Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.K.Ramkumar vs The Sub Registrar
2021 Latest Caselaw 11270 Mad

Citation : 2021 Latest Caselaw 11270 Mad
Judgement Date : 30 April, 2021

Madras High Court
P.K.Ramkumar vs The Sub Registrar on 30 April, 2021
                                                                           W.P.(MD)No.8895 of 2021
                                                                    P.K.Ramkumar v. The Sub Registrar

                            BEFORE THE MADURAI BENCH OF MADRAS HIGH Court
                                                    DATED: 30.04.2021
                                                        CORAM:
                            THE HONOURABLE MR.JUSTICE N.ANAND VENKATESH

                                               W.P.(MD)No.8895 of 2021
                                             (Through Video Conferencing)

                     P.K.Ramkumar                                              ... Petitioner
                                                           Vs.

                     1.The Sub Registrar,
                       Rajapalayam
                       Virudhunagar District

                     2.The Assistant Commissioner,
                       Hindu Religious & Charitable Endowments Board,
                       Virudhunagar                                            ... Respondents

                     PRAYER : Writ Petition is filed under Article 226 of the Constitution of
                     India for issuance of a Writ of Mandamus to direct the 1 st respondent to
                     expedite the enquiry pending before him under section 22 A of the Tamil
                     Nadu Registration Act by considering the petitioner's representation dated
                     26.02.2021 and 21.04.2021 and to register the petitioner's sale deed
                     presented on the file of the 1st respondent.
                                   For Petitioner     :Mr.I.Velpradeep
                                   For Respondents :Mr.K.P.Narayanakumar for R2
                                                   Special Government Pleader


                     1/5



https://www.mhc.tn.gov.in/judis/
                                                                            W.P.(MD)No.8895 of 2021
                                                                     P.K.Ramkumar v. The Sub Registrar

                                                       Mr.K.Sathiya Singh for R1
                                                       Additional Government Pleader

                                                          ORDER

This writ petition has been filed for the issue of a writ of mandamus

directing the first respondent to hold an enquiry based on the representation

made by the petitioner on 21.04.2021 and to pass orders within the time

limit fixed by this Court.

2.The case of the petitioner is that he is the owner of the subject

property by virtue of a registered sale deed dated 13.05.2011. The petitioner

wanted to deal with the said property and he presented the sale deed for

registration before the first respondent and the first respondent, by

communication dated 12.06.2017, refused to register the sale deed and

directed the petitioner to get a no objection certificate from the concerned

temple.

3.The petitioner challenged the communication of the first respondent

https://www.mhc.tn.gov.in/judis/ W.P.(MD)No.8895 of 2021 P.K.Ramkumar v. The Sub Registrar

in W.P.(MD) No.8921/2018 and this Court disposed of the writ petition, by

an order dated 19.03.2019 and directed the first respondent to deal with the

issue in accordance with the judgment of this Court in Sudha Ravi Kumar

v. the Special Commissioner & Commissioner, H.R. & C.E. Department

reported in 2017 (3) CTC 135. The petitioner thereafter made a

representation before the first respondent on 26.02.2021. Since no enquiry

was initiated by the first respondent, the present writ petition has been filed

before this Court seeking appropriate directions.

4. Taking into consideration the facts and circumstances of the case

and the limited relief sought for in this writ petition, there shall be a

direction to the first respondent to act in accordance with the earlier order

passed by this Court in W.P.No.8921/2018, after affording an opportunity to

the petitioner and the concerned temple and take a decision with regard to

the registration of the sale deed within six weeks the date of receipt of a

copy of this order.

https://www.mhc.tn.gov.in/judis/ W.P.(MD)No.8895 of 2021 P.K.Ramkumar v. The Sub Registrar

5. The petitioner is directed to make a fresh representation to the first

respondent along with all the relevant documents and also a copy of this

order.

6. This writ petition is disposed of with the above direction. No costs.



                                                                                            30.04.2021
                     Internet        : Yes

                     RR

Note: In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate/litigant concerned. To

1.The Sub Registrar, Rajapalayam Virudhunagar District

2.The Assistant Commissioner, Hindu Religious & Charitable Endowments Board, Virudhunagar

https://www.mhc.tn.gov.in/judis/ W.P.(MD)No.8895 of 2021 P.K.Ramkumar v. The Sub Registrar

N.ANAND VENKATESH, J.

RR

W.P.(MD)No.8895 of 2021

30.04.2021

https://www.mhc.tn.gov.in/judis/

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter