which remains pending, it is urged.

36. Ext.A86 with Sajeev John relates to property

forming the subject matter of one of the sale deeds

executed in the name of Sindhu Sidharthan. Strikingly, the

performance period stipulated therein is 11 years, and the

corresponding suit was instituted only in 2017, though the

agreement is of the year 2007. Learned counsel for the

appellant has contended that this unusually long period

was collusively and deliberately fixed to circumvent the

bar of limitation and to bind the property based on such

an agreement purportedly executed while the Power of

Attorney was in force. The other agreement is identical in

nature; it also stipulates a period of 11 years and was

made the basis of a suit filed after the sale deed in

favour of Sindhu Sidharthan was set aside by the Family

Court, Thrissur, it is contended.

37. It is significant to note that, as per Ext.A86,

Sindhu Sidharthan purportedly received ₹3,00,000/- towards

the purchase price on 24.01.2007, as endorsed on the Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

reverse side of Ext.A86 agreement. She also purportedly

received ₹5,00,000/- on 10.01.2007, which was also

similarly endorsed. However, it is pertinent to note that,

by Ext.A17, she transferred the very same property to

herself on 08.02.2007--within 14 days of receiving the

latter amount. If the agreement for sale had truly been

executed on 18.03.2006, and such substantial amounts were

received towards the purchase price in January 2007, it

defies logic and common sense that she would thereafter

execute a sale deed in her own name so soon thereafter.

The above instances clearly suggests that Sindhu

Sidharthan adopted every possible stratagem to defeat the

appellant's interests.

38. In further support of his submissions, Sri.Rajit,

learned counsel for the appellant, has drawn our attention

to yet another circumstance which, according to him,

suggests that the deeds in the name of Mevis Davies were

mere namesake. Reference is made to Exts.A23 and A65.

Under Ext.A23, a sale deed dated 07.02.2007 executed in Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

favour of Mevis Davies, the consideration shown is

₹6,60,000/-. However, in Ext.A65--being an objection filed

by Mevis Davies in E.P. No. 468/2013 in O.S. No. 1642/2010

before the Sub Court, Thrissur--where he figured as the

judgment debtor and the execution petition was instituted

by one Sidharthan (employed in BSNL and distinct from the

appellant)--he asserted that the very same property was

worth ₹2.07 crores. It is pertinent to extract the

relevant contentions from Ext.A65, for they bear directly

upon the credibility of the second respondent's case.

"3. വവിധവി കടകക്കാരനന പപേരവിലുള്ള വവിധവി കട സസംഖഖ സസംഖഖയക്കായവി അടച

തതീർക്കുവക്കാൻ വവിധവികടകക്കാരനന യക്കാനതക്കാരു മക്കാർഗവുമവിലക്കാത്തതക്കാണന. എങവിൽ തനന

പമൽ നമ്പർ പകസന നസറവിൽ നചെയ്യുനതവിപലേകന വവിധവികടകക്കാരനന തൃശൂർ തക്കാലൂകന

പപേരക്കാമസംഗലേസം വവിപലജന ടവി പദേശത്തന മുണ്ടൂർ SRO യുനട കതീഴവിലുള്ളതസം വവിധവി

കടകക്കാരനന പപേരവിലുള്ള ബഹ: പകക്കാടതവി ജപവിനചെയ്ത 2 ഏകർ 7 നസനന വസ

വകകൾകന നസനവിനന 1 ലേകസം രൂപേ വവിലേമതവിക്കുനതസം ആയതവിനക്കാൽ തനന

നമക്കാത്തസം വസവകയന 2 പകക്കാടവി 7 ലേകസം രൂപേയവിലേധവികസം മതവിപന വവിലേയുള്ളതസം

ആണന. ടവി 2 ഏകർ 7 നസനന വരുന നമക്കാത്തസം വസവകകൾ മുകളവിൽ പേറഞ

വവിധവി കടത്തവിപലേകന പലേലേസം നചെപയ്യേണ്ടതന ആവശഖമവിലക്കാത്തതമക്കാകുന. ബഹ:

പകക്കാടതവിയുനട ഉത്തരവന മക്കാനവിചന വവിധവി കട സസംഖഖ തതീർക്കുവക്കാൻ വസവകകളുനട

12% ഭൂമവി പലേലേസം നചെയ്യുനതവിനന വവിധവി കടകക്കാരനന എതവിർപവിലക്കാത്തതക്കാണന. 12% Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

ഭൂമവി പലേലേത്തവിൽ വവിറക്കാൽ കുറഞതന 25 ലേകസം രൂപേ ലേഭവിക്കുനതക്കാണന."

39. Significantly, the above part of Ext. A65 was put

to the notice of Mevis Davies when he was cross-examined.

He had no explanation to offer on the above incongruity.

As noted earlier, Mevis Davies has transferred the land he

obtained as per Ext. A34 sale deed in favour of

Sachidananda Menon by executing Ext. A35 sale deed for a

sale consideration of ₹ 50,00,000/-. The sale

consideration shown in Ext. A34 was only ₹ 18,00,000/-.

Though Mevis Davies contended that he got a higher price

because he developed the land, the said stance was stoutly

challenged, and yet he failed to produce any evidence to

establish his contention. Although Mevis Davies was aware

that the transfers in his favour were under challenge on

the ground that they were sham documents, he did not care

to establish his contention. We have already noted that

Mevis Davies transferred ₹ 18,00,000/- in favour of

Sidharthan from the money derived from Sidharthan himself, Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

and that the documents set up like Exts. A74 and A76 are

not genuine. In the above circumstance, merely for the

reason that Mevis Davies had remitted the respective sale

price in the account of Sidharthan, which was

instantaneously encashed by Sindhu Sidharthan, we are not

in a position to hold that he is a bona fide purchaser.

40. It is true that Mevis Davies returned

₹25,00,000/- to Sindhu Sidharthan on 12.08.2006. Solely

for this reason, it is difficult to believe the case set

up by Mevis Davies based on Ext. A74. From the discussion

made above, there are reasons to believe that both of them

agreed to do illegal acts in respect of the land owned by

Sidharthan. Thus, the transfer of said amount can be for

certain other purposes, including the sharing of profit of

their concerted acts. However, there is no positive

evidence in that respect. But that payment alone cannot be

projected to justify Ext. A74 for the reasons we narrated

above.

Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

41. The next contention advanced by

Sri. P.B. Subramanyan, the learned counsel appearing for

the second respondent, is that the suit is barred by the

principles of res judicata as Sidharthan has challenged

the transactions made by Sindhu Sidharthan in favour of

one Sharafudheen (Ext. A43) by filing O.P. No. 1622 of

2007, but the decree in the said original petition and

similar other petitions, which were disposed of by the

common order together with the present matters, were left

unchallenged by Sidharthan. According to him, the issues

raised in and the contentions advanced in all these cases

are one and the same. To establish this contention, the

learned counsel placed reliance on the decision in Avira

Joseph v. Varghese Mathai and Others (2010 (3) KHC 564).

However, in those cases, Sidharthan had no contention that

the transactions were sham, but his case was essentially

that Sindhu Sidharthan had effected the transfers without

his consent and that she did not remit the sale price in

his account. Sidharthan was cross-examined on the above Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

point and conceded that his claim was basically against

Sindhu Sidharthan for return of the sale price, as far as

those persons are concerned. Thus there is no question of

any bar under the principles of res judicata, even if the

decree in that case was left unchallenged. That apart,

unlike the facts of the case under consideration here, in

Avira's case (supra), the party therein opted not to

challenge the decree passed together with the impugned

orders in a case against the same opposite parties.

42. During the course of hearing, Sri Rajit, the

learned counsel appearing for the appellant, submitted

that the main relief sought for in the original petition

is essentially a declaration to the effect that the

respective sale deeds are sham and thus not binding on the

appellant, though cancellation of the document was also

sought. Based on this, Sri. P.B. Subramanyan further

contended that the suit is barred by Section 34 of the

Specific Relief Act as the appellant did not seek any

relief for recovery of possession in any of those suits, Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

whereas he admitted in cross-examination in another

proceeding between himself and Sindhu Sidharthan (the

deposition of Sidharthan in O.P.No.1413/2007, which is

marked as Ext.B1) that he is in possession of only four

properties at Poonthole, Engandiyur and Padur villages,

which implies that they do not include the subject matter

plots. The learned counsel placed reliance on the

decisions in Vasantha (Dead) Thr. Lr. v. Rajalakshmi @

Rajam (Dead) Thr.Lrs. (2024 KHC 6076) and Venkataraja and

Ors. v. Vidyane Doureradjaperumal (Dead) Through Legal

Representatives and Others [(2014) 14 SCC 502]. We are

unable to accept the above contention as well. In the

original petitions filed by the appellant and in his chief

affidavit, he specifically states that all the petition

scheduled properties are still in his possession, through

his wife Sindhu Sidharthan, to whom he entrusted

everything out of their marital tie. Further, Mevis Davies

did not challenge such aspects regarding his possession,

when the appellant was cross-examined. Sidharthan further Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

sought a relief of prohibitory injunction restraining the

respondents from interfering with his possession. Even

otherwise, Sidharthan's contention is that Sindhu

Sidharthan is still in possession of all the lands

conveyed to Mevis Davies, and her possession will not

affect his rights, that being commenced on agency. The law

in this regard is well settled that the possession of an

agent under a deed of Power of Attorney is also possession

of the Principal [Chandrakantaben,Narendra Jayantilal Modi

v. Vadilal Bapalal Modi and Ors. (1989 (2) SCC 630)].

Thus, we do not find any circumstance in the present cases

against the second respondent to hold that the suit is

barred by the provisions contained in Section 34 of the

Specific Relief Act.

43. There is one more reason to discard the contention

advanced by the learned counsel appearing for the second

respondent. Ext. B1 deposition is a previous statement of

Sidharthan, and hence the law requires that the attention Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

of the witness has to be drawn to the contradictory part

of his previous statement, for giving him a chance to

explain about it. Unless that procedure contemplated in

Section 145 of the Indian Evidence Act (which corresponds

to Section 148 of the Bharatiya Sakshya Abhiniyam, 2023)

is followed, the court cannot consider that the relevant

part of the previous statement is proved. Although the

previous statement made by a party to the proceedings can

be considered as a piece of admission, his attention to

such contradictory portions has necessarily to be drawn to

it before the statement is proved. The Apex Court in Sita

Ram Bhau Patil v. Ramchandra Nago Patil (AIR 1977 SC 1712)

held as above, distinguishing the view expressed in Bharat

Singh v. Bhagirati (AIR 1966 SC 405). Above all, what

appears from his previous statement is only that he was

referring to the plots remaining available after Sindhu

Sidharthan executed a series of conveyance deeds based on

the Power of Attorney. It is difficult to interpret the

said statement as an admission that, except the said four Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

properties at Poonthole, Engandiyur and Padur villages,

the properties are in the possession of the purported

purchasers.

44. It is further contended by Sri. P.B. Subramanyan

that in fact the appellant and the first respondent are

colluding together, and this is evident from the following

aspects:

(1) In cross-examination, the appellant conceded that

he had taken Sindhu Sidharthan abroad two times after

the cancellation of the Power of Attorney.

(2) He further admitted that he had transferred

₹ 10,00,000/- to Sindhu Sidharthan during the year

2012, while he was actively prosecuting the petitions

before the Family Court.

(3) Though the Family Court had granted a decree for

realization of money against Sindhu Sidharthan, the Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

appellant filed the execution petition only in the

year 2021 and those execution petitions were later

dismissed for default.

(4) The appellant had filed a petition for divorce

against Sindhu Sidharthan (on the ground of adultery

implicating Mevis Davies as the second respondent).

The said petition was dismissed for default, and the

application for restoration was allowed by the court

on payment of costs of ₹ 10,000/-, which was not paid

by Sidharthan. He did not challenge the said order

until all the appeals before this court were taken

for final hearing.

45. As regards the first two aspects, it is relevant

to note the stance of Sidharthan. He came to understand

that Sindhu Sidharthan actually transferred those

properties only on 17.09.2009, when his wife openly

declared so over the telephone. Similarly, when Sidharthan Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

admitted that he took his wife abroad even after the

cancellation of the Power of Attorney, in the same breath,

he said that it was before the above date and it was

together with his children. He also said that at that

time, he did not know that he had been cheated by his

wife. If that be so, taking his wife abroad at a point of

time at which he had no reason to suspect her impugned

transactions would not affect his bona fides. As regards

the next contention, what Sidharthan stated in cross-

examination was that he transferred ₹ 10,00,000/- in the

name of Sindhu Sidharthan for the maintenance of his

children. Sidharthan further stated specifically that the

above amount was transferred to Sindhu Sidharthan as

requested by his children. Even when he was conducting the

above cases, it was his bounden duty to maintain his

children, and thus making such payments to their mother

cannot be projected as a ground to suspect that there is

collusion between the appellant and the first respondent. Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

46. To counter the contention regarding the closing

of execution petitions initiated against Sindhu

Sidharthan, Sri. Rajit, the learned counsel appearing for

the appellant, submitted that those petitions were

withdrawn (not dismissed for default) when it was found

that the property against which the execution petition was

filed, i.e., 5B Apartment in Cheloor Tower, Thrissur, had

been sold by Sindhu Sidharthan. The appellant then decided

to file fresh execution petitions before the Family Court

in Alappuzha as E.P. Nos. 20/2021, 18/2021 and 19/2021

respectively. The learned counsel further contended that

Sidharthan had been completely broken, and at present, he

is working as a supplier in a hotel, and hence, he was not

in a position to challenge the said order of restoration

at the appropriate stage, and that at the relevant time,

his business and career were entirely ruined because of

the malicious acts of the first respondent. We find some

merit in the above submissions. At any rate, none of the

above contentions is sufficient to challenge the bona Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

fides of the appellant.

47. When it is found that there are reasonable grounds

to believe that both the respondents agreed to do an

illegal act or an actionable wrong, anything done by

either of them in reference to their common intention,

after the time when such intention was first entertained

by any of them, is a relevant fact as against each of

them. Such an act is also relevant for the purpose of

proving the existence of the agreement. This is the

principle underlying Section 10 of the Indian Evidence Act

(corresponding to Section 8 of the Bharatiya Sakshya

Abhiniyam, 2023). It reads as follows:

"10. Things said or done by conspirator in reference to common design.--Where there is reasonable ground to believe that two or more persons have conspired together to commit an offence or an actionable wrong, anything said, done or written by any one of such persons in reference to their common intention, after the time when such intention was first entertained by any one of them, Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

is a relevant fact as against each of the persons believed to be so conspiring, as well for the purpose of proving the existence of the conspiracy as for the purpose of showing that any such person was a party to it."

In the Commentary of Section 10 of the Indian Evidence Act

by Sir John Woodroffe and Syed Amir Ali (21st Edition,

Volume 1, Lexis Nexis publication), it is stated as

follows:

"The section applies to criminal offences as well as to actionable wrongs, etc.. The acts and declarations of co-trespassers in civil actions and indeed of all persons combined and having a common object, whether civil or criminal, are governed by the same rules."

John Henry Wigmore, in his Treatise on Evidence in Trials

at Common Law (3rd Edn., Little, Brown & Co., Boston,

1940, Section 1079), has observed that "admissions of one

joint tortfeasor are receivable against another, on the

same principle and with the same limitations, as those of

conspirators; this is merely the same doctrine in its Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

application to civil liability for torts." Though this

principle is seldom invoked in civil proceedings, it has

been held in Rishi Kesh Singh and Others v. State [AIR

1970 All 51 (FB)] that the provisions of the Evidence Act

are equally applicable to civil and criminal proceedings,

unless expressly excluded.

48. In this case, from the circumstances mentioned

aforesaid, there are reasonable grounds to believe that

Sindhu Sidharthan and Mevis Davies had conspired together

to commit an actionable wrong at some point near the

execution of Ext. A49 registered Power of Attorney.

49. The effect of Section 10 of the Indian Evidence

Act/Section 8 of the Bharatiya Sakshya Abhiniyam, 2023 is

that once there is reasonable ground to believe that

Sindhu Sidharthan and Mevis Davies conspired together to

do some wrongful acts, the act done by any one of them is

a relevant fact as against the other as well. Further, the Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

same acts are relevant for the purpose of proving the very

existence of the conspiracy itself. However, here, even

without the aid of the above provision, the circumstances,

when read together, show that both of them acted together

in the manner above observed.

50. Sri.Sreelal Warrier, the learned counsel appearing

for the third respondent in Mat.Appeal No.1295/2015,

challenged the veracity of the contention of Sidharthan

that the transfer in favour of Sachidananda Menon is

invalid as Sindhu Sidharthan was not entitled to transfer

the land to his predecessor-in-interest. According to him,

as per Ext. A49, Sidharthan had specifically authorised

his wife to sell almost all his properties in Kerala,

comprising nearly three dozen plots, as he was heavily

indebted, and thus his genuineness is to be seriously

doubted.

51. The learned counsel further submitted that Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

Sachidananda Menon was a bona fide purchaser and thus his

interests should be protected, irrespective of the nature

of the transaction between the appellant and the second

respondent. Placing reliance on the decisions in Firm Man

Singh Moti Ram Maliwara v. B.N. Sinha (AIR 1940 Lah 198),

Maharaja of Faridkot State v. Anant Ram and Ors. (AIR 1929

Lah 1), Basharat Ali Shah v. Ram Rattan and Ors. (AIR 1938

Lah 73), Pothene Puthan Vittil Kunhu Pothu Nassiar v.

Adrasseri Raru Nair and Ors. (AIR 1923 Mad 558), Malan

Devi v. Amritsar National Bank Ltd and Ors. (AIR 1936 Lah

286), Phagoo Murao v. Tulshi Ram Tewari (AIR 1930 All 438),

the learned counsel argued that a bona fide transferee is

protected, even if he got the title from a fraudulent

transferee.

52. We are unable to accept the contention that the

bonafides of Sidharthan is to be doubted because he had

executed the Power of Attorney to sell all his plots.

Sidharthan contends that he executed the Power of Attorney Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

believing the words of his wife that it was necessary for

the proper management and administration of his properties

in Kerala. According to him, he has not much formal

education and is unable to read or write English. The

operative portion of the Power of Attorney begins as

follows:

"AND WHEREAS I am presently residing and doing business at Dubai, UAE. I am unable to attend the day to day affairs related to my properties and business in Kerala. AND WHEREAS I am desirous of appointing somebody to look after, manage and deal all my properties, business and other assets and operate my Bank accounts."

(emphasis added)

It is with this objective that Sidharthan executed the

Power of Attorney. Indeed, the Power of Attorney

specifically authorises Sindhu Sidharthan to sell his

properties. But certainly that was not the sole object.

53. However, as regards Ext. A34 sale deed, we are of Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

the view that the appellant is entitled to get only the

alternate relief sought, namely damages, as there is

overwhelming evidence that Sachidananda Menon is a bona

fide purchaser and he is in possession of the land. He has

transferred the sale price to Mevis Davies through a bank

by availing a bank loan. We also note that at the time

when Sachidananda Menon purchased the property, the Power

of Attorney was in force and that Sachidananda Menon

purchased the property after verifying all the relevant

records, including the Power of Attorney. The appellant

did not seriously dispute that Sachidananda Menon is in

possession of the said property. So also, there is no

prayer for recovery of possession. Above all, despite the

fact that the appellant was well aware of the said

subsequent transfer in favour of Sachidananda Menon, as

evident from Ext. P10 in O.P.(FC)No.318/2022, which was

also filed by him before this court, he did not choose to

implead him as a party and to make an amendment imputing

the said transfer within the period of limitation. Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

Therefore, we find no reason to allow the main relief in

this case.

54. Regarding the quantum of damages to be paid to

the appellant in respect of Ext.A34, it is evident from

the records that Mevis Davies had received ₹ 50,00,000/-

from Sachidananda Menon in respect of the said sale deed.

Having found that Mevis Davies and Sindhu Sidharthan were

acting in collusion, they are jointly liable to compensate

the appellant by paying ₹ 50,00,000/- with interest.

55. What emerges from the above discussion is that,

at some point near the execution of Ext. A49 registered

Power of Attorney, Sindhu Sidharthan and Mevis Davies

fraudulently decided to create sale deeds in their own

names so as to defeat the interests of Sidharthan. With

that objective, Sindhu Sidharthan, acting as Power of

Attorney holder with authority even over Sidharthan's bank

account, transferred ₹ 25,00,000/- from his account to Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

Mevis Davies. Out of that amount, ₹18,00,000/- was

transferred back by Mevis Davies to Sidharthan's account

in order to make it appear that it was the consideration

for Ext. A34 sale deed. On the very same day, Sindhu

Sidharthan withdrew the said amount from Sidharthan's

account and encashed it. Subsequently, within five months,

Mevis Davies transferred the same property to Sachidananda

Menon, the third respondent in Mat. Appeal No. 1295 of

2015, and thereby obtained ₹ 50,00,000/- as

consideration. Similarly, Sindhu Sidharthan created three

further documents, namely Exts. A9, A20 and A23, in favour

of Mevis Davies. Among these, in respect of Exts. A9 and

A23, Sindhu Sidharthan employed the same method of

withdrawing the amount deposited in Sidharthan's account.

In respect of Ext. A20, there is no bank remittance

corresponding to the alleged consideration. Though the

sale price shown in Ext. A23 was ₹ 6,60,000/-, Mevis

Davies himself admitted in Ext. A65 written objection that

the property would fetch at least ₹ 2.07 crores before Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

the Sub Court, Thrissur, in a proceeding instituted by a

third party. In continuation of the deeds executed in

favour of Mevis Davies, Sindhu Sidharthan also executed

certain sale deeds in her own name. All these deeds,

including those in the name of Mevis Davies (except Ext.

A34), were created on 07.07.2007 and 08.08.2007, after

information had been received that the Power of Attorney

had been cancelled, and without execution of any agreement

for sale or obtaining a non-encumbrance certificate or

other clearance records. When Sindhu Sidharthan created

three deeds in her name during the above days, Mevis

Davies attested one of them. The defence set up by Mevis

Davies to justify the transfer of Rs. 25,00,000/- into his

account by Sindhu Sidharthan is highly improbable, and the

documents produced in support of such defence appear to be

concocted. The circumstances further indicate that Mevis

Davies had knowledge of the cancellation of the Power of

Attorney, yet proceeded with the execution of a series of

conveyances in favour of himself and Sindhu Sidharthan, Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

with malicious object. The second respondent is,

therefore, not a bona fide purchaser. The appeals are

accordingly liable to be allowed.

56. In the result, all the appeals are allowed with

cost throughout. It is declared that Exts.A9, A23 and A20

sale deeds stand cancelled. The first and second

respondents are restrained by a decree of permanent

prohibitory injunction from interfering with the peaceful

possession and enjoyment of the petition schedule

properties by the appellant.

57. In Mat.Appeal No.1295/2015, the appellant is

entitled to the alternate relief of compensation to the

tune of Rs. 50,00,000/- (Rupees Fifty Lakhs only) from the

first and second respondents (Sindhu Sidharthan and Mevis

Davies), jointly and severally with 9% interest from

02.01.2007 till the date of the order and thereafter with

6% interest. The impugned order is modified to the Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

above extent.

58. This petition is filed by Sidharthan challenging

the common order passed by the Family Court, Thrissur, in

I.A.No.1/2021 and 2/2021 in O.P.No.356/2008. Sidharthan

had initiated divorce proceedings against Sindhu

Sidharthan on the grounds of cruelty and adultery, by

arraying Mevis Davies as the second respondent. The said

petition was dismissed for default on 23.11.2015, and

later, the Family Court permitted restoration of the said

petition on payment of cost of ₹10,000/- within ten days,

as per its order dated 22.02.2016 in I.A.No.5328/2015. As

Sidharthan failed to pay the cost, the said application

was dismissed on 04.03.2016. He filed the abovesaid

interlocutory applications for restoring the said

restoration petition after condoning the delay of 2046

days.

Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

59. The learned Family Court dismissed the petition,

finding that the petitioner had no case that he was

unaware of the condition in the order dated 22.02.2016,

and instead, he only contended that he suffered a huge

financial loss and hence was unable to pay the cost.

60. Heard both sides.

61. The contention of Sidharthan is that because of

the financial loss suffered by him due to the fraud played

by his wife, he was not in a position to remit the cost

within the relevant time. According to him, he had been

leading the life of a destitute since 25.07.2017, as all

his business ventures failed due to the foul play of his

wife.

62. There is no dispute that Sidharthan was aware of

the impugned order right from the date when it was passed.

The delay sought to be condoned is more than 5 ½ years. As

rightly observed by the Family Court, Sidharthan failed to Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

state a sufficient reason for condoning the delay of such

a long period. There is no merit in this petition.

However, the said proceeding will not debar him from

initiating a fresh proceeding on a subsequent cause of

action.

In the above circumstances, we find no reason to

interfere with the impugned order. O.P.(FC)No.318/2022 is

dismissed.

Sd/-

SATHISH NINAN

JUDGE

Sd/-

P. KRISHNA KUMAR

JUDGE

sv Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

APPENDIX OF MAT.APPEAL 1280/2015

PETITIONER'S ANNEXURES

ANNEXURE A94 CERTIFIED COPY OF THE JUDGMENT IN O.S.NO.193/2016 OF THE SUB COURT THRISSUR DATED 30.03.2023 RESPONDENTS ANNEXURES

ANNEXURE A REGISTRATION COPY OF THE SAID DEED REGISTERED AS SETTLEMENT DEED, DOC.NO.1044/2021 SRO AMBALAPUZHA, DATED 28-04-2021 ANNEXURE B CERTIFIED COPY OF E.P.NO.48 OF 2021 IN O.P.NO.1621 OF 2007 ON THE FILE OF THE FAMILY COURT, THRISSUR, DATED 16-07-2021 ANNEXURE C CERTIFIED COPY OF THE ORDER IN E.P.NO.48 OF 2021 IN O.P.NO.1621 OF 2007 ON THE FILE OF THE FAMILY COURT, THRISSUR, DATED 09-03-2023, ANNEXURE D CERTIFIED COPY OF E.P.NO.47 OF 2021 IN O.P.NO.1622 OF 2007 ON THE FILE OF THE FAMILY COURT, THRISSUR, DATED 16-07-2021 ANNEXURE E CERTIFIED COPY OF THE ORDER IN E.P.NO.47 OF 2021 IN O.P.NO.1622 OF 2007 ON THE FILE OF THE FAMILY COURT, THRISSUR, DATED 09-03-2023 ANNEXURE F CERTIFIED COPY OF E.P.NO.49 OF 2021 IN O.P.NO.1623 OF 2007 ON THE FILE OF THE FAMILY COURT, THRISSUR, DATED 16-07-2021 ANNEXURE G CERTIFIED COPY OF THE ORDER IN E.P.NO.49 OF 2021 IN O.P.NO.1623 OF 2007 ON THE FILE OF THE FAMILY COURT, THRISSUR, DATED 09-03-2023 ANNEXURE R2(A) REGISTRATION COPY OF THE SALE DEED REGISTERED AS DOC.NO.2074/2006 SRO AMBALAPUZHA, DATED 19-09-2006 Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

APPENDIX OF OP (FC) 318/2022

RESPONDENTS ANNEXURES

ANNEXURE R2(A) TRUE COPY OF THE ORDER IN O.P.NO.356 OF 2008, FAMILY COURT, THRISSUR, DATED 23- 11-2015 ANNEXURE R2(F) TRUE COPY THE COUNTER IN I.A.NO.2 OF 2021 IN O.P.NO.356 OF 2008 ON THE FILE OF THE FAMILY COURT, THRISSUR, DATED 3- 01-2022 ANNEXURE R2(B) TRUE COPY OF THE ORDER IN I.A.NO.5328 OF 2015 IN O.P.NO.356 OF 2008 ON THE FILE OF THE FAMILY COURT, THRISSUR, DATED 04-03-2016 ANNEXURE R2(C) TRUE COPY OF I.A.NO.1 OF 2021 IN O.P.NO.356 OF 2008 ON THE FILE OF THE FAMILY COURT, THRISSUR, DATED 30-06-

ANNEXURE R2(D) TRUE COPY OF I.A.NO.2 OF 2021 IN O.P.NO.356 OF 2008 ON THE FILE OF THE FAMILY COURT, THRISSUR, DATED 30-06-

ANNEXURE R2(E) TRUE COPY OF THE COUNTER IN I.A.NO.1 OF 2021 IN O.P.NO.356 OF 2008 ON THE FILE OF THE FAMILY COURT, THRISSUR, DATED 3- 1-2022 ANNEXURE R2(G) TRUE COPY OF THE ENCUMBRANCE CERTIFICATES DATED 3-09-2016 ISSUED BY THE SUB REGISTRAR OFFICE, THRISSUR ANNEXURE R2(H) TRUE COPY OF THE ENCUMBRANCE CERTIFICATES DATED 3-09-2016 ISSUED BY THE SUB REGISTRAR OFFICE, THRISSUR ANNEXURE R2(I) TRUE COPY OF THE ENCUMBRANCE CERTIFICATES DATED 3-09-2016 ISSUED BY THE SUB REGISTRAR OFFICE, THRISSUR ANNEXURE R2(J) TRUE COPY OF THE ENCUMBRANCE CERTIFICATES DATED 3-09-2016 ISSUED BY Mat.Appeal Nos.1280/2015, 1281/2015, 1282/2015, 1295/2015 & O.P.(FC)No. 318/2022

2025:KER:61859

THE SUB REGISTRAR OFFICE, THRISSUR ANNEXURE R2(K) TRUE COPY OF THE ENCUMBRANCE CERTIFICATES DATED 3-09-2016 ISSUED BY THE SUB REGISTRAR OFFICE, THRISSUR ANNEXURE R2(L) TRUE COPY OF THE ENCUMBRANCE CERTIFICATES DATED 3-09-2016 ISSUED BY THE SUB REGISTRAR OFFICE, THRISSUR ANNEXURE R2(M) TRUE COPY OF THE ENCUMBRANCE CERTIFICATES DATED 3-09-2016 ISSUED BY THE SUB REGISTRAR OFFICE, THRISSUR ANNEXURE R2(N) TRUE COPY OF CAVEAT NO.171 OF 2016 ON THE FILE OF THE SUBORDINATE JUDGE'S COURT, THRISSUR, DATED 18-8-201

 
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