IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2371 of 2008()
1. P.SANTHOSH
... Petitioner
Vs
1. MEMBER SECRETARY, K.S.Y.W.BOARD.
... Respondent
For Petitioner :SRI.DEVAN RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :11/12/2008
O R D E R
H.L.Dattu,C.J. & A.K.Basheer,J.
--------------------------------------------
W.A.No.2371 of 2008
-------------------------------------------
Dated, this the 11th December, 2008
JUDGMENT
H.L.Dattu,C.J.
Being aggrieved by the orders passed by the learned Single
Judge in W.P.(C).No.35098 of 2008, dated 27.11.2008, the petitioner in the
writ petition has presented this Writ Appeal.
(2) Petitioner is the Team Manager of a Drama Troop, which
has got second prize in the District Level competition. Aggrieved by the
action of the office bearers of the District Level competition, the petitioner
had to file an appeal before the appellate authority. The said appeal is also
rejected by Exhibit P1 order.
(3) Aggrieved by the rejection of the appeal, the petitioner was
before this Court in W.P.(C).No.35098 of 2008, inter alia, seeking a direction
to the respondents, to permit the petitioner’s Drama team to participate in the
Kerala State Youth Welfare Board State Level Keralotsavam-2008.
(4) The learned Single Judge has rejected the writ petition on
the ground, that, the Regulation governing the competition would provide,
that, the team which secures the first prize in the District Level competition
can participate in the State Level competition. The learned Judge has also
observed, that, the Regulations have no statutory force as such and,
accordingly, has declined to entertain the writ petition.
W.A.No.2371 of 2008 – 2 –
(5) We have also carefully perused Exhibit P1 order passed by
the appellate authority and also the orders passed by the learned Single Judge.
In our considered opinion, we do not see any error, whatsoever, either in the
order passed by the appellate authority or in the order passed by the learned
Single Judge, which would call for our interference in appeal. Therefore, the
Writ Appeal requires to be rejected and it is rejected.
Ordered accordingly.
H.L.Dattu
Chief Justice
A.K.Basheer
Judge
vku/-