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

Mrs.S.Bhuvaneswari vs Special Secretary
2023 Latest Caselaw 8573 Mad

Citation : 2023 Latest Caselaw 8573 Mad
Judgement Date : 19 July, 2023

Madras High Court
Mrs.S.Bhuvaneswari vs Special Secretary on 19 July, 2023
                                                                      W.P.No.24508 of 2017

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED : 19.07.2023

                                                     CORAM

                            THE HONOURABLE MR. JUSTICE S.M.SUBRAMANIAM

                                               W.P.No.24508 of 2017

                   1. Mrs.S.Bhuvaneswari


                   2. Mrs.K.Kalyani


                   3. Mrs.R.Eswari


                   4. Mrs.K.Lakshmi                                     ... Petitioners


                                                          Vs.

                   1. Special Secretary,
                   Government of Puducherry,
                   Department of Revenue and Disaster Management,
                   Office of Inspector General of Registration,
                   Puducherry.

                   2.The District Registrar,
                   New Saram,
                   Puducherry-605 008.

                   3.Smt.Vasantha

                   4.Mr.G.Suresh,

                   5.Mr.Mahalingam,
https://www.mhc.tn.gov.in/judis
                   1/7
                                                                              W.P.No.24508 of 2017


                   6.Mr.N.Ravi

                   7.The Sub-Registrar
                   Villianur Sub-Registrar Office,
                   Pondicherry                                                  ... Respondents

                   Prayer:- Writ petition filed under Article 226 of the Constitution of India
                   praying for issuance of a writ of Certiorarified Mandamus, calling for the
                   records of the impugned proceeding No.7112/ DRDM/ C3/ Regn./ 2017
                   dated 11.07.2017 of the first respondent herein and quash the same and
                   consequentially direct the 1st and 2nd respondents herein to pass
                   appropriate order to cancel the forgery documents:
                   (i) No.1165/ 1994 executed on 31.03.1994 and registered on 03.06.1994;
                   (ii) Alleged sale deed under document No.2013 of 1997 dated 27.10.1997
                   for the part of 66.00 sq.mt. out of 108 sq.mt;
                   (iii) Alleged further sale deed under Document No.1160 of 2000 dated
                   01.06.2000 for the same property.
                   (iv) Alleged sale deed for the remaining part of 42 sq.mt. of vacant land
                   under sale deed document No.817 of 2003 dated 26.03.2003; by strictly
                   complying           with       the     provisions     of      the     Circular
                   NO.8969/REGN/C3/DRDM/2014 dated 18.03.2015 passed by the first
                   respondent herein.


                                  For Petitioners       : Mr.G.Thangavel
                                  For Respondents       :
                                  (R1, R2 & R7)         : Mr.M.Nirmal Kumar,
                                                          Govt.Advocate (Puducherry)
                                  (R3, R4 & R6)         : No Appearance
                                  (R5)                  : Not ready in Notice
https://www.mhc.tn.gov.in/judis
                   2/7
                                                                              W.P.No.24508 of 2017


                                                       ORDER

The writ on hand has been instituted questioning the validity of the

impugned proceedings dated 11.07.2017 issued by the first respondent and

consequentially direct the respondents 1 and 2 to cancel the forged

document as described in the writ petition. The petitioners state that they

are the absolute owners of the property morefully described in the present

writ petition.

2.The respondents 3 to 6 executed certain fraudulent documents and

to cancel the said documents, the petitioners submitted an application to the

second respondent / District Registrar. The second respondent passed the

impugned order stating that the documents registered cannot be cancelled

under the Registration Act and accordingly, relegated the petitioners to

approach the competent Civil Court of law for the purpose of redressal of

their grievances.

3.Unlike the Government of Tamil Nadu, there is no amendment

issued conferring power on the District Registrar to cancel the registered

document under the Registration Act. In the absence of any power to cancel

https://www.mhc.tn.gov.in/judis

W.P.No.24508 of 2017

the document under the Registration Act, the authorities under the

provisions of the Registration Act is not vested with the powers to cancel.

4.The powers of the Registering Authority under the provisions of

the Registration Act, 1908, to cancel the registered documents are well

enumerated by the three Judge Bench of the Hon-ble Supreme Court of

India, in the case of Satya Pal Anand vs. State of Madhya Pradesh and

others, reported in (2016) 10 SCC 767. The Relevant portion of said

Judgment reads as under:~

“34. The role of the Sub~Registrar (Registration) stands discharged, once the documents is registered (see Raja Mohammad Amir Ahmad Khan) Section 17 of the 1908 Act deals with documents which require compulsory registration. Extinguishment deed is one such document referred to in Section 17 (1) (b). Section 18 of the same Act deals with documents, registration whereof is optional. Section 20 of the Act deals with documents containing interlineations, blanks, erasures or alterations. Section 21 provides for description of property and maps or plans and Section 22 deals with the description of houses and land by reference to government maps and surveys. There is no express provision in the 1908 Act which empowers the Registrar to recall such registration. The fact whether the

https://www.mhc.tn.gov.in/judis

W.P.No.24508 of 2017

document was properly presented for registration cannot be reopened by the Registrar after its registration. The power to cancel the registration is a substantive matter. In absence of any express provision in that behalf, it is not open to assume that the Sub~Registrar (Registration) would be competent to cancel the registration of the documents in question. Similarly, the power of the Inspector General is limited to do superintendence of Registration Offices and make rules in that behalf. Even the Inspector General has no power to cancel the registration of any document which has already been registered.?”

5.In view of the fact that there is no provision under the Registration

Act conferring powers on the District Registrar to cancel the registered

document, the petitioners have no option but to approach the competent

Civil Court of law for appropriate relief. Thus, this Court do not find any

infirmity in respect of the orders passed by the respondents and the

petitioners are at liberty to approach the Civil Court of law for the purpose

of redressal of their grievances.

6.Accordingly, the writ petition stands disposed of. No costs.

                   (sha)                                                                 19.07.2023
                   Index : Yes
                   Speaking Order
https://www.mhc.tn.gov.in/judis

                                            W.P.No.24508 of 2017

                   Neutral Citation : Yes




https://www.mhc.tn.gov.in/judis

                                                                      W.P.No.24508 of 2017



                                                             S.M.SUBRAMANIAM. J.,

                                                                                    (sha)

                   To

                   1. Special Secretary,
                   Government of Puducherry,

Department of Revenue and Disaster Management, Office of Inspector General of Registration, Puducherry.

2.The District Registrar, New Saram, Puducherry-605 008.

3.The Sub-Registrar Villianur Sub-Registrar Office, Pondicherry.

W.P.No.24508 of 2017

19.07.2023

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