High Court Kerala High Court

Ahamed Shanif vs General Convener on 12 January, 2010

Kerala High Court
Ahamed Shanif vs General Convener on 12 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 855 of 2010(F)


1. AHAMED SHANIF, AGED 14 YEARS (MINOR)
                      ...  Petitioner

                        Vs



1. GENERAL CONVENER, STATE YOUTH FESTIVAL,
                       ...       Respondent

2. APPEAL COMMITTEE, THRISSUR HSS YOUTH

3. GENERAL CONVENER, THRISSUR HSS YOUTH

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

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

 Dated :12/01/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No. 855 of 2010-F
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 12th day of January, 2010.

                                 JUDGMENT

The petitioner is the leader of a team which participated in the

Thrissur District Higher Secondary Youth Festival in the competition for

Vattappattu (boys) held on 5.1.2010. It is the case of the petitioner that

the petitioner’s team was awarded only A grade. It is averred that the

performance of the petitioner’s team was appreciated as superior to the

performance of the team which secured the first place. It is contended that

the organizing committee of the competition provided only two mikes to the

petitioner’s team whereas they provided three mikes to the team which got

first prize. There are allegations of bias against the judges also. Even

though an appeal was filed against the award of marks, the same stands

rejected as per Ext.P2.

2. A reading of Ext.P2 shows that there is a difference of 19 marks

with the winning team. The committee did not find any illegality or

irregularity in awarding marks. Therefore, I do not find any ground to

interfere with the marks awarded and the writ petition is dismissed.

(T.R. Ramachandran Nair, Judge.)

kav/