High Court Kerala High Court

Krishna S. Nair (Minor) vs State Of Kerala on 15 January, 2008

Kerala High Court
Krishna S. Nair (Minor) vs State Of Kerala on 15 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1753 of 2008(H)


1. KRISHNA S. NAIR (MINOR),
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE GENERAL CONVENOR,

                For Petitioner  :SRI.RAFFEEKH.K

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/01/2008

 O R D E R
                         ANTONY DOMINIC, J.
             ------------------------------------
                        W.P.(C) 1753 of 2008
             -------------------------------------
                       Dated: January 15, 2008

                               JUDGMENT

Petitioner’s team had participated in Margamkali in the district

level higher secondary youth festival. They were given 6th prize.

They had filed Ext.P3 appeal and that too has been rejected by

Ext.P4. It is stated in Ext.P3 that the stage was in a very poor

condition and that had affected their performance. It is also stated

that one of the participants had suffered a serious injury and

according to the petitioner, all these have contributed for the poor

performance.

2. Irrespective of all these, the fact remains that the petitioner

has got 6th place in the ranking. If that be so, it will be too unfair to

direct that the petitioner be allowed to participate in the State level

competition. It is also to be remembered that others too had

performed in the same stage. If that be so, the stage condition,

though not of the desired level, could not have caused any special

prejudice to the petitioner. I am not impressed by the argument

WP(C) 1753/08
Page numbers

advanced by the petitioner.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE

mt/-