Madras High Court
K.Latha vs Union Territory Of Puducherry on 14 June, 2023
Author: S.M.Subramaniam
Bench: S.M.Subramaniam
W.P.No.2092 of 2023
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 14.06.2023
CORAM
THE HONOURABLE MR.JUSTICE S.M.SUBRAMANIAM
W.P.No.2092 of 2023
and
W.M.P.Nos.2178, 2179 & 2180 of 2023
1. K.Latha
2. Malar
3. Pazhaniandi ... Petitioners
Vs
1. Union Territory of Puducherry,
Represented by its Chief Secretary,
Government of Puducherry,
Secretariat,
Puducherry.
2. District Registrar,
Puducherry.
3. The Sub-Registrar,
Oulgaret,
Puducherry.
4. Nadarassin Ramesh. ... Respondents
Prayer: Petition filed under Article 226 of the Constitution of India to
issue a Writ of Certiorari, calling for the records of the impugned order
of the second respondent in Proceeding No.4225/P-
85/DRP/2022/1221/08 dated 03.11.2022 and quash the same.
https://www.mhc.tn.gov.in/judis
1/16
W.P.No.2092 of 2023
For Petitioners : Mr.D.Ravichander
For Respondents :
For R1 to R3 : Dr.B.Ramaswamy
Additional Government Pleader
(Puducherry)
For R4 : Mr.K.Sasindran
ORDER
The order dated 03.11.2022, passed by the District Registrar, Puducherry, is under challenge in the present writ petition.
2. The preliminary objections raised by the respondents are that the order impugned is an appealable order and the petitioner has not exhausted the appellate remedy contemplated and therefore this writ petition is to be rejected.
3. The learned counsel appearing for the petitioners mainly contended that the District Registrar, Puducherry, has no jurisdiction to declare the registered document as fraudulent or cancel the document. The powers exercised by the District Registrar, Puducherry, is without jurisdiction and therefore, the writ petition is entertainable. https://www.mhc.tn.gov.in/judis 2/16 W.P.No.2092 of 2023
4. Since the learned counsel for the petitioners state that he is mainly on the ground of jurisdiction, this Court is inclined to go into the grounds raised in this regard.
5. It is contended that the sale deed was registered vide Document No.3642 of 2007 dated 21.06.2007, Power of Attorney in Document No.207 of 2012 dated 19.04.2012 and sale deed in Document No.5593 of 2012 dated 13.12.2012
6. The learned counsel for the fourth respondent submitted a complaint to the District Registrar to declare the documents registered at the instance of the petitioners as fraudulent. Based on the complaint, the District Registrar, Puducherry, conducted an enquiry by affording an opportunity to the parties and declared that the above documents registered are fraudulently registered deeds. However, there is no specific order cancelling the sale deeds registered by the petitioners. https://www.mhc.tn.gov.in/judis 3/16 W.P.No.2092 of 2023
7. Dr.B.Ramaswamy, learned Additional Government Pleader (Puducherry) appearing on behalf of the Government of Puducherry, made a submission that the District Registrar, Puducherry, has not cancelled the documents registered by the writ petitioners instead he recorded that the documents registered are fraudulently registered deeds. Therefore, the writ petition is to be rejected.
8. The learned counsel for the fourth respondent also argued on the same line and has stated that the District Registrar, Puducherry, has adjudicated the issues on merits and considered the pleadings of the parties and declared that the registered documents as fraudulently registered deeds and thus, there is no infirmity.
9. The powers of the Registering Authority under the provisions of the Registration Act, 1908, to cancel the registered documents are well enumerated by the three Judge Bench of the Hon'ble Supreme Court of India, in the case of Satya Pal Anand vs. State of Madhya Pradesh and others, reported in (2016) 10 SCC 767. The Relevant portion of said Judgment reads as under:-
https://www.mhc.tn.gov.in/judis 4/16 W.P.No.2092 of 2023 “34. The role of the Sub-Registrar (Registration) stands discharged, once the documents is registered (see Raja Mohammad Amir Ahmad Khan) Section 17 of the 1908 Act deals with documents which require compulsory registration. Extinguishment deed is one such document referred to in Section 17 (1) (b). Section 18 of the same Act deals with documents, registration whereof is optional. Section 20 of the Act deals with documents containing interlineations, blanks, erasures or alterations.
Section 21 provides for description of property and maps or plans and Section 22 deals with the description of houses and land by reference to government maps and surveys. There is no express provision in the 1908 Act which empowers the Registrar to recall such registration. The fact whether the document was properly presented for registration cannot be reopened by the Registrar after its registration. The power to cancel the registration is a substantive matter. In absence of any express provision in that behalf, it is not open to assume that the Sub-Registrar (Registration) would be competent to cancel the registration of the documents in question. Similarly, the power of the Inspector General is limited to do superintendence of Registration Offices and make rules in that behalf. Even the Inspector General has no power to cancel the registration of any document which has already been registered.”
10. Relying on the above Judgement, the learned counsel for the petitioners reiterated that the District Registrar erroneously exercised jurisdiction by entertaining the complaint and adjudicated the issues on merits. In paragraph 36, the Hon'ble Supreme Court held as follows:-
https://www.mhc.tn.gov.in/judis 5/16 W.P.No.2092 of 2023 “36. If the document is required to be compulsorily registered, but while doing so some irregularity creeps in, that, by itself, cannot result in a fraudulent action of the State Authority. Non- presence of the other party to the extinguishment deed presented by the Society before the Registering Officer by no standard can be said to be a fraudulent action per se. The fact whether that was done deceitfully to cause loss and harm to the other party to the deed, is a question of fact which must be pleaded and proved by the party making such allegation. That fact cannot be presumed. Suffice it to observe that since the provisions in the 1908 Act enables the Registering Officer to register the documents presented for registration by one party and execution thereof to be admitted or denied by the other party thereafter, it is unfathomable as to how the registration of the document by following procedure specified in the 1908 Act can be said to be fraudulent. As aforementioned, some irregularity in the procedure committed during the registration process would not lead to a fraudulent execution and registration of the document, but a case of mere irregularity. In either case, the party aggrieved by such registration of document is free to challenge its validity before the Civil Court.” Therefore, the learned counsel for the petitioner submits that the impugned order is liable to be set aside.
https://www.mhc.tn.gov.in/judis 6/16 W.P.No.2092 of 2023
11. Let us examine the reason given by the District Registrar, Puducherry, in the impugned order for declaring the registered documents as fraudulent deeds.
12. It is stated that the District Registrar initiated proceedings based on the circular issued by the Inspector General of Registration, Puducherry dated 05.08.2021, only in connection with the execution of fraudulent registration of documents, as per the out come of the direction of the Madurai Bench of Madras High Court in W.P.No.10177 of 2021 dated 17.06.2021.
13. Admittedly, there is no power provided under the Registration Act, 1908, for the District Registrar to cancel the document unlike Tamil Nadu amendment.
14. However, the learned Additional Government Pleader (Puducherry) states that an enquiry has been undertaken pursuant to the rules in force. Be that as it may be, the District Registrar has analyzed the facts by considering the documents filed by the parties. It is recorded https://www.mhc.tn.gov.in/judis 7/16 W.P.No.2092 of 2023 that the 1st opposite party before the District Registrar admitted the fact regarding the creation of fraudulent documents in favour of the 2 nd opposite party namely Tmt.Kamala Kumari Meera @ Meera for an extent of 1 Are and 11 Centaire, which he had sold the whole extent in proper, but Thiru.Sathiyamurthy, has no right or authority to execute a sale deed vide Document No.3642 of 2007 dated 21.06.2007, in favour of Tmt.Malar W/o.Thiruvengadam for 3,600 Sq.ft, which is nothing but a fraudulent registration. Based on such wrong sale deed subsequent sale deed in Document No.5593 of 2012 dated 13.12.2012, which also registered in the Sub-Registry, Oulgaret, Puducherry, also remains as a fraudulent registration.
15. Perusal of the findings made by the District Registrar would reveal that he had gone into the details of the documents presented between the parties and considered the rights of the parties to execute documents.
https://www.mhc.tn.gov.in/judis 8/16 W.P.No.2092 of 2023
16. The constitutional Courts have repeatedly held that the registering authority is not empowered to go into the civil rights of the parties. The competent Civil Court of law alone is empowered to declare the civil rights and the registering authority has no jurisdiction or authority to adjudicate the disputed facts regarding the civil rights of the parties in the present case.
17. The District Registrar has gone into the allegations set out in the complaint regarding the rights of the parties. The findings amplify that Thiru.Sathiyamurthy S/o. Purushothaman has no right or authority to execute subsequent sale deed referring the power deed.
18. Whether the said Thiru.Sathiyamurthy S/o. Purushothaman has right and authority to execute a subsequent sale deed or not is the issue which is to be determined by the competent Civil Court of Law. Therefore, this Court has no hesitation in confirming the opinion that the District Registrar has exceeded his jurisdiction and has gone into the Civil Rights of the parties.
https://www.mhc.tn.gov.in/judis 9/16 W.P.No.2092 of 2023
19. Fraud or impersonation in the context of the Registration Act, 1908, is distinguishable. For fraud in the common parlance have wider connotation and meaning and the said general meaning of “fraud” cannot be adopted in respect of the documents registered under the Registration Act.
20. In the event of fraud being committed by any person, threefold actions are provided for an aggrieved person. Firstly, an aggrieved person may file a complaint to prosecute the persons under the Criminal Law. Secondly, such person is entitled to approach the Civil Court for establishing his civil rights.
21. Thirdly, he can approach the competent authorities for cancelling the registered documents. As far as the administrative action under the provisions of the Registration Act is concerned, the definition of fraud cannot be expanded for the purpose of adjudication of civil disputes.
https://www.mhc.tn.gov.in/judis 10/16 W.P.No.2092 of 2023
22. Only in the event of fraud apparent on record, the registering authority can interfere but not otherwise. Therefore, the registering authority is not empowered to usurp the power of the Civil Court. Such exercise of powers act akin to the powers of the Civil Court. Even if there is any iota of doubt regarding civil rights, the parties are to be relegated to the Civil Court of Law for the purpose of establishing their rights.
23. In the present case, the question arises by declaring a registered document as fraudulently registered deeds, what would be the consequence.
24. The learned Additional Government Pleader (Puducherry) appearing on behalf of the Government of Puducherry states that the documents were not cancelled. Therefore, the petitioner has not established any grievances. However, the impugned order declares that the documents registered are fraudulently registered deeds. https://www.mhc.tn.gov.in/judis 11/16 W.P.No.2092 of 2023
25. Such declaration has got civil consequences, as the parties are benefited from and out of such declaration and may claim certain rights in respect of the properties. Therefore, the power exercised by the Registering Authority for issuing such declaration is to be considered by this Court.
26. When the District Registrar has no power to adjudicate, the civil rights of the parties, he ought not to have issued any such declaration declaring the registered document as fraudulently registered deeds. Such a power has been conferred only on the Civil Court and such declarations cannot be given based on summary proceedings.
27. In the event of declaring the document as fraudulent by the District Registrar, merely by conducting summary proceedings, it would infringe the civil rights of the parties regarding the properties and more so right to property is of constitutional right and Article 300 A of the Constitution of India gets violated, since such right can be taken away only by the authority of law.
https://www.mhc.tn.gov.in/judis 12/16 W.P.No.2092 of 2023
28. The manner in which the allegation in the complaints are enquired into would apparently show that the District Registrar has exceeded his jurisdiction beyond the scope of the provisions of the Registration Act, 1908, Since adjudication of the case on merits is impermissible.
29. In view of the facts and circumstances, the order impugned is without jurisdiction. Consequently, the order issued by the District Registrar in proceeding No.4225/P-85/DRP/2022/1221/108 dated 03.11.2022 is quashed. Accordingly, the writ petition stands allowed.
30. With regard to establishing their rights, either of the parties is at liberty to approach the competent Civil Court of law for the purpose of getting such declaration as to whether the document is fraudulently registered or not. Thus, the remedy lies before the Civil Court of Law and quashing of the orders would not require the parties from establishing their rights before the Civil Court of Law.
https://www.mhc.tn.gov.in/judis 13/16 W.P.No.2092 of 2023
31. With these observations, the writ petition stands allowed. No costs. Consequently, connected miscellaneous petitions are closed.
14.06.2023 Index : Yes/ No Neutral Citation : Yes/No Speaking/Non-speaking Order rgm https://www.mhc.tn.gov.in/judis 14/16 W.P.No.2092 of 2023 To
1. The Chief Secretary, Union Territory of Puducherry, Government of Puducherry, Secretariat, Puducherry.
2. District Registrar, Puducherry.
3. The Sub-Registrar, Oulgaret, Puducherry.
https://www.mhc.tn.gov.in/judis 15/16 W.P.No.2092 of 2023 S.M.SUBRAMANIAM, J.
rgm W.P.No.2092 of 2023 and W.M.P.Nos.2178, 2179 & 2180 of 2023 14.06.2023 https://www.mhc.tn.gov.in/judis 16/16