High Court Madras High Court

M.P.Marimuthu vs The Inspector General Of … on 14 December, 2007

Madras High Court
M.P.Marimuthu vs The Inspector General Of … on 14 December, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS

                     DATED : 14/12/2007

                            CORAM

          THE HONOURABLE MR.JUSTICE M.CHOCKALINGAM

                    W.P. No.28547 of 2007
                             and
                      M.P. No.1 of 2007




M.P.Marimuthu                           		    ..Petitioner


	    Vs


1.	The Inspector General of Registration
  	Santhome High Road
  	Santhome
  	Chennai 600 004.

2.	The Sub Registrar
  	Kangeyam
  	Kangeyam Taluk
  	Erode District.

3.	The Assistant Commissioner
  	HR & CE Department
  	Kangeyam
  	Kangeyam Taluk
  	Erode District.

4.	The Executive Officer
  	Arulmighu Prasanna Venkataraman Swamy Thirukovil
  	Kangeyam
  	Kangeyam Taluk
  	Erode District.                       		    ..Respondents




       Writ   petition  filed  under  Article  226  of   the

Constitution  of India praying for a writ of  certiorarified

mandamus  to  call  for the records of  the  2nd  respondent

culminating in and by his proceedings M.A.No.431/2007  dated

22.8.2007  and  quash the same and consequently  direct  the

respondents 1 to 2 to register the sale deed dated 22.8.2007

and   release  the  same  after  due  registration  to   the

petitioner.





          For Petitioner      :  Mr.M.M.Sundaresh

          For Respondents     :  Mr.L.S.M.Hasan Fizal
                                 for RR1 and 2

                                 Mr.T.Chandrasekaran
                                 Special Government Pleader
                                 for R3

                                 Mr.B.Easwaran for
                                 M/s.Swaraj Associates
                                 for R4
                              


                            ORDER

Seeking a writ of certiorarified mandamus to quash the

proceedings of the second respondent in M.A.No.431/2007

dated 22.8.2007, and consequently direct the respondents 1

to 2 to register the sale deed dated 22.8.2007, and release

the same after due registration, to the petitioner, this

writ petition has been brought forth.

2.The affidavit in support of the petition is perused.

The Court heard all the learned Counsel on either side.

3.The case of the petitioner who seeks the relief, in

short is that by the proceedings of the Tahsildar, Kangeyam,

dated 27.1.1992, patta has been issued to 27 persons for the

lands situated in Old Survey No.144/B corresponding to New

Survey No.340/3 and 346/2 situated in Kangeyam Village; that

the said lands were purchased by one Karuppasamy and others;

that the petitioner has paid the consideration for a portion

of the said lands to two of its owners who have executed a

sale deed in his favour on 22.8.2007; that the said document

was placed for registration on the very day; that the second

respondent without registering the document, has returned

the same by stating that as per the instructions of the

first respondent, registration could be done only after

waiting for 45 days and thereby, has given time to H.R. &

C.E. Department to produce the court’s order in that regard;

that the petitioner came to know from the said order that

there was an objection which appeared to have been made by

the fourth respondent towards the registration; but, no

objection was raised at the time of the issuance of patta in

favour of the vendor, and thus, as on today, the vendor of

the petitioner is not only the owner, but also in actual

possession of the property; that with the owners of the

property, the petitioner has also entered into sale

transaction and paid the entire consideration; that while

those documents are placed for registration, the registering

authority cannot adjourn the registration calling for

production of certain documents from the H.R. & C.E.

Department, which raised objection, which is illegal, and

under the circumstances, it becomes necessary that the order

passed calling for production of the documents by the H.R. &

C.E. Department and adjourning it for the purpose of

registration after 45 days has got to be quashed and a

direction be issued to the second respondent to register the

document as one required in law.

4.The petitioner’s Counsel reiterated the averments in

the petition.

5.The learned Special Government Pleader for the third

respondent H.R. & C.E. Department and also the learned

Counsel for the fourth respondent, the Executive Officer of

the Temple, have stated that it is a case where ryotwari

patta has been granted to the temple; that consequent upon

the patta proceedings, patta has been issued to the vendor;

that the temple was not even a party in those proceedings;

but, now at this stage, ryotwari patta has been granted;

that the property is vested with the temple, and under the

circumstances, when the objection was raised before the Sub

Registry, the H.R. & C.E. Department was not given

sufficient time to produce the Court’s order in this regard.

The learned Counsel would further add that a third party

devotee of the temple filed a civil suit stating that no

encumbrance should be created on the property; that the suit

is also pending; that under the circumstances, the objection

raised by the H.R. & C.E. Department, was valid; that

finding force in the objection raised, the Department was

also directed to produce the documents within the stipulated

period, and hence, the writ petition has got to be

dismissed.

6.After hearing both sides, this Court is of the

considered opinion that it is a fit case where a direction

has got to be issued. Admittedly, the document was placed

by the petitioner, who has entered into transaction of sale

with the vendor of the property in respect of a piece of

land. The document is also placed for registration before

the second respondent on 22.8.2007. Instead of registering

the document, the second respondent seems to have called for

documents from the H.R. & C.E. Department which raised

objection for registration of the same. The objection of

the department was that the property belonged to the temple,

and Ryotwari patta has also been issued, and hence, it

should not be registered. Now, at this juncture, it is

pertinent to point out that when a document is placed for

registration and if the conditions for registration are

fulfilled, a duty is cast upon the the Sub Registry to

register the document. Instead, in the case on hand, the

second respondent Sub Registrar has called for the documents

from the H.R. & C.E. Department to sustain its objection.

This Court is of the considered opinion that it is not a

case where the Sub Registry could call for any

documents/evidence from other party in order to decide the

issue between them in respect of the title or possession

over the same, and if it is allowed, then, in any given case

where an objection is raised as to the title or possession

of the property, the Sub Registry will assume the power of

deciding those questions which is outside their competency,

power and jurisdiction. Under the circumstances, such

practice has got to be deprecated. Hence, it is a fit case

where a direction has got to be issued to the second

respondent Sub Registrar to register the document, and if

there is any dispute as to the question of title, the

parties are at liberty to raise the same before the Court of

civil law and not before the Sub Registrar as one done by

the H.R. & C.E. Department in this case.

7.Accordingly, a direction is issued to the second

respondent to register the document, if the conditions for

the purpose of registration as one warranted in law, are

fulfilled. This writ petition is disposed of. No costs.

Consequently, connected MP is closed.

nsv/

To:

1. The Inspector General of Registration
Santhome High Road
Sahthome
Chennai 600 004.

2. The Sub Registrar
Kangeyam
Kangeyam Taluk
Erode District.

3. The Assistant Commissioner
HR & CE Department
Kangeyam
Kangeyam Taluk
Erode District

4. The Executive Officer
Arulmighu Prasanna Venkataraman Swamy Thirukovil
Kangeyam
Kangeyam Taluk
Erode District.