Kerala High Court
Abdul Fathah Ibrahim vs The Sub Registrar on 12 August, 2025
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .1..
2025:KER:60038
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN
TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947
WP(C) NO. 20219 OF 2024
PETITIONER:
COCHIN RUBBERS PRIVATE LIMITED
REGD OFFICE: DOOR NO:XI/693,
POTTEKKATTU BUILDINGS, HMT ROAD, HMT COLONY P.O,
KALAMASSERY,ERNAKULAM, PIN - 683503,
REPRESENTED BY ITS MANAGING DIRECTOR,
P.M.SHAMSUDHEEN, AGED 68 YEARS, S/O.MAKKAR KUNJU,
POTTENKKATTU HOUSE,VKC P.O. THEVAKKAL NORTH,
VADACODE KAILAS COLONY,
ERNAKULAM - 682021,
BY ADVS.
SRI.MANSOOR.B.H.
SMT.SAKEENA BEEGUM
RESPONDENTS:
1 SUB REGISTRAR
SUB REGISTRAR OFFICE, ALAPPUZHA, PIN - 688001
2 LIQUIDATOR
M/S EXCEL GLASSES LIMITED, BKC CENTRE, 31 E,
LAXMI INDUSTRIAL ESTATE, NEW LINK ROAD,
ANDHERI WEST, MUMBAI, PIN - 400053.
BY ADVS.
SRI.AKHIL SURESH
SMT.KALLIYANI KRISHNA B.
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .2..
2025:KER:60038
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025, ALONG WITH WP(C).5429/2025, 19345/2025 AND
CONNECTED CASES, THE COURT ON 12.08.2025 DELIVERED THE
FOLLOWING:
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .3..
2025:KER:60038
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN
TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947
WP(C) NO. 17574 OF 2024
PETITIONER:
M/S ORLANDO GRANITES
7/293, NEAR NSS ESTATE, ERAPPUKUZHI, PATTAZHY P.O,
KOLLAM DISTRICT,
REPRESENTED BY ITS MANAGING PARTNER,
BIJU S NAIR, PIN - 691522
BY ADV. SRI.JESTIN MATHEW
RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY ITS SECRETARY TO GOVERNMENT,
REGISTRATION DEPARTMENT, GOVERNMENT SECRETARIAT,
THIRUVANANTHAPURAM, PIN - 695001
2 INSPECTOR GENERAL OF REGISTRATION
OFFICE OF THE INSPECTOR GENERAL OF REGISTRATION,
VANCHIYOOR, THIRUVANANTHAPURAM, PIN - 695035
3 SUB REGISTRAR, ERATTUPETTA, SUB REGISTRAR OFFICE,
ARUVITHURA, ERATTUPETTA,
KOTTAYAM DISTRICT, PIN - 686121
4 TAHASILDAR (L.R), MEENACHIL, TALUK OFFICE,
MEENACHIL, MINI CIVIL STATION, PALA,
KOTTAYAM DISTRICT, PIN - 686577
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .4..
2025:KER:60038
5 VILLAGE OFFICER, MOONNILAVU
MOONNILAVU VILLAGE OFFICE, THALANADU,
KOTTAYAM DISTRICT, PIN - 686586
6 FEDERAL BANK
REPRESENTED BY ITS MANAGING DIRECTOR,
FEDERAL BANK TOWERS, ALUVA,
ERNAKULAM DISTRICT, PIN - 683101
7 AUTHORISED OFFICER
FEDERAL BANK LTD, LCRD KOTTAYAM DIVISION,
THEKKUMKAL BUILDING, T.B ROAD,
KOTTAYAM, PIN - 686001.
*ADDL.R8 MIRATH REALTORS PRIVATE LTD.
112, AMPADIYIL VILLA, PANNIVIZHA, ADOOR P.O.,
PATHANAMTHITTA, KERALA,
REPRESENTED BY AUTHORIZED REPRESENTATIVE
MR.SADANANDAN
*(ADDL.R8 IS IMPLEADED AS PER ORDER DATED
26/09/2024 IN I.A-1/2024 IN WP(C) 17574/2024)
BY ADVS.
SRI.MOHAN JACOB GEORGE
SRI.ENOCH DAVID SIMON JOEL
SMT.P.V.PARVATHY (P-41)
SMT.REENA THOMAS
SMT.NIGI GEORGE
SHRI.ANANTHU V.LAL
SHRI.HARISANKAR S.
SRI.S.SREEDEV
SRI.RONY JOSE
SHRI.LEO LUKOSE
SRI.KAROL MATHEWS SEBASTIAN ALENCHERRY
SRI.DERICK MATHAI SAJI
SRI.KARAN SCARIA ABRAHAM
SRI.P.PAULOCHAN ANTONY
SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .5..
2025:KER:60038
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED CASES,
THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .6..
2025:KER:60038
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN
TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947
WP(C) NO. 23781 OF 2024
PETITIONERS:
1 RAHUL R, S/O. M.K.RAJEEV,
AGED 41 YEARS
TC 78/1408 (1) ANUGRAHA, MATTATHARA, MANACAUD P.O,
THIRUVANANTHAPURAM, PIN - 695009
2 CANARA BANK, TRIVIKRAMANGALAM BRANCH,
TC 20/1241-1, TRIVIKRAMANGALAM ROAD, KARAMANA S.O,
TRIVANDRUM,
REPRESENTED BY THE AUTHORIZED OFFICER, PIN - 695002
BY ADVS.
SRI.MOHAN JACOB GEORGE
SMT.P.V.PARVATHY (P-41)
SMT.REENA THOMAS
SMT.NIGI GEORGE
SRI.ANANTHU V.LAL
SRI.HARISANKAR S.
RESPONDENTS:
THE SUB REGISTRAR,
OFFICE OF THE SUB REGISTRAR, NEMOM SRO,
THIRUVANANTHAPURAM, PIN - 695020
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .7..
2025:KER:60038
BY ADVS.
SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED
CASES, THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .8..
2025:KER:60038
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN
TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947
WP(C) NO. 24985 OF 2024
PETITIONERS:
1 THE MEENACHIL EAST URBAN CO-OPERATIVE BANK
LTD. NO. 4266
REPRESENTED BY ITS GENERAL MANAGER,
ABIN M. ABRAHAM, HAVING ITS HEAD OFFICE AT POONJAR,
POONJAR THEKKEKARA P.O.,
KOTTTAYAM DISTRICT., PIN - 686582
2 THE AUTHORIZED OFFICER
THE MEENACHIL EAST URBAN CO-OPERATIVE BANK
LTD. NO. 4266, POONJAR THEKKEKARA P.O.,
KOTTTAYAM, PIN - 686582
BY ADVS.
SRI.S.RANJIT (K/250/1999)
SRI.GOKUL DAS V.V.H.
RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY CHIEF SECRETARY TO THE GOVERNMENT,
GOVERNMENT SECRETARIAT,
THIRUVANANTHAPURAM, PIN - 695001
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .9..
2025:KER:60038
2 THE INSPECTOR GENERAL OF REGISTRATION
OFFICE OF THE INSPECTOR GENERAL OF REGISTRATION,
VANCHIYOOR, THIRUVANANTHAPURAM, PIN - 695035
3 THE SUB REGISTRAR
SUB REGISTRAR'S OFFICE, ERUMELY,
KOTTAYAM, PIN - 686509
BY ADVS.
SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED CASES,
THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .10..
2025:KER:60038
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN
TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947
WP(C) NO. 26862 OF 2024
PETITIONER:
POKKINARY HASHIM
AGED 73 YEARS
S/O. MOIDU HAJI, HOUSE NO.19/112, NELLIKOT,
CHALAPPURAM P.O., KOZHIKODE, PIN - 673002
BY ADVS.
SRI.P.MOHANDAS (ERNAKULAM)
SRI.K.SUDHINKUMAR
SRI.SABU PULLAN
SRI.GOKUL D. SUDHAKARAN
SRI.R.BHASKARA KRISHNAN
SRI.BHARATH MOHAN
DR.K.P.SATHEESAN (SR.)
RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY THE PRINCIPAL SECRETARY,
REVENUE DEPARTMENT, GOVERNMENT SECRETARIAT,
THIRUVANANTHAPURAM, PIN - 695001
2 THE SUB REGISTRAR
OFFICE OF THE SUB REGISTRAR, CHOKLI, C.P. 2/206,
CHOKLI, KANNUR, PIN - 670672
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .11..
2025:KER:60038
3 THE VILLAGE OFFICER
MAHE VILLAGE, THALASSERY TALUK,
KANNUR, PIN - 673310
4 THE SUB REGISTRAR
OFFICE OF THE SUB REGISTRAR, KONDOTTY,
MALAPPURAM, PIN - 673638
5 THE VILLAGE OFFICER
VAZHAYUR VILLAGE, KONDOTTY TALUK,
MALAPPURAM, PIN - 673638
BY ADVS.
SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 12.08.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .12..
2025:KER:60038
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN
TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947
WP(C) NO. 36936 OF 2024
PETITIONERS:
1 THE MEENACHIL EAST URBAN CO-OPERATIVE BANK
LTD. NO. 4266
REPRESENTED BY ITS GENERAL MANAGER,
ABIN M. ABRAHAM, HAVING ITS HEAD OFFICE AT POONJAR,
POONJAR THEKKEKARA P.O.,
KOTTTAYAM DISTRICT., PIN - 686582
2 THE AUTHORIZED OFFICER
THE MEENACHIL EAST URBAN CO-OPERATIVE BANK
LTD. NO. 4266, POONJAR THEKKEKARA P.O.,
KOTTTAYAM., PIN - 686582
BY ADVS.
SRI.S.RANJIT (K/250/1999)
SRI.GOKUL DAS V.V.H.
RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY CHIEF SECRETARY TO THE GOVERNMENT,
GOVERNMENT SECRETARIAT,
THIRUVANANTHAPURAM., PIN - 695001
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .13..
2025:KER:60038
2 THE INSPECTOR GENERAL OF REGISTRATION
OFFICE OF THE INSPECTOR GENERAL OF REGISTRATION,
VANCHIYOOR, THIRUVANANTHAPURAM., PIN - 685035
3 THE SUB REGISTRAR
SUB REGISTRAR'S OFFICE, MOOVATTUPUZHA P.O.,
ERNAKULAM DISTRICT, PIN - 686661
4 THE TAHSILDAR (L.R.)
TALUK OFFICE, MUVATTUPUZHA TALUK,
MINI CIVIL STATION, MOOVATTUPUZHA,
ERNAKULAM DISTRICT, PIN - 686673
5 THE VILLAGE OFFICER
VALAKOM VILLAGE OFFICE, VALAKOM, MEKKADAMBU P.O.,
ERNAKULAM DISTRICT, PIN - 682316
BY ADVS.
SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED CASES,
THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .14..
2025:KER:60038
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN
TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947
WP(C) NO. 36991 OF 2024
PETITIONER:
MRS.TESSY
AGED 52 YEARS
W/O ROJI.M.A, MOONGANANIYIL, VAZHAVATTA.P.O.,
WAYANAD DISTRICT.
(WHOLE TIME DIRECTOR, EMARAJ ENTERPRISES PVT LTD).,
PIN - 673122
BY ADVS.
SRI.T.R.RAJAN
SRI.T.H.ABDUL AZEEZ
RESPONDENTS:
1 THE SUB REGISTRAR
SUB REGISTRAR OFFICE, 3RD FLOOR,
PERIMBILLY BUILDING, MAHATMA GANDHI RD,
ERNAKULAM, KERALA, PIN - 682011
2 THE CHIEF MANAGER AND AUTHORISED OFFICER
UNION BANK OF INDIA CONSORTIUM,
ASSET RECOVERY BRANCH, 2ND FLOOR,
UNION BANK BHAVAN, MG ROAD,
ERNAKULAM, PIN - 682035
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .15..
2025:KER:60038
3 THE UNION BANK OF INDIA CONSORTIUM
CONSORTIUM REPRESENTED BY ITS CHIEF MANAGER AND
AUTHORISED OFFICER, ASSET RECOVERY BRANCH,
2ND FLOOR, UNION BANK BHAVAN, MG ROAD,
ERNAKULAM, PIN - 682035
BY ADVS.
SRI.C.MURALIKRISHNAN (PAYYANUR)
SRI.A.B.MOHANAKUMAR
SRI. MATHEW ANGELO DAVIS
SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED CASES,
THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .16..
2025:KER:60038
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN
TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947
WP(C) NO. 37455 OF 2024
PETITIONER:
ASHRAF M. A.
AGED 57 YEARS
SON OF ABDULKHADER, MAROTTIKKAL HOUSE,
PUTHUPPADY P.O, MUVATTUPUZHA,
ERNAKULAM, PIN - 686673
BY ADV SRI.PEEYUS A.KOTTAM
RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY ITS SECRETARY,
REGISTRATION DEPARTMENT, SECRETARIAT,
THIRUVANANTHAPURAM, PIN - 695035
2 THE SUB REGISTRAR, PERUMBAVOOR
OFFICE OF THE SUB REGISTRAR, MINI CIVIL STATION,
POOPPANI ROAD, PALLIKKARA, PERUMBAVOOR,
KERALA, PIN - 683542
3 AUTHORISED OFFICER, INDIAN OVERSEAS BANK
2384, 5TH FLOOR, VETTUKATTIL BUILDINGS,
MAHATMA GANDHI RD, JOS JUNCTION, ERNAKULAM SOUTH,
ERNAKULAM, KOCHI,
KERALA, PIN - 682016.
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .17..
2025:KER:60038
4 VILLAGE OFFICER, VENGOLA
VENGOLA VILLAGE OFFICE, 3FM8+24G,
PERUMBAVOOR - PUTHENKURISH RD, VENGOLA,
KERALA, PIN - 683556
BY ADVS.
SRI.SUNIL SHANKER
SMT.VIDYA GANGADHARAN
SMT.SANDHRA.S
SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED CASES,
THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .18..
2025:KER:60038
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN
TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947
WP(C) NO. 40902 OF 2024
PETITIONER:
SAYOOJ T. K
AGED 45 YEARS
S/O SANKARAN, EETTANCHERI POYIL HOUSE, POYILKANADU,
CHENGOTTUKAVU VILLAGE, KOYILANDI, KOZHIKODE 673 306
REPRESENTED BY HIS POWER OF ATTORNEY HOLDER
SHINOJ E, S/O MOHANDAS, 3/818,
THAYADI NILAMPARAMBA, NADAKKAVU,
KOZHIKODE, PIN - 673011
BY ADVS.
SRI.PHILIP T.VARGHESE
SRI.THOMAS T.VARGHESE
SMT.ACHU SUBHA ABRAHAM
SMT.V.T.LITHA
SMT.K.R.MONISHA
RESPONDENTS:
1 THE INSPECTOR GENERAL OF REGISTRATION
VANCHIYOOR, THIRUVANANTHAPURAM, PIN - 695035
2 THE SUB REGISTRAR
CHEVAYOOR , KOZHIKODE DISTRICT, PIN - 673017
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .19..
2025:KER:60038
BY ADVS.
SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED CASES,
THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .20..
2025:KER:60038
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN
TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947
WP(C) NO. 43628 OF 2024
PETITIONER:
MEK AIZAR PVT. LTD.
AGED 60 YEARS
VII/357 B, INDUSTRIAL DEVELOPMENT AREA,
ERUMATHALA P.O, ALUVA, ERNAKULAM,
REP. BY MANAGING DIRECTOR M.M.ABDUL JABBAR,
SON OF MUHAMMED, PIN - 683112
BY ADV SRI.PEEYUS A.KOTTAM
RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY ITS SECRETARY,
REGISTRATION DEPARTMENT, SECRETARIAT,
THIRUVANANTHAPURAM, PIN - 695035
2 THE SUB REGISTRAR, PERUMBAVOOR,
OFFICE OF THE SUB REGISTRAR, MINI CIVIL STATION,
POOPPANI ROAD, PALLIKKARA,
PERUMBAVOOR, KERALA, PIN - 683542
3 AUTHORISED OFFICER, INDIAN OVERSEAS BANK, 2384,
5TH FLOOR, VETTUKATTIL BUILDINGS,
MAHATMA GANDHI RD, JOS JUNCTION, ERNAKULAM SOUTH,
ERNAKULAM, KOCHI, KERALA, PIN - 682016
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .21..
2025:KER:60038
4 VILLAGE OFFICER
VAZHAKKULAM VILLAGE OFFICE, KEENPURAM, KEENPADY,
ERNAKULAM-16, ALUVA MUNNAR ROAD, MUNNAR, ROAD,
PERUMBAVOOR, KERALA, PIN - 683105
BY ADVS.
SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED
CASES, THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .22..
2025:KER:60038
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN
TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947
WP(C) NO. 5429 OF 2025
PETITIONER:
ABDUL FATHAH IBRAHIM
AGED 50 YEARS
S/O. IBRAHIM, AYAPPARA PARAMBIL, ANITHOTTAM,
KANJIAPPALLY, KOTTAYAM, PIN - 686507
BY ADVS.
SRI.V.K.PEERMOHAMED KHAN
SRI.GIRISH KUMAR V.C
RESPONDENTS:
1 THE SUB REGISTRAR
OFFICE OF THE KANJIRAPPALLY SUB REGISTRY,
PONKUNNAM, KOTTAYAM, PIN - 686506
2 THE VILLAGE OFFICER
KANJIRAPPALLY VILLAGE OFFICE,
KANJIRAPPALLY TALUK,
KOTTAYAM, PIN - 686507
3 THE AUTHORIZED OFFICER
THE SOUTH INDIAN BANK LTD.,
REGIONAL OFFICE, KOTTAYAM, PIN - 686002
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .23..
2025:KER:60038
BY ADVS.
SRI.B.J.JOHN PRAKASH
SRI.P.PRAMEL
SRI.SOORAJ M.S.
SMT.VARSHA VIJAYAKUMAR NAIR
SRI.MANU BABY
SMT.RAJASREE K.
SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED CASES,
THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .24..
2025:KER:60038
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN
TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947
WP(C) NO. 19345 OF 2025
PETITIONER:
MUHAMMED SHUHAIB S, AGED 44 YEARS
S/O SHAHUL HAMEED M, 42/2254, NANDIYAD,
JANATHA ROAD, VENNALA POST, ERNAKULAM DISTRICT
KERALA, PIN - 682028
BY ADVS.
SMT.KARTHIKA MARIA
SRI.ARUN THOMAS
SRI.ANIL SEBASTIAN PULICKEL
SMT.VEENA RAVEENDRAN
SRI.KURIAN ANTONY MATHEW
SRI.MATHEW NEVIN THOMAS
SMT.AMBIKA SANKAR
SMT.LEAH RACHEL NINAN
SMT.NAVYA SEBY
SHRI.KUNCHACKO PRADEEP
SMT.ANJALY ELIAS
SRI.SHINTO MATHEW ABRAHAM
RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY SECRETARY TO GOVERNMENT,
DEPARTMENT OF REGISTRATION, SECRETARIAT,
THIRUVANANTHAPURAM, PIN - 695001
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .25..
2025:KER:60038
2 SUB-REGISTRAR
SRO, ERNAKULAM 2ND FLOOR, PERUMPILLY BUILDING,
MAHATMA GANDHI RD, KPCC JUNCTION,
KERALA, PIN - 682011
BY ADVS.
SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED CASES,
THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .26..
2025:KER:60038
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN
TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947
WP(C) NO. 19869 OF 2025
PETITIONER:
SURAFUNNISA
AGED 51 YEARS
W/O. ABDUL JALEEL, RAMANALUKKAL HOUSE,
POST MANGALAM, TIRUR,
MALAPPURAM DISTRICT, PIN - 676561
BY ADVS.
SRI.MADHU RADHAKRISHNAN
SRI.NELSON JOSEPH
SRI.M.D.JOSEPH
SRI.DEEPAK ASHOK KUMAR
SRI.JESWIN JACOB
RESPONDENTS:
1 SUB REGISTRAR
KODAKKAL SUB REGISTRAR OFFICE,
CHAMARAVATTOM,
TIRUR ROAD, ALATHIYUR, MALAPPURAM, PIN - 676102
2 VILLAGE OFFICER
MANGALAM , VILLAGE OFFICE MANGALAM,
MALAPPURAM, PIN - 676561
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .27..
2025:KER:60038
3 KOTAK MAHINDRA BANK LTD
REP. AUTHORISED SIGNATORY AND CHIEF MANAGER,
1ST FLOOR, KANAKA DAMODAR BUILDING,
VEEKSHANAM ROAD, OPP. INTERNATIONAL HOTEL, COCHIN,
ERNAKULAM, PIN - 682035
4 KOTAK MAHINDRA BANK LTD
REP. BY MANAGER, TIRUR BRANCH,
MALAPPURAM DISTRICT, PIN - 676561
5 DR. SIDDIK RAMANALUKKAL
AGED 50 YEARS
S/O. SAIDU MOHAMMED R, RAMANALUKKAL HOUSE,
MANGALAM P.O.
MALAPPURAM DISTRICT, TIRUR, PIN - 676561.
BY ADVS.
SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED
CASES, THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .28..
2025:KER:60038
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN
TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947
WP(C) NO. 24813 OF 2025
PETITIONER:
KOTTARATHIL JABBAR JANEESH
AGED 42 YEARS
S/O.KOTTARATHI BAVA JABBAR,
RESIDING AT 12/1606 A, KOTTARATHIL, KOCHIN COLLEGE
ROAD, PANAYAPPILLY, MATTANCHERY, ERNAKULAM
DISTRICT, PIN - 682002
BY ADVS.
SRI.T.MADHU
SMT.C.R.SARADAMANI
SRI.RENJISH S. MENON
SMT.ALEENA JOSE
SMT.AVANTHIKA R.
SRI.P.S.VIJU
SRI.KARTHIK KRISHNA M.
RESPONDENTS:
1 THE STATE OF KERALA
REPRESENTED BY ITS SECRETARY TO GOVERNMENT,
REGISTRATION DEPARTMENT,
GOVERNMENT SECRETARIAT,
THIRUVANANTHAPURAM, PIN - 695001
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .29..
2025:KER:60038
2 THE DISTRICT REGISTRAR
ERNAKULAM, OFFICE OF THE DISTRICT REGISTRAR,
3RD FLOOR, PERUMPILLY BUILDING,
MAHATMA GANDHI ROAD, SHENOYS,
ERNAKULAM DISTRICT, PIN - 682011
3 THE SUB REGISTRAR
SUB REGISTRAR'S OFFICE, KOCHI,
ERNAKULAM DISTRICT, PIN - 682002
4 THE AUTHORIZED OFFICER
INDIAN OVERSEAS BANK, ERNAKULAM BRANCH,
THEKKEKARA MANSION, FIRST FLOOR, M.G.ROAD,
ERNAKULAM, PIN - 682035
BY ADVS.
SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED
CASES, THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .30..
2025:KER:60038
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE C. JAYACHANDRAN
TUESDAY, THE 12TH DAY OF AUGUST 2025 / 21ST SRAVANA, 1947
WP(C) NO. 25850 OF 2025
PETITIONER:
MANOJ KURIAKOSE
AGED 50 YEARS
S/O MATHEW KURIAKOSE, VAITHATTUPUTHENPURA HOUSE,
TAGORE NAGAR, MUVATTU PUZHA, MUVATTUPUZHA P.O,
MARADY VILLAGE, MUVATTU PUZHA TALUK,
ERNAKULAM DISTRICT PIN-686 661,
NOW RESIDING AT, EMIRATES PALACE MANDARIN ORIENTAL
ABU DHABI, WEST CORNICHE ROAD, ABU DHABI,
UNITED ARAB EMIRATES, P O BOX 39999.
REPRESENTED BY HIS POWER OF ATTORNEY HOLDER,
MR. BASIL PAUL, AGED 46 YEARS, S/O.V M PAULOSE,
VATHYATTU HOUSE, MUVATTUPUZHA, MARADY,
MUVATTUPUZHA P.O, MARADY VILLAGE,
MUVATTUPUZHA TALUK, ERNAKULAM DISTRICT-686661
BY ADVS.
SRI.ARUN PAUL (KAPRASSERY)
SRI.K.P.S.JALALUDDEEN MOHMMED
RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY CHIEF SECRETARY, SECRETARIAT,
THIRUVANANTHAPURAM, PIN - 695001
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .31..
2025:KER:60038
2 INSPECTOR GENERAL OF REGISTRATION
GOVERNMENT OF KERALA, VANCHIYOOR,
THIRUVANANTHAPURAM,, PIN - 695035
3 SUB REGISTRAR MUVATTUPUZHA
SUB REGISTRAR OFFICE, PUZHAKKARAKAVU RD,
NEAR TB JUNCTION, THOTTUMKALPEEDIKA,
MUVATTUPUZHA, KERALA, PIN - 686661
4 VILLAGE OFFICER
MUVATTUPUZHA VILLAGE OFFICE,
THODUPUZHA - MUVATTUPUZHA RD, THOTTUMKALPEEDIKA,
MUVATTUPUZHA, KERALA, PIN - 686661
5 M/S MUVATTUPUZHA URBAN COOPERATIVE BANK LTD NO.556
KACHERITHAZHAM, MUVATTUPUZHA P.O, MUVATTUPUZHA,
REPRESENTED BY ITS AUTHORISED OFFICER,
MUVATTUPUZHA URBAN COOPERATIVE BANK
LTD NO.556, PIN - 686661
BY ADVS.
SRI.P.M.RAFIQ, SPECIAL GOVERNMENT PLEADER (TAXES)
SRI.SAJEEV KUMAR K.GOPAL
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 30.07.2025, ALONG WITH WP(C).20219/2024 AND CONNECTED
CASES, THE COURT ON 12.08.2025 DELIVERED THE FOLLOWING:
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .32..
2025:KER:60038
COMMON JUDGMENT
Dated, this the 12th day of August, 2025 In all these Writ Petitions, except W.P(C) No.20219/2024, the petitioners are auction purchasers in respect of the secured assets pursuant to proceedings initiated in terms of the Securitisation and Reconstruction of Financial Assets and Enforcement of Security Interest Act (hereinafter, 'SARFAESI Act' for short). Upon auction being confirmed on petitioners, sale certificates were issued by the authorised officer under the SARFAESI Act. The petitioners wanted the copy of the sale certificate to be filed in Book No.1 of the S.R.O concerned, in terms of Section 89(4) of the Registration Act, 1908, however, cited a circular issued by the Joint Inspector General dated 17.04.2023 (IGR/571/2023-RR9). According to the Sub Registrar concerned, the filing in terms of Section 89(4) requires payment of stamp duty as directed in the above circular. Thus, the issue in all these Writ Petitions centers W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .33..
2025:KER:60038
around the question of levying stamp duty, when a copy of the sale certificate issued pursuant to SARFAESI proceedings is sought to be filed in Book No.1 in terms of Section 89(4) of the Registration Act.
2. Heard the learned counsel for the petitioners in all the Writ Petitions, as also, the learned special Government Pleader (Taxes).
3. It has been brought to the notice of this Court by the learned counsel for the petitioners that the issue is covered by a series of judgments of the Hon'ble Supreme Court, as also, by a latest judgment by a learned Single Judge of this Court. The judgments, which have been pressed into service are
i) Inspector General of Registration and Another v.
G.Madhurambal and Another [2022 SCC OnLine SC 2079];
ii) Esjaypee Impex Pvt. Ltd. v. Asst. General Manager and Authorised Officer, Canara Bank [(2021) 11 SCC 537] (three judges bench); iii) Haldiram Incorporation Pvt. Ltd. V. Amrit Hatcheries Pvt. Ltd. [2023 KHC 7278]; iv) A Division Bench W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .34..
2025:KER:60038
judgment of the Madras High Court in Sub Registrar,
Neelangarai, Chennai v. Tripower Enterprises [MANU/TN/6959/ 2022]; v) State of Punjab and Another v. Ferrous Alloy Forgings Pvt. Ltd. and Others [2024 SCC OnLine SC 3372]; and
vi) one rendered by a learned Single Judge of this Court in Nowfal Salam @ Mohammed Nowfal v. The Principal Sub Registrar [2025 KLT OnLine 2164].
4. Having perused the above judgments, this Court notice that the legal position is too well settled that for the purpose of filing a copy of the sale certificate in Book No.1 in terms of Section 89(4) of the Registration Act, the person claiming for the sale certificate is not having the liability to pay the stamp duty. The demand in this regard by the respondent Sub Registrar is illegal. This Court specifically notice that in all the Writ Petitions, the prayer sought for is to file/enter the copy of the sale certificate in Book No.1 in terms of Section 89 of the Registration Act; and not for registration of the sale certificate. W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .35..
2025:KER:60038
5. Per contra, the learned Special Government Pleader
(Taxes) would submit that the matter is pending before the Division Bench of this Court in a series of appeals challenging a common judgment dated 19.05.2025 rendered by a learned Single Judge in Nowfal Salam (supra).
6. Today, when the matter is taken up for consideration, it was pointed out by the learned counsel for the petitioners that the challenge against the said judgment of the learned Single Judge has been repelled by the Division Bench by judgment dated 21.07.2025. By which, the Writ Appeals were dismissed holding that the judgments under challenge are legally unassailable. The Division Bench, inter alia, found in paragraph no.11 that the sale certificate at the time of its issuance is not an 'instrument' and hence would not attract the stamp duty. It may metamorphose into an instrument when the original is presented for registration before the registering authority. The incidence of stamp duty on such a situation is to be decided by the Registering Authority at W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .36..
2025:KER:60038
that point of time. Insofar as, filing of a copy of the sale certificate in terms of Section 89(4) of the Registration Act, the law has to claim that no stamp duty is liable to be paid.
7. In fact, the law in this regard has been declared by the Hon'ble Supreme Court in the various judgments relied on by the petitioners, this Court waited to dispose of the Writ Petitions only based on the submissions made by the learned Special Government Pleader (Taxes) that the matter is being considered by the Division Bench, which challenge has also been repelled now.
8. In the circumstances, these Writ Petitions are allowed.
The circular dated 17.04.2023 issued by the Joint Inspector General (bearing no.IGR/571/2023-RR9) will stand quashed.
There will be a direction to the respective Sub Registrars to file a copy of the sale certificates in Book No.1 in accordance with Section 89(4) of the Registration Act. In cases, where the copy of the sale certificate has not been W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .37..
2025:KER:60038
forwarded by the authorised officer, there will be a direction to the authorised officer concerned in each case to forward such copy of the sale certificate to the Registrar, who upon receipt of the same will file such copy in Book No.1 as enjoined by Section 89(5) of the Registration Act. It is clarified that the directions contained in the judgment of the learned Single Judge in Nowfal Salam (supra), insofar as revalidation etc of the sale certificate, will govern such cases, if any.
9. W.P(C) No.20219 of 2024The solitary difference in this case is that the certificate is issued under the provisions of the Insolvency and Bankruptcy Code, 2016, the same will not make any difference in the legal position. Necessary clue in this regard is available in Nowfal Salam (supra) in paragraph no.6, wherein the judgment of a Division Bench of the Madras High Court in Inspector General of Registration v. Tripower Properties (Pvt.) Ltd. [W.A. No.589/2022 and connected cases] is referred W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .38..
2025:KER:60038
to point out that the sale certificate issued by the
Administrative Committee appointed by the High Court need only be filed in accordance with Section 89 of the Registration Act. In the circumstances, a similar direction is issued in W.P.(C) No.20219/2024 as well directing the 1 st respondent Sub Registrar to file a copy of the sale certificate in that case in Book No.1 in terms of Section 89(4) of the Registration Act, expeditiously, at any rate, within a period of one month from the date of receipt of a copy of this judgment.
Inasmuch as the Writ Petitions are allowed, as indicated above, interlocutory applications, if any, pending will stand closed.
Sd/-
C. JAYACHANDRAN, JUDGE ww W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .39..
2025:KER:60038
APPENDIX OF WP(C) 20219/2024
PETITIONER EXHIBITS
EXHIBIT P1 TRUE COPY OF THE CERTIFICATE OF SALE
NO:05/2023 DATED 17/9/2023 ISSUED BY THE SECOND RESPONDENT.
EXHIBIT P2 TRUE COPY OF THE REQUEST SUBMITTED BY THE PETITIONER DATED 13/3/2024.
EXHIBIT P3 TRUE COPY OF THE JUDGMENT DATED 15/1/2024 IN W.P (C ) NO/15095/2015 OF THIS HON'BLE COURT.
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .40..
2025:KER:60038
APPENDIX OF WP(C) 17574/2024
PETITIONER EXHIBITS
EXHIBIT P1 A TRUE COPY OF THE SALE CERTIFICATE DATED
18/03/2024 ISSUED BY THE 7TH RESPONDENT IN FAVOUR OF THE PETITIONER.
EXHIBIT P2 A TRUE COPY OF THE LETTER DATED 18/03/2024 FORWARDED BY THE 7TH RESPONDENT TO THE 3RD RESPONDENT.
EXHIBIT P3 A TRUE COPY OF THE LETTER NO.52/24 DATED 25/03/2024 ISSUED BY THE 3RD RESPONDENT TO THE 7TH RESPONDENT.
EXHIBIT P4 A TRUE COPY OF THE CIRCULAR FILE NO.
IGR/571/2023-RR9 DATED 17/04/2023 ISSUED BY THE 2ND RESPONDENT.
EXHIBIT P5 A TRUE COPY OF THE REQUEST DATED 25/03/2024 SUBMITTED BY THE PETITIONER TO THE 5TH RESPONDENT W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .41..
2025:KER:60038
APPENDIX OF WP(C) 23781/2024
PETITIONER EXHIBITS
EXHIBIT P-1 COPY OF THE SECTION 13(2) NOTICE DATED
05.04.2021 ISSUED BY THE 2ND PETITIONER.
EXHIBIT P-2 COPY OF THE SALE NOTICE DATED 03.01.2024.
EXHIBIT P-3 COPY OF THE SALE CERTIFICATE DATED 08.02.2024 ISSUED BY THE 2ND PETITIONER IN FAVOUR OF THE 1ST PETITIONER.
EXHIBIT P-4 TRUE COPY OF THE LETTER DATED 21.05.2024 SUBMITTED BY THE 2ND PETITIONER BEFORE THE RESPONDENT.
EXHIBIT P-4(A) COPY OF THE ACKNOWLEDGMENT CARD EVIDENCING THE RECEIPT OF EXT-P4 BY THE RESPONDENT.
EXHIBIT P-5 COPY OF THE DECISION DATED 01.09.2022 OF THE DIVISION BENCH OF THE MADRAS HIGH COURT IN SUB REGISTRAR, NEELANGARAI, CHENNAI VS. TRIPOWER ENTERPRISES (PVT.) LTD IN W.A.NO.633/2022 AND CONNECTED CASES REPORTED IN MANU/TN/6621/2022.
EXHIBIT P-6 TRUE COPY OF THE DECISION DATED 20.07.2022 IN INSPECTOR OF GENERAL OF REGISTRATION VS. TRIPOWER PROPERTIES (PVT) LIMITED IN W.A. NO.589/2022 AND CONNECTED CASES.
EXHIBIT P-7 COPY OF THE SAID ORDER IN SLP(C) NO.16949/2022 AND CONNECTED CASES DATED 11.11.2022 IN INSPECTOR GENERAL OF REGISTRATION AND ANR VS. G. MADHURAMBAL & ANR. (ALSO REPORTED IN MANU/SCOR/112533/ 2022).
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .42..
2025:KER:60038
EXHIBIT P-8 COPY OF THE ORDER DATED 29.10.2021 IN
M.A.NO.19262/2021 IN SLP (C)
NO.29752/2019 OF THE HON'BLE SUPREME COURT.
EXHIBIT P-9 COPY OF THE RELEVANT PRINT OUT OBTAINED FROM THE HON'BLE SUPREME COURT WEBSITE SHOWING THE DETAILS OF REGISTRATION OF THE SLP (C) NO.18325/2022 AGAINST EXT-P6 JUDGMENT.
Exhibit P-10 COPY OF THE JUDGMENT OF THE MADRAS HIGH COURT IN G.MADHURAMBAL & ANR. VS. THE INSPECTOR GENERAL OF REGISTRATION AND ANOTHER REPORTED IN MANU/TN/8817/2021.
Exhibit P-11 COPY OF THE JUDGEMENT OF THE HON'BLE SUPREME COURT REPORTED IN ES JAYPEE IMPEX PVT. LTD VS. ASSISTANT GENERAL MANAGER AND AUTHORIZED OFFICER, CANARA BANK REPORTED IN MANU/SC/0265/2021.
Exhibit P-12 COPY OF THE JUDGEMENT OF THE HON'BLE SUPREME COURT REPORTED IN HALDIRAM INCORPORATION PVT. LTD. V. AMRIT HATCHERIES PVT. LTD. REPORTED IN 2023 KHC 7278.
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .43..
2025:KER:60038
APPENDIX OF WP(C) 24985/2024
PETITIONER EXHIBITS
EXHIBIT-P1 TRUE COPY OF THE SALE CERTIFICATE DATED
30.03.2024 ISSUED BY THE 4TH RESPONDENT AUTHORIZED OFFICER IN FAVOUR OF THE PETITIONER.
EXHIBIT-P2 TRUE COPY OF THE LETTER DATED 21.07.2023 SENT BY THE 2ND PETITIONER TO THE 3RD RESPONDENT.
EXHIBIT-P3 TRUE COPY OF THE LETTER DATED 17.04.2023 ISSUED BY THE 3RD RESPONDENT.
EXHIBIT-P4 TRUE COPY OF THE BASIC TAX RECEIPT DATED 07.12.2023 ISSUED TO THE PETITIONER BANK UNDER THE THANDAPER NO.6128 IN RESPECT OF PROPERTY IN RE-SURVEY NO.168/8-5 IN BLOCK NO.24 OF ERUMELY SOUTH VILLAGE.
EXHIBIT-P5 TRUE COPY OF THE BASIC TAX RECEIPT DATED 07.12.2023 ISSUED TO THE PETITIONER BANK UNDER THE THANDAPER NO.5631 IN RESPECT OF PROPERTY IN RE-SURVEY NO.64/5-4 IN BLOCK NO.27 OF ERUMELY SOUTH VILLAGE.
EXHIBIT-P6 TRUE COPY OF THE ORDER DATED 11.11.2022 IN SLP(C) NO(S).16949 OF 2022 IN THE CASE OF INSPECTOR GENERAL OF REGISTRATION V. G. MADHURAMBAL BEFORE THE HON'BLE SUPREME COURT OF INDIA.
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .44..
2025:KER:60038
APPENDIX OF WP(C) 26862/2024
PETITIONER EXHIBITS
EXHIBIT-P1 TRUE COPY OF THE SALE CERTIFICATE FOR
IMMOVABLE PROPERTY ISSUED TO THE PETITIONER BY THE YES BANK DATED 14-12- 2023.
EXHIBIT-P2 TRUE COPY OF THE SALE CERTIFICATE DATED 14-12-2023 ISSUED TO THE PETITIONER BY THE YES BANK.
EXHIBIT-P3 TRUE COPY OF THE REQUEST MADE BY THE YES BANK TO THE 2ND RESPONDENT DATED 27-3- 2024.
EXHIBIT-P4 TRUE COPY OF THE REQUEST MADE BY THE YES BANK TO THE 4TH RESPONDENT DATED 27-03- 2024.
EXHIBIT-P5 TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER DATED 10-06-2024 WHICH WAS ACCEPTED BY THE 2ND RESPONDENT ON 13- 06-2024.
EXHIBIT-P6 TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER DATED 10-06-2024 WHICH IS ACCEPTED BY THE 4TH RESPONDENT ON 12- 06-2024.
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .45..
2025:KER:60038
APPENDIX OF WP(C) 36936/2024
PETITIONER EXHIBITS
EXHIBIT-P1 TRUE COPY OF THE SALE CERTIFICATE DATED
20.01.2020 ISSUED BY THE 2ND PETITIONER AUTHORIZED OFFICER IN FAVOUR OF THE 1ST PETITIONER BANK.
EXHIBIT-P2 TRUE COPY OF THE APPLICATION DATED 04.02.2020 SUBMITTED BY THE 1ST PETITIONER BANK BEFORE THE 4TH RESPONDENT THROUGH THE 5TH RESPONDENT.
EXHIBIT-P3 TRUE COPY OF THE LETTER DATED 27.04.2020 BEARING NO.182/20 SENT BY THE 5TH RESPONDENT TO THE 1ST PETITIONER BANK.
EXHIBIT-P4 TRUE COPY OF THE REPRESENTATION DATED 11.05.2020 BEARING NO.148/2020-21 SENT BY THE 2ND PETITIONER BEFORE THE 5TH RESPONDENT.
EXHIBIT-P5 TRUE COPY OF THE LETTER DATED 05.10.2020 BEARING NO.H-1017/20-21 SENT BY THE 1ST PETITIONER TO THE 4TH RESPONDENT.
EXHIBIT-P6 TRUE COPY OF THE LETTER DATED 05.07.2021 BEARING NO.H.431/21-22 SENT BY THE 1ST PETITIONER TO THE 5TH RESPONDENT.
EXHIBIT-P7 TRUE COPY OF THE LETTER DATED 13.10.2021 BEARING NO.153/21/D2 SENT BY THE 4TH RESPONDENT TO THE 1ST PETITIONER.
EXHIBIT-P8 TRUE COPY OF THE LETTER DATED 18.12.2021 BEARING NO. D2.153/21 SENT BY THE 4TH RESPONDENT TO THE 1ST PETITIONER BANK. W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .46..
2025:KER:60038
EXHIBIT-P9 TRUE COPY OF THE LETTER DATED 23.12.2021
BEARING NO.H.1478/21-22 SENT BY THE 1ST PETITIONER BANK TO THE 3RD RESPONDENT.
EXHIBIT-P10 TRUE COPY OF THE LETTER DATED 07.01.2021 (SHOWN WRONGLY INSTEAD OF 07.01.2022) BEARING NO.C.7/2022 ISSUED BY THE 3RD RESPONDENT TO THE 1ST PETITIONER.
EXHIBIT-P11 TRUE COPY OF THE LETTER DATED 25.06.2024 BEARING NO.H-693/24-25 SENT BY THE 1ST PETITIONER TO THE 4TH RESPONDENT.
EXHIBIT-P12 TRUE COPY OF THE ORDER DATED 11.11.2022 IN SLP(C) NO(S).16949 OF 2022 IN THE CASE OF INSPECTOR GENERAL OF REGISTRATION V. G. MADHURAMBAL BEFORE THE HON'BLE SUPREME COURT OF INDIA.
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .47..
2025:KER:60038
APPENDIX OF WP(C) 36991/2024
PETITIONER EXHIBITS
EXHIBIT P1 TRUE COPY OF THE SALE CERTIFICATE DATED
15/1/2024 ISSUED BY THE 2ND RESPONDENT IN TERMS OF RULE 9(6) OF THE SECURITY INTEREST (ENFORCEMENT) RULES, 2002.
EXHIBIT P2 TRUE COPY OF THE NOC DATED 9/7/2024 ISSUED BY THE 2ND RESPONDENT TO THE VILLAGE OFFICER, ERNAKULAM.
EXHIBIT P3 TRUE COPY OF COMMUNICATION DATED 19/1/2024 OF THE 2ND RESPONDENT TO THE 1ST RESPONDENT.
EXHIBIT P4 TRUE COPY OF THE ORDER DATED 11/11/2022 OF THE HONOURABLE SUPREME COURT OF INDIA IN SPECIAL LEAVE TO APPEAL (C) NO 16949/2022 AND CONNECTED CASES.
EXHIBIT P5 TRUE COPY OF THE ORDER NO 119-2024 DATED 31/1/2024 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P6 TRUE COPY OF THE REPLY DATED 8/2/2024 SUBMITTED BY THE 2ND RESPONDENT TO THE 1ST RESPONDENT.
EXHIBIT P7 TRUE COPY OF THE JUDGEMENT DATED 29/9/2021 OF THIS HONOURABLE COURT IN WP(C) NO. 1539 OF 2021.
EXHIBIT P8 TRUE COPY OF THE JUDGEMENT DATED 3/2/2022 OF THE HONOURABLE MADRAS HIGH COURT IN WP.NO.14292 OF 2020.
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .48..
2025:KER:60038
EXHIBIT P9 TRUE COPY OF THE COMMUNICATION
NO.J2/300/2024 T D DATED 25/10/2024 ISSUED BY THE ADDITIONAL CHIEF SECRETARY, TAX (J) DEPARTMENT, GOVERNMENT OF KERALA TO THE INSPECTOR GENERAL (REGISTRATION), THIRUVANANTHAPURAM.
RESPONDENT EXHIBITS EXHIBIT R1 (A) A TRUE COPY OF CLARIFICATION LETTER DATED 04.02.2025 W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .49..
2025:KER:60038
APPENDIX OF WP(C) 37455/2024
PETITIONER EXHIBITS
EXHIBIT P1 THE TRUE COPY OF THE SALE CERTIFICATE
DATED 04.10.2024 ISSUED BY THE 3RD RESPONDENT AUTHORISED OFFICER TO THE PETITIONER.
EXHIBIT P2 THE TRUE COPY OF THE JUDGEMENT REPORTED IN 2021 (6) KHC 576 (KRISHNAN K.V. VS. STATE OF KERALA & OTHERS).
EXHIBIT P3 TRUE COPY OF THE JUDGMENT REPORTED IN 2022 LIVELAW (SC) 969 (THE INSPECTOR GENERAL OF REGISTRATION AND ANOTHER VS. G.MADHURAMBAL & ANOTHER).
EXHIBIT P4 THE TRUE COPY OF THE JUDGMENT OF THIS HON'BLE COURT IN W.P.(C) NO.15095/2015 DATED 15.01.2024 (THOMAS DANIEL VS. REVENUE DIVISIONAL OFFICER, ADOOR & OTHERS).
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .50..
2025:KER:60038
APPENDIX OF WP(C) 40902/2024
PETITIONER EXHIBITS
EXHIBIT P1 TRUE COPY OF THE POWER OF ATTORNEY
EXECUTED BY THE PETITIONER DATED
08.07.2024.
EXHIBIT P2 TRUE COPY OF THE SALE CERTIFICATE ISSUED
BY THE RECOVERY OFFICER, DEBTS RECOVERY TRIBUNAL NO.1, ERNAKULAM DATED 15.07.2024.
EXHIBIT P3 TRUE COPY OF THE NOTICE ISSUED BY THE RECOVERY OFFICER, DEBTS RECOVERY TRIBUNAL NO.1, ERNAKULAM.
EXHIBIT P4 TRUE COPY OF THE SAID NOTICE ISSUED BY THE RECOVERY OFFICER, DEBTS RECOVERY TRIBUNAL NO.1, ERNAKULAM DATED 13.09.2024.
EXHIBIT P5 TRUE COPY OF THE LETTER DATED 23.08.2024 OF THE 2ND RESPONDENT.
EXHIBIT P6 THE TRUE COPY OF THE CIRCULAR ISSUED BY THE 1ST RESPONDENT DATED 17.04.2023 REFERRED TO IN EXHIBIT P5 LETTER WITH ITS ENGLISH TRANSLATION.
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .51..
2025:KER:60038
APPENDIX OF WP(C) 43628/2024
PETITIONER EXHIBITS
EXHIBIT P1 THE TRUE COPY OF THE SALE CERTIFICATE
DATED 27.11.2024 ISSUED BY THE 3RD RESPONDENT AUTHORISED OFFICER WITH REGARD TO THE SALE OF 38.40 ARES OF PROPERTY COMPRISED IN RE-SY.NO. 121/15, BLOCK NO. 24 OF VAZHAKKULAM VILLAGE.
EXHIBIT P2 THE TRUE COPY OF THE JUDGEMENT REPORTED IN 2021 (6) KHC 576 (KRISHNAN K.V. VS. STATE OF KERALA & OTHERS).
EXHIBIT P3 TRUE COPY OF THE JUDGMENT REPORTED IN 2022 LIVELAW (SC) 969 (THE INSPECTOR GENERAL OF REGISTRATION AND ANOTHER VS. G.MADHURAMBAL & ANOTHER).
EXHIBIT P4 THE TRUE COPY OF THE JUDGMENT OF THIS HON'BLE COURT IN W.P.(C) NO.15095/2015 DATED 15.01.2024 (THOMAS DANIEL VS. REVENUE DIVISIONAL OFFICER, ADOOR & OTHERS).
EXHIBIT P5 TRUE COPY OF THE ORDER OF THE HON'BLE SUPREME COURT IN CIVIL APPEAL NO.
12527/2024 [SLP (C) NO.23347/2014] DATED 19.11.2024.
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .52..
2025:KER:60038
APPENDIX OF WP(C) 5429/2025
PETITIONER EXHIBITS
EXHIBIT P1 TRUE COPY OF THE SALE CONFIRMATION LETTER
DATED 03.09.2024.
EXHIBIT P2 TRUE COPY OF THE SALE CERTIFICATE DATED
06.09.2024 ISSUED BY THE 3RD RESPONDENT BANK.
EXHIBIT P3 TRUE COPY OF THE REPRESENTATION SUBMITTED THROUGH THE 3RD RESPONDENT DATED 17/09/2024.
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .53..
2025:KER:60038
APPENDIX OF WP(C) 19345/2025
PETITIONER EXHIBITS
EXHIBIT P1 TRUE COPY OF THE SALE CERTIFICATE DATED
10.01.2025.
EXHIBIT P2 TRUE COPY OF THE REQUEST LETTER SENT BY
PETITIONER TO THE 2ND RESPONDENT.
EXHIBIT P3 THE TRUE COPY OF THE JUDGMENT DATED 19.05.2025 IN W.P.(C) NO.25722 OF 2023 AND CONNECTED CASES.
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .54..
2025:KER:60038
APPENDIX OF WP(C) 19869/2025
PETITIONER EXHIBITS
EXHIBIT P1 THE TRUE COPY OF THE SALE CERTIFICATE
DATED 29/3/2025 ISSUED BY THE 3RD RESPONDENT IN FAVOUR OF THE PETITIONER.
EXHIBIT P2 THE TRUE COPY OF THE COMMON JUDGMENT OF THIS HON'BLE COURT DATED 20/1/2023 IN WPC NO.26268/2021 & WPC 25800/2021.
EXHIBIT P3 THE TRUE COPY OF THE ORDER OF THIS HON'BLE COURT DATED 10/10/2024 IN RP NO. 847/2024 IN WPC NO.26268/2021.
EXHIBIT P4 THE TRUE COPY OF THE LETTER DATED 7/5/2025 ISSUED BY THE AUTHORISED OFFICER OF THE 3RD RESPONDENT TO THE 1ST RESPONDENT.
EXHIBIT P5 THE COPY OF THE JUDGMENT PASSED BY THIS HON'BLE COURT IN WPC NO.25722/2023 & CONNECTED CASES DATED 19/5/2025.
EXHIBIT P6 THE TRUE COPY OF THE ENCUMBRANCE CERTIFICATE NO.2809/2025 DATED 29/04/2025.
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .55..
2025:KER:60038
APPENDIX OF WP(C) 24813/2025
PETITIONER EXHIBITS
EXHIBIT P1 THE TRUE COPY OF THE SALE CERTIFICATE
DATED 29.03.2025 ISSUED BY THE 4TH RESPONDENT TO THE PETITIONER.
EXHIBIT P2 THE TRUE COPY OF THE COMMUNICATION DATED 04.04.2025 ISSUED BY THE 4TH RESPONDENT TO THE 3RD RESPONDENT.
EXHIBIT P3 THE TRUE COPY OF THE CLARIFICATION DATED 04.11.2024 ISSUED BY THE INSPECTOR GENERAL OF REGISTRATION, THIRUVANANTHAPURAM.
EXHIBIT P4 THE TRUE COPY OF THE REPRESENTATION DATED 03.06.2025 ISSUED BY THE PETITIONER TO THE 3RD RESPONDENT.
EXHIBIT P5 THE TRUE COPY OF THE COMMUNICATION DATED 09.06.2025 ISSUED BY THE 3RD RESPONDENT TO THE 4TH RESPONDENT.
W,P(C) Nos. 20219 of 2024 and conn. Cases.
. .56..
2025:KER:60038
APPENDIX OF WP(C) 25850/2025
PETITIONER EXHIBITS
EXHIBIT P1 A TRUE COPY OF THE SALE CERTIFICATE DATED
24/03/2025 ISSUED BY THE 5TH RESPONDENT.
EXHIBIT P2 A TRUE COPY OF THE REPLY LETTER DATED 24/04/2025 SENT BY THE 3RD RESPONDENT.
EXHIBIT P3 A TRUE COPY OF THE LETTER NO.J2/300/ 2024/TD DATED 25.10.2024.
EXHIBIT P4 A TRUE COPY OF THE CIRCULAR NO.I G R 3058 /2024/RR9 DATED 04-11-2024.
EXHIBIT P5 TRUE COPY OF THE CIRCULAR DATED 04.02.2025.