High Court Kerala High Court

Anupama S.Kumar (Minor) vs The State Of Kerala on 14 January, 2011

Kerala High Court
Anupama S.Kumar (Minor) vs The State Of Kerala on 14 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1285 of 2011(I)


1. ANUPAMA S.KUMAR (MINOR),
                      ...  Petitioner
2. MANJULA MURALEEDHARAN (MINOR),

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS CUM

3. THE DISTRICT EDUCATION OFFICER,

4. THE DEPUTY DIRECTOR (EDUCATION),

5. SANDRA.S.,

6. PARVATHY S.NAIR,

                For Petitioner  :SRI.C.R.SIVAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/01/2011

 O R D E R
                        ANTONY DOMINIC, J.
              --------------------------------------------------
                   W.P.(C) NO.1285 OF 2011(I)
              --------------------------------------------------
           Dated this the 14th day of January, 2011

                           J U D G M E N T

Petitioners participated in the item `Thiruvathirakali’ in the

Kottayam Revenue District School Kalolsavam. They were given

second prize with A grade. According to them they filed an appeal

which was rejected by Ext.P2 order. It is challenging Ext.P2 that

this writ petition is filed.

2. According to the petitioner, judges were partial and the

first prize winner did not perform well in the competition to be

awarded the first prize. Government Pleader, who has obtained

instructions in the matter submits that the three judges were

highly qualified and have unanimously assessed the performance

of the first prize winner team as the best. It is stated that the

first prize winner team has got 242 marks whereas the

petitioners’ team has got only 230 marks.

As far as the allegation against the judges and the

performance of the first prize winner is concerned, petitioner has

not produced any materials to substantiate her contentions, f to

be accepted in this proceedings. That apart having regard to the

WPC.No. 1285/2011
:2 :

wide disparity in the marks awarded by the judges whose

competence have already admitted, I do not propose to pass any

order.

Writ petition fails and is dismissed.

(ANTONY DOMINIC)
JUDGE
vi/