IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 855 of 2010(F)
1. AHAMED SHANIF, AGED 14 YEARS (MINOR)
... Petitioner
Vs
1. GENERAL CONVENER, STATE YOUTH FESTIVAL,
... Respondent
2. APPEAL COMMITTEE, THRISSUR HSS YOUTH
3. GENERAL CONVENER, THRISSUR HSS YOUTH
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :12/01/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 855 of 2010-F
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of January, 2010.
JUDGMENT
The petitioner is the leader of a team which participated in the
Thrissur District Higher Secondary Youth Festival in the competition for
Vattappattu (boys) held on 5.1.2010. It is the case of the petitioner that
the petitioner’s team was awarded only A grade. It is averred that the
performance of the petitioner’s team was appreciated as superior to the
performance of the team which secured the first place. It is contended that
the organizing committee of the competition provided only two mikes to the
petitioner’s team whereas they provided three mikes to the team which got
first prize. There are allegations of bias against the judges also. Even
though an appeal was filed against the award of marks, the same stands
rejected as per Ext.P2.
2. A reading of Ext.P2 shows that there is a difference of 19 marks
with the winning team. The committee did not find any illegality or
irregularity in awarding marks. Therefore, I do not find any ground to
interfere with the marks awarded and the writ petition is dismissed.
(T.R. Ramachandran Nair, Judge.)
kav/