Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.Muthulakshmi vs The Inspector General Of ...
2023 Latest Caselaw 9247 Mad

Citation : 2023 Latest Caselaw 9247 Mad
Judgement Date : 31 July, 2023

Madras High Court
K.Muthulakshmi vs The Inspector General Of ... on 31 July, 2023
    2023:MHC:3581

                                                                                    W.P.No.22431 of 2023

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED : 31.07.2023

                                                        CORAM

                           THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM

                                                W.P.No.22431 of 2023

                     K.Muthulakshmi                                             ... Petitioner

                                                           Vs.

                     1.The Inspector General of Registration,
                       Government of Tamil Nadu,
                       Santhome, Chennai – 28.

                     2.The District Registrar (Administration),
                       Kallakurichi,
                       Kallakurichi District.

                     3.The Joint Sub Registrar II,
                       Kallakurichi,
                       Kallakurichi District.                                   ... Respondents


                     Prayer: Writ Petition filed under Article 226 of the Constitution of India for
                     issuance of a Writ of Mandamus, to direct the 2nd respondent to dispose the
                     representations made by the Petitioner dated 03.04.2023 and 06.04.2023
                     under section 77-A of the Registration Act, 1908 and consequential direct the
                     2nd Respondent to cancel the Sale deed in respect of documents Nos.5117/
                     2022 dated 20.10.2022 and 500/2023 dated 06.02.2023 registered at the
                     Joint Sub Registration-I, Kallakurichi and Kallakurichi District.


                     Page 1 of 6

https://www.mhc.tn.gov.in/judis
                                                                                           W.P.No.22431 of 2023




                                        For Petitioner             : Mr.R.Rajavel

                                        For R1 to R3               : Mr.E.Sundaram
                                                                     Government Advocate

                                                             ORDER

The relief sought for in the present writ petition is to direct the 2nd

respondent to dispose of the representations made by the Petitioner dated

03.04.2023 and 06.04.2023 under section 77-A of the Registration Act, 1908

and consequently, direct the 2nd Respondent to cancel the Sale deed in respect

of documents Nos.5117/2022 dated 20.10.2022 and 500/2023 dated

06.02.2023 registered at the Joint Sub Registration-I, Kallakurichi and

Kallakurichi District.

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. In this regard, the Inspector General

of Registration has issued a Letter No.19464/U1/2023 dated 10.06.2023 in

Circular No.1 of 2023. The relevant paragraphs of the above said judgment

are extracted hereunder:

https://www.mhc.tn.gov.in/judis W.P.No.22431 of 2023

“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 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

https://www.mhc.tn.gov.in/judis W.P.No.22431 of 2023

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.

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

31.07.2023

Jeni Index : Yes Neutral Citation : Yes Speaking order

https://www.mhc.tn.gov.in/judis W.P.No.22431 of 2023

To

1.The Inspector General of Registration, Government of Tamil Nadu, Santhome, Chennai – 28.

2.The District Registrar (Administration), Kallakurichi, Kallakurichi District.

3.The Joint Sub Registrar II, Kallakurichi, Kallakurichi District.

https://www.mhc.tn.gov.in/judis W.P.No.22431 of 2023

S.M.SUBRAMANIAM, J.

Jeni

W.P.No.22431 of 2023

31.07.2023

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter