Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.Bheem Chary vs State Of Telangana And 2 Others
2021 Latest Caselaw 1908 Tel

Citation : 2021 Latest Caselaw 1908 Tel
Judgement Date : 1 July, 2021

Telangana High Court
V.Bheem Chary vs State Of Telangana And 2 Others on 1 July, 2021
Bench: P Naveen Rao
           HONOURABLE SRI JUSTICE P.NAVEEN RAO

              WRIT PETITION No.14623 of 2021

                       Date:01.07.2021

Between:

V.Bheem Chary S/o.late V.Narsimha,
Aged about 31 yrs, Occu : Business,
R/o.H.No.1-58, Pendyal Village,
Maheswaram Mandal, Ranga Reddy District.

                                              .....Petitioner

     And

State of Telangana,
Rep., by its Principal Secretary,
Revenue (Stamps & Registration) Department,
Secretariat, Hyderabad & others.

                                              .....Respondents




The Court made the following:
                                    -2-




               HONOURABLE SRI JUSTICE P.NAVEEN RAO

                      WRIT PETITION No.14623 of 2021
ORDER :

Heard learned counsel for the petitioner and learned

Government Pleader for Revenue appearing for the respondents.

2. This Writ Petition is filed alleging that the registering

authorities are refusing to register and release the Sale Deed in

respect of property bearing Plot No.336 admeasuring 200 Square

yards in Sy.Nos.19/20, 19/22, 19/23, 19/25, 19/26 and 19/48 of

Lakshmi Meridian City, Ammapally Village, Shamshabad Mandal,

Ranga Reddy District, on the ground that it is included in the

District Gazette Notification dated 26.09.2013.

3. The issue of inclusion of properties in the prohibited list

under Section 22-A of the Registration Act, 1908 (for short, 'the

Act') was considered by the Full Bench of this Court in

VINJAMURI RAJAGOPALA CHARY v. STATE OF ANDHRA

PRADESH1 giving several directions. Insofar as this Writ Petition

is concerned, paragraph No.25.3 of the said judgment is relevant

whereunder the District Collector is vested power to notify the

District Registrar/Registering Authority that the subject properties

are Government properties and no deed of conveyance can be

entertained.

4. In the case on hand, what was issued by the District

Collector was only a notification calling for objections and so far he

has not exercised the power vested under Section 22-A of the Act.

The issue of inclusion of properties in the prohibited list, not

2015 (3) ALT 96

accepting the documents for registration and the scope of Section

22-A of the Act were elaborately considered by the Full Bench of

this Court.

5. It is also appropriate to note at this stage that the decision of

the Full Bench of this Court was carried to the Supreme Court in

Civil Appeal No.4019 of 2018 and batch. The Supreme Court

granted liberty to the petitioners therein and any other aggrieved

person to challenge the validity of Section 22-A of the Act and

directed the High Court to decide the said validity. The Supreme

Court has also granted interim direction of registration of deeds of

conveyance, but such registration was directed to be treated as

provisional subject to the result of the writ petitions now pending

before the High Court and the parties should not claim any

additional equity.

6. The Gazette notification dated 26.09.2013 was considered in

W.P.No.19069 of 2014. Paragraph No.12 of the judgment dated

25.08.2014 reads as under :

"Hence, the Writ Petition is disposed of directing the Sub-Registrar to receive and process the deeds of conveyance without reference to the District Gazette notification dated 26.09.2013 in accordance with the Indian Registration Act, 1908 and the Indian Stamp Act, 1899. However, it is open to the registering authority to refuse to register the deeds presented before him, if he has any other objection, by duly assigning reasons in support of such decision and communicate the decision to the petitioners. It is made clear that mere registration of deed of conveyance does not confer title to the property and it is made clear that this order does not preclude the Government to take appropriate steps as warranted by law and to assert its title. No costs."

7. Following the said decision, several other Writ Petitions were

disposed of.

8. In view thereof, following the earlier decision in

W.P.No.19069 of 2014, dated 25.08.2014, this Writ Petition is also

disposed of directing the registering authority to receive and

process the subject document without reference to the District

Gazette notification dated 26.09.2013 subject to compliance of the

provisions of the Indian Registration Act, 1908 and Indian Stamp

Act, 1899. It is also open to the registering authority to refuse to

register the document presented before him, if he has any other

objection, by duly assigning reasons in support of such decision

and communicate the said decision to the petitioner. It is made

clear that mere registration of document does not confer title to the

property. It is also made clear that this order does not preclude

the Government/District Collector to take appropriate steps as

warranted by law and to assert its title. There shall be no order as

to costs. Miscellaneous petitions, if any, shall stand closed.

__________________ P.NAVEEN RAO,J 1st July, 2021 Rds

HONOURABLE SRI JUSTICE P.NAVEEN RAO

WRIT PETITION NO.14623 of 2021

Date:01.07.2021

Rds

 
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 Newsletter