High Court Kerala High Court

George vs Sub Registrar on 7 November, 2007

Kerala High Court
George vs Sub Registrar on 7 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 33648 of 2000(E)



1. GEORGE
                      ...  Petitioner

                        Vs

1. SUB REGISTRAR
                       ...       Respondent

                For Petitioner  :SRI.K.J.MOHAMMED ANZAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :07/11/2007

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J
                         -------------------
                      O.P. 33648/2000
                         --------------------
         Dated this the 7th day of November, 2007

                         JUDGMENT

Notice to the unserved respondents, dispensed with.

2. The statement dated 7.12.2000, filed by the first

respondent on behalf of the second respondent, is recorded.

In view of the averments in the said statement, first

respondent will issue a communication to the petitioner

within a period of four months from now as to the outcome

of the reference made to the Inspector General of

Registration as stated in the penultimate paragraph of the

statement dated 7.12.2000. If the petitioner is aggrieved by

any non-registration of case under the Registration Act and

wishes to pursue a complaint referable to offences

punishable under IPC, it will be open to him to take recourse

to appropriate proceedings in accordance with law.

Writ petition is disposed of as above.

THOTTATHIL B. RADHAKRISHNAN
Judge
mrcs