IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1685 of 2008(A)
1. REKHA P.V.(MINOR), AGED 16 YEARS,
... Petitioner
2. VARALAKSHMI.C.V. (MINOR), AGED 16 YEARS,
3. SOWMYA.V. (MINOR), AGED 16 YEARS,
4. LAKSHMI SAI (MINOR), AGED 16 YEARS,
5. ASWIN B., (MINOR), AGED 16 YEARS,
6. GANESH C.S.(MINOR), AGED 16 YEARS,
7. SREE NARAYANA MENON (MINOR), AGED 16
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE GENERAL CONVENOR, APPEAL COMMITTEE,
3. THE PROGRAM COMMITTEE CONVENOR,
4. THE GENERAL CONVENOR, 11TH STATE HIGHER
5. THE PROGRAM COMMITTEE CONVENOR, 11TH
6. THE DIRECTOR,
For Petitioner :SRI.LIJU. M.P
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/01/2008
O R D E R
ANTONY DOMINIC, J.
————————————
W.P.(C) 1685 of 2008
————————————-
Dated:JUDGMENT 2008
January 15,
Petitioners had participated in Orchestra in the District level
Higher Secondary School Youth Festival. They were given the 3rd
prize. It is stated that the poor performance of the petitioners was
on account of the fact that there was intermittent power failure, as a
result of which, two instruments could not be played.
2. When this writ petition came up in the morning, in view of
the assertion made by the counsel for the petitioner, I had
adjourned the case to the afternoon with a direction to the
Government Pleader to get instructions.
3. The Government Pleader on instructions submits that,
according to the judges, there was no such power failure and no
such remark is noted in the tabulation sheet.
4. In view of this and in the absence of any material
suggesting to the contrary, I am not in a position to accept the plea
of the petitioner. Writ petition fails and is dismissed.
ANTONY DOMINIC, JUDGE