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

Anni G. Vaidyan vs John J. Mathew
2025 Latest Caselaw 12433 Ker

Citation : 2025 Latest Caselaw 12433 Ker
Judgement Date : 17 December, 2025

[Cites 2, Cited by 0]

Kerala High Court

Anni G. Vaidyan vs John J. Mathew on 17 December, 2025

                                                           2025:KER:98263
Tr.P(C) Nos.624, 625, 626, 650 of 2025
                                      1
                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

                THE HONOURABLE MR. JUSTICE K. NATARAJAN

   WEDNESDAY, THE 17TH DAY OF DECEMBER 2025 / 26TH AGRAHAYANA, 1947

                        TR.P(C) NO. 624 OF 2025

      AGAINST THE ORDER/JUDGMENT DATED IN OP NO.1128 OF 2023 OF FAMILY

COURT, ADOOR


PETITIONER/S:

           ANNI G. VAIDYAN
           AGED 39 YEARS
           DAUGHTER OF K.G VAIDYAN -ALIAS- GEEVARGHESE K. VAIDYAN
           PLAVILAYIL MONI VILLA, ADOOR P.O, PANNIVIZHA MURI, ADOOR
           VILLAGE ADOOR TALUK, PATHANAMTHITTA DISTRICT [PRESENTLY
           RESIDING AT: VILLA NO 2, EDEN GARDEN, ANNA PROPERTIES OPP
           SBI BANK, PANANGAD, ERNAKULAM], PIN - 682506


           BY ADVS.
           SRI.BOBY MATHEW
           SMT.K.MEERA


RESPONDENT/S:

           JOHN J. MATHEW
           AGED 42 YEARS
           SON OF JOY K. MATHAI GRACELAND, THOTTERUMPIL HOUSE PARAKODE
           P.O, ADOOR VILLAGE, ADOOR TALUK PATHANAMTHITTA DISTRICT,
           PIN - 691554

           BY ADV SRI.T.M.ABDUL LATHEEF

     THIS TRANSFER PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
17.12.2025, ALONG WITH Tr.P(C).625/2025, 626/2025 AND CONNECTED CASES,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                            2025:KER:98263
Tr.P(C) Nos.624, 625, 626, 650 of 2025
                                         2

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

                THE HONOURABLE MR. JUSTICE K. NATARAJAN

   WEDNESDAY, THE 17TH DAY OF DECEMBER 2025 / 26TH AGRAHAYANA, 1947

                        TR.P(C) NO. 625 OF 2025

      AGAINST THE ORDER/JUDGMENT DATED IN OPGW NO.1175 OF 2023 OF FAMILY

COURT, ADOOR


PETITIONER/S:

           ANNI G. VAIDYAN
           AGED 39 YEARS
           DAUGHTER OF K.G VAIDYAN -ALIAS- GEEVARGHESE K. VAIDYAN
           PLAVILAYIL MONI VILLA, ADOOR P.O, PANNIVIZHA MURI, ADOOR
           VILLAGE ADOOR TALUK, PATHANAMTHITTA DISTRICT, PIN CODE: 691
           523 [PRESENTLY RESIDING AT: VILLA NO 2, EDEN GARDEN, ANNA
           PROPERTIES OPP SBI BANK, PANANGAD, ERNAKULAM], PIN - 682506


           BY ADVS.
           SRI.BOBY MATHEW
           SMT.K.MEERA




RESPONDENT/S:

           JOHN J. MATHEW
           AGED 42 YEARS
           SON OF JOY K. MATHAI GRACELAND, THOTTERUMPIL HOUSE PARAKODE
           P.O, ADOOR VILLAGE, ADOOR TALUK PATHANAMTHITTA DISTRICT,
           PIN - 691554


           BY ADV SRI.T.M.ABDUL LATHEEF
                                                          2025:KER:98263
Tr.P(C) Nos.624, 625, 626, 650 of 2025
                                         3
     THIS TRANSFER PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
17.12.2025, ALONG WITH Tr.P(C).624/2025 AND CONNECTED CASES, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
                                                              2025:KER:98263
Tr.P(C) Nos.624, 625, 626, 650 of 2025
                                         4

                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

                  THE HONOURABLE MR. JUSTICE K. NATARAJAN

   WEDNESDAY, THE 17TH DAY OF DECEMBER 2025 / 26TH AGRAHAYANA, 1947

                          TR.P(C) NO. 626 OF 2025

         AGAINST THE ORDER/JUDGMENT DATED IN OP NO.1319 OF 2023 OF FAMILY

COURT, ADOOR


PETITIONER/S:

              ANNI G. VAIDYAN
              AGED 39 YEARS
              DAUGHTER OF K.G VARGHESE VAIDYAN AND WIFE OF JOHN JOY
              MATHEW PLAVILAYIL MONI VILLA, PANNIVIZHA KANANKOTTU MURI
              ADOOR P.O, ADOOR VILLAGE, ADOOR TALUK PATHANAMTHITTA
              DISTRICT [PRESENTLY RESIDING AT: VILLA NO 2, EDEN GARDEN,
              ANNA PROPERTIES OPP SBI BANK, PANANGAD, ERNAKULAM ], PIN -
              682506

              BY ADVS.
              SRI.BOBY MATHEW
              SMT.K.MEERA


RESPONDENT/S:

     1        JOHN JOY MATHEW
              AGED 42 YEARS
              SON OF JOY K. MATHAI GRACELAND, PARAKODE MURI PARAKODE P.O,
              ADOOR VILLAGE, ADOOR TALUK PATHANAMTHITTA DISTRICT,
              [RESIDING AT OUT SYSTEM, LEVEL 29, OFFICE 2905 THE MARINE
              PLAZA, DUBAI MARINA, P.B NO: 3653, DUBAI, UAE], PIN -
              691554

     2        JOY MATHAI
              AGED 85 YEARS
              GRACE LAND HOUSE, PARAKODE MURI ADOOR VILLAGE, ADOOR TALUK,
              PARAKODE P.O PATHANAMTHITTA DISTRICT., PIN - 691554
                                                          2025:KER:98263
Tr.P(C) Nos.624, 625, 626, 650 of 2025
                                         5

     3     ELIZEBATH JOY MATHAI
           AGED 75 YEARS
           WIFE OF JOY MATHAI GRACE LAND HOUSE, PARAKODE MURI ADOOR
           VILLAGE, ADOOR TALUK, PARAKODE P.O PATHANAMTHITTA DISTRICT,
           PIN - 691554


           BY ADV SRI.T.M.ABDUL LATHEEF


     THIS TRANSFER PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
17.12.2025, ALONG WITH Tr.P(C).624/2025 AND CONNECTED CASES, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
                                                              2025:KER:98263
Tr.P(C) Nos.624, 625, 626, 650 of 2025
                                         6

                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

                  THE HONOURABLE MR. JUSTICE K. NATARAJAN

   WEDNESDAY, THE 17TH DAY OF DECEMBER 2025 / 26TH AGRAHAYANA, 1947

                          TR.P(C) NO. 650 OF 2025

         AGAINST THE ORDER/JUDGMENT DATED IN OS NO.91 OF 2023 OF ASSISTANT

SESSIONS COURT/SUB COURT / COMMERCIAL COURT, PATHANAMTHITTA


PETITIONER/S:

     1        ANNI G. VAIDYAN
              AGED 38 YEARS
              DAUGHTER OF VARGHESE VAIDYAN PLAVILAYIL HOUSE, PANNIVIZHA,
              ADOOR VILLAGE, ADOOR TALUK PATHANAMTHITTA DISTRICT
              [PRESENTLY RESIDING AT: VILLA NO 2, EDEN GARDEN, ANNA
              PROPERTIES OPP SBI BANK, PANANGAD, ERNAKULAM, PIN CODE: 682
              506], PIN - 689644

     2        VARGHESE VAIDYAN
              AGED 80 YEARS
              , SON OF VARGHESE PLAVILAYIL HOUSE, PANNIVIZHA, ADOOR
              VILLAGE, ADOOR TALUK PATHANAMTHITTA DISTRICT, PIN - 689644

     3        JOLLY VAIDYAN
              AGED 75 YEARS
              WIFE OF VARGHESE VAIDYAN PLAVILAYIL HOUSE, PANNIVIZHA,
              ADOOR VILLAGE, ADOOR TALUK PATHANAMTHITTA DISTRICT, PIN -
              689644


              BY ADVS.
              SRI.BOBY MATHEW
              SMT.K.MEERA




RESPONDENT/S:
                                                          2025:KER:98263
Tr.P(C) Nos.624, 625, 626, 650 of 2025
                                         7

     1     JOHN JOY MATHEW
           AGED 40 YEARS
           SON OF JOY K. MATHAI GRACELAND, PARAKODU, ADOOR VILLAGE,
           PARAKODU P.O ADOOR TALUK, PATHANAMTHITTA DISTRICT,
           [REPRESENTED BY PA HOLDER 2ND PLAINTIFF JOY K MATHAI], PIN
           - 691554

     2     JOY K MATHAI
           AGED 83 YEARS
           SON OF MATHAI GRACELAND, PARAKODU, ADOOR VILLAGE, PARAKODU
           P.O ADOOR TALUK, PATHANAMTHITTA DISTRICT, PIN - 691554


           BY ADV SRI.T.M.ABDUL LATHEEF


     THIS TRANSFER PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
17.12.2025, ALONG WITH Tr.P(C).624/2025 AND CONNECTED CASES, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
                                                      2025:KER:98263
Tr.P(C) Nos.624, 625, 626, 650 of 2025
                                         8
                             JUDGMENT

Tr.P(C) No.624/2025 has been filed by the petitioner/wife for

transfer of O.P (DIV) No.1128/2023, filed by the respondent,

pending on the files of the Family Court Adoor.

2.Tr.P(C) No.625/2025 has been filed by the petitioner / wife

for transfer of OP (G&W) No.1175/2023, filed by the respondent,

pending on the files of the Family Court Adoor.

3.Tr.P(C) No.626/2025 has been filed by the petitioner / wife

for the transfer of O.P No.1319/2023, filed by the petitioner,

pending on the files of the Family Court Adoor.

4.Tr.P(C) No.650/2025 has been filed by the petitioner / wife

for the transfer of O.S No.91/2023, filed by the respondent,

pending on the files of the Sub Court, Pathanamthitta.

5.The petitioner wants to transfer all these petitions from

the respective courts, to the Family Court, Ernakulam.

6.Heard the learned counsel for the petitioner as well as the

learned counsel for the respondent.

2025:KER:98263 Tr.P(C) Nos.624, 625, 626, 650 of 2025

7.The case of the petitioner is that the petitioner married

the respondent and have two children. Previously, they were

staying in Dubai, wherein the children were also pursuing their

studies. Thereafter, due to the matrimonial dispute, both were

residing separately. It is stated that both parties are permanent

residents of Adoor in Pathanamthitta District.

8.The respondent filed O.P. No.1128/2023 before the Family

Court, Adoor, seeking divorce on various grounds, which is

presently pending. The very same petitioner filed another

petition O.P 1173/2023 before the Family Court, Adoor, seeking

custody of Children. Further, the respondent and his father are

stated to have filed O.S. No.91/2023 before the Sub Court,

Pathanamthitta, seeking compensation against the petitioner,

alleging malicious prosecution. The very same petitioner / wife

filed another O.P 1319/2023 before the Family Court, Adoor,

against the respondent seeking a permanent prohibitory

injunction restraining the respondent / defendant from removing

the children from the custody of the petitioner. All these cases 2025:KER:98263 Tr.P(C) Nos.624, 625, 626, 650 of 2025

are pending before the Family Court, Adoor and one suit is

pending before the Sub Court, Pathanamthitta.

9.The learned counsel for the petitioner has contended that

previously the petitioner was staying in Adoor, but she has now

shifted her residence to Ernakulam, along with the children. The

children have been admitted to GEMS International School,

Ernakulam, which is a branch of the same school in Dubai where

they were previously studying. The children are presently in the

custody of the petitioner; therefore, the petitioner is unable to

travel from Ernakulam to Adoor to attend the proceedings.

10.It is further contended that, in view of Section 9(1) of the

Guardians and Wards Act, 1890, a petition relating to the custody

of a minor ought to be filed before the court within whose

jurisdiction the child ordinarily resides. Since the petitioner and

the children are presently residing at Ernakulam. Therefore, the

GOP pending before the Family Court, Adoor, are liable to be

transferred to the Family Court, Ernakulam.

11. It is also contended that the petitioner/wife also filed a 2025:KER:98263 Tr.P(C) Nos.624, 625, 626, 650 of 2025

maintenance case, which is numbered as M.C No 69/2024,

previously filed before the Family Court Adoor, thereafter as per

the order passed by the High Court in Tr.P(Crl.) No.106/2025,

now stands transferred to the Family Court, Ernakulam.

Therefore, for the convenience of both parties, it is prayed that

all the connected cases be transferred to and tried by the Family

Court, Ernakulam.

12.Per contra, the learned counsel for the respondent

strenuously objected to the petition mainly on the ground that

both parties are residents of Adoor and, therefore the cases have

been filed before the Family Court, Adoor. It is further submitted

that in the O.P.(Divorce) filed by the respondent/husband, he has

already completed his evidence and there is no objection from

the petitioner to the grant of divorce. In such circumstances, the

divorce petition is likely to be disposed of now. It is argued that

if the matter is transferred to the Family Court, Ernakulam, it

would result in further delay in the disposal of the divorce

proceedings.

2025:KER:98263 Tr.P(C) Nos.624, 625, 626, 650 of 2025

13.The learned counsel for the respondent further

contended that the respondent is represented by his father as his

Power of Attorney holder, who is an aged person and is unable to

travel from Adoor to Ernakulam. He has filed a suit seeking

compensation on the ground of malicious prosecution therefore,

he is unable to travel for long distance. It is further argued that

the petitioner has already obtained an interim order in G.O.P.

No.1175/2023 granting visitation rights to the respondent, as

ordered by this Court. If the proceedings are transferred, it may

affect the effective implementation of the visitation rights already

granted and the respondent's request for interim custody of the

children during the upcoming Christmas vacation. Hence prayed

for dismissal of the petitions.

14. Having heard the arguments and perused the records.

15. The point that arises for my consideration is;

1)Whether the petitioner made out a ground

for transferring all the above-said four cases

to the Family Court, Ernakulam?.

2025:KER:98263 Tr.P(C) Nos.624, 625, 626, 650 of 2025

16.On perusal of the records, the relationship between the

parties is not in dispute. The parties were earlier residing at

Adoor, within the jurisdiction of the Family Court, Adoor. Due to

the dispute, they are residing separately. The

respondent/husband filed O.P. No.1128/2023 before the Family

Court, Adoor, seeking divorce, in which he has already adduced

his evidence. However, the matter has not attained finality as the

petitioner has not yet led her evidence. It is submitted that the

case is likely to be disposed of once the petitioner adduces

evidence, and that she has no objection to the grant of a decree

of divorce.

17. GOP No.1175/2023, which is filed by the respondent

before the Family Court, Adoor, at the children were residing

within the jurisdiction of that court. Subsequently, the petitioner

shifted her residence from Adoor to Ernakulam along with the

children. It is stated that the children have been admitted to

GEMS International School, Ernakulam, which is a branch of the

same school where they were studying in Dubai. It is further 2025:KER:98263 Tr.P(C) Nos.624, 625, 626, 650 of 2025

stated that after the petitioner and children came to India, the

respondent cancelled their visas, following which the petitioner

shifted her residence to Ernakulam for the purpose of the

children's education.

18. Therefore, in view of Section 9(1) of the Guardians and

Wards Act, 1890, petitions relating to custody of minor children

are required to be tried by the court within whose jurisdiction the

children ordinarily reside. It is also pertinent to note that the

respondent obtained visitation rights by filing an interlocutory

application, pursuant to which the Family Court, Adoor, granted

an interim order permitting visitation on every second Saturday

between 10:00 a.m. and 4:00 p.m.

19. Subsequently, the very petitioner filed an OP(FC)

587/2025 before the High Court, wherein the Division Bench of

the High Court, modified the order of the Family Court, Adoor, to

hand over custody of the children to the respondent at

Ernakulam, where the petitioner is presently residing. In view of

the modification of the visitation order by the Division Bench, the 2025:KER:98263 Tr.P(C) Nos.624, 625, 626, 650 of 2025

respondent is entitled to have visitation with the children at

Ernakulam, where the children are also presently studying. In

such circumstances, the respondent's right of visitation will not

be defeated even if the proceedings are transferred from the

Family Court, Adoor, to the Family Court.

20.The Family Court, Ernakulam, has also permitted them

to continue the visitation rights as granted by the Division Bench

of this Court in its modified order. In view of this, the contention

of the respondent that the G.O.P. should not be transferred from

the Family Court, Adoor, to the Family Court, Ernakulam, cannot

be accepted.

21.With regard to the other cases, the petitioner has filed a

petition for a permanent prohibitory injunction restraining the

respondent from removing the children from her custody. This

petition is only consequential, as the respondent has already filed

G.O.P. No.1175/2023 seeking custody of the children. In view of

this, the injunction petition should also be transferred to the

Family Court, Ernakulam, to be tried along with G.O.P. 2025:KER:98263 Tr.P(C) Nos.624, 625, 626, 650 of 2025

No.1175/2023.

22.As regards the suit filed by the respondent in OS 91/2023

seeking compensation against the petitioner for malicious

prosecutions. It is admitted that the dispute arose from the

matrimonial relationship between the parties. The Sub Court,

Pathanamthitta, wherein the suit was filed, has no jurisdiction

over matrimonial disputes, the Family Court has jurisdiction

under Section 7(1) of the Family Courts Act. Therefore, the suit

filed before the Sub Court, Pathanamthitta, is not maintainable

there and ought to be transferred to the Family Court,

Ernakulam, which has proper jurisdiction.

23.Though, the learned counsel for the respondent has

contended that the respondent is appearing through his power of

attorney holder, who is his father and a senior citizen. It is noted

that the respondent himself is admittedly residing in Dubai and

visits India only occasionally. Only the power of attorney holder

is conducting the case. If the case is transferred, the Power of

Attorney holder cannot claim inability to attend. If he is unable to 2025:KER:98263 Tr.P(C) Nos.624, 625, 626, 650 of 2025

appear, the respondent himself can conduct the proceedings.

Therefore, the petitions cannot be dismissed.

24.Looking at the overall circumstances, the fact that the

evidence in the divorce petition has been completed is not a

ground to reject the transfer petitions. For purposes of

convenience, even the respondent can travel to Ernakulam, and

he presently has to travel to Pathanamthitta via Ernakulam.

Therefore, transferring the cases would be convenient for both

parties.

25. Accordingly, I am of the view that the petitioner has

made out a case for transferring all four cases to the Family

Court, Ernakulam.

26.Accordingly, all these transfer petitions are allowed.

27.O.P (DIV) No.1128/2023, OP (G&W) No.1175/2023, O.P

No.1319/2023, pending on the files of the Family Court, Adoor &

O.S No.91/2023, pending on the files of the Sub Court

Pathanamthitta is hereby withdrawn and transferred along with

the petition which was already transferred by this court to the 2025:KER:98263 Tr.P(C) Nos.624, 625, 626, 650 of 2025

Family Court, Ernakulam.

The Family Court Adoor, and the Sub Court, Pathanamthitta,

are hereby directed to transmit the files immediately to the

Family Court, Ernakulam. The Family Court, Ernakulam, shall

take up the matters and continue the interim visitation rights

granted by the Family Court, Adoor, as modified by the High

Court in the O.P.(FC) case. The petitioner is also directed to allow

the respondent to see the children in accordance with the order

of the High Court.

Sd/-

K. NATARAJAN JUDGE 2025:KER:98263 Tr.P(C) Nos.624, 625, 626, 650 of 2025

APPENDIX OF TR.P(C) NO. 624 OF 2025

PETITIONER ANNEXURES

Annexure A1 TRUE COPY OF OP 1128 OF 2023 PENDING BEFORE THE HON'BLE FAMILY COURT, ADOOR RESPONDENT ANNEXURES

Annexure R1(b) Photograph showing the way in which looking after my family and my children, Annexure R1(c) Photograph showing The way in which looking after my family and my children Annexure R1(d) Copy of the petition filed in M.C.No 69/2024 Annexure R1(a) opy of the objection filed by the petitioner herein in Annexure-A1 petition 2025:KER:98263 Tr.P(C) Nos.624, 625, 626, 650 of 2025

APPENDIX OF TR.P(C) NO. 625 OF 2025

RESPONDENT ANNEXURES

Annexure Power of Attorney PETITIONER ANNEXURES

Annexure A1 TRUE COPY OF OP (G&W) 1175 OF 2023 PENDING BEFORE THE HON'BLE FAMILY COURT, ADOOR RESPONDENT ANNEXURES

Annexure R1(a) Photograph showing affirmity towards my children Annexure R1(b) Photograph showing affirmity towards my children Annexure R1(c) Copy of the order thus passed in our petition in OP No.1175 of 2023 of the Family Court, Adoor Annexure R1(d) Copy of the judgment in OP(FC)No.483/2024 Annexure R1(e) Copy of the medical certificate issued by Dr.Sivadas of Holy Cross Hospital 2025:KER:98263 Tr.P(C) Nos.624, 625, 626, 650 of 2025

APPENDIX OF TR.P(C) NO. 626 OF 2025

PETITIONER ANNEXURES

Annexure A1 TRUE COPY OF OP 1319 OF 2023 PENDING BEFORE THE HON'BLE FAMILY COURT, ADOOR RESPONDENT ANNEXURES

Annexure R1 COPY OF THE INTERIM APPLICATION FOR CUSTODY OF THE CHILDREN BY NAME, SON RYAN MATHEW, AGED 12 YEARS AND DAUGHTER RUTH MATHEW, AGED 6 YEARS, AS I.A.NO.26/2025 IN GOP NO.1175/2023 FILED BEFORE THE FAMILY COURT, ADOOR Annexure R2 b Copy of the order in GOP 1175/2023 dated 8.10.2025 Annexure R2 a Copy of the objection filed by the petitioner in

2025:KER:98263 Tr.P(C) Nos.624, 625, 626, 650 of 2025

APPENDIX OF TR.P(C) NO. 650 OF 2025

PETITIONER ANNEXURES

Annexure 1 TRUE COPY OF THE PLAINT IN OS 91 OF 2023 PENDING BEFORE THE HON'BLE SUB COURT, PATHANAMTHITTA

 
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