IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 14/11/2007
CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN
Writ Petition Nos.7568 and 7569 of 1999
Writ Petition No.7568 of 1999:
~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
Mrs.M.R.Varija ..Petitioner.
Versus
1. The Inspector General of Registration
Santhome High Road
Chennai.
2. The District Registrar
Chengelput District
Chengelput.
3. The Sub Registrar of Registration
Thiruporur 605 110. ..Respondents.
Writ Petition No.7569 of 1999:
~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
1. M.R.Premkumar
2. M.P.Aliveni
3. K.R.Sakunthalamma ..Petitioners.
Versus
1. The Inspector General of Registration
Santhome High Road
Chennai 600 028.
2. The District Registrar,
Chengelput District
Chengelput.
3. The Sub Registrar of Registration
Thiruporur 605 110. ..Respondents.
Prayer in W.P.No.7568 of 1999: This writ petition is
filed under Article 226 of the Constitution of India praying
for the issuance of a Writ of Certiorarified Mandamus,
calling for the records relating to the proceedings of the
3rd respondent in P.91/97, dated 15.5.97 and proceedings of
the 2nd respondent in Ka.No.3511/A1/98, dated 12.6.98, and
quash the same and forbear the respondents from demanding or
collecting any additional stamp duty other than the amount
payable as per the face value of the document and any
penalty in respect of Pending document No.P.91/97, on the
file of the 3rd respondent.
Prayer in W.P.No.7569 of 1999: This writ petition is
filed under Article 226 of the Constitution of India praying
for the issuance of a Writ of Certiorarified Mandamus,
calling for the records relating to the proceedings of the
3rd respondent in P.92/97, dated 15.5.97 and proceedings of
the 2nd respondent in Ka.No.3512/A1/98, dated 12.6.98, and
quash the same and forbear the respondents from demanding or
collecting any additional stamp duty other than the amount
payable as per the face value of the document and any
penalty in respect of Pending document No.P.92/97, on the
file of the 3rd respondent.
For petitioners : Mr.T.S.Sivagnanam
For respondents : Mr.V.Manoharan, Government Advocate
COMMON ORDER
Today, when the matter was taken up for hearing, the
learned counsel appearing for the petitioners had submitted
that the issue involved in the above writ petitions is
covered by the decision of this Court made in W.A.Nos.1114
to 1124 of 1997, dated 16-12-1997 (SAS Relators Private
Limited Rep. by its Director T.S.S.Krishnan Madras-17 and
others Vs. The Sub-Registrar, S.R.O.Adyar, Madras-20 and
another). Hence, nothing survives in these writ petitions.
2. In view of the above submission, these writ
petitions are dismissed as infructuous. No costs.
csh
To
1. The Inspector General of Registration
Santhome High Road
Chennai.
2. The District Registrar
Chengelput District
Chengelput.
3. The Sub Registrar of Registration
Thiruporur 605 110.