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

M.Pramila vs The District Registrar
2023 Latest Caselaw 7608 Mad

Citation : 2023 Latest Caselaw 7608 Mad
Judgement Date : 5 July, 2023

Madras High Court
M.Pramila vs The District Registrar on 5 July, 2023
                                                                                  W.P.No.11955 of 2023

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 05.07.2023

                                                       CORAM

                            THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM

                                                W.P.No.11955 of 2023

                     M.Pramila                                                ... Petitioner

                                                          Vs.

                     1.The District Registrar,
                       O/o The District Registrar,
                       Nilagiri District,
                       Udagamandalam – 643 002.

                     2.The Sub Registrar,
                       O/o. The Sub Registrar,
                       Coonoor,
                       Udagamandalam – 643 102.

                     3.Mrs.Manula Devi                                        ... Respondents



                     Prayer: Writ Petition filed under Article 226 of the Constitution of India for
                     issuance of a Writ of Mandamus, directing the 1st and 2nd respondents to
                     dispose of the complaint dated 05.12.2022 under Section 77-A of the
                     Registration (Tamil Nadu Second Amendment) Act, 2021.




                     Page 1 of 5

https://www.mhc.tn.gov.in/judis
                                                                                          W.P.No.11955 of 2023

                                        For Petitioner           : Mr.R.Gunaalan

                                        For R1 & R2              : Mr.C.Jayaprakash
                                                                   Government Advocate

                                        For R3                   : No Appearance


                                                              ORDER

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

respondents 1 and 2 to dispose of the complaint dated 05.12.2022 under

Section 77-A of the Registration (Tamil Nadu Second Amendment) Act,

2021.

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 and the relevant paragraphs of the

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

https://www.mhc.tn.gov.in/judis W.P.No.11955 of 2023

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 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

https://www.mhc.tn.gov.in/judis W.P.No.11955 of 2023

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. Accordingly, this Writ Petition stands disposed

of. No costs.

05.07.2023

Jeni Index : Yes Speaking order Neutral Citation : Yes

To

1.The District Registrar, O/o The District Registrar, Nilagiri District, Udagamandalam – 643 002.

2.The Sub Registrar, O/o. The Sub Registrar, Coonoor, Udagamandalam – 643 102.

https://www.mhc.tn.gov.in/judis W.P.No.11955 of 2023

S.M.SUBRAMANIAM, J.

Jeni

W.P.No.11955 of 2023

05.07.2023

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter