IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8924 of 2009(I)
1. MATHAI THARAKAN,S/O.EASA THARAKAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SUB REGISTRAR,
For Petitioner :SRI.S.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/03/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) Nos.8924 & 8942 of 2009
---------------------------------
Dated, this the 26th day of March, 2009
J U D G M E N T
In WP(C) No.8924/2009, the grievance is regarding the alleged
refusal on the part of the 2nd respondent in registering Exts.P1 & P2
gift deeds executed by the petitioner. Similarly, in WP(C)
No.8942/2009, the complaint is regarding the refusal to register
Ext.P1 to P3 gift deeds executed by the petitioner.
2. In several cases of this nature, it has been directed by this
Court that when a document is presented for registration, the same
has to be registered and thereafter, if circumstances warrant,
further action as contemplated under the Registration Act or the
Stamp Act could be taken.
3. Consistent with the above, in view of the similarity of
facts, the petitioners are entitled to have similar orders.
4. Accordingly, these writ petitions are disposed of directing
that it will be open to the petitioners to present the originals of the
documents referred to above, in which case the 2nd respondent shall
take steps for registration of the same and if circumstances warrant,
WP(C) Nos.8924 & 8942/2009
-2-
it will be open to the 2nd respondent to take further action in
accordance with law.
5. The petitioners shall produce a copy of this judgment
before the 2nd respondent for compliance.
These writ petitions are disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg