Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manoj Kuriakose vs State Of Kerala
2025 Latest Caselaw 3361 Ker

Citation : 2025 Latest Caselaw 3361 Ker
Judgement Date : 12 August, 2025

Kerala High Court

Manoj Kuriakose vs State Of Kerala on 12 August, 2025

W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .1..
                                                    2025:KER:60038


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

              THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947

                          WP(C) NO. 20219 OF 2024

PETITIONER:

             COCHIN RUBBERS PRIVATE LIMITED
             REGD OFFICE: DOOR NO:XI/693,
             POTTEKKATTU BUILDINGS, HMT ROAD, HMT COLONY P.O,
             KALAMASSERY,ERNAKULAM, PIN - 683503,
             REPRESENTED BY ITS MANAGING DIRECTOR,
             P.M.SHAMSUDHEEN, AGED 68 YEARS, S/O.MAKKAR KUNJU,
             POTTENKKATTU HOUSE,VKC P.O. THEVAKKAL NORTH,
             VADACODE KAILAS COLONY,
             ERNAKULAM - 682021,

             BY ADVS.
             SRI.MANSOOR.B.H.
             SMT.SAKEENA BEEGUM


RESPONDENTS:

      1      SUB REGISTRAR
             SUB REGISTRAR OFFICE, ALAPPUZHA, PIN - 688001

      2      LIQUIDATOR
             M/S EXCEL GLASSES LIMITED, BKC CENTRE, 31 E,
             LAXMI INDUSTRIAL ESTATE, NEW LINK ROAD,
             ANDHERI WEST, MUMBAI, PIN - 400053.


             BY ADVS.
             SRI.AKHIL SURESH
             SMT.KALLIYANI KRISHNA B.
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .2..
                                                                2025:KER:60038




       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025,       ALONG     WITH     WP(C).5429/2025,          19345/2025   AND
CONNECTED      CASES,     THE    COURT       ON   12.08.2025    DELIVERED   THE
FOLLOWING:
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .3..
                                                    2025:KER:60038


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

              THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947

                          WP(C) NO. 17574 OF 2024

PETITIONER:

             M/S ORLANDO GRANITES
             7/293, NEAR NSS ESTATE, ERAPPUKUZHI, PATTAZHY P.O,
             KOLLAM DISTRICT,
             REPRESENTED BY ITS MANAGING PARTNER,
             BIJU S NAIR, PIN - 691522


             BY ADV. SRI.JESTIN MATHEW


RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY ITS SECRETARY TO GOVERNMENT,
             REGISTRATION DEPARTMENT, GOVERNMENT SECRETARIAT,
             THIRUVANANTHAPURAM, PIN - 695001

      2      INSPECTOR GENERAL OF REGISTRATION
             OFFICE OF THE INSPECTOR GENERAL OF REGISTRATION,
             VANCHIYOOR, THIRUVANANTHAPURAM, PIN - 695035

      3      SUB REGISTRAR, ERATTUPETTA, SUB REGISTRAR OFFICE,
             ARUVITHURA, ERATTUPETTA,
             KOTTAYAM DISTRICT, PIN - 686121

      4      TAHASILDAR (L.R), MEENACHIL, TALUK OFFICE,
             MEENACHIL, MINI CIVIL STATION, PALA,
             KOTTAYAM DISTRICT, PIN - 686577
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .4..
                                                     2025:KER:60038


      5      VILLAGE OFFICER, MOONNILAVU
             MOONNILAVU VILLAGE OFFICE, THALANADU,
             KOTTAYAM DISTRICT, PIN - 686586

      6      FEDERAL BANK
             REPRESENTED BY ITS MANAGING DIRECTOR,
             FEDERAL BANK TOWERS, ALUVA,
             ERNAKULAM DISTRICT, PIN - 683101

      7      AUTHORISED OFFICER
             FEDERAL BANK LTD, LCRD KOTTAYAM DIVISION,
             THEKKUMKAL BUILDING, T.B ROAD,
             KOTTAYAM, PIN - 686001.

 *ADDL.R8 MIRATH REALTORS PRIVATE LTD.
          112, AMPADIYIL VILLA, PANNIVIZHA, ADOOR P.O.,
          PATHANAMTHITTA, KERALA,
          REPRESENTED BY AUTHORIZED REPRESENTATIVE
          MR.SADANANDAN

             *(ADDL.R8   IS   IMPLEADED  AS   PER   ORDER    DATED
             26/09/2024 IN I.A-1/2024 IN WP(C) 17574/2024)


             BY ADVS.
             SRI.MOHAN JACOB GEORGE
             SRI.ENOCH DAVID SIMON JOEL
             SMT.P.V.PARVATHY (P-41)
             SMT.REENA THOMAS
             SMT.NIGI GEORGE
             SHRI.ANANTHU V.LAL
             SHRI.HARISANKAR S.
             SRI.S.SREEDEV
             SRI.RONY JOSE
             SHRI.LEO LUKOSE
             SRI.KAROL MATHEWS SEBASTIAN ALENCHERRY
             SRI.DERICK MATHAI SAJI
             SRI.KARAN SCARIA ABRAHAM
             SRI.P.PAULOCHAN ANTONY
             SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .5..
                                                   2025:KER:60038


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED CASES,
THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .6..
                                                    2025:KER:60038



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

              THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947

                          WP(C) NO. 23781 OF 2024

PETITIONERS:

      1      RAHUL R, S/O. M.K.RAJEEV,
             AGED 41 YEARS
             TC 78/1408 (1) ANUGRAHA, MATTATHARA, MANACAUD P.O,
             THIRUVANANTHAPURAM, PIN - 695009

      2      CANARA BANK, TRIVIKRAMANGALAM BRANCH,
             TC 20/1241-1, TRIVIKRAMANGALAM ROAD, KARAMANA S.O,
             TRIVANDRUM,
             REPRESENTED BY THE AUTHORIZED OFFICER, PIN - 695002


             BY ADVS.
             SRI.MOHAN JACOB GEORGE
             SMT.P.V.PARVATHY (P-41)
             SMT.REENA THOMAS
             SMT.NIGI GEORGE
             SRI.ANANTHU V.LAL
             SRI.HARISANKAR S.




RESPONDENTS:

             THE SUB REGISTRAR,
             OFFICE OF THE SUB REGISTRAR, NEMOM SRO,
             THIRUVANANTHAPURAM, PIN - 695020
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .     .7..
                                                           2025:KER:60038



             BY ADVS.
             SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)


       THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON   30.07.2025,      ALONG     WITH    WP(C).20219/2024   AND   CONNECTED
CASES, THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .8..
                                                    2025:KER:60038



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

              THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947

                          WP(C) NO. 24985 OF 2024

PETITIONERS:

      1      THE MEENACHIL EAST URBAN CO-OPERATIVE BANK
             LTD. NO. 4266
             REPRESENTED BY ITS GENERAL MANAGER,
             ABIN M. ABRAHAM, HAVING ITS HEAD OFFICE AT POONJAR,
             POONJAR THEKKEKARA P.O.,
             KOTTTAYAM DISTRICT., PIN - 686582

      2      THE AUTHORIZED OFFICER
             THE MEENACHIL EAST URBAN CO-OPERATIVE BANK
             LTD. NO. 4266, POONJAR THEKKEKARA P.O.,
             KOTTTAYAM, PIN - 686582


             BY ADVS.
             SRI.S.RANJIT (K/250/1999)
             SRI.GOKUL DAS V.V.H.




RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY CHIEF SECRETARY TO THE GOVERNMENT,
             GOVERNMENT SECRETARIAT,
             THIRUVANANTHAPURAM, PIN - 695001
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .9..
                                                   2025:KER:60038


      2      THE INSPECTOR GENERAL OF REGISTRATION
             OFFICE OF THE INSPECTOR GENERAL OF REGISTRATION,
             VANCHIYOOR, THIRUVANANTHAPURAM, PIN - 695035

      3      THE SUB REGISTRAR
             SUB REGISTRAR'S OFFICE, ERUMELY,
             KOTTAYAM, PIN - 686509

             BY ADVS.
             SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)



       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED CASES,
THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .10..
                                                    2025:KER:60038



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

              THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947

                          WP(C) NO. 26862 OF 2024

PETITIONER:

             POKKINARY HASHIM
             AGED 73 YEARS
             S/O. MOIDU HAJI, HOUSE NO.19/112, NELLIKOT,
             CHALAPPURAM P.O., KOZHIKODE, PIN - 673002


             BY ADVS.
             SRI.P.MOHANDAS (ERNAKULAM)
             SRI.K.SUDHINKUMAR
             SRI.SABU PULLAN
             SRI.GOKUL D. SUDHAKARAN
             SRI.R.BHASKARA KRISHNAN
             SRI.BHARATH MOHAN
             DR.K.P.SATHEESAN (SR.)




RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY THE PRINCIPAL SECRETARY,
             REVENUE DEPARTMENT, GOVERNMENT SECRETARIAT,
             THIRUVANANTHAPURAM, PIN - 695001

      2      THE SUB REGISTRAR
             OFFICE OF THE SUB REGISTRAR, CHOKLI, C.P. 2/206,
             CHOKLI, KANNUR, PIN - 670672
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .     .11..
                                                           2025:KER:60038



      3      THE VILLAGE OFFICER
             MAHE VILLAGE, THALASSERY TALUK,
             KANNUR, PIN - 673310

      4      THE SUB REGISTRAR
             OFFICE OF THE SUB REGISTRAR, KONDOTTY,
             MALAPPURAM, PIN - 673638

      5      THE VILLAGE OFFICER
             VAZHAYUR VILLAGE, KONDOTTY TALUK,
             MALAPPURAM, PIN - 673638

             BY ADVS.
             SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)



       THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON   12.08.2025,      ALONG     WITH    WP(C).20219/2024   AND   CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .12..
                                                    2025:KER:60038



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

              THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947

                          WP(C) NO. 36936 OF 2024

PETITIONERS:

      1      THE MEENACHIL EAST URBAN CO-OPERATIVE BANK
             LTD. NO. 4266
             REPRESENTED BY ITS GENERAL MANAGER,
             ABIN M. ABRAHAM, HAVING ITS HEAD OFFICE AT POONJAR,
             POONJAR THEKKEKARA P.O.,
             KOTTTAYAM DISTRICT., PIN - 686582

      2      THE AUTHORIZED OFFICER
             THE MEENACHIL EAST URBAN CO-OPERATIVE BANK
             LTD. NO. 4266, POONJAR THEKKEKARA P.O.,
             KOTTTAYAM., PIN - 686582


             BY ADVS.
             SRI.S.RANJIT (K/250/1999)
             SRI.GOKUL DAS V.V.H.




RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY CHIEF SECRETARY TO THE GOVERNMENT,
             GOVERNMENT SECRETARIAT,
             THIRUVANANTHAPURAM., PIN - 695001
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .13..
                                                   2025:KER:60038


      2      THE INSPECTOR GENERAL OF REGISTRATION
             OFFICE OF THE INSPECTOR GENERAL OF REGISTRATION,
             VANCHIYOOR, THIRUVANANTHAPURAM., PIN - 685035

      3      THE SUB REGISTRAR
             SUB REGISTRAR'S OFFICE, MOOVATTUPUZHA P.O.,
             ERNAKULAM DISTRICT, PIN - 686661

      4      THE TAHSILDAR (L.R.)
             TALUK OFFICE, MUVATTUPUZHA TALUK,
             MINI CIVIL STATION, MOOVATTUPUZHA,
             ERNAKULAM DISTRICT, PIN - 686673

      5      THE VILLAGE OFFICER
             VALAKOM VILLAGE OFFICE, VALAKOM, MEKKADAMBU P.O.,
             ERNAKULAM DISTRICT, PIN - 682316

             BY ADVS.
             SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)



       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED CASES,
THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .14..
                                                    2025:KER:60038



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

              THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947

                          WP(C) NO. 36991 OF 2024

PETITIONER:

             MRS.TESSY
             AGED 52 YEARS
             W/O ROJI.M.A, MOONGANANIYIL, VAZHAVATTA.P.O.,
             WAYANAD DISTRICT.
             (WHOLE TIME DIRECTOR, EMARAJ ENTERPRISES PVT LTD).,
             PIN - 673122


             BY ADVS.
             SRI.T.R.RAJAN
             SRI.T.H.ABDUL AZEEZ




RESPONDENTS:

      1      THE SUB REGISTRAR
             SUB REGISTRAR OFFICE, 3RD FLOOR,
             PERIMBILLY BUILDING, MAHATMA GANDHI RD,
             ERNAKULAM, KERALA, PIN - 682011

      2      THE CHIEF MANAGER AND AUTHORISED OFFICER
             UNION BANK OF INDIA CONSORTIUM,
             ASSET RECOVERY BRANCH, 2ND FLOOR,
             UNION BANK BHAVAN, MG ROAD,
             ERNAKULAM, PIN - 682035
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .15..
                                                   2025:KER:60038


      3      THE UNION BANK OF INDIA CONSORTIUM
             CONSORTIUM REPRESENTED BY ITS CHIEF MANAGER AND
             AUTHORISED OFFICER, ASSET RECOVERY BRANCH,
             2ND FLOOR, UNION BANK BHAVAN, MG ROAD,
             ERNAKULAM, PIN - 682035


             BY ADVS.
             SRI.C.MURALIKRISHNAN (PAYYANUR)
             SRI.A.B.MOHANAKUMAR
             SRI. MATHEW ANGELO DAVIS
             SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)



       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED CASES,
THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .16..
                                                     2025:KER:60038



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

              THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947

                          WP(C) NO. 37455 OF 2024

PETITIONER:

             ASHRAF M. A.
             AGED 57 YEARS
             SON OF ABDULKHADER, MAROTTIKKAL HOUSE,
             PUTHUPPADY P.O, MUVATTUPUZHA,
             ERNAKULAM, PIN - 686673


             BY ADV SRI.PEEYUS A.KOTTAM


RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY ITS SECRETARY,
             REGISTRATION DEPARTMENT, SECRETARIAT,
             THIRUVANANTHAPURAM, PIN - 695035

      2      THE SUB REGISTRAR, PERUMBAVOOR
             OFFICE OF THE SUB REGISTRAR, MINI CIVIL STATION,
             POOPPANI ROAD, PALLIKKARA, PERUMBAVOOR,
             KERALA, PIN - 683542

      3      AUTHORISED OFFICER, INDIAN OVERSEAS BANK
             2384, 5TH FLOOR, VETTUKATTIL BUILDINGS,
             MAHATMA GANDHI RD, JOS JUNCTION, ERNAKULAM SOUTH,
             ERNAKULAM, KOCHI,
             KERALA, PIN - 682016.
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .17..
                                                   2025:KER:60038


      4      VILLAGE OFFICER, VENGOLA
             VENGOLA VILLAGE OFFICE, 3FM8+24G,
             PERUMBAVOOR - PUTHENKURISH RD, VENGOLA,
             KERALA, PIN - 683556


             BY ADVS.
             SRI.SUNIL SHANKER
             SMT.VIDYA GANGADHARAN
             SMT.SANDHRA.S
             SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)



       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED CASES,
THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .18..
                                                    2025:KER:60038



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

              THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947

                          WP(C) NO. 40902 OF 2024

PETITIONER:

             SAYOOJ T. K
             AGED 45 YEARS
             S/O SANKARAN, EETTANCHERI POYIL HOUSE, POYILKANADU,
             CHENGOTTUKAVU VILLAGE, KOYILANDI, KOZHIKODE 673 306
             REPRESENTED BY HIS POWER OF ATTORNEY HOLDER
             SHINOJ E, S/O MOHANDAS, 3/818,
             THAYADI NILAMPARAMBA, NADAKKAVU,
             KOZHIKODE, PIN - 673011


             BY ADVS.
             SRI.PHILIP T.VARGHESE
             SRI.THOMAS T.VARGHESE
             SMT.ACHU SUBHA ABRAHAM
             SMT.V.T.LITHA
             SMT.K.R.MONISHA




RESPONDENTS:

      1      THE INSPECTOR GENERAL OF REGISTRATION
             VANCHIYOOR, THIRUVANANTHAPURAM, PIN - 695035

      2      THE SUB REGISTRAR
             CHEVAYOOR , KOZHIKODE DISTRICT, PIN - 673017
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .19..
                                                   2025:KER:60038


             BY ADVS.
             SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)



       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED CASES,
THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .20..
                                                     2025:KER:60038



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

              THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947

                          WP(C) NO. 43628 OF 2024

PETITIONER:

             MEK AIZAR PVT. LTD.
             AGED 60 YEARS
             VII/357 B, INDUSTRIAL DEVELOPMENT AREA,
             ERUMATHALA P.O, ALUVA, ERNAKULAM,
             REP. BY MANAGING DIRECTOR M.M.ABDUL JABBAR,
             SON OF MUHAMMED, PIN - 683112


             BY ADV SRI.PEEYUS A.KOTTAM


RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY ITS SECRETARY,
             REGISTRATION DEPARTMENT, SECRETARIAT,
             THIRUVANANTHAPURAM, PIN - 695035

      2      THE SUB REGISTRAR, PERUMBAVOOR,
             OFFICE OF THE SUB REGISTRAR, MINI CIVIL STATION,
             POOPPANI ROAD, PALLIKKARA,
             PERUMBAVOOR, KERALA, PIN - 683542

      3      AUTHORISED OFFICER, INDIAN OVERSEAS BANK, 2384,
             5TH FLOOR, VETTUKATTIL BUILDINGS,
             MAHATMA GANDHI RD, JOS JUNCTION, ERNAKULAM SOUTH,
             ERNAKULAM, KOCHI, KERALA, PIN - 682016
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .     .21..
                                                           2025:KER:60038


      4      VILLAGE OFFICER
             VAZHAKKULAM VILLAGE OFFICE, KEENPURAM, KEENPADY,
             ERNAKULAM-16, ALUVA MUNNAR ROAD, MUNNAR, ROAD,
             PERUMBAVOOR, KERALA, PIN - 683105

             BY ADVS.
             SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)



       THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON   30.07.2025,      ALONG     WITH    WP(C).20219/2024   AND   CONNECTED
CASES, THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .22..
                                                    2025:KER:60038


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

              THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947

                           WP(C) NO. 5429 OF 2025

PETITIONER:

             ABDUL FATHAH IBRAHIM
             AGED 50 YEARS
             S/O. IBRAHIM, AYAPPARA PARAMBIL, ANITHOTTAM,
             KANJIAPPALLY, KOTTAYAM, PIN - 686507


             BY ADVS.
             SRI.V.K.PEERMOHAMED KHAN
             SRI.GIRISH KUMAR V.C




RESPONDENTS:

      1      THE SUB REGISTRAR
             OFFICE OF THE KANJIRAPPALLY SUB REGISTRY,
             PONKUNNAM, KOTTAYAM, PIN - 686506

      2      THE VILLAGE OFFICER
             KANJIRAPPALLY VILLAGE OFFICE,
             KANJIRAPPALLY TALUK,
             KOTTAYAM, PIN - 686507

      3      THE AUTHORIZED OFFICER
             THE SOUTH INDIAN BANK LTD.,
             REGIONAL OFFICE, KOTTAYAM, PIN - 686002
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .23..
                                                   2025:KER:60038


             BY ADVS.
             SRI.B.J.JOHN PRAKASH
             SRI.P.PRAMEL
             SRI.SOORAJ M.S.
             SMT.VARSHA VIJAYAKUMAR NAIR
             SRI.MANU BABY
             SMT.RAJASREE K.
             SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)



       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED CASES,
THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .24..
                                                    2025:KER:60038



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

              THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947

                          WP(C) NO. 19345 OF 2025

PETITIONER:

             MUHAMMED SHUHAIB S, AGED 44 YEARS
             S/O SHAHUL HAMEED M, 42/2254, NANDIYAD,
             JANATHA ROAD, VENNALA POST, ERNAKULAM DISTRICT
             KERALA, PIN - 682028


             BY ADVS.
             SMT.KARTHIKA MARIA
             SRI.ARUN THOMAS
             SRI.ANIL SEBASTIAN PULICKEL
             SMT.VEENA RAVEENDRAN
             SRI.KURIAN ANTONY MATHEW
             SRI.MATHEW NEVIN THOMAS
             SMT.AMBIKA SANKAR
             SMT.LEAH RACHEL NINAN
             SMT.NAVYA SEBY
             SHRI.KUNCHACKO PRADEEP
             SMT.ANJALY ELIAS
             SRI.SHINTO MATHEW ABRAHAM



RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY SECRETARY TO GOVERNMENT,
             DEPARTMENT OF REGISTRATION, SECRETARIAT,
             THIRUVANANTHAPURAM, PIN - 695001
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .25..
                                                   2025:KER:60038


      2      SUB-REGISTRAR
             SRO, ERNAKULAM 2ND FLOOR, PERUMPILLY BUILDING,
             MAHATMA GANDHI RD, KPCC JUNCTION,
             KERALA, PIN - 682011

             BY ADVS.
             SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)



       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED CASES,
THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .26..
                                                    2025:KER:60038



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

              THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947

                          WP(C) NO. 19869 OF 2025

PETITIONER:

             SURAFUNNISA
             AGED 51 YEARS
             W/O. ABDUL JALEEL, RAMANALUKKAL HOUSE,
             POST MANGALAM, TIRUR,
             MALAPPURAM DISTRICT, PIN - 676561


             BY ADVS.
             SRI.MADHU RADHAKRISHNAN
             SRI.NELSON JOSEPH
             SRI.M.D.JOSEPH
             SRI.DEEPAK ASHOK KUMAR
             SRI.JESWIN JACOB




RESPONDENTS:

      1      SUB REGISTRAR
             KODAKKAL SUB REGISTRAR OFFICE,
             CHAMARAVATTOM,
             TIRUR ROAD, ALATHIYUR, MALAPPURAM, PIN - 676102

      2      VILLAGE OFFICER
             MANGALAM , VILLAGE OFFICE MANGALAM,
             MALAPPURAM, PIN - 676561
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .     .27..
                                                           2025:KER:60038


      3      KOTAK MAHINDRA BANK LTD
             REP. AUTHORISED SIGNATORY AND CHIEF MANAGER,
             1ST FLOOR, KANAKA DAMODAR BUILDING,
             VEEKSHANAM ROAD, OPP. INTERNATIONAL HOTEL, COCHIN,
             ERNAKULAM, PIN - 682035

      4      KOTAK MAHINDRA BANK LTD
             REP. BY MANAGER, TIRUR BRANCH,
             MALAPPURAM DISTRICT, PIN - 676561

      5      DR. SIDDIK RAMANALUKKAL
             AGED 50 YEARS
             S/O. SAIDU MOHAMMED R, RAMANALUKKAL HOUSE,
             MANGALAM P.O.
             MALAPPURAM DISTRICT, TIRUR, PIN - 676561.

             BY ADVS.
             SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)



       THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON   30.07.2025,      ALONG     WITH    WP(C).20219/2024   AND   CONNECTED
CASES, THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .28..
                                                    2025:KER:60038



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

              THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947

                          WP(C) NO. 24813 OF 2025

PETITIONER:

             KOTTARATHIL JABBAR JANEESH
             AGED 42 YEARS
             S/O.KOTTARATHI BAVA JABBAR,
             RESIDING AT 12/1606 A, KOTTARATHIL, KOCHIN COLLEGE
             ROAD, PANAYAPPILLY, MATTANCHERY, ERNAKULAM
             DISTRICT, PIN - 682002


             BY ADVS.
             SRI.T.MADHU
             SMT.C.R.SARADAMANI
             SRI.RENJISH S. MENON
             SMT.ALEENA JOSE
             SMT.AVANTHIKA R.
             SRI.P.S.VIJU
             SRI.KARTHIK KRISHNA M.




RESPONDENTS:

      1      THE STATE OF KERALA
             REPRESENTED BY ITS SECRETARY TO GOVERNMENT,
             REGISTRATION DEPARTMENT,
             GOVERNMENT SECRETARIAT,
             THIRUVANANTHAPURAM, PIN - 695001
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .     .29..
                                                           2025:KER:60038


      2      THE DISTRICT REGISTRAR
             ERNAKULAM, OFFICE OF THE DISTRICT REGISTRAR,
             3RD FLOOR, PERUMPILLY BUILDING,
             MAHATMA GANDHI ROAD, SHENOYS,
             ERNAKULAM DISTRICT, PIN - 682011

      3      THE SUB REGISTRAR
             SUB REGISTRAR'S OFFICE, KOCHI,
             ERNAKULAM DISTRICT, PIN - 682002

      4      THE AUTHORIZED OFFICER
             INDIAN OVERSEAS BANK, ERNAKULAM BRANCH,
             THEKKEKARA MANSION, FIRST FLOOR, M.G.ROAD,
             ERNAKULAM, PIN - 682035


             BY ADVS.
             SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)


       THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON   30.07.2025,      ALONG     WITH    WP(C).20219/2024   AND   CONNECTED
CASES, THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .    .30..
                                                    2025:KER:60038



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

              THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN

   TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947

                          WP(C) NO. 25850 OF 2025

PETITIONER:

             MANOJ KURIAKOSE
             AGED 50 YEARS
             S/O MATHEW KURIAKOSE, VAITHATTUPUTHENPURA HOUSE,
             TAGORE NAGAR, MUVATTU PUZHA, MUVATTUPUZHA P.O,
             MARADY VILLAGE, MUVATTU PUZHA TALUK,
             ERNAKULAM DISTRICT PIN-686 661,
             NOW RESIDING AT, EMIRATES PALACE MANDARIN ORIENTAL
             ABU DHABI, WEST CORNICHE ROAD, ABU DHABI,
             UNITED ARAB EMIRATES, P O BOX 39999.

             REPRESENTED BY HIS POWER OF ATTORNEY HOLDER,
             MR. BASIL PAUL, AGED 46 YEARS, S/O.V M PAULOSE,
             VATHYATTU HOUSE, MUVATTUPUZHA, MARADY,
             MUVATTUPUZHA P.O, MARADY VILLAGE,
             MUVATTUPUZHA TALUK, ERNAKULAM DISTRICT-686661


             BY ADVS.
             SRI.ARUN PAUL (KAPRASSERY)
             SRI.K.P.S.JALALUDDEEN MOHMMED



RESPONDENTS:

      1      STATE OF KERALA
             REPRESENTED BY CHIEF SECRETARY, SECRETARIAT,
             THIRUVANANTHAPURAM, PIN - 695001
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                 .     .31..
                                                           2025:KER:60038


      2      INSPECTOR GENERAL OF REGISTRATION
             GOVERNMENT OF KERALA, VANCHIYOOR,
             THIRUVANANTHAPURAM,, PIN - 695035

      3      SUB REGISTRAR MUVATTUPUZHA
             SUB REGISTRAR OFFICE, PUZHAKKARAKAVU RD,
             NEAR TB JUNCTION, THOTTUMKALPEEDIKA,
             MUVATTUPUZHA, KERALA, PIN - 686661

      4      VILLAGE OFFICER
             MUVATTUPUZHA VILLAGE OFFICE,
             THODUPUZHA - MUVATTUPUZHA RD, THOTTUMKALPEEDIKA,
             MUVATTUPUZHA, KERALA, PIN - 686661

      5      M/S MUVATTUPUZHA URBAN COOPERATIVE BANK LTD NO.556
             KACHERITHAZHAM, MUVATTUPUZHA P.O, MUVATTUPUZHA,
             REPRESENTED BY ITS AUTHORISED OFFICER,
             MUVATTUPUZHA URBAN COOPERATIVE BANK
             LTD NO.556, PIN - 686661

             BY ADVS.
             SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)
             SRI.SAJEEV KUMAR K.GOPAL


       THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON   30.07.2025,      ALONG     WITH    WP(C).20219/2024   AND   CONNECTED
CASES, THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
 W,P(C) Nos. 20219 of 2024 and conn. Cases.



                                    .    .32..
                                                                      2025:KER:60038




                                  COMMON JUDGMENT

Dated, this the 12th day of August, 2025

In all these Writ Petitions, except W.P(C) No.20219/2024, the

petitioners are auction purchasers in respect of the secured

assets pursuant to proceedings initiated in terms of the

Securitisation and Reconstruction of Financial Assets and

Enforcement of Security Interest Act (hereinafter, 'SARFAESI

Act' for short). Upon auction being confirmed on petitioners,

sale certificates were issued by the authorised officer under

the SARFAESI Act. The petitioners wanted the copy of the sale

certificate to be filed in Book No.1 of the S.R.O concerned,

in terms of Section 89(4) of the Registration Act, 1908,

however, cited a circular issued by the Joint Inspector

General dated 17.04.2023 (IGR/571/2023-RR9). According to the

Sub Registrar concerned, the filing in terms of Section 89(4)

requires payment of stamp duty as directed in the above

circular. Thus, the issue in all these Writ Petitions centers W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .     .33..
                                                                2025:KER:60038


around the question of levying stamp duty, when a copy of the

sale certificate issued pursuant to SARFAESI proceedings is

sought to be filed in Book No.1 in terms of Section 89(4) of

the Registration Act.

2. Heard the learned counsel for the petitioners in all the

Writ Petitions, as also, the learned special Government

Pleader (Taxes).

3. It has been brought to the notice of this Court by the

learned counsel for the petitioners that the issue is covered

by a series of judgments of the Hon'ble Supreme Court, as

also, by a latest judgment by a learned Single Judge of this

Court. The judgments, which have been pressed into service are

i) Inspector General of Registration and Another v.

G.Madhurambal and Another [2022 SCC OnLine SC 2079];

ii) Esjaypee Impex Pvt. Ltd. v. Asst. General Manager and

Authorised Officer, Canara Bank [(2021) 11 SCC 537] (three

judges bench); iii) Haldiram Incorporation Pvt. Ltd. V. Amrit

Hatcheries Pvt. Ltd. [2023 KHC 7278]; iv) A Division Bench W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .      .34..
                                                                   2025:KER:60038


judgment       of   the    Madras     High      Court   in        Sub   Registrar,

Neelangarai, Chennai v. Tripower Enterprises [MANU/TN/6959/

2022]; v) State of Punjab and Another v. Ferrous Alloy

Forgings Pvt. Ltd. and Others [2024 SCC OnLine SC 3372]; and

vi) one rendered by a learned Single Judge of this Court in

Nowfal Salam @ Mohammed Nowfal v. The Principal Sub Registrar

[2025 KLT OnLine 2164].

4. Having perused the above judgments, this Court notice

that the legal position is too well settled that for the

purpose of filing a copy of the sale certificate in Book No.1

in terms of Section 89(4) of the Registration Act, the person

claiming for the sale certificate is not having the liability

to pay the stamp duty. The demand in this regard by the

respondent Sub Registrar is illegal. This Court specifically

notice that in all the Writ Petitions, the prayer sought for

is to file/enter the copy of the sale certificate in Book No.1

in terms of Section 89 of the Registration Act; and not for

registration of the sale certificate. W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                   .      .35..
                                                                    2025:KER:60038


5.    Per    contra,      the      learned        Special     Government     Pleader

(Taxes) would submit that the matter is pending before the

Division Bench of this Court in a series of appeals

challenging a common judgment dated 19.05.2025 rendered by a

learned Single Judge in Nowfal Salam (supra).

6. Today, when the matter is taken up for consideration, it

was pointed out by the learned counsel for the petitioners

that the challenge against the said judgment of the learned

Single Judge has been repelled by the Division Bench by

judgment dated 21.07.2025. By which, the Writ Appeals were

dismissed holding that the judgments under challenge are

legally unassailable. The Division Bench, inter alia, found in

paragraph no.11 that the sale certificate at the time of its

issuance is not an 'instrument' and hence would not attract

the stamp duty. It may metamorphose into an instrument when

the original is presented for registration before the

registering authority. The incidence of stamp duty on such a

situation is to be decided by the Registering Authority at W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .     .36..
                                                             2025:KER:60038


that point of time. Insofar as, filing of a copy of the sale

certificate in terms of Section 89(4) of the Registration Act,

the law has to claim that no stamp duty is liable to be paid.

7. In fact, the law in this regard has been declared by the

Hon'ble Supreme Court in the various judgments relied on by

the petitioners, this Court waited to dispose of the Writ

Petitions only based on the submissions made by the learned

Special Government Pleader (Taxes) that the matter is being

considered by the Division Bench, which challenge has also

been repelled now.

8. In the circumstances, these Writ Petitions are allowed.

The circular dated 17.04.2023 issued by the Joint Inspector

General (bearing no.IGR/571/2023-RR9) will stand quashed.

There will be a direction to the respective Sub Registrars to

file a copy of the sale certificates in Book No.1 in

accordance with Section 89(4) of the Registration Act. In

cases, where the copy of the sale certificate has not been W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .     .37..
                                                               2025:KER:60038


forwarded by the authorised officer, there will be a direction

to the authorised officer concerned in each case to forward

such copy of the sale certificate to the Registrar, who upon

receipt of the same will file such copy in Book No.1 as

enjoined by Section 89(5) of the Registration Act. It is

clarified that the directions contained in the judgment of the

learned Single Judge in Nowfal Salam (supra), insofar as

revalidation etc of the sale certificate, will govern such

cases, if any.

The solitary difference in this case is that the certificate

is issued under the provisions of the Insolvency and

Bankruptcy Code, 2016, the same will not make any difference

in the legal position. Necessary clue in this regard is

available in Nowfal Salam (supra) in paragraph no.6, wherein

the judgment of a Division Bench of the Madras High Court in

Inspector General of Registration v. Tripower Properties

(Pvt.) Ltd. [W.A. No.589/2022 and connected cases] is referred W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .38..
                                                             2025:KER:60038


to   point     out    that    the    sale     certificate   issued   by   the

Administrative Committee appointed by the High Court need only

be filed in accordance with Section 89 of the Registration

Act. In the circumstances, a similar direction is issued in

W.P.(C) No.20219/2024 as well directing the 1 st respondent Sub

Registrar to file a copy of the sale certificate in that case

in Book No.1 in terms of Section 89(4) of the Registration

Act, expeditiously, at any rate, within a period of one month

from the date of receipt of a copy of this judgment.

Inasmuch as the Writ Petitions are allowed, as indicated

above, interlocutory applications, if any, pending will stand

closed.

Sd/-

C. JAYACHANDRAN, JUDGE ww W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .39..
                                                      2025:KER:60038


                       APPENDIX OF WP(C) 20219/2024

PETITIONER EXHIBITS

EXHIBIT P1                 TRUE COPY OF THE CERTIFICATE OF SALE

NO:05/2023 DATED 17/9/2023 ISSUED BY THE SECOND RESPONDENT.

EXHIBIT P2 TRUE COPY OF THE REQUEST SUBMITTED BY THE PETITIONER DATED 13/3/2024.

EXHIBIT P3 TRUE COPY OF THE JUDGMENT DATED 15/1/2024 IN W.P (C ) NO/15095/2015 OF THIS HON'BLE COURT.

W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .40..
                                                       2025:KER:60038


                       APPENDIX OF WP(C) 17574/2024

PETITIONER EXHIBITS

EXHIBIT P1                 A TRUE COPY OF THE SALE CERTIFICATE DATED

18/03/2024 ISSUED BY THE 7TH RESPONDENT IN FAVOUR OF THE PETITIONER.

EXHIBIT P2 A TRUE COPY OF THE LETTER DATED 18/03/2024 FORWARDED BY THE 7TH RESPONDENT TO THE 3RD RESPONDENT.

EXHIBIT P3 A TRUE COPY OF THE LETTER NO.52/24 DATED 25/03/2024 ISSUED BY THE 3RD RESPONDENT TO THE 7TH RESPONDENT.

EXHIBIT P4 A TRUE COPY OF THE CIRCULAR FILE NO.

IGR/571/2023-RR9 DATED 17/04/2023 ISSUED BY THE 2ND RESPONDENT.

EXHIBIT P5 A TRUE COPY OF THE REQUEST DATED 25/03/2024 SUBMITTED BY THE PETITIONER TO THE 5TH RESPONDENT W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .41..
                                                       2025:KER:60038


                       APPENDIX OF WP(C) 23781/2024

PETITIONER EXHIBITS

EXHIBIT P-1                COPY OF THE SECTION 13(2) NOTICE DATED

05.04.2021 ISSUED BY THE 2ND PETITIONER.

EXHIBIT P-2 COPY OF THE SALE NOTICE DATED 03.01.2024.

EXHIBIT P-3 COPY OF THE SALE CERTIFICATE DATED 08.02.2024 ISSUED BY THE 2ND PETITIONER IN FAVOUR OF THE 1ST PETITIONER.

EXHIBIT P-4 TRUE COPY OF THE LETTER DATED 21.05.2024 SUBMITTED BY THE 2ND PETITIONER BEFORE THE RESPONDENT.

EXHIBIT P-4(A) COPY OF THE ACKNOWLEDGMENT CARD EVIDENCING THE RECEIPT OF EXT-P4 BY THE RESPONDENT.

EXHIBIT P-5 COPY OF THE DECISION DATED 01.09.2022 OF THE DIVISION BENCH OF THE MADRAS HIGH COURT IN SUB REGISTRAR, NEELANGARAI, CHENNAI VS. TRIPOWER ENTERPRISES (PVT.) LTD IN W.A.NO.633/2022 AND CONNECTED CASES REPORTED IN MANU/TN/6621/2022.

EXHIBIT P-6 TRUE COPY OF THE DECISION DATED 20.07.2022 IN INSPECTOR OF GENERAL OF REGISTRATION VS. TRIPOWER PROPERTIES (PVT) LIMITED IN W.A. NO.589/2022 AND CONNECTED CASES.

EXHIBIT P-7 COPY OF THE SAID ORDER IN SLP(C) NO.16949/2022 AND CONNECTED CASES DATED 11.11.2022 IN INSPECTOR GENERAL OF REGISTRATION AND ANR VS. G. MADHURAMBAL & ANR. (ALSO REPORTED IN MANU/SCOR/112533/ 2022).

W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .42..
                                                       2025:KER:60038


EXHIBIT P-8                COPY OF THE ORDER DATED 29.10.2021 IN
                           M.A.NO.19262/2021   IN    SLP     (C)

NO.29752/2019 OF THE HON'BLE SUPREME COURT.

EXHIBIT P-9 COPY OF THE RELEVANT PRINT OUT OBTAINED FROM THE HON'BLE SUPREME COURT WEBSITE SHOWING THE DETAILS OF REGISTRATION OF THE SLP (C) NO.18325/2022 AGAINST EXT-P6 JUDGMENT.

Exhibit P-10 COPY OF THE JUDGMENT OF THE MADRAS HIGH COURT IN G.MADHURAMBAL & ANR. VS. THE INSPECTOR GENERAL OF REGISTRATION AND ANOTHER REPORTED IN MANU/TN/8817/2021.

Exhibit P-11 COPY OF THE JUDGEMENT OF THE HON'BLE SUPREME COURT REPORTED IN ES JAYPEE IMPEX PVT. LTD VS. ASSISTANT GENERAL MANAGER AND AUTHORIZED OFFICER, CANARA BANK REPORTED IN MANU/SC/0265/2021.

Exhibit P-12 COPY OF THE JUDGEMENT OF THE HON'BLE SUPREME COURT REPORTED IN HALDIRAM INCORPORATION PVT. LTD. V. AMRIT HATCHERIES PVT. LTD. REPORTED IN 2023 KHC 7278.

W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .43..
                                                      2025:KER:60038


                       APPENDIX OF WP(C) 24985/2024




PETITIONER EXHIBITS



EXHIBIT-P1                 TRUE COPY OF THE SALE CERTIFICATE DATED

30.03.2024 ISSUED BY THE 4TH RESPONDENT AUTHORIZED OFFICER IN FAVOUR OF THE PETITIONER.

EXHIBIT-P2 TRUE COPY OF THE LETTER DATED 21.07.2023 SENT BY THE 2ND PETITIONER TO THE 3RD RESPONDENT.

EXHIBIT-P3 TRUE COPY OF THE LETTER DATED 17.04.2023 ISSUED BY THE 3RD RESPONDENT.

EXHIBIT-P4 TRUE COPY OF THE BASIC TAX RECEIPT DATED 07.12.2023 ISSUED TO THE PETITIONER BANK UNDER THE THANDAPER NO.6128 IN RESPECT OF PROPERTY IN RE-SURVEY NO.168/8-5 IN BLOCK NO.24 OF ERUMELY SOUTH VILLAGE.

EXHIBIT-P5 TRUE COPY OF THE BASIC TAX RECEIPT DATED 07.12.2023 ISSUED TO THE PETITIONER BANK UNDER THE THANDAPER NO.5631 IN RESPECT OF PROPERTY IN RE-SURVEY NO.64/5-4 IN BLOCK NO.27 OF ERUMELY SOUTH VILLAGE.

EXHIBIT-P6 TRUE COPY OF THE ORDER DATED 11.11.2022 IN SLP(C) NO(S).16949 OF 2022 IN THE CASE OF INSPECTOR GENERAL OF REGISTRATION V. G. MADHURAMBAL BEFORE THE HON'BLE SUPREME COURT OF INDIA.

W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .44..
                                                      2025:KER:60038


                       APPENDIX OF WP(C) 26862/2024

PETITIONER EXHIBITS

EXHIBIT-P1                 TRUE COPY OF THE SALE CERTIFICATE FOR

IMMOVABLE PROPERTY ISSUED TO THE PETITIONER BY THE YES BANK DATED 14-12- 2023.

EXHIBIT-P2 TRUE COPY OF THE SALE CERTIFICATE DATED 14-12-2023 ISSUED TO THE PETITIONER BY THE YES BANK.

EXHIBIT-P3 TRUE COPY OF THE REQUEST MADE BY THE YES BANK TO THE 2ND RESPONDENT DATED 27-3- 2024.

EXHIBIT-P4 TRUE COPY OF THE REQUEST MADE BY THE YES BANK TO THE 4TH RESPONDENT DATED 27-03- 2024.

EXHIBIT-P5 TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER DATED 10-06-2024 WHICH WAS ACCEPTED BY THE 2ND RESPONDENT ON 13- 06-2024.

EXHIBIT-P6 TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER DATED 10-06-2024 WHICH IS ACCEPTED BY THE 4TH RESPONDENT ON 12- 06-2024.

W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .45..
                                                       2025:KER:60038


                       APPENDIX OF WP(C) 36936/2024

PETITIONER EXHIBITS

EXHIBIT-P1                 TRUE COPY OF THE SALE CERTIFICATE DATED

20.01.2020 ISSUED BY THE 2ND PETITIONER AUTHORIZED OFFICER IN FAVOUR OF THE 1ST PETITIONER BANK.

EXHIBIT-P2 TRUE COPY OF THE APPLICATION DATED 04.02.2020 SUBMITTED BY THE 1ST PETITIONER BANK BEFORE THE 4TH RESPONDENT THROUGH THE 5TH RESPONDENT.

EXHIBIT-P3 TRUE COPY OF THE LETTER DATED 27.04.2020 BEARING NO.182/20 SENT BY THE 5TH RESPONDENT TO THE 1ST PETITIONER BANK.

EXHIBIT-P4 TRUE COPY OF THE REPRESENTATION DATED 11.05.2020 BEARING NO.148/2020-21 SENT BY THE 2ND PETITIONER BEFORE THE 5TH RESPONDENT.

EXHIBIT-P5 TRUE COPY OF THE LETTER DATED 05.10.2020 BEARING NO.H-1017/20-21 SENT BY THE 1ST PETITIONER TO THE 4TH RESPONDENT.

EXHIBIT-P6 TRUE COPY OF THE LETTER DATED 05.07.2021 BEARING NO.H.431/21-22 SENT BY THE 1ST PETITIONER TO THE 5TH RESPONDENT.

EXHIBIT-P7 TRUE COPY OF THE LETTER DATED 13.10.2021 BEARING NO.153/21/D2 SENT BY THE 4TH RESPONDENT TO THE 1ST PETITIONER.

EXHIBIT-P8 TRUE COPY OF THE LETTER DATED 18.12.2021 BEARING NO. D2.153/21 SENT BY THE 4TH RESPONDENT TO THE 1ST PETITIONER BANK. W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .46..
                                                      2025:KER:60038


EXHIBIT-P9                 TRUE COPY OF THE LETTER DATED 23.12.2021

BEARING NO.H.1478/21-22 SENT BY THE 1ST PETITIONER BANK TO THE 3RD RESPONDENT.

EXHIBIT-P10 TRUE COPY OF THE LETTER DATED 07.01.2021 (SHOWN WRONGLY INSTEAD OF 07.01.2022) BEARING NO.C.7/2022 ISSUED BY THE 3RD RESPONDENT TO THE 1ST PETITIONER.

EXHIBIT-P11 TRUE COPY OF THE LETTER DATED 25.06.2024 BEARING NO.H-693/24-25 SENT BY THE 1ST PETITIONER TO THE 4TH RESPONDENT.

EXHIBIT-P12 TRUE COPY OF THE ORDER DATED 11.11.2022 IN SLP(C) NO(S).16949 OF 2022 IN THE CASE OF INSPECTOR GENERAL OF REGISTRATION V. G. MADHURAMBAL BEFORE THE HON'BLE SUPREME COURT OF INDIA.

W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .47..
                                                      2025:KER:60038


                       APPENDIX OF WP(C) 36991/2024



PETITIONER EXHIBITS

EXHIBIT P1             TRUE COPY OF THE SALE CERTIFICATE DATED

15/1/2024 ISSUED BY THE 2ND RESPONDENT IN TERMS OF RULE 9(6) OF THE SECURITY INTEREST (ENFORCEMENT) RULES, 2002.

EXHIBIT P2 TRUE COPY OF THE NOC DATED 9/7/2024 ISSUED BY THE 2ND RESPONDENT TO THE VILLAGE OFFICER, ERNAKULAM.

EXHIBIT P3 TRUE COPY OF COMMUNICATION DATED 19/1/2024 OF THE 2ND RESPONDENT TO THE 1ST RESPONDENT.

EXHIBIT P4 TRUE COPY OF THE ORDER DATED 11/11/2022 OF THE HONOURABLE SUPREME COURT OF INDIA IN SPECIAL LEAVE TO APPEAL (C) NO 16949/2022 AND CONNECTED CASES.

EXHIBIT P5 TRUE COPY OF THE ORDER NO 119-2024 DATED 31/1/2024 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P6 TRUE COPY OF THE REPLY DATED 8/2/2024 SUBMITTED BY THE 2ND RESPONDENT TO THE 1ST RESPONDENT.

EXHIBIT P7 TRUE COPY OF THE JUDGEMENT DATED 29/9/2021 OF THIS HONOURABLE COURT IN WP(C) NO. 1539 OF 2021.

EXHIBIT P8 TRUE COPY OF THE JUDGEMENT DATED 3/2/2022 OF THE HONOURABLE MADRAS HIGH COURT IN WP.NO.14292 OF 2020.

W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .48..
                                                    2025:KER:60038


EXHIBIT P9             TRUE     COPY    OF     THE   COMMUNICATION

NO.J2/300/2024 T D DATED 25/10/2024 ISSUED BY THE ADDITIONAL CHIEF SECRETARY, TAX (J) DEPARTMENT, GOVERNMENT OF KERALA TO THE INSPECTOR GENERAL (REGISTRATION), THIRUVANANTHAPURAM.

RESPONDENT EXHIBITS

EXHIBIT R1 (A) A TRUE COPY OF CLARIFICATION LETTER DATED 04.02.2025 W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .49..
                                                       2025:KER:60038


                       APPENDIX OF WP(C) 37455/2024

PETITIONER EXHIBITS

EXHIBIT P1                 THE TRUE COPY OF THE SALE CERTIFICATE

DATED 04.10.2024 ISSUED BY THE 3RD RESPONDENT AUTHORISED OFFICER TO THE PETITIONER.

EXHIBIT P2 THE TRUE COPY OF THE JUDGEMENT REPORTED IN 2021 (6) KHC 576 (KRISHNAN K.V. VS. STATE OF KERALA & OTHERS).

EXHIBIT P3 TRUE COPY OF THE JUDGMENT REPORTED IN 2022 LIVELAW (SC) 969 (THE INSPECTOR GENERAL OF REGISTRATION AND ANOTHER VS. G.MADHURAMBAL & ANOTHER).

EXHIBIT P4 THE TRUE COPY OF THE JUDGMENT OF THIS HON'BLE COURT IN W.P.(C) NO.15095/2015 DATED 15.01.2024 (THOMAS DANIEL VS. REVENUE DIVISIONAL OFFICER, ADOOR & OTHERS).

W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .50..
                                                         2025:KER:60038


                       APPENDIX OF WP(C) 40902/2024

PETITIONER EXHIBITS

EXHIBIT P1                 TRUE COPY OF       THE   POWER OF ATTORNEY
                           EXECUTED    BY     THE    PETITIONER DATED
                           08.07.2024.

EXHIBIT P2                 TRUE COPY OF THE SALE CERTIFICATE ISSUED

BY THE RECOVERY OFFICER, DEBTS RECOVERY TRIBUNAL NO.1, ERNAKULAM DATED 15.07.2024.

EXHIBIT P3 TRUE COPY OF THE NOTICE ISSUED BY THE RECOVERY OFFICER, DEBTS RECOVERY TRIBUNAL NO.1, ERNAKULAM.

EXHIBIT P4 TRUE COPY OF THE SAID NOTICE ISSUED BY THE RECOVERY OFFICER, DEBTS RECOVERY TRIBUNAL NO.1, ERNAKULAM DATED 13.09.2024.

EXHIBIT P5 TRUE COPY OF THE LETTER DATED 23.08.2024 OF THE 2ND RESPONDENT.

EXHIBIT P6 THE TRUE COPY OF THE CIRCULAR ISSUED BY THE 1ST RESPONDENT DATED 17.04.2023 REFERRED TO IN EXHIBIT P5 LETTER WITH ITS ENGLISH TRANSLATION.

W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .51..
                                                       2025:KER:60038


                       APPENDIX OF WP(C) 43628/2024

PETITIONER EXHIBITS

EXHIBIT P1                 THE TRUE COPY OF THE SALE CERTIFICATE

DATED 27.11.2024 ISSUED BY THE 3RD RESPONDENT AUTHORISED OFFICER WITH REGARD TO THE SALE OF 38.40 ARES OF PROPERTY COMPRISED IN RE-SY.NO. 121/15, BLOCK NO. 24 OF VAZHAKKULAM VILLAGE.

EXHIBIT P2 THE TRUE COPY OF THE JUDGEMENT REPORTED IN 2021 (6) KHC 576 (KRISHNAN K.V. VS. STATE OF KERALA & OTHERS).

EXHIBIT P3 TRUE COPY OF THE JUDGMENT REPORTED IN 2022 LIVELAW (SC) 969 (THE INSPECTOR GENERAL OF REGISTRATION AND ANOTHER VS. G.MADHURAMBAL & ANOTHER).

EXHIBIT P4 THE TRUE COPY OF THE JUDGMENT OF THIS HON'BLE COURT IN W.P.(C) NO.15095/2015 DATED 15.01.2024 (THOMAS DANIEL VS. REVENUE DIVISIONAL OFFICER, ADOOR & OTHERS).

EXHIBIT P5 TRUE COPY OF THE ORDER OF THE HON'BLE SUPREME COURT IN CIVIL APPEAL NO.

12527/2024 [SLP (C) NO.23347/2014] DATED 19.11.2024.

W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .52..
                                                      2025:KER:60038


                       APPENDIX OF WP(C) 5429/2025

PETITIONER EXHIBITS

EXHIBIT P1                 TRUE COPY OF THE SALE CONFIRMATION LETTER
                           DATED 03.09.2024.

EXHIBIT P2                 TRUE COPY OF THE SALE CERTIFICATE DATED

06.09.2024 ISSUED BY THE 3RD RESPONDENT BANK.

EXHIBIT P3 TRUE COPY OF THE REPRESENTATION SUBMITTED THROUGH THE 3RD RESPONDENT DATED 17/09/2024.

W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .53..
                                                      2025:KER:60038


                       APPENDIX OF WP(C) 19345/2025

PETITIONER EXHIBITS

EXHIBIT P1                 TRUE COPY OF THE SALE CERTIFICATE DATED
                           10.01.2025.

EXHIBIT P2                 TRUE COPY OF THE REQUEST LETTER SENT BY

PETITIONER TO THE 2ND RESPONDENT.

EXHIBIT P3 THE TRUE COPY OF THE JUDGMENT DATED 19.05.2025 IN W.P.(C) NO.25722 OF 2023 AND CONNECTED CASES.

W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .54..
                                                              2025:KER:60038


                       APPENDIX OF WP(C) 19869/2025

PETITIONER EXHIBITS

EXHIBIT P1                 THE TRUE COPY OF THE SALE CERTIFICATE

DATED 29/3/2025 ISSUED BY THE 3RD RESPONDENT IN FAVOUR OF THE PETITIONER.

EXHIBIT P2 THE TRUE COPY OF THE COMMON JUDGMENT OF THIS HON'BLE COURT DATED 20/1/2023 IN WPC NO.26268/2021 & WPC 25800/2021.

EXHIBIT P3 THE TRUE COPY OF THE ORDER OF THIS HON'BLE COURT DATED 10/10/2024 IN RP NO. 847/2024 IN WPC NO.26268/2021.

EXHIBIT P4 THE TRUE COPY OF THE LETTER DATED 7/5/2025 ISSUED BY THE AUTHORISED OFFICER OF THE 3RD RESPONDENT TO THE 1ST RESPONDENT.

EXHIBIT P5 THE COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT IN WPC NO.25722/2023 & CONNECTED CASES DATED 19/5/2025.

EXHIBIT P6 THE TRUE COPY OF THE ENCUMBRANCE CERTIFICATE NO.2809/2025 DATED 29/04/2025.

W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .55..
                                                      2025:KER:60038


                       APPENDIX OF WP(C) 24813/2025

PETITIONER EXHIBITS

EXHIBIT P1                 THE TRUE COPY OF THE SALE CERTIFICATE

DATED 29.03.2025 ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER.

EXHIBIT P2 THE TRUE COPY OF THE COMMUNICATION DATED 04.04.2025 ISSUED BY THE 4TH RESPONDENT TO THE 3RD RESPONDENT.

EXHIBIT P3 THE TRUE COPY OF THE CLARIFICATION DATED 04.11.2024 ISSUED BY THE INSPECTOR GENERAL OF REGISTRATION, THIRUVANANTHAPURAM.

EXHIBIT P4 THE TRUE COPY OF THE REPRESENTATION DATED 03.06.2025 ISSUED BY THE PETITIONER TO THE 3RD RESPONDENT.

EXHIBIT P5 THE TRUE COPY OF THE COMMUNICATION DATED 09.06.2025 ISSUED BY THE 3RD RESPONDENT TO THE 4TH RESPONDENT.

W,P(C) Nos. 20219 of 2024 and conn. Cases.

                                 .    .56..
                                                           2025:KER:60038


                       APPENDIX OF WP(C) 25850/2025

PETITIONER EXHIBITS

EXHIBIT P1                 A TRUE COPY OF THE SALE CERTIFICATE DATED

24/03/2025 ISSUED BY THE 5TH RESPONDENT.

EXHIBIT P2 A TRUE COPY OF THE REPLY LETTER DATED 24/04/2025 SENT BY THE 3RD RESPONDENT.

EXHIBIT P3 A TRUE COPY OF THE LETTER NO.J2/300/ 2024/TD DATED 25.10.2024.

EXHIBIT P4 A TRUE COPY OF THE CIRCULAR NO.I G R 3058 /2024/RR9 DATED 04-11-2024.

EXHIBIT P5 TRUE COPY OF THE CIRCULAR DATED 04.02.2025.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter