Kerala High Court
Minor Sharan vs The Kerala State School Youth … on 21 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2149 of 2011(P)
1. MINOR SHARAN, S/O.BAHULEYAN, AGED 17
... Petitioner
Vs
1. THE KERALA STATE SCHOOL YOUTH FESTIVAL
... Respondent
2. THE APPEAL COMMITTEE,
3. DIRECTOR OF PUBLIC INSTRUCTIONS,
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/01/2011
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 2149 OF 2011
=====================
Dated this the 21st day of January, 2011
J U D G M E N T
In the Trichur Revenue District Youth Festival, petitioner’s
team participated in Kolkali and secured 4th prize with A Grade.
Complaining that the stage was defective, appeal was filed and
that was rejected by Ext.P1 order. Ext.P1 order shows that, about
the defect of the stage, none had made any report and on that
ground, appeal has been rejected. Apart from the fact that the
aforesaid reasoning is unassailable, it is also to be stated that all
participants have performed on the same stage, and therefore, no
prejudice special to the petitioner could have been caused.
Therefore, I am not persuaded to interfere.
Writ petition is dismissed.
ANTONY DOMINIC, JUDGE
Rp