High Court Kerala High Court

Aswathy Jugesh.B.(Minor) vs The Organising Committee For The … on 15 December, 2010

Kerala High Court
Aswathy Jugesh.B.(Minor) vs The Organising Committee For The … on 15 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38096 of 2008(I)


1. ASWATHY JUGESH.B.(MINOR),
                      ...  Petitioner

                        Vs



1. THE ORGANISING COMMITTEE FOR THE 21ST
                       ...       Respondent

2. THE APPELLATE COMMITTEE 21ST ERNAKULAM

3. THE ORGANISING COMMITTEE FOR KERALA

4. THE DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SMT.JAYASREE MANOJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :15/12/2010

 O R D E R
                   T.R.RAMACHANDRAN NAIR,J.
                     -------------------------------------
                     W.P.(C)No.38096 Of 2008 I
               -----------------------------------------------------
       DATED THIS THE 15th DAY OF DECEMBER, 2010

                                 J U D G M E N T

The main prayer in the Writ Petition was for a direction to the

respondents to permit the petitioner to participate in ‘Bharatanatyam’,

Kerala Nadanam and ‘Folk Dance’ in the Kerala State Kalotsavam

2008-09 to be held in Thiruvananthapuram from 29.12.2008. This

Court passed an interim order on 26.12.2008, directing the

respondents to permit the petitioner to participate in the

‘Bharatanatyam’ provisionally and subject to the result of the Writ

Petition.

2. The learned counsel for the petitioner submitted that the

petitioner participated in the Bharatanatyam pursuant to the interim

order passed by this Court and obtained A Grade and grace mark,

based on which she got admission for the degree course.

3. In the light of the subsequent developments, the

participation of the petitioner will be treated as regular. The Writ

Petition is accordingly closed.


                         Sd/-( T.R.RAMACHANDRAN NAIR, JUDGE)

dsn                      True copy
                                     P.A.to Judge