IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38096 of 2008(I)
1. ASWATHY JUGESH.B.(MINOR),
... Petitioner
Vs
1. THE ORGANISING COMMITTEE FOR THE 21ST
... Respondent
2. THE APPELLATE COMMITTEE 21ST ERNAKULAM
3. THE ORGANISING COMMITTEE FOR KERALA
4. THE DEPUTY DIRECTOR OF EDUCATION,
For Petitioner :SMT.JAYASREE MANOJ
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :15/12/2010
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------------------
W.P.(C)No.38096 Of 2008 I
-----------------------------------------------------
DATED THIS THE 15th DAY OF DECEMBER, 2010
J U D G M E N T
The main prayer in the Writ Petition was for a direction to the
respondents to permit the petitioner to participate in ‘Bharatanatyam’,
Kerala Nadanam and ‘Folk Dance’ in the Kerala State Kalotsavam
2008-09 to be held in Thiruvananthapuram from 29.12.2008. This
Court passed an interim order on 26.12.2008, directing the
respondents to permit the petitioner to participate in the
‘Bharatanatyam’ provisionally and subject to the result of the Writ
Petition.
2. The learned counsel for the petitioner submitted that the
petitioner participated in the Bharatanatyam pursuant to the interim
order passed by this Court and obtained A Grade and grace mark,
based on which she got admission for the degree course.
3. In the light of the subsequent developments, the
participation of the petitioner will be treated as regular. The Writ
Petition is accordingly closed.
Sd/-( T.R.RAMACHANDRAN NAIR, JUDGE)
dsn True copy
P.A.to Judge