Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

PRIYA PRABHAKARAN vs. SANTOSH KUMAR
2019 Latest Caselaw 1220 SC

Citation : 2019 Latest Caselaw 1220 SC
Judgement Date : 06 Dec 2019

    
Headnote :

IMPORTANT

Matrimonial dispute - The husband is required to pay the current value of fifty-one sovereigns of gold (equivalent to 480 grams) that belong to the wife.



Matrimonial dispute - The husband must either return the fifty-one sovereigns of gold that belong to the wife or, alternatively, pay a sum of Rs. 4,59,000. The question arises whether the High Court was correct in modifying the appellate court\'s order by limiting the value of the fifty-one sovereigns of gold to Rs. 4,59,000, which was assessed at the time the application was filed. The conclusion is, No. The directive from the Additional District and Sessions Judge to return the fifty-one sovereigns of gold or, alternatively, to provide their current market value is appropriate. The High Court\'s order requiring the husband to pay Rs. 4,59,000, a value from 2008, would lead to a miscarriage of justice. The current value of fifty-one sovereigns of gold (equivalent to 480 grams) is Rs. 15,25,920. Therefore, the husband is directed to pay Rs. 15,25,920.



[Para 4]

 

Before :- Dr. D.Y. Chandrachud and Hrishikesh Roy, JJ.

Criminal Appeal No 1850 of 2019 (@ SLP (Criminal) No. 2338 of 2019). D/d. 6.12.2019.

Priya Prabhakaran & Anr. - Appellants

Versus

D. Santhosh Kumar & Ors. - Respondents

For the Appellants :- Mr.V.Shekhar, Sr.Advocate with Mr.Harikumar V., Mr.Anupam Mishra, Mr.Shashank Shekhar and Ms.Sheetal Rajput, Advocates.

For the Respondents :- Mr.Joseph Aristotle S., Ms.Priya Aristotle, Ms.Sneha, Mr.Nishe Rajen Shonker, Ms. Anu K. Joy, Mr.Alim Anvar and Mr.Nebil Nizar, Advocates.

JUDGMENT

Dr. Dhananjaya Y. Chandrachud, J. - Leave granted.

2. This appeal arises from a judgment of the learned Single Judge of the High Court of Kerala dated 24 October 2018. The first appellant and the first respondent got married on 9 November 2003. The second appellant is their child, who was born on 2 November 2005. On 27 September 2007, the first respondent filed a proceeding[1*] in the Court of the Subordinate Judge at Tirupur for dissolution of the marriage. On 24 October 2007, the first appellant filed a proceeding[2*] in the Family Court at Alappuzha for the restitution of conjugal rights. In 2008, the first appellant moved the JMFC-I, Haripad[3*] claiming maintenance and for the return of gold ornaments weighing fifty one sovereigns belonging to her, the value of which was quantified at L 4,59,000 on the date of filing of the application. Certain other reliefs were also sought on which it is not necessary to dwell at this stage. The petition for dissolution was allowed ex-parte on 11 September 2008. Consequently, the application filed by the first appellant for restitution of conjugal rights was dismissed. The Trial Judge granted maintenance in the amount of L 15,000 per month to each of the two appellants and directed the return of an amount of L 1,00,000 (Rupees One Lakh). However, the prayer for the return of the gold ornaments or their equivalent value was rejected. Thereupon, the first appellant filed a Criminal Appeal[4*] before the Additional District and Sessions Judge, Mavelikara. On 14 December 2011, the appeal was allowed in part. Insofar as is material to the present controversy, the first respondent was directed to return the fifty one sovereigns of gold or the equivalent value at the market rate. Against the order of the Additional District and Sessions Judge, a criminal revision was filed before the High Court[5*]. The High Court, by its impugned order dated 24 October 2018, modified the judgment of the appellate court by directing the first respondent to either return the fifty one sovereigns of gold or, in the alternative, to pay a sum of L 4,59,000 within three months.

[1* HMOP 176/2007]
[2* HMA 905/2007 ]
[3* MC 64/2008]
[4* 262/2010]
[5* Criminal Revision Petition No.310/2012 ]

3. The main issue which falls for determination in the present appeal is whether the High Court was justified in modifying the order of the appellate court by restricting the value of fifty one sovereigns of gold at L 4,59,000, the value which was quantified on the date of the filing of the application.

4. Having heard Mr V Shekhar, learned Senior Counsel appearing on behalf of the appellant and Mr Joseph Aristotle S, learned counsel appearing for the respondent and Mr.Nishe Rajen Shonkar, learned counsel for the State, we are of the view that there was no justification for the High Court to modify the order which was passed by the first appellate court. The appellant sought the return of her gold ornaments weighing fifty one sovereigns and, in the alternative, the money equivalent which was quantified at L 4,59,000 on the date of the filing of the application. The Trial Court did not grant the relief which was sought but in appeal the Additional District and Sessions Judge correctly directed the return of fifty one sovereigns of gold or, in the alternative, the equivalent of their current market value. The order of the High Court directing the first respondent to pay an amount of L 4,59,000 which was the value in 2008 will result in a miscarriage of justice. If the first appellant cannot have the return of the fifty one sovereigns of gold in her possession she is entitled to the refund of the value of the fifty one sovereigns on the date of the repayment. Mr Shonker has placed on record the applicable rates for gold which are not in dispute. The value of fifty one sovereigns (equivalent to 480 gms) works out to L 15,25,920.

5. We accordingly direct the first respondent to pay an amount of L 15,25,920 to the first appellant on or before 31 January 2020 failing which, the first appellant shall be entitled to interest at the rate of 9% per annum with effect from the date on which refund has been directed.

6. The appeal is accordingly disposed of in the above terms.

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 : MAIMS

 
 
Latestlaws Newsletter