High Court Kerala High Court

Ginsvi Gopalan P.G. vs University Of Calicut on 24 January, 2008

Kerala High Court
Ginsvi Gopalan P.G. vs University Of Calicut on 24 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2450 of 2008(N)


1. GINSVI GOPALAN P.G., S/O. P.K.GOPALAN,
                      ...  Petitioner
2. SMRITHY SHANKAR, D/O. S.JAYASHANKAR,

                        Vs



1. UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE VICE-CHANCELLOR,

3. UNIVERSITY UNION,

4. THE PRINCIPAL,

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  :SRI.P.GOPAL

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/01/2008

 O R D E R
                     ANTONY DOMINIC, J.
                   -------------------------------------------
                     W.P.(C) No.2450 of 2008
                   -------------------------------------------
              Dated this the 24th day of January, 2008



                               JUDGMENT

Petitioners are the students of NSS college, Nenmara. The

first part of the relief is that the principal should be directed to

see that the arts festival is held in the college at the earliest, at

any rate before 29.1.2008.

2. In the counter affidavit filed by the principal it is

stated that the college has no objection in conducting arts

competitions, if more students come forward for participating in

the arts competition.

3. On the other hand, the standing counsel for the

university would submit that before any arts festival is

conducted, it is imperative for the college to hold election to the

college union and that only a committee with the participation of

the chairman and the secretary of the college union alone can

conduct the youth festival in the college.

4. It is the admitted position that, whatever be the

reason, election to the college union has not been held.

WPC2450/08 2

Therefore, going by the regulations that are relied on by the

standing counsel for the university, it may not be possible for the

principal to conduct the arts festival as prayed for by the

petitioners. However, it is for the principal to explore the

possibility of conducting the arts festival in terms of the

regulations.

5. The alternate prayer made by the petitioners is to

permit them to participate in the A-zone competition which is to

commence from 30.1.2008. In terms of the regulations, only

those who are successful in getting first price or second price in

the college level arts festival alone can be permitted to

participate in the zonal level arts festival. In this case the

parties are unanimous that college level arts festival has not

been conducted so far. That being the situation, this court will

not be justified in directing the authorities to permit the

petitioners to participate in the Zonal level competition as sought

for by them.

The writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
csl