IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1136 of 2008(I)
1. ROHIT N.AJAYAN (MINOR), AGED 14,
... Petitioner
Vs
1. DEPUTY DIRECTOR OF EDUCATION,
... Respondent
2. GENERAL CONVENOR,
3. DIRECTOR OF PUBLIC INSTRUCTIONS,
For Petitioner :SRI.P.SANTHOSH (PODUVAL)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/01/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 1136 of 2008
-------------------------------------
Dated: January 9, 2008
JUDGMENT
Petitioner was a contestant in the Revenue District Youth
Festival in Kuchipudi and Folk Dance. In both these items she was
given 2nd prize with A grade. According to the petitioner, the judges
were unfamiliar with the items performed and that resulted in wrong
assessment of performance.
2. From paragraph 6 of the petition it is seen pleaded that the
judges were qualified in Ottamthullal, Bharatanatyam and
Mohiniyattam. If that be so, one cannot contend that they were
unqualified at all. It is also clear from the submission made by the
learned Government Pleader that all the three judges have uniformly
assessed the 1st prize winner as much better than the petitioner.
The 1st prize winner is seen to have secured 245 marks in Kuchipudi
whereas the petitioner had obtained only 242 marks. Similarly in
folk dance also, while the 1st prize winner got 249 marks, the
petitioner got only 241 marks.
WP(C) 1136/2008
Page numbers
3. In view of this I can only uphold the assessment of
performance by the judges.
3. The petitioner has also made reference to Exts.P1to P5
and contended that in the past he has always been assessed as a
Kalaprathibha and winner in other competitions. That by itself
cannot be a reason to conclude that the assessment of performance
this year vitiated.
I do not find any merit in this petition. It is accordingly
dismissed.
ANTONY DOMINIC, JUDGE
mt/-