IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 38309 of 2007(I)
1. HARIKRISHNAN.D. (MINOR),
... Petitioner
Vs
1. THE ASSISTANT EDUCATIONAL OFFICER
... Respondent
2. THE DISTRICT EDUCATIONAL OFFICER,
3. THE DEPUTY DIRECTOR OF EDUCATION,
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/01/2008
O R D E R
ANTONY DOMINIC, J.
= =W.P.(C) = = = = = = = = = = =
= = =
No. 38309 OF 2007 I
= = = = = = = = = = = = = = = =
Dated this the 1st January, 2008
J U D G M E N T
Petitioner who was a participant in the folk dance at the Sub
District Youth Festival in which he was adjudged second. It is
stated that while he was performing on the stage, a nail struck on
his foot and that affected in his performance which resulted in his
inferior ranking. Aggrieved by the ranking given by the judges the
petitioner filed an appeal and that was also rejected. Thereupon
this writ petition has been filed praying for quashing the appellate
order and for directing the respondents to permit the petitioner to
participate in the District Youth Festival 2007-08 scheduled at
Kothamangalam from 1st January, 2008.
2. Even according to the petitioner, whatever be the reason
thereof, his performance was not upto even his own expectation. If
that be so, the ranking given by the judges cannot be impugned on
any valid grounds. I do not find any reason to interfere either with
WPC No. 38309/07 -2-
the decision of the judges or the conclusion of the appellate
committee.
3. However, the petitioner complains that the decision on his
appeal was not communicated to him and that Ext. P9 which alone
was communicated, does not contain any reason for rejection of the
appeal. It is true that Ext. P9 does not contain any reason as
pointed out by the petitioner, but then in all cases when appeals are
decided, separate orders are passed by the appellate committee.
Since the appellate order with reasons has not been communicated
to the petitioner, I direct the 2nd respondent to communicate to the
petitioner the decision taken on the appeal filed by the petitioner.
With this direction, the writ petition is disposed of.
ANTONY DOMINIC
JUDGE
jan/-