Citation : 2025 Latest Caselaw 7206 Ori
Judgement Date : 26 August, 2025
ORISSA HIGH COURT : CUTTACK
WP(C) No. 23804 of 2025
An application under Articles 226 & 227 of the Constitution of
India.
***
Ritesh Patel ............. Petitioner
-VERSUS-
State of Odisha & Others ........... Opposite Parties
Counsel appeared for the parties:
For the Petitioner : Mr. J.K. Majhi,Advocate.
For the Opposite Parties : Mr. G. Mohanty, SC.
P R E S E N T:
HONOURABLE
MR. JUSTICE ANANDA CHANDRA BEHERA
Date of Hearing: 26.08.2025 :: Date of Judgment : 26.08.2025
J UDGMENT
ANANDA CHANDRA BEHERA, J.--
1. This writ petition under Articles 226 and 227 of the
Constitution of India, 1950 has been filed by the Petitioner
against the Opposite Parties praying for directing the Sub-
Registrar, Banki (O.P. No.3) to register the deed for sale dated
18.08.2025 (original of Annexure-1).
2. The case of the petitioner in this writ petition is that, when
he (petitioner) presented the deed for sale dated 18.08.2025
(original of Annexure-1) before the Sub-Registrar, Banki (Opp.
Party No.3) as the registered power of attorney holder of the
executant Manjuli Nayak being present with the
vendee/purchaser of the said deed and witnesses thereof along
with the original registered power of attorney executed in favour
of the petitioner by the executant for registration of the deed for
sale, the Opp. Party No.3 orally refused to receive the said deed
for sale (original of Annexure-1) and expressed orally that, unless
the principal of the petitioner i.e. Manjuli Nayak appears before
him (Opp. Party No.3) and present the deed for sale personally,
he (Opp. Party No.3) shall not receive the same for registration
and he (Opp. Party No.3) shall not register the same and also
further expressed that, the deed for sale cannot be registered on
presentation made by the power of attorney holder i.e. by the
petitioner, because, the physical presence of the principal of the
petitioner i.e. Manuli Nayak before him (Opp. Party No.3) is
compulsory for registration of the deed.
3. On being dissatisfied with the aforesaid refusal to receive
deed for registration by the O.P. No.3, the Petitioner filed this writ
petition under Articles 226 and 227 of the Constitution of India,
1950 praying for directing the O.P. No.3 to accept the deed for
sale dated 18.08.2025 executed by Manjuli Nayak through her
registered power of attorney holder i.e. petitioner in favour of the
vendee/purchaser thereof for registration and to register the
same on presentation by the petitioner, as the registered power of
attorney holder of the executant Manjuli Nayak.
4. I have already heard from the learned counsel for the
Petitioner and the learned Standing Counsel for the State-Opp.
Parties.
5. Sub-Clause 1(a) of Section 33 of The Registration Act
provides that, when, a deed for sale is presented for registration
on being executed by its executant through its registered Power of
Attorney holder, in that case, the registrar or sub-registrar can
act upon the same for registration.
6. On this Aspect the propositions of law has already been
clarified in the ratio of the following decisions:-
(i) In a case between R.Pannerselvam Vrs.
A.Subramanian and another reported in 2009 (3) Civ.L.T. 441 (Madras) that,
executing the registered sale deed by a power of attorney in favour of a purchaser, there should necessarily be a registered power deed.
(ii) In a case between Cherryl Ann Joy Vrs. Sub- Registrar, Sub Registrar Office, Udumbanchola reported in 2019 (I) CCC 171 (Kerala) that,
SRO can act upon power of attorney, only, if it is registered in terms of provisions mentioned/contained in Registration Act.
.
(iii) In a case between Ravindra Kumar Vrs. State of U.P. and others reported in 2021 (1) Civ.C.C. (Allahabad) 103 (DB) in Para No.25 that,
presentation of document for registration.
Power of attorney holder can execute a document as agent for someone else and present the document for registration and get it registered.
As per the provisions of law envisaged in the Powers of
Attorney Act, 1882, the Indian Contract Act, 1872 and Section
33(1)(a) of the Registration Act, 1908, the main purpose/object of
the execution of power of attorney is to authorize an agent by the
executant/principal through the power of attorney to
perform/execute the works of the principal in his/her absence as
per the authorizations made by him/her in the power of attorney.
Because, as per law, all the works/executions made by an
agent (power of attorney holder) on behalf of the principal on the
basis of the authorizations made through the deed of power of
attorney shall be deemed that, as if, the said works/executions
have been done/made by the principal himself/herself.
Therefore, only for the avoidance of the physical presence of
the principal, at the time of execution/performance of the works,
authorizations are made as per law by the principal through the
power of attorney to an agent to perform his/her works indicated
in the deed of power of attorney in his/her absence.
Here in this matter at hand, when the petitioner being
the registered power of attorney holder (registered authorized
agent) of the executant of the deed for sale dated 18.08.2025
executed the said deed on behalf of the principal and presented
the same before the Sub-Registrar, Banki (Opp. Party No.3) for
registration and when sub-Clause 1(a) of Section 3 of Registration
Act, 1908 authorizes the Sub-Registrar to register the deed for
sale presented by him (petitioner) without requiring the physical
presence of the principal, as the intention of the legislature for
execution of the deed of power of attorney is for avoidance of the
physical presence of the principal at the time of execution and
registration of the deed for sale, if there is registered deed of
power of attorney in favour of the agent for such execution and
registration of the deed for sale, then, at this juncture, by
applying the principles of law enunciated in the ratio of the
aforesaid decisions, it is held that, the Sub-Registrar, Banki
(Opp. Party No.3) should not have required the physical presence
of the principal for acceptance of the deed for sale presented by
the petitioner as a registered power of attorney holder of the
executant of the said deed for its registration.
7. It is the settled propositions of law that, Sub-Registrar like
O.P. No.3 cannot orally refuse to register any deed for sale
presented for registration.
8. Because, as per law, when any deed for sale is
presented before any Sub-Registrar for registration, he/she (Sub-
Registrar) either to register the said deed or to refuse to register
the same indicating the reasons for non-registration of the same,
if that document is not legally fit for registration.
9. The Sub-Registrar has no authority or jurisdiction
under law to embark into the nature of right, title and character
in respect of the subject matter of the deed for sale presented for
registration.
If the deed in question is duly executed and sufficiently
stamped and if there is no legal or formal defect therein, the
Registering Authority cannot refuse to register that deed.
The Registering Authority cannot delve into the roving
enquiry about the nature of right, title of the vendor in respect of
the subject matter of the deed for sale presented for registration.
Even a person sells a property, that does not belong to
him, in that situation also, there is no provision in the
Registration Act to enable the Sub-Registrar to refuse the
registration of the deed, unless that deed covers the provisions
enumerated in Section 22-A of the Registration Act, 1908 for non-
registration of the same.
10. On this aspect, the propositions of law has already been
clarified in the ratio of the following decisions:-
(i) In a case between North East Infrastructure Private Limited and Ors. Vrs. The State of Andhra Pradesh and Ors.
reported in 2025 (2) Civ.C.C. 220 (Andhra Pradesh) that, the Sub- Registrar/Registrar, cannot orally refuse to receive the document and would consider the fitness of it for registration or otherwise. Section 71 of the Registration Act, 1908 empowers the Registration Authorities to receive a document which is presented for registration and process the same, and thereafter, either register such sale deed or any other document or pass a refusal order.
(ii) In a case between P. Pappu Vrs. Sub-Registrar, Rasipuram SRO, Rasipuram, Namakkal District reported in 2025 (2) Civil LJ 205 (Madras) that, even if a person sells a property that does not belong to him, there is no provision in the Registration Act, to enable the Registrar to refuse registration except Sections 22-A of the Registration Act.
(iii) In a case between Tejpal and another Vrs. State of Haryana and others reported in 2015 (Supp.) Civil Court Cases 471 (Punjab & Haryana) (at Para 1) that, Registrar cannot join issues on title for refusing to register the instrument. That shall be the exclusive domain of a civil court in a proper litigation that is brought between
the parties who are at lis raising the dispute regarding title. A dispute on title can never be used before a Registrar by any party.
(iv) In a case between Dinesh Singh Vrs. The State of Jharkhand and others reported in 2012 SCC Online Jharkhand 951 (at Para 13) that, if the deed is duly executed and sufficiently stamped and when there is no legal or formal defect, then the registering authority cannot refuse to register the deed, if the same is presented for registration. Because, the registering authority cannot delve into the roving enquiry of the nature of the right, title of the vendor in respect of the subject matter of the deed presented for registration.
(v) In a case between Bihar Deed Writers Association and others Vrs. State of Bihar and others reported in 1989 (2) Civil Court Cases 172 (Patna) & 1988 SCC Online Patna 142 that, if the transferor does not have any title or has an imperfect title to the property, the transferee on transfer will either get no title or he will get an imperfect title. This will be to the prejudice of the transferee and is not of any concern to the registering authority. The registering authority is bound to register it. (Para 3)
11. So, by applying the principles of law enunciated in the
ratio of the above decisions, it is felt proper to dispose of
this writ petition finally directing Sub-Registrar, Banki in
the district of Cuttack (O.P. No.3) to receive the deed for
sale without requiring the physical presence of the
executant (principal of the petitioner), if presented by the
petitioner for registration with the certified copy of this
Judgment and the original registered power of attorney
(original of Annexure-2) for registration of the deed for sale
dated 18.08.2025 (original of Annexure-1) and to act upon
the same for the registration as per The Indian Registration
Act, 1908 and The Orissa Registration Rules, 1988 without
requiring the physical presence of the principal of the
petitioner.
After registration of that sale deed, the Sub-Registrar,
Banki (Opp. Party No.3) shall return that sale deed to the
petitioner within 3 days of its registration after complying all
the formalities thereof as per the Rule 100 of The Orissa
Registration Rules, 1988 and Notification No.2915 dated
02.08.2017 of I.G.R of Odisha.
12. As such, this writ petition filed by the petitioner is
disposed of finally.
(ANANDA CHANDRA BEHERA) JUDGE High Court of Orissa, Cuttack 26.08.2025// Rati Ranjan Sr. Stenographer
Location: High Court of Orissa, Cuttack, India.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!