Kerala High Court
Aiswarya K.Moorthy (Minor) vs Sruthy Kushal on 5 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 43 of 2007()
1. AISWARYA K.MOORTHY (MINOR),
... Petitioner
Vs
1. SRUTHY KUSHAL,
... Respondent
2. THE GENERAL CONVENOR,
3. THE GENERAL CONVENOR,
For Petitioner :SRI.GOVIND K.BHARATHAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN
Dated :05/01/2007
O R D E R
V.K.Bali,C.J. & M.Ramachandran,J.
--------------------------------------------
W.A.No.43 of 2007
---------------------------------------------
Dated, this the 5th day of January, 2007
JUDGMENT
V.K.Bali,C.J. (Oral)
The petitioner cannot be a judge in her own cause.
The claim of the petitioner that she performed better than others
is in the realm of self praise and as a judge in her own cause. The
Judges who watched the performance of the petitioner came to a
different conclusion. The person who stood first secured nine
marks more than the petitioner. The ground pleaded by the
petitioner that Judges would have no knowledge of the concerned
competition does not impress us. We find no merit in this appeal.
Dismissed.
V.K.Bali
Chief Justice
M.Ramachandran
vku/- Judge