IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2286 of 2011(I)
1. SHAMEER REHMAN, AGED 17 YEARS(MINOR)
... Petitioner
Vs
1. STATE OF KERALA,REP.BY THE PRINCIPAL
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,KOLLAM.
3. THE DEPUTY DIRECTOR OF EDUCATION &
4. THE GENERAL CONVENER,51ST KERALA
For Petitioner :SRI.R.SURAJ KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/01/2011
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P (C) No.2286 of 2011
--------------------------
Dated this the 21st January, 2011
J U D G M E N T
In the Kollam Revenue District School Kalolsavam,
petitioner’s team participated in Vattapattu and secured
only A Grade. Appeal filed was rejected by Ext.P3 order.
Ext.P3 order is under challenge in this writ petition.
2. The ground urged before the Appellate
Committee was that due to the presence of broken pieces
of bangles on the stage, a participant got injured and this
affected their performance.
3. The learned Government Pleader submits that
before any participant commences performance,
participants were given an opportunity to verify the stage
and that therefore the complainant raised is incorrect.
First of all the first prize winner has not been impleaded
in this writ petition. Secondly, if as stated by the learned
Government Pleader, an opportunity was provided to
participants, the organisers cannot be faulted for on the
ground urged by the petitioner.
W.P (C) No.2286 of 2011
2
Therefore, I am not persuaded to interfere in the
matter.
Writ petition fails and it is accordingly dismissed.
Sd/-
ANTONY DOMINIC
JUDGE
ma
/True copy/
P.A to Judge
W.P (C) No.2286 of 2011
3