High Court Kerala High Court

Anjali Devi S vs Director Of Higher Secondary … on 5 January, 2007

Kerala High Court
Anjali Devi S vs Director Of Higher Secondary … on 5 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 9 of 2007()


1. ANJALI DEVI S.,
                      ...  Petitioner

                        Vs



1. DIRECTOR OF HIGHER SECONDARY EDUCATION,
                       ...       Respondent

2. GENERAL CONVENER,

3. APPEAL COMMITTEE OF ALAPPUZHA DISTRICT

4. MR.JOSEPH (TEACHER),

5. NIGHILA KRISHNAN (STUDENT),

                For Petitioner  :SRI.JACOB P.ALEX

                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. 9 of  2007


          --------------------------------------------------------------

                 Dated this the  5th day of January, 2007


                                 JUDGMENT

Ramachandran, J:

Petitioner in W.P.(C).No.33374 of 2006 is the appellant

herein. She is minor represented by her mother. She had

participated in the district level Youth Festival at Alappuzha. In

the matter of adjudging “Bharatanatyam” competition, according

to her, there was a serious error committed; the details thereof

had been given in the writ petition. It is submitted that the 5th

respondent had been conferred with a higher position, and it was

possible to spell out favouritism. It is submitted that while the

competition was held, there was defective stage arrangements,

which had contributed to the unenviable situation.

2. The appeal filed also had been rejected improperly

and the presence of the 4th respondent in the panel, who was the

teacher of the 5th respondent, might have influenced the

authorities. Therefore, the request is that notwithstanding the

selection of the 5th respondent, appellant may be permitted to

participate in the Higher Secondary State Youth Festival 2006-

2007.

[WA No.9 of 2007]

-2-

3. A learned single Judge found that there was no

complaint against the impartiality of the judges as such and

although it would have been appropriate on the part of the 4th

respondent to keep away from the appellate forum his presence

there might have been little consequence. The learned Judge had

adverted to the original marks awarded and found that the 5th

respondent had been adjudged as superior on the day of

competition. The writ petition was therefore dismissed.

4. Mr.Jacob P.Alex, appearing on behalf of the appellant,

submits that even after finding that the 4th respondent, who might

have bias, was in the appellate forum, the learned Judge was in

error in dismissing the writ petition. With reference to the

guidelines, it is submitted that the appellate authorities do have

the rights to arrange for a repeat performance of the participants

so as to adjudge the quality of performance and this ought to have

been resorted to.

5. We find it difficult to accept the submissions as above.

The 4th respondent was one of the six persons, who constituted to

the appellate body. He was only a teacher of the 5th respondent

and it is too feeble an argument to suggest that he had bias as

against the appellant. In stray cases it may be necessary, in the

discretion of the appellate authority, to arrange for a fresh

[WA No.9 of 2007]

-3-

performance to be done, but it may be unsafe for the High Court

to upset a decision for the only reason that in their discretion the

appellate authority had not decided to adopt this procedure. It is

well known that performance of masters may vary in standards

from day to day and this may be applicable even in the case of

budding artists, like the appellant/petitioner. It cannot be possible

to direct that notwithstanding the selection of the 5th respondent,

this Court is to see that the appellant too is permitted to

participate in the State level competition, as such a course may

jeopardize the conduct of the festival, or upset the arrangements.

The writ appeal is therefore dismissed.

Sd/-

V.K.BALI

(CHIEF JUSTICE)

Sd/-

M.RAMACHANDRAN

(JUDGE)

mks/

– True Copy –

P.S.to Judge