IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1285 of 2011(I)
1. ANUPAMA S.KUMAR (MINOR),
... Petitioner
2. MANJULA MURALEEDHARAN (MINOR),
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS CUM
3. THE DISTRICT EDUCATION OFFICER,
4. THE DEPUTY DIRECTOR (EDUCATION),
5. SANDRA.S.,
6. PARVATHY S.NAIR,
For Petitioner :SRI.C.R.SIVAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/01/2011
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.1285 OF 2011(I)
--------------------------------------------------
Dated this the 14th day of January, 2011
J U D G M E N T
Petitioners participated in the item `Thiruvathirakali’ in the
Kottayam Revenue District School Kalolsavam. They were given
second prize with A grade. According to them they filed an appeal
which was rejected by Ext.P2 order. It is challenging Ext.P2 that
this writ petition is filed.
2. According to the petitioner, judges were partial and the
first prize winner did not perform well in the competition to be
awarded the first prize. Government Pleader, who has obtained
instructions in the matter submits that the three judges were
highly qualified and have unanimously assessed the performance
of the first prize winner team as the best. It is stated that the
first prize winner team has got 242 marks whereas the
petitioners’ team has got only 230 marks.
As far as the allegation against the judges and the
performance of the first prize winner is concerned, petitioner has
not produced any materials to substantiate her contentions, f to
be accepted in this proceedings. That apart having regard to the
WPC.No. 1285/2011
:2 :
wide disparity in the marks awarded by the judges whose
competence have already admitted, I do not propose to pass any
order.
Writ petition fails and is dismissed.
(ANTONY DOMINIC)
JUDGE
vi/