IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21171 of 2009(N)
1. SURESH, S/O. MEENAKSHI AND APPAVU ACHARI
... Petitioner
Vs
1. STATE OF KERALA RP. BY ITS CHIEF
... Respondent
2. DISTRICT COLLECTOR ERNAKULAM
3. DISTRICT REGISTRAR ERNAKULAM.
4. SUB REGISTRAR SUB REGISTRARS OFFICE
For Petitioner :SRI.P.C.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :12/08/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).21171/2009
--------------------
Dated this the 12th day of August, 2009
JUDGMENT
Petitioner complains of refusal on the part of the 4th
respondent to register the original of Ext.P1 document
which is the sale deed under which the petitioner has
purported to purchase 2/3rd undivided share of the
ancestral property covering an extent of 45 cents.
Allegation is that the 4th respondent has refused to register
the document on the ground that the property which is
conveyed under Ext.P1 has not been valued properly.
2. Learned Government Pleader submits that the
document was not presented for registration and if it is so
done, it will be registered.
3. Writ petition is disposed of directing the 4th
respondent to register the original of Ext.P1 as and when
presented for registration, in accordance with law, subject
to compliance with the formalities under the Stamp Act and
the registration. This shall not stand in the way of proper
W.P.(C).21171/09
2
steps being taken by the competent authority, if so advised,
under Section 45B of the Stamp Act.
V.GIRI,
Judge
mrcs