High Court Kerala High Court

Amaldev vs State Of Kerala on 1 January, 2009

Kerala High Court
Amaldev vs State Of Kerala on 1 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38284 of 2008(G)


1. AMALDEV, STANDARD X,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTION,

3. CONVENOR,

4. GNERAL CONVENOR,

5. DEPUTY DIRECTOR OF EDUCATION AND

6. RISHIKESAN NAMBOOTHIRI,

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/01/2009

 O R D E R
                        ANTONY DOMINIC, J.
                          ---------------------------
                       W.P.(C) No. 38284 of 2008
                    ---------------------------------------
                  Dated this the 1st day of January, 2009

                               JUDGMENT

The petitioner had participated in the Revenue District

Competition of Kerala School Kalotsavam, Mavelikara. His item was

Kathakalisangeetham. He was granted second price with A grade.

Appeal filed by the petitioner was rejected vide Exhibit P8. Counsel

points out that the mike system provided was defective and according

to him that was the reason for the petitioner’s inferior performance. In

the appeal, the appeal committee rejected the above allegation raised by

the petitioner. That apart, the learned Government pleader points out

that there was no report to that effect from the stage manager. It is

also stated that there is a difference of 15 marks between the first prize

winner and the petitioner. On the materials available, petitioner has not

made out any case for interference.

The writ petition fails and hence, it is dismissed.

ANTONY DOMINIC, JUDGE

scm