High Court Kerala High Court

The Sub Registrar vs N.V. Shamla on 21 November, 2006

Kerala High Court
The Sub Registrar vs N.V. Shamla on 21 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 2880 of 2003(P)


1. THE SUB REGISTRAR, KULATHUPUZHA,
                      ...  Petitioner
2. THE DISTRICT REGISTRAR, KOLLAM.
3. STATE OF KERALA REPRESENTED BY

                        Vs



1. N.V. SHAMLA, D/O. MEERA SAHIB
                       ...       Respondent

2. KERALA LOK YUKTA, LEGISLATIVE COMPLEX,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.P.GOPALAKRISHNAN NAIR

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :21/11/2006

 O R D E R
                             KURIAN JOSEPH, J.

                            ----------------------------

                            O.P.No.2880 OF 2003

                            -----------------------------

            Dated this the 21th day of November, 2006


                                J U D G M E N T

Challenge is on Ext.P3 order passed by the Upa Lok Ayukta

upon Ext.P2 complaint filed by the 1st respondent. The issue

pertains to the steps taken by the petitioners for realising the

deficit stamp duty. The division bench of this court in judgment in

OP.2398/2002 has held that the remedy open to the aggrieved

party is to file an appeal before the District Court under Section

45(B)4 of the Kerala Stamp Act, 1955. For parity of reasons,

Ext.P3 order passed by the 2nd respondent is set aside. It is made

clear that the judgment will not stand in the way of the 1st

respondent pursuing the matter in an appeal before the District

Court. It is further made clear that in the event of the appeal

being filed within a period of two months from today, the same

shall be treated to have been filed in time. In order to enable the

1st respondent to workout the relief as above and also obtain

appropriate interim orders from the District Court, the recovery in

the matter shall be deferred for a period of four months.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ps

O.P.No. :2:

KURIAN JOSEPH, J.

O.P.No.2880/2003

JUDGMENT

21th November, 2006