IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15790 of 2006(D)
1. J.K.PEARL APARTMENT OWNERS ASSOCIATION,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE INSPECTOR GENERAL OF REGISTRATION,
3. THE SUB REGISTRAR, SUB REGISTRARS
4. THE DISTRICT COLLECTOR, COLLECTORATE,
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/09/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.15790 OF 2006
---------------------------------------
Dated this the 29th day of September, 2008.
J U D G M E N T
This writ petition is filed with the following prayer:
i) To issue a writ, direction or order in the nature of
mandamus commanding the respondents 1 and 2 and 3
to give proper instructions to all the Sub Registrars in the
Kerala State to accept the declarations and other
documents as a continuation of sale deed of the
undivided share of landed property, as contemplated
under Sec.13 of the Kerala Apartment Ownership Act,
1983 and to maintain the book called “Register of
declarations of Deeds of Apartments under the Kerala
Apartment Ownership Act, 1983” forthwith.
In view of the intervening developments, in case the
petitioner has still any grievance left, petitioner may produce a
copy of this judgment along with copy of the writ petition before
the second respondent, in which case, the matter will be duly
considered by the said respondent, expeditiously.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 15790 OF 2006
J U D G M E N T
29.09.2008