High Court Kerala High Court

Rajan vs The Director Of Public … on 21 January, 2011

Kerala High Court
Rajan vs The Director Of Public … on 21 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2035 of 2011(D)


1. RAJAN, S/O.GOPALAN MASTER,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF PUBLIC INSTRUCTION
                       ...       Respondent

2. CHAIRMAN, APPELLATE COMMITTEE

                For Petitioner  :SRI.PULIKKOOL ABUBACKER

                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.2035 of 2011
                       --------------------------
              Dated this the 21st January, 2011

                         J U D G M E N T

In the Kozhikode Revenue District School Youth

Festival, petitioner participated in “Mono Act” and was

awarded 3rd prize with A Grade. Appeal filed was

rejected by Ext.P3 order. The contention raised before

this Court is that the stage fell down and that the

microphone provided was not working.

2. Learned Government Pleader has obtained

instructions in the matter. According to the learned

Government Pleader, if at all the petitioner had such a

complaint, petitioner should have first raised the issue

before the Stage Manager and that the same was not done.

It is stated that therefore, the complaint now raised is

without any merit.

3. First of all, the only ground which is seen as

urged by the petitioner before the appellate authority is

regarding the improper functioning of the microphone.

That has been found to be incorrect. Apart from raising

the allegations, petitioner has not produced anything to

W.P (C) No. 2035 of 2011
2

substantiate the contentions raised by the petitioner. In

such circumstances, this Court will not be justified in

accepting the unsubstantiated plea now raised in this writ

petition.

Writ petition fails and it is accordingly dismissed.

Sd/-

ANTONY DOMINIC
JUDGE
ma
/True copy/

P.A to Judge

W.P (C) No. 2035 of 2011
3