High Court Kerala High Court

Varkey vs State Of Kerala Rep. By Principal on 5 April, 2010

Kerala High Court
Varkey vs State Of Kerala Rep. By Principal on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 360 of 2010()


1. VARKEY, AGED 59, S/O.MATHEW,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY PRINCIPAL
                       ...       Respondent

2. MUDAKIZHA GRAMA PANCHAYAT, REP. BY

3. KURIAKOSE, S/O.PAILY, PATHICKAL HOUSE,

4. THE CHIEF ENVIRONMENTAL ENGINEER,

                For Petitioner  :SRI.V.RAJENDRAN (PERUMBAVOOR)

                For Respondent  :SRI.M.K.CHANDRA MOHANDAS,SC,POLL.C.BOAR

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :05/04/2010

 O R D E R
        J.Chelameswar, C.J. & C.N.Ramachandran Nair, J.
                  ------------------------------------------
                         W.A. No.360 of 2010
                  ------------------------------------------
                 Dated this the 5th day of April, 2010

                             JUDGMENT

C.N.Ramachandran Nair, J.

Aggrieved by the judgment dated 17th February, 2010 in

W.P.(C) No.15969 of 2009, the unsuccessful writ petitioner has

preferred the present writ appeal.

2. The appellant is running a Quail farm in his residential

compound without appropriate licence from the concerned

Panchayat. One of his neighbours complained to the Revenue

Divisional Officer. In a meeting held by the Revenue Divisional

Officer to resolve the dispute, the appellant gave an undertaking to

close down his Quail farm by 31st May, 2009.

3. However, subsequently the appellant made an

application to the Panchayat seeking appropriate licence for running

the abovementioned farm. Eventually, the application of the

appellant was rejected by order dated 23.5.2009 under Ext.P7.

W.A. No.360 of 2010

– 2 –

Aggrieved by the same, the appellant approached this Court by

filing the writ petition.

4. The learned Judge by the judgment under appeal

recorded in paragraph 3 of the judgment that the appellant is

guilty of suppression of material facts inasmuch as the appellant

did not mention about the undertaking given by him before the

Revenue Divisional Officer. Though the learned Judge did not

base his final decision on the abovementioned suppression, we

are of the opinion that one fact is sufficient not to entertain the

writ petition. Those who do not approach this Court with clean

hands are not entitled for any consideration of their rights.

In the circumstances, we do not see any reason to

interfere with the judgment under appeal. The writ appeal is

dismissed.

J.Chelameswar,
Chief Justice

C.N.Ramachandran Nair,
Judge
vns