Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.Eswaramoorthy vs The Inspector General Of Registration
2026 Latest Caselaw 161 Mad

Citation : 2026 Latest Caselaw 161 Mad
Judgement Date : 9 January, 2026

[Cites 1, Cited by 0]

Madras High Court

R.Eswaramoorthy vs The Inspector General Of Registration on 9 January, 2026

Author: Senthilkumar Ramamoorthy
Bench: Senthilkumar Ramamoorthy
                                                                                       W.P.No.49848 of 2025
                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                   DATED: 09.01.2026

                                                            CORAM

                           THE HONOURABLE MR.JUSTICE SENTHILKUMAR RAMAMOORTHY

                                                 W.P.No.49848 of 2025


                     R.Eswaramoorthy                                                        ... Petitioner
                                                                -vs-


                     1.The Inspector General of Registration,
                       Santhome High Road,
                       Pattinapakkam,
                       Chennai 600 028.

                     2.The District Registrar,
                       Tiruppur District.

                     3.The Joint Sub Registrar – II,
                       Tiruppur.

                     4.The Executive Officer,
                       Arulmigu Visweswara Swamy & Veeraragava Perumal Temples,
                       Easwaran Koil Street, Tiruppur 641 604.
                                                                        ... Respondents


                     PRAYER: Writ Petition is filed under Article 226 of the Constitution of

                     India, pleased to issue a Writ of Certiorarified Mandamus, to call for the

                     records of the 3rd respondent which culminated in the impugned refusal


                     1/7




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 12/01/2026 07:07:35 pm )
                                                                                              W.P.No.49848 of 2025
                                                              rd
                     check slip issued by the 3                     respondent in Refusal Check Slip No.

                     RFL/2/44/2025 dated 11.12.2025, quash the same as illegal and direct the 3 rd

                     respondent to register the Receipt dated 11.12.2025 executed in favour of the

                     petitioner.



                                  For Petitioner         : Ms.R.Reka
                                                           for M/s.Dhanaram Ramachandran

                                  For Respondents        : Mr.U.Baranidharan,
                                        1 to 3             Special Government Pleader

                                  For Respondent         : Mr.N.R.R.Arun Natarajan
                                        4                  Special Government Pleader

                                                                   **********

                                                                    ORDER

In this writ petition, the petitioner assails refusal check slip dated

11.12.2025.

2. The petitioner traces title to the relevant immovable property from

sale deed dated 26.01.1956, partition deed dated 25.06.1964 and the ryotwari

patta issued in favour of A.Pazhanisamy Gounder on 22.04.1969.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/01/2026 07:07:35 pm )

3. After discharging the amounts due and payable to ICICI Bank in

respect of facilities availed of by the petitioner from the said bank, the

petitioner intended to register the discharge receipt. Upon presentation of

this document for registration, the request was declined under the impugned

refusal check slip.

4. Learned counsel for the petitioner submits that a request for

registration in relation to the same property was refused earlier. Such order

of refusal was assailed in W.P.No.30817 of 2018, which was disposed of by

order dated 30.11.2018 directing that an inquiry be held. She also submits

that registrations were made in relation to the said property earlier at the

instance of the petitioner.

5. Learned Special Government Pleader accepts notice for

respondents 1 to 3 and learned Special Government Pleader (HR & CE)

accepts notice for the fourth respondent. Learned Special Government

Pleader for the fourth respondent submits that there is no evidence at all that

the predecessors-in-interest of the petitioner complied with the conditional

grant of ryotwari patta by the settlement Tahsildar on 22.04.1969. By

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/01/2026 07:07:35 pm )

referring to the affidavit in support of these writ petitions, he points out that

the petitioner traces title from documents preceding the ryotwari patta. In

these circumstances, learned counsel contends that an inquiry is necessary

after providing a reasonable opportunity to the temple. He also points out

that the partition deed, which is subsequent to the ryotwari patta (Document

No.2094 of 2003 dated 02.06.2003), does not refer to the ryotwari patta.

6. On perusal of the impugned refusal check slip, it is evident that the

said order was issued by referring to a communication from the Executive

Officer of the temple. In Sudha Ravikumar and others v- The Special

Commissioner and Commissioner, HR & CE Department and others

Manu/TN/1117/117, the Division Bench of this Court issued directions in

paragraph 25 thereof. Clause 1 thereof is as under:

“(i) The registering authority before whom the document has been presented shall cause service of notice on the parties to the deeds and also to the objector / religious institution, hold summary inquiry, hear the parties and then either register or refuse to register the document by passing an order having regard to the relevant facts as indicated above.”

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/01/2026 07:07:35 pm )

7. It is evident that the above direction was not complied with before

the impugned refusal check slip was issued. Therefore, the impugned order

cannot be sustained and is hereby set aside. As a consequence, the

registering officer is directed to re-consider the matter upon re-presentation

of the instrument by the petitioner. The petitioner shall re-present the

instrument within two weeks from the date of receipt of a copy of this order.

Upon receipt thereof, the registering officer shall issue notice to the

petitioner, temple and HR & CE, and after providing a reasonable

opportunity, either register the instrument or issue a speaking order of

refusal in terms of directions issued in paragraph 25 of the judgment referred

to above. This exercise shall be completed within a maximum period of one

month from the date of re-presentation.

8. This writ petition is disposed of on the above terms. No costs.

09.01.2026 (1/2) rna Index : Yes / No Internet : Yes / No Neutral Citation: Yes / No

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/01/2026 07:07:35 pm )

To

1.The Inspector General of Registration, Santhome High Road, Pattinapakkam, Chennai 600 028.

2.The District Registrar, Tiruppur District.

3.The Joint Sub Registrar – II, Tiruppur.

4.The Executive Officer, Arulmigu Visweswara Swamy & Veeraragava Perumal Temples, Easwaran Koil Street, Tiruppur 641 604.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/01/2026 07:07:35 pm )

SENTHILKUMAR RAMAMOORTHY,J

rna

09.01.2026 (1/2)

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/01/2026 07:07:35 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter