High Court Kerala High Court

Jishnu Prakash.P. vs Unknown on 11 January, 2008

Kerala High Court
Jishnu Prakash.P. vs Unknown on 11 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1510 of 2008(D)


1. JISHNU PRAKASH.P., (MINOR) REPRESENTED
                      ...  Petitioner

                        Vs



2. THE CHAIRMAN, APPEAL COMMITTEE, DISTRICT
                       ...       Respondent

3. THE GENERAL CONVENER, STATE HIGHER

1. THE DIRECTOR OF HIGHER SECONDARY

                For Petitioner  :SRI.P.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/01/2008

 O R D E R
                     ANTONY DOMINIC, J.
                    ===============
                 W.P.(C) NO. 1510 OF 2008 D
               =====================

           Dated this the 11th day of January, 2008

                         J U D G M E N T

Petitioner had participated in the poetry writing in the

Higher Secondary School Youth Festival. Although he was a first

prize winner in the last year, this year he was given only second

prize with A grade. It is stated that the appeal filed by the

petitioner was also rejected by Ext.P2 order.

2. Counsel for the petitioner submits that the difference

in the mark between the first prize winner and the petitioner is 6.

It is contended that there were 50 participants and that all the

poetries written by the participants were valued by the judges in

a very short time. This according to the petitioner shows non

application of mind and thus vitiates the assessment. I am not in

a position to agree with the counsel for the petitioner. Experts in

the field are capable of assessing the worth of the poems written

WPC 1510/08
:2 :

by the students and they can do so within a short time.

Therefore, the fact that valuation was done fast, cannot by itself

vitiate the assessment done by the judges.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE.

Rp