High Court Kerala High Court

Aryasree A vs Director Of Public Instuctions on 18 January, 2011

Kerala High Court
Aryasree A vs Director Of Public Instuctions on 18 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1583 of 2011(W)


1. ARYASREE A,AGED 13 YEARS,D/O.ASOKAN,
                      ...  Petitioner

                        Vs



1. DIRECTOR OF PUBLIC INSTUCTIONS
                       ...       Respondent

2. ADDITIONAL DISTRCTOR OF PUBLIC

3. DEPUTY DIRECTOR OF EDUCATION,

4. DISTRICT EDUCATION OFFICER, PALAKKAD-

5. THE STATE OF KERALA REPRESENTED BY

                For Petitioner  :SRI.P.JAYARAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/01/2011

 O R D E R
                       ANTONY DOMINIC, J.
                         -------------------------
                    W.P (C) No. 1583 of 2011
                        --------------------------
               Dated this the 18th January, 2011

                           J U D G M E N T

In the Palakkad District School Kalolsavam,

petitioner participated in the item Kathakali and was

awarded third prize with A Grade. Complaining that

during the course of the performance, she got injured on

stage, petitioner filed an appeal which was rejected based

on the report of the Stage Manager. It is in these

circumstances, the writ petition has been filed.

2. Learned Government Pleader on instructions

submits that each participant was given an opportunity to

verify the stage before commencing their performance. It

is stated that in this case also such an opportunity was

given and therefore if any injury is caused to the

petitioner, it is only on account of the negligence on the

part of the petitioner. That apart, the learned Government

Pleader further points out that the difference in marks

between the petitioner and the first prize winner is 27. In

addition to it, I also take note of the fact that the first prize

winner has not been impleaded in this writ petition as

W.P (C) No. 1583 of 2011
2

respondent and therefore, no order can be passed affecting

their prejudice.

Writ petition fails and it is accordingly dismissed.

Sd/-

ANTONY DOMINIC
JUDGE
ma

/True copy/
P.A to Judge

W.P (C) No. 1583 of 2011
3