Citation : 2021 Latest Caselaw 24467 Mad
Judgement Date : 13 December, 2021
W.P.No.26427 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 13.12.2021
CORAM
THE HONOURABLE MR. JUSTICE G.K.ILANTHIRAIYAN
W.P.No.26427 of 2021
Rasammal ... Petitioner
Vs
1. The District Registrar,
Ariyalur District.
2. The Joint Sub-Registrar-II,
Office of the Joint Sub-Registrar-II,
Ariyalur.
3. Ramachandran ... Respondents
Writ Petition is filed under Article 226 of the Constitution of India
praying to issue a Writ of Mandamus, directing the second respondent to
register the decree passed in A.S.No.7/2014 dated 23.12.2014 passed by the
Additional Subordinate Court, Perambalur, without reference to the delay
caused for tendering the decree within a time frame fixed by this Court in
accordance with law.
1/6
https://www.mhc.tn.gov.in/judis
W.P.No.26427 of 2021
For Petitioner : Mr.G.Ilamurugu
For Respondents : Mr.Yogesh Kannandasan
Special Government Pleader (for R1 & R2)
ORDER
This writ petition is filed to issue a Writ of Mandamus to direct
the second respondent to register the decree passed in A.S.No.7/2014 dated
23.12.2014 passed by the Additional Subordinate Court, Perambalur,
without reference to the delay caused for tendering the decree within a time
frame fixed that may be by this Court in accordance with law.
2. The petitioner and the third respondent's mother are the
daughters of one Thaiyamuthu, who had succeed to a larger extent of
properties and he died leaving behind his legal heirs. After his demise, the
petitioner approached her sister to effect partition of the properties that
belonged to her father and requested to allot ½ of her share in the properties
to the petitioner. Thereafter, the petitioner filed a suit in O.S.No.535 of 2007
on the file of the District Munsif Court, Perambalur for partition, which was
partly decreed by judgment and decree dated 17.07.2013. Aggrieved by the
same, the petitioner preferred First Appeal in A.S.No.7 of 2014 on the file of
https://www.mhc.tn.gov.in/judis W.P.No.26427 of 2021
the Additional Subordinate Court, Perambalur and the same was allowed by
the judgment and decree dated 23.12.2014. Accordingly, the petitioner was
allotted ½ share over the suit schedule properties. As against the said
judgment and decree, the petitioner's sister filed a Second Appeal before this
Court in S.A.No.938 of 2015. However, no interim order has been granted
and the Second Appeal is not even admitted till today.
3. While that being so, the petitioner's sister died on 12.10.2020,
leaving behind the third respondent herein to succeed to the properties of
the petitioner's sister. Now, the third respondent is attempting to make
encumbrance over the suit properties, pursuant to the mutation of the
Revenue Records. Therefore, the petitioner presented the judgment and
decree passed in Appeal Suit in A.S.No.7 of 2014 dated 23.12.2014 for
registration before the second respondent. However, it was refused to be
received by the second respondent for the reason that there is a delay in
presentation for registration. It is well settled provision of law that the time
limit stipulated under Section 23 of the Registration Act will have no
application to a Court decree. Therefore, the second respondent cannot
https://www.mhc.tn.gov.in/judis W.P.No.26427 of 2021
refuse to register any order or decree only on the ground that the same has
been presented beyond the period of limitation provided under Section 23 of
the said Act. Therefore, the second respondent shall entertain the certified
copy of the decree that is presented by the petitioner and register the same.
4. In view of the above discussion, the petitioner is directed to re-
present the certified copies of the judgment and decree passed in A.S.No.7
of 2014 dated 23.12.2014 for registration and on receipt of the same, the
second respondent is directed to register and release the same forthwith, if it
is otherwise in order.
5. With the above directions, this Writ Petition is allowed. No
costs.
13.12.2021 kv Index:Yes/No Speaking Order: Yes
https://www.mhc.tn.gov.in/judis W.P.No.26427 of 2021
To
1. The District Registrar, Ariyalur District.
2. The Joint Sub-Registrar-II, Office of the Joint Sub-Registrar-II, Ariyalur.
https://www.mhc.tn.gov.in/judis W.P.No.26427 of 2021
G.K.ILANTHIRAIYAN, J.
kv
W.P.No.26427 of 2021
13.12.2021
https://www.mhc.tn.gov.in/judis
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!