Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Malar vs The Sub Registrar
2022 Latest Caselaw 17106 Mad

Citation : 2022 Latest Caselaw 17106 Mad
Judgement Date : 1 November, 2022

Madras High Court
Malar vs The Sub Registrar on 1 November, 2022
                                                                         W.P.(MD).No.24686 of 2022


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED : 01.11.2022

                                                     CORAM

                      THE HONOURABLE MRS.JUSTICE V.BHAVANI SUBBAROYAN

                                           W.P(MD)No.24686 of 2022

                     Malar                                                      ... Petitioner

                                                          vs.

                     The Sub Registrar,
                     Alanganallur
                     Madurai District.                                         ... Respondent


                     PRAYER:- Writ Petition is filed under Article 226 of the Constitution of
                     India, to issue a Writ of Mandamus, directing the respondent to remove
                     the entry made by the respondent in the encumbrance book with respect
                     to order of attachment before judgment in I.A.No.130/2014 in O.S.No.
                     372/2014 on the file of Additional Sub Court, Madurai, by taking note of
                     the compromise decree in respect of property in S.No.56/1A situated in
                     Keelachinnampatti Village, Vadipatti Taluk, Madurai District, within the
                     time stipulated by this Court, in the light of petitioners representation
                     dated 07.09.2022.




                     1/6


https://www.mhc.tn.gov.in/judis
                                                                                 W.P.(MD).No.24686 of 2022


                                        For Petitioner     : Mr.S.Prabhu
                                        For Respondent     : Mr.S.R.A.Ramachandran
                                                             Additional Government Pleader

                                                            ORDER

This writ petition has been filed for issuance of a Writ of

Mandamus, directing the respondent to remove the entry made by the

respondent in the encumbrance book with respect to the order of

attachment before judgment in I.A.No.130/2014 in O.S.No.372/2014 on

the file of Additional Sub Court, Madurai, by taking note of the

compromise decree in respect of the property in S.No.56/1A situated in

Keelachinnampatti Village, Vadipatti Taluk, Madurai District.

2. Heard Mr.S.Prabhu, learned counsel appearing for the petitioner

and Mr.S.R.A.Ramachandran, learned Additional Government Pleader

appearing for the respondent.

3. The case of the petitioner is that she has purchased the property

from one Meena vide Document No.1552/2016, dated 18.04.2016.

Before purchasing the said property, there was a money dispute between

https://www.mhc.tn.gov.in/judis W.P.(MD).No.24686 of 2022

the said Meena and one K.A.Muthukumar. Therefore, a civil suit was

instituted against the said Meena in O.S.No.372 of 2014 before the

Additional Sub-Court, Madurai for recovery of money. An interlocutory

application was also filed along with the said suit for attachment before

judgment. Since the petitioner's vendor failed to furnish security, there

was an order of attachment before judgment in I.A.No.130/2014 and the

same was also entered in the Encumbrance Book of the respondent

herein. Since there is no pendency of suit, the petitioner has purchased

the said property in S.No.56/1A to an extent of 19 cents. While so, the

said suit was restored for the purpose of entering into the compromise

between the petitioner's vendor and the plaintiff K.A.Muthukumar and

the petitioner's vendor settled the entire amount to the plaintiff

K.A.Muthukumar. Thereafter, the petitioner has approached the Bank to

avail a loan by mortgaging the said property and she came to know that

the order of attachment before judgment is reflecting in the encumbrance

certificate, despite the main suit was compromised in favour of his

vendor. Therefore, she cannot avail any financial assistance from the

Bank. In this regard, she has made a representation to the respondent on

https://www.mhc.tn.gov.in/judis W.P.(MD).No.24686 of 2022

09.09.2022. But, so far EC entry is not yet removed by the respondent.

Hence, the present writ petition has been filed.

4. Considering the above said facts, this Court directs the

petitioner to produce all the relevant documents before the first

respondent and the first respondent is directed to remove the entry made

in the Encumbrance Book with respect to the order of attachment before

judgment in I.A.No.130/2014 in O.S.No.372/2014 on the file of

Additional Sub Court, Madurai, by considering the compromise decree in

respect of the property in S.No.56/1A situated in Keelachinnampatti

Village, Vadipatti Taluk, Madurai District. The entire exercise shall be

completed within a period of eight weeks from the date of receipt of a

copy of this order.

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

costs.

01.11.2022

akv

https://www.mhc.tn.gov.in/judis W.P.(MD).No.24686 of 2022

To

The Sub Registrar, Alanganallur Madurai District.

https://www.mhc.tn.gov.in/judis W.P.(MD).No.24686 of 2022

V.BHAVANI SUBBAROYAN,J.

akv

W.P(MD)No.24686 of 2022

01.11.2022

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 : MAIMS

 
 
Latestlaws Newsletter