IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 456 of 2010(F)
1. GROOVY SATHYAN, 15 YEARS,
... Petitioner
Vs
1. THE DIRECTOR OF PUBLIC INSTRUCTION (DPI)
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. ARCHITHA ANEESH KUMAR,
For Petitioner :SRI.V.C.JAMES
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :07/01/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.456 OF 2010
---------------------------------------
Dated this the 7th day of January, 2010.
J U D G M E N T
In this case the petitioner is a student of 10th standard in
Ramijai HSS, Nirmalagiri in Kuthuparamba. The petitioner is
aggrieved by the rejection of appeal filed in connection with the
District level youth festival.
2. The petitioner was a participant in the item Mohiniyattam
in the District level youth festival held on 31.12.2009. Since
there was disruption of power supply, the petitioner requested for
re-play of the item but that was not allowed and was placed in A
grade. An appeal was filed alleging interruption of power supply
which stands rejected and aggrieved by the same, this writ
petition has been filed. It is pointed out by the learned counsel
for the petitioner that the appeal has been rejected without any
justification.
It is seen from the averments in the writ petition and the
order passed in appeal which is submitted before me for perusal
W.P.(C) No.456/2010 2
by the learned counsel for the petitioner that there is substantial
variation of marks between the first winner and the petitioner.
Even though allegations have been made with regard to the
award of marks, I am not satisfied that the matter requires
interference by this Court at this stage especially since the appeal
committee could not find any infirmity. This Court sitting in
Article 226 of the Constitution of India will not be justified in
interfering in a matter like this. Therefore, this writ petition is
dismissed.
T.R. RAMACHANDRAN NAIR
JUDGE
smp