High Court Kerala High Court

Hridya Chandran (Minor) vs The General Convenor on 1 January, 2009

Kerala High Court
Hridya Chandran (Minor) vs The General Convenor on 1 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38249 of 2008(C)


1. HRIDYA CHANDRAN (MINOR)
                      ...  Petitioner

                        Vs



1. THE GENERAL CONVENOR,
                       ...       Respondent

2. THE GENERAL CONVENOR,

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/01/2009

 O R D E R
                          ANTONY DOMINIC, J.
                         ----------------------------------
                        W.P(C). No. 38249 of 2008
                     -------------------------------------------
                   Dated this the 1st day of January, 2009

                                  JUDGMENT

In the Kannur Revenue District School Kalolsavam, the petitioner

was participated in the Thiruvathirakali and they were awarded second

prize with A grade. Admittedly, the appeal was not filed in time and in

this writ petition, the petitioner challenges the prize was awarded to the

first prize winner without impleading them.

The main contention is that one of the judges was the teacher of the

school in the neighbourhood of the first prize winner’s school. Even if it

be so, that by itself, cannot vitiate the judgment of the Judges. It is also

contended that the judges awarded marks after discussing with each

other. This ought to have been urged in appeal before the appellate

committee. Since the petitioner has not urged the said contention in the

appeal, that ground cannot be urged in this writ petition.

The writ petition fails and hence, it is dismissed.

ANTONY DOMINIC, JUDGE

scm