High Court Kerala High Court

Kumari Aiswarya C.G vs The Deputy Director Of Education on 3 January, 2011

Kerala High Court
Kumari Aiswarya C.G vs The Deputy Director Of Education on 3 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38354 of 2010(T)


1. KUMARI AISWARYA C.G.,
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR OF EDUCATION,
                       ...       Respondent

2. THE CONVENOR,

                For Petitioner  :SRI.M.R.GOPALAKRISHNAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/01/2011

 O R D E R
                    ANTONY DOMINIC, J.
                      -------------------------
                  W.P (C) No.38354 of 2010
                      --------------------------
                Dated this the 3rd January, 2011

                        J U D G M E N T

Petitioner participated in the Applied Mathematical

Construction at the District Science, Mathematics and

Social Science Fair 2010-2011 held on 17.12.2010 at

St.Joseph’s Convent School, Kollam. Results were

announced on the next day, which according to the

petitioner, is against the provisions of the Manual. It is

stated that immediately thereafter the material was

returned to the candidates including the petitioner.

Petitioner also alleges that one of the Judges was the

Tuition Teacher of the participant who got the second

position and therefore the panel of Judges was also

wrongly constituted. It is on these allegations, this writ

petition is filed.

2. Learned Government Pleader has obtained

instructions in the matter. According to the learned

Government Pleader, the competition was held on 17th

and 18th of December 2010 and therefore, after

exhibition which was held on 18.12.2010, evaluation was

W.P (C) No.38354 of 2010
2

done and results were declared on 18.12.2010 itself.

3. As far as the Judges are concerned, the learned

Government Pleader submits that declarations were

obtained from the Judges and that as per the declarations,

the Judges were not in any manner connected with any

participants. Further, it is also pointed out that petitioner

did not file any appeal against the assessment by the

Judges.

4. As far as the alleged belated declaration of

results is concerned, having regard to the fact that

competition lasted for two days viz., 17.12.2010 and

18.12.2010 and as marks are also awarded for exhibition,

results could not have been announced any time prior to

18th December 2010. Therefore, that allegation of the

petitioner cannot be undertaken.

5. As far as the Judges are concerned, apart from

the unsubstantiated allegations, petitioner has not

produced any material to substantiate her case. Further,

having regard to the submission made by the learned

Government Pleader, that as per the declaration given by

the Judges, none of the Judges had any connection with

W.P (C) No.38354 of 2010
3

any participant and in the absence of any counter

materials, I do not find my way to accept the case of the

petitioner.

Writ petition fails and it is accordingly dismissed.

ANTONY DOMINIC
JUDGE
ma

W.P (C) No.38354 of 2010
4