Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 32, Cited by 2]

Madhya Pradesh High Court

Manish Singh Malukani vs Hari Prasad Gupta on 4 July, 2022

Author: Sanjay Dwivedi

Bench: Sanjay Dwivedi

     1                                               WP No.7581 of 2017


         IN THE HIGH COURT OF MADHYA PRADESH
                      AT JABALPUR
                        BEFORE
          HON'BLE SHRI JUSTICE SANJAY DWIVEDI
                 ON THE 04th OF JULY, 2022
                    Writ Petition No.7581 of 2017
     Between:-
1.   Manish Singh Malukani S/o Shri Parasram Singh
     Malukani, Aged about 38 years, Occupation
     Business, R/o LIG-49, Housing Board Colony,
     Boda Road Rewa, PS Vishvavidyala Rewa, Tehsil
     Huzur, District Rewa (MP)
2.   Indra Bhan Sharma S/o Uday Bhan Sharma, Aged
     about 43 years, Occupation Cultivation, R/o Village
     Badraon, Ward No.26, PS City Kotwali, Rewa,
     Tehsil Huzur, District Rewa (MP)
3.   Shiv Prakash Dwivedi S/o Shri Ashok Kumar
     Dwivedi, Aged about 30 years, Occupation
     Cultivation, R/o Village Jori, PS City Kotwali
     Rewa, Tehsil Huzur, District Rewa (MP)
                               .....PETITIONERS/PLAINTIFFS
     (BY MR. ANURAG DUBEY, ADVOCATE)

     AND

1.   Hari Prasad Gupta S/o Late Chotelal Gupta, Aged
     about 51 years R/o 113 E.W.S. Satna, PS Kolganva,
     Tehsil Raghurajnagar, District Satna (MP)
2.   Ashish Kumar Singh S/o Rambhuwan Singh, Aged
     about 25 years, R/o Ward No.10 Anantpur, Behind
     P.D. House Janta college Road, PS Vishvavidyala
     Rewa, Tehsil Huzur, District Rewa (MP)
                            .....RESPONDENTS/DEFENDANTS
 2                                                          WP No.7581 of 2017


(BY MR. K.K. KUSHWAHA, ADVOCATE)
---------------------------------------------------------------------------

This petition coming on for hearing this day, the court passed the following:

(O R D E R) By the instant petition filed under Article 227 of the Constitution of India, the petitioners/plaintiffs are questioning the validity of the order dated 25.01.2017 (Annexure-P/1) whereby the trial Court partly allowed the application preferred by the defendants filed under Section 151 of the Code of Civil Procedure.

2. Facts of the case in nutshell are that a civil suit was filed by the plaintiffs/petitioners for recovering the amount of Rs.37,50,000/- along with interest of Rs.13,50,000/-. The claim of the plaintiffs was based upon the fact that defendant No.1 (Rambhuwan Singh) who later on died, entered into an agreement with the plaintiffs and defendant No.2 (Hari Prasad Gupta) and pursuant thereto, an agreement to sale of the land described in paragraph-1 of the plaint got executed on 25.05.2011 on consideration of Rs.7,50,00,000/- and out of the said amount, Rs.50,00,000/- was received in advance in which Rs.42,00,000/- was given in cash whereas Rs.8,00,000/- was given through cheque bearing No.563676 of Union Bank of India by plaintiff No.2 before two witnesses. The said agreement got notarized at Rewa. Out of Rs.50,00,000/- 25% of the amount which came to Rs.12,50,000/- was paid by plaintiff No.1; 50% of the amount i.e. Rs.25,00,000/- was paid by plaintiff Nos.2 and 3 and 25% 3 WP No.7581 of 2017 of the remaining amount which came to Rs.12,50,000/- was paid by defendant No.2 namely Hari Prasad Gupta.

(2.1) After coming to know about the fact by the plaintiffs that the land for which agreement to sale got executed has already been acquired by an industry of Bihar and the name of that industry also got mutated in the revenue record, the plaintiffs demanded their money back from defendant No.1 (Rambhuwan Singh), who despite giving assurance, did not return the money to the plaintiffs. Thereafter, a notice was issued to him and finally, suit was filed by the plaintiffs for recovering the money paid by them to defendant No.1.

(2.2) During pendency of suit, an application under Section 151 of the CPC was filed by defendant Nos.1 and 3 raising an objection therein that the agreement dated 25.05.2011 is inadmissible as the same is not registered whereas it needs to be registered and stamp duty @12% of the total amount of sale consideration requires to be paid. The defendants had also requested the Court below to get the said document registered after paying requisite stamp duty by the plaintiffs.

(2.3) In turn, the trial Court vide order dated 25.01.2017 partly allowed the application filed by the defendants observing therein that as per 4 WP No.7581 of 2017 Section 35 of the Indian Stamp Act, 1899 (in short the Act, 1899) any document not properly stamped cannot be used in evidence for any purpose and as such, as per the trial Court, agreement dated 25.05.2011 is inadmissible even for collateral purpose. The trial Court, therefore, directed the plaintiffs to proceed further so as to get agreement dated 25.05.2011 properly stamped and also directed to forward the same to the Collector, Stamps for determining proper stamp duty. Challenging the order dated 25.01.2017, this petition has been filed.

3. Mr. Dubey, learned counsel for the petitioners has submitted that the impugned order is under challenge mainly on the ground that the document i.e. agreement to sale is being used for collateral purpose only and the suit for recovery was filed by the plaintiffs seeking refund of money which was paid by them to defendant No.1 (Rambhuwan Singh). He has submitted that even an unregistered document can be used for collateral purpose because the plaintiffs are not claiming any right over an immovable property, but they are only asking recovery of the amount paid by them to defendant No.1 (Rambhuwan Singh). In support of his contention, he has placed reliance upon a case of the Supreme Court reported in AIR 2003 SC 1905 [Bondar Singh And Others Vs. Nihal Singh And Others].

4. Mr. Kushwaha, learned counsel for the 5 WP No.7581 of 2017 respondents, on the other hand, has opposed the submissions made by learned counsel for the petitioners and submitted that the trial Court has not committed any illegality while allowing the application preferred by the defendants. He has submitted that since the document i.e. agreement to sale was not properly stamped, therefore, it is inadmissible and no evidence can be led thereon. He has further submitted that as per Section 35 of the Act, 1899, the document in question was required to be duly stamped and as per the agreed sale consideration, 12% stamp duty was to be paid by the plaintiffs.

5. I have heard the rival submissions advanced by learned counsel for the parties and perused the record.

6. The Privy Council in AIR (33) 1946 Privy Council 51 [Ram Rattan v. Parma Nand] while dealing with Section 35 of the Act, 1899 has observed that the words 'for any purpose' include collateral purpose and held that unstamped deed of partition cannot be used to corroborate oral evidence as to factum of partition. The Privy Council has observed as under:-

"The words 'for any purpose' in S.35, Stamp Act, should be given their natural meaning and effect and would include a collateral purpose. Where an unstamped document is admitted in proof of some collateral matter it is certainly admitted in evidence for that purpose which the Statute has prohibited. Consequently an unstamped partition-deed cannot be used to corroborate the oral evidence for the purposes of determining even the factum of partition as distinct from its terms."

7. The Supreme Court in a case reported (2009) 2 6 WP No.7581 of 2017 SCC 532 [Avinash Kumar Chauhan Vs. Vijay Krishna Mishra] after considering the provisions of Section 35 of the Act, 1899 has observed that any document if not duly stamped is inadmissible even for collateral purpose. The Supreme Court in the aforesaid case after considering the case of Bondar Singh (supra) in paragraph-23 has observed as under:-

"23. The contention of learned counsel for the appellant that the document was admissible for collateral purpose, in our opinion, is not correct. In Bondar Singh [(2003) 4 SCC 161] this Court was not concerned with the provisions of the Act. Only interpretation of the provisions of the Registration Act, 1908 was in question. It was opined : (SCC p. 163, para 5) "5. The main question, as we have already noted, is the question of continuous possession of the plaintiffs over the suit lands. The sale deed dated 9-5-1931 by Fakir Chand, father of the defendants in favour of Tola Singh, the predecessor-in-interest of the plaintiffs, is an admitted document in the sense its execution is not in dispute. The only defence set up against the said document is that it is unstamped and unregistered and therefore it cannot convey title to the land in favour of the plaintiffs. Under the law a sale deed is required to be properly stamped and registered before it can convey title to the vendee. However, legal position is clear law that a document like the sale deed in the present case, even though not admissible in evidence, can be looked into for collateral purposes. In the present case the collateral purpose to be seen is the nature of possession of the plaintiffs over the suit land was not illegal or unauthorized"

Further, the Supreme Court in the said case in paragraphs-24 to 29 has observed as under:-

7 WP No.7581 of 2017
"24. In the present case, by reason of the statutory interdict, no transfer at all is permissible. Even transfer of possession is also not permissible. (See Pandey Oraon v. Ram Chander Sahu [1992 Supp (2) SCC 77] and Amrendra Pratap Singh v. Tej Bahadur Prajapati [(2004) 10 SCC 65].) The Registration Act, 1908 provides for such a contingency in terms of the proviso appended to Section 49 thereof, which reads as under:
"49. Effect of non-registration of documents required to be registered.-- No document required by Section 17 or by any provision of the Transfer of Property Act, 1882 (4 of 1882), to be registered shall--
(a) affect any immovable property comprised therein, or
(b) confer any power to adopt, or
(c) be received as evidence of any transaction affecting such property or conferring such power, unless it has been registered:
Provided that an unregistered document affecting immovable property and required by this Act or the Transfer of Property Act, 1882 (4 of 1882), to be registered may be received as evidence of a contract in a suit for specific performance under Chapter II of the Specific Relief Act, 1877 (1 of 1877) or as evidence of any collateral transaction not required to be effected by registered instrument."
25. Section 35 of the Act, however, rules out applicability of such provision as it is categorically provided therein that a document of this nature shall not be admitted for any purpose whatsoever. If all purposes for which the document is sought to be brought in evidence are excluded, we fail to see any reason as to how the document would be admissible for collateral purposes.
26. The view we have taken finds support from the decision of the Privy Council in Ram Rattan v.

Parma Nand [(1945-46) 73 IA 28 : AIR 1946 PC 51] wherein it was held : (AIR p. 52) 8 WP No.7581 of 2017 "[That] the words 'for any purpose' in Section 35 of the Stamp Act, should be given their natural meaning and effect and would include a collateral purpose [and that] an unstamped partition deed cannot be used to corroborate the oral evidence for the purposes of determining even the factum of partition as distinct from its terms."

The said decision has been followed in a large number of decisions by the said Court.

27. In Bhaskarabhotla Padmanabhaiah v. B. Lakshminarayana [AIR 1962 AP 132] it has been held : (AIR p. 134, para 9) "9. In this case, the learned Subordinate Judge has observed that what the plaintiff was trying to prove was not the division in status but to show that the property was divided under the partition deed. In any case, the fact that the document is inadmissible due to want of being stamped is clear. For, in Ram Rattan v. Parma Nand [(1945-46) 73 IA 28 : AIR 1946 PC 51] Their Lordships of the Privy Council held that the words 'for any purpose' in Section 35 of the Stamp Act should be given their natural meaning and effect and would include a collateral purpose and that an unstamped partition deed cannot be used to corroborate the oral evidence for the purpose of determining even the factum of partition as distinct from its terms."

It was furthermore held : (Bhaskarabhotla case [AIR 1962 AP 132] , AIR p. 134, para 10) "10. In the result, I agree with the learned Munsif Magistrate that the document is 'an instrument of partition' under Section 2(15) of the Stamp Act and it is not admissible in evidence because it is not stamped. But, I further hold that if the document becomes duly stamped, then it would be admissible in evidence to prove the division in status but not the terms of the partition."

28. In Sanjeeva Reddi v. Johanputra Reddi 9 WP No.7581 of 2017 [AIR 1972 AP 373] it has been held : (AIR p. 375, para 9) "9. While considering the scope of Section 35 of the Stamp Act we cannot bring in the effect of non-registration of a document under Section 49 of the Registration Act. Section 17 of the Registration Act deals with documents, the registration of which is compulsory and Section 49 is concerned only with the effect of such non-registration of the documents which require to be registered by Section 17 or by any provision of the Transfer of Property Act. The effect of non-registration is that such a document shall not affect any immovable property covered by it or confer any power to adopt and it cannot be received as evidence of any transaction affecting such property or conferring such power. But there is no prohibition under Section 49 to receive such a document which requires registration to be used for a collateral purpose i.e. for an entirely different and independent matter. There is a total and absolute bar as to the admission of an unstamped instrument whatever be the nature of the purpose or however foreign or independent the purpose may be for which it is sought to be used, unless there is compliance with the requirements of the provisos to Section 35. In other words if an unstamped instrument is admitted for a collateral purpose, it would amount to receiving such a document in evidence for a purpose which Section 35 prohibits. There is nothing in B. Rangaiah v. B. Rangaswamy [(1970) 2 AnWR 181] which supports the contention of the petitioner. That was a case as pointed out by Kuppuswami, J., where there were two instruments though contained in one document, one a settlement in favour of the fourth defendant therein and the other a will. It was therefore held that part of the instrument which constitutes a will did not require any stamp and will be admissible in evidence for proving the bequest contained therein. It was for that reason that the learned 10 WP No.7581 of 2017 Judge said that Section 35 of the Stamp Act has no application to a case where one of the separate instruments relating to one such matter would not at all be chargeable under the Act as in the case before him."

29. In T. Bhaskar Rao v. T. Gabriel [AIR 1981 AP 175] it has been held : (AIR p. 177, para 5) "5. Section 35 of the Stamp Act mandates that an instrument chargeable with duty should be stamped so as to make it admissible in evidence. Proviso (a) to Section 35 of the Stamp Act enables a document to be received in evidence on payment of stamp duty and penalty if the document is chargeable, but not stamped or on payment of deficit duty and penalty, if it is insufficiently stamped. The bar against the admissibility of an instrument which is chargeable with stamp duty and is not stamped is of course absolute whatever be the nature of the purpose, be it for main or collateral purpose, unless the requirements of proviso (a) to Section 35 are complied with. It follows that if the requirements of proviso (a) to Section 35 are satisfied, then the document which is chargeable with duty, but not stamped, can be received in evidence."

It was further held : (Gabriel case [AIR 1981 AP 175], AIR p. 177, para 7) "7. It is now well settled that there is no prohibition under Section 49 of the Registration Act, to receive an unregistered document in evidence for collateral purpose. But the document so tendered should be duly stamped or should comply with the requirements of Section 35 of the Stamp Act, if not stamped, as a document cannot be received in evidence even for collateral purpose unless it is duly stamped or duty and penalty are paid under Section 35 of the Stamp Act."

(See also Firm Chuni Lal Tukki Mal v. Firm Mukat Lal Ram Chandra [AIR 1968 All 164] and Chandra Sekhar Misra v. Gobinda Chandra Das [AIR 1966 Ori 18].)"

11 WP No.7581 of 2017
The Supreme Court again in a case reported in (2014) 1 SCC 618 [Omprakash Vs. Laxminarayan and others] after considering the scope of Section 35 of the Act, 1899 with regard to inadmissibility of a document not duly stamped has observed as under:-
12. Section 2(10) of the Act reads as follows:
"2. Definitions.--In this Act, unless there is something repugnant in subject or context--
                                   *             *              *
                            (10)       Conveyance.--'Conveyance'
includes a conveyance on sale and every instrument by which property, whether movable or immovable, is transferred inter vivos and which is not otherwise specifically provided for by Schedule I;"

13. From a plain reading of the aforesaid provision, it is evident that an instrument by which movable or immovable property is transferred, comes within the expression "conveyance". In the present case, an immovable property is transferred on payment of part of the consideration and handing over the possession of the property.

14. It is relevant here to state that by the Stamp (Madhya Pradesh Second Amendment) Act, 1990 (22 of 1990) a few articles including Article 23 of Schedule 1-A have been substituted and Explanation has been added to Article 23. The Explanation appended to Article 23 of Schedule 1-A of the Stamp Act as substituted by Section 6 of Act 22 of 1990 reads as follows:

"Explanation.--For the purpose of this article, where in the case of agreement to sell immovable property, the possession of any immovable property is transferred to the purchaser before execution or after execution of, such agreement without executing the conveyance in respect thereof then such agreement to sell shall be deemed to be a conveyance and stamp duty thereon shall be 12 WP No.7581 of 2017 leviable accordingly:
Provided that, the provisions of Section 47-A shall apply mutatis mutandis to such agreement which is deemed to be a conveyance as aforesaid, as they apply to a conveyance under that section: Provided further that where subsequently a conveyance is effected in pursuance of such agreement of sale the stamp duty, if any, already paid and recovered on the agreement of sale which is deemed to be a conveyance shall be adjusted towards the total duty leviable on the conveyance, subject to a minimum of Rs 10."

The aforesaid Explanation has come into effect with effect from 26-9-1990. The Explanation, therefore, creates a legal fiction. The agreement to sell shall be deemed to be a conveyance and stamp duty is leviable on an instrument whereby possession has been transferred. Thus the agreement to sell in question is a conveyance within the meaning of Section 2(10) of the Act and is to be duly stamped.

15. Section 35 of the Act makes instruments not duly stamped inadmissible in evidence, the relevant portion whereof reads as follows:

"35. Instruments not duly stamped inadmissible in evidence, etc.--No instrument chargeable with duty shall be admitted in evidence for any purpose by any person having by law or consent of parties authority to receive evidence, or shall be acted upon, registered or authenticated by any such person or by any public officer, unless such instrument is duly stamped:
Provided that--
(a) any such instrument shall be admitted in evidence on payment of the duty with which the same is chargeable or, in the case of an instrument insufficiently stamped, of the amount required to make up such duty, together with a penalty of five rupees, or, when 13 WP No.7581 of 2017 ten times the amount of the proper duty or deficient portion thereof exceeds five rupees, of a sum equal to ten times such duty or portion;"

16. From a plain reading of the aforesaid provision, it is evident that an authority to receive evidence shall not admit any instrument unless it is duly stamped. An instrument not duly stamped shall be admitted in evidence on payment of the duty with which the same is chargeable or in the case of an instrument insufficiently stamped, of the amount required to make up such duty together with penalty. As we have observed earlier, the deed of agreement having been insufficiently stamped, the same was inadmissible in evidence. The court being an authority to receive a document in evidence to give effect thereto, the agreement to sell with possession is an instrument which requires payment of the stamp duty applicable to a deed of conveyance. Duty as required, has not been paid and, hence, the trial court rightly held the same to be inadmissible in evidence."

8. In a case reported in I.L.R. [2013] M.P., 2904 [Malti Bai (Smt.) Vs. Smt. Khilona Bahu & ors.], this Court after considering the scope of Section 35 of the Act, 1899 has observed as under:-

"12. Now, I may advert to document (Exhibit P-2) dated 6.1.1986. The aforesaid document is written on plain paper. It is neither stamped nor registered. It is executed by Ratanlal i.e. Karta of the family. Under the said document, possession of two acres of land comprised in khasra number 68 has been given to the plaintiff on 6.1.1986 i.e. on the day of execution of the document. The document has been styled as an agreement. In Ram Rattan v. Parama Nand, AIR 1946 PC 51 while construing the words 'for any purpose' in Section 35 of the Act, it was held that words 'for any purpose' in Section 35 of the Stamp Act should be given their natural meaning and effect and would include a collateral purpose and that an unstamped partition deed cannot be used to corroborate the oral evidence for the purpose of determining even the 14 WP No.7581 of 2017 factum of partition as distinct from its terms. Similar view has been taken by the Supreme Court in Avinash Kumar Chauhan v. Vijay Krishna Mishra, (2009) 2 SCC 532. In view of the aforesaid enunciation of law, even if the document (Exhibit P-2) is treated to be an 'instrument', 'agreement' or 'settlement', the same cannot be read in evidence for any purpose and thus, the entire foundation of the claim of the plaintiff collapses. Accordingly, the 6th substantial question of law is answered in the negative and against the appellant."

9. Recently, this Court in a case reported in 2022 (1) M.P.L.J. 315 [Gangashankar Dubey Vs. Sindhu Bai and others] after taking note of Section 35 of the Act, 1899 and also of Sections 17 and 49 of the Registration Act, 1908 has observed as under:-

"8. In order to resolve the controversy, it is appropriate to extract the relevant provisions of Sections 17(1)(b) and 49 of the Act of 1908 which read as under :
"17. Documents of which registration is compulsory.--(l) The following documents shall be registered, if the property to which they relate is situate in a district in which, and if they have been executed on or after the date on which, Act No. XVI of 1864, or the Indian Registration Act, 1866, or the Indian Registration Act, 1871, or the Indian Registration Act, 1877, or this Act came or comes into force, namely:-
(a) xxxxxxx;
(b) other non-testamentary instruments which purport or operate to create, declare, assign, limit or extinguish, whether in present or in future, any right, title or interest, whether vested or 15 WP No.7581 of 2017 contingent, of the value of one hundred rupees and upwards, to or in immovable property;
(c) xxxxxxx;
(d) xxxxxxx;
(e) xxxxxxx;
49. Effect of non-registration of documents required to be registered.-- No document required by section 17 [or by any provision of the Transfer of Property Act, 1882 (4 of 1882)], to be registered shall--
(a) affect any immovable property comprised therein, or
(b) confer any power to adopt, or
(c) be received as evidence of any transaction affecting such property or conferring such power, unless it has been registered:
Provided that an unregistered document affecting immovable property and required by this Act or the Transfer of Property Act, 1882 (4 of 1882), to be registered may be received as evidence of a contract in a suit for specific performance under Chapter II of the Specific Relief Act, 1877 (3 of 1877),[***] or as evidence of any collateral transaction not required to be effected by registered instrument."
9. Hon'ble Supreme Court in the case of 16 WP No.7581 of 2017 K.R.Saha and Sons Pvt. Ltd. Vs. Development Consultant, reported in 2008 MPLJ Online (SC) 20=2008 (8) SCC 564, with regard to admissibility of unregistered document, has held as under :
1. A document required to be registered, if unregistered, is not admissible into evidence under Section 49 of the Registration Act.
2. Such unregistered document can be used as an evidence of collateral purpose as provided in the Proviso to Section 49 of the Registration Act.
3. A collateral transaction must be independent of, or divisible from, the transaction to effect which, the law required registration.
4. A collateral transaction must be a transaction not itself required to be effected by a registered document, that is, a transaction creating, any right, title or interest in immovable property of value of one hundred rupees and upwards.
5. If a document is inadmissible in evidence for want of registration, none of its terms can be admitted in evidence and that to use a document for the purpose of proving an important clause would not be using it as a collateral purpose.

10. Further, the Hon'ble Supreme Court in the case of Avinash Kumar Chauhan (supra) has held that an unstamped or insufficiently stamped document cannot be admitted in evidence for any purpose including for collateral purposes. However, such document can be received in evidence on payment of deficit duty and penalty in terms of Section 35 of the Indian Stamp Act 1899.

11. In order to deal with different propositions, it may be safely concluded in the light of the above legal position as under :

(i). The admissibility of a particular 17 WP No.7581 of 2017 document in evidence is to be adjudged in light of the relevant provisions of the Act of 1908 as well as of the Indian Stamp Act 1899.
(ii). As per the provisions of Sections 17 and 49 of the Act of 1908, an unregistered document which is compulsorily registerable cannot be admitted in evidence except in a suit for specific performance of contract or as evidence of any collateral transaction, not required to be effected by registered instrument.

(iii). The collateral purpose for which, unregistered document is intended to be tendered in evidence, must be `independent of' or `divisible from' the very object and purpose of such document for which, it is executed.

(iv). No unregistered document which is compulsorily registerable can be admitted in evidence in the name of collateral purpose which would essentially tend to affect the right, title and interest of the parties for which, such document is executed;

(v). An unstamped or insufficiently stamped document which is required to be stamped cannot be admitted in evidence for any purpose including collateral purpose. However, such document can be tendered in evidence after payment of deficit stamp duty and penalty as adjudicated by Collector (Stamps) under the provisions of The Indian Stamp Act 1899 subject to it's admissibility under the provisions of the Act of 1908;

(vi). If an unregistered document which is compulsorily registerable is found to be inadmissible in evidence under Section 49 of the Act of 1908, the same cannot be admitted in evidence even if, it is duly stamped as per the Indian Stamp 18 WP No.7581 of 2017 Act, 1899."

10. In view of the aforesaid enunciation of law, I am of the opinion that the case relied by learned counsel for the petitioner so also the submission advanced would not help him for the reason that the Supreme Court in number of cases has held that as per Sections 17 and 49 of the Registration Act, 1908 and as per Section 35 of the Act, 1899, if any document is unstamped or unregistered, the same is inadmissible and cannot be used even for collateral purpose.

11. In such circumstances, the impugned order passed by the trial Court does not suffer from any illegality or irregularity which warrants any interference in a petition filed under Article 227 of the Constitution of India.

12. Thus, the petition filed by the petitioners being sans merit, is hereby dismissed.

(SANJAY DWIVEDI) JUDGE Devashish DEVASHISH MISHRA 2022.07.11 10:24:50 +05'30'