IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2035 of 2011(D)
1. RAJAN, S/O.GOPALAN MASTER,
... Petitioner
Vs
1. THE DIRECTOR OF PUBLIC INSTRUCTION
... Respondent
2. CHAIRMAN, APPELLATE COMMITTEE
For Petitioner :SRI.PULIKKOOL ABUBACKER
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.2035 of 2011
--------------------------
Dated this the 21st January, 2011
J U D G M E N T
In the Kozhikode Revenue District School Youth
Festival, petitioner participated in “Mono Act” and was
awarded 3rd prize with A Grade. Appeal filed was
rejected by Ext.P3 order. The contention raised before
this Court is that the stage fell down and that the
microphone provided was not working.
2. Learned Government Pleader has obtained
instructions in the matter. According to the learned
Government Pleader, if at all the petitioner had such a
complaint, petitioner should have first raised the issue
before the Stage Manager and that the same was not done.
It is stated that therefore, the complaint now raised is
without any merit.
3. First of all, the only ground which is seen as
urged by the petitioner before the appellate authority is
regarding the improper functioning of the microphone.
That has been found to be incorrect. Apart from raising
the allegations, petitioner has not produced anything to
W.P (C) No. 2035 of 2011
2
substantiate the contentions raised by the petitioner. In
such circumstances, this Court will not be justified in
accepting the unsubstantiated plea now raised in this writ
petition.
Writ petition fails and it is accordingly dismissed.
Sd/-
ANTONY DOMINIC
JUDGE
ma
/True copy/
P.A to Judge
W.P (C) No. 2035 of 2011
3