IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18018 of 2008(T)
1. P.JAGADEESAN NAIR
... Petitioner
Vs
1. SUB REGISTRAR,PARASSALA & ANOTHER
... Respondent
For Petitioner :SRI.P.KESAVAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/06/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 18018 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 17th June, 2008.
J U D G M E N T
Petitioner presented Ext. P1 sale deed for registration before
the 1st respondent. Apparently on the ground that there is some
charge over the property, the 1st respondent refused to accept the
same for registration. Against the action of the 1st respondent in
refusing to accept Ext. P1 for registration, the petitioner filed Ext. P3
complaint before the 2nd respondent . Although the petitioner relies
on Ext. P2 judgment in support of his case that the 1st respondent
cannot refuse to accept the document for registration on the ground
that there is a charge pending in respect of the property, the
petitioner now confines his relief for a direction to the respondents to
consider and pass orders on Ext. P3 expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 2nd respondent to consider and
pass orders on Ext. P3 as expeditiously as possible, at any rate,
within one month from the date of receipt of a copy of this judgment,
after affording an opportunity of being heard to the petitioner. While
doing so, the petitioner is free to rely on Ext. P2 judgment or any
other evidence in support of his case.
The petitioner shall forward a certified copy of this judgment
along with a copy of the writ petition to the 2nd respondent for
compliance.
Issue photo copy urgently.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.