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

Rangasamy vs The Inspector General Of ...
2023 Latest Caselaw 9486 Mad

Citation : 2023 Latest Caselaw 9486 Mad
Judgement Date : 2 August, 2023

Madras High Court
Rangasamy vs The Inspector General Of ... on 2 August, 2023
                                                                                  W.P.No.22757 of 2023

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED : 02.08.2023

                                                         CORAM

                           THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM

                                                 W.P.No.22757 of 2023

                     Rangasamy                                                       ... Petitioner

                                                           Vs.

                     1.The Inspector General of Registration,
                       Office of the Inspector General of Registration,
                       No.100, Santhome High Road,
                       Chennai – 600 028.

                     2.The Deputy Inspector General of Registration,
                       Kumaragiri Bye-Pas Road,
                       Ammapet,
                       Salem – 636 014.

                     3.The District Registrar,
                       Krishnagiri District,
                       Krishnagiri – 635 001.

                     4.The Sub Registrar,
                       Hosur Taluk,
                       Krishnagiri District – 636 109.

                     5.N.Varadharaj
                     6.V.Padma                                                    ... Respondents

                     Prayer: Writ Petition filed under Article 226 of the Constitution of India for
                     issuance of a Writ of Mandamus, directing the 3rd respondent to conduct a

                     Page 1 of 6

https://www.mhc.tn.gov.in/judis
                                                                                          W.P.No.22757 of 2023

                     diligent and comprehensive enquiry into the matter by considering the
                     representation made by the petitioner dated 27.04.2023 and subsequently
                     cancel the fraudulent Gift Deed dated 09.02.2017 in Doc No 884 / 2017 on
                     the file of the 4th respondent in respect of 0.45 cents in the property at S. No
                     627 /1 and 0.55 cents in the property at S. No 625 / B2B measuring to an
                     extent of 1. 00 acre situated at Moranapalli Village, Hosur Taluk, Krishnagiri
                     District and remove the above mentioned entries from the encumbrance
                     certificate.
                                        For Petitioner            : Mr.M.Mohamed Afridi

                                        For Respondents 1 to 4 : Mr.D.Ravichander,
                                                                 Special Government Pleader

                                                            ORDER

The relief sought for in the present writ petition is to direct the third

respondent to conduct a diligent and comprehensive enquiry into the matter

by considering the representation made by the petitioner dated 27.04.2023

and subsequently cancel the fraudulent Gift Deed dated 09.02.2017 in Doc

No 884 / 2017 on the file of the fourth respondent in respect of 0.45 cents in

the property at S. No 627 /1 and 0.55 cents in the property at S. No 625 /

B2B measuring to an extent of 1. 00 acre situated at Moranapalli Village,

Hosur Taluk, Krishnagiri District and remove the abovementioned entries

from the encumbrance certificate.

https://www.mhc.tn.gov.in/judis W.P.No.22757 of 2023

2. The issues raised in the present writ petition were adjudicated by this

Court in a batch of writ petitions in W.P.No.4192 of 2018 [A.Selvam vs. The

Sub Registrar, Dadagapatti, Salem District] etc., and batch, and a

judgment was delivered on 15.06.2023. Subsequently, a circular dated

10.06.2023 has been issued by the Inspector General of Registration in

Circular No. 01/2023. The relevant paragraphs of the above said judgment

are extracted hereunder:

“33. In view of the facts and circumstances, the following orders are passed:

(1) In respect of the complaints pending before the District Registrars concerned and the appeals pending before the respective Appellate Authorities, the Inspector General of Registration shall direct all the authorities to follow Circular No.1/2023 dated 10.06.2023 strictly for the purpose of disposal of the complaints and the appeals in a consistent manner;

(2) The Inspector General of Registration is directed to incorporate the further clarifications as stated in this order and issue a fresh Circular within a period of

https://www.mhc.tn.gov.in/judis W.P.No.22757 of 2023

two weeks from the date of receipt of a copy of this order;

(3) The respondents are directed to relegate the parties to approach Civil Court of Law, in the event of disputed facts regarding civil rights exist between the parties.

(4) In the event of violation of the guidelines issued by the Inspector General of Registration or the directions issued by this Court or any other lapses, negligence or dereliction of duty is found while performing the duties by the authorities, departmental disciplinary proceedings are to be initiated under the relevant Service Rules.

(5) The Inspector General of Registration is

directed to conduct periodical Reviews as warranted under the Rules of Public Administration.”

3. In view of the fact that the case of the petitioner is also similar to that

of the cases (cited supra), the case of the petitioner is also to be considered on

the same line.

https://www.mhc.tn.gov.in/judis W.P.No.22757 of 2023

4. Accordingly, this Writ Petition stands disposed of. No costs.

02.08.2023

nl

Index : Yes

To

1.The Inspector General of Registration, Office of the Inspector General of Registration, No.100, Santhome High Road, Chennai – 600 028.

2.The Deputy Inspector General of Registration, Kumaragiri Bye-Pas Road, Ammapet, Salem – 636 014.

3.The District Registrar, Krishnagiri District, Krishnagiri – 635 001.

4.The Sub Registrar, Hosur Taluk, Krishnagiri District – 636 109.

https://www.mhc.tn.gov.in/judis W.P.No.22757 of 2023

S.M.SUBRAMANIAM, J.

nl

W.P.No.22757 of 2023

02.08.2023

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