IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1603 of 2011(A)
1. NILA N.D., MINOR, REPRESENTED BY FATHER
... Petitioner
Vs
1. THE GENERAL COORDINATOR, DIRECTOR OF
... Respondent
2. THE CHAIRMAN, APPEAL COMMITTEE,
3. ARDRA B.R., MINOR,
For Petitioner :SRI.R.K.MURALEEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/01/2011
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 1603 OF 2011
=====================
Dated this the 17th day of January, 2011
J U D G M E N T
In the Malappuram Revenue District Kalolsavam, petitioner
participated in Ottanthullal. She was given second prize with A
Grade. Appeal filed was rejected by Ext.P1 order. It is challenging
this order, the writ petition is filed.
2. A reading of Ext.P1 appeal order shows that, according
to the petitioner, the cement floor of the stage was slippery. As
far as this complaint of the petitioner is concerned, it should first
be stated that all the participants had performed on the same
floor, and if so, no prejudice special to the petitioner could have
been caused. It is also stated that the mike was defective. As far
as this complaint is concerned, it is seen that the report of the
Stage Manager contradicts the claim of the petitioner. That apart,
in the analysis report, it is stated that the song played by the
petitioner was not audible and that the performance of the
petitioner was inferior, and that, it was therefore that the
petitioner was awarded second prize. Nothing has been placed on
WPC No. 1603/11
:2 :
record to prove the aforesaid statements made in Ext.P1 to be
factually erroneous.
I am not persuaded to interfere. Writ petition is dismissed.
ANTONY DOMINIC, JUDGE
Rp