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

S.Hepziba Kasthuri Bai (Died) vs A.S.A.Balachandran
2026 Latest Caselaw 861 Mad

Citation : 2026 Latest Caselaw 861 Mad
Judgement Date : 27 February, 2026

[Cites 20, Cited by 0]

Madras High Court

S.Hepziba Kasthuri Bai (Died) vs A.S.A.Balachandran on 27 February, 2026

Author: G. Jayachandran
Bench: G. Jayachandran, S.Srimathy
                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                            RESERVED ON : 12.02.2026

                                         PRONOUNCED ON : 27.02.2026

                                                         CORAM:

                            THE HONOURABLE DR.JUSTICE G. JAYACHANDRAN
                                               AND
                              THE HONOURABLE MRS.JUSTICE S.SRIMATHY
                                               AND
                           THE HONOURABLE MR.JUSTICE K.K. RAMAKRISHNAN

                                              A.S.(MD)No.285 of 2023
                                                       and
                                            C.M.P.(MD)No.15321 of 2023

                     1.S.Hepziba Kasthuri Bai (died)
                     2.S.Gnanasigamani Rajadurai

                     [2nd Appellant is brought on record as Lrs
                     of the deceased sole appellant vide Court
                     order dated 20.06.2024 made in C.M.P.(MD)
                     No.811 of 2024 in A.S.(MD)No.285 of 2023]                          .. Appellants

                                                               Vs.


                     1.A.S.A.Balachandran
                     2.A.S.A.Rajendran
                     3.J.Joy Sarojini
                     4.D.Soundaravalli (died)
                     5.M.Pragasi
                     6.J.Mangalavalli
                     7.A.Kamala
                     8.A.Samraja
                     9.A.Doris


                     1/31




https://www.mhc.tn.gov.in/judis               ( Uploaded on: 27/02/2026 03:10:12 pm )
                     10.A.Adelin
                     11.Thilagavathi

                     [11th respondent is brought on record as Lrs
                     of the deceased sole appellant vide Court order
                     dated 20.06.2024 made in C.M.P.(MD)No.811 of 2024
                     in A.S.(MD)No.285 of 2023]

                     12.Davidson Rajasingh Babu
                     13.Moses Rajaselvam
                     14.Krishtopher Vijayasingh                                          ... Respondents

                     [Respondents 12 to 14 are brought on record as Lrs
                     of the deceased 4th respondent vide court order
                     dated 28.03.2025 made in C.M.P.(MD)No.5644
                     of 2025 in A.S.(MD)No.285 of 2023]


                     PRAYER:- Appeal Suit filed under Section 96 of C.P.C., against the
                     judgment and decree passed in O.S.No.21 of 2015 on the file of the
                     Additional District Judge (F.T.C.), Tenkasi, dated 21.09.2023.


                                  For Appellant         : Mr.V.Raghavachari
                                                          Senior Counsel
                                                           for Mr.J.Kingsly Solomon

                                  For Respondents       : Mr.S.Subbiah [R1]
                                                           Senior Counsel
                                                            for Ms.P.Jessi Jeeva Priya
                                                          assisted by Mr.A.V.Arun
                                                          Mr.P.Ganapathi Subramanian [R2]
                                                          No Appearance [RR3, 5 to 9, 12 to 14]




                     2/31




https://www.mhc.tn.gov.in/judis                ( Uploaded on: 27/02/2026 03:10:12 pm )
                                                           ORDER

                            (Order of the Court was made by DR.G.JAYACHANDRAN, J.)


                                  In   view   of   the     conflicting         judgments   regarding   the

                     interpretation of Section 21(1) of the Registration Act, 1908, the Division

                     Bench of this Court while considering the Appeal Suit under Section 96

                     of Civil Procedure Code directed against the judgment and decree passed

                     in O.S.No.21 of 2025 on the file of the Additional District Judge, FTC,

                     dated 21.09.2023, had framed the following question for reference to the

                     larger bench:

                                       “Whether the registration of a universal release
                             deed, which does not contain any description of property is
                             void for not being no conformity with Section 21(1) of the
                             Registration Act?”



                                  2.The learned counsel appearing for the parties have placed

                     their arguments in detail tracing the legislative intent of Section 21 of the

                     Registration Act citing judicial pronouncements of the various High

                     Courts and Hon'ble Supreme Court.




                     3/31




https://www.mhc.tn.gov.in/judis                ( Uploaded on: 27/02/2026 03:10:12 pm )
                                  3.Before adverting to the question referred, it is pertinent to

                     state in brief the facts of case under consideration in the first appeal.



                                  4.The suit for partition was filed by one of the daughters of

                     Thiru.A.S.A.Rathnasamy Nadar, against her brothers and sisters

                     questioning the validity of release deed, dated 20.05.1991 executed by

                     her and others as void, since it is vague and illegal.



                                  5.The respondents had contested the suit stating that there is no

                     uncertainty or illegality in the release deed. The parties have understood

                     the recital and acted upon the released deed dated 20.05.1991 and they

                     are enjoying the properties as per the deed. The partition suit is filed 24

                     years after the release deed, hence, it is barred by limitation and also bad

                     for partial partition. It was specifically contended by the defendants that

                     after the release deed, the respective parties have acted in terms of the

                     release deed, therefore the plaintiff is estopped from questioning the

                     validity of the release deed.




                     4/31




https://www.mhc.tn.gov.in/judis                ( Uploaded on: 27/02/2026 03:10:12 pm )
                                  6.The trial Court after examination of oral and documentary

                     evidence, dismissed the suit on the ground of estoppel and limitation.

                     Challenging the same, the Appeal Suit is filed by the aggrieved plaintiff.



                                  7.In the course of argument, the learned counsel appearing for

                     the appellant has contended that the deed of release marked as Ex.A3 in

                     this case, does not contain any description of the immovable properties

                     covered therein. Therefore, the very registration of the document is void

                     in view of the non-compliance of the mandate set out under Section 21 of

                     the Registration Act.



                                  8.The learned Judges after hearing the above submission and

                     after referring the following judgments, to highlight the divergent views

                     of the Court, referred the matter to larger bench, framing the question for

                     consideration:

                                       1.Valliammal vs. Tamil Selvi [A.S.No.189 of 2013 etc,
                            batch dated 16.12.2022];
                                       2.Hoosein Abdul Rehman vs. Lakhmichand Khetsey
                            [AIR 1925 Bombay 34];
                                       3.T.Shankaranarayan Nair vs. Achuthan Nair [1982
                            KLJ 61];

                     5/31




https://www.mhc.tn.gov.in/judis                 ( Uploaded on: 27/02/2026 03:10:12 pm )
                                        4.Paul Varghese Vs. C.C.Annie [2020 SCC Online
                            Kerala 24100];
                                        5.P.A.J.Seetharamam Raju vs. Lala Gopikrishna
                            Gokuldoss Agency Department [1962 (75) LW 358];
                                        6.Saiyed vs. Muhammad [1909 31 All 523];
                                        7.Thomas vs. Sub Registrar [2025 SCC Online Ker
                            563];
                                        8.Sab Mukhun Lall vs. Sah Koondun [1875 2 IA 210].



                                    9.As the reason for referring the matter to larger bench, the

                     Division Bench has observed as below:



                                        “17.In our experience, we notice that invariably such
                             universal releases are obtained only from female members of the
                             family. The male members of the family want to deprive the female
                             members of their right in the family properties. Article 15(3) of the
                             Constitution of India envisages making special provisions for women.
                             We need not go that far. If certain provisions are strictly applied, they
                             would go a long way in upholding the rights of women. Ex.A3 itself
                             states that the details of the properties belonging to the joint family
                             were not being mentioned. Section 21(1) of the Act envisages that a
                             document should contain description that is sufficient to identify the
                             property. But the case on hand is not one of sufficiency or deficiency.
                             It is a case of absence of description. The moot question is whether
                             even such document can be saved.

                     6/31




https://www.mhc.tn.gov.in/judis                  ( Uploaded on: 27/02/2026 03:10:12 pm )
                             18.We are however clear that breach of Section 21(1) of the Act
                             cannot be taken advantage by a vendor who has received
                             consideration for the property sold by him. We therefore confine the
                             scope of reference only to cases of universal release deeds where the
                             consideration is nill or nominal. We are of the view that the issue has
                             to be authoritatively settled by a Larger Bench. We therefore frame the
                             question for reference in the following terms:-


                                  “Whether the registration of a universal release deed
                                  which does not contain any description of property is void
                                  for not being in conformity with Section 21(1) of the
                                  Registration Act? ”



                                  10.Mr.V.Raghavachari,           learned        Senior    Counsel   for   the

                     appellant referring to Sections 21(1), 22(2) and 87 of the Registration

                     Act (hereinafter referred to as 'Act' for brevity), submitted that the

                     scheme under the Act, at the very threshold of the registration process,

                     the registering authority shall not accept a non-testamentary document in

                     the absence of description of property sufficient to identify the same.

                     The mandate prescribed in Section 21(1) of the Act is further reinforced

                     under Section 22(2) of the Act, which expressly provides that failure to

                     comply with sub Sections (2) and (3) of Section 21 of the Act, shall not

                     7/31




https://www.mhc.tn.gov.in/judis                  ( Uploaded on: 27/02/2026 03:10:12 pm )
                     disentitle the document to be registered, if the description of the property

                     is nevertheless sufficient to identify the same.



                                  11.The   intention     of     the      legislature     is,   while   certain

                     imperfection in the mode of description of the property is found, if

                     identification of the same is possible, then such imperfection is

                     condonable and the registering authority can accept document for

                     registration. Contrarily, if there is total absence of description of the

                     property, it is not condonable and even if it is accepted for registration,

                     such document for the breach of Section 21(1) of the Act has to be held

                     as void. The principle of expressio unius est exclusio alterius has to be

                     applied in this case while interpreting Section 21(1) of the Act. Saving

                     clause under Section 22(2) of the Act is concisely omitted under Section

                     21(1) of the Act. Therefore, the mandate of describing the property for

                     identification of the same is absolute and any defect is non curable.



                                  12.The learned Senior Counsel Mr.V.Raghavachari, appearing

                     for the appellant further submitted that the release of relinquishment

                     deed, which contains no description of the immovable property, fails to


                     8/31




https://www.mhc.tn.gov.in/judis                ( Uploaded on: 27/02/2026 03:10:12 pm )
                     meet the basic condition of territorial jurisdiction of the registration

                     authority. Therefore, Sections 17, 21 and 28 of the Act have to be read

                     conjointly. As a consequence, the universal release deed, which does not

                     contain any description of the property, is void.



                                  13.The learned counsel further submitted that Section 87 of the

                     Act, which saves document from invalidation on account of defects in

                     procedure, will not apply to documents registered in breach of the

                     mandate under Section 21(1) of the Act. Section 87 of the Act protects

                     only those documents registered in deviation of the procedure. It does

                     not and cannot validate a document registered in the direct violation of

                     express statutory mandate.



                                  14.The    following        judgments            are     relied     upon    by

                     Mr.V.Raghavachari, to buttress the above submission.

                                      1.Baiji Natch Tewari vs. Sheo Sahoy Dhagut and
                            others [Special Appeal No.596 of 1890];
                                      2.Somasundaram             Mudaliar           and     others     vs.
                            K.S.Rajappa Mudaliar [S.A.No.1606 of 1923];
                                      3.Narasamma          vs.      Subbarayadu            and     others
                            [Manu/TN/0052/1895 @ Paras 6];

                     9/31




https://www.mhc.tn.gov.in/judis                ( Uploaded on: 27/02/2026 03:10:12 pm )
                                        4.Valliammal vs. Tamilselvi [A.S.No.189 and 207 of
                            2013 and 1049 of 2012];
                                        5.Nahar Singh vs Harnak Singh [(1996) 6 SCC
                            699];
                                        6.Pawan Kumar Dutt vs. Shakuntala Devi [(2010)
                            15 SCC 601].


                                    15.Mr.S.Subbiah, learned Senior Counsel appearing for the firt

                     respondent submitted that as far as the facts of the case is concerned and

                     the recital found in Ex.A3, the relinquishment deed is not in breach of

                     Section 21(1) of the Act and therefore, the Division Bench ought not to

                     have been referred this case for a Larger Bench to decide the question

                     formulated. The recitals in Ex.A3 refer about the extensive properties

                     held by Rathnasamy Nadar and his death intestate. The parties having

                     understood about the identity and nature of the properties, had executed

                     the deed on 20.05.1991.



                                    16.Preceding to the execution of the release deed and its

                     registration, there was an oral partition among parties and memorandum

                     of oral partition was executed. The properties held by Rathnasamy Nadar


                     10/31




https://www.mhc.tn.gov.in/judis                  ( Uploaded on: 27/02/2026 03:10:12 pm )
                     are identifiable through documents. The statute does not mandate that

                     each and every property must be described with boundaries, extent,

                     Survey numbers and other details. The only requirement under statute

                     (Section 21(2) of the Act) is a description sufficient to identify. The

                     registering authority cannot deny registration of non testamentary

                     document, if the description of the property is adequate to identify the

                     same.



                                  17.According to Thiru.Subbiah, learned Senior Counsel,

                     terming Ex.A3 as universal release deed without description itself is

                     erroneous. Recital of Ex.A3, clearly states that vast properties at various

                     places, were left intestate by Rathnsasamy Nadar and after receiving

                     consideration, the right in those properties are released. The release

                     deed was executed on 20.05.1991. Challenge to this deed was in the year

                     2015 in the suit for partition. The said suit came to be dismissed on the

                     ground of laches, estoppel and limitation. The issue regarding validity of

                     this document with reference to Section 21(1) of the Act was not raised

                     either before the trial Court nor in the grounds of appeal, but only in the

                     course of argument to sidetrack, the appellant has raised this plea.


                     11/31




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 27/02/2026 03:10:12 pm )
                                  18.Though the question referred is settled and no more res

                     integra, in view of the spate of judgments, nonetheless, the matter is

                     referred to a Larger Bench for an authoritative pronouncement, though

                     the issue is irrelevant to the facts of the case in hand.



                                  19.The prime contention of the learned Senior Counsel for the

                     respondent is that Ex.A3 does not suffer any defect in description

                     incapable of identifying the property. The suit for partition containing

                     list of properties left by Rathnasamy Nadar, the oral partition effected

                     between the parties prior to the release deed, the purchase of one item of

                     property by the plaintiff herself subsequent to the release deed, are all in

                     unison, will prove that there was no ambiguity in the release deed

                     regarding identification of the property and the parties have accepted the

                     release deed and acted upon it.



                                  20.In support of his arguments, Mr.Subbiah, learned Senior

                     Counsel relied upon the following judgments:




                     12/31




https://www.mhc.tn.gov.in/judis                ( Uploaded on: 27/02/2026 03:10:12 pm )
                                      1.Parasharampantsadashivpant                       vs.   Rama   Bin
                             Yellappa and another in S.A.No.3 of 1809.;
                                      2.Somasundara Mudaliar and others vs. K.S.Rajappa
                             Mudaliar [1927 25 LW 429];
                                      3.Rajagopal Ayyar and another vs. Avadai Velar and
                             others [1961 2 LW 29];
                                      4.P.A.J.Seetharama Raju and others vs. Messers,
                             Lala gopirishna Gokuldoss Agency Department [(1962) 75 LW
                             358];
                                      5.Prem Singh and others vs. Birbal and others [2006
                             5 SCC 353].

                                  21.In the course of the arguments, the learned counsels on

                     either side, to explain the sufficiency to identify, draw the attention of the

                     Court, the illustrations given under Section 29 of the Indian Contracts

                     Act. While the learned counsel appearing for the appellant referred to

                     illustration (a) given under Section 29 of the Indian Contracts Act, which

                     deals with agreements void for uncertainty submitted that universal

                     release deed is like an agreement to sell 100 tones of oil without any

                     indication to show what kind of oil intended to be sold.



                                  22.Whereas, the learned counsel appearing for the respondents

                     submitted that releasing all the properties of the father is akin to agree to

                     13/31




https://www.mhc.tn.gov.in/judis                ( Uploaded on: 27/02/2026 03:10:12 pm )
                     sell all the grains in my granary at Ramnagar as illustrated in (d) of

                     Section 29 of the Indian Contracts Act, which says that if 'A' agrees to

                     sell to 'B' “all the grain in my granary at Ramnagar, there is no

                     uncertainty to make the agreement void.



                                  23.Heard the learned counsels appearing on either side and

                     perused the materials placed.



                                  24.Before proceeding further, Section 21 and 22(2) of the

                     Registration Act is extracted below for easy reference:



                                        “21. Description of property and maps or plans.—(1) No
                             non-testamentary document relating to immovable property shall be
                             accepted for registration unless it contains a description of such
                             property sufficient to identify the same.
                             (2) Houses in towns shall be described as situate on the north or
                             other side of the street or road (which should be specified) to which
                             they front, and by their existing and former occupancies, and by
                             their numbers if the houses in such street or road are numbered.
                             (3) Other houses and lands shall be described by their name, if any,
                             and as being the territorial division in which they are situate, and
                             by their superficial contents, the roads and other properties on to
                             which they abut, and their existing occupancies, and also, whenever

                     14/31




https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 27/02/2026 03:10:12 pm )
                             it is practicable, by reference to a Government map or survey.
                             (4) No non-testamentary document containing a map or plan of any
                             property comprised therein shall be accepted for registration unless
                             it is accompanied by a true copy of the map or plan, or, in case such
                             property is situate in several districts, by such number of true copies
                             of the map or plan as are equal to the number of such districts.


                                        22. Description of houses and land by reference to
                             Government maps or surveys.—(1) Where it is, in the opinion of the
                             [State Government], practicable to describe houses, not being
                             houses in towns, and lands by reference to a Government map or
                             survey, the [State Government] may, by rule made under this Act,
                             require that such houses and lands as aforesaid shall, for the
                             purposes of section 21, be so described.


                                   (2) Save as otherwise provided by any rule made under sub-
                             section (1), failure to comply with the provisions of section 21, sub-
                             section (2) or sub-section (3), shall not disentitle a document to be
                             registered if the description of the property to which it relates is
                             sufficient to identify that property.”



                                  25.The scheme of the Act as we read, says, any immovable

                     property worth about more than Rs.100 has to be registered compulsorily

                     as contemplated under Section 17 of the Act. The Sub Registrar within

                     whose jurisdiction, whole or some of the properties is situated, can


                     15/31




https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 27/02/2026 03:10:12 pm )
                     receive the document for registration.                 In the light of the powers

                     conferred on the registering authority under Sections 21(1) and 22(2) of

                     the Act, which mandates that any non-testamentary documents relating to

                     immovable property is presented, the Sub Registrar should satisfy

                     himself that the description shown in the document is sufficient to

                     identify. Therefore, the litmus test for Sub Registrar to accept non-

                     testamentary document in respect of immovable property, is description

                     of the property sufficient to identify.



                                  26.No doubt, Sections 64 and 65 of the Act lay down

                     procedure for registration in one sub-registration districts, where

                     documents relating to land in several sub-districts and districts,

                     respectively. However, if any lapse in the procedure contemplated under

                     Sections 64 and 65 of the Act, the lapse is curable under Section 87 of

                     the Act, which says 'nothing done in good faith pursuant to this Act or

                     any Act hereby repealed, by any registering officer, shall be deemed

                     invalid merely by reason of any defect in his appointment or procedure'.

                     The object of registering document is to give notice to the world that

                     such document has been executed and is in force.


                     16/31




https://www.mhc.tn.gov.in/judis               ( Uploaded on: 27/02/2026 03:10:12 pm )
                                  27.In Valliammal's case, when an almost similar issue came up

                     for consideration, the Bench of this Court has held that a person, who is a

                     party to the document cannot challenge the same on the ground that the

                     registration is not in accordance with Section 21 of the Act. Law by now

                     is settled that the person executing the document, who is capable of

                     understanding the document, is bound by the recitals of the document,

                     unless it is proved that the same was obtained by fraud or force or

                     misrepresentation.



                                  28.The implication of Section 21(1) of the Act is discussed at

                     para 20 of the Valliammal's case as below:

                                     “20.Though      Section        21     specifically   requires   the
                           documents of conveyance to contain the description of the property
                           to identify it, there is no provision which would invalidate the
                           document if the description of the property is not given.                 The
                           requirement under Section 21 as per plain language indicates that
                           description of property is mandatory and it is introduced, probably
                           with an avowed object to serve public interest so that anyone can
                           easily find out from the Register all the transactions in relation to
                           particular property. However, absence of specific description of
                           property in a document would not invalidate the conveyance or

                     17/31




https://www.mhc.tn.gov.in/judis                ( Uploaded on: 27/02/2026 03:10:12 pm )
                           registration as there is no specific provision either in the
                           Registration Act or in any other statute.                      Section 54 of the
                           Registration Act defines -sale-           as a transfer of ownership in
                           exchange for a price paid or promised or part paid and part
                           promised. The Deed of Release involves transfer of ownership and
                           in the present case, it is for a consideration paid. The intention of
                           the parties to the document can be seen from the recitals of the
                           document where plaintiffs 1 and 3 have agreed to convey their right
                           in all the properties of their father whether it is movable or
                           immovable. The specific recitals would indicate in unambiguous
                           terms that the document is in respect of all the properties of
                           Vaiyapuri Gounder. Though the Deed of Sale is different from the
                           Release Deed, the Release Deed is not defined under the Transfer of
                           Property Act. If a person conveys interest either by a Release Deed
                           or by a Deed of Exchange, the document of conveyance by any
                           description if it conveys an interest in immovable property that will
                           satisfy the definition of -sale- and if it is in relation to immovable
                           property of the value of Rs.100/-, it can be made only                     by a
                           registered instrument. Since the document-Ex.A2 is registered, the
                           transfer is complete by execution of the Release Deed upon
                           registration.”



                                  29.In the case in hand under consideration, the Bench has

                     recorded reasons for differing with the above observations and had relied

                     upon the judgment of the Bombay High Court in the case of Hoosein

                     18/31




https://www.mhc.tn.gov.in/judis                 ( Uploaded on: 27/02/2026 03:10:12 pm )
                     Abdul Rehman vs. Lakhmichand Khetsey [AIR 1925 Bombay 34], in

                     which, it has been observed as follows:

                                      “ .........Sections 21(1) and 22(3) plainly contemplate that
                            the description of the property shall be sufficient to enable the
                            property to be identified, if not entirely at any rate mainly from that
                            description and not from outside information such as other documents
                            or statements by witnesses. No doubt sections 28, 64 and 65 also, I
                            think, clearly intend that the Sub-Registrar should have the means of
                            ascertaining from the document itself whether the immovable property
                            to which it relates is wholly or partly situate in his sub-district.
                            Therefore a general description like “my family property” without any
                            details enabling a person to identify from the document itself or a
                            schedule attached to it the particular items of property included in
                            that general expression is not in my opinion sufficient to entitle a
                            document relating to immovable property to be registered. With due
                            respect, therefore, I venture to differ from the contrary ruling in
                            Narasimha Nayanevaru v. Ramalingama Rao (199 (10) MLJ 104) and
                            the case which follow it. In support of this opinion I may cite the
                            authority of my learned brother, Mulla J., who in his recent
                            commentary on the Indian Registration Act after referring to these
                            cases says at page 104:—
                                      “This decision as well as the decision in the case where the
                            words of description were ‘my family property’ may be supported on
                            the ground that there was nothing on the face of the document to show
                            that the document related to immovable property.”




                     19/31




https://www.mhc.tn.gov.in/judis                 ( Uploaded on: 27/02/2026 03:10:12 pm )
                                      Obviously he does not consider those decisions sound and
                            suggests that they can only be supported on a ground which
                            practically deprives them of all relevancy on the point I have been
                            considering.”

                                  30.The Bombay High Court, in a case where the document

                     presented for registration was refused by the Sub Registrar on the ground

                     that the description of the property was added subsequently and remained

                     without the signature of the executant.



                                  31.All the judgments referred by the learned counsel on either

                     side indisputably, reiterates the fact that the description of the immovable

                     property must be sufficient to identify and this is a litmus test for

                     accepting the document for registration. The facts of the individual case

                     have been dealt in the cases referred and Courts have decided according

                     to the recital in the respective documents.



                                  32.In view of Section 87 of the Act, if there is any violation of

                     the procedure contemplated under Sections 64, 65 and 66 of the Act, that

                     will not vitiate the legality of the document. Hence, it is also necessary

                     to examine whether a document presented for registration suffers


                     20/31




https://www.mhc.tn.gov.in/judis                ( Uploaded on: 27/02/2026 03:10:12 pm )
                     inherent defects of non-disclosure of the identity of the property or any

                     procedural lapse.       In case of former, the defect is incurable and

                     registration is invalid. In case of latter, the registration is valid and

                     curable.



                                  33.It is incorrect to plead that Section 22(2) of the Act will not

                     save any defect in describing the property. We are of the view that

                     Sections 21(1), 21(2) and 22(2) of the Act had to be interpreted by

                     harmonious construction of the provisions and to be read together and

                     not in isolation.



                                  34.The question for reference in this case has been answered

                     atleast 65 years ago by the most revered Chief Justice of this Court

                     Thiru.Rajamannar along with Justice Thiru.Veeraswamy in Rajagopala

                     Ayyar and another vs. Avadai Velar and others [1961 2 LW 29]. In that

                     case, the sale deed in respect of undivided 1/3 share out of certain

                     'pangus' in that village was challenged on the ground that the property

                     was not properly described for identification and also on the ground that

                     there was some material alteration in the documents. The learned Judges


                     21/31




https://www.mhc.tn.gov.in/judis                 ( Uploaded on: 27/02/2026 03:10:12 pm )
                     after going through the recital in the said sale deed and provisions of

                     Sections 21(1), 21 (2), 21(3) and 22 has held as follows:

                                      “This     section      appears          to     be    more   or   less
                           complementary to the provisions of Section 21 which require that
                           the description in a non-testamentary document" relating to
                           immovable property should be such as may be sufficient to
                           identify the property conveyed or dealt with by the document and
                           that whenever it is practicable the description of the property
                           should also be by reference to a Government map or survey. But
                           if a description sufficient to identify the immovable property
                           conveyed is contained in a sale deed, Section 21 does not appear
                           to warrant a refusal of its registration on the ground that the
                           description of the property in the document, though practicable,
                           was not by reference to a Government map or survey. In other
                           words, 'the provisions of Sub-sections (2) and (3) of Section 21 are
                           only directory. That was the view taken by this court in one of the
                           earliest cases which is now supported by the provisions of sub-section
                           (2) of Section 22.
                           .......
                                       As we said, the sale deed had already been registered and
                           considerations which bear upon the question whether the document
                           was entitled to be registered, have no longer any bearing in the present
                           case. We find, therefore, that there is no substance in the contention of
                           the appellants that the sale deed was void because it failed to comply
                           with the requirements of S. 22 and the Notification made thereunder.”



                     22/31




https://www.mhc.tn.gov.in/judis                  ( Uploaded on: 27/02/2026 03:10:12 pm )
                                  35.In Rajagopala Ayyar's case, the judgment of this Court

                     rendered in Somasundaram Mudaliar and others vs. Rajappa Mudaliar

                     [(1927 52 MLJ 140] has been referred. In Somasundaram Mudaliar's

                     case, the learned Judge of this Court has observed as follows:

                                      “5. The above being the facts of the case as found by the
                           District Judge and as restated by me for being more intelligible, what is
                           the law that is applicable to the case. First it seems to me under Section
                           21(1) of the Registration Act the description of the properties should be
                           sufficient to identify the same. To carry out the policy of Section 21(1),
                           Clauses 2 and 3 are also enacted. Clause (3) says whenever it is
                           practicable survey numbers are to be given. It is clear that the word
                           "practicable" was used with reference to the parties. Here the parties
                           thought it is not practicable. Therefore the clause loses its apparently
                           compulsory nature by the use of the words "whenever it Is practicable."
                           But to remedy this defect and to add to the degree of compulsoriness
                           the Local Government Has made rules under Section 22(1) saying that
                           survey numbers are to be given where the lands are surveyed. Pausing
                           here the question arises what is the effect of this rule. Section 22(2)
                           deals with the effect of such a rule made by the Local Government
                           under Section 22(1). It says non-compliance with such rules shall not
                           disentitle a document to be registered if the description of the property
                           to which it relates is sufficient to identify that property unless otherwise
                           provided by Rule 26. I understand this exception to mean the rule itself
                           while saying the property shall be described in a particular way should


                     23/31




https://www.mhc.tn.gov.in/judis                  ( Uploaded on: 27/02/2026 03:10:12 pm )
                           also say if it is not so described if should not be registered and where
                           the latter part is not in the rule, the document may still be registered
                           provided the description is sufficient to identify the property
                           notwithstanding the particular direction in the rule. This is the view
                           which the Judges who decided the decision in Appalacharyulu v.
                           Ramachandracharyulu (1922) 16 LW 287 were inclined to take though
                           it was not necessary to decide in that particular case. Notwithstanding
                           the breach of the direction to give the survey numbers, that the
                           description is sufficient to identify the property is clear not only from
                           the facts as given above but also from the view of the Local
                           Government from Rule 17, Ch. VI of its rules which says:


                                      If property is described in a document by a specific
                           reference to an instrument which has been already registered... and if
                           that instrument contains the particulars required by Rule 16 and such a
                           description of the property as is required by the rules in force, the
                           description need not be repeated in the document.” (emphasis added)



                                  36.These two judgments cited above, with adequate clarity and

                     felicity, in our view are sufficient to hold that not only the universal

                     release deed, but any release deed which fails to contain description of

                     the property sufficient to identify, will suffer breach of Section 21(1) of

                     the Act. The description of the property is however, need not be a

                     complete description mentioned separately under scheduled or to be


                     24/31




https://www.mhc.tn.gov.in/judis                 ( Uploaded on: 27/02/2026 03:10:12 pm )
                     expressly mentioned in the recital with all details. Wherever practicable

                     full details shall be given. Where it is not practicable for the parties,

                     details sufficient to identify is adequate. Sufficiency to identify depends

                     on how the property is described in the document presented for

                     registration. It all depends upon the recital and expression used in the

                     recital of the document and how parties to the document understood it

                     and acted after execution of the document.



                                  37.The difficulty for the Registrar to enter transaction in Index

                     No.2 against any specific Survey number, in case of omission to mention

                     survey numbers of the property, is at the most, only a procedural lapse,

                     which is curable under Section 87 of the Act.                       For that reason, the

                     validity of the registration cannot be questioned, if particulars of the

                     property provided in the deed is sufficient to identify.



                                  38.The statutes regarding registration had undergone changes

                     since Act XVI of 1894 dated 23.04.1964.                      However, the words and

                     expression used in Section 21(1) of the Act, 1908 had been almost

                     consistent in respect of the essential part of the provision. Section 21(1)


                     25/31




https://www.mhc.tn.gov.in/judis                ( Uploaded on: 27/02/2026 03:10:12 pm )
                     of the Act can be pressed into service only in case of non- testamentary

                     document relating to immovable property, is accepted for registration

                     without certainty and insufficient to identify. If it is certain and sufficient

                     to identify, Section 21(1) of the Act is not applicable.



                                  39.In case of documents, which do not reveal the identification

                     of the property or nature of the property and an omnibus expression like

                     'my family property' alone is mentioned in the recital, then such

                     document is to be held as void for lack of description and identification.

                     However, if recital discloses nature of the property and same is sufficient

                     of being identified, same cannot be considered as breach of mandate

                     specified under Section 21(1) of the Act.



                                  40.For better clarity, we wish to add that there is a vast

                     difference between the expression 'my family properties' and 'all the

                     properties of my father'. Family includes parents, spouses, the parents of

                     the spouses and children. So when anyone say “my family properties”, it

                     may trace to any one of the relationship mentioned above, thus, it

                     becomes uncertain and ambiguous. Whereas, when the son or daughter


                     26/31




https://www.mhc.tn.gov.in/judis                ( Uploaded on: 27/02/2026 03:10:12 pm )
                     convey the property of their father, it is a single source capable of

                     identification. Therefore, even universal release deed will be valid, if

                     immovable properties referred in the deed is identifiable without

                     complete description.



                                  41.Section 29 of the Indian Contracts Act illustrates what is

                     certainty and what is uncertainty. Illustration 'c' to Section 29 of the

                     Indian Contracts Act, reads as below:

                                     “(c) A, who is a dealer in cocoanut-oil only, agrees to
                           sell to B “one hundred tons of oil”. The nature of A’s trade
                           affords an indication of the meaning of the words, and A has
                           entered into a contract for the sale of one hundred tons of
                           cocoanut-oil.”



                                  42.Like the dealer, who deals with coconut oil alone, if he

                     agrees to sell 100 tones of oil, considering the nature of the goods he

                     trade, it is certain that he has entered into a contract for the sale of 100

                     tones of coconut oil akin to the release deed which mentions that one of

                     the party to the deed agrees to release all the right in the properties of

                     their father to other parties for certain consideration, that description is


                     27/31




https://www.mhc.tn.gov.in/judis                ( Uploaded on: 27/02/2026 03:10:12 pm )
                     sufficient to identify and it is in compliance of Section 21(1) of the Act.

                     It is profitable to look at the illustrations to Section 29 of the Indian

                     Contracts Act, though connected with movables and goods, it greatly

                     assists us to understand about the expression 'certainty' and 'identity'. In

                     the case in hand case Ex.A3, release deed speaks about the right in the

                     properties of the father, who died intestate. It also says describing all he

                     properties in detail is not practicable, hence the categories of properties

                     lone referred. Thus, the description is neither uncertain nor incapable of

                     identification. The properties of the father can be ascertained from the

                     documents, which confers title and right to the father. In case any dispute

                     regarding his right or share in the properties arises, same are question of

                     facts, which has to be decided in the Court of law.



                                  43.As an epilogue, we hasten to add if universal release deed

                     without full description and without adequate consideration is to be held

                     as invalid, it will lead to fallacy of generalization.              No transfer for

                     inadequacy of consideration be held per se invalid.                  It depends on

                     whether such transfer suffers any deceit, fraud, coercion, undue influence

                     etc., which will vitiate the transfer.


                     28/31




https://www.mhc.tn.gov.in/judis                ( Uploaded on: 27/02/2026 03:10:12 pm )
                                  44.Likewise, identification of an immovable property is not

                     solely depends on its full and complete description. By circumstantial

                     narration, the property can also be identified. For the registration of a

                     deed, description adequate to identify is sufficient. Identification of the

                     properties mentioned in the deed is to be tested from the parties' view. It

                     depends on whether there was consensus ad idem among the parties in

                     respect of the property they deal. If any of the party to such document,

                     after due registration, pleads that there was no consensus ad idem in

                     respect of identification of the properties mentioned in the deed, he

                     should take the said plea at the earliest point of time after he/she realises

                     the lack of consensus ad idem.



                                  45.For the reasons stated above, following Somasundaram

                     Mudaliar's case, Valliammal's case and Rajagopal Iyer's case, the

                     question of reference is answered accordingly. In other words, in an

                     universal release deed, if description of the property is sufficient to

                     identify, such deeds are valid and the Sub Registrar cannot refuse

                     registration quoting his power under Section 21(1) of the Act.


                     29/31




https://www.mhc.tn.gov.in/judis               ( Uploaded on: 27/02/2026 03:10:12 pm )
                                  46.In the result, the Appeal Suit is remitted back to the

                     Division Bench to decide on other questions of law and facts raised in

                     the Appeal Suit.




                                          [G.J., J.] & [S.S.Y., J.] & [K.K.R.K., J.]
                                                       27.02.2026

                     Index    :Yes
                     Internet :Yes
                     ta




                     30/31




https://www.mhc.tn.gov.in/judis               ( Uploaded on: 27/02/2026 03:10:12 pm )
                                                              DR.G. JAYACHANDRAN, J.

AND S.SRIMATHY, J.

AND K.K. RAMAKRISHNAN, J.

ta

27.02.2026

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/02/2026 03:10:12 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