Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

H.Bhuvaneswari vs The Sub Registrar
2023 Latest Caselaw 5569 Mad

Citation : 2023 Latest Caselaw 5569 Mad
Judgement Date : 6 June, 2023

Madras High Court
H.Bhuvaneswari vs The Sub Registrar on 6 June, 2023
                                                                             W.P(MD)No.5424 of 2023


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                             DATED : 06.06.2023

                                                     CORAM

                             THE HONOURABLE MR.JUSTICE C.V.KARTHIKEYAN

                                           W.P(MD)No.5424 of 2023


                H.Bhuvaneswari                                          ... Petitioner

                                                      Vs.

                The Sub Registrar,
                Sub Registrar Office,
                Bodinayackanur,
                Theni.                                                  ... Respondent

                Prayer : Writ Petition filed under Article 226 of the Constitution of India,
                praying this Court to issue a Writ of Certiorarified Mandamus, to call for the
                records in Na.Ka.No.304/2022 passed by the respondent on 26.07.2022 and
                quash the same, and consequently direct the respondent to remove the entries of
                attachment before Judgment passed in I.A.No.89/2002 in O.S.No.62/2002 on
                the file of Sub Court, Theni in Doc.No.34/2003 dated 29.10.2003 and the Court
                auction sale in Doc.No.6/2012 dated 01.12.2011 which was registered on
                08.05.2012 in the suit schedule property from the encumbrance certificate as
                per the representation dted 19.07.2022 made by the petitioner.


                                    For Petitioner    : Mr.F.Thirumahilmaran

                                   For Respondent     : Mr.M.Prakash
                                                        Additional Government Pleader

https://www.mhc.tn.gov.in/judis
                1/4
                                                                              W.P(MD)No.5424 of 2023




                                                    ORDER

This writ petition has been filed seeking a mandamus to the

respondent, Sub Registrar, Sub Registrar Office, Bodinayakkanu, Theni District

to remove the entries of attachment before judgment passed in I.A.No.89 of

2002 in O.S.No.62 of 2002 by the Sub Court, Theni, entered as an entry in

Document No.34/2003 dated 29.10.2003 and also the Court auction sale in

document No.6 of 2012 dated 01.12.2011 which was also registered on

08.05.2012 in the suit schedule property.

2. The suit schedule property is land and building, measuring 1033 ½

Sq.ft in O.S.No.3988/5 in RS No.3988/21, in old D.No.15, New Door No.13,

S.S.Puram Post, Bodinayakkanur, Theni District. The petitioner had purchased

the same on 24.05.2002. There was a suit which was initiated against the

vendor of the purchaser for recovery of money on the basis of promissory note.

Suit was decreed ex parte. The property was then brought for sale. An auction

purchaser had purchased the property. The petitioner, on the basis of the earlier

sale deed, filed an application under order 21 Rule 97 of C.P.C., laying a claim

over the property. That application was allowed by the Sub Court by a

judgment and decree dated 24.11.2021. In view of the earlier attachment before

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

W.P(MD)No.5424 of 2023

judgment, the petitioner had made an representation seeking removal of the said

attachment before judgment.

3. A direction is given that the petitioner should present the judgment

and decree aforementioned before the Sub Registrar. That may be registered, in

view of the fact that a circular has been issued removing the period of limitation

for registration of a decree and after that is done, simultaneously the entry

relating to the attachment before judgment, may also be deleted by the

respondent herein. The consequent sale may also be deleted and the petitioner's

title may be affirmed. The entire exercise may be completed within a period of

six weeks from the date on which the petitioner presents the judgment and

decree for registration before the respondents.

4. Writ Petition stands disposed of. No costs.





                                                                             06.06.2023
                NCC                 : Yes/No
                Index               : Yes / No
                Internet            : Yes/ No

                pnn


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

                                                                             W.P(MD)No.5424 of 2023




                                                                       C.V.KARTHIKEYAN, J.

                                                                                              pnn



                To

                1.The Superintending Engineer,

Udumalpet Electricity Distribution Circle, TANGEDCO Udumalpet.

2.The Superintending Engineer, Gobichettipalayam Electricity Distribution Circle, TANGEDCO Gobichettipalayam.

W.P(MD)No.5424 of 2023

06.06.2023

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