Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Telangana High Court

Bhattiprolu Sri Ranga Sai Naga Santhosh vs The State Of Telangana on 10 June, 2025

      THE HONOURABLE SRI JUSTICE K.SARATH

            WRIT PETITION No.15138 of 2024

ORDER:

Heard learned counsel for the petitioner and learned Assistant Government Pleader for Stamps and Registration appearing for the respondent Nos.1 and 2, Sri Farhan Azam Khan, learned Standing Counsel for the respondent No.3- Waqf Board and perused the entire material on record.

2. Aggrieved by the action of the respondent No.2 in refusing to receive, register and release the Sale Deed presented by the petitioner in respect of Residential House bearing H.No.30-647/5/5, (old No.27-18), PTIN No.1170800395, land admeasuring to an extent of 200.00 Sq. Yards in Plot No.18 under Survey Nos.466, 467, 468, and 469/1, situated at NBH Colony, Santosh Nagar, Malakajgiri, within the limits of GHMC Circle and Malkajgiri Mandal, Medchal-Malkajgiri District, the petitioner filed the present writ petition.

2

SK, J WP_15138_2024

3. Learned Assistant Government Pleader for Stamps and Registration submits that without presenting the document, the petitioner have approached this Court seeking registration of the document. If the petitioner present the same before the Registering authority, the respondents will receive the same and follow the procedure as contemplated under Section 71 of the Registration Act, 1908 (for short, 'the Act, 1908').

4. The Section 71 of the Act, 1908, reads as follows:

Reasons for refusal to register to be recorded.--
(1) Every Sub-Registrar refusing to register a document, except on the ground that the property to which it relates is not situated within his sub-

district shall make an order of refusal and recorded his reasons for such order in his Book No.2, and endorse the words "registration refused" on the document; and, on application made by any person executing or claiming under the document, shall, without payment and unnecessary delay, give him a copy of the reasons so recorded.

(2) No registering officer shall accept for registration a document so endorsed unless and until, under the provisions hereinafter contained, the document is directed to be registered.

3

SK, J WP_15138_2024

5. In view of the above made submissions coupled with the provision under Section 71 of the Act, 1908, this writ petition is disposed of directing the Registering Authority to receive, register and release the subject document, subject to the petitioner complying with the provisions of the Act, 1908 as well as the Indian Stamp Act, 1899. It will be open to the Registering Authority to refuse the document presented before him, if he has any objection, by duly assigning reasons in support of such decision and communicate the said decision to the petitioner. It is made clear that this Court has not expressed any opinion on merits of the case as to the entitlement of the petitioner to get the subject document registered. There shall be no order as to costs.

6. Miscellaneous Petitions, if any, pending in this writ petition shall stand closed.

_____________________ JUSTICE K.SARATH Date: 10.06.2025 spk