Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

D.Srinivasan vs The Inspector General Of Registration
2024 Latest Caselaw 15864 Mad

Citation : 2024 Latest Caselaw 15864 Mad
Judgement Date : 16 August, 2024

Madras High Court

D.Srinivasan vs The Inspector General Of Registration on 16 August, 2024

Author: N.Sathish Kumar

Bench: N.Sathish Kumar

                                                                       W.P.(MD) No.20425 of 2022


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                               DATED : 16.08.2024

                                                      CORAM:

                             THE HONOURABLE MR.JUSTICE N.SATHISH KUMAR

                                             W.P.(MD) No.20425 2022

                     D.Srinivasan                                           ...Petitioner
                                                          -vs-

                     1.The Inspector General of Registration,
                       Registration Department,
                       Santhome Salai, Chennai.

                     2.The District Registrar,
                       Madurai (South) District,
                       171, Aranmanai Salai,
                       Madurai.

                     3.The Sub-Registrar,
                       Vadipatti, Madurai District.

                     4.S.Murugesan

                     5.M/s.TAFE Company,
                       Rep.by its Autorized Signatory,
                       Smt.C.Janaki,
                       Ambat Senior Deputy General Manager (legal),
                       35, Nungambakkam High Road,
                       Chennai.                                             ...Respondents

                     PRAYER: Writ Petitions are filed under Article 226 of the Constitution
                     of India, praying for issuance of a writ of Mandamus, directing the 2nd


                     1/9

https://www.mhc.tn.gov.in/judis
                                                                            W.P.(MD) No.20425 of 2022


                     respondents to conduct an inquiry, as per the circular over the registration
                     of two documents namely Doc. No.1321/2014 dated 04.08.2014 and
                     Doc. No.1328/2014 dated 05.08.2014 was registered by the 3rd
                     respondent and consider the petitioner's representation dated 12.08.2022.


                                  For Petitioner        : Mr.S.Sivakumar
                                  For R1 to R3          : Mr.M.Siddharthan
                                                          Additional Government Pleader
                                  For R4                : Mr.Jerin Mathew
                                  For R5                : No Appearance


                                                        ORDER

This Writ Petition has been filed seeking a direction to the

respondent to enquire into the representation made by the petitioner

herein dated 12.08.2022.

2. Heard the learned counsel appearing on either side and

perused the materials available on record.

3. It is the case of the writ petitioner that the properties in

question belongs to the father of the petitioner by way of a Will dated

30.05.1996 and he is in possession and enjoyment of the said property.

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

While that being so, the uncle's son of the petitioner interfered with the

property of the petitioner's father and executed a power of attorney deed

illegally in favour of the fourth respondent. The said power agent had

also executed a sale deed in favour of the fifth respondent. Hence, the

petitioner made a representation dated 12.08.2022 in this regard. Since

the same was not considered, the petitioner has filed this writ petition.

4. Considering the facts and circumstances of the case, this

Court is of the view that the Registering Authority has no power to go

into all these transactions. In Satya Pal Anand vs. State of Madhya

Pradesh and others reported in (2016) 10 SCC 767, the Hon'ble

Supreme Court has held that power conferred on the Registrar by virtue

of Section 68 cannot be invoked to cancel the registration of the

document already registered. Sections 22-A and 22-B were inserted by

Tamil Nadu Act 28 of 2022 and Act 41 of 2022 respectively to prevent

registration of certain category of the documents. Thereafter, Section 77-

A has been brought by Act 41 of 2022 to cancel the document registered

in contravention of Sections 22-A and 22-B not beyond it. Now Section

77-A of the Registration Act, 1908 also is struck down by the Hon'ble

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

Division Bench of this Court in W.P.No.10291 of 2022 batch as

unconditional. Such being the position, this Court is of the definite view

that the title cannot be decided by the Registering Authorities. These

facts have been discussed by this Court in W.P.No.29706 of 2022

[G.Rajasulochana Vs. Inspector General of Registration and others]

and the Order in the writ petition is as follows:

“... 3. It is relevant to note that the object of the law of registration is to provide public notice of the transaction embodied therein. The execution of documents and its validity, the right created or extinguished is governed by the substantive law namely the Transfer of Property Act, 1882. The provisions contained in the Registration Act, 1908 relates to the factum of registration alone. The Hon'ble Supreme Court in the case of State of Rajasthan v. Basant Nahata, (2005) 12 SCC 77 has held as follows:

“The Act only strikes at the documents and not at the transactions. The whole aim of the Act is to govern documents and not the transactions embodied therein. Thereby only the notice of the public is drawn.”

4. The practice has been developed in the recent past in Tamil Nadu to entertain the applications given by the so-called affected parties to cancel all the documents under the pretext of either forgery or fradulent transactions. The Inspector General of Registration, Government of Tamil Nadu has brought out

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

Circular No.67 dated 03.11.20211 to deal with the fraudulent registrations through impersonation. The said circular is mainly based on the judgment of the Full Bench of the Andhra Pradesh High Court in the case of YanalaMalleshwari v.

AnanthulaSayamma, reported in AIR 2007 AP 57. However, the three bench of Hon'ble Apex Court in the case of Satya Pal Anand v. State of M.P., reported in (2016) 10 SCC 767 has held that the power of the Registrar, under the Registration Act, is purely administrative and not quasi-judicial. The same is extracted hereunder:

“34. The role of the Sub-Registrar (Registration) stands discharged, once the document is registered (see Raja Mohammad Amir Ahmad Khan [State of U.P. v. Raja Mohammad Amir Ahmad Khan, AIR 1961 SC 787] ). 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 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

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

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 fact, the Hon'ble Apex Court has held that and in the absence of any express power to cancel the registered document, the Registrar has no power to cancel the document. Section 68(2) of the Registration Act, 1908 relied upon by the Registration Department to substantiate the circular in this regard, when carefully seen. Section 68(2) of the Registration Act, 1908 reads as follows:

“68. Power of Registration to superintend and control Sub Registrars.

(1) every Sub Registrar perform the duties of his office under the superintendence and control of the Registrar in whose district the office of such Sub Registrar is situate.

(2) Every Registrar shall have authority to issue (Whether on complaint or otherwise) any order consistent with this Act which he considers necessary in respect of any act or omission of any Sub Registrar subordinate to him or in respect of the rectification of any error regarding the book or the office in which any document has been registered.”

6. The above provision makes it clear that the said section confers power upon the Registrar to supervise and control all the

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

acts of the Sub-Registar. Sub-Section 2 empowers the Registrar to issue any order consistent with the Act, which he considers necessary in respect of any act or omission of any Sub-Registrar subordinate to him. Similarly, the Registrar shall also have power in respect of the rectification of any error regarding the book or the office in which any document has been registered. The above power empowering the Registar to issue any order is a power of superitendence and supervision and not a power vested to cancel the registration of the document. Therefore, relying upon Section 68(2) of the Registration Act, 1908 and issuing such circular cannot be valid in the eye of law. Unless a specific power and express provision is made in the Act empowering the Registrar to cancel the document, such powers cannot be conferred by the Inspector General of Registration by taking aid of 68(2) of the Registration Act, 1908.”

5. In view of the above settled position of law, unless the

power is specifically vested with the registering authority to cancel any

document and to go into the matter, there cannot be any direction to take

action on the complaint of the petitioner. All these facts cannot be

looked into by this Court and the same has to be agitated before the civil

Court.

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

6. With the above observations, this Writ Petition is dismissed. It

is for the petitioner to work out his remedy before the civil Court. There

shall be no order as to costs.

16.08.2024 Index : Yes / No Internet : Yes / No ta

To

1.The Inspector General of Registration, Registration Department, Santhome Salai, Chennai.

2.The District Registrar, Madurai (South) District, 171, Aranmanai Salai, Madurai.

3.The Sub-Registrar, Vadipatti, Madurai District.

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

N.SATHISH KUMAR, J.

ta

16.08.2024

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