IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 861 of 2010(G)
1. ANJALI KRISHNA.K.U.(MINOR)
... Petitioner
Vs
1. STATE OF KERALA, REP.BY
... Respondent
2. THE CHAIRMAN, APPEAL COMMITTEE
3. THE GENERAL CONVENER (DPI),
4. THE GENERAL CONVENER (ADPI),
For Petitioner :SRI.K.S.RAJESH
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. 861 of 2010-G
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 11th day of January, 2010.
JUDGMENT
The petitioner herein was a participant in the item Nadodinritham in
the Thrissur Revenue District Youth Festival. It is the allegation of the
petitioner that because of the poor construction of the stage, the platform
was seen uneven and during the dance performance the wooden plank began
to dislocate and that made the petitioner to perform the dance in a shaking
platform. A complaint was made before the programme committee and
accordingly, they rearranged the platform for the remaining participants.
The petitioner was adjudged second place with A grade and the
person who was placed as first, got 250 marks. Relying upon various
certificates produced by the petitioner, it is submitted that the result is
liable to be interfered with and the rejection of the appeal as per Ext.P12 is
also bad.
2. It is clear that there is a difference of 16 marks between the
petitioner’s team and the winning team. The appeal committee found that
there was no report from the stage manager about the technical faults also.
In these circumstances, the appeal was rejected.
wpc /2010 2
There is no scope for interference by this Court in exercise of the
powers under Article 226 of the Constitution of India. Therefore, the writ
petition is dismissed.
(T.R. Ramachandran Nair, Judge.)
kav/