Citation : 2021 Latest Caselaw 19288 Mad
Judgement Date : 21 September, 2021
W.P(MD)No.16833 of 2021
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED : 21.09.2021
CORAM
THE HONOURABLE MR.JUSTICE SENTHILKUMAR RAMAMOORTHY
W.P(MD)No.16833 of 2021
and
W.M.P(MD).No.13716 of 2021
J.Then Rajan ... Petitioner
Vs.
The District Registrar (Admin),
District Registrar's Office,
Madurai Road,
Virudhunagar Town and District,
Tamil Nadu 626001. ... Respondent
Prayer : Writ Petition filed under Article 226 of the Constitution of India,
praying this Court to issue a Writ of Certiorari, challenging the impugned
proceedings of the District Registrar (Admin), Virudhunagar dated 01.07.2021
in Na.Ka.No.3177/AA4/2021 and quash the same as it is without jurisdiction
and authority.
For Petitioner : Mr.S.Meenakshi Sundaram,
Senior Counsel
For Mr.M.Shengu Vijay
For Respondent : Mr.P.Subbaraj,
Counsel for State.
https://www.mhc.tn.gov.in/judis/
1/6
W.P(MD)No.16833 of 2021
ORDER
The petitioner challenges an inquiry notice dated 01.07.2021 from
the District Registrar (Administration), Virudhunagar, by which he was called
upon to attend an inquiry on 09.07.2021 in relation to a petition for the
cancellation of a document bearing No.6353/2009.
2. The petitioner states that the properties bearing Revenue Survey
Nos.109, 120 and 123(1) of the Revenue Village of Sivakasi were the joint
family properties originally owned by his grandfather and the other members of
his family. Title is traced to a registered deed of partition dated 08.03.1948.
The petitioner states that his father died on 23.06.2008. He was survived by the
petitioner's mother, the petitioner and three sisters of the petitioner. A
registered partition deed was entered into by the said persons on 28.08.2009,
bearing Document No.6353/2009. The petitioner states that the present inquiry
notice has been issued in respect of such partition deed based on a
representation dated 28.01.2020 from one S.Saravanan.
3.The petitioner assails the inquiry notice primarily on the ground
that the District Registrar does not have the jurisdiction to cancel a registered
document. In order to substantiate such contention, the petitioner relies upon https://www.mhc.tn.gov.in/judis/
W.P(MD)No.16833 of 2021
the judgment of the Hon'ble Supreme Court in Satya Pal Anand Vs. State of
Madhya Pradesh and Others ((2016) 10 SCC 767) and other judgments of
this Hon'ble Court, including an interim order dated 08.07.2021 in
W.A(MD).No.1339 of 2021.
4. Mr.P.Subbaraj, learned counsel for the State, accepts notice on
behalf of the sole respondent.
5. As on date, the undoubted position is that the Registration
Department does not have the authority to cancel a registered document. For
such purpose, the person aggrieved should be relegated to the jurisdictional
civil court. As regards an inquiry into fraud, the Registration Department has a
limited role. Since the Registration Department is concerned with the
registration process, the Registration Department may inquire into whether
there was fraud in course of registration. To put it differently, the Registration
Department cannot examine allegations of fraud that preceded registration or
that succeeded registration. However, the remit of the Registration Department
extends to examining whether a document was registered by impersonation,
forgery or by submitting fake documents, which formed the basis for
registration. In this process, the registration authority should also bear in mind
that such authority does not have the jurisdiction to decide questions of title. https://www.mhc.tn.gov.in/judis/
W.P(MD)No.16833 of 2021
6. In the case at hand, there is another aspect that should be borne
in mind. The complainant before the Registration Department assails a
document registered on 28.08.2009 under Document No.6353/2009. Therefore,
the challenge has been laid about twelve (12) years after the registration. This
aspect of the matter and the constraints that the registration authorities would
be faced with in inquiring into a registration that took place twelve (12) years
ago should also be taken note of.
7. The petitioner is entitled to raise all the above mentioned
objections before the District Registrar and submit documents and authorities in
support of the objections. If such objections are raised, the District Registrar is
under an obligation to consider and deal with such objections before taking a
decision in the matter.
8. Subject to the observations set out herein, W.P.(MD).No.16833
of 2021 is disposed of by permitting the petitioner to raise objections in
response to the inquiry notice within a period of two (2) weeks from the date of
receipt of a copy of this order. Upon receipt of such objections, the District
Registrar shall consider such objections, provide a reasonable opportunity to
the petitioner and the complainant and issue a reasoned order within a period of https://www.mhc.tn.gov.in/judis/
W.P(MD)No.16833 of 2021
three (3) months from the date of receipt of the objections from the petitioner.
There will be no order as to costs. Consequently, W.M.P(MD).No.13716 of
2021 stands closed.
21.09.2021
Index : Yes / No
Internet : Yes/ No
RM/LM
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 District Registrar (Admin), District Registrar's Office, Madurai Road, Virudhunagar Town and District, Tamil Nadu 626001.
https://www.mhc.tn.gov.in/judis/
W.P(MD)No.16833 of 2021
SENTHILKUMAR RAMAMOORTHY, J.
RM/LM
W.P(MD)No.16833 of 2021
21.09.2021
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!