High Court Karnataka High Court

Smt Siriyala Devi vs The Sub Regsitrar on 20 November, 2008

Karnataka High Court
Smt Siriyala Devi vs The Sub Regsitrar on 20 November, 2008
Author: N.Kumar


in Tim mar: comm’ or KARHATAKA c1ac{tiI’i*’

AT DHARWAD ‘
Dated this the 20″” day Qf’Ncv¢m?§er,_.v’.§(}u{?;’}
BEFORZEV ‘ 1 AA % ‘T

‘ram Hownm ME ;gmsrz¢E.x1v.

Wm Pefition No. 4zgg_§$f 200$ (Gum?! min

Between: — if V

Smt. Sixiyaiéz ll’?_c’:vi”” ”

‘W/0 Gunapaj »
Aged about -52j;yeaif:j~ 3
Occ: Household}
R/0 Shiggaon ‘ é
Pin581 205 ‘ ‘
‘I’q. Shiggaon
Dist. Haven} L
Pin: S81» 1310 A’ _____ …Peu’tioner

15§V;si§fJavati for M] s. R.K.H. Associates,
_ A ‘: Advocates)

4: ” .V V’ The” 4Sub–Reg’st:rar

“Tq; Shiggaon ~ 581 110

Iléist. Haveri Pin- 53: 2055

S/o Atmaxam Raikar

Aged. about 42 years

Occ: Private Medical Practitioner

R] o Hospct Oni

Shiggaon — 581 201 ._ .

Dist. Havcri

(By Sri KB. A(§A1_’or
Sri Dincsh M. Ku1ka1’1ii,_ Advocate for ‘R2)2§

This Writ Petition is .1iI1#1ef’a§rtick:s 226 and 227 of
the Constitution of IndiaH,V_f)rayi1:1g: to«”‘quaL§h_ She order passed
by the Sub–Rcg’;str_ar, $hi¢ggag1-.1::,’ ¥’ki.SU’BREGR/113–O?–08
datcd 20»12–:20c*;z,i- A1x21eJiure—Dw.__b§* allowing the writ
Pfltition. ” ” .. .

for oniers this day, the
Court made the .. ‘ –

X bRnER

‘A piéstittioner has challenged in this writ petition the

by the Sub–Registm:r refusing to register

pmmnted for mgstxafien by the pctifizoner on

$11; that there is an order af injunction gantsad by the

‘ Court restraining him fiom mgstering the document.

M/f

,3,

2. The learned Counsel for the petitioner submits
that the order dated 03.04.2007 which is refened by the 8 § 1i3r

Registrar only shows that both the parties are

maintain status~quo. According to the petin’onc;f__ti11.;L’ ‘ K V’

objections to 1.31.5, Sub-Registrar, Shiggeefi
efiect mgistration with respect of
Therefore he submits that when Von:eeV–the ‘V V
objections, the onzler of Jietflbe and

therefore, the Sub»Registrar Vis’ ‘ riot refusing to

register theVe;:/ :cc3’1 dl_V§}, &’it”isV.ea)%ntended that property
which is be not the property mentioned
in I.A.5. Theiefere, ‘ASt£}):-I.Regis&ar was not justified in

vjeetxing t£:;e’vifixpugfied’-exygiprsenaent.

3. ” argument is based on the fufi stop in

the after the Words, ‘sfatus-qua’. The

fiiiistop after the words ‘satus-qua’. It is

” mom fact that after that fun stop comes the word

‘%:i3i”‘,x._ ‘1¥h§eh starts from smali letter. That full step should

. hefie __é0me after the word I.&.5 ané after the W’OI’d$ ‘stamig-/’

.. 4 ..

quo’ What should have been put is, a comma. A leading of the

whole oxtler mekes it clear that what the triai Judge has
ordered is that, both the parties are directed to maintain

status-quo till the filing of objections to I.A.5 andfythe

Sub-Registrar, Shiggaon is directed not to effect ”

with respect to I.A.5 scheduled properties. Z

contention that Sub-Registrar is 7.1_:1o:i:

mgistration till the filing of objeet;ionsz’a1idV_.as 0t{i¢¢ii01}S;

already filed, is bound to doeume11ts_;_=

any substaiJ.ce., ‘ _ .

4. Even Vo’!.he;5wise’vt. E3u’b-i?egistrar is not party to

the pmceedings of what is tJ:’ans;:)irix1g in

the when there is an order of injunction and the

£s«9beym’ ‘ g tttt t the order, one eammt find fault with

the is apex: tn the petitianer to appmaeh the

t ‘either’fz§3*” eharificatixm of the order passed against the

” S iib§Regie1r.$r or get a positive order saying that application

t ixzjuiaceon is dismissed. Sim;i1ar1y, SuI::–Regist:raI is not

01′ the pmperty which is sought to be registered is the

g/

subject matter of the suit or subject matter of I M

dispute is seized by the Court and when the b

interim order directing him not to t_?;e4._docu.:niae1;;:;V:L

in obedience of the said onrier :\vhen:4’€he’.Snb~l.§?eegiei3’érv ‘V

issued impugned endorsement, avg). Vnotxbe .foi2.ttEi
This endorsement is not the endtby It Hopeii to the
petitioner to approach the get:V.g;;a;§_;’51xj)priate orders
passed and then getitthe og-egigxgxeai; Then certainly,
the Sub–Regist1*a:E” .1ooiiojLt;__’:’ order passed by the
Court. Hence, V’-foi’-faitexferexxee is made out. Writ
petitioxz is . Sal
judge

1 o *