State of Rajasthan - Act
Rajasthan Registration Rules, 1955 Volume II
RAJASTHAN
India
India
Rajasthan Registration Rules, 1955 Volume II
Rule RAJASTHAN-REGISTRATION-RULES-1955-VOLUME-II of 1993
- Published on 6 May 1993
- Commenced on 6 May 1993
- [This is the version of this document from 6 May 1993.]
- [Note: The original publication document is not available and this content could not be verified.]
Chapter I
Inspections
1. District Registrars Inspection.
- By section 68 of the Indian Registration Act. the District Registrar of the District is invested with powers of superintendence and control over the Sub- Registrars in his District. And to enable him to exercise such supervisions and control in an efficient manner, it is essential that he should examine the registers and other records of the Sub-Registrars offices as often as possible. Offices at the head-quarters of a registration district shall be frequently inspected by District Registrars, and other registration offices once at least in each year by visiting such offices. The result of all inspections should be recorded in the inspection book of the office, and a copy sent to the Inspector General within 15 days from the date of inspection. In submitting the result of inspection, the purport of the orders issued should invariably be noted thereon before they are transmitted to the Inspector General.2. Examination of registers.
- The points on which the District Registrars attention should be chiefly directed are:-3. Examination of office and office record.
- In addition to the above, the following points may also be noted:-4. Examination of Indexes and Subsidiary Books.
- Besides the registers, the indexes and other subsidiary books and records will require attention. The chief points to be looked into are-5.
Deleted.6. Inspection by Sub-Registrar.
- Each Sub-Registrar must inspect his registration office at least once in every six months. His inspection notes should be recorded as usual in the inspection book in Form No. 13 (Appendix I) and a copy there of forwarded to the District Registrar.7. Inspection by Deputy Inspector General of Registration.
- The Deputy Inspector General of Registration will write their notes at the conclusion of their inspection in the office inspection book and the Sub-Registrar will at once forward a copy of the note to the Inspector General for information.8. Points for guidance while inspection.
- The first thing to be done when an inspection is undertaken is that the Inspecting Officer should satisfy himself that effect has been given to the instructions placed on record at the time of the last inspection. Each inspection note after the first should open, with a statement as to the action taken on the last inspection note, and with a reference to points, if any, on which instructions made given or suggestion have been overlooked or misunderstood.9. Compliance of instructions.
- The neglect of instructions contained in inspection notes renders the official at fault liable to punishment. The Sub-Registrars and the registration clerks should bear this in mind that serious notice will be taken of the repetition of the same kind of mistakes. They, therefore, must familiarise themselves with the contents of inspection notes very carefully.10. Particulars to be enquired by Inspecting Officers.
- The Inspecting Officers may also enquire as to the following points:-11. Surprise visits by the Deputy Inspector General of Registration.
- The Deputy Inspector General of Registration shall pay surprise visits to the registration offices. The visit on inspection shall be of short duration extending to two or three days halt as the case may be and it is intended to-12. Tours.
- Unless otherwise ordered by the Inspector General of Registration, each Deputy Inspector General, must inspect every Sub-Registrar's office and every District Registrar's office in his circle at least once in a year. As a rule. Deputy Inspector General should spend 20 days on tour every month. The period so fixed may be relaxed with express permission of the Inspector General of Registration for the months of May and June.Note: - Extraordinary inspections required by special circumstances should be made irrespective of the interval prescribed above. Such extraordinary inspections shall not be taken account of for the purpose of compliance with this rule.13. Circles and inspection.
14. Tours of inspection.
- The Inspector General may from time to time arrange for each Deputy Inspector General the general direction of his tour and the order in which the several districts are to be visited. A Deputy Inspector General will usually intimate to each District Registrar atleast a week in advance, the probable date on which he will arrive in his District, and the order in which he proposes to inspect the Sub-offices. He will, at the same time, ask for any particular instructions from the District Registrar as to matters which may require special attention.15. Tours diaries.
- Each Deputy Inspector General shall keep a diary in Form No. 17 (Appendix III) (bound volumes and loose sheets of which will be supplied from the office of the Inspector General). In this diary shall be entered daily a concise account of all journeys Performed and business transacted He shall submit to the Inspector General on the first of each month, a copy of his diary for the preceding month. The diary is not to include any matter with respect to which separate reports are required to be submitted, but is to be confined to a brief and accurate statement of the nature of the duties performed by the Deputy Inspector General from day to day.16. Staff for Deputy Inspector General.
- Each Deputy Inspector General will be provided one Upper Division Clerk and one orderly peon.17. Equipment for Deputy Inspector General.
- Each Deputy Inspector General will be supplied with the necessary stationary, forms and service postage stamps from the office of the Inspector General.18. Travelling allowance.
19. Duties of Deputy Inspector General.
- Subject to any special direction which may be issued by the District Registrars, it is the duty of each Deputy Inspector General to minutely examined and fully report upon every Sub-Registrars office within his circle. His functions are confined to inspection and report: he is not empowered to direct any changes in the existing procedure or in the distribution of work. All such orders will be issued upon his reports by the District Registrar or, if necessary, by the Inspector General. But these instructions do not absolve him from responsibility to explain all minor points of law and procedure, as laid down in the Manual, on which there may be a doubt or which he may find being misunderstood.20. Suggestions note to form part of inspection notes.
- Deputy Inspector General should insist on compliance with the rules in all the offices and should not insert suggestions involving alteration of rules in their inspection notes. Such suggestions should be submitted separately. When noting an irregularity or mistake of any kind, Deputy Inspector General should invariably state what explanation the Sub-Registrar offered.21. Important points to be examined during inspection.
- For the purpose of guiding and assisting Deputy Inspector General as to the points to be examined, the list of questions contained in Appendix V has been drawn up. But it must be clearly understood that these questions are not intended to be exhaustive, and that the inspection may. and should, extend to any matters not included therein into which it may appear necessary to enquire.22. Form of report.
- The report will be drawn up in the form of answers to the prescribed questions. Each question answered will be cited by its number only. No entry of either question or answer need be made in the case of matters in which the work of the office is found to be entirely in order, so that the answer would be simply yes' or 'No'. The number of the question, however, be cited and a full answer given in all cases in which an irregularity has been detected, or in which the Deputy Inspector General finds it desirable to make a suggestion or to give any instruction or advice. At the close of each section of the report, the Deputy Inspector General should add any remarks which he desires to make on the general state of work or upon points which cannot conveniently be brought under any of the foregoing questions.23. Record of visit and submission of report.
- Immediately on the completion of the inspection of an office, the Deputy Inspector General will record in ordinary inspection book of the office, a brief note of the fact of such inspection and of the general opinion he has formed as to the accuracy and punctuality with which the work is carried on. This note should enter into no detail, and should not ordinarily exceed half a dozen lines. The complete inspection report in Form No. 18 (Appendix III) must be written and signed in the office at the time of inspection. A complete copy of this report shall be submitted to the District Registrar of the District by post within one week from the date of inspection. The district Registrar will, on receipt of this report, proceed to deal with all matters requiring his orders, taking explanations of the officials concerned where necessary, and will send a copy of the report with orders thereon to the Sub-Registrar concerned, to be retained in his office for his further guidance. The District Registrar will also forward a copy of the report, with a statement of the action taken by him and any further remarks or suggestions he may see fit to offer, to the Inspector General.24. Halts for inspection.
- Halts for purposes of inspection shall be confined to the period required exclusively for official work and shall on no account be prolonged unnecessarily. In proceeding from one office to another, journeys must be made with as much expedition as possible. The Deputy Inspector General may, however, avail themselves of Sundays and Gazetted Revenue Holidays.25. Report regarding condition and progress of registration.
- Each Deputy Inspector General shall submit to the Inspector General each year a report on the condition and progress of registration within his circle during the previous calendar year.26. Responsibility of District Registrar for inspection.
- It must be clearly understood that the appointment of Deputy Inspector General does not relieve District Registrars of the duty of inspecting registration offices under the instructions contained in rules 1, 2, 3 and 4.27. Free access to office record for Deputy Inspector General.
- Registering officers shall allow the inspecting officers free access to all registers and papers in their offices, and shall give them all information which they may require and afford them every facility for the due performance of their duties. Inspecting officers should report any case in which this rule is not observed.Chapter II
Registration Establishment
Inspector General of Registration[28. Inspector General and Additional Inspector General of Registration. - (i) The State Government shall appoint an officer to be the Inspector General of Registration under section 3 of the Act.(ii)The State Government may also appoint one or more officers to be the Additional Inspector General. Registration to assest the Inspector General in the discharge of his duties.28A. Inherent powers of Officers.
- In addition to the powers specified in the Act and rules:29. Permanent appointment by State Government.
- Under section 6 of the Act, all permanent appointments in the office of the District Registrar are made by State Government.30. Appointment of District Registrars.
- S.D.Os. District Headquarters are appointed to be the ex-officio District Registrars for the purposes of the Act.31. Relieving arrangements against vacancies.
- When a District Registrar is absent from headquarters, and no locum tenens is appointed, the Additional Collector, if any, or the Senior Assistant Collector, shall ordinarily be appointed to act as District Registrar during such absence, but the District Registrar may, in the circumstances mentioned in section 11 of the Act, appoint the Sub-Registrar at headquarters or other official of the District who will perform all the duties of a District Registrar except those enumerated in sections 68 and 72 of the Act.Deputy Inspector General of Registration32. Deputy Inspector General of Registration Offices.
- The sanctioned strength of the Service consists of five Gazetted posts of Deputy Inspector General of Registration one for each of the five Divisions of the State. Their appointments are to be made by the State Government in consultation with the Public Service Commission. Recruitment will ordinarily be made partly by promotion from among experienced and capable Sub-Registrars and partly by deputation of members of the Rajasthan Judicial Service or of Rajasthan Administrative Service.33. Division or Circle of Deputy Inspector General.
- Each of these Deputy Inspector General is in-charge of a Division or circle. The Jaipur Division or Circle with head quarters at Jaipur is in the charge of the Deputy Inspector General of Registration, Jaipur. The Jodhpur Division or circle with headquarters at Jodhpur is in the charge of the Deputy Inspector General of Registration. Jodhpur. Similarly there are Deputy Inspector General of Registration in three other Divisions of State, viz., Bikaner, Udaipur and Kotah.34.
[Deleted] [Deleted by Rajasthan Gazette Part IV-C. dated 29-4-2976, p. 94.].35. Days of tour.
- A Deputy Inspector General is required to tour in his circle for not less than 20 days per month according to a programme previously sent to the Inspector General of Registration. He should inspect not less than 200 entries per day and record in the remarks column of his tour diary the total number of entries inspected by him in each registration office.36. Calling on District Registrars.
- When a Deputy Inspector General of Registration visits the headquarters of a district, he should take the earliest opportunity of calling on the District Registrar to discuss with him any outstanding questions concerning the administration of the Registration Department.Sub-Registrars37. Sub-Registrars.
- Sub-Registrars are of two categories, viz-38.
[Deleted] [Deleted by Rajasthan Gazette Part IV-C, dated 29-4-2976, p. 94.].Registration Clerks and Copyists39. Registration Clerks and Copyists.
- There are two categories of Registration Clerks:-40. Powers to depute clerks in the office.
- The Inspector General of Registration is empowered to depute any clerk in the office of any District Registrar or ex-officio Sub-Registrar if the amount of work so justifies from the strength sanctioned by the Government for registration work.41. [ Registration allowance. - The registration allowance to the Registration Clerks of the Ex-Officio, Sub-Registrars, for doing part-time registration work, shall be paid at 25 paise per document upto 20 documents per month and if in any month the number of documents exceeds 20. a sum of Re. 1/- (rupee one) for each subsequent 5 documents shall be paid. The Registration Clerk of the District Registrar doing part-time registration work shall be paid Rs. 10/-P.M., as fixed allowance.] [Substituted by Notification No. F, 2(6) FD/CT/67, dated 26-7-1967, published in Rajasthan Gazette, Part IV-C, Ordinary, dated 21-9-1967.]
42. Power of transfer of Clerks and Copyists.
- The power of transferring registration clerks from one District to another rests with the Inspector General of Registration.43. Responsibility of the Sub-Registrar for the proper working of the office.
- As ex-officio Sub-Registrars are not always fully in touch with the routine of the Registration business and are pre-occupied with their regular duties, senior and capable clerks of Tehsil or other courts should be deputed by the District Registrars to do registration work in the ex-officio offices.44. Responsibility of the Registration Clerks.
- The Sub-Registrar is responsible for the proper working of the office, but this does not absolve the registration clerks from the responsibility for the work allotted to them. In offices where there are two or more registration clerks, the work should be distributed equally amongst them by the Sub-Registrar.45. Control to be maintained over Registration Clerks and Copyists.
- The Registering Officers should maintain a vigilant control over their clerks and not place them in closer contact with the public than is unavoidable. Ordinarily, registering officers should keep in their own hands the duty of receiving documents or money, the recording of endorsements and the returning of documents and certified copies. If it is necessary to leave any of these duties to the clerks except that of recording endorsements which must invariably be done by the Registering Officers personally, these should be performed by him in the presence and under the direct supervision of the Registering Officer.46. Strength of establishment.
- The strength of registration establishment shall vary according to the amount of work to be performed in each office and will undergo a periodical review. As a general rule, one registration clerk may be allowed for every 800 documents registered annually with indexing, but the average length of documents and the amount of copying and other miscellaneous work will be taken into account. It may also be noted that the term document used above means an average document containing 500 words. These standards are the minimum and in places where documents are generally short a comparatively higher standard will be excepted.47. Service Book.
- A Service Book in the form prescribed by the Service Regulations shall be kept for all registration clerks and copyists in the office of Inspector General of Registration.48. Travelling Allowance to Registration Clerks.
- Registration clerks and copyists will be granted travelling allowance according to the T.A. Rules.49. Disciplinary powers.
- Power to sanction or withhold annual increments to registration clerks and copyists and to punish them, except powers of dismissal, rests with the District Registrars subject to appeal to the Inspector General of Registration. Dismissal and removal will rest with the Inspector General.50. Power to sanction casual leave to Registration Clerks.
- Sub-Registrars are empowered to grant casual leave to their subordinates within the limits prescribed. All such leave shall be noted in the leave registers to be maintained in each Sub- Registrars office.51. Casual leave to Sub-Registrars.
- The District Registrar may grant casual leave for any period not exceeding ten days to Departmental Sub-Registrars under him.52. Other leave.
- Applications for leave other than casual leave made by Departmental Sub-Registrars & by registration clerks and copyists should be forwarded to the Inspector General of Registration by the District Registrar together with his recommendation in the natter of granting the leave.Chapter III
Office Regulations
53. Office Salary Bills.
- The Departmental Sub-Registrars will Prepare a consolidated bill on account of their own salaries together with the salaries and allowances, if any, of all the ministerial and non-ministerial establishment paid by Government, arranged in the order of section and will submit the same to the District Registrars concerned for their counter-signature.54. Disbursement of Salary Bills.
- The bill when counter-signed, will be presented or forwarded to the officer-in-charge of the Treasury of the Revenue District concerned for payment in cash. The amount when disbursed, must be properly recorded in acquittance rolls which shall be kept up in each office-receipts being taken for each payment and receipt stamps affixed when the amount paid exceeds Rs. 20/-.55. Service Books of Sub-Registrars.
- Service Books in the prescribed form shall be kept in the office of the Inspector General of Registration for every departmental Sub-Registrars holding a substantive appointment of the permanent establishment.56. Character Rolls.
| Year | Remarks by the Deputy Inspector General of thecircle | Remarks by the District Registrar | Remarks by the inspector General of Registration |
57. Money how to be drawn.
58. Contingent expenditure.
- No separate grant has been sanctioned by the Government for the contingent expenditure for the offices of the ex-officio Sub-Registrars. The expenditure, if any, will be met by them from the budget grants of the Tehsils, Sub- Divisions and the Districts, as the case may be. The contingent charges of Departmental Sub-Registrars will be borne by Government.Holidays and office hours59. Holidays.
- In all Registration offices, holidays the prescribed for Revenue Courts by the Government of Rajasthan, and the local holidays, sanctioned by the Commissioner of the Division may be observed, but it will be optional with the Registering Officers to keep their offices open on any holiday.60. Office hours.
- Ordinarily the offices of all Registering Officers shall remain open in summer seasons from 7 a.m. to 12 noon and from 10 a.m. to 5 p.m. in the winter season, according to Government orders issued from time to time.61. Allotment of time for registration work.
- When ex-officio Registering Officers have other duties to perform, a certain portion of each day should be allotted exclusively to registration work. The time so set apart shall be made generally known and a written notice of it shall be exhibited in a conspicuous and accessible part of the building in which the registration offices are located. The notice should state the hours at which documents will be received and returned daily.62. Maintenance of diary.
- A diary in Form No. 19 (Appendix III) will be maintained by each departmental Sub-Registrar who will record there in the exact time of his arrival at and departure from the office. Similarly, the hours of attendance of registration clerks and copyists will be recorded. The work done every day should also be shown in the columns provided for it.Periodical Reports and Returns63. Weekly Report by Sub-Registrars to District Registrars.
64. Monthly Returns by Sub-Registrars to District Registrars.
- Every Sub-Registrar shall submit to the District Registrar of his District by the 5th of each month, a statement showing the transactions of his office for the preceding month in Form No. 2 Appendix III.65. Amalgamated statements to be submitted by the District Registrars to the Inspector General.
- When the District Registrar receives the monthly statement described above from the Sub-Registrars. he will have them carefully examined. The District Registrar shall then prepare a consolidated statement from the transactions of the several Sub-Registrars subordinate to him (each office being entered separately, in the same order of offices) together with the transactions, if any, of his own office, and submit it in the same form to the Inspector General by the 10th of each month.66. Annual Returns by the Sub-Registrars to the District Registrars.
- Every Sub-Registrar shall prepare as soon as possible after the close of the year, a statement in Form No. 3 given in Appendix III and submit the same of the District Registrar not later than the 10th of January.67. Annual Returns by the District Registrars.
- Every District Registrar shall, in like manner, prepare a consolidated statement for his District in Form No. 3 given in Appendix III and submit the same to the Inspector General of Registration not later than the 1st of February accompanied by a report reviewing the operations of the year as laid down in rule 70. District Registrars should be careful to check this annual return by the monthly ones to see that the figures in the former exactly coincide with the aggregate of the corresponding figures in the later. In attention to these matters may lead to unnecessary delay, trouble and correspondence.68. Miscellaneous Annual Returns by District Registrars.
- In addition to the above, the following miscellaneous annual returns shall also be submitted by the District Registrars to the Inspector General of Registration in respect of all Departmental Sub-Registrars:-69. Stock book of Government property.
- Each Departmental Sub- Registrar shall maintain a stock book of Government property (excluding landed property and buildings) viz. furniture and other valuable articles. The Deputy Inspector General of Registration will, during the course of inspection pay special attention to the examination of stock book in registration offices and bring to the notice of the Inspector General any matters needing attention.70. Return of deeds of transfer of immovable property to which Government servants are parties.
- All cases of the registration of deeds of transfer of immovable property to which Government servants are parties shall be reported by the District Registrar concerned to the Head of the Department. Commissioner of the Division. District Officer or District and Sessions Judge to whom the official concerned is sub-ordinate.71. Statement of inspections.
- The return of statement of inspections will be in Form No. 4. Appendix III. It should be submitted by the District Registrars with the annual statistical tables not latter than the 1st February'. It should show separately for each office the particulars required by the headings, but not the results of inspections which will be submitted in accordance with rule 7.72. Annual Reports by the District Registrars.
- District Registrars shall submit to the Inspector General every year a report on the administration of the Department. The Report should give a clear indication as to the significance of the statistics and a brief review of the operation of the preceding year with such further remarks as the statistics or the inspections may suggest. For example, any marked increase or decrease or the number of registrations under the several heads of classification should be explained. The causes affecting the popularity of registration and the tendency to resort to it should be reported. Facts which seem to offer data for conclusion as to whether optional registration is becoming more or less frequent, should be noted. If District Registrar is of opinion that registration is not gaining popularity, remedies which may appear to be suitable should be suggested. Remarks on the miscellaneous business of the Department, such as the deposit etc., of will authentication of powers of attorney, issue of commissions, refusals to register, prosecutions, applications for searches, inspections and copies and such like, will be interesting. The reasons for refusing to register should be analysed, and details should be given of the cause and result of prosecutions and registered documents discredited by civil courts. The working of the staff and their qualifications should also be noted.73. Date of submission of the Annual Report.
- The Annual Reports must be forwarded to the Inspector General at the latest by the 1st of February, each year. Delay in submission will be noted in the Provisional Report submitted to the Government.74. Inscriptions on seals and their custody.
- Every District Registrar has been provided with a seal as required by the 15th of the Act. bearing an inscription in English and Hindi, of the authorized designation of his office. This seal shall always remain in the personal custody of the registering officer and shall be used for authentication of the following:75. Renewal of seals.
- When a seal has become unfit for use, and is replaced by a new one, the former shall be destroyed in the presence of the District Registrar of the District. The seals of offices permanently closed shall be destroyed in the same manner. All new seals, whether for newly created offices, or to replace those which have become unfit for use, shall be supplied on application from the office of the Inspector General. Care should be taken to produce a distinct and legible impression, and for this purpose, the use of a pad and good ink should be insisted upon.Blank Books and Forms76. Indents of the Deputy Inspector General of Registration.
- Deputy Inspector General of Registration shall submit by the 1st November in each year indent for blank books and forms for the requirements of subordinate offices in his circle for the next ensuing financial year.77. Forms of indents.
- The indent shall contain the headings given in Form No. 5. Appendix III, in column 2 of which will be found printed a list of the sanctioned forms of the Department.78. Punctual submission of indents.
- To ensure regularity in supply, indents should be punctually submitted to the office of the Inspector General on or before the prescribed date, so that they may be checked and sufficient time allowed to the Press for the printing and supply by the end of March. This rule must be carefully observed as in attention to it will frustrate all the Press arrangements for economical working.79. Supply of Register Books.
- All the registers, books and forms will be supplied by the Government Press, Jaipur, direct to the Deputy Inspector General of Registration, who will arrange for their custody and transmission to the District Registrars and Sub-Registrars in accordance with the following rules.80. Distribution of Registers, Receipts and File Books.
- Registers Nos. I to VIII and the File Book No. I will be retained in the custody of the Deputy Inspector General of Registration of the Circle and supplied to the District Registrars and Sub-Registrars only as they are required on application in Form No. 20, Appendix III. Sub-Registrars should make applications in ample time to admit of the arrival of these registers and books before they are actually required. Spare blank volumes of these registers and books should on no account be allowed to remain in Sub- Registrars offices longer than is absolutely necessary before being brought into use.Before issuing these registers and books to the District Registrars and Sub-Registrars, the Deputy Inspector General of Registration will certify the number of pages in each of the registers and books on the title page in accordance with section 16(2) of the Act.81. Distribution of other Books and Forms.
- With the exception of the registers and books referred to in the preceding rule, all other books and forms will be distributed to District Registrars and Sub-Registrars as soon as they are received by the Deputy Inspector General of Registration from the Government Press. Jaipur. Care should be taken that not more than a sufficient number of forms is annually supplied. For this purpose all indents from the Deputy Inspector General of Registration should be carefully scrutinized in the office of the Inspector General.82. Saleable Forms.
- The Deputy Inspector General of Registration shall keep a stock of saleable forms (Form No. 20, Appendix I- Vol. I) required for each of the Sub-Registrars office under his charge for a full years requirement for his circle. The amount realized from the sale of these forms shall be deposited in Cash Book and remitted to the treasury. A regular account shall be kept of all kinds of saleable forms in both the District Registrars and Sub-Registrars, offices.83. Use of other Forms prescribed.
- No forms other than the sanctioned forms should be brought into use in the department without the express sanction of the Inspector General and on no pretext, whatever, should books or forms be printed at private presses.Forms for use in the accounts and other departments must be indented for under the orders of the department concerned.84. Stock Book of Forms.
- A stock book of forms will be kept in every office in forms No. 17. Appendix 1.References from Sub-Registrars85. District Registrars to dispose of references from Sub-Registrars.
- District Registrar should, as far as possible, themselves dispose of references from Sub-Registrars, and should not transmit them to the Inspector General unless his orders are really required. This caution is necessary because a great proportion of the references that reach the Inspector General's office are on points which have already distinctly provided for and should have been disposed of in the District Registrar's office. But where a point of law or of procedure not already provided for is raised, or where the question is one of general application, the District Registrar should refer it for orders by means of a letter which should fully state the case, and the District Registrars opinion thereon.Appendix IForm No. 17(Rule 84)Stock Book of Forms| Name of Office........ | Name and description of forms........ |
| Date | Number of copies received | Number issued | Balance | To whom issued | Purpose for which issued | Signature of person receiving |
| Document | Application for copies | Remarks | ||
| Number | Date of presentation | Number | Date of presentation | Explanation of delay in registering or returningdocument or delay in the issue of copies |
| Name of the office | Class of document | Previous balance | Presented during the month | Total of column 3 and 4 | Disposed of | ||
| Registered during the month | Registration refused | Total | |||||
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 |
| Fees realised | ||||||
| Balance | Amount of stamp duty of document | For registration | Charge of Copying into register | Other receipts including fees forvisit paid | Total of columns 11, 12 and 13 | Remarks |
| 9 | 10 | 11 | 12 | 13 | 14 | 15 |
| Serial No. | Registration District | Number of Registration Officers | Immovable property | (Book I) | ||||||||||||
| Compulsory registrations affecting immovableproperty | ||||||||||||||||
| Gift of immovable property [Section 17(1), clause(a)] | Sale or exchange of any value | Mortgage | Others registered under Section 17 (1) clauses(b), (c) and (e) | Lease [under section 17 (1) clause (d)] | Total compulsory registrations affectingimmovable property | |||||||||||
| Number | Aggregate value | Number | Aggregate value | Number | Aggregate value | Number | Aggregate value | Number | Value of annual rents | Amount of premia | Number | Aggregate value | Fees | |||
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 | 10 | 11 | 12 | 13 | 14 | 15 | 16 | 17 |
| Immovable property | (Book I) | |||||||||||||||
| Optional registrations affecting immovableproperty | ||||||||||||||||
| Lease | Others registered under section 18, clauses (a)and (b) | Awards below Rs. 100/- in value | Miscellaneous registrations other than certifiedcopies of decrees and orders of court | Certified copies of decrees and orders of court | Total optional registrations affecting immovableproperty | Total [Compulsory and Optional affectingimmovable property (Clauses 15 to 17 and 29 to 31)] | ||||||||||
| Number | Aggregate value | Amount of premia | Number | Aggregate value | Number | Aggregate value | Number | Aggregate value | Number | Aggregate value | Number | Aggregate value | Fees | Number | Aggregate value | Fees |
| 18 | 19 | 20 | 21 | 22 | 23 | 24 | 25 | 26 | 27 | 28 | 29 | 30 | 31 | 32 | 33 | 34 |
| Movable Property (Book IV) | Book III | |||||||||||||
| Compulsory | Optional | Optional | Compulsory | |||||||||||
| Gifts affecting movable property (section 123, clause 2, Transfer of Property Act) | All documents registered under section 118, clause (d) & (f) other than bonds for obligations for payment of money | Bonds or obligations for payment of money [section 18, clause (f)] | Total registrations affecting movable property (Book (IV) | Wills including cancellations (Book III) | Written authorities to adopt (including cancellation) other than those conferred by will (Book III) | Total of the registrations columns 32, 34, 41 43 and 47 | ||||||||
| Number | Aggregate value | Number | Aggregate value | Number | Aggregate value | Number | Aggregate value | Fees | Number | Fees | Number | Fees | Number | Fees |
| 35 | 36 | 37 | 38 | 39 | 40 | 41 | 42 | 43 | 44 | 45 | 46 | 47 | 48 | 49 |
| Miscellaneous receipts | ||||||||||||
| Registrations under sections 25 and 34 | Commissions issued and visits paid (Sections 31,33 and 38) | Inspections of Books I and II and the indexes toBooks I [section 57 (i)] | Applications for searching indices III and IV andinspections of Books III and IV [under section 57 (iv)] | Applications for copies of entries in books andindexes | Covers containing wills deposited (Section 42)withdrawn (Section 44) and opened (Section 45) | Powers of Attorney authentication | All other receipts | Total miscellaneous receipts (Columns 50 to 57) | Total gross income (Columns 49 and 58) | Refund or draw-backs | Total expenditure | Total income |
| Fees | Fees | Fees | Fees | Fees | Fees | Fees | ||||||
| 50 | 51 | 52 | 53 | 54 | 55 | 56 | 57 | 58 | 59 | 60 | 61 | 62 |
| District | Office | Date of inspection | Letter forwarding the inspectionnote to the Inspector-General | ||||
| By Inspector General of Registration | By District Registrar | By Inspector of Registration offices | Number | Date | Explanation of absence inspection | ||
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 |
| Registered number of forms | Description of forms | Average Annual Consumption for three last years | Number of copies received on 1st indent | Number at present in stocks | Number now indented for | Remarks |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 |
| 1. Book No. I.2. Book No. II.3. Book No. III.4. Book No. IV.5. Book No. V.6. Book No. VI.7. Book No. VII.8. Book No. VIII.9. Receipt Book.10. Register ofapplications for copies.11. Register ofsearches.12. Register ofinspections.13. Register ofinspections of registration office.14. Register of fees.15. Minute Book.16. Register ofdocuments impounded.17. Stock book offorms.18. Catalogue ofRegisters and books.19. Register ofdocuments received by post.20. Register ofsaleable forms.21. Cash Book.22. Objection slip.23. Index No. I.24. Index No. II25. Index No. III.26. Index No. IV.27. Weekly reports ofdocuments and copies undelivered.28. Monthly statementshowing registration receipts and expenditure.29. Annual returnstatement of instruments registered.30. Annual statementof inspections.31. Indent of formsand registers.32. Invoice ofunclaimed documents.33. List of booksetc. for destruction.34. List of registersetc. sent by S.R. to the Central Record Office.35. Copies ofdocuments forwarded under sections 64 & 67 of the Act.36. Form of memorandumof document forwarded under sections 64 & 67.37. Receipt for copyof memorandum for document, forwarded under section 64 & 67.38. forms ofapplication for copy.39. Form of Generalinspection and search.40. Form ofapplication for search and inspection of a single entry ofdocument.41. Register ofunclaimed documents.42. List of unclaimeddocuments to be posted on the notice board.43. Form of diary of[Deputy Inspector Generals] [Substituted by No. 4 (6-5-1993).]of Registration offices.44. Form of inspectionreport of the[Deputy Inspector Generals] [Substituted by No. 4 (6-5-1993).].45. Form of diary ofsub registrars (whole time).46. Form of application for registers. |
| Date | Journeys performed and business transacted |
| Names of offices inspected. | Number of days taken in inspecting each office. |
| Upto the end of the previous month | During the month | Total |
| District. | Offices | Sub-Registrar's name and date of appointment anddate of posting to present office. | Registration clerk's names salaries and date ofappointment. |
| Present inspections | ||
| Inspect or /- | District Registrar | Inspector General of Registration |
| Year | Book I. | Supplementary Book I | Book II | Book III | Book IV | Book V | Book VI | Book VII | Book VIII |
| Copies | Inspections | Searches | |||||||
| Year | Number | Income | Number | Income | Number | Income | Total Income | Total Expenditure | Total number of documents impounded |
| Question Number | IV-Remarks on registers I to IV and VI to VIII inclusive. | ||||||||
| Question Number | V-Remarks on the index and subsidiary books. | ||||||||
| Question Number | VI-General Remarks |
| Date | Hours of | Previous day's balance of work | Amount of work received during the day | Total number of work for disposal (total ofcolumns (4) and (5) | Amount of work done by | Work pending at the close of the day | Remarks and signature of Sub-Registrar | ||
| Arrival | Departure | Sub-Registrar | Clerks | ||||||
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 | 10 |
| Office of Sub-Registrar…............Volume..........Book..........beingneatly filled,Volume..........is required.Date.............. | Sub Registrar |
| Office of[Deputy Inspector General] [Substituted by No. 4 (6-5-1993).]Registration...........Volume.............Book...........isthis day forwarded.Its receipt should beacknowledged.Date............... | [Deputy Inspector General] [Substituted by No. 4 (6-5-1993).]ofRegistration |
| Office of Sub-Registrar…...............Volume.............Book..............hasthis day, been received.Date.......... | Sub-Registrar |
| I-General | |
| 1. Are all the prescribed registers maintained? | (Rule 25) |
| 2. Have the registers been examined as to the correctness ofthe number of pages and the numbering of the pages, and has theresult been noted on the title page? | (Rule 26) |
| 3. Has the certificate as to the number of entries during theyear been recorded after the last entry in completed volumes? | (Rule 27) |
| 4. Has the certificate as to the number of entries made incurrent volumes and the number of pages on which they are writtenbeen recorded at the close of the year after the last entry forthe year? | (Rule 27) |
| 5. Do the consecutive number of entries in each year begin andterminate with the calendar year i.e., 1st January to 31stDecember? | (Rule 28) |
| 6. If two concurrent volumes of any register are kept up arethe documents registered in the manner prescribed? | (Rule 29) |
| 7. Has the keeping up of concurrent volumes been sanctioned bythe District Registrar? | (Rule 29) |
| 8. Have the entries in the register been correctly and neatlymade and properly authenticated? Are corrections made in red ink? | (Rule 58) |
| 9. Have the documents been presented in the proper office andthe proper time? Does the Sub-Registrar fully and thoroughlyunderstand the law as to jurisdiction as explained in rule 92 andas to the time within which registration can be affected asexplained? | (Rules 94 and 99 to 103). |
| 10. Have the documents been presented by persons competent todo so? Does the Sub-Registrar fully understand the directions? | (Rule 104 to 107 and 109). |
| 11. Have fees (including penalty for extension of time undersections 25 & 34) been correctly levied and at the propertime? | |
| 12. Have all the executants by whom the document purports tohave been executed appeared in time? | (Rule 100). |
| 13. In case of documents executed by several persons jointlywhere some appear and admit execution and some neglect to appearinspite of summons having been duly served on them? Has theprocedure described in rules 45 and 46 been correctly followed? | |
| 14. In cases where documents presented have been written in alanguage not commonly used in the district and not understood bythe Sub-Registrar, have they been accompanied by a true copy anda translation in the language commonly in use? | (Rule 84) |
| 15. Have the documents been copied into the proper books? | (Rule 126). |
| 16. Have the endorsement of presentation, identification andadmission of receipt of consideration (if any) and thecertificates of registration been recorded in the prescribedforms? | (Rule 185) |
| 17. Do the certificates of registration prescribed in section60 correctly describe the registration number, book, volume andpage of the register, and is it invariably dated? | (Rule 127). |
| 18. Is the record of every document compared with the originalby some person other than the copyist, and have both copyist andexaminer appended their signature to the entries in theregisters. | (Rule 57) |
| 19. Have interlineations, blanks, erasures or alterations inoriginal documents been attested with the signature or initialsof executing parties? | (Rule 95) |
| 20. Is the certificate as to figures and amounts mentioned indocuments invariably recorded? | (Rule 30) |
| 21. When an instrument superseding, cancelling or rectifyingan original registered document is registered, is the fact of thesubsequent registration noted on the margin of the copy of theearlier document? | (Rule 32). |
| 22. Does the Sub-Registrar fully understand the distinctionbetween “searches” and "inspections” | (Rule 129). |
| 23. Does the Sub-Registrar fully understand the directions in | (Rule 129 to 146)? |
| 24. Does the Sub-Registrar understand the procedure to befollowed when a court sends a copy of a decree directingcancellation of a registered document? | (Rule 181) |
| 25. Have civil court sale certificate been presented forregistration by holders of certificates and have they been dealtwith as laid down in. | (Rule 163). |
| 26. Does the Sub-Registrar understand the correct method ofdealing with deeds of transfer of hypothecation of standing treesother than those sold in execution of decrees by order of courts? | (Rule 55). |
| 27. Are instruments evidencing sale or exchange of immovableproperty of a value less than Rs. 100 registered in Book No. 1and classed as “compulsory” in the accounts?. | |
| 28. Is sufficient care taken to ascertain that the witnessesas to identification of executants in registration proceedingsare really able to identify the persons to be identified? | (Rule 110). |
| 29. Is the procedure laid down for the identification ofpardanashin ladies strictly followed? | (Rule 111). |
| 30. When patwaries attend the office for the purpose ofidentifying a person executing a document, is a note made intheir roznamchas of the fact and cause of attendance under thesignature of the Sub-Registrar? | |
| 31. Are they any documents in hand awaiting registration orreturn to owner? If so, how many, and what is the cause of delay? | |
| 32. Have all completed registers of over five years standingbeen transferred to the central office of record? If not, whynot? | (Rule 15). |
| 33. Are the registers in good conditions, or do any requiredrebinding, and how many? | |
| 34. Are there any spare blank volumes of registers in hand? | (Rule 80 Vol II). |
| II-Special points as to Registers I to IV andVI to VIII | |
| Book I | |
| 35. Has any document registerable in anothersub-district been inadvertently registered in the sub-districtunder inspection? If so. has the defect been remedied and how'? | |
| 36. Does the document contain a description ofthe immovable property to which if relates sufficient to identifythe same? | (Rule 85) |
| 37. Are copies of documents in foreign languagestranslations maps or plans presented with documents duly filed?Have they been numbered and dated? | (Rule 34). |
| 38. In the case of documents in which theimmovable property effected by the documents is not whollysituated within the sub- district has a copy of the document ormemorandum been sent to the District Registrar of the districtfor transmission to the proper office? | (Rules 170 to 172). |
| 39. Have copies of decrees and orders receivedbeen properly certified, and do they contain a sufficientdescription of the property to which they relate? | |
| 40. Have copies and memoranda received fromother offices, been properly numbered and filed? | (Rule 34) |
| 41. Are the reasons for refusals to registerclearly and briefly recorded and in accordance with. | (Rule 37). |
| 42. Does the Sub-Registrar refuse to register adocument merely because the executant is unwilling that thedocument should be registered although execution is not denied? | (Rule 42) |
| 43. Is the procedure followed in cases whereregistration is admitted as to some of the parties to a document,but refused to as to rest in accordance with rule 45? | |
| Book III | |
| 44. Does the Sub-Registrarunderstand the distinction between a will' and an "authority to adopt"? | (Rule 48). |
| Book IV | |
| 45. Are gifts of movable property, where the property is notdelivered to the donee, registered in this book? | (Rule 50). |
| Book VI | |
| 46. Do the abstracts of powers of attorney authenticated showthat authority was given to present documents for registration,and in the case of special powers the offices where such powersare intended to be used? | (Rule 52). |
| 47. Does the Sub-Registrar understand that all powers ofattorney to be authenticated must be signed and executed in hispresence? | (Rule 52). |
| Book VII | |
| 48. Does the Sub-Registrar issue commissions instead ofhimself attending to requisitions under sections 31. 33 and 38?If so, in how many cases: have the clerks of the office been soemployed? | (Rule 118). |
| 49. Have the travelling expenses been correctly levied? | (Rule 53). |
| Book VIII | |
| 50. Is the method of securing the identification of executantsby means of thumb impressions in force in the office? If so, arethe rules understood and are the impressions clear andsatisfactory? | (Rule 113). |
| 51. Is the apparatus for taking impressions in working orderand clearly kept? | (Rule 113). |
| III-Indexes and Subsidiary Books | |
| Indexes | |
| 52. Have the indexes for previous years been properly arrangedin alphabetical order, and are the volume firmly bound? | (Rule 64). |
| 53. Are the current indexes clearly written and up to date? Ifin arrears, for what period? | (Rule 148). |
| 54. Are the indexes correctly prepared and the rules fullyunderstood? A few of the entries In each index should be tested? | (Rule 65 to 71). |
| 55. Are certified copies of decrees, orders of court,memoranda and sale certificates Properly indexed? | (Rule 60 to 71). |
| 56. Are names of persons claiming under wills or authoritiesto adopt indexed after the death of the testator or donor? | (Rule 62) |
| 57. Are all entries respecting documents recorded in file BookNo. 1 indexed in red ink? | (Rule 72). |
| Subsidiary Book | |
| Register of fees | |
| 58. Have the proper fees been levied in each case, and do theentries on account of fees in the registers, receipt book, feesbook and treasury challan agree? | |
| 59. Are all fees paid at once brought to account? | (Rule 74). |
| 60. Is the book totalled daily as well as monthly and are thetotals verified by the signature of the Sub-Registrar? | (Rule 74). |
| 61. Are the amounts written in English figures? | |
| 62. Are all the payments of fees endorsed on the document onaccount of which they have been received? | |
| 63. Are the receipts of the office brought to the credit ofGovernment on the dates prescribed? | (Rule 74). |
| 64. Are all credits supported by treasury challans? Have thecredits been classified in the challan as laid down in | (Rule 74). |
| Receipts Books | |
| 65. Are the books numbered consecutively by the calendaryear? | (Rule 76) |
| 67. Have all the returned receipts been pasted on to theirrespective counterfoils, and do they bear the signatures of thepersons entitled to receive back the documents? | (Rule 76) |
| 68. Does the Sub-Registrar take care that the date of returnof document on the receipt is written by the recepient of thedeed, and not by the clerk and that wrong dates are not enteredon receipts to cover delay in returning documents? | (Rule 76) |
| 69. Does the number of unreturned documents present in theoffice correspond with the number of absent counterfoils? | |
| 70. Are documents promptly returned after registration? | |
| 71. Do all applications for copies bear court-fee stamps ofone anna? Have the stamps been punched? | (Rule 130) |
| Register of copies granted and register ofsearches | |
| 72. Does the Sub-Registrar understand that all inspections ofbooks and indexes of which inspection is allowed are to be madein his presence? | (Rule 139) |
| 73. Are restrictions as to grant of copies and search forentries in Books III and IV carefully observed? | (Rules 47 to 49). |
| 74. Are proper stamps used' for all copies (Rule 148).granted? | (Rule 148). |
| 75. Are the copying fees and search fees realised noted on theapplications for copies and searches, with dates showing whenapplication was received and when satisfied? | (Rule 149). |
| 76. Are applications for copies, inspection and searchespresented on the prescribed printed forms and the sale-proceedsof these forms duly accounted for? | |
| 77. Does the number of saleable forms shown as received in theregister (Form No. 20. Appendix I) tally with the number in theverified monthly statements prescribed under? | (Rule 64). |
| 78. Is the amount of sale proceeds duly credited to thetreasury under proper head? | |
| 79. Are applications for search or for copy filed in annualbundle? | (Rule 149). |
| 80. Has there been any marked increase or decrease in thereceipt on account of copies and searches? If so, is there anyreason for it? | |
| Order file | |
| 81. Is the order file kept up and properly arranged? Have theorders emanating from the Inspector General and the DistrictRegistrar been properly pasted in? Are any lying loosely aboutthe office? Are list of contents prepared yearly, and have theybeen properly prepared? | (Rule 81). |
| 82. Have all correction slips to the Manual been properlypasted in? | (Rule 81). |
| Minute Book | |
| 83. Are notes of all suspensions of ordinary procedure ofacceptance for and admission to registration made by the Sub-Registrar with his own hand? | (Rules 82 and 83) |
| 84. Are entries confined to the points specified in theManual, and do the entries relating to each clearly show theproceedings from the initiation of the case until its disposal?Have reference numbers been properly given? | (Rule 88). |
| 85. In cases where documents are returned to parties forcorrection of errors or for completion of description ofimmovable property, does it appear by reference to the error orcompletion, that what was necessary could not have been donethere and then? | |
| IV - Miscellaneous | |
| 86. Is the office accommodation suitable and sufficient? Ifnot. what improvements are necessary and desirable? | |
| 87. Do the clerks sit in the immediate presence of the Sub-Registrar, or in such a place that their movements and work canbe always easily controlled by that office? | |
| 88. Does the Sub-Registrar personally receive all documentsand fees, write the endorsements and return all documents afterregistration? If not. which of these duties have been delegatedand to whom? | |
| 89. Does the Sub-Registrar, or do his clerks, drawn up orengross document or engage in other business? | |
| 90. Are any unpaid apprentices in the office? If so. how many:and has the District Registrar’s authority to theiremployment been obtained? Are they in any way related to theSub-Registrar or his clerks: and if so. how. | |
| 91. Is the staff maintaining its efficiency, keeping properhours and conducting the business of the office with punctuality,accuracy and despatch? | |
| 92. Is the direction in rule 108 understood by theSub-Registrar and complied with? | (Rule 158). |
| 93. Is a catalogue of registers, books, etc. maintained? Is itcomplete and fairly and neatly written? | |
| 94. Are the almirahs in good order and the locks serviceable?Are they sufficient or too numerous? Are the contents neatly andmethodically arranged? | |
| 95. Is the table of fees exposed to public view? In officesheld by Ex-officio Sub-Registrars are certain portions of eachday set apart for registration business? Is a notice of hours forreceiving and returning documents exposed to public view? | |
| 96. Are miscellaneous papers properly classified and kept inorder and with method? Are papers of a transitory characterdestroyed at fixed intervals? | |
| 97. Is the general weeding of records to date? | |
| 98. Are the rules regarding the disposal of unclaimeddocuments properly understood and carried out? Are there any inthe office that should have gone to District Registrar? | |
| 99. Do invoices accompany all unclaimed documents sent to theDistrict Registrar for safe custody? Are they properly receiptedand recorded? | |
| 100. Are despatch and receipt registers kept up forcorrespondence? If not, what record is kept? | |
| 101. Is the stock of blank forms neither excessive nordeficient? | |
| 102. Have English inspection notes been translated for Sub-Registrar unacquainted with English? | |
| 103. Is the seal of the office correct? Is it clean and ingood order? Is care taken to obtain good impressions? | |
| 104. Are the annual returns written up monthly? | |
| 105. Is there any material increase or decrease inregistrations? If so. under what class of documents, and what isthe cause of it? Is there any reason for thinking that it is dueto delay and inconvenience caused to parties by theSub-Registrars? | |
| 106. Have all directions on previous inspection notes beencarried out? If not, who is responsible for the omission? | |
| 107. How many documents were impounded by the Sub-Registrarand with what results? Is there any reason to believe that any ofthem were not impounded in good faith? |