Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.Selvam vs The Sub – Registrar
2022 Latest Caselaw 16584 Mad

Citation : 2022 Latest Caselaw 16584 Mad
Judgement Date : 18 October, 2022

Madras High Court
V.Selvam vs The Sub – Registrar on 18 October, 2022
                                                                        W.P.No.37988 of 2015

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED : 18.10.2022

                                                   CORAM

                                  THE HONOURABLE MR.JUSTICE M.DHANDAPANI

                                             W.P.No.37988 of 2015
                                                     And
                                               M.P.No.1 of 2015

                     V.Selvam                                      ... Petitioner

                                                       Vs.

                     1.The Sub – Registrar,
                       Sub – Registrar Office,
                       Jayamkondan,
                       Ariyalur District.

                     2.Chidambaram
                     3.C.Sakthivel
                     4.Alexander
                     5.Meena

                     6.Minor.Nandhini
                       Represented by Mother
                       Meena

                     7.Minor.Naveen
                       Represented by Mother
                       Meena

                     8.Thangam
                     9.M.R.Anandakumar
                     10.A.Thangam

                     (R5 to R10 impleaded vide order
                     dated 16.03.2022 made in
                     WMP.1028/2021 in
                     WP.37988/2015 by MGRJ)                        ... Respondents

                     1/8

https://www.mhc.tn.gov.in/judis
                                                                               W.P.No.37988 of 2015



                     Prayer:

                                  Petition filed under Article 226 of the Constitution of India to

                     issue a Writ of Declaration declaring that the Deed of Cancellation of

                     settlement deed executed by the second respondent dated 06.07.2012

                     registered as document No.1008 of 2012 on the file of first respondent

                     as null and void and not binding upon the petitioner's right, ownership

                     or possession over the properties given under the settlement deed

                     dated 11.10.2011 registered as Document number 1770 on the file of

                     first respondent as null and void.


                                       For Petitioner   : No Appearance

                                       For Respondents : Mr.E.Vijay Anand for R1
                                                         Additional Government Pleader
                                                         M/s.T.T.Ravichandran for R2 & R3
                                                         M/s.S.Kamalakannan for R4
                                                         M/s.M.Senthilvadivu for R5, R8 to R10


                                                         ORDER

The petitioner has filed this writ petition seeking issuance of

Writ of Declaration declaring that the Deed of Cancellation of

settlement deed executed by the second respondent dated 06.07.2012

registered as document No.1008 of 2012 on the file of first respondent

as null and void and not binding upon the petitioner's right, ownership

or possession over the properties given under the settlement deed

https://www.mhc.tn.gov.in/judis W.P.No.37988 of 2015

dated 11.10.2011 registered as Document number 1770 on the file of

first respondent as null and void.

2.The case of the petitioner as stated in the affidavit filed in

support of this petition is that the petitioner's father executed

settlement deed in her favour and registered the same in the Sub –

Registrar Office, Jayamkondam vide Document No.1770 of 2011 dated

11.10.2011 and handed over the same to the petitioner. After nearly

one year, quarrel arose inbetween the petitioner and her brother since

her brother did not repay the sum of Rs.65,000/- borrowed from her

and her brother started to give trouble to her by creating

encumbrances in the property. Hence, the petitioner filed a suit for

declaration and injunction in O.S.No.233 of 2013 before the District

Munsif Court, Jayamkondam. While such being the position, the

petitioner's father, at the instance of the petitioner's brother,

unilaterally cancelled the settlement deed executed in her favour

Hence, this writ petition.

3.There is no representation for the petitioner. Considering the

long pendancy of the case, this Court is inclined to dispose of the writ

petition based on the materials available on record.

https://www.mhc.tn.gov.in/judis W.P.No.37988 of 2015

4.The learned counsel appearing for the fifth respondent

submitted that already the petitioner has filed a suit for declaration

and injunction in O.S.No.233 of 2013 before the District Munsif Court,

Jayamkondam. When the said suit is pending, the petitioner has no

right to file writ petition under Article 226 of the Constitution of India

for the very same issue.

5.The learned Additional Government Pleader appearing for the

first respondent submitted that the issue involved in this writ petition

has already been considered by the Hon'ble Full Bench of the Madurai

Bench of this Court in W.P.(MD).Nos.6889 of 2015 etc., batch,

dated 02.09.2022 [Sasikala Vs. The Revenue Divisional Officer

cum Sub Collector, Devakottai, Sivagangai District] and has

categorically held that unilateral cancellation of a document is

impermissible in law.

6.The issue involved in this writ petition is no longer res integra

and it has already been considered by the Hon'ble Full Bench of the

Madurai Bench of this Court in W.P.(MD).Nos.6889 of 2015 etc.,

batch, dated 02.09.2022 [Sasikala Vs. The Revenue Divisional

https://www.mhc.tn.gov.in/judis W.P.No.37988 of 2015

Officer cum Sub Collector, Devakottai, Sivagangai District], the

relevant portion of which reads as follows:

“44.From the discussions and conclusions we have reached above with reference to various provisions of Statutes and precedents, we reiterate the dictum of Hon'ble Supreme Court in Thota Ganga Laxmi and Ors. -vs- Government of Andhra Pradesh & Ors., reported in (2010) 15 SCC 207 and the Full Bench of this Court in Latif Estate Line India Ltd., case, reported in AIR 2011(Mad) 66 and inclined to follow the judgment of three member Bench of Hon'ble Supreme Court in Veena Singh's case reported in (2022) 7 SCC 1 and the judgment of two member Bench of Hon'ble Supreme Court in Asset Reconstruction Company (India) Ltd., case, reported in 2022 SCC On-line SC 544 for the following propositions:

(a)A sale deed or a deed of conveyance other than testamentary dispositions which is executed and registered cannot be unilaterally cancelled.

(b)Such unilateral cancellation of sale deed or a deed of conveyance is wholly void and non est and does not operate to execute, assign, limit or extinguish any right, title or

https://www.mhc.tn.gov.in/judis W.P.No.37988 of 2015

interest in the property.

(c)Such unilateral cancellation of sale deed or deed of conveyance cannot be accepted for registration.

(d)The transferee or any one claiming under him or her need not approach the civil Court and a Writ Petition is maintainable to challenge or nullify the registration.

(e)However, an absolute deed of sale or deed of conveyance which is duly executed by the transferor may be cancelled by the Civil Court at the instance of transferor as contemplated under Section 31 of Specific Relief Act.

(f)As regards gift or settlement deed, a deed of revocation or cancellation is permissible only in a case which fall under Section 126 of Transfer of Property Act, and the Registering Authority can accept the deed of cancellation of gift for registration subject to the conditions specified in para 42 of this judgment.

(g)The legal principles above stated by us cannot be applied to cancellation of Wills or power of Attorney deed which are revocable and not coupled with interest.

https://www.mhc.tn.gov.in/judis W.P.No.37988 of 2015

45.As a result of our forgoing conclusions, we answer the reference by holding that the Registrar has no power to accept the deed of cancellation to nullify the deed of conveyance made earlier, when the deed of conveyance has already been acted upon by the transferee. Since anyone may try to mislead or misinterpret our judgment by referring to the question of reference we insist that our answer to the reference should be understood in the light of our conclusions summarised in the previous paragraph.”

7.Applying the ratio laid down in the decision cited supra, this

Court is inclined to grant the relief sought for in this writ petition. The

writ petition is accordingly allowed. However, liberty is granted to the

private respondents to work out the remedy in the manner known to

law. No costs. Consequently, the connected miscellaneous petition is

closed.

18.10.2022 pri

Speaking Order/ Non Speaking Order Index: Yes/ No Internet: Yes/ No

https://www.mhc.tn.gov.in/judis W.P.No.37988 of 2015

M.DHANDAPANI,J.

pri

To

1.The Sub – Registrar, Sub – Registrar Office, Jayamkondan, Ariyalur District.

W.P.No.37988 of 2015 And M.P.No.1 of 2015

18.10.2022

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter