Citation : 2022 Latest Caselaw 419 Tel
Judgement Date : 3 February, 2022
THE HON'BLE THE CHIEF JUSTICE SATISH CHANDRA SHARMA
AND
THE HON'BLE SRI JUSTICE ABHINAND KUMAR SHAVILI
WRIT APPEAL Nos.373 and 375 of 2019
COMMON JUDGMENT: (Per the Hon'ble the Chief Justice Satish Chandra Sharma)
Regard being had to the controversy involved in the
aforesaid cases, they were heard together and are being
decided by a common judgment.
The facts of W.A.No.373 of 2019 are reproduced as
under:
The present writ appeal is arising out of an order dated
04.02.2019 passed by the learned Single Judge in
W.P.No.1957 of 2019.
The facts of the case reveal that the respondent
No.1/writ petitioner came up before this Court stating that
she has presented a document in respect of Flat No.401,
admeasuring 1462 square feet in Sai Vamsee Projects in
Survey No.77 situated at Hafeezpet Village, Serilingampally
Mandal, Ranga Reddy District, and it is not being registered
by the Joint Sub-Registrar, Registering Officer, Ranga Reddy
District. The learned Single Judge has disposed of the writ
petition and the relevant portion of the order passed by the
learned Single Judge is reproduced as under:-
"5. In that view of the matter, the Writ Petition is disposed of directing the third respondent to receive and process the document presented by the petitioner without reference to the Notification dated 26.09.2013
issued by the District Collector, Ranga Reddy District. In the event the said document is found to be fit for registration, the third respondent shall complete the due formalities in accordance with law and release the document. However, if he still finds any ground to exercise power under Section-76 of the Act of 1908 and refuse registration, he shall pass a reasoned order and communicate the same to the petitioner. This exercise shall be completed expeditiously and in any event, not later than one month from the date of receipt of a copy of this order. It is also made clear that mere registration of this document would not confer title upon the property covered thereby, if it is otherwise wanting, and would not preclude the Government from taking appropriate steps as warranted by law, if it seeks to assert any right or title over the said land."
It has been brought to the notice of this Court that the
registration of the document has already been done.
Learned counsel for the appellants has argued before
this Court that the appellants are also having interest over
the subject property.
In the considered opinion of this Court, once the
registration has already been done, the appellants, in case
they are claiming title over the property, can certainly file a
suit claiming title/declaration in respect of the said property.
The appellants are also certainly free to file an application for
cancellation of the sale deed. However, it is made clear that
the order passed by the learned Single Judge will not create
any right in respect of the parties so far as title of the
property is concerned.
With the aforesaid observations, both the writ appeals
stand dismissed.
The miscellaneous applications pending, if any, shall
stand closed. There shall be no order as to costs.
______________________________________ SATISH CHANDRA SHARMA, CJ
______________________________________ ABHINAND KUMAR SHAVILI, J
03.02.2022 vs
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!