High Court Kerala High Court

Ibrahimkutty vs The Sub Registrar on 8 April, 2009

Kerala High Court
Ibrahimkutty vs The Sub Registrar on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12274 of 2009(D)


1. IBRAHIMKUTTY, S/O.MUHAMMED,
                      ...  Petitioner

                        Vs



1. THE SUB REGISTRAR,
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/04/2009

 O R D E R
                   ANTONY DOMINIC,J.
                ---------------------
                W.P.(C).No.12274 OF 2009
              ------------------------
           Dated this the 8th  day of April, 2009.

                        JUDGMENT

The grievance is regarding the alleged refusal on the

part of the respondent in registering Ext.P1, a sale deed to

which the petitioner is also a party. The reason based on

which the registration has been declined is undervaluation.

In several cases of this nature, this court had issued

directions to the Registering Authority to accept the

document when presented for registration, takes steps for

its registration and to take further action in accordance

with the provisions contained in the Registration Act and

Stamp Act, if there are circumstances justifying the same.

3. Consistent with the above, this writ petition is also

disposed of directing the respondent to accept the

original of Ext.P2 on its presentation and register the

same. Thereafter, if necessary take further action as

WP(c).No.12274/09 /2/

indicated above can be taken by the respondent.

Petitioner shall produce a copy of the judgment before

the respondent for compliance.




                                    (ANTONY DOMINIC)
                                          JUDGE
vi/

WP(c).No.12274/09    /2/