Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Baiju vs Divya
2025 Latest Caselaw 12326 Ker

Citation : 2025 Latest Caselaw 12326 Ker
Judgement Date : 16 December, 2025

[Cites 0, Cited by 0]

Kerala High Court

Baiju vs Divya on 16 December, 2025

Author: Sathish Ninan
Bench: Sathish Ninan
                                                           2025:KER:96675

               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

               THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                   &

              THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

  TUESDAY, THE 16TH DAY OF DECEMBER 2025 / 25TH AGRAHAYANA, 1947

                      MAT.APPEAL NO. 582 OF 2016

        AGAINST THE COMMON JUDGMENT DATED 21.03.2016 IN OP NO.1464 OF

                    2013 OF FAMILY COURT, ATTINGAL

                                 -----

APPELLANTS/RESPONDENTS:

    1       BAIJU
            S/O. SASIDHARAN,VETTUKATTIL VEEDU, KULAMUTTOM,
            MANAMBOOR VILLAGE, CHIRAYINKIL TALUK,
            THIRUVANANTHAPURAM DIST.

    2       BIJI
            D/O. SASIDHARAN, SREE SAILAM, KEEZHATTINGAL P.O.,
            KEEZHATTINGAL DESOM AND VILLAGE, CHIRAYINKIL TALUK,
            THIRUVANANTHAPURAM DIST.


            BY ADVS.
            SRI.O.D.SIVADAS
            SMT.ANITHA MATHAI MUTHIRENTHY


RESPONDENTS/PETITIONERS:

    1       DIVYA G.,
            D/O. GIRIJA, DIVYA BHAVAN, PARUMKULAM P.O. MANAMBOOR
            VILLAGE, CHIRAYINKIL TALUK, THIRUVANANTHAPURAM DIST.

    2       RICHA, AGED 6 YEARS, MINOR
            DIVYA BHAVAN, PERUMKULAM P.O., MANAMBOOR VILLAGE,
            CHIRAYINKIL TALUK, THIRUVANANTHAPURAM DIST.
                                                               2025:KER:96675

MAT.APPEAL NO. 582 OF 2016          -2-




            BY ADV SRI.LATHEESH SEBASTIAN


     THIS   MATRIMONIAL   APPEAL   HAVING   COME   UP   FOR   HEARING    ON
16.12.2025, ALONG WITH Mat.Appeal.756/2016, 757/2016 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                                2025:KER:96675



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

              THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                     &

             THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

  TUESDAY, THE 16TH DAY OF DECEMBER 2025 / 25TH AGRAHAYANA, 1947

                     MAT.APPEAL NO. 756 OF 2016

     AGAINST THE COMMON JUDGMENT DATED 21.03.2016 IN OP NO.1438 OF

                   2013 OF FAMILY COURT, ATTINGAL

                                   -----

APPELLANT/PETITIONER:

            BAIJU
            S/O.SASIDHARAN, VETTUKATTIL VEEDU, KULAMUTTOM,
            MANAMBOOR VILLAGE, CHIRAYINKIL THALUK,
            THIRUVANANTHAPURAM DISTRICT.

            BY ADVS.
            SRI.O.D.SIVADAS
            SMT.ANITHA MATHAI MUTHIRENTHY



RESPONDENT/RESPONDENT:

            DIVYA
            D/O.MOHANAN, DIVYA BHAVAN, PALAMKONAM, PERUMKULAM P.O.,
            ALAMCODE, MANAMBOOR VILLAGE, CHIRAYINKIL TALUK,
            THIRUVANANTHAPURAM DISTRICT.


            BY ADV SRI.LATHEESH SEBASTIAN


     THIS   MATRIMONIAL   APPEAL    HAVING   COME   UP   FOR   HEARING    ON
16.12.2025, ALONG WITH Mat.Appeal.582/2016 AND CONNECTED CASES,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                                2025:KER:96675



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

              THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                     &

             THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

  TUESDAY, THE 16TH DAY OF DECEMBER 2025 / 25TH AGRAHAYANA, 1947

                     MAT.APPEAL NO. 757 OF 2016

      AGAINST THE COMMON JUDGMENT DATED 21.03.2016 IN OP NO.402 OF

                   2014 OF FAMILY COURT, ATTINGAL

                                   -----

APPELLANT/PETITIONER:

            BAIJU
            S/O.SASIDHARAN,VETTUKATTIL VEEDU,KULAMUTTOM,MANAMBOOR
            VILLAGE,CHIRAYINKIL TALUK,THIRUVANANTHAPURAM DISTRICT.


            BY ADVS.
            SRI.O.D.SIVADAS
            SMT.ANITHA MATHAI MUTHIRENTHY


RESPONDENT/RESPONDENT:

            DIVYA
            D/O.GIRIJA,DIVYABHAVAN,PALAMKONAM,PERUMKULAM.P.O,
            ALAMCODE,MANAMBOOR VILLGE,
            CHIRAYINKIL TALUK,THIRUVANANTHAPURAM DISTRICT-695001.



     THIS   MATRIMONIAL   APPEAL    HAVING   COME   UP   FOR   HEARING    ON
16.12.2025, ALONG WITH Mat.Appeal.582/2016 AND CONNECTED CASES,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                            2025:KER:96675



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

               THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                   &

              THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

  TUESDAY, THE 16TH DAY OF DECEMBER 2025 / 25TH AGRAHAYANA, 1947

                      MAT.APPEAL NO. 912 OF 2016

        AGAINST THE COMMON JUDGMENT DATED 21.03.2016 IN OP NO.1464 OF

                    2013 OF FAMILY COURT, ATTINGAL

                                 -----

APPELLANTS/PETITIONERS:

    1       DIVYA .G.
            D/O.GIRIJA, AGED 31 YEARS, DIVYA BHAVAN, PERUMKULAM
            P.O., MANAMBOOR VILLAGE, CHIRAYINKIL TALUK,
            THIRUVANANTHAPURAM DISTRICT.

    2       RICHA
            AGED 7 1/2 YEARS, MINOR, REPRESENTED BY MOTHER AND
            NATURAL GUARDIAN DIVYA G., DIVYA BHAVAN, PERUMKULAM
            P.O., MANAMBOOR VILLAGE, CHIRAYINKIL TALUK,
            THIRUVANANTHAPURAM DISTRICT.

            BY ADV SRI.LATHEESH SEBASTIAN


RESPONDENTS/RESPONDENTS:

    1       BAIJU
            AGED 45 YEARS, S/O.SASIDHARAN, VETTUKATTIL, KULAMUTTOM
            P.O., KAVALAYOOR VILLAGE, CHIRAYINKIL TALUK,
            THIRUVANANTHAPURAM DISTRICT-695101.

    2       BIJI
            AGED 40 YEARS, D/O.SASIDHARAN, SREE SAILAM,
            KEEZHATTINGAL P.O., KEEZHATTINGAL DESOM, CHIRAYINKIL
            TALUK, THIRUVANANTHAPURAM DISTRICT-695101.
                                                               2025:KER:96675



MAT.APPEAL NO. 912 OF 2016           -2-

            BY ADV SRI.O.D.SIVADAS


     THIS   MATRIMONIAL   APPEAL   HAVING   COME   UP   FOR   HEARING    ON
16.12.2025, ALONG WITH Mat.Appeal.582/2016 AND CONNECTED CASES,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                          2025:KER:96675



             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

             THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                &

            THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

  TUESDAY, THE 16TH DAY OF DECEMBER 2025 / 25TH AGRAHAYANA, 1947

                        CO NO. 135 OF 2025

               ARISING FROM Mat.Appeal NO.582 OF 2016 OF

                          HIGH COURT OF KERALA

                              -----

CROSS OBJECTORS/RESPONDENTS/PETITIONERS:

    1     DIVYA.G.,
          AGED 41 YEARS,
          D/O GIRIJA, DIVYA BHAVAN, PALAMKONAM, PERUNKULAM P.O.,
          ALAMCODE, MANAMBOOR VILLAGE, CHIRAYINKEEZHU TALUK,
          THIRUVANANTHAPURAM DISTRICT, PIN - 695303.

    2     RICHA,
          AGED 17 YEARS,
          D/O DIVYA.G., DIVYA BHAVAN, PALAMKONAM, PERUNKULAM
          P.O., ALAMCODE, MANAMBOOR VILLAGE, CHIRAYINKEEZHU
          TALUK, THIRUVANANTHAPURAM DISTRICT, MINOR, REPRESENTED
          BY HER MOTHER AND NATURAL GUARDIAN, DIVYA.G., D/O
          GIRIJA, AGED 41 YEARS, DIVYA BHAVAN, PALAMKONAM,
          PERUNKULAM P.O., ALAMCODE, MANAMBOOR VILLAGE,
          CHIRAYINKEEZHU TALUK, THIRUVANANTHAPURAM DISTRICT,
          PIN - 695303.

          BY ADV SRI.LATHEESH SEBASTIAN
                                                       2025:KER:96675

CO NO. 135 OF 2025             -2-

RESPONDENTS/APPELLANTS/RESPONDENTS:

    1     BAIJU,
          AGED 55 YEARS,
          S/O SASIDHARAN, VETTUKATTIL HOUSE, KULAMUTTOM P.O.,
          MANAMBOOR VILLAGE, CHIRAYINKEEZHU TALUK,
          THIRUVANANTHAPURAM DISTRICT, PIN - 695304.

    2     BIJI,
          AGED 49 YEARS,
          D/O SASIDHARAN, SREE SHAILAM, KEEZHATTINGAL P.O.,
          KEEZHATTINGAL DESOM AND VILLAGE, CHIRAYINKEEZHU TALUK,
          THIRUVANANTHAPURAM DISTRICT, PIN - 695304.



     THIS CROSS OBJECTION/CROSS APPEAL HAVING COME UP FOR HEARING
ON 16.12.2025, ALONG WITH Mat.Appeal.582/2016 AND CONNECTED CASES,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                                2025:KER:96675

                          SATHISH NINAN &
                      P. KRISHNA KUMAR, JJ.
               = = = = = = = = = = = = = = = = = =
          Mat. Appeal Nos.582, 912, 756, 757 of 2016 &
        C.O. No.135 of 2025 in Mat. Appeal No.582 of 2016
               = = = = = = = = = = = = = = = = = =
            Dated this the 16th day of December, 2025

                               J U D G M E N T

Sathish Ninan, J.

Mat. Appeal No.582/2016 and Mat. Appeal No.912/2016 are by

the respondents and the petitioners respectively, in OP

1464/2013. The original petition was filed inter alia for

recovery of gold ornaments, declaration of title, recovery of

money. The O.P was decreed in part. Challenging the part of the

decree against the respective parties, they are in appeal.

2. Mat. Appeal No.757/2016 is by the respondent (husband) in

OP 402/2014, challenging the decree for divorce granted at the

instance of the wife. Mat. Appeal No.756/2016 is filed by the

petitioner-husband challenging the dismissal of his original

petition seeking restitution of conjugal rights.

3. It is conceded before us that Mat. Appeal No.756/2016,

Mat. Appeal No.757/2016, and Mat. Appeal No.912/2016 are not Mat. Appeal No.582/2016 & con. cases

2025:KER:96675

pursued. Therefore, we confine our discussions to Mat. Appeal

No.582/2016. The reliefs claimed in OP 1464/2013 from which the

Mat Appeal arises, are as under:-

(i) Recovery of 76 sovereigns of gold ornaments.

(ii) Recovery of ₹ 1 lakh entrusted as pocket money.

(iii) Recovery of ₹ 2 lakhs given for purchase of property.

(iv) Recovery of ₹ 3,10,000/- withdrawn from the Bank

account of the petitioner-wife.

(v) Recovery of ₹ 5 lakhs borrowed from the petitioner's

mother.

(vi) Declaration that Sale Deed No.406/2013 is a sham

document.

(vii) Declaration of title of the petitioner over the

property covered by document No.406/2013.

The court granted a decree for: -

      (i)    Return of gold ornaments.

      (ii)   Recovery of ₹ 1 lakh

(iii) Declaring document No.406/2013 as a sham document and

declaring petitioner's title over the property covered

under the document.

Mat. Appeal No.582/2016 & con. cases

2025:KER:96675

4. The marriage between the parties was solemnised on

18.08.2003. According to the petitioner, at the time of marriage

her parents provided her with 80 sovereigns of gold ornaments. So

also, an amount of ₹ 1 lakh was given to the first respondent-

husband as pocket money. Within a week of the marriage the

husband obtained 30 sovereigns of gold ornaments from the

petitioner for wiping off his debts incurred for marriage. In

July 2004 she was taken abroad along with her husband where he

was employed. During the year 2005, a further quantity of 40

sovereigns of gold ornaments were utilised by the husband for

purchase of a property, on the assurance that property would be

purchased in the name of the petitioner. However, subsequently it

was learnt that the property was purchased in the joint names of

the husband and the wife.

5. In March 2010, the aforesaid property was sold for the

purpose of clearing off the debts allegedly incurred by the

husband in purchasing two items of immovable properties under

Sale Deed Nos.367/2010 and 368/2010. The balance sale

consideration available was utilised to purchase another 12 cents

of property.

Mat. Appeal No.582/2016 & con. cases

2025:KER:96675

6. In March 2013, the husband wanted to raise ₹ 50 lakhs,

for starting a business. Making the petitioner and her mother

believe that a security deed is being executed for the purpose of

availing loan from an individual, the petitioner was made to

execute a document and the mother as a witness. It was

subsequently understood that, it was a sale deed in favour of the

husband's sister. The document is vitiated by misrepresentation.

On these allegations the original petition was filed.

7. The first respondent in the original petition, who is the

husband, filed objection (written statement) through the second

respondent, his sister, as his power of attorney holder. The

allegations in the original petition were denied. It was

contended that the wife had only approximately 15 sovereigns of

gold ornaments at the time of marriage. The claim regarding

payment of pocket money and borrowal of other amounts from the

petitioner and her mother were denied. It was contended that the

sale deed No.406/2013 is a valid document supported by valid

consideration. The allegation of misrepresentation was also

denied.

Mat. Appeal No.582/2016 & con. cases

2025:KER:96675

8. The Family Court found that the petitioner-wife had 80

sovereigns of gold ornaments at the time of marriage. It was also

found that 76 sovereigns of gold ornaments were misappropriated

by the husband. The claim of the petitioner that ₹ 1 lakh was

given to the husband as pocket money, was upheld. So also,

finding that document No.406/2013 is a sham document, the title

of the wife over the property was declared.

9. We have heard the learned counsel on either side.

10. The first question to be determined is with regard to

the quantity of the gold ornaments that the wife had at the time

of marriage. While according to the wife she had 80 sovereigns of

gold ornaments, according to the husband she had only

approximately 15 sovereigns of gold ornaments. It has come out in

evidence that, the wife's father, who was examined as RW3, was

working in gulf countries for a long time. Ext.B10 is the copy of

his passport. Ext.B10 substantiates the same. Ext.B2 series and

Ext.A11 are the marriage photographs produced from either side. A

comparison of the same proves the genuineness of the wife's claim

and establishes that the claim of the husband that the wife had

only approximately 15 sovereigns of gold ornaments at the time of Mat. Appeal No.582/2016 & con. cases

2025:KER:96675

marriage, is not correct. The photographs corroborate the wife's

claim and the oral testimony of her parents as RWs.2 and 3 that

she had 80 sovereigns of gold ornaments at the time of marriage.

We concur with the trial court in having held so.

11. The husband claimed that, at the time of marriage he was

presented with only a ring by the wife. But from Ext.B2 series

photograph it is seen that the wife had adorned him with a chain.

In his cross examination, he could not deny it.

12. It is the wife's contention that, after the marriage

about 30 sovereigns were utilised by the husband, for clearing

his debts, which were incurred in connection with the marriage.

The husband claimed to be well of financially, he was not able to

substantiate his financial condition. He could not produce any

documents regarding his bank accounts or deposits. Though he

claimed that he was working in gulf countries for 20 years,

admittedly, he had not purchased any property prior to the

marriage. His claim is that, after two years of his marriage he

borrowed an amount of ₹ 2,40,000/- from his mother's sister, for

purchase of the property. She was examined as PW4. PW4 is a

widow. Her source of income was not proved. So also, the payment Mat. Appeal No.582/2016 & con. cases

2025:KER:96675

of any amounts by PW4 was also not proved.

13. The claim of the wife is that, she was told by her

husband that utilising 40 sovereigns of gold ornaments a property

could be purchased in her name and she was persuaded to accede

the same. Accordingly 40 sovereigns of gold ornaments were

utilised for purchase of the property. However, subsequently she

learnt that the property was purchased in the joint names of

herself and her husband. Considering the facts as noticed above,

the claim of the wife appears to be probable. We concur with the

trial court in having held so.

14. It is not in dispute that the property which was

purchased in the joint names, was subsequently sold for an amount

of ₹ 4 lakhs. It is the case of the husband that part of the

amount was utilised for clearing off the debts, and utilising the

remaining amount, 12 cents of property was purchased in the names

of the husband and wife. PW1 deposed that, at the time of sale he

had a debt of ₹ 6 lakhs. It is to be remembered that such

statement is on the face of his averments in his pleading that he

had no financial constraints.

Mat. Appeal No.582/2016 & con. cases

2025:KER:96675

15. It is the case of the wife that, while they were about

to return to the native place from abroad the husband asked her

to wear only 4 sovereigns of gold ornaments and to keep the

remaining 6 sovereigns of gold ornaments at their place of

residence and accordingly only 4 sovereigns were carried on by

her. Noticing the conduct of the parties as above, the trial

court has found the claim to be probable. We find no reason to

differ from such inference.

16. The above materials sufficiently indicate that, from out

of the 80 sovereigns of gold ornaments that the wife had, her

claim that 30 sovereigns were utilised for clearing off the debts

of the husband and that 40 sovereigns were utilised for

purchasing the property, and that the consideration obtained by

sale of such property was utilised for payment of the debts of

the husband and for purchasing another extent of 12 cents of

property, and that 6 sovereigns were kept at their place of

residence abroad, are probable. The above proves the

appropriation of 76 sovereigns of gold ornaments belonging to the

wife, by the husband.

Mat. Appeal No.582/2016 & con. cases

2025:KER:96675

17. It is the case of the wife that, while it was the

understanding that the property to be acquired by sale of the 40

sovereigns of gold ornaments would be acquired in her name, the

documents was obtained in the joint names of the husband and the

wife. It is her allegation that, the 12 cents of property which

was subsequently acquired after sale of the earlier property was

also purchased in joint names, and that by misrepresentation and

fraud, the husband purportedly conveyed the property in favour of

his sister. The wife alleges that it is a sham transaction. The

couple returned to the native place from abroad on 11.03.2013 and

the conveyance in favour of the husband's sister, who is the

second respondent, was on 01.04.2013.

18. While the wife alleges that the transaction is

unsupported by consideration and is sham, the second respondent

contended that the sale consideration was raised by pledge of the

gold ornaments. She relied on copy of the gold loan receipt to

substantiate her claim. It is the case of the wife that she and

her mother were deceived by the husband in causing execution of

the sale deed by misrepresenting to them that it was a security

for the loan to be availed for his business. The stamp papers Mat. Appeal No.582/2016 & con. cases

2025:KER:96675

were purchased on 31.03.2013 and the sale deed was executed

immediately. The necessity to sell the property to the husband's

sister at that point of time, in a hurry, was not brought out.

The pledge of the gold ornaments by the second respondent

(husband's sister) was on 13.03.2013. It is almost 15 days prior

to the execution of the sale deed. There is no evidence that at

that time there was even an agreement for sale between the

parties. Though the husband claimed that he had a liability of

₹ 3,00,000/-, the sale consideration for the sale to the second

respondent sister is only ₹ 2,40,000/-. The property is not

demarcated. No mutation is effected pursuant to the sale. From

the cross-examination of the second respondent it is evident that

she is not sure about the boundaries of the property and also as

to who are the neighbours. On the above materials, the Family

Court found that the case of the wife that the conveyance in

favour of the husband's sister is sham, is probable.

19. We do notice that, the original acquisition of the

property was by utilising the gold ornaments of the wife. Under

such circumstances, the claim of the wife could either be for

gold ornaments or for the property. There could not be a decree Mat. Appeal No.582/2016 & con. cases

2025:KER:96675

for both gold ornaments and the property purchased utilising the

same. Part of the gold ornaments have been appropriated for

clearing off the debts of the husband. Property in joint names is

claimed to have been assigned by the husband. The second

respondent, who was examined as PW3, deposed that the sale

consideration was paid to her brother.

20. Considering the entire facts as above, we deem it

appropriate that the wife be granted a decree for the 76

sovereigns gold ornaments. The decree of the Family Court,

insofar as it grants the decree in respect of immovable property

along with a decree for gold ornaments cannot be sustained. The

decree in respect of the immovable property is liable to be set

aside.

21. As regards the claim of ₹ 1 lakh, as noted by the Family

Court there is no specific cross-examination of RW3, the wife's

father, with regard to the payment of such amount as pocket

money. The Family Court noticed that, going by the custom and

practice the claim is probable. Having taken due note of the fact

that the wife is the only daughter and that he was employed at

Gulf country, the claim is probable.

Mat. Appeal No.582/2016 & con. cases

2025:KER:96675

22. The Family Court having had the opportunity to watch the

demeanor of the witnesses chosen to accept the wife's claim.

Nothing could be demonstrated before us to find otherwise.

In the result Mat. Appeal No.582/2016 is allowed in apart.

The decree and judgment of the Family Court, insofar as it

granted a decree declaring the title of the wife over the

property covered under document No.406/2013 and declaring such

document to be a sham document is set aside. In all other

respects the decree and judgment of the Family Court will stand

affirmed. Mat. Appeal Nos.912/2016, 756/2016 and 757/2016 are

dismissed. Cross Objection No.135 of 2025 is allowed. No costs.

Sd/-

SATHISH NINAN JUDGE

Sd/-

P. KRISHNA KUMAR JUDGE

kns/-

//True Copy// P.S. To Judge

 
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