High Court Kerala High Court

T.Beena vs State Of Kerala on 9 February, 2009

Kerala High Court
T.Beena vs State Of Kerala on 9 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3443 of 2009(I)


1. T.BEENA, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE CHIEF
                       ...       Respondent

2. THE SUB REGISTRAR, EDAPPALLY SRO,

                For Petitioner  :SRI.P.I.GEORGEKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/02/2009

 O R D E R
                          ANTONY DOMINIC, J.
                         ==============
                      W.P.(C) NO. 3443 OF 2009 (I)
                    ====================

               Dated this the 9th day of February, 2009

                              J U D G M E N T

The grievance of the petitioner is regarding the alleged refusal on

the part of the 2nd respondent to register Ext.P1 settlement deed executed

by the petitioner in favour of her father.

2. On instructions, learned Government Pleader confirms that the

document has not been presented for registration. It is stated that if the

document is presented, they will take appropriate action in the matter as

contemplated in the Registration Act and the Stamp Act.

3. Therefore, I direct it will be open to the petitioner to present

the documents for registration, in which event, it will be open to the

respondents to take appropriate action in the matter.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp