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

Baby P.C vs Angelin P.Baby
2025 Latest Caselaw 9983 Ker

Citation : 2025 Latest Caselaw 9983 Ker
Judgement Date : 23 October, 2025

Kerala High Court

Baby P.C vs Angelin P.Baby on 23 October, 2025

Mat.Appeal Mos.2©7 of 2©16 and connected cases




                                                                2 0 2 5 : KER : ./i8 8 3 4
                  IN THE HIGH CouRT oF RERAln AT ERltAKULAI4

                                      RESENT

                  TEE HONouRABH in. dusTICE SATIIISH NINAN

                                          &


                 IRE HONouRABIdE in.]usTlcE p. FRISENA KunmR

    THURSDAY, TEE 23RI) DAY OF OCTOBER 2025 / 1ST RARTHIRA,                    1947

                            RAT.APPEAL NO. 207 0F 2016

      AGIAINST THE duDGn4ENT DATED 25.og.2ol5 IN op No.58o oF 2ol4 oF

                            EAMILy couRT, MuVATropuzHA


AppElznNT/REspoNI)ENT:

               BABY P.C. , AGEI) 54 YEARS
               S/O. CHACKO, PARAPEDATH HOUSE,
                AIIAFHUZHA P.0. , MtJVATtpupuzHA ELUK,
               EENAKCJLAM DISTRICT.

               BY AI)VS .
               SHRI . N . K . KARNIS
               SRI. IiATHEESH SEBASTIAN


REspoNDENr/PETITIONER:

               ANGEIIIN P.BABY,AGED 13 YEARS
               D/0. BABY, THUREPURATII HOUSE,
               PIRZIVOM P.O. , ERNAKulthM DIST, MINOR,
               REPRESENTED BY TEE NEX FRIEND END MOTHER
               KtJNruMoli I.M. , AGED 47, w/O. BABy,
               THunGApuRz\rH HousE ,
               plRAvoM p.o. , ERlmKulLAM DlsT. -686664.

               BY ADV SRI.AIIIAS M. CIIERIAN


      TH I s    mTRIMONIAI]     AppEAI,   HAVING   BEEN    FINAI,Itv      HEARI)         ON
23.10.2025,     ALONG       WITH   Mat.Appeal.1271/2015,    RE(FC)NOS.482/2015
AND 22/2ol6, TIH cOuRT ON THE SAME Day I)ELlvERED rmE FOE,I.OwlNG:
 Mat.Appeal Mos.207 of 2©16 and connected cases        i




                                                                2 0 2 5 : KER : ./ 8 8 3 4


                 IN THE HIGH cOuEur OF KERALzi AT ERItAKul,AM

                                      PRESENT

                THE IIONOURABLE MR. JUSTICE SATHISH NINAN

                                          &


               TEE HONouRABLE in.ousTICE p. REIslneA KoimR

    THURSDAY, TEE 23ro DAY OF OCTOBER 2025 / 1ST RARTHIRA, 1947

                          MAT.APPEAL NO. 12710F 2015

       AGzilNST THE euDGiENT DARED 25.og.2ol5 IN op No.58o oF 2ol4 oF

                          EAMIIiY COURT, M[JVAHUPUZHA

                      \
APPEILANT/PETIHONER:

              ANGEIIIN P.BABY (MINOR)
              DARE OF BIRTH 4.3.2003, D/0.BABY,
              REPRESENRED BY THE NEXT FRIEND/MOTHER
              KUNetnrol, I.M. ,AGED 46 TEARS,
              w/O. BABy, TIIunnApuRATII rousE ,
              plRfivoM p.o. , ERNAKulnM DISTRICIT.


              BY ADV SRI.ALIAS M.CEERIAN

RESPONI)ENT/RESPONDENT:

              BABY P.C. , AGEI) 53 YEARS
              s/O. clIACRO, pARAPEDArH HOusE,
              PAILAKUZHA P.0. , MUVATTUPUZHA Tar.UK,
              ERNAKUIAM DISTRICIT, PIIt 686662.



              BY ADV SHRI.N.K.KENIS


      THE s    MaTRIMONIAI,     AppEAI,    IIA:vlNG   BEEN   FINAIL¥      HEARD          oN
23.10.2025, AlioNG WITH Mat.Appeal.207/2016, RP(FC)NOS.482/2015 AND
22/2016, THE COURT ON THE SAID DAY DEI]IVRED THE FOI.LOWING:
 Mat.Appeal Mos.2©7 of 2©16 and connected cases




                                                              2025 :KER: /8834

                 IN THE HIGH couRT oF RERalA AT ERNAKULAM

                                    PRESENT

                TEE HONoURABLE MR. TusTlcE sATHlsH NleaAN

                                        &



               TEE HONouRABLE MR.dusTlcE p. mlslnaA KOMaR

    THURSDAy, THE 23RI' DAy Or OcTOBER 2o25 / 1sT RARTIIIRA, ig47

                            RPFC NO. 482 0F 2015

       AGAINST THE duDGRENT DATED 25.09.2015 IN MC NO.910F 2014 0F

                         FAMILY COURT , MUVATTUPUZIIA


REVISION PETITIONERS :

              KUNJUMOIi I.M. ,AGED 46 YEARS
              W/0.BABY, THUMBAPURATH HOUSE,
              plRA:VOM po, ERIaARTILAM DlsTRlcT.

              ENGELIN P.BABY MINOR
              DATE OF BIRTH 4.`3.2003 D/0.BABY,
              REPRESENTED BY THE NEXT FRIEND /MOTHER,
              KUNJtJMOL I.M. , AGED 46 YEARS, W/O.BABY,
              rmurm3ApuRATH IIOusE, plRAVOM pO,
              ERIIAKuliAM DISTRICT

              BY ADV SRI.ALIAS M.CHERIAN

RESPONDENT/RESPONDENT:

              BABY P.C. ,AGED 53 YEARS
              S/O. CHACKO, PARAPEDA" HOUSE,
              pALAKuzHA pO , MtJVATTupuzHA rAliuK,
              ERIIARIJlchM DISTRICT , PIN-686 662.


              BY ADV SHRI.N.K.KENIS


      THIS REV.PETITION(FAMIIiY COURT)       HAVING BEEN FINALLY HEARD ON

23.10.2025,    AI,ON6    WITH      Mat.Appeal.NOS.207/2016,    1271/2015    AND
RP(FC)22/2016, TEE COURT ON IRE SAME DAY DElilvIRED THE FOLliowING:
 Mat.Appeal Nos.207 of 2©16 and connected cases




                                                               2 0 2 5 : KER : ./ 8 8 3 4

                 IN TEE HIGH couRT oF RERAILzi AT ERNaRELAM

                                     PRESENT

                 THE I]ONOURABRE MR. JUSTICE SATHISH NINAN

                                        &


                TEE HONouRABLE in.eusTlcE p. mlslntA K(naAR

       THURSDAY, THE 23RE DAY oF OCTOBER 2o25 / 1sT FrmTHIRA, 1947

                               RPFC NO. 22 0F 2016

         AGZLINST THE JUDGMENT DATED 25.09.2015 IN MC NO.910F 2014 0F

                         FAMILY COURT , MUVATTUPUZHA


REVISION PETITIONER/RESPONDENT :

              BABY P.C, AGED 53 YEARS
              S/O. CHACKO, PARAPEDATII HOUSE,
              PAliAREUZIIA P.a. , MtJVATTUPUZHA TAIIUK,
              ERNAKulnM DlsTRlcT.

              BY Zuus.
              SHRI . N . K . KAENIS
              SRI. LABHEESH SEBASTIAN


RESPONDENTS /PETITIONERS :

              KUNTUMOI., AGED 46 YEARS
              w/O.BABy, THtndENURATH HOusE,
              plRAVoM p.o. , ERIaARI7IrfuM DlsTRlcT 686 664.

              ENGElilN P.BABY,I)/O.BABY, AGED 12 YEARS,
              THtnfl3ApuRATH HouSE, plRAvoM p.o, ERNAKULm¢ DlsTRlcT,
              (MINOR) REPRESENTro By TEE NEXT FRIEND AND MORER,
              KUNJUMOL I.M. , w/o.BABY TErunnApuRATH HousE ,
              plRAvoM p.o. , ERHLAKt7InM DISTRlcT 686 664.

              BY ADV SRI.AI.IAS M.CHERIAN

THIS    REV.PETITION(FAMIIIY   COURT)   HZLVING   BEEN    FINANNI]Y      IIEARD       ON

23.10.2025,    ALONG      WITH     Mat.Appeal.NOS.207/2016,     1271/2015           AND
RP(FC)482/2015, THE COURT 0N IRE SAME DAY DELIVERED THE F0IiliowING:
  Mat.Appeal Nos.2©7 of 2©16 and connected cases




                                                               2 0 2 5 : KER : ./ 8 8 3 4



                       SATHISH NINAN & P.KRISHNA KUMAR,   JJ

                   Mat.Appeal Nos.2©7 of 2©16 and 1271 of 2©15
                                         and
                       RP(FC)Nos.482 of 2©15 and 22 of 2©16

                     Dated this the 23rd day of October, 2©25


                                     JUDGMENT

Sathish Ninan.J

The parties have settled their disputes in mediation. They

have entered into a memorandum of agreement incorporating the terms

of settlement. The above cases are disposed of in terms of the

settlement. The memorandum of agreement will form part of this

judgment.

The Registry to return the original records to the Family

Court, forthwith.

Sd/-

                                                      SATHISH NINAN,             JUDGE


                                                                                   Sd/-

                                                    P.I(RISHNA KUVAR,            JUDGE


diHk|2:3MJal
                   ERNAKULAM MEDIATION CENTRE
                                       (HIGll COURT HALL)

(2rd floor, above SBl, Hlgh Court Building, Emaku[am, Kochi-31.(Ph:0484-2562238)

ENcneqN0%%.se|T6 Dated„`&2=.|I`O|Q5

From

`wlA`O The Nodal Officer, High' Court Mediation Centre

To

The Registrar Uudicial), High Court of Kerala, Emakulam.

Sir,

Sub : Mediation of case referred by the Hon'ble High Court of Kerala -

Ref::e::malorderin.„.mQH......I?.3.IJ.I£/..&9±J..\6..#„B.?.i.¢462`16/

dated.9:a,\flJ.1faT„.. Of the Hon'ble High courtof keraia. 22llb.

I am to forward herewith Report of the Mediator i`n the matter along with the ,enclosures for information and necessary action.

¥ouis Faithfully,

rty Nodal Officer, riigh Court Mediation Centre

Encl:-1.Reportofthe<ediator,Settlemr:t ement-

2. Copy of the referral order dated L5:. of the High Court of Kerala

3. Copy Of the Petition.

BEFORE THE HONOLJFIABLE HIGH COURT OF KEIIALA

AT ERNAKULAM

Angelin p.Baby(Minor), Rep.by the next Appellant

friend/mother Kunjumol T.M.

Vs.

Baby P.C. Respondent

REPORT SUBMITTED BY THE MEDIATOR

Mediated, matter is settled.

Terms and conditions are attached herewith.

Dated this the 13th day of October, 2025.

Adv. Swamidasan K.N. Mediator High Court Mediation Centre B.EFORE Tr+E HONouFIABLE H[Gr+ CotiRT oF KEF`'ALA AT ERNAKULAM

Mat Appeal Nos.1271 of 2015,207 of 2016 & RP(FC) Nos.482 of 2015 & 22 of 2016 Angeli.n P.Bab#(Minor}, Rep,by the next Appellant

friend/mother Kunjumol T.M.

Vs.

Baby P.C. Respondent MEM RAND lvF OF SETTLEMENT F[LED U PER SECTioN- 89~ oF Tr+E CODE OF CIVIL PF`OCEDURE FLEAD WITI+ RtJLES 24 & 25 0F THE CIVIL PROCEDURE (ALTERNATIVE DISPUTE REsOLUTION). RULES. 2008:

The parties agreed to settle the disputes in all the above 4 cases on the

following terms and conditions.

1.The respondent/ Baby P.C. in Mat.Appeal No.1271/2015 agreed to pay a total

amount of Rs,25,00,000/-to the petitioner/Angelin P.Baby and her mother Kunjumol(1st

petitioner in PR(FC) No.482 of 2015. Out of this 25,00,000/-(Rupees Twenty five lakhs

only) initial payment of Rs.10,00,000/-(Rupees Ten lakhs only) will be deposited in the

Joint account No.607902010009813 of Angelin P.Baby & Kunjumol maintained in Union

Bank of India, Piravom on or before 13/11/2025. The balance of Rs.15,00,000/-(Rupees

Fifteen lakhs only) will be deposited on or before 31/1/2026. If the respondent/Baby

P.C. fails to pay the said amounts as stated above `it will carry an interest at the rate of

6% per annum from today.

Appellant in Mat,Appeal No.1271/2015

Angelin P.Baby

Respondent in Mat,Appeal No.1271/2015

Babyp.C. S# Kunjumol( 1st petit].oner in RP(FC) No.482/2015 fi 1+.t `.-1- ,,

2. The respondent/Babw PC. And the lst petitioner in RP(FC)

No.482/2015 /Kunjumol have agreed to file a Joint Petition for Divorce, The

expense of the Divorce -Petition wi]l be met by husband Baby P.C.

3. All the parties agreed that there will not be any claim against each other in future.

4.The cases pending i.e. O.P.No.580/2014 and M,C.No.91/2014 before the

Family Court, M.uv`attupuzha shall be withdrawn by the respective parties.

5.By this compromise all the above cases Mat Appeal Nos,1271 of

2015,207 of 2016 & RP(FC) Nos.482 of 2015 & 22 of 2016 shall be closed in

terms Of this settlement agreement.

Dated this the 13th day of October, 2025,

Appellantin Mat.Appeal No.1271/2015

Angelin P,Baby

Respondent in Mat.Appeal No.1271/2015

Babyp.C. &L# c2rfe Kunjumol( 1Sf ,petitioner in ,RP(FC) No.482/2015

vex_ Alias M Cherian N!.:?r;UfrJ"

Counsel for the Appellant in Counsel for the Respondent Mat.Appe-al No-.1271C015 in Mat,Appeal No.1271/2015

This settlement agreement is authenticated by me.

Advfo#|

 
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