Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arun A.A vs Shimna O.H
2025 Latest Caselaw 12359 Ker

Citation : 2025 Latest Caselaw 12359 Ker
Judgement Date : 16 December, 2025

[Cites 2, Cited by 0]

Kerala High Court

Arun A.A vs Shimna O.H on 16 December, 2025

Author: Sathish Ninan
Bench: Sathish Ninan
Mat.Appeal Nos.740/2016, 986/2016 &
R.P.(FC)No. 401/2016
                                      1

                                                      2025:KER:95120

               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. 740 OF 2016

         AGAINST THE ORDER DATED 29.04.2016 IN OP NO.240 OF 2013 OF

FAMILY COURT,THRISSUR

APPELLANTS/RESPONDENTS 1 TO 3:

     1       ARUN A.A., S/O ANEDATH ASOKAN,
             POOVATHUR P.O, PAVARATTY, PIN-680508, NOW RESIDING AT
             ALDHAMAN TYRES, P.O.BOX 116/217, SALALA, SULTHANATE
             OF OMAN.

     2       ASOKAN, S/O.ANEDATH ASOKAN
             POOVATHUR P.O., PAVARATTY, PIN-680508.

     3       ANITHA ASOKAN, W/O.ANEDATH ASOKAN
             POOVATHUR P.O., PAVARATTY, PIN-680508.


             BY ADV SHRI.G.SREEKUMAR (CHELUR)
RESPONDENTS/PETITIONER AND 4TH RESPONDENT:

     1       SHIMNA O.H., D/O ODATH HARIDAS
             THAIKKAD, GURUVAYUR, NOW RESIDING AT CHITHIRA,
             M.G.NAGAR, FIRST STREET, CHEMBUKKAVU -680 001.

     2       AMBILY, W/O.KANNASSAM JAYADEESH
             ELAVALLY VILLAGE, POOVATHUR, CHAVAKKAD, PIN-680 508.

* ADDL.R3 AJITH ANEDATH ASHOKAN, AGED 37 YEARS
          S/O ANEDATH ASHOKAN, RESIDING AT POOVATHUR P O,
 Mat.Appeal Nos.740/2016, 986/2016 &
R.P.(FC)No. 401/2016
                                      2

                                                            2025:KER:95120

             PAVARATTY PIN - 680508.

             ADDL.R3 IMPLEADED AS PER ORDER DATED 16/12/2025 IN
             I.A.NO.1/2025.

             BY ADVS.
             SHRI.M.DINESH
             SRI.N.K.UNNIKRISHNAN



      THIS   MATRIMONIAL    APPEAL    HAVING   COME   UP   FOR   HEARING   ON
03.12.2025, ALONG WITH MAT.APPEAL.986/2016 & RF(FC)No.401/2016,
THE COURT ON 16.12.2025 DELIVERED THE FOLLOWING:
 Mat.Appeal Nos.740/2016, 986/2016 &
R.P.(FC)No. 401/2016
                                      3

                                                              2025:KER:95120


               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. 986 OF 2016

       AGAINST THE ORDER DATED 29.04.2016 IN OP NO.1310 OF 2014

OF FAMILY COURT,THRISSUR

APPELLANT/PETITIONER IN THE ORIGINAL PETITION:

             ARUN A.A
             S/O. ANEDATH ASOKAN, POOVATHUR P.O., ELAVALLY
             VILLAGE, CHAVAKKAD TALUK, THRISSUR DISTRICT, PIN- 680
             508.

             BY ADV SHRI.G.SREEKUMAR (CHELUR)


RESPONDENT/RESPONDENT IN THE ORIGINAL PETITION:

             SHIMNA O.H.
             D/O. ODAT HARIDAS, THAIKAD, GURUVAYUR, NOW RESIDING
             AT CHITHIRA, M.G. NAGAR, FIRST STREET, CHEMBUKAVU,
             PIN- 680001.

             BY ADVS.
             SHRI.M.DINESH
             SRI.N.K.UNNIKRISHNAN



      THIS   MATRIMONIAL    APPEAL    HAVING    COME   UP    FOR    HEARING   ON
03.12.2025,    ALONG   WITH   MAT.APPEAL       NO.740/2016    AND    CONNECTED
CASES, THE COURT ON 16.12.2025 DELIVERED THE FOLLOWING:
 Mat.Appeal Nos.740/2016, 986/2016 &
R.P.(FC)No. 401/2016
                                      4

                                                     2025:KER:95120


               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

               THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                      &

              THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

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

                          RPFC NO. 401 OF 2016

         AGAINST THE ORDER DATED 29.04.2016 IN MC NO.151 OF 2013 OF

FAMILY COURT,THRISSUR

REVISION PETITIONER/RESPONDENT:

             ARUN.A.A.
             S/O. ANEDATH ASOKAN, POOVATHUR P.O,
             ELAVALLY VILLAGE, CHAVAKKAD TALUK,
             THRISSUR DISTRICT, PIN 680 508.


             BY ADV SHRI.G.SREEKUMAR (CHELUR)
RESPONDENTS/PETITIONERS:

     1       SHIMNA O.H
             D/O.ODAT HARIDAS, THAIKAD, GURUVAYUR,
             NOW RESIDING AT CHITHIRA, M.G NAGAR,
             FIRST STREET, CHEMBUKAVU,
             THRISSUR 680 001.

     2       MINOR AKSHATH
             S/O.ARUN, REPRESENTED BY THE MOTHER GUARDIAN,
             SHIMNA O.H, D/O. ODAT HARIDAS,
             THAIKAD, GURUVAYUR,
             NOW RESIDING AT CHITHIRA,
             M.G NAGAR, FIRST STREET,
             CHEMBUKAVU, THRISSUR 680 001.
 Mat.Appeal Nos.740/2016, 986/2016 &
R.P.(FC)No. 401/2016
                                      5

                                                  2025:KER:95120

            BY ADVS.
            SHRI.M.DINESH
            SRI.N.K.UNNIKRISHNAN



      THIS REV.PETITION(FAMILY COURT) HAVING COME UP FOR HEARING
ON 03.12.2025, ALONG WITH MAT.APPEAL NO.740/2016 AND CONNECTED
CASES, THE COURT 16.12.2025 DELIVERED THE FOLLOWING:
 Mat.Appeal Nos.740/2016, 986/2016 &
R.P.(FC)No. 401/2016
                                      6

                                                     2025:KER:95120



               SATHISH NINAN & P. KRISHNA KUMAR, JJ.
                = = = = = = = = = = = = = = = = = =
                Mat.Appeal No.740/2016, 986/2016 &
                          R.P.(FC)No.401/2016
                = = = = = = = = = = = = = = = = = =
            Dated this the 16th day of December, 2025


                                 JUDGMENT

P.Krishna Kumar, J.

A common order passed by the Family Court, Thrissur

is under challenge at the instance of the husband and his

parents.

2. The wife filed O.P.No.240/2013 seeking recovery of

165 sovereigns of gold ornaments and ₹5,00,000/- from the

husband and his parents. She also instituted M.C.No.151/2013

claiming maintenance for herself and the child. The husband,

in turn, filed O.P.No.1310/2014 for divorce on the ground of

cruelty. By the impugned common order, the Family Court

allowed the petition filed by the wife and directed the Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

husband and his parents to return 165 sovereigns of gold

ornaments. The wife and the child were awarded monthly

maintenance at the rate of ₹7,500/- and ₹4,000/-

respectively. The petition for divorce was, dismissed.

3. The parties will hereinafter be referred to as

they are arrayed in O.P.No.240/2013. The marriage between

the petitioner and the first respondent was solemnized on

03.12.2007. A male child was born in the wedlock on

28.05.2009.

4. Let us first consider the allegations in

O.P.No.240/2013. According to the petitioner, at the time of

her marriage, her parents provided her with 150 sovereigns

of gold ornaments, out of which 145 sovereigns were

entrusted to respondents 1 to 3 as trustees, on her arrival

at the matrimonial home. Those ornaments were allegedly

pledged by respondents 1 to 3 on various occasions,

resulting in their eventual loss. After the birth of the

child, her relatives presented 20 sovereigns of gold Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

ornaments for the child, but those ornaments were also taken

away by the respondents. The respondents are alleged to have

pledged 60 grams of gold ornaments at South Malabar Gramin

Bank, Guruvayur Branch on 16.08.2012, 56 grams in the same

bank on 06.09.2012 and 97 grams at Indian Overseas Bank,

Guruvayur Branch on 08.09.2012. It is further alleged that

the respondents pledged her ornaments at other financial

institutions such as Guruvayur Gramin Bank, Service Co-

operative Bank, Chittattukara, Muthoot Finance, etc.

5. The respondents contend that all allegations,

except the factum of marriage and the birth of the child,

are false. The petitioner, according to them, had no means

to possess 165 sovereigns of gold ornaments. At best, she

might have had only 35 sovereigns. They further contend that

it was the petitioner who pledged her ornaments either by

herself or through others and appropriated the proceeds.

They also claim that the petitioner still retains the Thali

chain given by the first respondent, weighing 10 sovereigns. Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

6. The first respondent/husband filed the divorce

petition alleging that he was subjected to severe mental

cruelty from the inception of the marriage. He further

alleged that the petitioner started consuming liquor soon

after the marriage and followed a modern lifestyle which was

not acceptable to him. He also accused her of initiating a

false criminal case against him with the assistance of a

family friend who is a police officer. These allegations

were stoutly denied by the petitioner, who asserted that it

was the first respondent who ill-treated her.

7. Alleging that the first respondent had been

neglecting the petitioner and the child, the wife filed the

maintenance case seeking monthly maintenance of ₹10,000/-

each. She contended that she was unable to maintain herself

and that the first respondent was working abroad, earning a

monthly salary of ₹60,000/-. The first respondent denied

these assertions.

8. All the above cases were jointly tried and

disposed of by the Family Court in the manner aforesaid, Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

after evaluating the oral and documentary evidence. On the

side of the petitioner, PW1 to PW5 were examined and Exts.A1

to A22 series were marked. The respondents examined RW1 to

RW5 and marked Exts.B1 to B13. Exts.X1 to X15 series--

documents from various financial institutions--were also

received in evidence.

9. We have heard Sri. Sreekumar G. (Chelur), learned

counsel appearing for the appellants/respondents, and Sri.

N.K. Unnikrishnan, learned counsel appearing for the

respondent/petitioner.

10. The first question to be determined is whether

the petitioner is entitled to recover 165 sovereigns of gold

ornaments from the respondents.

11. Let us first consider whether the petitioner has

succeeded in proving her claim that she had 150 sovereigns

of gold ornaments at the time of her marriage. This

contention was stoutly denied by the respondents, who Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

asserted that she had no financial capacity to possess such

a quantity of gold and that, at best, she might have had

about 35 sovereigns. However, the petitioner produced Ext.A1

series -- the marriage photographs. The respondents did not

raise any objection to the marking of those documents. RW1,

the first respondent, conceded in his cross-examination that

the petitioner had all the gold ornaments seen in Ext.A1

series photographs at the time of marriage. The respondents

have also not contended that the ornaments reflected in

Ext.A1 are not gold ornaments. A perusal of those

photographs reveals that the petitioner had adorned herself

with gold ornaments in the quantity claimed by her at the

time of marriage.

12. Moreover, during the cross-examination of

RW1, it was suggested that the ornaments seen in the

photographs tally with the ornaments enlisted in the

schedule to the original petition, and he did not deny the

same. The relevant portion of his cross-examination reads as

follows:

Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

"O.P.240/2013 ലലെ പടട്ടിക ഞഞാൻ നനഞാകട്ടി മനസട്ടിലെഞാകട്ടിയട്ടിടട്ടില. Photo യട്ടിൽ കഞാണുന്ന ആഭരണങ്ങളളും പടട്ടികയട്ടിൽ പറയുന്ന ആഭരണങ്ങളളും tally ലചെയളും എന്നന്ന് പറയുന്നു (Q). എനട്ടികറട്ടിയട്ടില (A)."

The oral evidence adduced by the petitioner also supports

her claim that she possessed 150 sovereigns of gold

ornaments at the time of marriage. In view of these facts,

it can safely be concluded that she had adorned 150

sovereigns of gold ornaments at the time of her marriage.

13. Her further claim that, when the child was born

on 28.05.2009, her family members gifted 20 sovereigns of

gold ornaments to the child, also stands established. She

deposed that 15 sovereigns were gifted by her parents and 5

sovereigns by her sister. There was no serious challenge to

this version during the cross-examination of PW1. RW1 also

did not dispute this aspect when Ext.A13 series, the

photographs of the child, were shown to him in cross-

examination. He stated as follows:

Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

"എലന്ന കഞാണട്ടിച്ചതു കുടട്ടിയുലടെ photo ആണന്ന്. ഇതട്ടിൽ 2 കക ലചെയട്ടിനളും 20 ൽ പരളും വളകളളും 2 മഞാലെ, അരഞഞാണളും എന്നട്ടിവ കഞാണുന്നു. PW1 ലന്റെ നചെച്ചട്ടി സസ്വർണ്ണമഞാലെ ഇട്ടുലകഞാടുക്കുന്ന photo അനല? വവ്യക്തമല. അവർ ആഭരണളും പട്ടിടെട്ടിച നട്ടിൽക്കുന്നതുനപഞാലലെ കഞാണുന്നു, (A13 series shown)."

14. The next point to be examined is whether the

petitioner has proved her allegation that, after her

marriage, the respondents obtained her ornaments and pledged

them on various occasions. In an attempt to discredit her

version, Sri. Sreekumar (Chelur), the learned counsel for

the respondents, pointed out the following:

(1) In paragraph 1 of the petition, the petitioner

alleged that out of 150 sovereigns, 145 sovereigns were

received by the respondents as trustees soon after the

marriage and were pledged by them. However, in

paragraph 4, she stated that during May 2010, the

respondents obtained all the gold ornaments from her

for the purpose of starting a fitness club. In

paragraph 5, she again stated that the remaining gold Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

ornaments were taken by respondents 1 to 3 and pledged

in various financial institutions. According to him,

these versions are inconsistent.

(2) The petitioner did not disclose in the petition

that the ornaments were kept in her bank locker after

marriage and later taken out on different occasions at

the instance of the respondents. She raised this case

only during trial.

(3) The petitioner specifically claims that all her

ornaments were pledged by respondents 1 to 3. But

Exts.X3, X4 and X7 series show that several ornaments

were pledged in the petitioner's own name.

(4) Ext.X9 shows that the petitioner jointly held along

with Vikas T.B., the husband of her sister another

locker at Punjab National Bank, Thrissur Branch, and

she had operated the locker even after marriage. This,

according to the respondents, supports their suggestion Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

that she utilised her ornaments to settle the debts of

the said Vikas T.B.

(5) Ext.X7 series further shows that the petitioner had

received back a chain (97 grams) which she had pledged.

15. It is true that the petitioner did not

specifically plead that the gold ornaments were kept in her

bank locker after the marriage and later removed at the

instance of respondents 1 to 3 for facilitating their

pledge. However, in her oral evidence, she explained that

she kept the gold in the locker at their behest. She also

stated that when the gold was initially deposited in the

locker after the marriage, respondents 1 and 3 accompanied

her. Her case is that even though the ornaments were kept in

the locker, they remained under the control of the

respondents.

16. Even though she did not plead that she was asked

to keep the ornaments in her locker, it is evident from the Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

records produced before the court that those ornaments were

actually pledged by respondents 1 to 3 in financial

institutions, as specifically stated in the petition. We

will examine those aspects in detail later. Suffice it to

say that the absence of a pleading regarding the ornaments

being kept in a locker does not appear to be of any

significant consequence.

17. So also, when the petitioner's pleadings as a

whole are analysed together with her oral and documentary

evidence, we do not find any reason to accept the contention

of the learned counsel for the respondents that they are

mutually destructive. Her case in the petition is that the

respondents received her ornaments immediately after the

marriage and later pledged them on various occasions for

different purposes. In paragraph 1, she stated as follows:

"വട്ടിവഞാഹസമയതന്ന് ഹർജട്ടികഞാരട്ടിയുലടെ മഞാതഞാപട്ടിതഞാകൾ ടെട്ടിയഞാരട്ടികന്ന് 150 പവൻ സസ്വർണ്ണഞാഭരണങ്ങൾ നൽകട്ടിയട്ടിരന്നതഞാണന്ന് ........ നഷ്ടലപ്പെടട്ടിട്ടുള്ളതുമഞാകുന്നു."

Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

18. Though it was argued that the statement in

paragraph 4 contradicts the petitioner's earlier averments,

we do not find merit in the said argument when the paragraph

is read contextually along with the earlier statements. In

paragraph 2, she stated that the child was born on

28.05.2009 and that her family gifted 20 sovereigns of gold

ornaments to the child. In paragraph 3, she stated that she

continued to reside in her parental home even beyond 90 days

from the birth of the child. Naturally, the gold gifted to

the child would then be in the petitioner's custody. It

appears that the reference in paragraph 4 to "all the gold

being taken" pertains to the ornaments of the child. In her

proof affidavit, she clarified that respondents 1 to 3 took

13 sovereigns of gold ornaments from her on that occasion.

19. In paragraph 5 of the petition, she specifically

stated that the remaining ornaments were taken by

respondents 1 to 3 and pledged at various financial

institutions. When paragraphs 4 and 5 are read together, no

real inconsistency emerges. Paragraph 5 reads as follows:

Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

"ഹർജട്ടികഞാരട്ടിയുലടെ ബഞാകട്ടിയുണഞായട്ടിരന്ന സസ്വർണ്ണളും മുഴുവനളും 1 മുതൽ 3 കൂടെട്ടിയ എതൃകകട്ടികൾ കൂടെട്ടി വഞാങ്ങട്ടിലകഞാണ്ടുനപഞായട്ടി. ആയതന്ന് 1 മുതൽ 3 കൂടെട്ടിയ എതൃകകട്ടികൾ നചെർന്നന്ന് ഗുരവഞായൂർ ഗഞാമമീൺ ബഞാങന്ന്, സർവമീസന്ന് സഹകരണ ബഞാങന്ന്, ചെട്ടിറഞാട്ടുകര പൂവത്തൂർ, മുത്തൂറന്ന് ഫട്ടിനഞാൻസന്ന് തുടെങ്ങട്ടിയ സ്ഥലെങ്ങളട്ടിൽ പണയളും ലവച്ചട്ടിട്ടുള്ളതഞായട്ടി എതൃകകട്ടികളട്ടിൽ നട്ടിന്നന്ന് അറട്ടിയഞാൻ കഴട്ടിഞട്ടിട്ടുള്ളതഞാണന്ന്. 16-8-2012 നന്ന് സസൗതന്ന് മലെബഞാർ ഗഞാമമീൺ ബഞാങന്ന് ഗുരവഞായൂർ ബഞാഞട്ടിൽ 60 ഗഞാളും സസ്വർണ്ണഞാഭരണങ്ങളളും 1,00,000 രൂപക്കുളും, 6-9-2012 ൽ സസൗതന്ന് മലെബഞാർ ഗഞാമമീൺ ബഞാങന്ന് ഗുരവഞായൂർ ബഞാഞട്ടിൽ 56 ഗഞാളും സസ്വർണ്ണഞാഭരണങ്ങൾ 96,000 രൂപക്കുളും 8-9- 2012 ൽ ഇനവ്യൻ ഓവർസമീസന്ന് ബഞാങന്ന് ഗുരവഞായൂർ ബഞാഞട്ടിൽ 97 ഗഞാളും സസ്വർണ്ണഞാഭരണങ്ങൾ 1,26,000 രൂപക്കുളും ഹർജട്ടികഞാരട്ടിയുലടെ നപരട്ടിൽ 3, 4 എതൃകകട്ടികളലടെ ആവശവ്യഞാർതളും പണയളും ലവച്ചട്ടിട്ടുണന്ന്."

20. It is evident that the petitioner has not

narrated events in chronological sequence. In paragraph 1,

she makes a general allegation that her ornaments were

pledged on different occasions; in paragraph 5, she gives

the specific particulars of such pledges. She has also

pleaded that some pledges were made in her name though for

the benefit of the respondents.

21. It is a matter of common experience that when a

bride arrives at her matrimonial home, she may not retain

exclusive control over her ornaments, especially when they

are substantial in quantity. Typically, such ornaments are

entrusted to the husband or his family members for

safekeeping. Even if later deposited in a bank locker in her Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

name, control may effectively remain with them. This is what

the learned counsel for the petitioner attempted to

establish through the documents on record. We shall now

examine whether the evidence supports such a circumstance in

the present case.

22. As per Ext.X14, the record of visits to the Safe

Deposit Vault at Punjab National Bank, Guruvayur Branch, the

petitioner operated her locker only once -- on 26.12.2007 --

after the marriage on 03.12.2007. Thus, the 150 sovereigns

of gold ornaments adorned at the time of marriage were not

kept in the locker for more than three weeks. As stated

earlier, Ext.X8 shows that the 1st respondent pledged 95

grams of gold within seven days after the marriage, though

RW1, in cross-examination, denied having pledged any gold.

Therefore, her version that soon after the marriage she

entrusted her ornaments to the husband and in-laws appears

highly probable.

Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

23. PW1, the petitioner, deposed that she kept her

ornaments in the locker only because respondents 1 to 3

demanded it, and she was later compelled to withdraw them to

facilitate pledging on various occasions. Even when the

pledges stood in her name, they were, according to her, for

the benefit of the respondents. The following aspects

strengthen the probability of her version.

24. RW1 and RW2 admitted that various gold ornaments

were pledged by respondents 2 and 3 as per Exts.X1, X3 and

X4. Their explanation that those ornaments belonged to their

daughter is an afterthought -- there is no such case in their

pleadings or in their objections to O.P.No.240/2013.

Though they repeatedly denied ownership of the petitioner's

ornaments during evidence, when RW2 was specifically asked

about the ornaments allegedly owned by their daughter,

he conceded that she had only a chain and a

bracelet. He stated as follows:

Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

"ആ സസ്വർണ്ണളും ഷട്ടിളുംനയുനടെതഞാനണഞാ ? (Q) അല (A). മകളലടെയുളും മകളലടെ കുടട്ടിയുലടെതുമഞാണന്ന്. മകൾകന്ന് bank locker facility ഇല. മരമകനന്ന് locker ഉണന്ന്. മകളലടെ സസ്വർണ്ണഞാഭരങ്ങൾ എവട്ടിലടെയഞാണന്ന് സൂകട്ടികഞാറന്ന് (Q) എലന്റെ പകൽ തന്നട്ടിട്ടുനപഞായട്ടി (A). അതുവലര മരമകളലടെ locker ൽ വച്ചട്ടിട്ടുണഞായട്ടിരന്നു. 2007-08 ലെഞാണന്ന് മകൾ സസ്വർണ്ണളും എലന്ന ഏൽപട്ടിച്ചതന്ന്. മകൾ എത്ര പവൻ തന്നട്ടിരന്നു (Q) അതന്ന് പറയഞാൻ കഴട്ടിയട്ടില (A). ഏലതഞാലക item ? (Q) ഒര കകലചെയട്ടിൻ, ഒര മഞാലെ. 5 പഞാവശവ്യളും പലെട്ടിശ തമീർത്തു മഞാറട്ടിവച. പട്ടിലന്ന കട്ടിട്ടുന്നട്ടില. Bank ൽ നട്ടിങ്ങൾ പണയളും വച്ചതട്ടിലന്റെ details ഹഞാജരഞാകട്ടിയതറട്ടിയുനമഞാ (Q) അറട്ടിയഞാളും (A). Shimna ലകഞാടുത ഹർജട്ടിയട്ടിലലെ ആഭരണപ്പെടട്ടിക മനസട്ടിലെഞായട്ടിടട്ടില. ചെട്ടിറഞാറ്റുകര Service Co- operative Bank ൽ പണയളും വച്ചതന്ന് X1 പകഞാരമുള്ള ആഭരണങ്ങളഞാണന്ന്. ആ ആഭരണങ്ങൾ ഹർജട്ടികഞാരട്ടി ഹർജട്ടി പടട്ടികയട്ടിലലെ വട്ടിവരങ്ങളമഞായട്ടി നയഞാജട്ടിച നപഞാകുന്നു ശരട്ടിയനല (Q) ശരട്ടിയല (A)"

25. However, Ext.X1 reveals that the ornaments

pledged at Chittattukara Service Co-operative Bank include:

(1) കകലചെയട്ടിൻ, (2) സഞാരട്ടിമഞാലെ, (3) കുടുകട്ടി, (4) പഞാലെകമഞാലെ, (5) വള (3), (6)

തടെവള (3), (7) പഞാദസരളും. It is therefore evident that the plea

that these ornaments belonged to the daughter is false. RW2

even went to the extent of contending that his daughter kept

her ornaments in the petitioner's locker -- again contrary to

the pleadings -- and despite the fact that the son-in-law had

his own locker.

26. Exts.X3, X4 and X7 series, when read along with

Exts.A1, A2 and A5 series and the schedule appended to the

petition, strongly indicate that the ornaments pledged were

indeed those of the petitioner. A comparison of the Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

documents shows that almost all ornaments pledged by

respondents 2 and 3 also appear in the pledges executed in

the petitioner's name. The specific weights of the items are

discernible from Exts.X1 to X7, and many of them tally with

the weights mentioned in the petition schedule. The

respondents have not pleaded nor stated in evidence that the

gold pledged by the petitioner belonged to them. Thus, it

can safely be concluded that the respondents pledged the

petitioner's ornaments.

27. Additionally, RW2 admitted in cross-examination

that Ext.X7 pledge documents were supported using the land

tax receipt of his own property. He further admitted that

when he redeemed pledged ornaments, the petitioner re-

pledged them on the same day, again using his tax receipt.

Thus, the contention of the petitioner that she pledged her

ornaments at the behest of respondents 1 to 3, for their

purposes, appears far more probable than the explanation

offered by the respondents.

Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

28. Significantly, Exts.X1, X2, X5 and X6 series

reveal that respondents 2 and 3 pledged gold ornaments on

several occasions during the period from 28.10.2008 to

24.09.2012. This also makes the petitioner's case probable

that the respondents were in heavy debt and utilised her

ornaments to manage their day-to-day affairs.

29. It is important to note that the respondents had

set up a false defence, completely denying the petitioner's

case, including the quantity of ornaments and the specific

allegations regarding the pledges made by respondents 2 and

3 at the Chittattukara Service Co-operative Bank and the

South Malabar Gramin Bank. To support their contention that

the ornaments pledged belonged to respondent No.4, they

produced Ext.B10 agreement. The said agreement, though dated

28.10.2009, is written on stamp papers dated 02.11.2009.

This clearly indicates that the respondents attempted to

create false evidence. They prevaricated in their defence at

various stages, and RW2 even went to the extent of asserting

that one of the ornaments pledged by the petitioner belonged Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

to his daughter -- a contention wholly improbable and

unsupported by any pleading.

30. It was strenuously contended that Ext.X9 series

shows that the petitioner maintained a separate locker

jointly with her co-brother, and hence the respondents'

version that she utilised her gold ornaments for his

business purposes was more probable. The petitioner

countered this by stating that the locker facility was

availed many years prior to her marriage and was located at

Thrissur, whereas she lived at the matrimonial home at

Guruvayur with the respondents and hence had no occasion to

operate the said locker. According to her, the locker

facility was used by her co-brother mainly to manage the

gold ornaments of her sister Shiny, and her name was

included only because Shiny, due to pregnancy at that time,

could not frequently visit the bank.

31. Ext.X11, the Safe Deposit Vault opening page and

the record of operations, supports this explanation. The Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

vault was opened on 10.06.2005 in the name of Vikas T.B. and

the petitioner, Shimna O.H. The name of Shiny Vikas was

included only on 06.05.2008. The record of visits shows that

the petitioner operated the locker from 21.07.2006 to

24.07.2008. From 30.08.2008 onwards, it was operated

exclusively by Shiny Vikas. Thereafter, the petitioner

operated it only once -- on 08.08.2009. Almost all pledges by

respondents were made after 24.07.2008. Hence, there is no

merit in the respondents' contention.

32. It is further relevant to note that although the

petitioner could not prove the particulars of every pledge

made by respondents 1 to 3, she consistently pleaded that

they had pledged ornaments at other financial institutions,

including Muthoot Finance. She also pleaded that some

ornaments were sold.

33. In the above circumstances, there is no reason to

disbelieve the petitioner. The oral evidence on her side,

when viewed along with the documents discussed above, Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

substantially supports the findings of the Family Court that

the respondents misappropriated her ornaments. However,

Ext.X7 shows that the petitioner received back one gold

chain weighing 97 grams (approximately 12 sovereigns) on

11.10.2013, and she thereafter closed the loan account. The

petitioner does not assert that this chain was again

entrusted to the respondents. Further, considering her

family background and financial position, it is reasonable

to hold that she retained at least 15 sovereigns of

ornaments for personal use, though she claimed only 5

sovereigns. Therefore, the respondents are liable to return

only the balance ornaments. Accordingly, respondents 1 to 3

are bound to return 138 sovereigns of gold ornaments (165 -

(15 + 12) = 138).

34. This Court, in Syamini S. Nair & Ors. v.

Sreekant R. [2022 (3) KHC 145], held that the wife is

entitled to recover the value of the gold ornaments as on

the date of recovery and that even without a specific Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

prayer, the Family Court is duty-bound to award such relief

once entitlement is established.

35. The next question to be considered is whether the

first respondent is entitled to a decree of divorce.

According to him, the marriage has broken down due to

extreme cruelty allegedly inflicted by the petitioner. These

allegations were stoutly denied by the petitioner.

36. Nevertheless, it is not in dispute that the

parties have been living separately for more than 12 years.

The petitioner has not filed any petition for restitution of

conjugal rights. Several mediation attempts were made before

the Family Court and before this Court, but both parties

failed to resume cohabitation. In Samar Ghosh v. Jaya Ghosh

[(2007) 4 SCC 511], the Supreme Court observed that a

marriage becomes a mere legal fiction when there is

continuous separation and loss of the essential bond between

the spouses. The Court further held that where there is a

long period of separation, it may be concluded that the Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

matrimonial bond is beyond repair and dissolution should

follow.

37. As regards the award of maintenance at the rate

of ₹7,500/- to the petitioner and ₹4,000/- to the child, we

find no justification to interfere. Admittedly, the first

respondent is employed abroad, whereas the petitioner has no

employment. The amounts awarded are just sufficient for

their sustenance. Accordingly, the order is liable to be

upheld. However, the petitioner shall be entitled to

maintenance only until her remarriage.

38. In view of the above discussion, it can be

concluded as follows:

Mat.Appeal No.740/2016 is partly allowed. The

appellants are directed to return 138 sovereigns of gold

ornaments to the first respondent within one month from

today, failing which, the first respondent shall be entitled

to recover the value of 138 sovereigns of gold ornaments as

ordered by the trial court, from the appellants and their

assets.

Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

Mat.Appeal No.986/2016 is allowed and the marriage

between the parties is dissolved by a decree of divorce.

R.P(FC) No.401/2016 is dismissed. No cost.

Sd/-

SATHISH NINAN

JUDGE

Sd/-

P.KRISHNA KUMAR

JUDGE sv Mat.Appeal Nos.740/2016, 986/2016 &

2025:KER:95120

APPENDIX OF MAT.APPEAL NO. 740 OF 2016

RESPONDENT'S ANNEXURES

ANNEXURE R1(A) CERTIFIED COPY OF THE JUDGMENT IN C.C. NO.775/2014 OF THE COURT OF THE CHIEF JUDICIAL MAGISTRATE, THRISSUR DATED 20.12.2019

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

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

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter