IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21434 of 2009(S)
1. JUSTITIA MAVOOR ROAD, KOZHIKODE, REP.
... Petitioner
2. P.P.MOHAMMED, S/O. IBRAHIMKUTTY HAJI
Vs
1. THE GOVERNMENT OF KERALA, REP. BY
... Respondent
2. INSPECTOR GENERAL (REGISTRATION)
3. THE STATE OF KERALA, REP. BY CHIEF
For Petitioner :SRI.A.MOHAMED MUSTAQUE
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :30/07/2009
O R D E R
S.R.BANNURMATH, C.J. & KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.21434 of 2009
----------------------------------------------
Dated 30th July, 2009.
J U D G M E N T
Kurian Joseph, J.
This writ petition has been filed, apparently in public
interest, with the following prayers :-
(i) declare that Registering Authority under
Registration Act are bound to register documents or
conveyance presented for registration without
insisting stamp duty or registration fee on fair value
which Sub Registrar deem fit as correct and proper.
(ii) Issue a writ of mandamus or such other
writ or order directing 1st and 2nd respondents to take
steps directing Registering Authorities under them to
register the document when presented without
insisting payment of stamp duty or registration fee on
fair value which according to the Registering Authority
is correct and proper value.”
Learned Government Pleader on instruction submits that so far
the Government has not notified fair value rates in the respective
areas and hence all the registration authorities are free to
register documents as presented by the parties showing the
prevailing rates, without insisting for the market value as fixed by
the registering authority. However, under law, in case it is found
subsequently that the parties have not shown actual value or
WP(C) NO.21434/09 2
they have undervalued the property, the procedure in accordance
with law for undervaluation would follow. The petitioner cannot
have any objection with regard to that procedure. The only
grievance is with regard to the refusal on the part of the
registering authorities registering the documents when
presented. In view of the submission made by the learned
Government Pleader and noted by us above, the Registration
Officers have to register the documents on the basis of the
valuation at prevailing rates and as furnished in the documents,
subject to their power to take appropriate action after
registration, in case of alleged undervaluation.
The writ petition is disposed of as above.
S.R.BANNURMATH,
Chief Justice.
KURIAN JOSEPH,
Judge.
tgs
S.R.BANNURMATH, C. J. &
KURIAN JOSEPH, J.
———————————————-
W.P.(C) No.21434 of 2009
———————————————-
J U D G M E N T
Dated 30th July, 2009.