High Court Kerala High Court

Suresh vs State Of Kerala Rp. By Its Chief on 12 August, 2009

Kerala High Court
Suresh vs State Of Kerala Rp. By Its Chief on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21171 of 2009(N)


1. SURESH, S/O. MEENAKSHI AND APPAVU ACHARI
                      ...  Petitioner

                        Vs



1. STATE OF KERALA RP. BY ITS CHIEF
                       ...       Respondent

2. DISTRICT COLLECTOR ERNAKULAM

3. DISTRICT REGISTRAR ERNAKULAM.

4. SUB REGISTRAR SUB REGISTRARS OFFICE

                For Petitioner  :SRI.P.C.HARIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :12/08/2009

 O R D E R
                           V.GIRI, J
                         -------------------
                     W.P.(C).21171/2009
                        --------------------
          Dated this the 12th day of August, 2009

                        JUDGMENT

Petitioner complains of refusal on the part of the 4th

respondent to register the original of Ext.P1 document

which is the sale deed under which the petitioner has

purported to purchase 2/3rd undivided share of the

ancestral property covering an extent of 45 cents.

Allegation is that the 4th respondent has refused to register

the document on the ground that the property which is

conveyed under Ext.P1 has not been valued properly.

2. Learned Government Pleader submits that the

document was not presented for registration and if it is so

done, it will be registered.

3. Writ petition is disposed of directing the 4th

respondent to register the original of Ext.P1 as and when

presented for registration, in accordance with law, subject

to compliance with the formalities under the Stamp Act and

the registration. This shall not stand in the way of proper

W.P.(C).21171/09
2

steps being taken by the competent authority, if so advised,

under Section 45B of the Stamp Act.

V.GIRI,
Judge

mrcs