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

A.Venkatraman vs The District Registrar
2025 Latest Caselaw 3300 Mad

Citation : 2025 Latest Caselaw 3300 Mad
Judgement Date : 26 February, 2025

Madras High Court

A.Venkatraman vs The District Registrar on 26 February, 2025

                                                                                      W.P.(MD).No.3457 of 2025

                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                 DATED: 26.02.2025

                                                         CORAM

                             THE HON'BLE MR.JUSTICE V.LAKSHMINARAYANAN

                                            W.P.(MD).No.3457 of 2025

                1.A.Venkatraman

                2.A.Jeya Jothi Raja                                                           .. Petitioners

                                                             Vs.
                1.The District Registrar,
                  Virudhunagar District,
                  Virudhunagar.

                2.The Sub Registrar,
                  Office of the Sub Registrar,
                  Rajapalayam Town,
                  Virudhunagar District.

                3.The Inspector of Police,
                  Economic Offence Wing,
                  Collectorate Complex,
                  Virudhunagar Town and District.                                        .. Respondents


                PRAYER: Writ Petition filed under Article 226 of the Constitution of India to
                issue a writ of Mandamus, to direct the 3rd respondent to withdraw the letter in
                C.No.26/PA/EOW/VNR/2024 dated 22.07.2024 sent to the 2nd respondent and
                consequently direct the 2nd respondent to entertain documents/sale deeds or
                other deeds pertaining to the properties covered under release deed dated
                12.11.2021 vide Doc. No.6114/2021.



https://www.mhc.tn.gov.in/judis             ( Uploaded on: 06/03/2025 08:28:34 pm )

                Page 1 of 12
                                                                                          W.P.(MD).No.3457 of 2025

                                  For Petitioners      : Mr.M.Thirunavukkarasu

                                  For R-1 & R-2        : Mr.R.Suresh Kumar
                                                         Additional Government Pleader

                                  For R-3              : Mr.M.Karunanithi
                                                         Government Advocate

                                                             ORDER

The petitioners seek a Writ of Mandamus to direct the third respondent to

withdraw the letter in C.No.26/PA/EOW/VNR/2024 dated 22.07.2024 sent to

the second respondent and consequently, direct the second respondent to

entertain documents covered by the release deed vide Document No.6114/2021

dated 12.11.2021 and for consequential orders.

2. The case of the petitioners is that their father, Late.Ayyapan, married

one A.Jeyalakshmi. From the wedlock, they had two sons and two daughters.

The sons are A.Venkatraman and A.Jeya Jothi Raja, who are the petitioners

herein. The daughters are P.Pawnthai and S.Muthumari. According to the

petitioners, their father, Ayyapan, had acquired several extents of property. He

passed away on 10.09.2021. Thereafter, Tmt.Jeyalakshmi, wife of Ayyapan,

executed two settlement deeds in favour of the daughters, Pawnthai and

Muthumari. Tmt.Jeyalakshmi, the petitioners and the other sister, Pawnthai, also

executed a settlement deed in favour of Muthumari.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 08:28:34 pm )

3. With respect to the petitioners, Jeyalakshmi and the two sisters released

their shares, which came to their hands by virtue of the death of Ayyapan by

way of a release deed dated 12.11.2021. The petitioners have mutated the

revenue records and they claim that they are in possession of the property. They

proposed to alienate the property and applied for an encumbrance certificate for

the said purpose. It is at that time, they came to know that the third respondent

had written to the second respondent in C.No.26/PA/EOW/VNR/2024 dated

22.07.2024, calling upon the second respondent not to register any documents

pertaining to the property, whose parent documents are Document Nos.

6614/2021, 3879/2021, 3880/2021 and 1204/2011. The petitioners were

shocked to learn about this development and conducted an enquiry. It is at that

stage, they came to know of the fact that an FIR had been registered by the third

respondent in FIR No.5 of 2023 against their sister, Tmt.Muthumari, their

brother-in-law, Subramanian and four others, for the alleged offences under

Section 120B, 406 and 420 of Indian Penal Code. The offences arise out of

collection of funds from the public for a jewellery shop, by name, Aarusha Gold

Shop at Virudhunagar.

4. The petitioners state that they are not in any way connected with the

said business and that there is no order of attachment passed either by a Judicial

Magistrate or by the Special Court constituted under the Tamil Nadu Protection https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 08:28:34 pm )

of Interests of Depositors (In Financial Establishments) Act of 1997 (hereinafter

referred to as 'TNPID Act') or by the competent authority under the TNPID Act.

Hence, the second respondent cannot act on a mere letter issued by the third

respondent Police.

5. When the matter came up for admission, I directed the second and third

respondents to go on record by way of an affidavit.

6. Mr.M.Karunanithi has filed a counter affidavit of the Inspector of

Police, Economic Offence Wing, Virudhunagar District, sworn on 25th February,

2025.

7. The counter affidavit discloses that one Karuppasamy had lodged a

complaint against Aarusha Gold and Diamond Jewellery on 11.09.2023. The

counter proceeds that Karuppasamy had invested a sum of Rs.10,000/- every

month towards a gold chit scheme being run by the concern of Aarusha Gold

and Diamond Jewellery. The police acted immediately on the complaint and an

FIR came to be registered. The counter affidavit further states that there are

totally 31 accused in this case, out of which, 12 are financial establishments.

The sixth accused in that case is one Future Generation Capital Private Limited,

which was incorporated by Subramanian, the brother-in-law of the petitioners https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 08:28:34 pm )

and Muthumari, the sister of the petitioners. The counter affidavit alleges that

the petitioners too played a day-to-day role in the affairs of the financial

establishment. It is further pleaded that the properties, which are the subject

matter of this Writ Petition, were acquired by the deceased Ayyapan from and

out of the funds that had been given by Muthumari and Subramanian and that

they are all proceeds of crime.

8. The counter affidavit further states that proposals have been sent to the

Government for attachment of the properties. According to the Inspector of

Police, the total guideline value of all the properties, which is the subject matter

of the Writ Petition, is Rs.1,84,89,443/-, whereas, the amount outstanding to the

depositors is about Rs.123 Crores. The counter affidavit states that one

Shanmuganathan and Arunachalam, purchasers of the property from

Muthumari, had filed a Writ Petition in W.P.(MD).No.16603 of 2024,

challenging a refusal check slip issued by the Sub Registrar at Aruppukottai and

that the said Writ Petition was dismissed by this Court on 28.01.2025. On these

pleas, the third respondent seeks dismissal of the Writ Petition.

9. Mr.R.Suresh Kumar, learned Additional Government Pleader

representing the second respondent/Sub Registrar states that they have entered

the objection that has been given by the Police in the encumbrance certificate https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 08:28:34 pm )

and that they are only obeying the lawful orders of the Police and have no other

role to play in the matter.

10. I heard Mr.M.Thirunavukkarasu for the petitioner, Mr.R.Suresh

Kumar, learned Additional Government Pleader for the respondents 1 and 2 and

Mr.M.Karunanithi, learned Government Advocate for the third respondent.

11. Mr.M.Thirunavukkarasu places reliance upon three judgments of this

Court. They are,

(i) R.Madhupriya and another Vs. Inspector General of Registration

and another, 2020 SCC OnLine Madras 20112,

(ii) K.Arasu and others Vs. The Sub Registrar, Perunthurai, Erode

District and another in W.P.No.30874 of 2018 dated 28.04.2022,

(iii) Subramani Vs. Sub Registrar, Rasipuram and another, (2024) 3

MLJ 588.

12. Mr.M.Karunanithi cites the order passed in Shanmuganathan and

another Vs. The Joint Sub Registrar, Aruppukottai and another in W.P.

(MD).No.16603 of 2024 dated 28.01.2025, in support of his plea.

13. I have carefully considered the submissions of all sides. https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 08:28:34 pm )

14. The FIR having been registered prior to 01.07.2024, Bharatiya

Nagarik Suraksha Sanhita, 2023 (BNSS) would not be applicable. This is

because in terms of Section 531(2) of BNSS, for any investigation, which is

pending prior to the notification of BNSS, the provisions of the Code of

Criminal Procedure of 1973 would have to be followed.

15. Under the Code of Criminal Procedure of 1973, the Police had the

power to seize certain properties in terms of Section 102 of the said Code. That

power has not been exercised in the present case. As the alleged offences

include Section 406 and 420 of Indian Penal Code, the Police could have

exercised their powers under the Criminal Law (Amendment) Ordinance of

1944 and even that was not exercised in the present case.

16. The other option available to the Police was to get an order of

attachment under Section 3 of the Tamil Nadu Protection of Interests of

Depositors (In Financial Establishments) Act of 1997. That too, as is clear from

the counter affidavit, had not been adopted by the Police. Instead, the third

respondent has addressed a letter to the second respondent, directing the second

respondent not to register any documents pertaining to the document numbers

set forth above.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 08:28:34 pm )

17. Whether the Police have the power to issue such letters has been a

subject matter of consideration in all the three cases cited by

Mr.Thirunavukkarasu.

17.1. The Honourable Mr.Justice N.Anand Venkatesh in Madhupriya's

case, had clearly held that there cannot be a direction by the Police to the

Registration Department not to register documents. He further held that in case

the Police wants to prevent a party from alienating any property, which they

suspect to be proceeds of crime, they have to approach the Court or the

competent authority under the relevant enactments and obtain orders of

attachment. Going a step further, he had held that a letter issued by the Police

should not be recorded in the encumbrance certificate, since it is beyond the

jurisdiction of the Police to restrain the owners of the property dealing with the

same.

17.2. The view expressed by Mr.Justice N.Anand Venkatesh was yet

again echoed by the Honourable Mr.Justice V.Bharathidasan in W.P.No.30874

of 2018 dated 28.04.2022. Mr.Justice V.Bharathidasan was of the categorical

view that the Investigating Agency has no power to direct the Registrar to refuse

to register documents.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 08:28:34 pm )

17.3. Considering all these aspects in Subramani's case, the Honourable

Mr.Justice N.Sathish Kumar was of the view, that the practice of the Police

officers issuing letters to the Sub Registrars asking them to refrain from

registering documents, has to be deprecated. Following the view in

Madhupriya's case, the learned Judge had left it open to the Police to approach

the Court or the competent authority and get orders of attachment.

18. These three authorities have clearly laid down the law that the Police

officials do not possess jurisdiction to give directions to the Sub Registrar not to

register documents. They certainly have the right to move the Court or

competent authority and get orders of attachment to that effect.

19. The counter affidavit reveals that the Police may have given a

proposal to the competent authority to attach the property. A proposal cannot be

given the same status as an order of attachment passed by the competent

authority.

20. It is here that Mr.Karunanithi places strong emphasis on the order

passed by the Honourable Mr.Justice G.K.Ilanthiraiyan in W.P.(MD).No.16603

of 2024, Shanmuganathan and another Vs. The Joint Sub Registrar,

Aruppukottai and another, dated 28.01.2025.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 08:28:34 pm )

21. A perusal of the order passed by Justice G.K.Ilanthiraiyan makes it

clear that the writ petitioners before him were purchasers of the property from

the 8th accused, Muthumari. The issue whether the Police have the power to

issue letters and thereby, restrain a Sub Registrar from registering the

documents, was not gone into by the learned Judge. Hence, this judgment

cannot be treated as a precedent for the purpose of holding that the Police have

such powers. In fact, none of the judgments that have been referred to above

were brought to the notice of the learned Judge, who dismissed the Writ Petition

filed by the purchasers of the property from the 8th accused.

22. In the light of the clear and categorical views expressed by this Court

in the judgments discussed above, the Writ Petition is entitled to succeed. The

letter issued by the third respondent Police to the second respondent/Sub

Registrar will not have any effect with respect to registration of the documents

to be presented by the writ petitioners. As held by Justice N.Anand Venkatesh in

Madhupriya's case, the Sub Registrar shall delete the reference to the letter from

the encumbrance certificate. It is open to the third respondent to approach the

appropriate authorities and seek for attachment of the properties. If such an

attachment is ordered, the petitioners will always have a judicial recourse

against such orders of attachment. The Police having not been vested with the https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 08:28:34 pm )

power to attach the property by themselves or to restrain the Sub Registrar from

receiving documents, the Writ Petition has to be allowed.

23. Accordingly, the Writ Petition stands allowed. There shall be no order

as to costs.




                                                                                        26.02.2025
                NCC      : Yes / No
                Index    : Yes / No
                Internet : Yes / No
                Lm


                To
                1.The District Registrar,
                  Virudhunagar District,
                  Virudhunagar.

                2.The Sub Registrar,
                  Office of the Sub Registrar,
                  Rajapalayam Town,
                  Virudhunagar District.

                3.The Inspector of Police,
                  Economic Offence Wing,
                  Collectorate Complex,
                  Virudhunagar Town and District.




https://www.mhc.tn.gov.in/judis               ( Uploaded on: 06/03/2025 08:28:34 pm )




                                                                  V.LAKSHMINARAYANAN,J.

                                                                                                  Lm









                                                                                         26.02.2025




https://www.mhc.tn.gov.in/judis ( Uploaded on: 06/03/2025 08:28:34 pm )

 
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