High Court Kerala High Court

Sree Lekshmi.S. vs The Principal on 19 February, 2009

Kerala High Court
Sree Lekshmi.S. vs The Principal on 19 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 399 of 2009()


1. SREE LEKSHMI.S., D/O.A.R.SUBRAMANIAN,
                      ...  Petitioner

                        Vs



1. THE PRINCIPAL, SNG COLLEGE,
                       ...       Respondent

2. THE PROGRAMME COMMITTEE CONVENER,

3. THE GENERAL CONVENER,

4. THE GENERAL CONVENER,

                For Petitioner  :SRI.K.MUHAMMED SALAHUDHEEN

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :19/02/2009

 O R D E R

J.B. Koshy,Ag.C.J. & V.Giri, J.

—————————————-

W.A. No. 399 of 2009

—————————————-
Dated this the 19th day of February, 2009

Judgment

Koshy, Ag.C.J.

Appellant/Petitioner participated in Kuchipudi and Folk

Dance competition in the Calicut University B Zone Art Festival

2008-2009. She got only third prize. She filed an appeal contending

that she was not given the first prize so that she can be prevented to

participate in the zone competition. Many allegations were also

levelled against the Judges. The learned Judge noticed that those

judges are not made parties to the petition and first prize holders are

also not made parties. If the petition is allowed, one of them will have

to go out as not more than one person can participate in the zone

competition and without them as parties no interference can be made.

Assessment by judges are not subject to judicial review. We fully

agree with the learned single Judge. Appeal dismissed.

J.B.Koshy
Acting Chief Justice

V. Giri
Judge

vaa