High Court Kerala High Court

Anzil Rehman K. vs The General Convenor on 1 January, 2010

Kerala High Court
Anzil Rehman K. vs The General Convenor on 1 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2950 of 2009()


1. ANZIL REHMAN K., AGED 15 YEARS, (MINOR),
                      ...  Petitioner

                        Vs



1. THE GENERAL CONVENOR,
                       ...       Respondent

2. THE CHAIRMAN, APPEAL COMMITTEE,

3. THE PROGRAMME GENERAL CONVENOR,

4. THE TEAM MANAGER,

                For Petitioner  :SRI.K.MOHANAKANNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :01/01/2010

 O R D E R
     P.R.RAMACHANDRA MENON & C.K.ABDUL REHIM, JJ.
                 -------------------------
                      W.A.No.2950 of 2009
            ---------------------------------
            Dated, this the 1st day of January, 2010

                          J U D G M E N T

Ramachandra Menon, J.

The grievance of the appellant projected in this writ appeal is

against the denial of opportunity to participate in the District Level

Competitions being held in Malappuram. The case of the

appellant/petitioner is that his performance in the particular event

(Water Colour Painting) was not properly evaluated, and because of

the bias played by the Judges, the appellant was given only the

‘second prize’ with A-grade, while the first prize was given to one

Mr.Mohammed Musthar, who is a student of the School where the

competitions were being held. It is also the case of the appellant

that the drawing teacher of the said school was the programme

convener and the Judge was persuaded by the programme convener

(the above drawing teacher) to give more marks to the said

candidate overlooking the merit and performance of the appellant,

as projected in Ground C of the Memorandum of Writ Appeal.

W.A.No.2950/2009
-2-

2. The learned counsel for the appellant, with reference to

various certificates of merits bagged by the appellant/petitioner,

submits that the impugned verdict passed by the learned Single

Judge is not correct or sustainable, for not having considered the

merits and demerits of the persons concerned. The learned Single

Judge has declined interference observing the contention raised by

the writ petitioner that the successful candidate, who got the first

prize, was the son of the Programme Convener of the School, where

the competition was held, was not a prohibition to the said student.

In fact, the said observation only reflects the general observation as

to the rights and liberties of all candidates to participate in the

competitions, if they are legally entitled otherwise, and nothing

more. The decision has been rendered by the learned Single Judge,

based on the specific observation that comparative analysis of the

merits and demerits of the students participated in the youth

festivals cannot be entertained by invoking the discretionary

jurisdiction under Article 226 of the Constitution of India. This is

more so in view of the fact that there is a prescribed forum for

challenging the decision taken by Judges, in ascertaining the merits

W.A.No.2950/2009
-3-

and demerits of the persons concerned, by way of appeal, remitting

the prescribed fees in this regard. The learned counsel for the

appellant submits that the appellant had also preferred an appeal,

but the same happened to be dismissed, which made him to

approach this Court by filing the writ petition. The credentials of

the parties concerned, with specific reference to the grievance

projected by the appellant, appears to have been considered by the

Appeal Committee, and it was after evaluating the relevant facts and

figures that the appeal was dismissed, which in turn has been

endorsed by the learned Single Judge, while declining interference in

the writ petition. We do not find any reason to vary or modify the

impugned verdict.

The writ appeal fails and accordingly it is dismissed as devoid

of any merit.

Sd/-

(P.R.RAMACHANDRA MENON, JUDGE)

Sd/-

(C.K.ABDUL REHIM, JUDGE)

jg