IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1340 of 2010()
1. N.BALAKRISHNAN, `ANJALI',
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE CHIEF SECRETARY TO GOVERNMENT,
3. THE CONTROLLER OF LEGAL METROLOGY,
4. THE ACCOUNTANT GENERAL (A&E) KERALA,
For Petitioner :SRI.SIVAN MADATHIL
For Respondent :SRI. ASOK M.CHERIYAN, SC, KSEB
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :09/12/2010
O R D E R
J. CHELAMESWAR, CJ &
P.R. RAMACHANDRA MENON, J.
..............................................................................
W.A.No. 1340 OF 2010
.........................................................................
Dated this the 9th December, 2010
J U D G M E N T
J. Chelameswar, CJ.
Aggrieved by the judgment dated 06.04.2010 in W.P.(C)
No.28104 of 2005, the unsuccessful petitioner therein preferred
the instant appeal. The Writ Petition is filed claiming that the
petitioner, who is a retired employee of the State of Kerala is
entitled to have his past service, rendered to the Kerala State
Electricity Board prior to joining the service of the State of
Kerala, reckoned for the purpose of calculating his retirement
benefits. The learned Judge dismissed the Writ Petition. The
operative portion of the judgment reads as follows:
“He also points out that the petitioner has not chosen to
disclose the said fact in the Writ Petition. In view of the
fact that the petitioner has suffered an adverse order
from the Kerala Lok Ayukta which was rendered as
early as on 28.06.2005 and that he has not chosen to
challenge the same, I do not think that the petitioner
can invoke the jurisdiction of this Court under Article
226 of the Constitution of India, that too without
W.A.No. 1340 OF 2010
2disclosing the fact that he had suffered an adverse order
from the Kerala Lok Ayukta. In the above
circumstances, the writ petition is dismissed.”
2. The above extract is self explanatory and we do not see
any reason to interfere with the conclusion reached by the
learned Judge as it is well settled principle of law that the parties
who approach this Court invoking the extra ordinary jurisdiction
under Article 226 of the Constitution of India must come with
clean hands, disclosing all the relevant facts which are within
their knowledge.
In the said circumstances, we do not see any merit in the
writ appeal and it is dismissed.
J. CHELAMESWAR,
CHIEF JUSTICE.
P.R. RAMACHANDRA MENON,
JUDGE.
lk