High Court Kerala High Court

Anil Kumar @ Anilas vs State Of Kerala on 30 July, 2010

Kerala High Court
Anil Kumar @ Anilas vs State Of Kerala on 30 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23868 of 2010(G)


1. ANIL KUMAR @ ANILAS, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.C.PRABIN BENNY

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/07/2010

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                      W.P.(C).No.23868 of 2010

                      ==================

                  Dated this the 30th day of July, 2010

                             J U D G M E N T

The petitioner claims to be the Secretary of Kaliyarangu

Natakavedhi, which is an organization of performing artists. They

performed dramas in various stages. Recently the 2nd respondent

conducted the Kerala State Armature Drama Festival 2010. The

petitioner’s troop participated in the competition. Out of the 18 dramas

staged, only six dramas will be allowed to participate in the final

competition. The petitioner’s drama came in the seventh place. The

petitioner’s grievance in this writ petition is that another drama with

title, “Makkal Koottam” which was inferior in quality compared to the

petitioner’s drama, was included in the sixth position, which, according

to the petitioner, is on account of the influence of a General Council

Member, who was the director of that drama, on the judges. The

petitioner has filed Ext.P6 representation in this regard before the 2nd

respondent. The petitioner seeks a direction to the 2nd respondent to

consider the same.

2. Admittedly, there is no procedure of filing appeal against

the findings of the judges of the competition for deciding as to out of

the two dramas which was better. There is no material before me

except the averment of the petitioner to decide as to which of the two

w.p.c.23868/2010 2

is the better drama. I do not think that this Court is competent to

decide as to which of the two dramas is the better one on the basis of

affidavits of parties. In such circumstances, I do not think that I can

give any relief to the petitioner in this writ petition. Accordingly, this

writ petition is dismissed.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

          ///True copy///




                              P.A. to Judge