IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1863 of 2010(G)
1. GRACY, W/O. LATE PAUL, AGED 56 YEARS,
... Petitioner
Vs
1. THE SUB REGISTRAR,
... Respondent
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :28/01/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.1863 OF 2010
---------------------------------------
Dated this the 28th day of January, 2010.
J U D G M E N T
The petitioner is seeking for a direction to the respondent to
register the original of Exhibit P1, styled as a sale deed. It is
pointed out that the respondent has taken objection regarding
the valuation adopted in the document. The contention raised is
that going by the provisions of the Registration Act, there cannot
be any refusal to register the document and the question of
undervaluation etc. will have to be addressed under Section 45B
of the Stamp Act after registering the same.
2. Learned Government Pleader on instructions submitted
that if the petitioner produces the document for registration, the
same will be duly registered under the provisions of the
Registration Act.
Therefore, the petitioner will have to present the document
for registration before the respondent and the document will be
registered if the same is otherwise in order. Any dispute
W.P.(C) No.1863/2010 2
regarding undervaluation will be addressed by the respondent in
terms of Section 45B of the Stamp Act.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp