IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1209 of 2008(R)
1. SANDHYA KRISHNA K.T., AGED 15 YEARS,
... Petitioner
Vs
1. DIRECTOR OF PUBLIC INSTRUCTION,
... Respondent
2. DEPUTY DIRECTOR EDUCATION, KOLLAM
3. SHRI.S.AJAYAKUMAR, CONVENER,
For Petitioner :SRI.PULIKKOOL ABUBACKER
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/01/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = =
W.P. (C) No. 1209 OF 2008 R
= = = = = = = = = = = = = =
Dated this the 10 th January, 2008
J U D G M E N T
Petitioner was a participant in Kathakali Sangeetham in the
District Level Youth Festival in which she has got the 3rd prize with A
grade. It is stated that an appeal was filed and the orders have not
been communicated. Impugning the assessment of performance
the petitioner submits that the judges lacked expertise and that
vitiated their assessment of performance.
2. On instruction, the learned Govt. Pleader submits that all
the judges were from Kalamandalam and were experts in the item
performed by the petitioner. It is also submitted that the first prize
winner had secured 250 marks, the second prize winner 240 marks
and the petitioner, being the 3rd prize winner, had secured 236
marks. It is also submitted that this was the uniform assessment by
all the three judges. In view of the factual situation as above I do
not find any substance in the contentions raised by the petitioner.
Writ petition fails and is dismissed.
ANTONY DOMINIC,
JUDGE
jan/-