Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.Srinivasan vs The Inspector General Of Registration
2024 Latest Caselaw 20274 Mad

Citation : 2024 Latest Caselaw 20274 Mad
Judgement Date : 25 October, 2024

Madras High Court

K.Srinivasan vs The Inspector General Of Registration on 25 October, 2024

                                                                                W.P.No.31779 of 2024


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED : 25.10.2024

                                                   CORAM

                                  THE HONOURABLE MR. JUSTICE S. SOUNTHAR

                                             W.P No.31779 of 2024
                                                     and
                                             WMP.No.34532 of 2024

                 K.Srinivasan
                                                  ...Petitioner

                                                      Vs.

                 1. The Inspector General of Registration,
                    100, Santhome High Road,
                    Mullima Nagar, Mandavelipakkam,
                    Raja Annamalai Puram, Chennai - 600 028.
                 2. The Sub Registrar,
                    Joint 4 Kanchipuram Sub Registrar Officer,
                    Kamarajar Road, Taluk Office Campus,
                    Kanchipuram - 631 501.
                 ...Respondents



                 Prayer: Writ Petition filed under Article 226 of the Constitution of India for

                 issuance of a Writ of Certiorarified Mandamus to call for the records of

                 impugned order passed by the second respondent in Na.Ka.No.17 of 2024,

                 dated 08.01.2024 and quash the same as illegal, arbitrary and non-est in law

                 and consequently, direct the second respondent to register the executed sale

                 deed dated 10.04.2023 and release the registered sale deed to the petitioner
https://www.mhc.tn.gov.in/judis
                 1/6
                                                                                    W.P.No.31779 of 2024


                 within the time period stipulated by this Court.

                                       For Petitioner     : Mr.S.Santosh

                                       For Respondents : Mr.B.Vijay
                                                         Additional Government Pleader

                                                        ORDER

This writ petition is filed challenging the order passed by the second

respondent refusing to register the sale deed presented for registration on the

ground that the petitioner failed to produce any order passed by the planning

authority approving plan for the development of the subject property as a

house site and also on the ground that the petitioner failed to produce patta in

respect of the property covered under the document.

2. It is the case of the petitioner that the subject property originally

belonged to one K.Kalayanasundram and he entered into an agreement with

one Valayapathy on 07.03.1988 for sale of the same. Subsequently, the said

K.Kalayanasundram failed to execute the sale deed and died leaving behind his

legal heirs. The said Valayapathy instituted a suit for specific performance

against the legal heirs of K.Kalayanasundram and the same was decreed on

27.11.2013 with a direction to execute the sale deed. The sale deed was

executed by court on 29.04.2019 in favour of Valayapathy as per the decree

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

passed it. Subsequently, the said Valayapathy settled the subject property to

the petitioner's vendor under registered settlement deed dated 03.05.2019.

Now, the petitioner purchased a portion of the said property and the sale deed

executed in favour of the petitioner was presented for registration before the

second respondent, and the same was refused on the ground that the petitioner

failed to produce any planning permission from the competent planning

authority and patta did not stand in favour of the petitioner's vendor. Aggrieved

by the same, the petitioner is before this court.

3. The learned counsel for the petitioner, by relying on sections 22-A (2)

of the Registration Act, submitted that there was no conversion of vacant land

into house site before execution of the sale deed and therefore, the reasoning

assigned to refuse registration is not correct and bar under said section is not

attracted. It is further submitted that the failure to produce the revenue

document, such as, patta in the name of the petitioner or his vendor, cannot be

a ground to refuse registration, in the light of the judgment of this Court in

Subramani vs. Sub Registrar and others reported in (2024) 3 MLJ 588.

4. Mr. B.Vijay, learned Additional Government Pleader, who takes notice

for the respondents, submitted that challenging the order impugned herein, the

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

petitioner already filed an appeal under Section 73 of the Registration Act

before the District Registrar, and the same is pending.

5. In view of the fact that the order impugned in this writ petition has

already been challenged by the petitioner by availing alternative remedy of

statutory appeal under Section 73 of the Registration Act, this Court is not

inclined to entertain this writ petition. Accordingly, this writ petition is

dismissed. However, the appellant authority viz., District Registrar,

Kanchipuram is directed to dispose of the appeal within a period of eight

weeks from the date of receipt of a copy of this order. The Registry is directed

to mark a copy of this order to the District Registrar, Kanchipuram, who shall

dispose the appeal in the light of proviso to section 22 A (2) of the Registration

Act. No costs. Consequently, connected miscellaneous petition is closed.





                                                                                        25.10.2024

                 Index      : Yes/No
                 Internet   : Yes/No
                 Speaking Order/Non-Speaking Order
                 av




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






                 To

                 1. The Inspector General of Registration,
                    100, Santhome High Road,
                    Mullima Nagar, Mandavelipakkam,
                    Raja Annamalai Puram, Chennai - 600 028.

                 2. The Sub Registrar,
                    Joint 4 Kanchipuram Sub Registrar Officer,
                    Kamarajar Road, Taluk Office Campus,
                    Kanchipuram - 631 501.

                 3. The District Registrar, Kanchipuram.




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






                                   S. SOUNTHAR, J.

                                                         av









                                             25.10.2024


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