Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.Sathiya vs The District Registrar
2021 Latest Caselaw 21589 Mad

Citation : 2021 Latest Caselaw 21589 Mad
Judgement Date : 28 October, 2021

Madras High Court
R.Sathiya vs The District Registrar on 28 October, 2021
                                                                                W.P.No. 13470 of 2019

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS
                                                     DATED : 28.10.2021
                                            CORAM
                       THE HONOURABLE MRS.JUSTICE V.BHAVANI SUBBAROYAN

                                                     W.P.No. 13470 of 2019
                  R.Sathiya                                                              ..Petitioner

                                                            Versus

                  1. The District Registrar,
                     District Registrar Office,
                     Salem District.

                  2. The Sub Registrar,
                     Sub Registrar Office,
                     Attur Town and Taluk,
                     Salem District.

                  3. M. Sedhapatti                                            ... Respondents


                      Writ Petition filed under Article 226 of the Constitution of India, praying
                  to issue a Writ of Mandamus, directing the 2nd respondent herein to register
                  the Doc.No.85/18 on the file of the 2nd respondent in favour of the petitioner
                  in accordance with law within time frame fixed by this Court .

                                    For Petitioner       : Mr.A.S. Ragul Adhithya
                                                           For Mrs.P.T.Ramadevi

                                    For Respondents : Mr.Yogesh Kannadasa (For RR1&2)
                                                      Government Advocate

                                                         : Mr.R. Neelakandan (For R3)

https://www.mhc.tn.gov.in/judis
                                                                              W.P.No. 13470 of 2019

                                                  ORDER

Heard Mr.A.S. Ragul Adhithya, learned counsel appearing for the

petitioner, Mr.Yogesh Kannadasan learned Government Advocate appearing

on behalf of the first and second respondents and Mr.R.Neelakandan, learned

counsel appearing for the third respondent.

2. The petitioner has presented the Document No.85/18 before the

second respondent to register the said document, but, he was refused to

register the same bearing Receipt No.12162/2018, dated 31.10.2018 due to

some litigation in connection with the aforesaid properties before the District

Munsif Court, Attur in O.S.No.26/2016 and an interim injunction has also

been granted in I.A.No.111/2016. Hence this petition.

3. The issue raised in this writ petition is squarely covered by the

earlier decision passed by this Court wherein an identical issue was

considered. At this stage, it will be useful to refer the operative portion of the

said order passed by this Court dated 01.09.2014 in W.P.(MD) No.14388 of

2014:

"4. Section 71 of the Registration Act, 1908 deals with reasons for refusal to register which has to be recorded. In terms of Sub Section (1) of https://www.mhc.tn.gov.in/judis W.P.No. 13470 of 2019

Section 71, every Sub Registrar refusing to register a document, except on the ground that the property to which it relates is not situate within his Sub District, shall make an order of refusal and record his reasons for such order in his Book No.2 and endorse the words ''registration refused'' on the document, and on application made by any person executing or claiming under the document, shall, without payment and unnecessary delay, give him a copy of the reasons so recorded. In terms of Sub Section (2), no registering officer shall accept for registration a document so endorsed unless and until, under the provisions hereinafter contained, the document is directed to be registered.

5. In such circumstances, merely because there is an order of attachment passed by a Civil Court, the same cannot be a ground to refuse to register the Memorandum of Deposit of Title Deeds.

If any deposit of title deeds is created in respect of the said property pursuant to the right acquired by the petitioner, vide Settlement deed, dated 04.07.2011, it is always subject to further orders to be passed by the Civil Court. The petitioner's case is that she acquired title by way of settlement deed dated 04.07.2011, much prior to the order of https://www.mhc.tn.gov.in/judis W.P.No. 13470 of 2019

attachment. Further, the learned counsel appearing for the petitioner placed reliance on Order 38, Rule 10 CPC stating that attachment before Judgment shall not affect the rights, existing prior to the attachment, of persons not parties to the suit, nor bar any person holding a decree against the defendant from applying for the sale of the property under attachment in execution of such decree. The lending bank namely, Canara Bank, Vadamadurai if satisfies with the title of the petitioner over the property, can request the Registrar to register the document. In such circumstances, merely because an order has been passed by the Civil Court effecting attachment, cannot be a bar for entertaining a document for registration. Hence, the reasons assigned by the respondent refusing to register, vide his memo, dated 25.07.2014, is not in accordance with law beyond the scope of Section 71 of the Act.

6. For the above reasons, the writ petition is allowed and the respondent is directed to accept the Memorandum of Deposit of Title Deeds dated 24.07.2014 and register the same within a period of four weeks from the date of receipt of a copy of this order. It is made clear that mere registration of the Memorandum of Deposit of Title Deeds will not in https://www.mhc.tn.gov.in/judis W.P.No. 13470 of 2019

any manner affect any order of attachment, which was already effected and placed in the Encumbrance Certificate. No costs."

4. In the light of the above, the second respondent is hereby directed to

register the Document No.85/18 cited supra, if there is no litigation pending

in respect of Doc.No.85/18 within a period of eight weeks from the date of

receipt of a copy of this order.

5. With the above direction, this Writ Petition is disposed of. No

costs.

28.10.2021 Index:Yes / No Internet: Yes / No Speaking / Non-Speaking order msm

https://www.mhc.tn.gov.in/judis W.P.No. 13470 of 2019

V.BHAVANI SUBBAROYAN, J.

msm

W.P.No. 13470 of 2019

28.10.2021

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