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

Mathew Antony vs Sreekumar P
2025 Latest Caselaw 9022 Ker

Citation : 2025 Latest Caselaw 9022 Ker
Judgement Date : 22 September, 2025

Kerala High Court

Mathew Antony vs Sreekumar P on 22 September, 2025

RFA Nos. 216/2024 & 194/2025




                                        1
                                                     2025:KER:70621

               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

             THE HONOURABLE MR. JUSTICE C.PRATHEEP KUMAR

  MONDAY, THE 22ND DAY OF SEPTEMBER 2025 / 31ST BHADRA, 1947

                               RFA NO. 216 OF 2024

          AGAINST THE JUDGMENT AND DECREE DATED 08.04.2024 IN OS

NO.30 OF 2022 OF SUB COURT, DEVIKULAM

APPELLANTS/PLAINTIFFS:

      1       MATHEW ANTONY
              AGED 63 YEARS, S/O LATE MATHEW JOSEPH,
              PALLATH HOUSE, SANTHIPURAM ROAD,
              PALARIVATTOM P.O, ERNAKULAM DISTRICT,
              PIN - 682025

      2       GEORGE MATHEW
              AGED 53 YEARS, S/O MATHEW,
              MARUTHANAMKUZHI HOUSE, THURAVOOR DESOM,
              THURAVOOR P.O. THURAVOOR VILLAGE,
              ERNAKULAM DISTRICT, PIN - 683572


              BY ADVS.
              SRI.BABU CHERUKARA
              SHRI.ARUN BABU
              SHRI.ALBERT ABEY V.S.


RESPONDENTS/DEFENDANTS 1 TO 3:

      1       SREEKUMAR P.
              AGED 46 YEARS, S/O PURUSHOTHAMAN NAIR,
              THAZHATHEDATH HOUSE, MARAYOOR P.O,
              MARAYOOR VILLAGE, DEVIKULAM TALUK,
              PIN - 685 620.
 RFA Nos. 216/2024 & 194/2025




                                  2
                                               2025:KER:70621

      2       JAYAKUMARI P.
              AGED 53 YEARS, D/O PURUSHOTHAMAN NAIR,
              AND (W/O SASIKUMAR, YADAVAM HOUSE),
              THAZHATHEDATH HOUSE, MARAYOOR P.O,
              MARAYOOR VILLAGE, DEVIKULAM TALUK,
              PIN - 685620

      3       SREEDEVI
              AGED 51 YEARS, D/O PURUSHOTHAMAN NAIR,
              AND W/O NANDANATHIL PRAKASAN,
              THAZHATHEDATH HOUSE, MARAYUR P.O,
              MARAYOOR VILLAGE, DEVIKULAM TALUK,
              PIN - 685620


              BY ADVS.
              DR.K.P.PRADEEP
              SHRI.T.T.BIJU
              SMT.T.THASMI
              SMT.M.J.ANOOPA
              SMT.POOJA V.M.



       THIS REGULAR FIRST APPEAL HAVING BEEN FINALLY HEARD ON
22.09.2025, ALONG WITH RFA.194/2025, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:
 RFA Nos. 216/2024 & 194/2025




                                        3
                                                     2025:KER:70621


               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

             THE HONOURABLE MR. JUSTICE C.PRATHEEP KUMAR

  MONDAY, THE 22ND DAY OF SEPTEMBER 2025 / 31ST BHADRA, 1947

                               RFA NO. 194 OF 2025

          AGAINST THE JUDGMENT DATED 08.04.2024 IN OS NO.30 OF

2022 OF SUB COURT, DEVIKULAM

APPELLANT/1ST DEFENDANT:

              SREEKUMAR P
              AGED 47 YEARS, S/O. PURUSHOTHAMAN NAIR,
              THAZHATHEDATH HOUSE, MARAYOOR P.O.,
              MARAYOOR VILLAGE, DEVIKULAM TALUK,
              IDUKKI, PIN - 685620


              BY ADVS.
              DR.K.P.PRADEEP
              SHRI.T.T.BIJU
              SMT.T.THASMI
              SMT.M.J.ANOOPA
              SMT.POOJA V.M.



RESPONDENTS/PLAINTIFFS AND DEFENDANTS 2 & 3:

      1       MATHEW ANTONY
              AGED 63 YEARS, S/O. LATE MATHEW JOSEPH,
              PALLATH HOUSE, SANTHIPURAM ROAD,
              PALARIVATTOM P.O., ERNAKULAM DISTRICT,
              PIN - 682025
 RFA Nos. 216/2024 & 194/2025




                                  4
                                               2025:KER:70621

      2       GEORGE MATHEW
              AGED 53 YEARS, S/O. MATHEW,
              MARUTHANAMKUZHI HOUSE, THURAVOOR DESOM,
              THURAVOOR P.O., THURAVOOR VILLAGE,
              ERNAKULAM DISTRICT, PIN - 683572

      3       JAYAKUMARI P
              AGED 53 YEARS, D/O.PURUSHOTHAMAN NAIR AND
              (W/O.SASIKUMAR, YADAVAM HOUSE),
              THAZHATHEDATH HOUSE, MARAYOOR P.O.,
              MARAYOOR VILLAGE, DEVIKULAM TALUK,
              PIN - 685620

      4       SREEDEVI,
              AGED 51 YEARS, D/O.PURUSHOTHAMAN NAIR
              AND W/O. NANDANATHIL PRAKASAN,
              THAZHATHEDATH HOUSE, MARAYOOR P.O.,
              MARAYOOR VILLAGE, DEVIKULAM TALUK,
              PIN - 685620


              BY ADV SRI.BABU CHERUKARA


       THIS REGULAR FIRST APPEAL HAVING COME UP FOR ADMISSION
ON 22.09.2025, ALONG WITH RFA.216/2024, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
 RFA Nos. 216/2024 & 194/2025




                                      5
                                                      2025:KER:70621




                               JUDGMENT

Dated this the 22nd day of September, 2025

The matter has been settled in mediation. The memorandum of

agreement signed by both sides is accepted. These appeals are disposed

of as per the terms of the memorandum of agreement. The

memorandum of agreement will form part of the judgment.

Refund the entire court fee to both the appellants.

Sd/-

C. PRATHEEP KUMAR, JUDGE sou.

BEFORE.TIIEHONOURABIiEHIGH..COURT.OF-KERAIA.AT'` ERNAKULAM

Mathew Antony & Anr. Appellants •Vs.

Sreekumar p & Others Respondents

Sreekumar P Appel]ants

Mathew Antony & Others Respondents

MEMORANDUM OF AGREEMENT UNDER SECTION 89 0F TIIE CODE OF CIVIL PROcEDURE READ wrrll RULEs 24 & 25 oF THE clvlL PRoCEDURE (ALTERNATIVE DISPUTE RESOLUTION),RULES, 2008:

•Th..e parties have a,gree.d 'to settle the. di.spute between..them under. the .following terms and

conditions:

1.The respondents 1 to 3/defendants 1 to 3 agreed to pay Rs.4,00,000/-(Rupees Four lakhs only) to the appellants 1 & 2/plaintiff 1 & 2 in full and final settlement Of the case.

2.The appellant 1 & 2"lalntiffs 1 & 2 agreed to settle the case receiving Rs.4,00,000/-(Rupees Three lakhs only) in full and final settlement Of the case from the respondents 1 to 3/clef endants 1 to 3`.

3.In furtherance of the settlement arrived at between the parties, out of the said sum of Rs.4,00,000/-(Rupees Three lalchs only), the respondents 1 to 3/defendants 1 to 3 today paid Rs.2,00,000/-(Rupees Two lakhs only) to the appellants 1 & 2 by account transfer to the SB account No.30941972337 maintained by the 2nd appellant George Mathew with the SBI, South Chittoor Branch, and the respondents 1 to 3/defendants 1 to 3 today paid the balance amount of Rs.2,00,000/-(Rupees Two lakh§ only) .to .the appellants 1.& 2 by 'account transfer to the SB Account No.20186589649.maintained.by.Mrs..Shiji.Math6w,..wife of. Mr.Mathew Antony , the lst appellant/plaintiff.

rd#AN02]6Of2024 Respondents-'Sreekumar P ' E¥ Appellants-Mathew Antony George Mathew Jayakumari Sreedevi tor AppeLlant-Sreekunarp.ggr

Respondents-Mathew Antony GeorgeMaq_ewrfrT`tE# Jayakumari gr Sreedevi (.2.).,

4.The appellant 1 & 2mlaintiff§ 1 & 2 confirm having received the amount Of Rs.4,00,000/- (Rupees Four lakhs only) by' account transfer as mentioned above.

5.The appellant 1 & 2/Plaintiffs 1 & 2 further agree that they will not have any further claim a.gal.nstth.etrespon.dents-`1`to.3./defendants`1`&.3=in''R.FA`.N'o.2.16/202`4.

6. In view Of the settlement arrived at between the parties the appellants in RFA 216/2024 and the appellants in RFA 194/2025 do not want to proceed with the appeals any further.

In the licht of the above settlement agreement the the appellants in R.F.A.No.216/2024, and the appellant in R.F.A.No.194/2025 are entitled to get the full court fee paid, refunded in the two appealsin€lu.dingth.e..Tri`alCourtto..the.respecti.ve'.p.a.rti.es.

Dated this the 18t day of September, 2025

•A.ppenants-.Mchew •- S.reckumar..P. ge#r::M¥::?jL€ Jayckunari Sreedevi

RFA No.194#025 Appellant- Sreekunar P Respondents-Mathew Antony George Mathew Jayckumari P. 'deu cheut4rfe Sreedevi Course forthfa:pfug##Sg6/2024 Counsel for the Respondents in RFA

T.hi.s..setdem.ant

Adv.K.M. Muhammed Yusutf.(Mediator)

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter