High Court Kerala High Court

Aiswarya K.Moorthy (Minor) vs Sruthy Kushal on 5 January, 2007

Kerala High Court
Aiswarya K.Moorthy (Minor) vs Sruthy Kushal on 5 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 43 of 2007()


1. AISWARYA K.MOORTHY (MINOR),
                      ...  Petitioner

                        Vs



1. SRUTHY KUSHAL,
                       ...       Respondent

2. THE GENERAL CONVENOR,

3. THE GENERAL CONVENOR,

                For Petitioner  :SRI.GOVIND K.BHARATHAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN

 Dated :05/01/2007

 O R D E R
                   V.K.Bali,C.J. & M.Ramachandran,J.

                  --------------------------------------------

                               W.A.No.43 of 2007

                    ---------------------------------------------

                  Dated, this the 5th day of January, 2007


                                    JUDGMENT

V.K.Bali,C.J. (Oral)

The petitioner cannot be a judge in her own cause.

The claim of the petitioner that she performed better than others

is in the realm of self praise and as a judge in her own cause. The

Judges who watched the performance of the petitioner came to a

different conclusion. The person who stood first secured nine

marks more than the petitioner. The ground pleaded by the

petitioner that Judges would have no knowledge of the concerned

competition does not impress us. We find no merit in this appeal.

Dismissed.






                                                                V.K.Bali

                                                              Chief Justice






                                                          M.Ramachandran

vku/-                                                             Judge