Section 136(1) in The Tripura Co-operative Societies Act, 1974
(1)Where a sale of mortgaged property has become absolute under Section 134 and the sale proceeds have been received in full by the co-operative land development bank, the bank shall grant a certificate to the purchaser in the prescribed from certifying the property sold, the sale-price, the date of its sale, the name of the person who at the time of the sale is declared to be the purchaser, and the date on which the same became absolute, and upon the production of such certificate the Sub-Registrar appointed under the Registration Act, 1908 (16 of 1908), within the limits of whose jurisdiction the whole or any part of the property specified in the certificate is situated, shall enter the contents of such certificate in his register relating to immovable property.