High Court Kerala High Court

Moolakkandi Surendran vs The Sub Registrar on 1 March, 2010

Kerala High Court
Moolakkandi Surendran vs The Sub Registrar on 1 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5631 of 2010(D)


1. MOOLAKKANDI SURENDRAN, S/O.ANANDAN,
                      ...  Petitioner
2. VALAPPILE VEETTIL RAKESH,S/O.VISWANATHAN

                        Vs



1. THE SUB REGISTRAR, MATTANNUR SUB
                       ...       Respondent

2. THE DISTRICT REGISTRAR KANNUR (GENERAL)

3. THE  SECRETARY, DEPARTMENT OF

                For Petitioner  :SRI.N.NAGARESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :01/03/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.5631/2010-D
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
            Dated this the 1st day of March, 2010

                      J U D G M E N T

The petitioners have approached this Court seeking for

a direction to the first respondent to register a

rectification deed, a copy of which has been produced as

Ext.P3.

2. The grievance raised herein is in the following

circumstances. The first petitioner was the owner and in

possession of 29 > cents of land in Re-survey No.14/2 of

Pazhassi amsom, Kayani desom. From the said property, he

assigned 15 cents of land to the second petitioner as per

Ext.P2 sale deed.

3. After the same was registered, it was found that

instead of recording the document as No.901, it was

recorded as No.991 and, it was also found that the name of

the second petitioner was written as Valappile Veettil

Ragesh instead of Valappile Veettil Rakesh. The number 991

is to be corrected as No.901 and, the alphabet ‘g’ in

Ragesh is to be substituted by alphabet ‘k’. Accordingly,

they prepared a rectification deed. It is the case of the

petitioner that the first respondent insisted that the deed

W.P.(C). No.5631/2010
-:2:-

should be prepared in a stamp paper of Rs.45,000/- and an

amount of Rs.7,530/- has to be remitted towards stamp duty.

The petitioner contends that no stamp duty has to be paid

for registering the rectification deed and only an amount

of Rs.100/- has to be paid as registration fee. The

petitioner relies upon other documents which were

registered without collecting stamp duty. True copies of

the said documents, namely, document No.4044/2003, dated

20/11/2003 of S.R.O, Kannur and document No.629/1983, dated

07/04/1983 of S.R.O, Thalassery are produced as Exts.P4 and

P5.

4. The learned Government Pleader on instructions

submitted that so far the petitioners have not produced the

original of Ext.P3 for registration and if it is produced,

action will be taken in accordance with law.

5. The learned counsel for the petitioners submitted

that in the light of Section 23 of the Act, the respondent

may now raise an objection with regard to the registration

of the same as the period of four months provided therein

is over. The document was prepared on 28/10/2009. In that

view of the matter, the petitioners will be free to submit

another document for registration. If such a document is

prepared and produced for registration, the first

W.P.(C). No.5631/2010
-:3:-

respondent will receive the same and take appropriate

action in accordance with law for registering the same.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms