Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Subhash vs Silpa.N
2025 Latest Caselaw 469 Ker

Citation : 2025 Latest Caselaw 469 Ker
Judgement Date : 2 July, 2025

Kerala High Court

Subhash vs Silpa.N on 2 July, 2025

Author: Sathish Ninan
Bench: Sathish Ninan
Mat.Appeal Nos.672, 667, 671, 763 of 2017

                                               1


                                                          2025:KER:47789

                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                            PRESENT

                  THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                               &

                THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

     WEDNESDAY, THE 2ND DAY OF JULY 2025 / 11TH ASHADHA, 1947

                             MAT.APPEAL NO. 672 OF 2017

           AGAINST THE JUDGMENT DATED 15.03.2017 IN OP NO.309 OF

2014 OF FAMILY COURT, OTTAPPALAM

APPELLANT/PETITIONER:

                SILPA.N
                AGED 26 YEARS, D/O.SUKUMARAN, NELLULLIYIL VEEDU,
                S.R.K NAGAR, OTTAPALAM


                BY ADVS.
                SRI.N.M.MADHU
                SRI.M.C.ASHI
                SMT.C.S.RAJANI



RESPONDENTS/RESPONDENTS:

       1        SUBHASH
                AGED 36 YEARS, S/O.KUTTAN, OTTUPURA PALLIYALIL
                VEEDU, SHORNUR GOVT.PRESS P.O, SHORNUR,
                OTTAPALAM TALUK- 679 122

       2        KUTTAN
                AGED 68 YEARS, F/O. SUBHASH OTTUPURA PALLIYALIL
                VEEDU,SHORNUR GOVT. PRESS P.O,SHORNUR,
                OTTAPALAM TALUK 679 122
 Mat.Appeal Nos.672, 667, 671, 763 of 2017

                                                2


                                                                   2025:KER:47789

       3        PANCHALI
                AGED 58 YEARS, W/O. KUTTAN OTTUPURA PALLIYALIL
                VEEDU,SHORNUR GOVT. PRESS P.O,SHORNUR,
                OTTAPALAM TALUK 679 122


                BY ADVS.
                SRI.R.SREEHARI
                SRI.SACHIN VYAS



        THIS MATRIMONIAL APPEAL HAVING COME UP FOR HEARING ON
25.06.2025,          ALONG       WITH       MAT.APPEAL.667/2017,   671/2017   AND
763/2017, THE COURT ON 02.07.2025 DELIVERED THE FOLLOWING:
 Mat.Appeal Nos.672, 667, 671, 763 of 2017

                                               3


                                                          2025:KER:47789


                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                            PRESENT

                  THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                               &

                THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

     WEDNESDAY, THE 2ND DAY OF JULY 2025 / 11TH ASHADHA, 1947

                             MAT.APPEAL NO. 667 OF 2017

(AGAINST THE JUDGMENT DATED 15.03.2017 IN O.P.nO.386/2014 OF

FAMILY COURT, OTTAPALAM)

APPELLANT/RESPONDENT:

                SUBHASH
                37 YEARS
                S/O KUTTAN, OTTUPURA,PALLIYALIL VEEDU, SHORNUR
                GOVERNMENT PRESS POST, SHORNUR,OTTAPALAM TALUK,
                PALAKKAD DISTRICT.


                BY ADVS.
                SRI.R.SREEHARI
                SRI.SACHIN VYAS


RESPONDENTS/PETITIONERS:

       1        SILPA.N
                27 YEARS,D/O SUKUMARAN, NELLULLIYIL,
                ANJANAM VEEDU, MEETNA,
                SREE RAMAKRISHNA NAGAR POST,OTTAPALAM,
                PALAKKAD DISTRICT 679103.

       2        SRAVAN
                AGED 4 YEARS (MINOR), S/O SUBHASH, REPRESENTED BY
                MOTHER SILPA N. D/O SUKUMARAN, NELLULLIYIL, ANJANAM
 Mat.Appeal Nos.672, 667, 671, 763 of 2017

                                                4


                                                                  2025:KER:47789

                VEEDU, MEETNA, SREE RAMA KRISHNA NAGAR POST,
                OTTAPALAM, PALAKKAD DISTRICT 679103.


                BY ADVS.
                SRI.M.C.ASHI
                SRI.N.M.MADHU



        THIS MATRIMONIAL APPEAL HAVING COME UP FOR HEARING ON
25.06.2025,          ALONG       WITH       MAT.APPEAL.672/2017   AND   CONNECTED
CASES, THE COURT ON 02.07.2025 DELIVERED THE FOLLOWING:
 Mat.Appeal Nos.672, 667, 671, 763 of 2017

                                               5


                                                          2025:KER:47789


                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                            PRESENT

                  THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                               &

                THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

     WEDNESDAY, THE 2ND DAY OF JULY 2025 / 11TH ASHADHA, 1947

                             MAT.APPEAL NO. 671 OF 2017

           AGAINST THE JUDGMENT DATED 15.03.2017 IN OP NO.386 OF

2014 OF FAMILY COURT, OTTAPPALAM

APPELLANTS/PETITIONERS:


       1        SILPA N
                AGED 26 YEARS, D/O. SUKUMARAN,
                NELLULLIYIL VEEDU,     S.R.K. NAGAR,
                PALAPPURAM, OTTAPALAM.

       2        SRAVAN
                AGED 4 YEARS (MINOR), S/O. SUBHASH,REP.
                BY MOTHER SILPA. N.


                BY ADVS.
                SRI.N.M.MADHU
                SRI.M.C.ASHI
                SMT.C.S.RAJANI


RESPONDENT/PETITIONER:


                SUBHASH
                AGED 36 YEARS, S/O. KUTTAN,
                OTTUPURA PALLIYALIL VEEDU,
                SHORNUR GOVT. PRESS P.O.,
 Mat.Appeal Nos.672, 667, 671, 763 of 2017

                                                6


                                                                  2025:KER:47789

                SHORNUR,
                OTTAPALAM TALUK - 679 122.

                BY ADVS.
                SRI.R.SREEHARI
                SRI.SACHIN VYAS


        THIS MATRIMONIAL APPEAL HAVING COME UP FOR HEARING ON
25.06.2025,          ALONG       WITH       MAT.APPEAL.672/2017   AND   CONNECTED
CASES, THE COURT ON 02.07.2025 DELIVERED THE FOLLOWING:
 Mat.Appeal Nos.672, 667, 671, 763 of 2017

                                               7


                                                          2025:KER:47789


                  IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                            PRESENT

                  THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                               &

                THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

     WEDNESDAY, THE 2ND DAY OF JULY 2025 / 11TH ASHADHA, 1947

                             MAT.APPEAL NO. 763 OF 2017

         AGAINST THE JUDGMENT DATED 15.03.2017 IN OP NO.222 OF

2014 OF FAMILY COURT, OTTAPPALAM

APPELLANT/PETITIONER:

                SUBHASH
                37 YEARS, S/O.KUTTAN, OTTUPURA
                PALLIYALIL VEEDU, SHORNUR GOVERNMENT
                PRESS ROAD, SHORNUR,
                OTTAPALAM TALUK,
                PALAKKAD DISTRICT.

                BY ADVS.
                SRI.R.SREEHARI
                SRI.SACHIN VYAS


RESPONDENT/RESPONDENT:

                SILPA
                27 YEARS
                D/O.SUKUMARAN, NELLULLIYIL,
                ANJANAM VEEDU, MEETNA,
                SREE RAMAKRISHNA
                NAGAR POST, OTTAPALAM,
                PALAKKAD DISTRICT-679103.
 Mat.Appeal Nos.672, 667, 671, 763 of 2017

                                                8


                                                                  2025:KER:47789

                BY ADVS.
                SRI.M.C.ASHI
                SRI.N.M.MADHU



        THIS MATRIMONIAL APPEAL HAVING COME UP FOR HEARING ON
25.06.2025,          ALONG       WITH       MAT.APPEAL.672/2017   AND   CONNECTED
CASES, THE COURT ON 02.07.2025 DELIVERED THE FOLLOWING:
 Mat.Appeal Nos.672, 667, 671, 763 of 2017

                                               9


                                                                   2025:KER:47789



                  SATHISH NINAN & P. KRISHNA KUMAR, JJ.
                   = = = = = = = = = = = = = = = = = =
                     Mat Appeal Nos.672, 667, 671 &
                               763 of 2017
                   = = = = = = = = = = = = = = = = = =
                   Dated this the 2nd day of July, 2025

                                            JUDGMENT

P.Krishna Kumar, J.

By the impugned common judgment, the Family Court,

Ottappalam, disposed of three original petitions. Two of

them were filed by the wife against the husband--one

seeking the return of gold ornaments and money, and the

other claiming past and future maintenance for herself

and their child. The third petition, filed by the

husband, was for a decree of divorce under Section 13(1)

(ia) of the Hindu Marriage Act. The learned Family Judge

dismissed the wife's petition for the recovery of money

and gold ornaments, and allowed the maintenance claim

only insofar as it related to the child. The husband's Mat.Appeal Nos.672, 667, 671, 763 of 2017

2025:KER:47789

divorce petition was also dismissed. Aggrieved by the

respective adverse decrees, both the husband and wife

have filed appeals challenging those parts of the

judgment.

2. The marriage between the parties was solemnised on

1.05.2011 in accordance with Hindu rites, and a male

child was later born to them. The wife claimed that, at

the time of marriage, she received 51 sovereigns of gold

ornaments from her parents. She alleged that, shortly

after the marriage, 40½ sovereigns of those ornaments

were entrusted to the husband and his parents, who

subsequently misappropriated them for purchasing land in

the husband's name.

3. The wife further alleged that she is

unable to maintain herself and that the husband has

neglected to provide for her and their minor child since

16.04.2014. Based on this, she claimed past and future

maintenance at the rate of Rs.15,000/- per month for Mat.Appeal Nos.672, 667, 671, 763 of 2017

2025:KER:47789

herself and Rs.10,000/- per month for the child. She also

asserted that the husband is employed abroad, earning a

monthly salary of approximately Rs. 1,00,000/-.

4. The husband denied all the above allegations. He

further filed a petition seeking divorce, alleging that

the wife began exhibiting erratic behaviour soon after

she became pregnant. On one occasion, she allegedly threw

stones at his mother. He further contended that she

frequently quarrelled with him over trivial matters and

had even threatened to commit suicide by jumping from the

upper floor of their residence when they were residing

abroad. After the child's birth, the wife allegedly

refused to return to the matrimonial home. According to

the husband, any possibility of reunion is now

foreclosed, as the wife has consistently behaved in a

cruel manner, resulting in an irretrievable breakdown of

their marital relationship.

Mat.Appeal Nos.672, 667, 671, 763 of 2017

2025:KER:47789

5. We have heard the learned counsel

appearing for the appellants and the respondent.

6. The first point for determination is

whether the wife is entitled to recover gold ornaments

and money from the husband and his parents. It is not in

dispute that the wife was adorned with 51 sovereigns of

gold ornaments at the time of marriage. Her assertion in

this regard, made both in the petition and in her chief

affidavit, remained unchallenged. In support of her

claim, she also relied on Ext.A3, a purchase

bill/estimate, and Ext.A4 series of photographs, which

also substantiate her claim.

7. However, the allegation regarding the entrustment

of the gold ornaments remains seriously disputed. When

the wife deposed that 40 ½ sovereigns of gold ornaments

were entrusted to the husband and his parents (the other

respondents), the husband stoutly denied it. At the same

time, the husband has made a significant admission while Mat.Appeal Nos.672, 667, 671, 763 of 2017

2025:KER:47789

giving evidence. He said that the gold ornaments were

once entrusted to him by the wife. His contention is that

he returned all of them to her before he went abroad. He

states as follows:

"വ വ ഹശ ഷ ആഭരണങൾ എൻ വ ട ൽ എൻ bed room ൽ ആണണ സസക ച രരനതണ (page 10). ഗൾഫ ൽ ശ കരനത നര മരൻ ണ , ആഭരങൾ ഞ ൻ PW1 ൻന ഏലണ( ചര, അത നരശ ഷ ആ ആഭരണങൾ ഞ ൻ കണ ട ല (page 11)."

In support of this claim, he produced Exts.B3 to B6

photographs allegedly taken at the time of his brother's

engagement. These photographs show the wife wearing a

thick, long gold chain along with a few other chains and

bangles that also appear in the photographs taken at the

time of wedding. However, these photographs are

insufficient to prove that the wife got back the entire

set of gold ornaments that had admittedly been entrusted

to the husband. Once the husband admits of having had

custody of the ornaments and then asserts that he Mat.Appeal Nos.672, 667, 671, 763 of 2017

2025:KER:47789

returned them, the burden clearly shifts to him to

convincingly establish that claim.

8. Having carefully appreciated the oral evidence of

PW1 and RW1, along with the photographs produced by both

sides, we are of the view that a substantial portion of

the gold ornaments entrusted to the husband were not

returned to the wife. That said, we are not inclined to

accept the wife's version in its entirety. Her claim that

40½ sovereigns were retained by the husband appears to be

exaggerated. Ext.B4 makes it evident that at least 25

sovereigns of the ornaments allegedly entrusted to the

husband are still in her possession. She has no case that

she re-entrusted them to the husband.

9. The learned Family Judge rejected the wife's

claim on the ground that her case lacks consistency

across various pleadings and in her cross-examination.

The court noted contradictions in her statements: on one

occasion, she claimed that the gold ornaments were taken Mat.Appeal Nos.672, 667, 671, 763 of 2017

2025:KER:47789

by the husband and his parents; on another, she stated

that only the husband had taken them. Further, in the

maintenance petition, she alleged that the gold was sold

by the husband and his parents to purchase property in

the husband's name. Yet, during cross-examination, she

admitted that she was not sure as to what happened to the

gold ornaments. The court also found inconsistencies

regarding the period of the alleged entrustment. In one

instance, she claimed that the ornaments were taken

before she left for abroad, while in cross-examination,

she stated that the property was purchased after she

returned from the Gulf.

10. We have carefully examined the evidence on

record in order to evaluate the conflicting claims raised

by both parties. Upon a comprehensive analysis of the

pleadings and the deposition of the wife, who was

examined as PW1, we find ourselves unable to concur with

the view taken by the Family Court on this aspect. At

first glance, certain inconsistencies may appear in the Mat.Appeal Nos.672, 667, 671, 763 of 2017

2025:KER:47789

wife's statements. However, a closer scrutiny reveals

that she has been referring to the same transaction or

incident, albeit in varying terms. Her consistent case

throughout is that the gold ornaments were taken by her

husband and his parents. In her cross-examination, she

deposed as follows:

"ഭർത വര റഞ ടര, അമ വ ങ ൻവകരകയ യ രരനര. OP 309/2014 ൽ അചനര അമയര ഭർത വര കസട ആഭരണങൾ എടരതര റ എനര റഞര ക ണരനര (Q ) indirect ആയ അതര ര യ ണണ , അചനര അമയര ആണണ എന ൽ ന നര വ ങ യതണ . (A) OP -386/2014 എൻ മരഴരവൻ ആഭരണങളര എടരതര റ എനര റഞ ടരളതണ ര യല, 40 ½ വൻ ആണണ എടരതതണ . Property വ ങ ൻ ആണണ എനര റഞ ണണ എന ൽ ന നര ആഭരണങൾ അവർ വ ങ യതണ . ആഭരണങൾ അവർ എനര ൻ:യ< ര എനണ എന കറ യ ല."

When the wife's version is considered in the context of

the statements made in her various pleadings, we find no

material inconsistency in her case. She has been

narrating the same incident throughout, with only slight

variations regarding the specific role played by the

husband and his parents. Moreover, she has reasonably

explained the context in which such variations occurred.

It is trite that a witness cannot be disbelieved merely Mat.Appeal Nos.672, 667, 671, 763 of 2017

2025:KER:47789

on account of minor inconsistencies, especially in

matrimonial matters. The duty of the court is to evaluate

the evidence as a whole, rather than to adopt a fault-

finding approach. Inconsistencies in immaterial aspects

should not sway the assessment of credibility.

11. Accordingly, we hold that the respondents

are liable to return the balance 15 ½ sovereigns of gold

ornaments. In our view, the approach adopted by the

Family Court was clearly flawed, as it failed to take

into account the above material aspects in the evidence.

Therefore, we conclude that the wife is entitled to

recover 15½ sovereigns of gold ornaments, or their market

value at the time of recovery.

12. The next issue to be considered is whether

the husband is entitled to a decree of divorce on the

ground of matrimonial cruelty. Both parties have levelled

serious allegations and counter-allegations against each

other, each asserting that the other has acted cruelly Mat.Appeal Nos.672, 667, 671, 763 of 2017

2025:KER:47789

and irreparably damaged the solemn relationship. Despite

being subjected to detailed cross-examination, the

husband's core contention, that the quarrelsome attitude

of the wife had caused serious disruptions in their

marital life, remained unshaken. He deposed that the wife

frequently reacted disproportionately to minor issues,

even going so far as to threaten suicide. On one

occasion, she allegedly threw stones at her mother-in-

law.

13. Having considered the evidence on record, we

find substantial merit in the argument advanced by the

learned counsel for the husband that a peaceful and

meaningful marital life between the parties has become

practically impossible. In such circumstances, compelling

the husband to remain in this strained relationship would

itself amount to further mental cruelty. Upon evaluating

his testimony alongside the evidence of RW1 and RW2, we

are persuaded to hold that the husband has successfully

established his claim for divorce on the ground of Mat.Appeal Nos.672, 667, 671, 763 of 2017

2025:KER:47789

matrimonial cruelty under Section 13(1)(ia) of the Hindu

Marriage Act.

14. Apart from the above, it is also undisputed

that the parties have been living separately at least

since 16.04.2014. Although the wife has opposed the

petition for divorce, she has not chosen to file any

petition for restitution of conjugal rights. Despite

various efforts, including mediation and conciliation,

the relationship failed to improve. The prolonged

separation, coupled with the unending discord and the

hostile environment portrayed through the pleadings and

testimony, clearly establishes that the marital bond has

broken down irretrievably. The Apex Court in Samar Ghosh

v. Jaya Ghosh [(2007) 4 SCC 511) observed that the

marriage becomes a fiction, though it is supported by a

legal tie, when there is continuous separation and loss

of essential bond between the couple. It was further

held that, if there has been a long period of continuous Mat.Appeal Nos.672, 667, 671, 763 of 2017

2025:KER:47789

separation, it is fair to conclude that the matrimonial

bond is beyond repair.

15. In Shilpa Sailesh v. Varun Sreenivasan [2023

SCC OnLine SC 544], it has been held that where there is

an irretrievable breakdown of marriage, then dissolution

of marriage is the only solution. In Rajib Kumar vs.

Sushmita Saha [2023 LiveLaw (SC) 727], the Apex Court

held that keeping the parties together despite an

irretrievable breakdown of marriage amounts to cruelty on

both sides. Such a long separation without any intention

to resume cohabitation amounts to cruelty to the spouse.

After considering all the above aspects, we are of the

view that the marriage between the parties could be

dissolved on the said ground as well.

16. With respect to the challenge against the

maintenance order passed by the learned Family Judge, we

find no merit in the appeals filed by either party. The

husband has failed to establish any sufficient ground to Mat.Appeal Nos.672, 667, 671, 763 of 2017

2025:KER:47789

absolve himself of the obligation to maintain his minor

son. It is not disputed that he is an able-bodied

individual earning a reasonably substantial monthly

income. We also find some merit in the trial court's

observation that the wife lived separately from the

husband without sufficient reasonable cause. Although she

alleged that she suffered cruelty at the hands of the

husband and his parents, the materials on record do not

fully substantiate those claims. Therefore, we are not

inclined to interfere with the Family Court's decision to

deny her claim for past maintenance. We also find that

the amount awarded as maintenance to the child is

sufficient.

17. However, in light of our conclusion granting a

decree of divorce in favour of the husband, the wife

shall be entitled to get future maintenance. Considering

the claim made by the husband that he is getting only

Rs.30,000/- per month at the time of giving evidence in

this case, we deem it appropriate to allow future Mat.Appeal Nos.672, 667, 671, 763 of 2017

2025:KER:47789

maintenance at the rate of Rs.10,000/- per month until

she remarries.

18. In the result, Mat.Appeal No.672/2017 is

partly allowed. The appellant is allowed to recover 15½

sovereigns of gold ornaments from the respondents or to

recover its market value prevalent at the time of

recovery, but without any interest on it.

Mat.Appeal No.763/2017 is allowed. The marriage

between the parties solemnised on 01.05.2011 will stand

dissolved by a decree of divorce.

Mat.Appeal No.671/2017 is partly allowed. The first

appellant is entitled to get future maintenance @

Rs.10,000/- from the respondent/husband until she

remarries and that all the immovable properties owned by

the husband will be subject to a charge for the said

amount. The Mat.Appeal No.667/2017 is dismissed, Mat.Appeal Nos.672, 667, 671, 763 of 2017

2025:KER:47789

confirming the order of maintenance passed by the trial

court.

Sd/-

SATHISH NINAN

JUDGE

Sd/-

P. KRISHNA KUMAR

JUDGE

sv

 
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