IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36837 of 2010(D)
1. MEHARUNNISSA P.S.,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. THE CONVENER,
4. CHAIRMAN, APPEAL COMMITTEE,
5. THE CONVENER,
For Petitioner :SRI.BIJU MARTIN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/12/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 36837 of 2010 D
```````````````````````````````````````````````````````
Dated this the 10th day of December, 2010
J U D G M E N T
Petitioner’s team has participated in the Sub
District School Kalolsavam 2010-2011 in the item ‘Oppana’.
They were given the second prize. Aggrieved by the above,
petitioner filed Ext.P5 appeal, which was rejected by Ext.P6.
It is challenging Ext.P6, the writ petition is filed.
2. Contention raised is that the grounds raised in
Ext.P5 were not properly considered by the appellate
committee. First of all, it is pointed out by the learned
Government Pleader that the first place winner had secured
268 points and the petitioner had only 252. According to the
learned Government Pleader, the appellate committee
examined the contentions and found them to be devoid of
merits and it was therefore rejected.
3. A reading of Ext.P5 shows that the petitioner did
complain that a participant got injured and that due to the
W.P.(C) No.36837/10
: 2 :
improper arrangement of the stage they could not perform
well. This grievance was considered by the appellate
committee and they did not find any merit in it. Even
otherwise petitioner has not produced any material to
substantiate the contention, in which event only, this Court
can find Ext.P6 order erroneous. In the absence of such
materials, I do not think this Court will be justified in interfering
with Ext.P6. Even otherwise by any order passed in the writ
petition the existing first prize winner will be affected and the
first prize winner is not a party to the writ petition.
4. For these reasons, I am not persuaded to pass any
order in the writ petition.
Writ petition is dismissed.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge