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

Muhammed Safeek vs Muneeba Shamsudeen
2025 Latest Caselaw 6918 Ker

Citation : 2025 Latest Caselaw 6918 Ker
Judgement Date : 19 June, 2025

Kerala High Court

Muhammed Safeek vs Muneeba Shamsudeen on 19 June, 2025

Author: Sathish Ninan
Bench: Sathish Ninan
Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                              1
                                              2025:KER:43120

          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                          PRESENT

          THE HONOURABLE MR. JUSTICE SATHISH NINAN

                             &

         THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

  THURSDAY, THE 19TH DAY OF JUNE 2025 / 29TH JYAISHTA, 1947

                 MAT.APPEAL NO. 518 OF 2019

      AGAINST THE JUDGMENT DATED 19.02.2019 IN OP NO.1552 OF
2013 OF FAMILY COURT,ERNAKULAM

APPELLANT/PETITIONER:

         MUNEEBA SHAMSUDEEN
         AGED 33 YEARS,D/O SHAMSUDEEN ALI,
         37/2790 A, CHIRAKUZHY HOUSE,
         KARUKAPPALLY JUNCTION, DESABHIMANI ROAD,
         KALOOR, COCHIN-17.

         BY ADVS.
         SRI.BABU KARUKAPADATH
         SMT.M.A.VAHEEDA BABU
         SRI.K.M.FAISAL (KALAMASSERY)
         SHRI.P.U.VINOD KUMAR
         SRI.AVINASH P RAVEENDRAN
         SMT.ARYA RAGHUNATH


RESPONDENT/RESPONDENT:


         MUHAMMED SAFEEK
         AGED 34 YEARS, S/O A.K.SALIM,
         RESIDING AT 1/121 C,
         ELENJIKAYIL HOUSE, PATTIPPARA,
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                                  2
                                                        2025:KER:43120

            PONJASSERI P.O.,
            PERUMBAVUR.


            BY ADVS.
            SHRI.P.K.IBRAHIM
            SMT.K.P.AMBIKA


    THIS MATRIMONIAL APPEAL HAVING COME UP FOR HEARING ON
17.06.2025,     ALONG      WITH       MAT      APPEAL   NOS.519/2019,
520/2019,          565/2019,                850/2019,       851/2019,
RP(FC)NO. 54/2020       & CRL.R.P.NOS. 1327/2019, 962/2018, THE
COURT ON 19.06.2025 DELIVERED THE FOLLOWING:
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                              3
                                              2025:KER:43120


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                          PRESENT

          THE HONOURABLE MR. JUSTICE SATHISH NINAN

                             &

         THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

  THURSDAY, THE 19TH DAY OF JUNE 2025 / 29TH JYAISHTA, 1947

                CRL.REV.PET NO. 962 OF 2018

      AGAINST THE ORDER DATED 19.05.2018 IN MC NO.4 OF 2014
OF ADDITIONAL CHIEF JUDICIAL MAGISTRATE, ERNAKULAM

REVISION PETITIONER/PETITIONER:

         MUNEEBA SHAMSUDEEN
         AGED 31 YEARS, D/O.SHAMSUDEEN ALI,
         37/2790 A,CHIRAKUZHUY HOUSE, KARUKAPPALLY
         JUNCTION, DESABHIMANI ROAD, KALOOR, COCHIN - 17.

         BY ADVS.
         SRI.BABU KARUKAPADATH
         SRI.AVINASH P RAVEENDRAN
         SRI.K.M.FAISAL (KALAMASSERY)
         SMT.V.R.LAKSHMI
         SMT.M.A.VAHEEDA BABU
         SHRI.P.U.VINOD KUMAR


RESPONDENTS/RESPONDENTS/RESPONDENTS:


    1    MUHAMMED SAFEEK
         AGED 32 YEARS, S/O.A.K.SALIM,
         PERMANENT ADDRESS AT 1/121C,
         ELENJIKAYIL HOUSE, PATTIPPARA,
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                                    4
                                                           2025:KER:43120

            PONJASSERI P.O, - 683547.

    2       STATE OF KERALA
            REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
            KERALA, ERNAKULAM - 682 031.


            BY ADVS.
            SHRI.P.K.IBRAHIM
            SMT.K.P.AMBIKA
            BY PUBLIC PROSECUTOR SRI. M.RAJEEV



     THIS    CRIMINAL   REVISION    PETITION      HAVING    COME   UP   FOR
HEARING ON 17.06.2025, ALONG WITH MAT.APPEAL NO.518/2019 AND
CONNECTED    CASES,   THE   COURT       ON   19.06.2025    DELIVERED    THE
FOLLOWING:
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                              5
                                              2025:KER:43120


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                          PRESENT

          THE HONOURABLE MR. JUSTICE SATHISH NINAN

                             &

         THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

  THURSDAY, THE 19TH DAY OF JUNE 2025 / 29TH JYAISHTA, 1947

                 MAT.APPEAL NO. 519 OF 2019

     AGAINST THE JUDGMENT DATED 19.02.2019 IN OP NO.1362 OF

2013 OF FAMILY COURT,ERNAKULAM

APPELLANT/RESPONDENT:


         MUNEEBA SHAMSUDEEN
         AGED 33 YEARS,D/O. SHAMSUDEEN ALI, 37/2790 A,
         CHIRAKUZHY HOUSE, KARUKAPPALLY JUNCTION,
         DESABHIMANI ROAD, KALOOR, COCHIN-17.

         BY ADVS.
         SRI.BABU KARUKAPADATH
         SMT.M.A.VAHEEDA BABU
         SRI.K.M.FAISAL (KALAMASSERY)
         SHRI.P.U.VINOD KUMAR
         SRI.AVINASH P RAVEENDRAN
         SMT.ARYA RAGHUNATH


RESPONDENT/PETITIONER:


         MUHAMMED SAFEEK
         AGED 34 YEARS, S/O. A.K. SALIM,
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                             6
                                              2025:KER:43120

         RESIDING AT 1/121C, ELENJIKAYIL HOUSE, PATTIPPARA,
         PONJASSERI P.O, PERUMBAVUR-683547.


         BY ADVS.
         SHRI.P.K.IBRAHIM
         SMT.K.P.AMBIKA



     THIS MATRIMONIAL APPEAL HAVING COME UP FOR HEARING ON
17.06.2025, ALONG WITH MAT.APPEAL NO.518/2019 AND CONNECTED
CASES, THE COURT ON 19.06.2025 DELIVERED THE FOLLOWING:
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                              7
                                              2025:KER:43120


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                          PRESENT

          THE HONOURABLE MR. JUSTICE SATHISH NINAN

                             &

         THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

  THURSDAY, THE 19TH DAY OF JUNE 2025 / 29TH JYAISHTA, 1947

                 MAT.APPEAL NO. 520 OF 2019

     AGAINST THE JUDGMENT DATED 19.02.2019 IN OP NO.496 OF

2013 OF FAMILY COURT,ERNAKULAM

APPELLANT/PETITIONER:

         MUNEEBA SHAMSUDEEN
         AGED 32 YEARS,D/O.SHAMSUDEEN ALI,
         37/2790 A,CHIRAKUZHY HOUSE,KARUKAPPALLY
         JUNCTION,DESABHIMAN ROAD,KALOOR, COCHIN-17.


         BY ADVS.
         SRI.BABU KARUKAPADATH
         SMT.M.A.VAHEEDA BABU
         SRI.K.M.FAISAL (KALAMASSERY)
         SRI.AVINASH P RAVEENDRAN
         SMT.ARYA RAGHUNATH


RESPONDENTS/RESPONDENTS:
    1     MUHAMMED SAFEEK
          AGED 33 YEARS,S/O.A.K.SALIM,RESIDING AT
          1/121 C,ELENJIKAYIL HOUSE,PATTIPPARA,
          PONJASSERI.P.O,PERUMBAVUR.PIN-683547
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                             8
                                              2025:KER:43120

    2    A.I.SALIM,
         AGED 66 YEARS,S/O.A.A,KOCHUNNI,RESIDING AT
         1/121 C,ELANJIKAYIL HOUSE,
         PATTIPPARA,PONJASSERI.P.O, PERUMBAVUR,
         PIN-683547

    3    ASMA SALIM,
         AGED 57 YEARS, W/O.A.K.SALIM,RESIDING AT
         1/121 C,ELANJIKAYIL HOUSE,
         PATTIPPARA,PONJASSERI.P.O, PERUMBAVUR,
         PIN-683547


         BY ADVS.
         SHRI.P.K.IBRAHIM
         SMT.K.P.AMBIKA



     THIS MATRIMONIAL APPEAL HAVING COME UP FOR HEARING ON
17.06.2025, ALONG WITH MAT.APPEAL NO.518/2019 AND CONNECTED
CASES, THE COURT ON 19.06.2025 DELIVERED THE FOLLOWING:
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                               9
                                                2025:KER:43120


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

            THE HONOURABLE MR. JUSTICE SATHISH NINAN

                               &

           THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

  THURSDAY, THE 19TH DAY OF JUNE 2025 / 29TH JYAISHTA, 1947

                   MAT.APPEAL NO. 565 OF 2019

        AGAINST THE JUDGMENT DATED 19.02.2019 IN OP NO.496 OF

2013 OF FAMILY COURT,ERNAKULAM

APPELLANTS/RESPONDENTS 1 TO 3:

    1      MUHAMMED SAFEEK,
           AGED 33 YEARS
           S/O.A.K.SALIM, RESIDING AT 1/121C, ELENJIKKAYIL
           HOUSE, PATTIPPARA, PONJASSERY P.O., PERUMBAVUR,
           PIN - 683 547, REPRESENTED BY HIS POWER OF
           ATTORNEY HOLDER A.K.SALIM, RESIDING AT 1/121C,
           ELENJIKAYIL HOUSE, PATTIPPARA, PONJASSERY P.O.,
           PERUMBAVUR,          PIN - 683 547.

    2      A.K.SALIM,
           AGED 64 YEARS
           S/O.A.A.KOZHUNNI, RESIDING AT 1/121C,
           ELENJIKAYIL HOUSE, PATTIPPARA,
           PONJASSERY P.O., PERUMBAVUR,
           PIN - 683 547.

    3      ASMA SALIM,
           AGED 53 YEARS
           W/O.A.K.SALIM, RESIDING AT 1/121C,
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                             10
                                                2025:KER:43120

         ELENJIKKAYIL HOUSE, PATTIPPARA,
         PONJASSERY P.O., PERUMBAVUR,
         PIN - 683 547.


         BY ADVS.
         SHRI.P.K.IBRAHIM
         SMT.K.P.AMBIKA



RESPONDENT/PETITIONER:

         MUNEEBA SHAMSUDEEN,
         AGED 26 YEARS, D/O.SHAMSUDEEN ALI, 37/2790 A,
         CHIRAKUZHY HOUSE, KARUKAPPALLY JUNCTION,
         DESABHIMANI ROAD, KALOOR, COCHIN - 17.


         BY ADVS.
         SRI.BABU KARUKAPADATH
         SMT.M.A.VAHEEDA BABU
         SHRI.P.U.VINOD KUMAR
         SRI.AVINASH P RAVEENDRAN
         SMT.ARYA RAGHUNATH



     THIS MATRIMONIAL APPEAL HAVING COME UP FOR HEARING ON
17.06.2025, ALONG WITH MAT.APPEAL.NO.518/2019 AND CONNECTED
CASES, THE COURT ON 19.06.2025 THE FOLLOWING:
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                              11
                                              2025:KER:43120


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

          THE HONOURABLE MR. JUSTICE SATHISH NINAN

                               &

         THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

  THURSDAY, THE 19TH DAY OF JUNE 2025 / 29TH JYAISHTA, 1947

                 MAT.APPEAL NO. 850 OF 2019

     AGAINST THE JUDGMENT DATED 19.02.2019 IN OP NO.1552 OF

2013 OF FAMILY COURT,ERNAKULAM

APPELLANT/RESPONDENT:

         MUHAMMED SAFEEK
         AGED 33 YEARS
         S/O.A.K.SALIM, RESIDING AT 1/121C, ELENJIKKAYIL
         HOUSE, PATTIPPARA, PONJASSERY.P.O., PERUMBAVUR,
         PIN-683 547, REPRESENTED BY HIS POWER OF ATTORNEY
         HOLDER A.K.SALIM RESIDING AT 1/121C, ELENJIKAYIL
         HOUSE, PATTIPPARA, PONJASSERY.P.O, PERUMBAVUR,
         PIN-683547


         BY ADVS.
         SHRI.P.K.IBRAHIM
         SMT.K.P.AMBIKA


RESPONDENT/PETITIONER:

         MUNEEBA SHAMSUDEEN
         AGED 32 YEARS
         D/O.SHAMSUDHEEN ALI, 37/2790A, CHIRAKUZHY HOUSE,
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                             12
                                              2025:KER:43120

         KARUKAPPALLY JUNCTION, DESABHIMANI ROAD, KALOOR,
         COCHIN-17


         BY ADVS.
         SRI.BABU KARUKAPADATH
         SMT.M.A.VAHEEDA BABU
         SHRI.P.U.VINOD KUMAR
         SRI.AVINASH P RAVEENDRAN
         SMT.ARYA RAGHUNATH



     THIS MATRIMONIAL APPEAL HAVING COME UP FOR HEARING ON
17.06.2025, ALONG WITH MAT.APPEAL NO.518/2019 AND CONNECTED
CASES, THE COURT ON 19.06.2025 DELIVERED THE FOLLOWING:
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                              13
                                              2025:KER:43120


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

          THE HONOURABLE MR. JUSTICE SATHISH NINAN

                               &

         THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

  THURSDAY, THE 19TH DAY OF JUNE 2025 / 29TH JYAISHTA, 1947

                 MAT.APPEAL NO. 851 OF 2019

     AGAINST THE JUDGMENT DATED 19.02.2019 IN OP NO.1362 OF

2013 OF FAMILY COURT,ERNAKULAM

APPELLANT/PETITIONER:

         MUHAMMED SAFEEK
         AGED 33 YEARS
         S/O. A.K. SALIM, RESIDING AT 1/121C, ELENJIKKAYIL
         HOUSE, PATTIPPARA, PONJASSERY P.O. PERUMBAVUR,
         PIN 683 547, REPRESENTED BY HIS POWER OF ATTORNEY
         HOLDER A.K. SALIM RESIDING AT 1/121 C, ELENJIKAYIL
         HOUSE, PATTIPPARA, PONJASSERY P.O. PERUMBAVUR,
         PIN - 683 547.


         BY ADVS.
         SHRI.P.K.IBRAHIM
         SMT.K.P.AMBIKA


RESPONDENT/RESPONDENT:

         MUNEEBA SHAMSUDEEN
         AGED 32 YEARS
         D/O. SHAMSUDEEN ALI, 37/2790A, CHIRAKUZHY HOUSE,
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                             14
                                              2025:KER:43120

         KARUKAPPALLY JUNCTION, DESABHIMANI ROAD, KALLOR,
         COCHIN 17.


         BY ADVS.
         SRI.BABU KARUKAPADATH
         SMT.M.A.VAHEEDA BABU
         SHRI.P.U.VINOD KUMAR
         SRI.AVINASH P RAVEENDRAN
         SMT.ARYA RAGHUNATH



     THIS MATRIMONIAL APPEAL HAVING COME UP FOR HEARING ON
17.06.2025, ALONG WITH MAT.APPEAL.NO.518/2019 AND CONNECTED
CASES, THE COURT ON 19.06.2025 DELIVERED THE FOLLOWING:
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                              15
                                              2025:KER:43120


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

          THE HONOURABLE MR. JUSTICE SATHISH NINAN

                               &

         THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

  THURSDAY, THE 19TH DAY OF JUNE 2025 / 29TH JYAISHTA, 1947

                    RPFC NO. 54 OF 2020

      AGAINST THE JUDGMENT DATED 19.02.2019 IN MC NO.113 OF
2013 OF FAMILY COURT,ERNAKULAM
REVISION PETITIONER/RESPONDENT:

         MUHAMMED SAFEEK
         AGED 33 YEARS
         S/O. A.K.SALIM, PERMANENT ADDRESS AT 1/121C,
         ELENJIKKAYIL HOUSE, PATTIPPARA, PONJASSERY P.O.,
         PERUMBAVUR, NOW WORKING AT M/S. EARNST AND YOUNG,
         CHARTERED ACCOUNTANTS, CONSULTANTS, 9TH FLOOR ABAD
         NUCLEUS MALL, MARADU, ERNAKULAM - 682 304,
         REPRESENTED BY HIS POWER OF ATTORNEY HOLDER,
         A.K.SALIM, RESIDING AT 1/121C, ELENJIKAYIL HOSUE,
         PATTIPPARA, PONJASSERY P.O., PERUMBAVUR,
         PIN - 683 547

         BY ADVS.
         SHRI.P.K.IBRAHIM
         SMT.K.P.AMBIKA


RESPONDENTS/PETITIONERS:

    1    MUNEEBA SHAMSUDEEN
         AGED 32 YEARS
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                                    16
                                                           2025:KER:43120

            D/O. SHAMSUDEEN ALI, 37/2790 A, CHIRAKUZHY HOUSE,
            KARUKAPPALLY JUNCTION, DESABHIMANI ROAD, KALOOR,
            KOCHI, PIN - 682 017

    2       FATHIMA ZAHARA
            AGED 8 YEARS
            D/O. MUHAMMED SAFEED, 37/2790 A, CHIRAKUZHY HOUSE,
            KARUKAPPALLY JUNCTION, DESABHIMANI ROAD, KALOOR,
            KOCHI, PIN - 682 017, REPRESENTED BY HER MOTHER
            AND LEGAL AND NATURAL GUARDIAN MUNEEBA SHAMSUDEEN


            BY ADVS.
            SRI.BABU KARUKAPADATH
            SMT.M.A.VAHEEDA BABU
            SHRI.P.U.VINOD KUMAR
            SRI.AVINASH P RAVEENDRAN
            SMT.ARYA RAGHUNATH



     THIS    REV.PETITION(FAMILY         COURT)   HAVING    COME   UP   FOR
HEARING ON 17.06.2025, ALONG WITH MAT.APPEAL NO.518/2019 AND
CONNECTED    CASES,   THE   COURT    ON    19.06.2025      DELIVERED    THE
FOLLOWING:
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                                17
                                                 2025:KER:43120


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

            THE HONOURABLE MR. JUSTICE SATHISH NINAN

                                 &

           THE HONOURABLE MR.JUSTICE P. KRISHNA KUMAR

  THURSDAY, THE 19TH DAY OF JUNE 2025 / 29TH JYAISHTA, 1947

                  CRL.REV.PET NO. 1327 OF 2019

        AGAINST THE ORDER DATED 19.05.2018 IN MC NO.4 OF 2014

OF ADDITIONAL CHIEF JUDICIAL MAGISTRATE COURT(E&O),ERNAKULAM

REVISION PETITIONER/RESPONDENT:

           MUHAMMED SHEFEEQ
           AGED 30 YEARS
           S/O SALIM,1/121C,ELENJIKKAL
           HOUSE,PATTIPARA,POONJASSERY P.O.

           BY ADVS.
           SHRI.P.K.IBRAHIM
           SMT.K.P.AMBIKA


RESPONDENT/COMPLAINANT:

    1      STATE OF KERALA, REPRESENTED BY
           PUBLIC PROSECUTOR, SESSIONS COURT,
           ERNAKULAM

    2      MUNEEBA SHAMSUDEEN, AGED 29 YEARS
           D/O SHAMSUDEEN ALI,37/2790A,CHIRAKKUZHI
           HOUSE,KARUKAPPILLY JUNCTION,DESHABHIMANI ROAD,
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                                    18
                                                         2025:KER:43120

            KALOOR, COCHIN-17


            BY ADVS.
            SRI.BABU KARUKAPADATH
            SMT.M.A.VAHEEDA BABU
            SHRI.P.U.VINOD KUMAR
            SRI.AVINASH P RAVEENDRAN
            SMT.ARYA RAGHUNATH
            SMT.SNEHA SUKUMARAN MULLAKKAL
            SRI.SHELLY PAUL
            BY PUBLIC PROSECUTOR SRI.M.RAJEEV



     THIS    CRIMINAL   REVISION     PETITION   HAVING    COME   UP   FOR
HEARING ON 17.06.2025, ALONG WITH MAT.APPEAL NO.518/2019 AND
CONNECTED    CASES,   THE   COURT    ON   19.06.2025     DELIVERED    THE
FOLLOWING:
 Mat.Appeal Nos.518/2019, 519/2019,
520/2019, 565/2019, 850/2019, 851/2019,
RP(FC)NO.54/2020 &
CRL.R.P.NOS.1327/2019,962/2018,

                                      19
                                                           2025:KER:43120



            SATHISH NINAN & P. KRISHNA KUMAR, JJ.
              = = = = = = = = = = = = = = = = = =
      Mat.Appeal Nos.518/2019,519/2019,520/2019,565/2019,
  850/2019, 851/2019, Crl.R.P.Nos.962/2018, 1327/2019 &
                            R.P.(FC)No.54/2020
               = = = = = = = = = = = = = = = = = =
               Dated this the 19thday of June, 2025

                                   JUDGMENT

P.Krishna Kumar, J.

All the above proceedings are essentially between the

husband and the wife. The wife filed O.P.No.496/2013

before the Family Court, Ernakulam, claiming recovery of

261 sovereigns of gold ornaments, Rs.30,00,000/-, the

marriage expenses and the cost of a car entrusted to the

husband at the time of marriage. O.P.No.1362/2013 was

filed by the husband claiming the custody of their child,

and O.P.No.1552/2013 was filed by the wife for declaration

of her guardianship and custody of the child. The wife

further filed M.C.No.113/2013 claiming maintenance @ Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

Rs.25,000/- and Rs.10,000/- for her and daughter

respectively. The Family Court ordered a joint trial of

all the three original petitions and separately tried the

maintenance case. After hearing all the cases together,

the court disposed of the matters through a common

judgment, which is impugned in these appeals by both

sides.

2. As per the common judgment, the Family Court

permitted the wife to realise Rs.65 lakhs together with

interest @ 6% by charging the said amount on the property

attached by the court, which belongs to the husband and

his relatives. The court further appointed the father as

the legal guardian of the minor and the mother as the

permanent custodian, besides permitting the father to have

the custody of the child when he is in the native place.

The court also awarded maintenance @ Rs.10,000/- to the

child.

Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

3. She filed another petition before the Addl. Chief

Judicial Magistrate Court, Ernakulam, claiming Rs.75.75

lakhs under Section 3 of the Muslim Women (Protection of

Rights on Divorce) Act, 1986. The court passed an order

allowing her to recover Rs.36.60 lakhs. The husband and

wife challenged the said order by preferring the above

Criminal Revision Petitions.

4. As all the above matters are essentially between

the same parties and there are common issues, they were

heard together and are being disposed of together.

5. We have heard Sri.P.K.Ibrahim and Sri.Babu

Karukapadath, the learned counsel appearing on both sides.

6. As the main dispute in this matter revolves

around the claim for the return of gold ornaments and Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

money, let us first consider the case advanced by both

sides in respect of the same. For the sake of convenience,

the wife would be referred to hereinafter as the

petitioner and the husband as the respondent. The marriage

between the petitioner and the respondent was solemnised

on 6.6.2010 at a five-star hotel in Ernakulam. The

engagement function was also conducted in a similar

fashion. It is contended by the petitioner that her father

spent Rs.13,30,000/- towards the expenses of the

engagement and marriage function, and as per the religious

customs prevailing in their community, such expenses are

to be borne by the husband. The father of the petitioner,

and the respondent, are Chartered Accountants. The

petitioner's father, brothers, and uncles are well settled

abroad. At the time of her marriage, she was adorned with

276 sovereign gold ornaments. Before their marriage, the

parents of the petitioner gave Rs.30,00,000/- to the

respondent. A new Honda City car was also given to him at Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

the time of the marriage. On the next day of the marriage,

when the spouses reached the matrimonial home, the

petitioner handed over 261 sovereign gold ornaments to the

mother of the respondent for safekeeping, as instructed by

the respondent and his parents. However, the respondent

and his parents later sold the gold ornaments without her

consent or knowledge, and used the amount to complete the

construction of their new house and also to purchase a

shopping complex. Similarly, the respondent sold the car

to a third person and misappropriated its price, she

alleges.

7. The petitioner further stated that in July 2010,

her father arranged a job for the respondent in Kuwait,

and both of them left for Kuwait and resided there

together with her parents. Meanwhile, the petitioner gave

birth to a baby girl on 26.03.2011. The respondent started

harassing the petitioner physically and mentally, and he Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

further neglected the basic needs of the petitioner and

their daughter. Later, he married another woman, it is

alleged.

8. The respondent and his parents denied the above

allegations. According to them, the gold ornaments were

retained by the petitioner after the marriage and no

amount was given to the respondent at the time of

marriage. The Honda City car was sold by the petitioner

and her father, and they received the entire sale price.

The respondent and his parents never demanded or received

any gold or money from the petitioner or her family. It

was the petitioner who deserted and abandoned the

respondent without any reason. At the behest of the

petitioner's father, who is a highly influential person,

the respondent and his parents were subjected to

harassment by the police, it is contended. Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

9. After adverting to Exts.A1 to A25, B1 to B7, the

oral testimony of PW1 to PW3 and RW1 and RW2, the Family

Court found that the petitioner failed to prove that she

is entitled to recover 261 sovereigns of gold ornaments or

Rs.20,00,000/- from the respondent. Though the court found

that the petitioner is entitled to recover Rs.10 lakhs,

the actual value of the car and the half share of the

engagement and marriage expenses, the court passed a

decree for realisation of Rs.65 lakhs together with 6%

interest per annum as a consolidated amount, by relying on

Ext.A20, a compromise agreement entered into between the

uncle of the petitioner and the father of the respondent.

10. Let us first consider whether the petitioner was

able to prove that she possessed 276 sovereigns of gold

ornaments at the time of her marriage. Though the

respondent admits that the petitioner and her family are

very well-placed and affluent enough to purchase such Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

quantity of gold ornaments, he disputed this aspect.

Exts.A3 to A13 cash memos produced by the petitioner show

that she had purchased 235 sovereign gold ornaments.

Ext.A2 marriage album also shows that the petitioner was

adorned with a substantial quantity of gold ornaments at

the time of her marriage. According to the petitioner, she

purchased 250 sovereigns of gold ornaments and received

the remaining 26 sovereigns as gifts. It is customary for

close relatives to give some gold ornaments to the bride

as gift at the time of marriage. Thus, we are of the view

that it is only reasonable to infer that the petitioner

possessed nearly 275 sovereigns of gold ornaments at the

time of her marriage.

11. The next point for determination is whether the

petitioner succeeded in proving that she entrusted 261

sovereigns of gold ornaments to the mother of the

respondent. When the petitioner was examined before the Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

court as PW1, she asserted this fact. However, during

cross-examination, she stated that, after the marriage,

she returned to her father's house and went to the

matrimonial home only the next day. Exts.D1 and D2

photographs taken on the said occasion, that is, when she

visited her own house, were marked in evidence through the

petitioner. The said photographs depict only about 1/5th

of the gold ornaments worn by her at the time of her

marriage. From this, the respondent contends that even

before she reached the matrimonial home, most of her gold

ornaments were taken by her father.

12. When it was put to her that the remaining gold

ornaments were kept in her father's locker, she stated

that the remaining ornaments were taken to the matrimonial

home in jewellery boxes. But she had no such case in her

pleadings. Further, the petitioner admitted that her

father had a bank locker. She said that she did not know Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

whether the respondent or his parents had a bank locker.

It is also stated by the petitioner that the respondent

was staying in a rented house at the time of their

marriage. Within a month of their marriage, the petitioner

left for Kuwait and joined her parents. Thereafter, the

petitioner and the respondent lived together with her

parents. The above facts, coupled with the commanding

position of the petitioner's father and brothers, render

the petitioner's oral testimony--that she entrusted more

than 90% of her gold ornaments to her mother-in-law on the

very next day of the marriage-- improbable. We agree with

the trial court's finding to this extent. However, it is

highly probable that at least some of her gold ornaments

were entrusted to the respondent's mother. It is not

uncommon for a bride to entrust such valuable articles to

her in-laws, both for safekeeping and as a gesture of

trust and goodwill aimed at fostering familial harmony.

Before drawing any inference as to the quantity of gold Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

ornaments that might have been entrusted to the

respondent's mother, it is necessary to consider certain

other peculiar aspects of the case, and hence, we stop

short of making any such finding at this moment.

13. The next point for determination is with respect

to the allegation that the petitioner's father had given

Rs.30 lakhs to the respondent. The trial court found that

the petitioner had succeeded in showing only that Rs.10

lakhs were entrusted to the respondent at the time of

marriage engagement. Relying on Ext.B3 e-mail purportedly

sent by the father of the petitioner, the trial court

found that the alleged entrustment of 20 lakhs is

unbelievable. Let us now consider the said issue.

14. During the cross-examination of the petitioner, a

specific question was put to her--namely, whether the

marriage proposal was first initiated on 27.08.2009. She

responded that she did not know. Subsequently, she was Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

asked whether a particular email ID belonged to her

father, to which she gave the same response. Thereafter,

Ext.B3, the email allegedly sent by her father to the

respondent's father on 27.08.2009, was shown to her, and

she was asked whether it was sent by her father. She

replied that she was not sure. Ext.B3 reads as follows:

"Ali,Shamsudeen<[email protected]>Thus,Aug 27,2009 at 11:46 AM

To:[email protected]

Dear Saleem Sahib

Thanks for the photos.

Attached pl.find the photo of my daughter Muneeba, who is 22 yrs. of age and completed her Btech course.

If you people are interested to further proceed in the matter, pl inform your feedback.

Rgrds.

Shamsudeen Ali Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

Snr Internal Auditor

Kuwait Petroleum Corporation - KOC Unit.

Tel:23873620 (O)

66729119 (M)

Fax : 23980987"

It is relevant to note that when PW2, the petitioner's

father, was examined before the court, he did not dispute

ownership of the email ID in question. Although he denied

having sent the email allegedly addressed to the

respondent's father, he did not deny that the email ID

belonged to him, even when his attention was specifically

drawn to it. In the above circumstances, we find no reason

to disbelieve the sworn testimony of the respondent and

his father, RW2, that the proposal for the marriage was

initiated pursuant to Ext.B3 e-mail dated 27.08.2009. If

that be so, the trial court is correct in holding that

there was no occasion for the petitioner's father to Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

entrust any money even before the marriage proposal was

initiated. It is true that the petitioner has produced a

bank statement to show that on 29.05.2009, her father had

withdrawn ₹20.5 lakhs. However, in the above factual

circumstances, this record holds no relevance. That said,

upon consideration of the entire evidence, we find the

testimonies of PW1 and PW2 on this point to be not

trustworthy.

15. Similarly, we also find that the trial court

rightly held that the petitioner succeeded in establishing

that her father had entrusted a sum of ₹10 lakhs to the

respondent at the time of the engagement. The oral

testimony of PW2 on this aspect is clear and credible, and

the trial court rightly placed reliance on it.

16. The next issue to be determined is whether the

respondent is liable to pay or share the expenses related

to the marriage. Upon analysing the evidence of PW1, PW2, Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

RW1, and RW2, we are inclined to accept the petitioner's

claim that an amount of ₹12,30,000/- was incurred towards

marriage expenses and ₹1,00,000/- for the engagement

ceremony. According to the petitioner, it is customary in

their community for the bridegroom to bear the entire

expenses of the marriage and related ceremonies. This

assertion was categorically denied by the respondent in

his written statement. However, a close examination of the

evidence adduced by RW1 and RW2 reveals that they have a

claim that they shared half of the said amount. It is

undisputed that RW2 contributed ₹50,000/- out of the

₹1,00,000/- incurred for the engagement. In the light of

the above, it is sufficient to conclude that the

respondent had, at the very least, agreed to share half of

the overall expenses. Since the respondent has failed to

establish that he contributed to the marriage expenses, he

is liable to pay half of the said expenses, as rightly

held by the trial court.

Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

17. The Family Court further found that the

respondent is liable to pay the value of a brand new Honda

City car, which was given to him by the petitioner's

father at the time of marriage. At the appellate stage,

the learned counsel for the respondent produced two email

communications, purportedly sent by the petitioner's

father to the respondent, and persuasively argued that

these communications clearly indicate that the sale of the

car was carried out at the insistence of the petitioner's

father. Consequently, it was contended that there was no

occasion for the respondent to receive the sale proceeds.

Though these documents were not produced during the trial,

their contents were put to PW1 and PW2 during cross-

examination. Thus, we have the benefit of considering

their text, even without admitting them in evidence at

this belated stage.

Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

18. We have already found the said email account

belongs to the petitioner's father, and that his denial of

the same is untenable. Indeed, the contents of the emails

reveal a firm stance taken by the petitioner's father in

relation to the sale of the car. He had insisted that the

respondent should sell the vehicle, and further asserted

that keeping it idle in India while the couple resided in

Kuwait was inadvisable. He further directed that the car

be sold to one Ashraf, a relative of the respondent.

19. Nevertheless, we are not persuaded to accept that

the respondent is absolved of the obligation to return the

value of the brand-new car merely because the sale was

initiated at the request of the petitioner's father. The

evidence on record clearly shows that the car was placed

at the disposal of the respondent, after the marriage.

Thus, it is only reasonable to infer that the respondent

received the sale proceeds when the vehicle was sold to Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

his near relative. In such circumstances, we find no

ground to interfere with the finding of the Family Court

on this issue.

20. Now we have to consider a crucial aspect in this

matter. As observed at the beginning, an agreement (Ext.

A20) was executed by the father of the respondent and the

uncle of the petitioner, at the instance of the Deputy

Superintendent of Police, Aluva. As per this, the parties

have agreed to settle all their disputes on payment of

Rs.65 lakhs by the respondent. One of the most important

terms of the said agreement reads that the amount agreed

to be repaid (Rs.65 lakhs) by the respondent is to

compensate everything, including the rightful share given

to the petitioner at the time of her marriage. The

agreement further states that the custody of the daughter

would be retained by the petitioner and she would be sent

with the respondent for at least 15 days in every six Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

months. It is also agreed to separate the marital tie by

following the Islamic Sharia law, while withdrawing all

cases instituted by both sides. Thus, the agreement, if

enforceable, covers the claim for money, gold ornaments

and all other valuables brought by the petitioner.

21. Let us now consider the question of the validity

of Ext. A20. According to the petitioner, irrespective of

Ext. A20, she is entitled to recover whatever amount is

actually due to her, as she is not a signatory to the

agreement. However, she contends that the respondent is,

at the very least, bound by the admissions contained

therein. Conversely, the respondent challenges the

validity of Ext. A20, asserting that it was not executed

voluntarily by his father. He claims that the agreement

was signed under compulsion, alleging that the Deputy

Superintendent of Police, at whose instance the agreement

was drawn up, exerted undue influence, threats, and Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

coercion upon his father to secure the execution of the

document.

22. Upon perusing the deposition of the respondent,

we find no merit in the stance taken by him. In M.C. No.

4/2013, which was filed by the petitioner under Section 3

of the Muslim Women (Protection of Rights on Divorce) Act,

1986, the respondent had given evidence before the

Additional Chief Judicial Magistrate. This statement was

marked in the present case as Ext. A21, during his cross-

examination. In that statement, he clearly acknowledged

that his father and the petitioner's uncle had executed an

agreement (Ext. A20), and that his father had agreed, on

his behalf, to pay Rs. 65 lakhs to the petitioner. When

specifically asked whether the agreement was executed

solely on behalf of his father or also on his own, he

categorically affirmed it was on his behalf. He also

stated that the agreed amount had not been paid only Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

because the petitioner's father did not accept the

agreement. These admissions clearly show that the

respondent had no doubt about the validity of the

agreement at least until he made the statement before the

Magistrate. When confronted with Ext. A21 former

statement, he admitted of having made such a statement.

23. When it was put to him that he had not raised any

objection to Ext.A20 agreement even during his examination

before the said court, he attempted to explain that, since

the agreement was executed at a police station, he

believed it lacked legal validity, and therefore thought

it unnecessary to express any objection in a proceeding

instituted for a different purpose. This explanation is

clearly inconsistent with his earlier stance, where he

went to the extent of asserting that the agreement had

been executed on his behalf and that he was willing to pay

the agreed amount, provided the petitioner had Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

co-operated. Thus, we find no bonafides in the defence

raised by the respondent against Ext.A20. His subsequent

explanation is clearly an afterthought.

24. The trial court decreed the matter by relying on

Ext. A20, noting the influential public position held by

the respondent's father at the time of its execution.

Admittedly, RW2 was then a leader of one of the ruling

political parties and maintained close connections with

the local MLA and other influential figures. As rightly

observed by the Family Court, a person of such stature

would not have remained passive if he had been coerced

into signing the agreement. We fully concur with this

finding. The respondent raised objections to Ext. A20 for

the first time only during the trial of the present case.

Even when Ext. A20 was put to him during his examination

before the Additional Chief Judicial Magistrate, he did

not raise any protest regarding its validity. Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

25. Thus, we find that the respondent is bound to act

upon the agreement. The mere fact that it was executed at

the instance of the Deputy Superintendent of Police does

not render it invalid. It may not be the place at which

the agreement was executed that makes it valid or

enforceable; it is the element of free will upon which it

was endorsed that is the decisive factor.

26. Though the trial court found that the entrustment

of gold ornaments to the respondent's mother was not

established, we have arrived at a different conclusion

based on the circumstances discussed. Admittedly, the

precise quantity of gold so entrusted remains uncertain.

In matters arising from intimate family dealings, courts

are often required to draw reasonable inferences from the

available material. In this case, however, the evidentiary

footing is relatively stronger, as we have already found

Ext. A20 to be valid and binding on the respondent. Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

27. While the petitioner disputes the finality of

Ext. A20, her contention is that the respondent's

liability exceeds what is stated therein--not that the

obligations under the agreement are invalid. The

respondent, in his earlier deposition admitted that the

agreed amount was not paid solely because the petitioner's

father did not accept the terms. Although the petitioner

could not convincingly establish that the entire gold was

entrusted to the respondent's mother, the existence of

some entrustment is evident from Ext. A20, which was

executed by the respondent's father on his behalf. Though

the petitioner claims that the agreement is not binding on

her as she did not sign it, it is evident from all the

attending circumstances that it was executed by her uncle

as authorised by her. Thus, let us now consider whether

there are any indications in the materials on record as to

the extent of the gold ornaments which is accounted for in

the agreement.

Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

28. We have found that the petitioner is

entitled to get the amount entrusted with the respondent

at the time of engagement, the price of the car and half

of the amount spent for the marriage expenses. It comes

around Rs.26,15,000/- (Rs.10 lakhs + Rs.10 lakhs +

Rs.6,15,000/-). When the father of the petitioner was

cross-examined before the court, he said that the value of

the gold ornaments sought to be recovered from the

respondent would come approximately Rs.62 lakhs. It is

clear from his statement that he is referring to 261

sovereigns of gold ornaments. We have earlier concluded

that the petitioner failed to show that she entrusted 261

sovereigns of gold ornaments with the respondent or his

family members. We already found that Ext. A20 covers the

claims for money, gold ornaments and all other valuables

brought by the petitioner. It certainly covers the value

of the gold ornaments entrusted to the mother. Though the

exact quantity is thus immaterial, there are some Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

indications even about it. The agreed amount, after

deducting Rs.26.15 lakhs, accounts for gold ornaments

worth Rs.38.85 lakhs (65 lakhs - 26.15 lakhs). This

represents about 65% of the gold ornaments claimed, even

as per the valuation of the respondent's father. The

decreed amount is thus fair and reasonable. Therefore, no

interference is warranted with the findings of the trial

court. In view of the above findings, the appeals

preferred against the said judgment are only to be

dismissed.

29. In M.C. No. 113/2013, the petitioner sought

maintenance under Section 125 of the Code of Criminal

Procedure for herself and her minor child. She asserted

that she and the child had been living separately from the

respondent since 18.11.2012 and that the respondent had

neglected to provide for their maintenance. The petitioner Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

claimed that she was unemployed and lacked independent

means to support herself and the child. Accordingly, she

sought monthly maintenance of ₹25,000 for herself and

₹10,000 for the child. In response, the respondent

contended that the petitioner was not entitled to any

maintenance, having voluntarily deserted him without

reasonable or justifiable cause. He further argued that

the petitioner, being well-educated and hailing from a

wealthy and affluent family, was capable of supporting

herself, and that the maintenance claim was therefore

unsustainable.

30. The trial court partly allowed the petition. It

was found that the petitioner had subsequently secured

employment and was capable of maintaining herself, thereby

declining her claim for maintenance. However, the court

granted maintenance of ₹10,000 per month to the minor

child from the date of the petition.

Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

31. We have duly considered the contentions advanced

by both parties. It is evident that the petitioner belongs

to an affluent family. She remarried in February, 2022.

Additionally, the Magistrate Court has allowed her claim

under Section 3 of the Muslim Women (Protection of Rights

on Divorce) Act, 1986, for maintenance for the iddat

period and towards a reasonable and fair provision. In

these circumstances, we find no reason to interfere with

the trial court's order declining maintenance to the

petitioner. We also find no merit in the respondent's

challenge to the maintenance granted to the minor child.

The child is currently studying in the 9th standard, and

the amount of ₹10,000 per month is barely reasonable and

appropriate, given the financial capacity of both parties.

Accordingly, the order of the trial court warrants no

modification.

Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

O.P.No.1362/2013 and 1552/2013

32. O.P. No. 1362/2013 was filed by the respondent

under Sections 7, 10, and 17 of the Guardians and Wards

Act, seeking permanent custody of the minor daughter,

Fathima Zahara, who was born on 26.03.2011 during the

subsistence of the marital relationship. It was contended

that following the dissolution of the marriage by

pronouncement of Talaq, the child remained in the custody

of the petitioner (wife), who allegedly failed to take

proper care of the child. It was further alleged that the

wife did not permit the respondent or his family members

to meet the child. O.P. No. 1552/2013 was filed by the

petitioner (wife) under Section 9(1) of the Guardians and

Wards Act, seeking her appointment as the guardian of the

minor child and for a direction entrusting her with

permanent custody.

Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

33. Upon evaluating the evidence adduced by both

parties, the Family Court concluded that the child was

being well cared for by the mother, as evidenced by her

strong academic performance. Nevertheless, the court

appointed the father as the legal guardian, considering

him to be the natural guardian under the personal law,

while granting permanent custody of the child to the

mother. Both parties challenge this order.

34. While considering the respective grounds of

challenge raised by both sides to the Family Court's

findings, we deemed it necessary to interact with the

minor child to ascertain her well-being and obtain her

views regarding the current custodial arrangement. During

the interaction, we observed that the child is well looked

after by the mother and that she expressed complete

satisfaction with the existing arrangement. She also

expressed that she is happy with both her parents and Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

further affirmed her willingness to meet and visit her

father.

35. In view of the child's expressed contentment and

overall well-being under the current arrangement, we are

of the considered view that the present custodial setup

serves the best interests and welfare of the minor.

Further, the learned counsel appearing for both parties

were unable to demonstrate any illegality or impropriety

in the impugned order based on the factual matrix of the

case. Accordingly, we find no grounds to interfere with

the order passed by the Family Court. The impugned order

is therefore upheld.

36. M.C. No. 4/2013 was filed by the wife before the

Additional Chief Judicial Magistrate under Section 3 of

the Muslim Women (Protection of Rights on Divorce) Act, Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

1986, seeking maintenance during the iddat period and a

reasonable and fair provision for her future. The

petitioner contended that, as a divorced Muslim woman, she

was entitled to ₹75 lakhs as reasonable and fair

provision, along with ₹75,000 as maintenance for the iddat

period. She asserted that the respondent, a Chartered

Accountant working both in India and abroad, initially

earned ₹1,50,000 per month, which later increased to

₹2,00,000 and subsequently to ₹3,00,000 plus incentives.

The respondent disputed the claim, alleging that his

actual income was around 600 Saudi Riyals per month

(approximately ₹85,000). He further contended that a

portion of his earnings was allocated toward supporting

his aged parents and his wife in a subsequent marriage.

37. Relying on Ext. A6, the salary certificate dated

05.11.2014, the trial court found that the respondent was

receiving a basic salary of 550 Kuwaiti Dinar, equivalent Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

to approximately ₹1,23,000. Considering the relevant

factors for determining a reasonable and fair provision--

such as the income and status of the parties at the time

of divorce, the age of the petitioner, and the financial

circumstances of both parties--the trial court concluded

that a monthly amount of ₹20,000 for a period of 15 years

would constitute a reasonable and fair provision for the

future of the petitioner. Consequently, it awarded a lump

sum of ₹36 lakhs, along with ₹60,000 as maintenance during

the iddat period.

38. As a general rule, the determination of a

reasonable and fair provision must take into account the

social and financial standing of both parties at the time

of divorce. In the present case, it is not in dispute that

the petitioner hails from an affluent family and the

respondent is also financially stable, working as a

Chartered Accountant in India and abroad, as evidenced by Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

Ext. P6 and the testimonies on record. While the trial

court calculated the provision based on a prospective

period of 15 years, it is an admitted fact that the

petitioner remarried after 8 years and 4 months, in

February 2022. Though the entitlement to a reasonable and

fair provision under the statute is not expressly confined

to the period up to remarriage--as it is intended to secure

the future of the divorced woman--the fact of remarriage

cannot be ignored when reassessing the quantum of the

amount awarded. In hindsight, given that the petitioner

has since remarried and is presumably being cared for by

her present husband, we find it appropriate to re-fix the

amount of reasonable and fair provision at ₹20,00,000

(Rupees Twenty Lakhs), corresponding to ₹20,000 per month

for the actual period of 8 years and 4 months. No

interference is required with respect to the sum of

₹60,000 awarded as maintenance during the iddat period. Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

In the result, Crl.R.P.No.1327/2019 is allowed in

part and the amount for fair and reasonable provision is

reduced to Rs.20 lakhs, instead of 36 lakhs.

Crl.R.P.No.962/2018, R.P.(FC) No.54/2020 and Mat.Appeal

Nos. 518/2019, 519/2019, 520/2019, 565/2019, 850/2019,

851/2019 are dismissed.

Sd/-

SATHISH NINAN

JUDGE

Sd/-

P. KRISHNA KUMAR

JUDGE

sv Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

APPENDIX OF MAT.APPEAL 520/2019

PETITIONER EXHIBITS

Exhibit A26 CERTIFIED COPY OF THE STATEMENT GIVEN BY THE 1ST RESPONDENT/ 1ST ACCUSED UNDER SECTION 313 OF THE CODE OF CRIMINAL PROCEDURE BEFORE THE JUDICIAL FIRST CLASS MAGISTRATE COURT -I IN CC NO.

Exhibit A27 CERTIFIED COPY OF THE STATEMENT GIVEN BY THE 2ND RESPONDENT/ 2ND ACCUSED UNDER SECTION 313 OF THE CODE OF CRIMINAL PROCEDURE BEFORE THE JUDICIAL FIRST CLASS MAGISTRATE COURT -I IN CC NO.

827/2014.

Exhibit A28 CERTIFIED COPY OF THE STATEMENT GIVEN BY THE 3RD RESPONDENT/ 3RD ACCUSED UNDER SECTION 313 OF THE CODE OF CRIMINAL PROCEDURE BEFORE THE JUDICIAL FIRST CLASS MAGISTRATE COURT -I IN CC NO.

827/2014.

Exhibit A29 PHOTOGRAPH OF THE DIARY OF THE 1ST RESPONDENT, WHEREIN THE 1ST RESPONDENT HAS WRITTEN IN HIS OWN HANDWRITING THAT SOME OF THE GOLD ORNAMENTS OF THE APPLICANT WERE SOLD AT DIFFERENT OCCASIONS.

Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

APPENDIX OF MAT.APPEAL 565/2019

PETITIONER ANNEXURES

Annexure-A1 THE MARRIAGE CERTIFICATE OF SUMAYYA, THE DAUGHTER OF THE DEPONENT WITH NOUSHAD ISSUED ON 13.02.2010 BY ALUVA MUSLIM JAMA-ATH SOLEMNIZING HER MARRIAGE AT BRIDE'S RESIDENCE, ALUVA Annexure-A2 TWO PHOTOGRAPHS, NAMELY 1. NIKAH CEREMONY OF SUMAYYA WITH NOUSHAD AND PHOTOGRAPH OF SUMAYYA WITH BRIDEGROOM Annexure-A3 THE STATEMENT OF ACCOUNT FOR GENERAL AND AGRICULTURAL ADVANCES OF THE PERIOD FROM 01.01.2008 TO 11.06.2024 ISSUED BY CANARA BANK, ALUVA IN RESPECT OF THE EDUCATION LOAN OF RS.10 LAKHS SANCTIONED TO MUHAMMED SAWAD Annexure-A4 THE MARRIAGE FUNCTION OF THE SECOND DAUGHTER OF THIS DEPONENT WAS SOLEMNIZED AT THE JAMIA JUMA MASJID ITSELF.

MARRIAGE CERTIFICATE ISSUED ON 11.08.2016 BY ALUVA MUSLIM JAMA-ATH CERTIFYING THE MARRIAGE OF SAFEERA WITH SIRAJ ON 08.07.2016 Annexure-A5 CERTIFICATE OF MARRIAGE ISSUED ON 18.05.2015 BY THE LOCAL REGISTRAR & SECRETARY, ALANGAD GRAMA PANCHAYAT CERTIFYING THE MARRIAGE BETWEEN MUHAMMAD SAWAD.E.S. WITH NISAMOL ON 24.04.2015 AT ALANGAD MUSLIM JUMA MASJID Annexure-A6 TRUE PRINT OUT OF THE E-MAIL DATED 28.07.2010 Annexure-A7 TRUE PRINT OUT OF THE E-MAIL DATED 29.07.2010 Annexure-A8 CERTIFIED COPY OF THE JUDGMENT IN CC NO.827/2014 DATED 24.02.2021 ACQUITTING THE APPELLANTS Mat.Appeal Nos.518/2019, 519/2019, 520/2019, 565/2019, 850/2019, 851/2019, RP(FC)NO.54/2020 & CRL.R.P.NOS.1327/2019,962/2018,

2025:KER:43120

Annexure-A9 TRUE COPY OF THE LETTER DATED 23.04.2013 SENT BY THE FATHER OF THE RESPONDENT

 
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