IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1583 of 2011(W)
1. ARYASREE A,AGED 13 YEARS,D/O.ASOKAN,
... Petitioner
Vs
1. DIRECTOR OF PUBLIC INSTUCTIONS
... Respondent
2. ADDITIONAL DISTRCTOR OF PUBLIC
3. DEPUTY DIRECTOR OF EDUCATION,
4. DISTRICT EDUCATION OFFICER, PALAKKAD-
5. THE STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.P.JAYARAM
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/01/2011
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P (C) No. 1583 of 2011
--------------------------
Dated this the 18th January, 2011
J U D G M E N T
In the Palakkad District School Kalolsavam,
petitioner participated in the item Kathakali and was
awarded third prize with A Grade. Complaining that
during the course of the performance, she got injured on
stage, petitioner filed an appeal which was rejected based
on the report of the Stage Manager. It is in these
circumstances, the writ petition has been filed.
2. Learned Government Pleader on instructions
submits that each participant was given an opportunity to
verify the stage before commencing their performance. It
is stated that in this case also such an opportunity was
given and therefore if any injury is caused to the
petitioner, it is only on account of the negligence on the
part of the petitioner. That apart, the learned Government
Pleader further points out that the difference in marks
between the petitioner and the first prize winner is 27. In
addition to it, I also take note of the fact that the first prize
winner has not been impleaded in this writ petition as
W.P (C) No. 1583 of 2011
2
respondent and therefore, no order can be passed affecting
their prejudice.
Writ petition fails and it is accordingly dismissed.
Sd/-
ANTONY DOMINIC
JUDGE
ma
/True copy/
P.A to Judge
W.P (C) No. 1583 of 2011
3