High Court Kerala High Court

P.S.Hamsa vs State Of Kerala on 15 June, 2007

Kerala High Court
P.S.Hamsa vs State Of Kerala on 15 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18331 of 2007(G)


1. P.S.HAMSA, PALAPPARAMBIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. PRINCIPAL SUB REGISTRAR,

3. REVENUE DIVISIONAL OFFICER, KOTTAYAM.

4. P.S.SULAIMAN, PALAPPARAMBIL HOUSE,

5. P.S.ABDUL KAREEM,

6. RAHANA BASHEER,

                For Petitioner  :SRI.V.K.MOHAMMED YOUSUF

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/06/2007

 O R D E R
                                 S. SIRI JAGAN, J.

                        ----------------------------------

                         W.P.(C)NO.18331  OF 2007

                     --------------------------------------

              DATED THIS THE 15th DAY OF JUNE, 2007


                                       JUDGMENT

The petitioner challenges Exts.P2 and P3 documents, which have

been registered with the 2nd respondent. The contention of the

petitioner is that the property belongs to him and he has executed a

power of attorney in respect of the above said property in favour of

the 4th respondent, which had already been cancelled and the 4th

respondent got those documents executed in favour of the 5th and 6th

respondents fraudulently. The petitioner seeks a direction to the

Registrar to cancel these documents. However, the petitioner was not

able to point out any provision of law under which the 2nd respondent

has power to cancel such documents. If the petitioner has got a case

that these documents have been fraudulently executed and registered,

the remedy of the petitioner is to file a suit for setting aside those

documents. Such a prayer cannot be granted under Article 226 of

Constitution of India.

Accordingly, the writ petition is dismissed without prejudice to

the right of the petitioner to seek such appropriate remedies available

under law.

S. SIRI JAGAN, JUDGE

Acd