Citation : 2023 Latest Caselaw 6655 Mad
Judgement Date : 20 June, 2023
W.P.No.17755 of 2023
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 20.06.2023
CORAM
THE HONOURABLE MR. JUSTICE S.M.SUBRAMANIAM
W.P.No.17755 of 2023
A.Niwas ... Petitioner
Vs.
1. The District Registrar Coimbatore,
Registration, State Bank Road,
Coimbatore.
2. The Sub Registrar,
Kinathakaduvu,
Coimbatore District.
3. S.Senthil Vel
4. S.Balasubramaniam
5. Abshik Ramdio
6. K.Hellan Mary ... Respondents
Prayer :- Writ petition filed under Article 226 of the Constitution of India
praying for issuance of a writ of mandamus, directing the 1st respondent to
dispose the complaint cum representation dated 09.12.2023 within a
stipulated period as directed by this Hon'ble Court.
https://www.mhc.tn.gov.in/judis
1/5
W.P.No.17755 of 2023
For Petitioner : Mr.S.Venkatesh
For Respondents :
(for R1 to R2) : Mr.D.Ravichander, Spl.G.P.
ORDER
The relief sought for in the writ petition is to direct the 1st
respondent to dispose the complaint cum representation dated 09.12.2023
within a stipulated period as directed by this Hon'ble Court.
2.The issues raised in the present writ petition were adjudicated by
this Court in a batch of writ petitions in W.P.Nos.4192 of 2018 & etc.,
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:
(i) 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
https://www.mhc.tn.gov.in/judis
W.P.No.17755 of 2023
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;
(ii) 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;
(iii) 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.
(iv) 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.
(v) The Inspector General of Registration is directed to conduct periodical Reviews as warranted under the Rules of Public Administration.”
https://www.mhc.tn.gov.in/judis
W.P.No.17755 of 2023
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. Consequences, connected miscellaneous petitions are closed.
(sha) 20.06.2023
Index : Yes
Speaking Order
Neutral Citation : Yes
To
1. The District Registrar Coimbatore, Registration, State Bank Road, Coimbatore.
2. The Sub Registrar, Kinathakaduvu, Coimbatore District.
https://www.mhc.tn.gov.in/judis
W.P.No.17755 of 2023
S.M.SUBRAMANIAM. J.,
(sha)
W.P.No.17755 of 2023
20.06.2023
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!