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

Irfana K.S vs Mohammed Anees
2025 Latest Caselaw 4369 Ker

Citation : 2025 Latest Caselaw 4369 Ker
Judgement Date : 21 February, 2025

Kerala High Court

Irfana K.S vs Mohammed Anees on 21 February, 2025

Mat.A Nos.1113/2024,1130/2024,
1178/2024 & 8/2025                                   2025 : KER: 15069

                  IN THE HIGH COURT OF KERALA AT EENAKULAM
                                   RESENT
           THE HONOuRABLE in. JusTlcE DIVAN RAMACHENDRAN
                                       &


             IHE HchrouRABLE ias. ausllcE M.B. siiEIIAIAIHA
   ERIDAI, THE 2isT nay OF FEBRunRy 2o25 / 2ND pHALGt!NA, 1946
                        mr.AppEAI, No. 1113 oF 2024
       ACELINST       THE   .uDcaENT   DATED   18.11.2o24   IN op No.494   oF
2022 0F FAMII.Y COURT,ERNAKULAM

APPEI.IIANT/RESPONDRT:

              IRFrm K.s
             ACID 33 YEARS
             D/o sHast7briEEN K.N. , §RlfLARK, ut.A. BAI.AKRlsHiunN
             ROAD, NEW POWER HOuSE, CchGARA COCHIN, REPRESENTED
             By HER pOwER OF ATroRNEy HOLDER RATi]ER
              sHz`MsuDHEEN I.N. , AGEI> 65, s/o KzisMI, nll/1114
              SKYIARK, M.A. BAIAKRISHNAN RcthD, NEW POWER HOUSE,
              SHANMJGHAM ROAD, ERNAKULAM, PIN - 682031
              By revs.
             I-DA.S
              FIZA EIUSSEN
             ATIKHEN . M

RESPONDENTS/PETITIONERS:

             MOHA104ED ANRES
             AGED 38 YEARS
             S/o ABDUI. RAHlimN NEERI7NGAL HoUSE , NEERUNGAI, ESTATE
              KARlpAI ROAD, RAdAGIRI p.o. souTH KALmmssER¥
              I AKULEN, REPRESENTED BY POWER 0F ATTORNEY HOLDER
              FATHER N.M. ABDul. RAHIMaN, AGED 66 TEARS S/O MOIDEEN
              HArl , REERUNGAL HOusE , REERI7NGnl, ESTATE ,
              ]CARlpAI ROAD, RAonGIRI p.o. souTH KAIAMAssER¥
              I    AKulnM, plN - 683104

              RT.M. ABDul. RAHlinii
              AGED 66 YEARS
              s/O MOIDREN HATI, REERUNGAI. .HOusE, NEERurGAL ESTATE
              KARlpAI Roan, RAdAGIRI p.O. souTH KALAI4zissERy
              I    AKULZD4, PIN - 683104
 Mat.A Nos.1113/2024,1130/2024,
1178/2024 & 8/2025                                           2025 : KER: 15069

      3         FATE Ibm
                AGED 56 YEARS
                W/O ABDUL REIEN, REERUNGAI. HOUSE,
                NEERUNGAI. ESTATE KARlpAI Eroae, RA4nGIRI p.O.
                souTH HALrmssERy I        AKulLAM, plN - 6831o4


                BY ADVS.
                P.A.ABDUII JABBER
                M(7HmoGD SHAFFI (K/12ol/2ol2)
                SHAIIIM BIN AZIZ (K/557/2016)



       gHls     mTRIMONIAL       AppEAL   HjivING    BEEN    FINAI.I.y   HEziRD   ON
21.02.2025,       AI-ONG         WITH     rat.Appeal.8/2025,        1130/2024     AND
CONNECTED        cASEs,    THE    cOuRT   ON   THE    sinE   I)Ay    DEI,IVERED   THE
FOIil.OWING :
 Mat.A Nos.1113/2024,1130/2024,
1178/2024 & 8/2025                                         2025 : KER: 15069

               IN THE HIGH COURT 0F KERAIA AT ERNAKULAI4

                                     PRESENT

           THE HONouRABLE MR. rusTlcE DIVAN RABfficllENDRAN

                                            &



             THE HONOuRABRE ms. -usTlcE M.B. SNEHAIATHA

   mlDAr, THE 2isT DAY oF FEBRunRr 2025 / 2ND pmLGUNA, 1946

                         RAT.APPEAI. NO.        1130 0F 2024

        AGthlNST THE       JUDGRENT DATED           18.11.2024   IN 0P NO.2303 0F

2020 0F FAMIIIY COURT,E          AKtJILAM


AppEI[IANT/pETITIchmR:

              IkHRA K.S
             AGED 33 YEARS
             D/O sHAMsuDHEEN K.N. , sK;ylARK, M.A. BALrmRlsHNAN
              ROAD, NEw poevER HousE, cchGARA, cocHIN REPRESENTEI>
              8¥ HER poovER oF ATTORI!iE¥ HOLDER ENHER sHAMsunHEEN
              K.N., AGED 65, S/O KZISMI, XLII/1114 SKYLARK, M.A.
              BALAKRISHNAN ROAD, NEW POWER HOUSE,                SHANM(JGHAM ROAD,
              ERNAKULae4, plN - 682o31

              BY ADVS .
              -DA.S
              anHEN.M
              FlzA rmssAIN

RESPONDENTS/RESPONDENTS:

              MOHABDGI) ANEES
              AGED 38 YEARS
              s/o ABDul, EunlEN, REERUNGAL HOusE, NEERUNGAI, ESTATE
              KzmlpAI ROAI>, RA.]AGIRI p.O. sOuTH KZLI.ABmssERy
              ERNAKULm4 REPRESENTED By powER OF ATTORNEy HOLDER
              FATHER N.M. ABDul, RAHlinN, AGED 66 TEARS
              s/O MOIDEEN Harl , NEERI7NGAI, HOusE, NRERUNGAL ESTATE
              KARlpAI Roan, RAOAGIRI p.O. sOuTH KAIAiflssERy
              E      AKtJIAM, PIN i 683104
 Mat.A Nos.1113/2024,1130/2024,
1178/2024 & 8/2025                                         2 025 : KER : 15069

                N.M. ABDul, RAEIIimN
                AGED 66 YEARS
                S/O MOIDREN HATI , NEERUNGAI-HOUSE, REERUNGAI. ESTATE
                KARlpAI ROAD, RAOAGIRI p.O. sOuTH RALAimssERy
                E    ZuKUIIAM,   PIN - 683104



                BY JDVS.
                P.A.ABDUII JZLBBAR
                MUHAB04ED SHAFFI (K/1201/2012)
                SHAHIM BIN AZIZ (K/557/2016)



         THIS   RATRIMONIAL      APPEAI.   HAVING   BEEN      FINALIIY   HEZLRI)   ON

21.02.2025,         AI,ONG   WITH     lfat.Appeal.1113/2024     AND      CONNECTED
CASES,    THE COURT 0N THE SAME DAY DEIIIVERED THE FOIil.OWING:
 Mat.A Nos,1113/2024,1130/2024,
1178/2024 & 8/2025                                 2025 : KER: 15069



               IN THE HIGH CouRT oF RERALA AT EBNAKULm4
                                  PRESENT
           THE HONOuRABLE MR. ]usTlcE DIVAN EumcHANDRAN
                                     &

             THE HONOuRABLE ms. -usTlcE M.B. sNEHmTm
   FRIDAr, THE 2isT DAY oF REBRTAR¥ 2o25 / 2ND PHAI,GUNA, 1946


                      RAT.AppmL NO. 1178 OF 2024

      AGthlNST THE JUD®4ENT DATED           18.11.2024   IN 0P NO.494   0F
2o22 OF FAMII,I cOuRT ,ERNAKULm4
AppEI.IANT / PETIT IcmuERs :

             XPHARED ANRES REP. BY HIS POWER 0F ATTORNEY HOLDER
             N.M. ABDUI, RAE[IimN
             AGED 38 YEARS
             s/O. N.M.ABDUL RAlzmmN NEERUNGAI. HOusE, KARlpAI
             ROAD, RAdAGIRI p.o souTH KAlnimssER¥ , plN -6831o4,
             E AKuliAM DIST. REP. BY HIS POWER OF ATTORNEY HOLDER
             AND FATHER N. .M. ABI>ul, RAHmmN AGED 69 yEARs, s/O.
             MolDEEN HArl , REEEunGal. HousE, KARlpAI Eroue,
             RArAGIRI p. o souTH KAILAinssERy,
             EENAKUIAM DIST. , PIN.-683104

             N.M. ABDUI. REIEN, AGED 69 YEARS
             s/O. MOIDREN HArl, NEERUNGal, HOusE, RARlpAI Roan,
             RAdnGIRI P. o SouTH Kzil.AinssER¥ ,
             I AKULae4 DlsT, plN - 6831o4

             FATHlm, AGED 59 rEARs
             W/O. N.M. ABDUL REIEN, NEERUNGAI. HOUSE, KARIPAI
             Roan, RAdAGIRI p.O sOuTH KAI.AimssERy, I AKul.AM
             DIST, PIN - 683104


             By aevs .
              P.A.ABDUI. dABBAR
             MUHARED SHAFFI
             SHAHIM BIN AZIZ
 Mat.A Nos.1113/2024,1130/2024,
1178/2024 & 8/2025                                        2025 : KER: 15069


RESPONDENT/RESPONDENT:

              IRFAlm K.s. , , AGED 33 rEARs
              D/0.   K.N. SHAMSUDEEN,     SKYliARK, M.A.BAliAKRISHNAN ROAD,
              NEAR poovER HousE, cchnz\RA, cocHIN, plN - 682ol8


              8¥ revs.
              ENIDA S
              A.IRIIAN.M(K/3192/1999)
              FIZA HUSSAIN (K/002856/2024)



       THIS   RATRIMONIAII       APPEAL   HAVING   BEEN    FINAIIIiY   HEARD   ON
21.02.2025,    ALONG      WITH      Mat.Appeal.1113/2024    AND        CONNECTED
cASEs, THE couRT ON THE sand Day DELlvERED TI[E FOE,I.cwlNG:
 Mat.A Nos.1113/2024,1130/2024,
1178/2024 & 8/2025                                          2025 : KER: 15069

                   IN TRE HIGH count OF KERALzi AT ERIiARITILaM
                                     RESENT
              THE HCINouRABldE in. dusTlcE DIVAN RA)mcHANDRAN
                                           &

               THE HCINOuRABIE ins. eusTlcE M.B. SREHALATIA

   mlDA¥, TEE 2isT DAY oF FEBRunR¥ 2o25 / 2ND PHAI.GUNA, 1946
                           RAT.APPEAL NO.      8 0F 2025
       AcalNST TRE JUDGDdNT DATED                   18.11.2o24   IN op No.23o3 oF
2o2o oF FAMII.I couRT,ERNAKulnM

APPELILZLNT /RESPONDENTS :
               roHARED AREEs REp. By Hls pOwER OF ATTORNEy HOLDER
               N.M. ABDUL RAlzlemN
               AGED 38 YEARS
               s/o. N.M.ABDul, ENIEN, NEERunGAI, HousE, KARlpAI
               ROAD, RAJAGIRI P.0 SOUTH KAliAMASSERY , PIN -683104,
               E AKulhM DIST. REP. BY HIS POWER 0F ATTORNEY HOLDER
               ZIND FATHER N. .M. ABDUL RAHIMZ`N AGED 69 YEARS,                 S/O.
               MolDEEN HArl , NEERUNGAI. HousE, KARlpAI ROAD,
               RAmGlhl p.o souTH RAmMrssER¥,
               I      AKULm¢ DlsT., plN -683104

               N.M. ABDul, EunlEN, AGED 69 yEARs
               S/0. MOIDEEN HAJI, REERUNGAII HOUSE, KARIPAI Roar),
               RAOAGIRI p.O sOuTH KAIAMAssERy , E AKulnM DlsT. ,
               PIN - 683104
               BY ADVS.
               P.A.ABDUL JABBER
               MUHmoGD SHAFFI
               SHAEIIM BIN AZIZ

REspcnerm/RETITloraER:

               IREaegA K.s, AGED 33 ¥EARs
               D/O.    K.N. SEIAMSUDEEN,    SKYIARK, M.A.BALAKRISEINAN ROZLD,
               NEAR pOwER HOusE, cch4Bm, cOcHIN, plN - 682ol8
               BY ADVS .
               -DA.S
               FIZA HUSSAIN
               AJIKEN.M
       THIS    RATRIMONIAli    APPEAI.     HAVING   BEEN    FINAIIIIY   HEARD     CAN
21.02.2025, ALONG WITH lfat.AFTeal.1113/2024 AND C0mlECTED
cASEs, THE couRT oN THE SAME DAY I)ELlvERED` The rot.LowlNG:
 Mat.A Nos.1113/2024,1130/2024,
1178/2024 & 8/2025                                2025 : KER: 15069




     DEVAN RAMACHANDRAN & M.B.SNEHALATHA, JJ.
                 ----------------I--------------------------
              Mat.Appeal Nos.1113/2024,1130/2024,
                     1178/2024 & 8/2025
                 I,------------------------------------------
                 Dated this the 21St February, 2025

                                 JUDGMENT

M.B.Snehalatha, I

When these appeals came up for hearing today, learned

counsel appearing for both sides submitted that all the disputes

between the parties have been amicably settled and a compromise

has been filed,

2. We have examined the compromise and notice that it

has been signed by the parties and subscribed by their counsel.

The terms of the settlement are lawful and therefore the settlement

arrived at by the parties is accepted.

3. In view of the settlement arrived at between the parties,

all these appeals are disposed of in terms of the settlement,

4. The custody related to the minor child, which is the

subject matter in Mat.A.No.1113/2024 shall be as agreed to in

terms of the compromise filed by the parties.

5. First respondent shall pay maintenance to the minor

child as agreed to in Clause (4) of the compromise.

Mat.A Nos.1113/2024,1130/2024, 1178/2024 & 8/2025 2025 : KER: 15069

6. First respondent shall also make the payment as agreed

to in Clause (5) of the said compromise.

7. In view of the settlement arrived at between the

parties, Mat.A Nos.1178/2024, 1130/2024 and 8/2025 are

dismissed as the same are withdrawn.

8. Resultantly, parties are directed to act implicitly in terms

of the compromise, which do form part of the judgment.

9. It is reported before this Court that the amount

mentioned in Clause (5) of the compromise has been paid today.

Sd/-

DEVAN RAMACHANDRAN JUDGE

Sd/-

M.B.SNEHALATHA JUDGE ab BEFORE THE HON'BLE HIGH COURT OF KERALA, AT ERNAKULAM

(Against the Judgement in OP (G&W) No. 494/2022 dated 18/11/2024 on the file of the Family Court, Emakulam)

Irfana K. S . : Appellant/Respondent

Vs.

Mohammed Anees & Ors. : Respondentsmetitioners

COMPROMISE MEMO FILED BY THE PARTIES IN THE ABOVE MENTIONEI} Mat. ADDeal

It is humbly submitted that the entire dispute among the parties are settled amicably and the parties

have arrived to a compromise on the following terms:-

I. As regards the custody of the minor child `Hanan Bin Mohammed Anees `nged 11 years, it is

mutually agreed to give the permanent custody of the child to the appellant mother. Considering the

convenience of the mother and the child, it is agreed by the lst respondent that he has no objeetion in

the appellant taking the minor child with her to her present place of residence at Dubai and for

enrolling the minor child in a school therein. The lst respondent has also given his consent for the

rrenewal of the passport of the minor child.

1 St RESPONDENT/I St PETITIONER \\,

(Represented by his Power of Attorney Holder)

2nd RESPONDENT/2nd PETITIONER serfucirk[,it.I 3rdRESPoNDENT/3rdpETITIONERfEE}Z@}ZZZ~-

2. The lst respondent shall have the custody of the minor child on all 4th Sundays from 10 am to 5 pin

and the lst respondent shall collect the minor from the residence of the Appellant in Dubai after

contacting the appellant through the phone number: 971569494423 and he shall bring back the child

to the said place at the stipulated time. The arrival of the lst respondent to collect the minor ward will

be informed 2 days prior to the date of arrival, communicated via the e-mail id of the appellant:

[email protected]. It is mutually agreed by the parties that the respondents no. 2 and 3, the

grandparents will also have the right to get custody of the minor child on the day and time specified atove during their visit to Duhai in the presence or absence of the I st respondent.

3. The ls'. respondent may have the custody of the minor child for 20 to 30 days in a year in Kerala

during the 2 months long Summer vacation of the minor child's schooling in Dubai starting from any

such day that is agreeable and to the convenience of the minor child. Whenever the child is to come

along with his mother, during the long vacation, the travelling expenses of the child will be met by the

appellant, mother and if the child were to come alone, then the travelling expenses should be met by

the 1 st respondent, father.

4. The lst respondent agreed to make a payment of €15,000/-(Fifteen Thousand Rupees/-) per month

for the monthly maintenance of the minor child starting from March 2025 till he attains the age of 15

years and thereafter, the maintenance will be paid at the rate of aeo,000/- (Twenty Thousand Rupees/-) per month. The amount shall be deposited by the lst respondent to the account of the

Appellant bearing Account No: 10040100417959 at Federal Bank, Emakulam/North branch before

the 15th day of every month.

5. The lst respondent shall make a payment of {72,00;000/-(Seventy Two Lakh Rupees/-) to the

account of the Appellant bearing Account No: 10040100417959 at Federal Bank, Emakulam/North

branch on or before 21/02/2025 towards the full and final settlement of the appellant's entire claims

regarding gold, money, past and future maintenance and compensation under Section 3(2) of the

Muslim Women (Protection of Rights on Divorce)Act.1986, including the past maintenance of the

minor child till March 2025.

ESPONDENT

1 S' RESPONDENT/1 St PETITIONER (Represented by his Power of Attorney Holder) thoEELLANT 2nd RESPONDENT/2nd PETITIONER

3rd RESPoNDENT,3rd pET|T|oNER i=J!E=

6. The lst respondent has agreed for the Appellant to retain the diamond ornaments equalling to 10

sovereigns of gold , gifted to her as Mehar at the time of their marriage.

7. The parties have also agreed to withdraw all the cases pending between them before various courts.

8. The respondents shall withdraw Mat.Appeal No. I I 78/2024 and Mat. Appeal No. 8/2025 pending

before this Hon'ble Court. They have also agreed to withdraw Crl.Appeal No. 302/2024 pending

before the Eighth Addl. District and Sessions Court, Emakulam.

9. The Appellant has also agreed to withdraw Mat.Appeal No. 1130/2024 and OP (Crl.) No. 620/2024

pending before this Hon'ble Court on payment of the amount mentioned in clause 5 above. She has also agreed to withdraw MC No. 1/2025 filed against the lst respondent herein under the Muslim

Women (Protection of Rights on Divorce) Act,1986 pending before the Additional Chief Judicial

Magistrate Court, Emakulam.

10. The Appellant has also agreed to file appropriate affidavit to quash the proceedings against the respondents in CC No. 88/2025 arising in Crime No. 302/2022 at Kalamassery

Police Station pending before the Judicial First Class Magistrate Court, Kalamassery and she undertakes that she has no objection in quashing the proceedings against the respondents in CC No. 88/2025. The Appellant has also agreed for lifting the conditional attachment on the respondent's property in OP No. 2303/2020 and to file required statement in this regard.

ESPONDENT

1 St RESPONDENT/I St PETITIONER (Represented by his Power of Attorney Holder) #rfuAlp#AINIj \

2nd RESPONDENT/2nd PETITIONER

3rd RESPONDENT/3`d PETITIONER

11. It is also agreed between the parties that they will file a compromise petition in MC No. 21/2020

pending before the Additional Chief Judicial Magistrate Court, Emakulam filed by the Appellant herein under Section 12 of the Protection of Women from Domestic Violence Act, 2005 .by

incorporating the terms and conditions mentioned above.

12. It is mutually agreed by appellant and respondents that they have no further claims against each

other in connection with the marriage and divorce between the appellant and the I st respondent, and

they will not file any civil or criminal cases against each other in this regard.

Under these circumstances, it is humbly submitted that this Hon'ble Court may pass a Judgment and

Decree incorporating the terms of the compromise as mentioned above in the interest of justice and

for meeting the ends of justice. This Compromise Memo may be made as part of the Judgment and

Decree to be passed in the above case.

Dated this the 20th day of February, 2025.

AppELLANfl=DENT CRFANA K.S.

DAS.

                                                                                       nt/Respondent)



I St RESPoNDENT/I St PETITIONER
(Represented by his Power of Attorney Holder)
      MDHAHHED ^NEES                                   #(#feAppelJ
2nd RESPONDENT/2nd PETITIONER                            S#fyi.LfchN!`Ll.
     N.H. ABPuL £AIIIHAN


3rd RESPONDENT/3rd pET|T|oNER                  F=ffEEagL`
         FrmiiVA

                        t§`¥`.    N\

P.A.ABDUL JABBAR
(Counsel for the Respondents/Petitioners)
 

 
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