Kerala High Court
Mohammed Aijaz Ahmed vs The Sub Registrar on 8 April, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10511 of 2010(L)
1. MOHAMMED AIJAZ AHMED, S/O. MOHAMMED
... Petitioner
Vs
1. THE SUB REGISTRAR,
... Respondent
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :08/04/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.10511 OF 2010
---------------------------------------
Dated this the 8th day of April, 2010.
J U D G M E N T
This Court had passed an interim order dated 26.03.2010
directing the respondent to register the original of Exhibit P1. It
was made clear that the respondent can take action under
Section 45B of the Stamp Act after registration if there is any
under valuation. In the light of the above, this writ petition is
closed.
T.R. RAMACHANDRAN NAIR
JUDGE
smp