Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Omanakunjamma vs V.R.Vinayachandran
2025 Latest Caselaw 6561 Ker

Citation : 2025 Latest Caselaw 6561 Ker
Judgement Date : 11 June, 2025

Kerala High Court

Omanakunjamma vs V.R.Vinayachandran on 11 June, 2025

RSA No.935 of 2006

                                         1

                                                                2025:KER:40482

                     IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                  THE HONOURABLE MR. JUSTICE M.A.ABDUL HAKHIM

           WEDNESDAY, THE 11TH DAY OF JUNE 2025 / 21ST JYAISHTA, 1947

                               RSA NO. 935 OF 2006

          AGAINST THE JUDGMENT & DECREE DATED 31.01.2006 IN AS NO.219 OF 2002

OF PRINCIPAL SUB COURT, ALAPPUZHA ARISING OUT OF THE JUDGMENT & DECREE

DATED IN OS NO.1281 OF 1999 OF PRINCIPAL MUNSIFF COURT, ALAPPUZHA


APPELLANT/APPELLANT/PLAINTIFF:

               OMANAKUNJAMMA, D/O VIJAYAPPA PANICKER
               VADAYAKKATTIL, RESIDING AT THAIPARAMBIL VEEDU,,
               PATHIRAPPALLY P.O.,, PATHIRAPPALLY VILLAGE.ALAPPUZHA


               BY ADVS.
               SHRI.P.B.KRISHNAN (SR.)
               SRI.P.B.SUBRAMANYAN
               SRI.SABU GEORGE
               SMT.B.ANUSREE
               SRI.MANU VYASAN PETER




RESPONDENTS/RESPONDENTS/DEFENDANTS:

      1        V.R.VINAYACHANDRAN
               VELIYILAYA VADAYAKKATTU CHETTUKADU,, PATHIRAPPALLY P.O.,
               PATHIRAPPALLY P.O.,, PATHIRAPPALLY VILLAGE.

      2        V.R.JAYACHANDRAN OF DO. DO.


      3        V.R.CHANDRA RAJI
               DO. DO.

      4        LYLA DO.VIJAYALEKSHMI OF DO. DO.
 RSA No.935 of 2006

                                        2

                                                          2025:KER:40482



      5      THANKAMANY W/O.VISWANATHAN
             NILAM NIKARTHU VADUKODU, SOUTH OF JAYACHANDRA LODGE,
             MULLACKAL, ALAPPUZHA.

      6      JANAMONIAMMA W/O.HARIDAS
             PUTHENVELI, NEAR KALAVOOR H.S.,, KALAVOOR, ALAPPUZHA.

      7      PRANAV S/O.JAYAMONI AMMA
             DO. DO.

      8      PRAMADA D/O.JAYAMONI AMMA
             DO. DO.


             BY ADVS.
             SHRI.K.I.MAYANKUTTY MATHER (SR.)
             SRI.T.GOPALAKRISHNAN



      THIS REGULAR SECOND APPEAL HAVING BEEN FINALLY HEARD ON 02.06.2025 ,
THE COURT ON 11.06.2025 DELIVERED THE FOLLOWING:
 RSA No.935 of 2006

                                       3

                                                              2025:KER:40482

                                    JUDGMENT

(Dated this the 11th day of June, 2025)

1. Plaintiff is the appellant. There are two items of property

scheduled in the plaint. Plaint schedule Item No.1 is 76 cents

of land and the trees & buildings therein. Plaint Schedule Item

No.2 is 8.72 cents of land. The suit was filed for partition of Plaint

Schedule Item No. 1 property allotting ¼ share to the plaintiff

with mesne profits and also for permanent prohibitory injunction

restraining the defendants from trespassing into Plaint Schedule

Item No.2 property or cutting and removing trees standing in

Item Nos.1 and 2 properties and from committing any act of

waste and from registering any Partition Deed regarding Item

No.1 property without joining the plaintiff as a party.

2. The claim of the plaintiff is that Plaint Schedule Item No.1

property was allotted to one Vijayappa Panicker and his

siblings, Viswappa Panicker, Kunjamma, Vijayalekshmi Amma,

2025:KER:40482

Thankamony and Jayamoni Amma as per Ext.A1 Partition Deed

of the year 1961. Plaintiff is the only daughter of the deceased

Vijayappa Panicker. The defendants 1 to 4 are the legal heirs of

the deceased Vijayalekshmi Amma. Defendants 5 and 6 are

Thankamony and Jayamoni Amma. Defendants 7 and 8 are the

children of the 6th defendant. Viswappa Panicker died unmarried

and issueless. Hence, the Plaint Schedule Item No.1 Property

is liable to be partitioned allotting ¼ share to the plaintiff, ¼

share to the defendants 1 to 4, ¼ share to the 5th defendant and

¼ share to the 6th defendant. Plaint schedule Item No.2 property

exclusively belonged to Vijayappa Panicker. After his death, the

plaintiff as his daughter and only legal heir is in possession of

Plaint Schedule Item No.2 property.

3. The defendants 1 to 8 filed joint Written Statement contending,

inter alia, that Vijayappa Panicker was a bachelor till his death;

that the allegation that the plaintiff is the daughter and only legal

2025:KER:40482

heir of Vijayappa Panicker is false; that plaintiff is not the

daughter of Vijayappa Panicker, and she is not the legal heir of

Vijayappa Panicker; that the plaintiff is the daughter of Smt.

Annamma; that her husband is Joseph; that the plaintiff is not

the legitimate daughter of Vijayappa Panicker and hence not

entitled to any interest in the properties of Vijayappa Panicker;

that the defendants 5, 6 and mother of defendants 1 to 4 are the

legal heirs of the deceased Vijayappa Panicker.

4. On the side of the plaintiff, the plaintiff was examined as PW1,

her mother was examined as PW2 and three other witnesses

were examined as PWs 3 to 5 to prove the cohabitation of

Vijayappa Panicker with PW2. Exts.A1 to A10 were marked

from the side of the plaintiff. The 1st defendant was examined as

DW1 and marked Exts. B1 and B2.

2025:KER:40482

5. The Trial Court dismissed the suit finding that there is no

convincing evidence that the plaintiff was born in a legal wedlock

entered into by Vijayappa Panicker and PW2.

6. The plaintiff filed Appeal before the First Appellate Court and the

First Appellate Court dismissed the Appeal confirming the

judgment and decree passed by the Trial Court finding that there

is no sufficient pleading regarding the valid marriage between

the Vijayappa Panicker and mother of the plaintiff who was

examined as PW2; that no sufficient credible and legal evidence

is adduced to prove the marriage between Vijayappa Panicker

and PW2; that when the defendants have pleaded that the

plaintiff is not the legitimate daughter of Vijayappa Panicker, the

plaintiff ought to have filed a Reply and evidence should have

been adduced to prove that there was a valid marriage between

Vijayappa Panicker and her mother; that in the absence of

pleading there is no place for evidence on the question of

2025:KER:40482

legitimacy of the plaintiff; that there is no credible and legal

evidence to prove the marriage between Vijayappa Panicker

and PW2; that there is no credible and legal evidence regarding

the living together of Vijayappa Panicker and PW2; that Section

16 of the Hindu Marriage Act, 1955 arises only if there is a

marriage and it is available only to children born out of

marriages which are void under S.11; that the present case is a

case of no marriage; that the plaintiff has not succeeded to

prove that she was born in a wedlock between Vijayappa

Panicker and her mother and therefore S.16(1) of the Hindu

Marriage Act cannot come to the assistance of the plaintiff.

7. This Court admitted the above Regular Second Appeal on the

following substantial questions of law as per the order dated

21.11.2023:

1. Is not the benevolent provision of S.16 of the Hindu Marriage Act extended to cover cases in which the offspring failed to prove the factum of marriage by satisfactory evidence?

2025:KER:40482

2. Are the Courts below correct in coming to the conclusion that there is no valid marriage on the basis that the spouses belong to different religions at the time of marriage? Is there any bar for a Hindu marrying a Christian who has been converted into Hinduism in accordance with the Hindu Rites?

3. Has not the definition of legitimate kinship defined under S.2(j) of the Hindu Succession Act circumscribed by amendment of S.16 of the Hindu Marriage Act?

8. I heard the learned Senior Counsel Sri.P.B.Krishnan instructed

by Adv.Sri. Manu Vyasan Peter for the appellant and learned

counsel for the respondents Smt.Parvathi.S.

9. The learned Senior counsel for the appellant contended that

long cohabitation between Vijayappa Panicker and PW2 mother

of the plaintiff, is proved by Exts.A2, A3 &A5. It would prove that

Vijayappa Panicker and PW2 had been residing together from

1977 to 1992. As per Ext.A5, the plaintiff was born on

15.03.1977. Ext.A2 SSLC Book of the plaintiff is dated

30.03.1992. In both these documents, Vijayappa Panicker is

2025:KER:40482

shown as the father of the plaintiff. Vijayappa Panicker was

shown as the father of the plaintiff only due to the fact that he

had been in cohabitation with PW2 from 1977 to 1992. Marriage

is to be presumed by long cohabitation. If such a marriage is

found to be void, the plaintiff is entitled to get the benefit of the

statutory presumption under S.16 of the Hindu Marriage Act.

The learned Senior Counsel relied on the decisions of the

Hon'ble Supreme Court in Kalliani Amma v. K. Devi [1996 (4)

SCC 76], Tulsa and others v.Durghatiya and others [2008 (4)

SCC 520], Bharatha Matha and another v. R.Vijaya

Renganathan and others [2010 (11) SCC 483],

Revanasiddappa and others v. Mallikarjun and others [2023

(10) SCC 1] and Shiramabai and others v. The Captain,

Record Officer for O.I.C Records and others [AIR 2023 SC

3920] in support of his contentions.

2025:KER:40482

10. On the other hand, the learned counsel for the respondents

contended that the specific claim of the plaintiff is that she is the

daughter of Vijayappa Panicker. The said allegation is

specifically denied by the defendants in their Written Statement.

In such case, the burden is entirely upon the plaintiff to prove

that she is the daughter of Vijayappa Panicker. It is well settled

by the decision of this Court in Prabhavini Devi and another v.

Sudha and others [2017 (2) KHC 452] that an illegitimate child

born out of an illicit relationship of parents without a

solemnisation of marriage is not entitled to get succession to the

property of the father under the Hindu Succession Act even if

paternity stands proved.

11. I have considered the rival contentions. In the plaint the specific

case of the plaintiff is that she is the daughter of Vijayappa

Panicker and only heir of Vijayappa Panicker entitled to get ¼

share belonged to him in Plaint Schedule Item No.1 property.

2025:KER:40482

She had not disclosed the details of her mother in the plaint.

The plaint is filed as if she is the legitimate daughter of

Vijayappa Panicker. If PW2 was the legally wedded wife of

Vijayappa Panicker, she also would have been a legal heir of

Vijayappa Panicker. When the plaintiff claims that she is the only

legal heir of Vijayappa Panicker, the necessary implication is

that PW2, who is her mother, was not a legally wedded wife of

Vijayappa Panicker to become his legal heir. In the Written

Statement, at one stage, the defendants contended that the

plaintiff is not the daughter of Vijayappa Panicker. At another

stage, it is stated that plaintiff is not the legitimate daughter of

Vijayappa Panicker. Such pleadings in a way do admit that the

plaintiff is the illegitimate child of Vijayappa Panicker. In

Exts.A2,A3,A5 and A9 the name of the father of the plaintiff is

shown as Vijayappa Panicker. It probabilizes that Vijayappa

Panicker had accepted the plaintiff as his daughter. But that

2025:KER:40482

alone is not sufficient for the plaintiff to inherit the estate of the

deceased Vijayappa Panicker.

12. It is held in the decision of the Hon'ble Supreme Court in Tulsa

(supra) that continuous cohabitation of a woman with a man as

husband and wife and their treatment as such for a number of

years, may rise to a presumption of marriage; that such a

presumption drawn from long cohabitation is rebuttable and if

there are circumstances which weaken and destroy that

presumption, court cannot ignore them. The Hon'ble Supreme

Court specifically referred to the principle laid down by the Privy

Council that Law presumes in favour of marriage and against

concubinage when a man and woman have cohabited

continuously for a number of years and that such presumption

could be drawn under S.114 of the Evidence Act. In the decision

in Bharatha Matha (supra), the Hon'ble Supreme Court held

that S.16 of the Hindu Marriage Act intends to bring about social

2025:KER:40482

reforms, conferment of social status of legitimacy on a group of

children otherwise stated as illegitimate, as its prime object. In

the decision in Kalliani Amma (supra) the Hon'ble Supreme

Court held that Hindu Marriage Act, 1955 is a beneficial

legislation and therefore it has to be interpreted in such a

manner as advances the object of the legislation; that the Act

intends to bring about social reforms; that conferment of social

status of legitimacy on a group of innocent children who are

otherwise treated as bastards, is the prime object of S.16. It is

further held that in view of the legal fiction contained in S.16 the

illegitimate children, for all practical purposes including

succession to the properties of their parents have to be treated

as legitimate. It is held in Revanasiddappa(supra) by the

Hon'ble Supreme Court that while conferring legitimacy in terms

of sub-section (1) on a child born from a void marriage and

under sub-section (2) to a child born from voidable marriage

2025:KER:40482

which has been annulled, the legislature has stipulated sub-

section (3) of S.16 that such child will have right to or in the

property of parents and not in the property of any other person

and that a child who is legitimate under Sub-Section 1 or 2 of

Section 16 of Hindu Marriage Act would for the purpose of

Section 3(1)(j) of the Hindu Succession Act fall within the ambit

of explanation 'related by legitimate kinship' and cannot be

regarded as an illegitimate child for the purposes of the proviso.

In Prabhavini Devi (supra) this Court held that when there was

no solemnization of marriage at all, Section 16(1) has no

application; that an illegitimate child is entitled to inherit to the

estate of the father only if the marriage of parents was null and

void as provided under S.11 of the Act.

13. In the light of the legal propositions laid down in the aforesaid

decisions, if the plaintiff wants to succeed in the suit, she has

to prove either that (1) she was born out of a lawful marriage

2025:KER:40482

between Vijayappa Panicker and PW2 or that (2) there had

been long cohabitation between Vijayappa Panicker and PW2

in order to presume marriage or that (3) there was a marriage

between Vijayappa Panicker and PW2 and the same was void

so as to attract S.16(1) of the Hindu Marriage Act.

14. Since the plaintiff failed to prove a valid marriage between

Vijayappa Panicker and PW2, the plaintiff could not be treated

as a legitimate child of Vijayappa Panicker.

15. The learned Senior Counsel relies on Exts. A2, A3 & A5 to prove

long cohabitation between Vijayappa Panicker and PW2.

According to the learned Senior Counsel since Ext.A5

Certificate of birth of the plaintiff is dated 21.03.1977 and Ext.A2

SSLC Book is dated 30.03.1992 and in both these documents,

Vijayappa Panicker is shown as father of the plaintiff, long

cohabitation from 1977 to 1992 between Vijayappa Panicker

and PW2 is proved and hence marriage could be presumed. As

2025:KER:40482

rightly found by the Trial court as well as the First Appellate

Court, if Vijayappa Panicker and PW2 had been residing

together for such a long period, there would have been some

documents to prove their cohabitation. Ext.B1 Ration Card and

Ext.B2 Voters List would prove that they had not been residing

together. That apart, the question whether Vijayappa Panicker

and PW2 had been in cohabitation or not is a question of fact

on which the Trial Court as well as the first Appellate Court

entered a specific finding. This Court can interfere with the said

finding only if such a finding is perverse. There is no material

before this Court to hold that the finding of the Trial Court as well

as the First Appellate Court with respect to it is perverse. When

there is no evidence to prove the long cohabitation of Vijayappa

Panicker and PW2, there is no question of presumption of their

marriage to hold that the plaintiff is the legitimate child in their

marital relationship.

2025:KER:40482

16. Even though the defendant has stated that the plaintiff is not the

daughter of Vijayappa Panicker, in the subsequent part of the

Written Statement, they have stated that the plaintiff is not the

legitimate daughter of Vijayappa Panicker. It is seen from

Ext.A2, A3, A5 and A9 that Vijayappa Panicker had accepted

the plaintiff as his daughter. But that alone is not sufficient for

the plaintiff to claim inheritance of the property of Vijayappa

Panicker. In the absence of any valid marriage, the plaintiff has

to be treated as an illegitimate child of Vijayappa Panicker.

Section 16 of the Hindu Marriage Act provides for the legitimacy

of children of void and voidable marriages. As held in the

decision in Prabhavini Devi (supra), S.16 has no application

where there was no solemnization of marriage. Only if there was

a marriage and the same is null and void under Section 11,

Section 16(1) will be available to legitimize the child born out of

the marriage. In the case at hand, there is no proof of any

2025:KER:40482

marriage to hold it as valid or void. There is not even a long

cohabitation to presume marriage. In such circumstances, the

plaintiff cannot claim inheritance from the property of Vijayappa

Panicker. The substantial Question No.1 is answered in

negative and against the appellant. Substantial question Nos. 2

and 3 do not arise for consideration in the matter and no

argument was addressed with respect to the same.

17. I do not find any ground or reason to interfere with the judgment

and decree passed by the Trial Court, which is confirmed by the

First Appellate Court. The Regular Second Appeal is dismissed

without costs.

SD/-

M.A.ABDUL HAKHIM

JUDGE

jma

 
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