IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1653 of 2008(V)
1. NAMITHA THOMAS(MINOR),
... Petitioner
2. PARVATHY K.S.(MINOR),
Vs
1. THE DIRECTOR OF HIGHER SECONDARY
... Respondent
2. THE REGIONAL DEPUTY DIRECTOR,
3. THE APPEAL COMMITTEE,
4. THE PRINCIPAL,
For Petitioner :SRI.SAJAN VARGHEESE K.
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/01/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 1653 OF 2008 V
= = = = = = = = = = = = = = = =
Dated this the 14 th January, 2008
J U D G M E N T
The participants in the drama competition at the District
Higher Secondary School Youth Festival has filed this writ petition
challenging Ext. P1. Ext. P1 is the decision rendered by the appeal
committee rejecting the appeal filed by the petitioners against the
assessment of their performance by the judges. T
2. The petitioners have raised the plea that there was
intermittent power failure, that the microphone was not working
properly and complained that one of the actors suffered a nail
injury. On these reasons petitioners submit that their performance
was affected and consequentially assessment of performance is also
erroneous.
3. A reading of Ext. P1 shows that the judges have given
proper reasons for the assessment of the petitioners’ performances.
It is stated in Ext. P1 that music was given undue importance and
WPC No. 1653/08
– 2 –
that the drama was not properly presented. According to them it
was only on account of the improper presentation of the drama and
the undue importance that was given to the music the petitioners
could not achieve the desired position. In view of the valid reasons
that are given in Ext. P1 order of the appeal committee I do not
think that the petitioners have made out a case for interference.
Writ petition fails and is dismissed.
ANTONY DOMINIC
JUDGE
jan/-