High Court Kerala High Court

Devi Krishna vs The Director Of Public … on 2 January, 2009

Kerala High Court
Devi Krishna vs The Director Of Public … on 2 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 51 of 2009(F)


1. DEVI KRISHNA, MINOR, REPRESENTED BY HER
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
                       ...       Respondent

2. THE CONVENER, KERALA SCHOOL KALOTSAVAM,

3. THE DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SRI.P.SREEKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/01/2009

 O R D E R
                   ANTONY DOMINIC,J.
              -----------------------
                    W.P.(C).No.51/2009
             ------------------------
          Dated this the 2nd day of January, 2009.

                        JUDGMENT

In the Alleppy District Youth Festival of Higher

Secondary School at the High School level, petitioner was a

participant. Her item was Group dance and she got second

prize with A Grade. Aggrieved by the prize that was given

an appeal was filed and that was rejected by Ext.P2.

Counsel contends that the stage was covered by tarpaulin

and therefore the candidates could not perform well. It is

also stated that the judgments were not unbiased or

competent.

2. As far as the stage is concerned, in several cases it

has been found that the stages were covered with

tarpaulin. Since all the participants have performed in the

same stage, I am not in a position to accept the contention

that any special prejudice has been caused to the

WP(c).No.51/2009 /2/

petitioner. In so far as the judges are concerned, first of all,

none of the judgments are impleaded in this writ petition.

3. Counsel contends that Ext.P1 news report itself

discloses the incompetence and biased attitude of the judges.

I am not in a position to take cognizance on the news report

and judge on the competence of the judges on that basis.

That apart no material has been produced in support of the

allegations raised by the petitioner.

Writ Petition fails and is dismissed.





                                       (ANTONY DOMINIC)
                                            JUDGE
vi/

WP(c).No.51/2009       /2/




                    (ANTONY DOMINIC)
                        JUDGE
vi/

WP(c).No.51/2009    /2/