| 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?
|
|