High Court Kerala High Court

Ismail vs The Sub Registrar on 9 September, 2009

Kerala High Court
Ismail vs The Sub Registrar on 9 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23990 of 2009(P)


1. ISMAIL, S/O.ABOOBACKER,
                      ...  Petitioner

                        Vs



1. THE SUB REGISTRAR, PERUMBAVOOR,
                       ...       Respondent

2. THE DISTRICT REGISTRAR,

                For Petitioner  :SRI.SIRAJ KAROLY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :09/09/2009

 O R D E R
                          P.N.RAVINDRAN, J.
                      ---------------------------------------
                      W.P.(C)No.23990 of 2009
                      ----------------------------------------
                     Dated 9th September, 2009

                                JUDGMENT

Heard Sri.Siraj Karoly, the learned counsel appearing for

the petitioner and Sri.P.Narayanan, the learned Government Pleader

appearing for the respondents.

2. The petitioner purchased a parcel of land from

Sri.Meeravu @ Beeravu, residing at Vengola Village for a sale

consideration of Rs.60,000/=. Ext.P3 is a copy of the sale deed said to

have been executed by the vendor in favour of the petitioner on

18.8.2009. The petitioner’s grievance is that when the original of

Ext.P3 sale deed was presented for registration before the Sub

Registrar, Perumbavoor, the competent registering authority, it was

returned on the ground that the document is undervalued. The

petitioner contends that as the registering authority, the first

respondent is bound to receive the original of Ext.P3, register it and if

he is of the opinion that the document is undervalued to initiate

separate proceedings under section 45-B of the Kerala Stamp Act. The

petitioner relies on the decision of a Division Bench of this Court in

Periyar Real Estates v. State of Kerala (2202 (1) KLT 806) in

support of the said contention. In this writ petition, the petitioner

WP(C).No.23990/2009 2

seeks a writ in the nature of mandamus commanding the first

respondent to register the original of Ext.P3 sale deed dated 18.8.2009

executed in his favour by Sri.Meeravu @ Beeravu.

3. The learned Government Pleader appearing for the

respondents submits on instructions that after the decision of the

Division Bench of this Court in Periyar Real Estates’ case (supra),

the Inspector General of Registration has issued directions to all Sub

Registrars concerned not to return the instruments presented for

registration on the ground that they are undervalued, but to register

them and thereafter initiate proceedings under section 45-B of the

Kerala Stamp Act. The learned Government Pleader also submits that

if the petitioner’s vendor presents the original of Ext.P3 before the Sub

Registrar, Perumbavoor within four months from the date of its

execution, the registering authority will register the same without

prejudice to the right of the State to initiate action if warranted, under

section 45-B of the Kerala Stamp Act.

4. In the light of the said submission, I dispose of this writ

petition with a direction that in the event of the petitioner’s vendor

presenting the original of Ext.P3 sale deed for registration before the

first respondent, within the period of four months prescribed in section

23 of the Indian Registration Act, 1908, the first respondent shall

WP(C).No.23990/2009 3

register the same and return the original thereof to the petitioner after

completing the necessary formalities. It is clarified that this will not

stand in the way of the respondents or the competent authority under

the Kerala Stamp Act from initiating proceedings against the petitioner

under section 45-B of the Kerala Stamp Act. The contentions of both

sides regarding that aspect of the matter are kept open.

The writ petition is disposed of as above.

P.N.RAVINDRAN
Judge

TKS