Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.Krishnamoorthy vs The Inspector General Of ...
2021 Latest Caselaw 22470 Mad

Citation : 2021 Latest Caselaw 22470 Mad
Judgement Date : 17 November, 2021

Madras High Court
V.Krishnamoorthy vs The Inspector General Of ... on 17 November, 2021
                                                                                 W.P.No.20639 of 2021



                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED : 17.11.2021

                                                     CORAM

                             THE HONOURABLE MR.JUSTICE G.K.ILANTHIRAIYAN

                                              W.P.No.20639 of 2021

                V.Krishnamoorthy                                ... Petitioner

                                                      -Vs-

                1. The Inspector General of Registration,
                   100, Santhome High Road,
                   Chennai - 600 028.

                2. The Sub Registrar,
                   Chennai Central Joint-I SRO,
                   No.182, Bharathi Salai (Pycrafts Road),
                   Royapettah,
                   Chennai - 600 014.

                3. The Secretary cum Co-ordinator,
                   Administrator Committee of
                   Disc Assets Lead (India) Ltd.
                   119, Canal Bank Road,
                   CIT Nagar,
                   Chennai - 600 035.                           ... Respondents


                Prayer :- Writ Petition filed under Article 226 of the Constitution of India
                praying for the issuance of a Writ of Mandamus, directing the respondents 1
                and 2 to enter the Sale Certificate dated 02.04.2021 issued and forwarded by
                the third respondent in Book No.1 under Section 89 of the Registration Act,

https://www.mhc.tn.gov.in/judis
                Page 1 of 12
                                                                                   W.P.No.20639 of 2021

                1908, in line with the order dated 09.03.2021 made in W.P.Nos.8084 and
                18371 of 2017 passed by this Hon'ble Court, without insisting the stamp duty.


                                        For Petitioner    : Mr.P.Krishnan
                                        For R1 and R2     : Mr.Yogesh Kannadasan
                                                            Special Government Pleader.


                                                       ORDER

This Writ Petition has been filed for the issuance of Writ of

Mandamus, directing the respondents 1 and 2 to enter the Sale Certificate dated

02.04.2021 issued and forwarded by the third respondent in Book No.1 under

Section 89 of the Registration Act, 1908, in line with the order dated

09.03.2021 made in W.P.Nos.8084 and 18371 of 2017 passed by this Hon'ble

Court, without insisting the stamp duty.

2. Heard Mr.P.Krishnan, learned counsel appearing for the petitioner

and Mr.Yogesh Kannadasan, learned Special Government Pleader appearing

for the respondents 1 and 2.

3. The case of the petitioner is that M/s Disc Assets Lead (India)

Limited, dealt with investment and received funds from several investors for its

business and committed default in repayment. Therefore, the investors filed a

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

W.P.No.20639 of 2021

writ petition before this Court in W.P.No.8084 of 2017, to appoint an

Administrator Committee to take necessary steps to identify the properties of

the defaulter company and transferees to ascertain the location, marketability

and title thereto and to sell the same for distributing the sale proceeds to the

affected investors. This Court appointed the third respondent / Administrator

Committee, and the third respondent was directed to deposit the sale proceeds.

4. In pursuant to the Auction sale notice dated 04.02.2020 by the

third respondent, the petitioner submitted an appeal and the petitioner is being

the successful bidder to purchase the subject property to an extent of 1874

plinth area together with 1204 sq.ft of undivided share / interest of land in the

total extent of 4084 sq.ft and he was declared as the successful bidder in the

auction held on 06.03.2020. It was confirmed by the Hon'ble Division Bench

of this Court by an order dated 09.03.2021 made in W.P.Nos 8084 and 18371

of 2017. The entire sale price after deducting the TDS has been deposited and

the petitioner was issued Sale Certificate on 02.04.2021. The sale certificate

was also forwarded by the third respondent to the second respondent on

02.04.2021 for making entries in Book-I under Section 89 of the Registration

Act, 1908. However, the second respondent has neither registered nor refused

to register the Sale Certificate.

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

W.P.No.20639 of 2021

5. In this regard, Mr.P.Krishnan, the learned counsel for the petitioner

submitted that the Sale Certificate was presented before the second respondent

only for the purpose of filing it in Book No-I as per Section 89 of the

Registration Act, 1908. Therefore, it does not require any stamp duty and

registration fees.

6. The requirements for the payment of stamp duty under Article 18

of the Stamp Act and the payment of the Registration fees would arise only if

presented the original Sale Certificate for registration under Article 23 of the

Registration Act, 1908. In support of his contention he relied upon the

judgment of this Court, in W.P.No.34249 of 2018, dated 08.11.2021, wherein

held as follows:-

6. In support of his contention, he relied upon the Judgment reported in 2007(5) SCC 745 the Hon'ble Supreme Court of India held that "when an auction purchaser derives title on confirmation of sale in his favour, and a sale certificate is issued evidencing such sale and title, no further deed of transfer from the Court is contemplated or required and that Sale certificate issued by the Court or an Officer authorized by the Court, does not require registration. Section 17(2)(xii) of the Registration Act, 1908 specifically provides that a certificate of https://www.mhc.tn.gov.in/judis

W.P.No.20639 of 2021

sale granted to any purchaser of any property sold by a public auction by a Civil or Revenue Officer does not fall under the category of non-testamentary documents which require registration under the Act."

7. He also relied upon the Judgment reported in 2018(3) TNCJ 541 MB N.Naresh Kumar -vs- The Inspector General of Registration, Chennai 28 and another, the Hon'ble Division Bench of this Court held as follows:

"15.Therefore, the refusal by the Sub Registrar to file sale certificate issued by the Recovery Officer by making necessary entries in the Book in accordance with sub-section (4) of Section 89 of the Registration Act is not justified. The copy of the sale certificate thus filed in Book No.1 which contains all the relevant details and all that is the Sub Registrar is required to do is to file a copy of the certificate in Book No.1 and nothing more.

16.In B.Arvind Kumar Vs.Government of India and others reported in JT 2007 (8) SC 602, it is held that a property sold in public auction pursuant to an order of the Court and once the sale is confirmed it becomes absolute and the title vests with the auction purchaser. The subsequent sale certificate issued to the purchaser is the evidence of such title which does not require registration https://www.mhc.tn.gov.in/judis

W.P.No.20639 of 2021

under Section 17(2) (xii) of the Registration Act. In the case on hand also the property was purchased in public auction on 16.05.2008 and the sale certificate was issued on 31.08.2008. Therefore, the appellant/purchaser automatically becomes title holder of the property by virtue of the sale certificate. The payment of stamp duty on the sale certificate is not warranted as it is only a sale certificate issued which has to be filed or scanned in Book No.1 as per Section 89(4) of the Registration Act.

17.The payment of stamp duty perhaps may arise only when the appellant wants to deal with the property by selling it. As long as the sale certificate remains as it is, it is not compulsorily registrable. If the appellant uses the document for any other purpose, then the requirement of stamp duty etc., would arise. Hence, the plea of the appellant is well within the statutory powers. Section 89(4) contemplates only filing of the sale certificates and therefore, the question of delay or laches on the part of the appellant does not arise. The dismissal of the writ petition on the ground of delay and payment of stamp duty therefor does not arise and therefore, cannot be sustained.

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

W.P.No.20639 of 2021

Accordingly, the order passed in the writ petition is set aside and the appeal is allowed. No costs."

8. The Hon'ble Division Bench of this Court concluded that as long as the sale certificate remains as it is, it is not compulsorily registrable. If the documents uses for any other purpose, it requires stamp duty. The Section 89(4) contemplates only filing of the sale certificates and therefore, the question of stamp duty does not arise. In this regard, it is also relevant to rely upon the orders passed in S.L.P.Nos.29752-29754 of 2019 dated 05.01.2021 Esjaypee Impex Pvt. Ltd., -vs- Asst. General Manager and Authorized Officer, Canara Bank, the Hon'ble Supreme Court of India held as follows:

"14. We are the view that the mandate of law in terms of Section 17(2)(xii) read with Section 89(4) of the Registration Act, 1908 only required the Authorized Officer of the Bank under the SARFAESI Act to hand over the duly validated Sale Certificate to the Auction Purchaser with a copy forwarded to the Registering Authorities to be filed in Book I as per Section 89 of the Registration Act."

9. The provision under Section 89(4) is clear that "Every Revenue Officer granting a certificate of sale to the purchaser of immovable property sold by public auction shall send a copy of the certificate to the registering officer within the local limits of whose https://www.mhc.tn.gov.in/judis

W.P.No.20639 of 2021

jurisdiction the whole or any part of the immovable property comprised in the certificate is situate, and such officer shall file the copy in his Book No. 1. State Amendments Andhra Pradesh: For sub-section (5) of section 89 substitute as under: “(5) An officer empowered to grant a certificate of sale of immovable property under the Andhra Pradesh Co-operative Societies Act, 1964 or the rules made thereunder shall send a copy of such certificate to the registering officer within the local limits of whose jurisdiction the whole or any part of the immovable property comprised in such certificate is situate, and such registering officer shall file the copy in his Book No. 1."

10. Therefore, the sale certificate do not operate as a conveyance of the property. It is also relevant to extract the Rule 200(1) of the Civil Rules of Practice and Circular Orders:

"200(1). Section 89(2) of the Indian Registration Act, 1908 (Central Act XVI of 1908) provides that the every Court granting a certificate under Rule 94 of Order XXI of the Code, shall send a copy of such certificate to the registering officer within the local limits of whose jurisdiction the whole or any part of the immovable property comprised in such certificate is situate and such officer shall file the copy in his Book No.1. The law, therefore now provides, through the direct action of the Civil Court and of the Registering Officer for the registration of a copy of the certificate

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

W.P.No.20639 of 2021

of sale. It is no longer necessary to register the certificate itself. Such certificates do not operate as a conveyance of the property to which they relate."

7. He also relied upon the judgment of the Hon'ble Supreme Court of

India passed in Miscellaneous Application Diary No.19262 of 2021 in SLP(C)

29752 of 2019. Thereby,clarified that,

The direction has already been passed on 05.01.2021 for the duly validated certificate to be issued to the auction purchaser with a copy forwarded to the registering authorities to be filed in Book I as per Section 89 of the Registration Act. We may note that the effect of filing of the copies under the said Section 89 has the same effect as registration and obviates the requirement of any further action.

8. As such when the purchaser goes for the registration of the original

sale certificate issued by the Court Officer, Article 18 of the Indian Stamp Act

would be attracted and stamp duty is to be paid as per Article 23 of the

Registration Act treating it as conveyance namely auction purchase value of the

property. But when a copy of the sale certificate presented before the second

respondent not for the purpose of registration but only for purpose of filing it

by the second respondent in his office as contemplated under Section 89(4) of

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

W.P.No.20639 of 2021

the Registration Act, 1908. Therefore, the second respondent cannot refuse to

file a copy of the sale certificate by demanding payment of stamp duty and

registration fees to file the same in Book No-I, as contemplated under Section

89(4) of the Registration Act, 1908.

9. In view of the above, the second respondent is directed to enter the

sale certificate dated 02.04.2021 issued by the third respondent in Book No-I as

contemplated under Section 89 of the Registration Act, 1908 without insisting

any stamp duty within a period of two weeks from the date of receipt of a copy

of this order.

10. With the above direction, this writ petition stands allowed. There

shall be no order as to costs.

17.11.2021

Internet : Yes Index : Yes/No Speaking order/Non-speaking order mn

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

W.P.No.20639 of 2021

To

1. The Inspector General of Registration, 100, Santhome High Road, Chennai - 600 028.

2. The Sub Registrar, Chennai Central Joint-I SRO, No.182, Bharathi Salai (Pycrafts Road), Royapettah, Chennai - 600 014.

3. The Secretary cum Co-ordinator, Administrator Committee of Disc Assets Lead (India) Ltd.

119, Canal Bank Road, CIT Nagar, Chennai - 600 035.

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

W.P.No.20639 of 2021

G.K.ILANTHIRAIYAN, J.

mn

W.P.No.20639 of 2021

17.11.2021

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