IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37 of 2009(D)
1. DIVYA CHANDRAN, AGED 15 YEARS,
... Petitioner
Vs
1. DISTRICT SCHOOL YOUTH FESTIVAL 2008.
... Respondent
2. THE CHAIRMAN,
3. THE GENERAL MANAGER,
For Petitioner :SRI.V.V.SURENDRAN
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. 37 OF 2009 (D)
====================
Dated this the 2nd day of January, 2009
J U D G M E N T
In the Kozhikode Revenue District Youth Festival, petitioner had
participated in Kuchipudi. She was given second prize with A Grade.
Aggrieved by the prize that she got, an appeal was filed and that was
rejected by Ext.P1. Counsel contends that the stage was full of sand and
that affected the performance of the dancer. It is also stated that this was
reported to the Stage Manager. However, a reading of Ext.P1, the
appellate order, shows that the stage used by all the participants were one
and the same and therefore no special prejudice has been caused to the
petitioner. That apart, it is also stated in the order that technical faults
were not reported either by the judges or by the Stage Manager. In the
light of the aforesaid facts stated in Ext.P1 order, I am not satisfied that
the petitioner has made out a case for interference.
Writ petition is dismissed.
ANTONY DOMINIC, JUDGE
Rp