IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37820 of 2009(V)
1. KRISHNENDU S., (MINOR),
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DISTRICT EDUCATIONAL OFFICER, ERNAKULAM.
3. DEPUTY DIRECTOR OF EDUCATION,
4. SHEETHAL K.R., STUDENT,
For Petitioner :SRI.K.T.SHYAMKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :01/01/2010
O R D E R
P.R. RAMACHANDRA MENON, J.
-----------------------------------------------
WP(C) No. 37820 of 2009
-------------------------------------
Dated, this the 1st day of January, 2010
J U D G M E N T
The petitioner has approached this Court seeking for permission
to participate in the District Level Youth Festival being conducted at
Ernakulam. The case of the petitioner is that she is proficient in
performing ‘Kuchupudi’ and some other dance forms. However, in the
Sub District level competition for ‘Kuchupudi’, she secured only 2nd place
with ‘A’ Grade. The reason stated in the Writ Petition is that during the
performance, the ‘stud screw’ of the ear ring worn by an earlier
participant, lying on the stage, pierced the foot of the petitioner and
there was a momentary break in the performance. The learned counsel
for the petitioner submits that the petitioner approached this Court
mainly aggrieved by the fact that the appeal preferred against the
decision is kept pending, notwithstanding the fact that the District level
competitions are already scheduled to be held on 03.01.2010.
2. The learned Senior Government Pleader appearing for the
respondents 1 to 3 submits that the appeal preferred by the petitioner
has already been considered and final orders have been passed on
10.12.2009, rejecting the same. A copy of the said order is also
WP(C) No. 37820 of 2009
2
produced before this Court for perusal. The learned Senior Government
Pleader also submits on the basis of the instructions, that there is
considerable difference between the performance of the petitioner and the
candidate who secured the 1st place by a margin of 13 marks.
In the above facts and circumstances, this Court does not find any
merit in this Writ Petition. Interference is declined and the Writ Petition is
dismissed accordingly.
P. R. RAMACHANDRA MENON
JUDGE
dnc