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

Bibin K Baby vs Manju David
2025 Latest Caselaw 1269 Ker

Citation : 2025 Latest Caselaw 1269 Ker
Judgement Date : 5 June, 2025

Kerala High Court

Bibin K Baby vs Manju David on 5 June, 2025

Author: Sathish Ninan
Bench: Sathish Ninan
MAT.APPEAL NO.1156 OF 2015
                                      1                       2025:KER:39212



                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

                THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                          &

              THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

      THURSDAY, THE 5TH DAY OF JUNE 2025 / 15TH JYAISHTA, 1947

                       MAT.APPEAL NO. 1156 OF 2015

       AGAINST THE ORDER DATED 09.04.2015 IN OP NO.33 OF 2012 OF THE

                        FAMILY COURT, KOTTARAKKARA

APPELLANT/RESPONDENT:

             BIBIN K BABY, AGED 35 YEARS
             S/O BABY, BIBIN COTTAGE,
             MANNOOR (PO),MANNOOR MURI,
             KOTTUKKAL VILLAGE,KOTTARAKKARA TAKUK,
             KOLLAM DISTRICT


             BY ADV SRI.K.V.ANIL KUMAR


RESPONDENT/PETITIONER:

             MANJU DAVID, AGED 28 YEARS,
             D/O LEELAMMA, MANOJ BHAVAN,
             CHERUVALLOR DESOM, ANDOOR (PO),
             UMMANNOOR VILLAGE, KOTTARAKARA TALUK,
             KOLLAM DISTRICT, PIN-691532


             BY ADV SRI.SAJITH KUMAR V.


      THIS   MATRIMONIAL     APPEAL       HAVING   BEEN   FINALLY   HEARD   ON
28.05.2025, THE COURT ON 05.06.2025, DELIVERED THE FOLLOWING:
 MAT.APPEAL NO.1156 OF 2015
                                          2                            2025:KER:39212



                  SATHISH NINAN & P.KRISHNA KUMAR, JJ
                 --------------------------------------
                       Mat.Appeal No.1156 of 2015
                 --------------------------------------
                  Dated this the 5th day of June, 2025


                                   J U D G M E N T

P.Krishna Kumar.J

The respondent filed a petition before the Family

Court, Kottarakkara, claiming recovery of gold ornaments and

money, and seeking a declaration of absolute title over 45

cents of property described in the plaint. The family court

partly allowed the petition, declaring the absolute right of

the respondent over the said property and permitting her to

realise Rs. 1,50,000/- from the appellant, but rejected the

claim for the recovery of gold ornaments. The said order is

impugned in this appeal by the husband.

2. As per the impugned order, the trial court

disposed of two other pending proceedings, besides the above

case. In one such matter, the husband sought a decree of

divorce, but it was rejected by the common order. The court

further allowed the case filed by the wife seeking MAT.APPEAL NO.1156 OF 2015 3 2025:KER:39212

maintenance. The present appeal is only in respect of the

decree for the recovery of money and declaration.

3. The marriage between the appellant and the

respondent took place on 11.08.2004. The respondent alleged

that on 09.08.2004, Rs. 1,50,000/- was entrusted to the

appellant by her father towards expenses of the marriage.

The 20 sovereigns of gold ornaments worn by the respondent

at the time of marriage were later entrusted to the

appellant, but he failed to return the same. The

respondent's father purchased 45 cents of landed property in

the name of the appellant and the respondent, by spending Rs

3.5 lakhs. The appellant's name was also included in the

title deed in the best interests of their marital

relationship. The landed property has been in the enjoyment

and possession of the respondent. The respondent's father

further constructed a residential building in the said

property by spending his own funds, it is alleged by the

respondent.

4. The appellant filed a written statement together

with a counterclaim, disputing the contentions raised by the MAT.APPEAL NO.1156 OF 2015 4 2025:KER:39212

respondent. According to him, only Rs. 70,000/- was given by

the respondent's father towards marriage expenses. The

appellant further asserted that he and his father purchased

the petition scheduled property using their own funds. He

also contended that the land was purchased in their joint

names, for protecting their mutual interests. According to

him, a residential building was constructed in the family

property of the respondent using his funds. The appellant

further contended that 11.5 sovereigns of gold ornaments

purchased by him were misappropriated by the respondent. He

also claimed that a huge sum was given to the respondent and

her father through their bank accounts for constructing the

residential building on their family property. Accordingly,

he raised the counterclaim for a declaration of his absolute

title over the petition scheduled property and also for

recovering Rs. 8,08,500/- from the respondent.

5. After considering the evidence of PW1 to PW4, RW1 and

RW2, and examining Exts.A1 to A10 series and Exts.B1 to B9,

the trial court found that the case advanced by the

respondent is more probable than the one contended by the MAT.APPEAL NO.1156 OF 2015 5 2025:KER:39212

appellant, in respect of the title of the immovable property

in question. The court further allowed recovery of

Rs.1,50,000/-. The counterclaim was rejected for want of

evidence.

6. We have heard the learned counsel appearing on both

sides.

7. One of the reliefs granted by the trial court is for

the recovery of Rs.1,50,000/- with interest from the

appellant. The above claim made by the respondent was

partially admitted by the appellant during cross-

examination. In the pleadings, he stated that he received

only Rs.70,000/- towards expenses for the marriage from the

father of the respondent. In cross-examination, he said he

received Rs.75,000/-. The trial court found that the

appellant has no consistent case in respect of receipt of

money at the time of marriage. After going through the

testimony of PW1 and PW2 and RW1 and RW2, we find that the

respondent's case in this regard is more probable than the

appellant. As rightly observed by the trial court, when the

appellant prevaricates his version as regards the amount MAT.APPEAL NO.1156 OF 2015 6 2025:KER:39212

received by him at the time of marriage, it is only just and

proper to accept the consistent testimony of the respondent,

which is supported by the evidence of RW2. Hence, we find no

reason to interfere with the relief granted by the trial

court in respect of the above claim.

8. The main dispute in this appeal is related to the

title of the petition scheduled land. Both sides claim that

the immovable property was purchased by them. There is no

dispute that the title deed describes both their names as

the purchasers. The sale deed was attested by the fathers of

both the appellant and the respondent.

9. While arriving at the conclusion against the

appellant, the trial court noted the following aspects: The

appellant does not even know the actual area of the building

constructed in the petition scheduled property, whereas the

respondent produced the building permit and she deposed the

extent of the building correctly before the court. As per

Exts.B5 and B6 receipts issued by the Panchayat, the

respondent's father is the owner of the building. Ext.B7

order of assessment of the building by the Tahsildar, MAT.APPEAL NO.1156 OF 2015 7 2025:KER:39212

Kottarakkara, also shows the father of the respondent as the

building owner. When both sides agree that the actual sale

consideration is not shown in the title deed, the appellant

is unable to state the actual value for which the property

was purchased. Though the appellant claimed that he paid

sufficient amounts for purchasing the said plot through his

bank account, he failed to produce the same. Despite making

a claim that the father of the appellant had been paying the

property tax, he did not produce any tax receipt, but the

respondent was able to produce it. It was purchased within

three months of marriage. The appellant admitted that the

respondent's father had agreed to give a share of his

paternal property after the marriage to them.

10. During the course of the hearing, we have been

extensively taken through the oral and documentary evidence

available in this case. On evaluation of the evidence

adduced by both sides, it appears that the trial court was

inclined in favour of the respondent, assuming at one part

of the order that a new residential building was constructed

in the petition scheduled building and it was assessed in MAT.APPEAL NO.1156 OF 2015 8 2025:KER:39212

the name of the respondent's father. Though the pleadings in

the petition filed by the wife justify such an assumption,

the wife and her father had no such case during the trial.

It was categorically stated by the respondent (RW1) and her

father (RW2) during the trial that a new residential

building was constructed on their family property, and a

housewarming ceremony was also conducted thereafter. In

fact, RW2 has clearly stated this in his chief examination

itself (Page 9). RW2 further deposed that the newly

constructed residential building in his property was

assessed in his name in the Panchayat and revenue

departments and his daughter had been residing in that house

(Page no.9). On the other hand, RW2 further stated that the

petition scheduled property is in the possession of the

appellant (Page no.6). In that circumstance, the finding of

the trial court based on Exts.B5 to B7 building assessment

receipts in the name of RW2 are clearly erroneous.

11. It is true that the appellant is not able to state

the actual amount spent for the purchase of the land over

and above the value shown in the title deed. He also failed MAT.APPEAL NO.1156 OF 2015 9 2025:KER:39212

to produce any tax receipts. Nevertheless, according to him,

he had been abroad at the time of purchasing the plot and

thereafter for several years, and that the purchase price

was partially raised by his father.

12. Though it was contended by both sides that there are

records to show that the entire purchase price was paid by

them, nothing reliable and material has been produced by

them during the trial. The appellant has indeed contended

that the amount necessary for purchasing the property was

transferred by him through his father's account, but the

bank passbooks produced before the court do not show that

there were sufficient transactions at the relevant time.

Likewise, the respondent also failed to produce any evidence

to show that the purchase price was paid by her father.

Failure of the appellant to prove the said fact is not

sufficient enough to hold that the entire property belongs

to the wife, particularly when the wife also failed to

provide sufficient evidence to show that it was her father

who paid the entire consideration for the sale.

13. As per Section 45 of the Transfer of Property Act, MAT.APPEAL NO.1156 OF 2015 10 2025:KER:39212

when an immovable property is transferred for consideration

in the name of two or more persons and there is no evidence

as to the shares in which the purchasers respectively

advanced the fund towards the consideration, such persons

shall be presumed to be equally interested in the property.

Section 45 reads as follows:-

"45. Joint transfer for consideration.--

Where immovable property is transferred for consideration to two or more persons and such consideration is paid out of a fund belonging to them in common, they are, in the absence of a contract to the contrary, respectively entitled to interests in such property identical, as nearly as may be, with the interests to which they were respectively entitled in the fund; and, where such consideration is paid out of separate funds belonging to them respectively, they are, in the absence of a contract to the contrary, respectively entitled to interests in such property in proportion to the shares of the consideration which they respectively advanced.

In the absence of evidence as to the interests in the fund to which they were respectively entitled, or as to the shares which they respectively advanced, such persons shall be presumed to be equally interested in the

property."

(Emphasis added)

14. After evaluating the entire evidence, we are of MAT.APPEAL NO.1156 OF 2015 11 2025:KER:39212

the view that none of the circumstances noted by the trial

court are sufficient to rebut the presumption available

under Section 45 of the Transfer of Property Act. In the

absence of positive evidence or a chain of circumstances

leading to a definite inference that the entire sale

consideration was paid by the respondent or her father, it

cannot be held that the property absolutely belongs to her.

To that extent, we find that the impugned judgment is liable

to be set aside.

15. On the finding entered into by us above regarding

the source of consideration for purchase of the property,

and in the light of the second paragraph to Section 45 of

the Transfer of Property Act, the appellant and the

respondent are entitled to one-half share each over the

property. As the litigation started in the year 2012 and we

do not consider it just in the interest of both sides to

drive them to another litigation for partition of the

property, the relief is liable to be moulded and a

preliminary decree for partition is liable to be passed.

16. With regard to the counterclaim, as found by the MAT.APPEAL NO.1156 OF 2015 12 2025:KER:39212

family court, there is lack of evidence. Hence, the said

finding on the counterclaim is only to be upheld.

In the result, the appeal is allowed in part. The

declaratory relief granted by the trial court that the

petition scheduled property having 45 cents in extent

absolutely belongs to the respondent is set aside. A

preliminary decree for partition is passed declaring the

one-half right each of the appellant and the respondent over

the plaint schedule property. The family court shall proceed

for final decree without waiting for an application in the

said regard, in the light of the judgment of the Apex Court

in Kattukandi Edathil Krishnan and Another v. Kattukandi

Edathil Valsan and Others (AIR 2022 SC 2841). In all other

respects the decree and judgment of the family court will

stand affirmed. No costs.

Sd/-

SATHISH NINAN JUDGE Sd/-

P.KRISHNA KUMAR dlk JUDGE

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter