IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38354 of 2010(T)
1. KUMARI AISWARYA C.G.,
... Petitioner
Vs
1. THE DEPUTY DIRECTOR OF EDUCATION,
... Respondent
2. THE CONVENOR,
For Petitioner :SRI.M.R.GOPALAKRISHNAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/01/2011
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P (C) No.38354 of 2010
--------------------------
Dated this the 3rd January, 2011
J U D G M E N T
Petitioner participated in the Applied Mathematical
Construction at the District Science, Mathematics and
Social Science Fair 2010-2011 held on 17.12.2010 at
St.Joseph’s Convent School, Kollam. Results were
announced on the next day, which according to the
petitioner, is against the provisions of the Manual. It is
stated that immediately thereafter the material was
returned to the candidates including the petitioner.
Petitioner also alleges that one of the Judges was the
Tuition Teacher of the participant who got the second
position and therefore the panel of Judges was also
wrongly constituted. It is on these allegations, this writ
petition is filed.
2. Learned Government Pleader has obtained
instructions in the matter. According to the learned
Government Pleader, the competition was held on 17th
and 18th of December 2010 and therefore, after
exhibition which was held on 18.12.2010, evaluation was
W.P (C) No.38354 of 2010
2
done and results were declared on 18.12.2010 itself.
3. As far as the Judges are concerned, the learned
Government Pleader submits that declarations were
obtained from the Judges and that as per the declarations,
the Judges were not in any manner connected with any
participants. Further, it is also pointed out that petitioner
did not file any appeal against the assessment by the
Judges.
4. As far as the alleged belated declaration of
results is concerned, having regard to the fact that
competition lasted for two days viz., 17.12.2010 and
18.12.2010 and as marks are also awarded for exhibition,
results could not have been announced any time prior to
18th December 2010. Therefore, that allegation of the
petitioner cannot be undertaken.
5. As far as the Judges are concerned, apart from
the unsubstantiated allegations, petitioner has not
produced any material to substantiate her case. Further,
having regard to the submission made by the learned
Government Pleader, that as per the declaration given by
the Judges, none of the Judges had any connection with
W.P (C) No.38354 of 2010
3
any participant and in the absence of any counter
materials, I do not find my way to accept the case of the
petitioner.
Writ petition fails and it is accordingly dismissed.
ANTONY DOMINIC
JUDGE
ma
W.P (C) No.38354 of 2010
4