Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.Durga Devi vs The Joint Sub-Registrar
2021 Latest Caselaw 17186 Mad

Citation : 2021 Latest Caselaw 17186 Mad
Judgement Date : 23 August, 2021

Madras High Court
M.Durga Devi vs The Joint Sub-Registrar on 23 August, 2021
                                                                                W.P(MD)No.13596 of 2021


                        BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                    DATED : 23.08.2021

                                                         CORAM

                   THE HONOURABLE MR.JUSTICE SENTHILKUMAR RAMAMOORTHY

                                               W.P(MD)No.13596 of 2021

                M.Durga Devi                                                         ... Petitioner

                                                            Vs.

                The Joint Sub-Registrar,
                Office of Joint Sub-Registrar No.1,
                Trichy.                                                              ... Respondent
                Prayer : Writ Petition filed under Article 226 of the Constitution of India,
                praying this Court to issue a Writ of Certiorarified Mandamus, thereby, call for
                the records of the respondent in Refusal Check Slip in RFL/1 Num. Join Sub-
                Registrar Trichy/136/2021 dated 26.07.2021 and quash the same as illegal and
                arbitrary in the light of the orders passed by this Hon'ble in W.P(MD) No.19745
                of 2020 dated 11.02.2021 and in consequence thereof direct the respondent to
                receive and register the sale deed executed by the petitioner in favour of
                Mohanarengan dated 26.07.2021, without insisting for production of original
                parental deed.


                                   For Petitioner     : Mr.P.Ganapathi Subramanian
                                   For Respondent     : Mr.R.Baskaran
                                                      Counsel for State

                                                        ORDER

The petitioner challenges a Refusal Check Slip, dated 26.07.2021 by https://www.mhc.tn.gov.in/judis/

which the respondent refused to register the sale deed presented by the

W.P(MD)No.13596 of 2021

petitioner for registration.

2.The petitioner states that the property comprised in Plot No.22 of

J.K.Nagar, bearing S.F.No.18/13 of Piratiyur Village, Srirangam Taluk, Trichy

District, originally belonged to one Venkatesan. The petitioner's mother, Jothi,

purchased the same from the said Venkatesan under registered sale deed, dated

05.02.2003. According to the petitioner, her mother Jothi died intestate on

17.02.2010 and her father Mahendran also died intestate on 12.03.2016.

Consequently, their three daughters, including the petitioner herein, inherited

the mother's estate. The petitioner states that each of the sisters decided to

apportion the property between themselves. Pursuant thereto, the petitioner

decided to sell her 1/3rd portion. For such purpose, a sale deed was executed

and presented for registration. However, by the impugned check slip, the

respondent refused to register the same on the ground that the original parent

document had not been produced. The learned counsel for the petitioner refers

to and relies upon the earlier order of this Court in Sivanadiyan Vs. Sub-

Registrar, Pudukottai, Pudukottai District, reported in 2021 (2) CTC 526. On

such basis, he contends that the impugned order is not sustainable.

3.Mr.R.Baskaran, learned counsel for the State, submits that the

Registration Department calls for an explanation with regard to the original https://www.mhc.tn.gov.in/judis/

parent documents so as to ensure that the relevant property has not been

W.P(MD)No.13596 of 2021

mortgaged or subject to any other encumbrance. In addition, he submits that

the relevant revenue documents, such as patta, may be submitted in such

circumstances along with an explanation for the non availability of the original

parent document.

4.In view of the consistent decision taken in earlier judgments of this

Court to the effect that a registration cannot be refused for non production of

the original parent document, the impugned order cannot be sustained. Such

impugned order cites only such non production of the original document as the

reason for refusal. Consequently, the impugned order dated 26.07.2021 is

quashed. At the same time, it must be noted that the original parent document

is called for so as to ascertain whether the property is subject to a mortgage or

other encumbrance. A party submitting a document for registration should,

therefore, provide an explanation for non production of the original parent

document and also submit corroborating documents in such regard.

5.Accordingly, W.P.(MD).No.13596 of 2021 is allowed. The petitioner is

permitted to re-present the relevant document for registration. Such re-

presentation shall be done within a period of two weeks from the date of the

receipt of a copy of this order. Upon receipt thereof, the respondent is directed

to consider the request for registration by taking into account the judgment https://www.mhc.tn.gov.in/judis/

reported in 2021 (2) CTC 526 as also the observations set out above. The

W.P(MD)No.13596 of 2021

petitioner is also permitted to submit an explanation with regard to the non

production of the original document as also any other document to corroborate

her interest in the property. There is no order as to costs.



                                                                                    23.08.2021
                Index              : Yes / No
                Internet           : Yes/ No
                TM

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

The Joint Sub-Registrar, Office of Joint Sub-Registrar No.1, Trichy.

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

W.P(MD)No.13596 of 2021

SENTHILKUMAR RAMAMOORTHY, J.

TM

W.P(MD)No.13596 of 2021

23.08.2021

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 : IJJ

 

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

 
 
Latestlaws Newsletter