IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2450 of 2008(N)
1. GINSVI GOPALAN P.G., S/O. P.K.GOPALAN,
... Petitioner
2. SMRITHY SHANKAR, D/O. S.JAYASHANKAR,
Vs
1. UNIVERSITY OF CALICUT,
... Respondent
2. THE VICE-CHANCELLOR,
3. UNIVERSITY UNION,
4. THE PRINCIPAL,
For Petitioner :SRI.SAJAN VARGHEESE K.
For Respondent :SRI.P.GOPAL
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/01/2008
O R D E R
ANTONY DOMINIC, J.
-------------------------------------------
W.P.(C) No.2450 of 2008
-------------------------------------------
Dated this the 24th day of January, 2008
JUDGMENT
Petitioners are the students of NSS college, Nenmara. The
first part of the relief is that the principal should be directed to
see that the arts festival is held in the college at the earliest, at
any rate before 29.1.2008.
2. In the counter affidavit filed by the principal it is
stated that the college has no objection in conducting arts
competitions, if more students come forward for participating in
the arts competition.
3. On the other hand, the standing counsel for the
university would submit that before any arts festival is
conducted, it is imperative for the college to hold election to the
college union and that only a committee with the participation of
the chairman and the secretary of the college union alone can
conduct the youth festival in the college.
4. It is the admitted position that, whatever be the
reason, election to the college union has not been held.
WPC2450/08 2
Therefore, going by the regulations that are relied on by the
standing counsel for the university, it may not be possible for the
principal to conduct the arts festival as prayed for by the
petitioners. However, it is for the principal to explore the
possibility of conducting the arts festival in terms of the
regulations.
5. The alternate prayer made by the petitioners is to
permit them to participate in the A-zone competition which is to
commence from 30.1.2008. In terms of the regulations, only
those who are successful in getting first price or second price in
the college level arts festival alone can be permitted to
participate in the zonal level arts festival. In this case the
parties are unanimous that college level arts festival has not
been conducted so far. That being the situation, this court will
not be justified in directing the authorities to permit the
petitioners to participate in the Zonal level competition as sought
for by them.
The writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
csl