Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

L.Govindaraj vs The District Registrar
2025 Latest Caselaw 3007 Mad

Citation : 2025 Latest Caselaw 3007 Mad
Judgement Date : 19 February, 2025

Madras High Court

L.Govindaraj vs The District Registrar on 19 February, 2025

Author: N.Anand Venkatesh
Bench: N.Anand Venkatesh
                                                                         W.P.No.16684 of 2020


                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                              DATED : 19.02.2025

                                                     CORAM

                          THE HONOURABLE MR.JUSTICE N.ANAND VENKATESH

                                              W.P.No.16684 of 2020

                     L.Govindaraj,
                     No.2/2, Balambigai Nagar III Street,
                     Ramapuram,
                     Chennai – 600 089
                     Rep. By his Power Agent S.Vijaya Mohan                  .. Petitioner

                                                        Vs.

                     1.The District Registrar,
                       Chengulpattu Registration District,
                       Chengulpattu.

                     2.The Sub-Registrar,
                       Sriperumbundur Sub-Registration Office,
                       Kancheepuram District.

                     3.M A Abudul Khadar

                     4.Badrudin Nisha                                        .. Respondents

                     (R4 impleaded vide order dated 23.09.2021
                     made in W.M.P.No.20720 of 2021 in W.P.
                     No.16684 of 2020)


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

                     praying to issue a Writ of Declaration declare that cancellation deed

                     dated --.06.1994 vide document No.2861 of 1994 on the file of 2nd
https://www.mhc.tn.gov.in/judis


                     1/7
                                                                                 W.P.No.16684 of 2020

                     respondent is not binding of the petitioner in view of the finding of the

                     Hon'ble Full Bench of this Court dated 11.02.2011 in a batch of cases in

                     W.A.No.592 of 2009.



                                        For petitioner      :     Mr.B.Manoharan

                                        For RR 1 & 2        :     Mr.U.Baranidharan
                                                                  Special Government Pleader

                                                           ORDER

The subject matter of challenge in the present writ petition pertains

to the registration of the cancellation deed dated --.06.1994, registered as

document No. 2861 of 1994 on the file of the 2nd respondent, whereby

the sale deed executed in favour of the petitioner dated 29.04.1994 was

canceled unilaterally.

2.The petitioner purchased the subject property through registered

sale deed dated 29.04.1994. Thereafter, the revenue records was also

mutated and patta was issued in the name of the petitioner. The

grievance of the petitioner is that the 3rd respondent without any notice,

created a cancellation deed and presented it for registration before the 2nd

respondent and the 2nd respondent entertained this document and https://www.mhc.tn.gov.in/judis

unilaterally canceled the sale deed which stood in the name of the

petitioner. Aggrieved by the same, the present writ petition has been

filed before this Court.

3.The issue that is involved in the present writ petition is squarely

covered by the judgment of the Full Bench of this Court in the case of

Latif Estate Line India Ltd., rep. by its Managing Director VS.

Hadeeja Ammal and others reported in 2011 (2) CTC 1. The Full Bench

of this Court after considering the entire law on the issue, held as

follows:

“59.After giving our anxious consideration on the questions raised in the instant case, we come to the following conclusion:

(i) A Deed of Cancellation of a sale unilaterally executed by the transferor does not create, assign, limit or extinguish any right, title or interest in the property and is of no effect. Such a document does not create any encumbrance in the property already transferred. Hence, such

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

a Deed of Cancellation cannot be accepted for registration.

(ii) Once title to the property is vested in the transferee by the sale of the property, it cannot be divested unto the transferor by execution and registration of a Deed of Cancellation even with the consent of the parties. The proper course would be to re-

convey the property by a deed of conveyance by the transferee in favour of the transferor.

(iii) Where a transfer is effected by way of sale with the condition that title will pass on payment of consideration, and such intention is clear from the recital in the deed, then such instrument or sale can be cancelled by a Deed of Cancellation with the consent of both the parties on the ground of non-payment of consideration. The reason is that in such a Sale

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

Deed, admittedly, the title remained with the transferor.

(iv) In other cases, a complete and absolute sale can be cancelled at the instance of the transferor only by taking recourse to the Civil Court by obtaining a decree of cancellation of Sale Deed on the ground inter alia of fraud or any other valid reasons.”

4.In the light of the above discussion, the cancellation deed that

was entertained by the 2nd respondent whereby the sale deed executed in

favour of the petitioner was unilaterally canceled is unsustainable and the

relief sought for by the petitioner is granted and accordingly, this Writ

Petition stands allowed. No costs.




                                                                                          19.02.2025
                                                                                             (2/2)

                     krk

                     Index                    : Yes / No
                     Internet                 : Yes / No

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

Neutral Citation : Yes / No

N.ANAND VENKATESH, J.

krk

To

1.The District Registrar, Chengulpattu Registration District, Chengulpattu.

2.The Sub-Registrar, Sriperumbundur Sub-Registration Office, Kancheepuram District.

https://www.mhc.tn.gov.in/judis 19.02.2025

(2/2)

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 : MAIMS

 
 
Latestlaws Newsletter