1996 INSC 1576 SUPREME COURT OF INDIA Brijvasilal Vs. Abdul Haji C.A.No.3422 of 1984 (N.P.Singh and Faizan Uddin JJ.) 30.10.1996 ORDER The Text below is only a summarized version of the order pronounced Appellant purchased land for rupees less than one hundred. Respondent came in possession of same land as it was transferred in his name for consideration more than one hundred rupees. Aforesaid sale challenged by appellant. Supreme Court held that transfer of tangible immovable property of value less than one hundred rupees can be made by registered instrument or by delivery of property under Section 54. No evidence was found that appellant was in possession. Court held that respondent acquired valid title on basis of registered sale deed.