Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Kerala High Court

Vishnu M. Nair Alias Vishnu ... vs Anju M. Alias Anju Madhusoodanan Pillai on 8 October, 2025

Author: Devan Ramachandran

Bench: Devan Ramachandran

               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

             THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN

                                     &

              THE HONOURABLE MRS. JUSTICE M.B. SNEHALATHA

    WEDNESDAY, THE 8TH DAY OF OCTOBER 2025 / 16TH ASWINA, 1947

                        OP (FC) NO. 556 OF 2025

        AGAINST THE ORDER DATED 23.07.2025 IN IA NOS.7 & 8 OF 2025 IN

         OP NO.742 OF 2022 OF FAMILY COURT,THIRUVANANTHAPURAM

PETITIONER/PETITIONER/1ST RESPONDENT:

            VISHNU M. NAIR ALIAS VISHNU MADHUSOODANAN NAIR
            AGED 41 YEARS
            S/O. MADHUSOODANAN NAIR, NARAYANEEYAM, TC (OLD)
            4/1568(1), (NEW) 24/3037, DEVASWOM BOARD JUNCTION,
            KAWDIAR P.O., THIRUVANANTHAPURAM - 695003 RESIDING AT
            PC1 504 J.P GREENS SECTOR 128 GAUTAM BUDDHA NAGAR,
            UTTAR PRADESH, PIN - 201304

            SRI.K.P.SREEKUMAR
            SRI.P.M.SATHEESH
            SHRI.PRAKASH PUTHIADAM



RESPONDENTS/COUNTER PETITIONERS/PETITIONERS 1 & 2 &
RESPONDENTS 2 TO 4 :

    1       ANJU M. ALIAS ANJU MADHUSOODANAN PILLAI
            AGED 37 YEARS, D/O. MADHUSOODANAN PILLAI B.,
            MANJARI, A-14C, RISHIMANGLAM, VANCHIYOOR P.O.,
            THIRUVANANTHAPURAM, PIN - 695035

    2       VEDARTH VISHNU NAIR, AGED 9 YEARS
            S/O. ANJU M. AND VISHNU M NAIR, (MINOR) REPRESENTED BY
            HIS MOTHER AND NEXT FRIEND ANJU M., ALIAS ANJU
            MADHUSOODANAN PILLAI, THE 1ST RESPONDENT HEREIN
            MANJARI, A-14C, RISHIMANGLAM, VANCHIYOOR P.O.,
            THIRUVANANTHAPURAM, PIN - 695035

    3       MADHUSOODANAN NAIR V, AGED 75 YEARS
            S/O. LATE VELAYUDHAN PILLAI K., NARAYANEEYAM, T.C
                                                           2025:KER:74262
OP (FC) NO. 556 OF 2025

                                       2

             4/1568(1), NEW 24/3037, DEVASWOM BOARD JUNCTION,
             KOWDIAR P.O., THIRUVANANTHAPURAM, PIN - 695003

     4       MALATHI DEVI S, AGED 73 YEARS
             W/O.MADHUSOODANAN NAIR V., NARAYANEEYAM, T.C
             4/1568(1), NEW 24/3037, DEVASWOM BOARD JUNCTION,
             KOWDIAR P.O., THIRUVANANTHAPURAM, PIN - 695003

     5       THE MANAGER
             STATE BANK OF INDIA, (FORMERLY STATE BANK OF
             TRAVANCORE, THIRUVANANTHAPURAM MAIN BRANCH),
             THIRUVANANTHAPURAM CITY BRANCH, FIRST FLOOR,
             ANACUTCHERY BUILDING (FEDERAL TOWERS), YMCA ROAD,
             STATUE, THIRUVANANTHAPURAM, PIN - 695001

             SMT.V.S.RAKHEE
             SMT.K.J.GISHA
             SMT.AKSHAYA S.NAIR
             SHRI.JAYAKUMAR C.

             SRI BIJU BALAKRISHNAN-R1 &R2;
             SRI P GOPAL-R5


      THIS OP (FAMILY COURT) HAVING COME UP FOR ADMISSION ON
08.10.2025,      THE      COURT   ON   THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
                                                      2025:KER:74262
OP (FC) NO. 556 OF 2025

                                  3


                               JUDGMENT

Devan Ramachandran, J.

The petitioner challenges Ext.P13 order of the learned Family Court, Thiruvananthapuram, which has dismissed IA No.7/2025 and IA No.8/2025 filed by them in OP No.742/2022.

2. Sri.K.P.Sreekumar - learned counsel for the petitioner, explained that OP No.742/2022 was filed by respondents 1 and 2 herein seeking, inter alia, return of their gold and patrimony. He submitted that his client never opposed the return of gold, if any, of the first respondent in a joint bank locker; and that his bona fides is manifest from the fact that he himself obtained Ext.P6 order, whereby, the Court appointed an Advocate Commissioner to "ascertain the details of the gold ornaments including the number, weight, fashion etc." (sic). He contended that, however, since the ornaments belonging to his client are also available in the locker, he filed IA No.7/2025 seeking a direction to the first respondent to produce a list of her ornaments; along with IA No.8/2025, to review Ext.P6 order to such effect. He alleged that the learned Family Court, however, did not consider any of the factual factors in the right perspective and has now dismissed both the applications through Ext.P13 order, which has 2025:KER:74262 OP (FC) NO. 556 OF 2025 4 constrained his client to approach this Court.

3. We see from the endorsements on file that the special messenger deputed to serve notice on respondents 3 and 4 has been returned with the endorsement "they are not in station"

(sic). However, Sri.Gireesh Varma appears for them and explained that his clients had been in Calicut at the time when the messenger visited their house. He added that his clients have nothing to offer in submissions than what has been made by Sri.K.P.Sreekumar, and that they have no objection to the gold ornaments being properly identified and given to respondents 1 and 2 if so found.

4. Sri.Biju Balakrishnan - appearing for respondents 1 and 2, controverted the afore recorded submissions of Sri.K.P.Sreekumar, saying that, it has been expressly conceded by the petitioner before the learned Family Court in his counter statement that the ornaments in the joint bank locker in question belong to his clients. He submitted that when there was such an affirmation, the filing of IA No.7/2025, seeking a list of gold ornaments from his clients, was not only unnecessary but confutative. He argued that, as a corollary, IA No.8/2025, seeking review of Ext.P6 order, was also unnecessary. He thus 2025:KER:74262 OP (FC) NO. 556 OF 2025 5 prayed that this Original Petition be dismissed.

5. Sri.P.Gopal - learned standing counsel for the fifth respondent - Bank, submitted that his client has no role in the controversy between the parties and that they will abide by any order to be issued by this Court.

6. We do not understand why there should be a controversy between the parties as of now. This is because, in the counter statement filed before the learned Family Court, the petitioner in paragraph 14 thereof, clearly stated that "it is true that certain ornaments of the petitioner was kept in the locker. Later ornaments of the child were also kept in the locker" (sic). Thereafter, he offered that respondents 1 and 2 can take their gold from the bank locker, but while saying so, he added: "so that he can take his gold kept in the locker and locker can be closed"

(sic). It is this line which is now projected before us by Sri.K.P.Sreekumar - learned counsel for the petitioner, saying that the gold ornaments belonging to his client are also in the locker; and it is obviously on such basis that IA No.7/2025 has been filed. When the counter statement of the petitioner filed before the learned Family Court does not contain any details of his gold ornaments and when he has made an affirmation that the 2025:KER:74262 OP (FC) NO. 556 OF 2025 6 ones in the locker belonged to respondents 1 and 2, obviously, if he had a case otherwise, he should have volunteered to file a list of ornaments before the learned Family Court, rather than asking the respondents to do so.

7. Of course, the findings of the learned Family Court, that there is an admission by the petitioner that his ornaments are not in the locker can only be seen to be prima facie. Indubitably, therefore, it would be open to the petitioner to move the learned Family Court itself with a list of ornaments, so that once the locker is opened and the inventory taken, it would be up to the learned Family Court to take a final decision as to the distribution of the assets as found necessary.

8. In such perspective, though we do not find any reason to intervene with the impugned orders, we clarify that the petitioner will have one opportunity - which he can exercise within a period of seven days from the date of receipt of a copy of this judgment - to file a list of ornaments that he claims to be in the joint bank locker. Once this is done, or if it is not done within the afore fixed time frame, the Advocate Commissioner appointed will inspect the locker and act in terms of the impugned orders.

After we dictated this part of the judgment, 2025:KER:74262 OP (FC) NO. 556 OF 2025 7 Sri.K.P.Sreekumar - learned counsel for the petitioner, requested that the learned Family Court be directed to take out the articles after the learned Commissioner, make an inventory and place it in a safe deposit, for being distributed or handed over to the parties as the case may be, so that the locker itself can be closed. We leave this to the learned Family Court to decide appropriately, either on the application of the parties or otherwise.

Sd/- DEVAN RAMACHANDRAN JUDGE Sd/- M.B. SNEHALATHA JUDGE stu 2025:KER:74262 OP (FC) NO. 556 OF 2025 8 APPENDIX OF OP (FC) 556/2025 PETITIONER EXHIBITS Exhibit P1 A TRUE COPY OF THE O.P.NO.742 OF 2022, DATED 22.03.2010 FILED BEFORE THE FAMILY COURT, THIRUVANANTHAPURAM Exhibit P2 A TRUE COPY OF THE WRITTEN STATEMENT FILED BY THE PETITIONER IN O.P.NO.742 OF 2022, DATED NIL BEFORE THE FAMILY COURT, THIRUVANANTHAPURAM Exhibit P3 A TRUE COPY OF THE PETITION IN I.A.NO.629 OF 2018 FILED BY THE PETITIONER IN O.P.NO.713 OF 2017, DATED 26.02.2018 BEFORE THE FAMILY COURT, THIRUVANANTHAPURAM Exhibit P4 A TRUE COPY OF THE COUNTER FILED BY THE 1ST RESPONDENT IN I.A.NO.629 OF 2018, DATED 10.04.2018 ALONG WITH THE TYPED COPY OF THE 3RD PAGE Exhibit P5 A TRUE COPY OF THE I.A.NO.4 OF 2025 Exhibit P6 A TRUE COPY OF THE ORDER DATED 30.01.2025 IN I.A.NO.4 OF 2025 Exhibit P7 A TRUE COPY OF THE CERTIFICATE ISSUED BY THE 5TH RESPONDENT Exhibit P8 A TRUE COPY OF I.A.NO.8 OF 2025, DATED 19.05.2025 Exhibit P9 A TRUE COPY OF I.A.NO.7 OF 2025, DATED 20.03.2025 Exhibit P10 A TRUE COPY OF I.A.NO.6 OF 2025, DATED 20.03.2025 Exhibit P11 A TRUE COPY OF THE OBJECTION FILED BY THE 1ST RESPONDENT HEREIN IN MAY 2025 Exhibit P12 A TRUE COPY OF THE OBJECTION FILED BY THE 1ST RESPONDENT OPPOSING THE REQUEST FOR SUBMITTING A LIST OF THE ORNAMENTS BY THE 1ST RESPONDENT IN APRIL 2025 Exhibit P13 A TRUE COPY OF THE CONSOLIDATED ORDER IN I.A.NO.7 AND 8 OF 2025, DATED 23.07.2025 Exhibit P14 A TRUE COPY OF THE JUDGMENT IN CASE NO.

187/2023, ACJM - VI, GHAZIABAD Exhibit 15 A TRUE COPY OF THE ENGLISH TRANSLATION IN P14 JUDGMENT