Allahabad High Court High Court

Atul Kumar vs State Of U.P.Thr. Sec. Ministry Of … on 2 August, 2010

Allahabad High Court
Atul Kumar vs State Of U.P.Thr. Sec. Ministry Of … on 2 August, 2010
Court No. - 9

Case :- WRIT - C No. - 44698 of 2010

Petitioner :- Atul Kumar
Respondent :- State Of U.P.Thr. Sec. Ministry Of Fin. And Revenue
Petitioner Counsel :- K.D.Tripathi
Respondent Counsel :- C.S.C.

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Mrs. Jayashree Tiwari,J.

We have heard learned counsel for the petitioner and learned standing counsel
appearing for the respondents.

Prima facie we are of the opinion that the Sub Registrar cannot refuse to
register a sale deed unless there is any deficiency of stamp duty or any other
legal impediment with regard to registration of the document.

This petition is finally disposed of with a direction to Sub Registrar II,
Bareilly to register the sale deed of the petitioner in accordance with law.

Order Date :- 2.8.2010
PK