Kerala High Court
Arathi Sivaraj(Minor) vs State Of Kerala on 1 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37422 of 2008(E)
1. ARATHI SIVARAJ(MINOR), 15 YEARS
... Petitioner
Vs
1. STATE OF KERALA, REP.BY GOVERNMENT
... Respondent
2. GENERAL CONVENOR, APPEAL COMMITTEE,
3. DISTRICT EDUCATIONAL OFFICER
4. PROGRAM COMMITTEE CONVENOR,
5. PROGRAME COMMITTEE CONVENOR,
For Petitioner :SRI.LIJU. M.P
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/01/2008
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No. 37422/2008
------------------------
Dated this the Ist day of January, 2009.
JUDGMENT
Petitioner had participated in the Thiruvananthapuram
Revenue District Youth Festival. She took part in Mohiniyattam
and secured Second and A Grade. According to the petitioner
she filed an appeal and that was rejected by order dated
9.12.2008. Appellate order is not placed on record.
Nothing has been made available by the petitioner to
conclude that the assessment made by the judges and the
decision of the appellate authority are erroneous.
Writ Petition fails and is dismissed.
(ANTONY DOMINIC)
JUDGE
vi/