IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1461 of 2011(G)
1. URMILA MUKUNDAN(MINOR),STANDARD X,
... Petitioner
Vs
1. THE ORGANISING COMMITTE FOR 51TH STATE
... Respondent
2. THE ORGANISING COMMITTEE FOR ERNAKULAM
3. THE APPELLATE COMMITTEE FOR ERNAKULAM
4. JAMSHINE JAMAL(MINOR),STANDARD IX,
For Petitioner :SRI.PHILIP T.VARGHESE
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. 1461 OF 2011
=====================
Dated this the 17th day of January, 2011
J U D G M E N T
In the Ernakulam Revenue District Kalolsavam, petitioner’s
team participated in Kerala Natanam and secured 4th prize with A
Grade. Complaining that the disc slipped, which affected their
performance, they filed appeal, which was rejected by Ext.P1
order. It is challenging Ext.P1, the writ petition is filed.
2. Learned Government Pleader on instruction submits
that the CD player had no defect, and that, if at all the problem
arose, it was only on account of the disc which was made
available by the petitioner herself. It is also submitted that no
other participant had any complaint as the one raised by the
petitioner. Admittedly, the disc in question was made available by
the petitioner. Therefore, if the disc has slipped, the petitioner will
have to take the blame of herself. In that view of the matter, even
if it is assumed that the successful candidate had brought her
own CD player, petitioner cannot succeed in the writ petition.
Writ petition is dismissed.
ANTONY DOMINIC, JUDGE
Rp