Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

A. Venkatesh vs The State Of Telangana
2025 Latest Caselaw 2478 Tel

Citation : 2025 Latest Caselaw 2478 Tel
Judgement Date : 21 February, 2025

Telangana High Court

A. Venkatesh vs The State Of Telangana on 21 February, 2025

   THE HONOURABLE SRI JUSTICE N.V.SHRAVAN KUMAR

                     Writ Petition No.5266 of 2025
ORDER:

This writ petition is filed seeking the following prayer:

"to declare the in-action of Respondent No.3 Sub- Registrar, Maredpally, Secunderabad, Hyderabad to receive and register the sale deed presented by the petitioner in respect of residential flat bearing Nos.G1 and G2 in ground floor admeasuring 450 sq.ft., each respectively along with common area situated in plot No.148 along with undivided share of G1 flat is 18 sq.yds., out of total admeasuring 233 sq.yds., along with two wheeler parking situated at Sy.No.74/12, Sri Nilayam Apartment situated at Three Moorthy Weaker Sections Cooperative Housing Society Ltd., at East Maredpally, Mahendra Hills, Secunderabad, Telangana (subject proeprty)."

2. The facts of the case are that petitioner herein has

purchased the subject property from Sri Mala Prem Kumar for a

valuable sale consideration and the vendor has executed a sale

deed dated 23.01.2025 in favour of the petitioner. The petitioner

approached respondent No.3 i.e., Sub-Registrar, Bowenpally,

Secunderabad for the purpose of registering the sale deed to be

executed by the vendor. However, respondent No.3 orally refused

to register the same. Aggrieved by the same the present writ

petition is filed.

3. Learned counsel for the petitioner would submit that the

respondent authorities are duty bound to receive, register and

release the subject document and in case of not registering, they

shall assign reasons for refusal and pass orders accordingly. As

such, it is prayed to direct the registering authority to register

and release the subject document.

4. Learned Assistant Government Pleader has drawn

attention of this Court to Section 32 and 34 of the Registration

Act 1908, which reads as under:-

"32. Persons to present documents for registration.--Except in the cases mentioned in 1 [sections 31, 88 and 89], every document to be registered under this Act, whether such registration be compulsory or optional, shall be presented at the proper registration-office,--

(a) by some person executing or claiming under the same, or, in the case of a copy of a decree or order, claiming under the decree or order, or

(b) by the representative or assign of such a person, or

(c) by the agent of such a person, representative or assign, duly authorized by power-of attorney executed and authenticated in manner hereinafter mentioned.

34. Enquiry before registration by registering officer.--(1) Subject to the provisions contained in this Part and in sections 41, 43, 45, 69, 75, 77, 88 and 89, no document shall be registered under this Act, unless the persons executing such document, or their representatives, assigns or agents authorized as aforesaid, appear before the registering officer within the time allowed for presentation under sections 23, 24, 25 and 26."

5. Learned Assistant Government Pleader further submitted

that the procedure for seeking registration of a document is that

the parties first and foremost have to execute the document by

signing the document and by following the provision

contemplated under Section 32 and 34 of the Registration Act

1908 and shall present the document before the registering

authority. He would further submit that the parties have to pay

registration charges, stamp duty and other incidental charges by

way of challan and the estimated amount for the same will be

available in IGRS website, wherein Stamp duty and registration

charges will be calculated, enabling the parties to pay the

challan. Thereafter, the parties shall approach the registering

authority, enclosing the challan along with the relevant

documents, which proves that the parties have approached and

made a proper presentation of document sough for registration.

However, in the preset case the petitioners had not enclosed the

copy of challan, and no application was filed as a proof that the

petitioner had approached the respondent No.3.

6. Learned Assistant Government Pleader has also placed

on record the circular instructions issued by the Commissioner

and Inspector General of Registration and Stamps, Telangana,

Hyderabad vide Circular Memo No.G3/9122/2024, dated

12.08.2024, which reads as under:-

"Attention of the Sub-Registrars and Officers in the address entry is invited to the reference cited, wherein Hon'ble High Court, while disposing the W.P No.16836/2024 and batch cases, dated: 09-07-2024 issued common orders with certain guidelines to the Registration Authorities and instructions to concerned parties.

In compliance with the orders of the Hon'ble High Court, the following instructions are issued.

i) Whenever parties/citizen approach to register the documents, the concerned Sub-Registrar, shall as expeditiously as possible preferably within one week, either register the document or pass refusal order, in terms of the Registration Act, 1908 and the Indian Stamp Act, 1899 and communicate the same to the concerned parties. In no case, the Sub-Registrars shall not refuse the documents orally for registration, and it must be followed by a written refusal orders.

ii) In case documents are refused for registration, the Sub-

Registrars shall inform the procedure for refund of Stamp Duty and registration charges to the concerned parties/Citizens clearly. The refund shall be strictly as per Indian Stamp Act, 1899 and Registration Act, 1908.

iii) Sub-Registrars shall maintain a watch Register/ General Diary (GD Book/ Entry Book/ Register) at every Sub- Registrar Office and to make entries of the parties approaching the office on a particular date and time for the purpose for which they approached the office, so as to avoid interference, tampering and misrepresentation.

In view of the above Sub-Registrars are hereby directed to maintain a Register in the following proforma.



Sl.N Da    Ti   Na     Full  Cont     Purpo    Signat Remar
o.   te    me   me     Posta act      se of    ure of ks
                of     l     No.      visit    the
                the    addre          and      party
                Part   ss             prope
                y                     rty
                                      detail
                                      s


All the Sub- Registrars shall invariably maintain the register in the above proforma in their office and shall be kept open to the visiting public to the office to record their purpose for the future reference.

The District Registrars shall ensure that the above Registers are opened and maintained in the each Sub-Registrar Office on regular basis.

iv) The registering authorities shall follow the guidelines issued in the cases of Vinjamuri Rajagopla Chary Vs. State of Andhra Pradesh and M/s. Invecta Technologies Private Limited Vs. Government of Andhra Pradesh.

These instructions shall be followed scrupulously. If any deviation is found, suitable disciplinary action will be initiated. These instructions will not supersede the citizen charter prescribed for various services rendered by the department."

7. Learned Assistant Government Pleader submits that in

the circular dated 12.08.2024, the sub-registrars were directed

to register/refuse the documents presented before them, duly

following the guidelines issued in the cases of Vinjamuri

Rajagopla Chary Vs. State of Andhra Pradesh 1 and M/s.

Invecta Technologies Private Limited Vs. Government of

Andhra Pradesh 2 and pass order, as expeditiously as possible,

preferably, within one week from the date of receipt of the

documents.

8. Strongly disputing the contentions of the petitioners,

learned Assistant Government Pleader submitted that the

petitioners neither approached the respondent No.3 nor

presented any document for registration. As such, the question

2016 (2) ALD 236 (FB) : 2015 SCC OnLine Hyd 407

2024 (1)ALT 272

of refusal by the respondent does not arise, and therefore, a writ

of mandamus cannot be issued directing the respondent to

register the so called proposed sale deed.

9. Heard and perused the material available on record.

10. It is not out of the place to observe that this Court on

many occasions observed that the petitioners in their writ

affidavits are stating that the Sub-Registrars are orally refusing

to register the documents. It is striking to note that the parties in

order to ensure that the document presented for registration

shall not be rejected/refused for registration are filing writ

petitions without following procedure contemplated under

Section 32 and 34 of the Registration Act 1908, and are trying to

seek orders by misleading the Court. Many of such instances

have come to the notice of this Court.

11. Under those circumstance, it is relevant to refer the

order dated 19.08.1999, passed in Deverneni Linga Rao Vs.

Sub-Registrar, Peddapalli 3. The relevant paragraphs are

extracted here under:-

"8. The well established Rule, subject to certain exceptions, is that the applicant for mandamus must

1999 (6) ALD 144

show by evidence, that he made a demand calling upon the concerned authority to perform his public duty and that was met with refusal either bywords or by conduct Applying this salutary rule, the Apex Court in Saraswati Industrial Syndicate Ltd Etc., v.- Union of India, thus :

"..... The powers of the High Court under Article 226 arc not strictly confined to the limits to which proceedings for prerogative writs are subject in English practice. Nevertheless, the well-recognised rule that no writ or order in the nature of a mandamus would issue when there is no failure to perform a mandatory duty applies in this country as well. Even in cases of alleged breaches of mandatory duties, the salutary general rule, which is subject to certain exceptions, applied by us, as it is in England, when a writ of mandamus is asked for, could be stated as we find it set out in Halsbury's Laws of England (3rd edition, Vol.13, P. 106): 'As a general rule the order will not be granted unless the party complained of has known what it was he was required to do, so that he had the means of considering whether or not he should comply, and it must be shown by evidence that there was a distinct demand of that which the party seeking the mandamus desires to enforce, and that that demand was met by a refusal".

From the aforementioned facts and circumstances it is clear that the petitioners could not and did not show that they made a demand to the respondent and that was met with refusal. Therefore, it is not possible to issue the declaration sought for or the consequential direction commanding the respondent herein to register the sale deeds proposed to be executed by the petitioners in favour of their purchasers. This view of mine gains full support from the decision of a Division Bench of this Court in D. Ratnasundari Devi v. Commissioner of Urban Land Ceiling, .

9. For the aforementioned reasons, the writ petitions fail and are accordingly dismissed, but without costs. However, this order will not preclude the petitioners from presenting the sale deeds for registration before the respondent. In such an event, I am sure, the respondent will immediately discharge his statutory duties mentioned in Part XI of the Act and consider registerability of the sale deeds. I am also sure that in

case the registration is refused, he will certainly record the reasons as enjoined by Section 71 of the Act and furnish a copy thereof, if the petitioners apply for the same."

12. It is also relevant to refer the order passed by the

Hon'ble Supreme Court in K.Jayaram and others Vs.

Bangalore Development Authority and other 4, the relevant

paragraphs are extracted hereunder:-

"10.It is well-settled that the jurisdiction exercised by the High Court under Article 226 of the Constitution of India is extraordinary, equitable and discretionary and it is imperative that the petitioner approaching the writ court must come with clean hands and put forward all facts before the Court without concealing or suppressing anything. A litigant is bound to state all facts which are relevant to the litigation. If he withholds some vital or relevant material in order to gain advantage over the other side then he would be guilty of playing fraud with the court as well as with the opposite parties which cannot be countenanced.

11. This Court in Prestige Lights Ltd. V. State Bank of India 1 has held that a prerogative remedy is not available as a matter of course. In exercising extraordinary power, a writ court would indeed bear in mind the conduct of the party which is invoking such jurisdiction. If the applicant does not disclose full facts or suppresses relevant materials or is otherwise guilty of misleading the court, the court may dismiss the action without adjudicating the matter. It was held thus:

"33. It is thus clear that though the appellant Company had approached the High Court under Article 226 of the Constitution, it had not candidly stated all the facts to the Court. The High Court is exercising discretionary and extraordinary jurisdiction under Article 226 of the Constitution. Over

(2022) 12 Supreme Court Cases 815

and above, a court of law is also a court of equity. It is, therefore, of utmost necessity that when a party approaches a High Court, he must place all the facts before the Court without any reservation. If there is suppression of material facts on the part of the applicant or twisted facts have been placed before the Court, the writ court may refuse to entertain the petition and dismiss it without entering into merits of the matter."

12. In Udyami Evam Khadi Gramodyog Welfare Sanstha and Another v. State of Uttar Pradesh and Others2, this Court has reiterated that the writ remedy is an equitable one and a person approaching a superior court must come with a pair of clean hands. Such person should not suppress any material fact but also should not take recourse to legal proceedings over and over again which amounts to abuse of the process of law.

13. In K.D. Sharma v. Steel Authority of India Limited and Others 3, it was held thus:

"34. The jurisdiction of the Supreme Court under Article 32 and of the High Court under Article 226 of the Constitution is extraordinary, equitable and discretionary. Prerogative writs mentioned therein are issued for doing substantial justice. It is, therefore, of utmost necessity that the petitioner approaching the writ court must come with clean hands, put forward all the facts before the court without concealing or suppressing anything and seek an appropriate relief. If there is no candid disclosure of relevant and material facts or the petitioner is guilty of misleading the court, his petition may be dismissed at the threshold without considering the merits of the claim.

35. The underlying object has been succinctly stated by Scrutton, L.J., in the leading case of R. v. Kensington Income Tax Commissioner in the following words:

... it has been for many years the rule of the court, and one which it is of the greatest importance to maintain, that when an applicant comes to the court to obtain relief on an ex parte statement he should make a full and fair disclosure of all the material facts--it says facts, not law. He must not misstate the law if he can

help it--the court is supposed to know the law. But it knows nothing about the facts, and the applicant must state fully and fairly the facts; and the penalty by which the court enforces that obligation is that if it finds out that the facts have not been fully and fairly stated to it, the court will set aside any action which it has taken on the faith of the imperfect statement."

36. A prerogative remedy is not a matter of course. While exercising extraordinary power a writ court would certainly bear in mind the conduct of the party who invokes the jurisdiction of the court. If the applicant makes a false statement or suppresses material fact or attempts to mislead the court, the court may dismiss the action on that ground alone and may refuse to enter into the merits of the case by stating, "We will not listen to your application because of what you have done." The rule has been evolved in the larger public interest to deter unscrupulous litigants from abusing the process of court by deceiving it.

37. In Kensington Income Tax Commissioners.(supra), Viscount Reading, C.J. observed: (KB pp. 495-96) "... Where an ex parte application has been made to this Court for a rule nisi or other process, if the Court comes to the conclusion that the affidavit in support of the application was not candid and did not fairly state the facts, but stated them in such a way as to mislead the Court as to the true facts, the Court ought, for its own protection and to prevent an abuse of its process, to refuse to proceed any further with the examination of the merits. This is a power inherent in the Court, but one which should only be used in cases which bring conviction to the mind of the Court that it has been deceived. Before coming to this conclusion a careful examination will be made of the facts as they are and as they have been stated in the applicant's affidavit, and everything will be heard that can be urged to influence the view of the Court when it reads the affidavit and knows the true facts. But if the result of this examination and hearing is to leave no doubt that the Court has been deceived, then it will refuse to hear anything further from the applicant in a proceeding which has only been set in motion by means of a misleading affidavit."

38. The above principles have been accepted in our legal system also. As per settled law, the party who invokes the extraordinary jurisdiction of this Court under Article 32 or of a High Court under Article 226 of the Constitution is supposed to be truthful, frank and open. He must disclose all material facts without any reservation even if they are against him. He cannot be allowed to play "hide and seek" or to "pick and choose" the facts he likes to disclose and to suppress (keep back) or not to disclose (conceal) other facts. The very basis of the writ jurisdiction rests in disclosure of true and complete (correct) facts. If material facts are suppressed or distorted, the very functioning of writ courts and exercise would become impossible. The petitioner must disclose all the facts having a bearing on the relief sought without any qualification. This is because "the court knows law but not facts".

39. If the primary object as highlighted in Kensington Income Tax Commrs.(supra) is kept in mind, an applicant who does not come with candid facts and "clean breast" cannot hold a writ of the court with "soiled hands". Suppression or concealment of material facts is not an advocacy. It is a jugglery, manipulation, manoeuvring or misrepresentation, which has no place in equitable and prerogative jurisdiction. If the applicant does not disclose all the material facts fairly and truly but states them in a distorted manner and misleads the court, the court has inherent power in order to protect itself and to prevent an abuse of its process to discharge the rule nisi and refuse to proceed further with the examination of the case on merits. If the court does not reject the petition on that ground, the court would be failing in its duty. In fact, such an applicant requires to be dealt with for contempt of court for abusing the process of the court."

13. In the case on hand, the petitioners at paragraph No.3

of the writ affidavit stated the following:-

"The petitioner respectfully submits that the petitioner herein approached respondent No.3, Sub- Registrar, Bowenpally, Secunderabad, Hyderabad

District for the purpose of registering the sale deed to be executed by the vendor. However, the Sub-Registrar, Bowenpally Secunderabad, Hyderabad District refused to receive and register the sale deed presented by the petitioner in respect of subject property......"

14. It is Pertinent to note that in the present case neither a

refusal order was passed nor any reason was assigned in writing

by the respondent No.3 denying registration and infact the draft

sale deed filed in the material papers is unsigned. The learned

counsel for the petitioners, who verified the pleadings of writ

affidavit, had misrepresented the facts and tried to secure an

order.

15. In this connection, it is significant to refer the

judgment rendered by the Hon'ble Apex Court in the case of

Rajasthan Pradesh Vaidya Samiti Sardarshahar and another

Vs. Union of India and other 5 wherein at para 11 observed as

under:

"11. It is a settled proposition of law that a party has to plead the case and produce/adduce sufficient evidence to substantiate his submissions made in the petition and in case the pleadings are not complete, the court is under no obligation to entertain the pleas. In Bharat Singh v. State of Haryana [AIR 1988 SC 2181] this Court has observed as under :

AIR 2010 SUPREME COURT 2221

"13. ... In our opinion, when a point which is ostensibly a point of law is required to be substantiated by facts, the party raising the point, if he is the writ petitioner, must plead and prove such facts by evidence which must appear from the writ petition and if he is the respondent, from the counter-

affidavit.

If the facts are not pleaded or the evidence in support of such facts is not annexed to the writ petition or to the counter-affidavit, as the case may be, the Court will not entertain the point. There is a distinction between a pleading under the Code of Civil Procedure and a writ petition or a counter-affidavit. While in a pleading i.e. a plaint or a written statement, the facts and not evidence are required to be pleaded, in a writ petition or in the counter-

affidavit, not only the facts but also the evidence in proof of such facts have to be pleaded and annexed to it."

16. In my considered view, the aforesaid submission of the

learned Assistant Government Pleader is well founded.

Admittedly, the petitioners did not produce any documentary

proof in support of their averment that they had executed and

presented the sale deed for registration before respondent No.3,

and the same was refused for registration. The petitioners could

not even mention the date on which they had approached the

respondent. Therefore, it is difficult for this Court to accept the

statement of the petitioners that they had approached the

respondent authority for registration, more so, when that

statement is specifically denied by the respondent.

17. At this stage, it is relevant to refer the order passed

by the Hon'ble Supreme Court in Vijay Syal V. State of Punjab 6

dated 22.05.2003, the relevant paragraph is extracted

hereunder:-

"In order to sustain and maintain sanctity and solemnity of the proceedings in law courts it is necessary that parties should not make false or knowingly, inaccurate statements or misrepresentation and/or should not conceal material facts with a design to gain some advantage or benefit at the hands of the court, when a court is considered as a place where truth and justice are the solemn pursuits. If any party attempts to pollute such a place by adopting recourse to make misrepresentation and is concealing material facts it does so at its risk and cost. Such party must be ready to take consequences that follow on account of its own making. At times lenient or liberal or generous treatment by courts in dealing with such matters are either mistaken or lightly taken instead of learning proper lesson. Hence there is a compelling need to take

2003 Supp(1) SCR 242

serious view in such matters to ensure expected purity and grace in the administration of justice."

18. In the aforesaid case, the Hon'ble Supreme Court has

held that any false statement in the petition is abuse of law and

serious view has to be taken by Court. In the present case, the

petitioners in order to suit their case and to secure an order have

made misleading averments. Hence, this writ petition is liable to

be dismissed. Accordingly this writ petition is dismissed.

19. However, it is made clear that this order will not

preclude the petitioners from presenting the subject document

for registration before the registering authority, by duly following

the due procedure as contemplated under law.

20. With the above observations, this writ petition is

dismissed. Miscellaneous applications, if any pending, shall

stand closed. No costs.

_________________________________ JUSTICE N.V.SHRAVAN KUMAR Date: 21.02.2025 mrm

 
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