IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 891 of 2010(J)
1. AFSAL, AGED 16, S/O.KHADEEJA (MINOR),
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DIRECTOR OF EDUCATION,
4. THE EDARIKOD HIGH SCHOOL,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :11/01/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 891 of 2010-J
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 11th day of January, 2010.
JUDGMENT
The challenge is against the result of the District level competition
held in the item Kolkali. The petitioner’s allegation is that the programme
itself was conducted in an unappropriate time and finally the team secured
A grade without first place. The 4th respondent got the first place in the
competition. Even though an appeal was filed, that was rejected by Ext.P4.
Challenging the same, this writ petition is filed.
2. Learned counsel for the petitioner reiterated the grounds stated in
the appeal. It is submitted that the schedule of the programme really was
not properly done. The appellate committee rejected the contentions, finding
that there was vast difference of marks between the winning team and that
of the petitioner’s team. They did not find any ground to interfere with the
result. In a matter like this, this court will be loathe to interfere with, in
exercise of the powers under Article 226 of the Constitution of India. No
patent defects have been pointed out also.
In these circumstances, I do not find any ground to interfere with the
matter and the writ petition is dismissed.
(T.R. Ramachandran Nair, Judge.)