Citation : 2021 Latest Caselaw 5402 AP
Judgement Date : 21 December, 2021
1
HON'BLE SRI JUSTICE D.V.S.S.SOMAYAJULU
WRIT PETITION No.29890 of 2021
ORDER:
Heard the learned counsel for the petitioner and the
learned Government Pleader for Revenue.
The issue involved in this Writ Petition is about the Draft
Memo bearing No.G2/19134/2011, dated 01.12.2011. This
Draft Memo is the subject matter of large number of decisions
of this Court passed by the learned single Judges and also a
Division Bench. Despite the large number of orders in which it
is clearly held that the Draft Memo will not come in the way of
the Registration authority to receive the documents, the
documents presented by the petitioner and others are being
rejected on the ground that the Draft Memo was issued by the
2nd respondent-The Commissioner and Inspector General of
Registration and Stamps. This Court itself has passed an
order earlier in W.P.No.27310 of 2021, in which also a
direction was given to the learned Government Pleader,
appearing for the respondents, to circulate this order and the
earlier orders passed on the subject. Learned Government
Pleader has categorically assured this Court that the orders in
this matter are being circulated along with a written opinion.
In view of the undertaking given by the learned
Government Pleader this Court does not wish to state anything
further. It is hoped that the Registration Department would
consider the large number of judgments that are passed on the
very same Draft Memo, dated 01.12.2011, which is being
periodically relied upon by the department to reject the
registration of documents.
After hearing the learned Government Pleader this Court
is of the opinion that in view of the earlier orders passed on
the subject that the Writ Petition should be allowed. The
learned Government Pleader is also required to circulate to all
concerned copies of the orders passed on this Memo.
Accordingly, the Writ Petition is allowed directing the 4th
respondent-Sub-Registrar, Podili, Prakasam District, to receive
and process the document for registration that will be
presented by the petitioner, if the same is otherwise in order
and in compliance with the provisions of the Stamp Act and
also the Registration Act. There shall be no order as to costs.
Consequently, the Miscellaneous Applications pending, if
any, pending shall stand closed.
_________________________________ JUSTICE D.V.S.S.SOMAYAJULU Date:21.12.2021.
Ssv
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!