IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6352 of 2010(T)
1. RAJAN.C.M, AGED 39 YEARS,S/O.MADHAVAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SUB REGISTRAR OFFICER,
For Petitioner :SRI.T.N.SURESH
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :04/03/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 6352 of 2010-T
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of March, 2010.
JUDGMENT
The petitioner seeks for a direction to the second respondent Sub
Registrar to register Ext.P2 sale deed forthwith. He has purchased 4 cents
of land in Old Sy. No.1118 in Njarakkal Village covered by the Sale
Certificate issued by the Munsiff’s Court, Kochi in O.S. No.284/2006 in
favour of the auction purchaser one Shri T.S. Sudheesh. Ext.P1 is the copy
of the sale certificate issued by the Court. A true copy of the sale deed
executed in favour of the petitioner is produced as Ext.P2. According to the
petitioner, when it was produced, the Sub Registrar returned the same for
curing certain defects, especially with regard to the Survey Number.
Thereafter, he obtained a certificate from the Village Officer with regard to
the identity of the survey number, as per Ext.P3. The case pleaded in the
writ petition is that even thereafter, there was a refusal to register the
document.
2. Learned Govt. Pleader on instructions, submitted that there has
not been any refusal on the part of the second respondent, as the petitioner
has not so far produced the original of Ext.P2 for registration. It is
wpc6352 /2010 2
submitted that if the original of the said document is produced for
registration, appropriate action will be taken in accordance with the
Registration Act.
3. Therefore, there will be a direction to the second respondent to
register the document in terms of the relevant provisions, if the document is
otherwise in order.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/