High Court Kerala High Court

Shynas vs Sub Registrar on 18 February, 2009

Kerala High Court
Shynas vs Sub Registrar on 18 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3949 of 2009(T)


1. SHYNAS, W/O.FAZIL, 26 YEARS,
                      ...  Petitioner

                        Vs



1. SUB REGISTRAR, PERUMBAVOOR,
                       ...       Respondent

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/02/2009

 O R D E R
                      ANTONY DOMINIC,J.
                 -----------------------
                  W.P.(C).No. 3949 OF 2009
                ------------------------
            Dated this the 18th day of February, 2009.

                           JUDGMENT

Ext.P2 is a sale deed presented by the petitioner before

the respondent for registration. That was declined to be

registered as per Ext.P3 on the ground of inadequate sale

consideration. It is challenging Ext.P3 that this writ petition is

filed.

In several cases of this nature, this court has disposed of

the writ petitions directing the registering authority to accept

the document and take necessary action for registration and if

necessary, further action in terms of the provisions in the

Registration Act and Stamp Act .

Therefore, quashing Ext.P3, I dispose of this writ petition

with a direction as above .

Petitioner shall produce a copy of the judgment before

the respondent for compliance.

(ANTONY DOMINIC)
JUDGE
vi/