High Court Kerala High Court

Mohammed Aijaz Ahmed vs The Sub Registrar on 8 April, 2010

Kerala High Court
Mohammed Aijaz Ahmed vs The Sub Registrar on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10511 of 2010(L)


1. MOHAMMED AIJAZ AHMED, S/O. MOHAMMED
                      ...  Petitioner

                        Vs



1. THE SUB REGISTRAR,
                       ...       Respondent

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :08/04/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                  W.P.(C) No.10511 OF 2010
               ---------------------------------------
             Dated this the 8th day of April, 2010.


                         J U D G M E N T

This Court had passed an interim order dated 26.03.2010

directing the respondent to register the original of Exhibit P1. It

was made clear that the respondent can take action under

Section 45B of the Stamp Act after registration if there is any

under valuation. In the light of the above, this writ petition is

closed.

T.R. RAMACHANDRAN NAIR
JUDGE

smp