IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26775 of 2009(N)
1. RAJESH K.G., S/O.GOPALAN,
... Petitioner
Vs
1. THIRUVAMPADY GRAMA PANCHAYATH,
... Respondent
2. THIRUVAMPADY GRAMA PANCHAYATH COMMITTEE,
3. THE SUB INSPECTOR OF POLICE,
4. THE HEALTH INSPECTOR,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent :SRI.P.V.KUNHIKRISHNAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :09/11/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN,J.
---------------------------
W.P.(C).NO.26775 OF 2009
---------------------------
DATED THIS THE 9TH DAY OF NOVEMBER, 2009
JUDGMENT
Petitioner runs a piggery. He has no licence. He
moved this Court saying that his application for licence is
pending and an interim order was granted taking into
consideration that the shop would be closed down over night.
2. The lst respondent Grama Panchayat is on record
with Ext.R1(a) which shows that even before the institution of
the writ petition, the petitioner’s request for licence was rejected.
But that was communicated to the petitioner only a day after this
matter was admitted. But what is more undergoing is that the
petitioner is surreptitiously suppresses the most relevant facts in
this writ petition. The lst respondent Panchayat had filed a
criminal complaint against the petitioner. This is evidenced by
Ext.R1(c). Petitioner suffered a sentence by pleading guilty. This
was much before the writ petition was not brought up. Had this
-2-
W.P.(C).No.26775/2009
Court been noted the fact that the petitioner was not only an
accused but also suffered a sentence by pleading guilty. In
relation to the activity as regards which he is invoking the writ
jurisdiction, consideration at the stage of admission would have
been totally different. With this situation, the petitioner, along
with the reply, affidavit has placed a copy of yet another
representation and prays to this Court to issue a direction to the
Panchayat to consider the regularisation of construction made for
the purpose of piggery. Issuance of writ in exercise of
jurisdiction under Article 226 of the Constitution is a
discretionary matter. Illegality, refusal or failure of duties would
not generate the issuance of a writ, unless injustice needs to be
clipped. One of the guiding principles in the jurisdiction is bona
fides. Suppression of facts is never tolerated. The request for
direction to consider the petitioner’s application for regularisation
is rejected.
In the result, this writ petition is dismissed with costs
-3-
W.P.(C).No.26775/2009
fixed at Rs.25,000/- (Rupees twenty five thousand) to the lst
respondent.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
kcv.