Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sobhith S vs Salini P.S
2025 Latest Caselaw 9364 Ker

Citation : 2025 Latest Caselaw 9364 Ker
Judgement Date : 6 October, 2025

Kerala High Court

Sobhith S vs Salini P.S on 6 October, 2025

Mat.A Nos.236/2025 & 240/2025                  1                      2025 : KER: 73600
                  IN THE HIGH COURT OF KERAILA AT E               AKULAM
                                             PRESENT
               THE HONOURABIIE MR.           JUSTICE DEVAN RAMACEIANDRAIt

                                                a
                THE HONOURABLE MRS.                JUSTICE M.B. SNEIIAIATHA

       MONDAY, THE 6TH DAY 0F OCTOBER 2025 / 14TH AS"INA, 1947

                                mT.AppEAL No. 236 oF 2025
        AGAINST       THE        JUD®ENT      IN    OP(OTHERS)    NO.1180     0F   2019   0F
FAMILY COURT , MZIVElilKKARA

APPELLZENTS /RESPONDENTS :

                S0BHITH S. , AGED 40 YEARS
                s/0 sumNGAIA sAslDHARZEN, Dul>u COTTAGE ,
               ENNACKADU P.O. ,       ENRACKADU MURI,         CHENGZENNUR TAIIUK,
               AIAPPUZHA, PIN - 689624

                sunmNGAIA SASIDIIABAN, AGED 64 ¥EARs
               M/0 SOBHITH, DUDU COTTAGE, EENACKADU P.O. ,
               ENNACKADU MURI, CHENGANNUR TALUK, AIAPPUZHA - 689624
               BY ADV SHRI.NIRESH THORAS


RESPONDENT/PETITIONER:

               SAlilNI P.S. , AGED 36 YEARS
               D/O SASIDIIARAN , PATHANAKAFTII.PUTHENVEETTII. ,
                PERISSERY, MUNDANKAVU P.O. ,             CHENGZENNUR TALUK,
               AIAPPUZHA, PIN - 689124
               BY ADVS .
                SRI.JACOB P.ALEX
                SRI. rosEPH p.AI[Ex
                SHRI.MZENU SANKAR P.
                SHRI.Anml. AMIR AI[I


       THIS     RATRIMONIAL        APPEAli     HAVING     COME   UP   FOR     HEARING     0N
06.10.2025, ALONG WITH lfat.Appeal.240/2025, TIIE COURT ON THE SAIE
DAY DELIVERED TEIE FOLLOWING:
 Mat.A Nos.236/2025 & 240/2025                                    2 0 2 5 : KER : 7 3 60 0


                 IN THE EIIGH couRT oF KERALA AT ERNAKtrLzan4
                                       PRESENT
              THE HONouRABI+E in. ousTlcE DEVAN RzmcllANDRAN
                                           &

               THE HONOURABI+E MRS.        JUSTICE M.B.   SNEIIAliATHA

       MONDAY, THE 6rm Dan OF OCTOBER 2025 / 14TII ASWINA,                     1947

                           RAT.APPEAL NO. 240 0F 2025
        AGAINST THE ]uDcn4ENT             IN OPHMA No.1161 oF .2olg oF FAMII.I
COURT , MA:VELIKKARA

APPELLZENT/PETITIONER:

               SOBHITH S. , AGED 40 YEARS
               s/O SUMZENGALA sAslDHAEN, Dunu COTTAGH ,
              ENNACKADU P.O. , ENNACKADU MURI,            CHENGANNUR TAliuK,
              AliAPPUZHA, PIN - 689624
              8¥ ADv SHRI.NIMESH THonms


REspcINDENT /REspchroENT :

              SAlilNI P.S. , AGED 36 YEARS
              D/O SASIDHARAN, PATHANAKATTILPUTHENVEEHIL , PERISSERY ,
              rm}NDANKZIVu p.o. , CHENGANNUR TAI.uK, AIAppuzHA, plN -
              689124
              BY AI)VS .
               SRI. JACOB P.AIEX
               SRI.JOSEPH P.ALEX
               SHRI.MENU SANKAR P.
               SIIRI .ABmL EMIR AI,I



       THIS   MATRIMONIAL       APPEAII   HZ`:VINO   COME   UP    FOR     HEARING           ON

06.10.2025, ALONG WITH lfat.Appeal.236/2025, THE COURT ON THE SAIE
DAr DEI.IVERED THE FOLI.o"ING:
 Mat.A Nos.236/2025 & 240/2025                                2025 : KER: 73600

                DEVAN RAMACHANDRAN & M.B.SNEHALATHA, JJ.
                     ---I-I----I---I---I--------I---------------
                   Mat[Appeal Nos.236/2025 & 240/2025
                      ---------I-------I---------I--------------I
                      Dated tliis the 6tli October, 2025

                                   JUDGMENT

M.B.Snehalatha, J

When these appeals came up for hearing today, the learned

counsel appearing for both sides submitted that the dispute between the

parties has been settled in the mediation held under the aegis of Mediation

Centre, Ernakulam and a memorandum of agreement has been filed before

this Court.

I

2. We have examined the memorandum of agreement and we

notice that it has been signed by t:he parties and subscribed by their counsel.

The terms of the agreement are lawful and therefore the settlement arrived

at by the parties is accepted.

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

Mat.Appeal Nos.236/2025 aTid 240/2025 are disposed of in terms of I:he

settlement arrived at by the parties.

4. The parties are directed to act implicitly in terms of `the

memorandum of agreement and shall comply all the terms therein, which do

form part of this judgment.

94r DEVAN RAMACHANDRAN, JUDGE

;i i.. + M.B.SNEHALATHA, JUDGE ab.

BEFORE THE HONOURABLE HIGH COURT OF KEfIALA AT ERNAKULJLM ctw 24Ora025 Sobhith S & Anr Appellants VS Salini P.S : Respondents

MEMORANDRUM OF AGREEMENT UNDER sECTioN e9 OF THE CODE OF civiL PFLOCEDURE READ WITH RULES 24 a 25 0F THE CIVIL PROCEDURE (Al:TERNATIVE DISPUTE RESOLUTION), RULES, 2008:

Both the parties have agreed to settle the dispute between them under the following terms and conditions:

1. Appellants in Mat Appeal No.236/2025 agree to pay an amount of Rs.35,00,000/-

(Rupees Thirty five lakhs only) to the riespondent (wife) in full and final settlement of her claims in OP (others) No.1180/2019 of Family Court, Mavelikkara, within 7 (seven) months. The above mentioned amount shall be paid in seven Equal Monthly Installments starting from 30/09/2025 onwards and the entirie amount shall be paid on or before 15.03.2026.

2. Appellants shall remit/ transfer the amounts as agreed to A/c No. 50100727628135 of the respondent with Account Name: SALINI PATHANAKAITIL SAsl in the Chengannur Town Branch of HDFC Bank Ltd with lFSC: HDFC0009847

Mat ADDeal No, 236 ra025 Appellants Respondent

1. Sobhith S Salini P.S sa2L (Rep by POA Holder Smt.Syamala M.C)

Mat ADDeal No. 240ra025 :`, ```',:`..i`, .-;;iJ ``,-I

Appellants Sobhith S 'Respondellt

FF;?rs:{i#¥¢'Salinip.S s2± {Rep by POA Holder Smt.Syamala M.C)

3. Respondent (wife) agree to file a joint application for Divorce by mutual consent to dissolve the marriage with the appellant in Mat Appeal No.240/2025 pending before this Hon.ble Court, immediately after the final settlement of her claims in OP (others) No,1180/2019 of Family Court, Mavelikkara, as mentioned above. If, the respondent fails to file the mutual application as mentioned above, even after full and final settlement of the money claim, then this Hon'ble Court may kindly allow Mat Appeal No.240/2025 pending before this Hon'ble Court as prayed for.

4. In view of the above settlement the Respondent (wife) ageee not to prosecute OP(HMA) No.1037/2025 filed before the Family Court, Mavelikkara, seeking a decree for divorce.

5, Respondent (wife) have no objection in allowing Crl MC No.5071/2025 pending before this Hon'ble Court seeking to quash all proceedings pending before the jFCM Court-I, Chengannur in CC No.2880/2020 arising from crime No.1836/2019 of Mannar Police Station, after the full payment of above mentioned amounts. The respondent/her POA Holder shall file an affidavit in the above Crl MC No.5071/2025 giving her consent to quash/compound the CC No.2880/2020 pending before the jFCM Court-I, Chengannur arising from crime No.1836#019 of Mannar Police Station as mentioned above.

6. Respondent (wife) have no objection in lifting the attachment of property ordered in OP (others) No.1180/2019 of Family Court, Mavelikkara after full payment of the above mentioned agreed amount,

Mat ADBeal No. 236 ra025 Al)pellant§ Respondent

1. Sobhith S salinip.s S Jt(Rep by POA Holder S in /affiM C)

Appellahts Respondent Sobhith S Salini p.S Sjz±C` (Rep by POA Holder Smt.Syamala M.C)

7. The parties agree to withdraw all allegations against each other and undertakes not to initiate any fresh litigations.

8. However, lf the appellants fails to pay the above mentioned amount of Rs.35,00,000/-(Rupees Thirty five lakhs only) on or before 15/03/2026, the respondent shall be entitled to realise the entire decree amount in OP (Others) No.1180#019 of Family Court, Mavelikkara together with its interest through process of Court, after giving credit for the installments if any paid, Both parties pray that this Hon'ble Court may kindly dispose off the above mentioned Mat Appeal No.236#025 by modifying the decree passed in OP (Others) No.1180rao19 Of family Court, Mavelikkara in terms with agreement and to adjoun Mat Appeal No.240#025 to enable performance Of the terms of this agreement.

Dated this the loth day of September, 2025.

             Mat Apimal No. 236 ft025
            Appel'ants                              Respondent
          1. sobhjth s . fa
                                                  tRepbypos£,Ln:,:.:rsmsffi+.c,
          2.sanrafr
          Mat ADDeal No. 240ra025
          Appellants                                Respondent
          Sobhiths i                                 Salini P.S    •....`+-._.,.````1,-.=`



                                            (Rep by POA Holder Smt.Syamala M.C)




                                                                  wi ` J\,
          Counsel for the                             -`°KS;I:/°£ofuT9t
                                                 .i,r:§®uhsel
                                                         '
                                                              for the Respondent




The above Settlement Agreement is authenticated by me,

Adv.ParthasarathyM.K(MediatorTE±

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter