High Court Kerala High Court

Jithin Jacob Anthrayose (Minor) vs State Of Kerala on 27 January, 2010

Kerala High Court
Jithin Jacob Anthrayose (Minor) vs State Of Kerala on 27 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37751 of 2009(L)


1. JITHIN JACOB ANTHRAYOSE (MINOR),
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE ASSISTANT EDUCATIONAL OFFICER,

5. THE CONVENER,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :27/01/2010

 O R D E R
                T.R.RAMACHANDRAN NAIR, J.
             ------------------------------------------------
                   W.P.(C)No.37751 of 2009
             ------------------------------------------------
           Dated this the 27th day of January, 2010

                             JUDGMENT

The petitioner is a student of Crossroads Higher Secondary

School, Pambady, Kottayam. The Deputy Director of Education

by Exhibit P10 order allowed the petitioner’s team to participate

in the District level competition. They were declared to have

awarded ‘A’ Grade in the item Parichamuttu. The learned

counsel for the petitioner submitted that therefore the result

may be declared as valid for allowing the grace marks.

2. The participation in the District Kalotsavam by the

petitioner’s team with regard to the item Parichamuttu will be

treated as proper and valid and the grace marks as per the

manual will be provided to them.

The writ petition is disposed of as above. No costs.

T.R.RAMACHANDRAN NAIR, JUDGE

skj