High Court Kerala High Court

P.Jagadeesan Nair vs Sub Registrar on 17 June, 2008

Kerala High Court
P.Jagadeesan Nair vs Sub Registrar on 17 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18018 of 2008(T)



1. P.JAGADEESAN NAIR
                      ...  Petitioner

                        Vs

1. SUB REGISTRAR,PARASSALA & ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.P.KESAVAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/06/2008

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 18018 of 2008
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the   17th June, 2008.

                           J U D G M E N T

Petitioner presented Ext. P1 sale deed for registration before

the 1st respondent. Apparently on the ground that there is some

charge over the property, the 1st respondent refused to accept the

same for registration. Against the action of the 1st respondent in

refusing to accept Ext. P1 for registration, the petitioner filed Ext. P3

complaint before the 2nd respondent . Although the petitioner relies

on Ext. P2 judgment in support of his case that the 1st respondent

cannot refuse to accept the document for registration on the ground

that there is a charge pending in respect of the property, the

petitioner now confines his relief for a direction to the respondents to

consider and pass orders on Ext. P3 expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 2nd respondent to consider and

pass orders on Ext. P3 as expeditiously as possible, at any rate,

within one month from the date of receipt of a copy of this judgment,

after affording an opportunity of being heard to the petitioner. While

doing so, the petitioner is free to rely on Ext. P2 judgment or any

other evidence in support of his case.

The petitioner shall forward a certified copy of this judgment

along with a copy of the writ petition to the 2nd respondent for

compliance.

Issue photo copy urgently.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.