High Court Kerala High Court

Sreedevi V.S. vs State Of Kerala Represented By on 30 December, 2009

Kerala High Court
Sreedevi V.S. vs State Of Kerala Represented By on 30 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37779 of 2009(N)


1. SREEDEVI V.S., AGED 15 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTIONS,

3. DEPUTY DIRECTOR OF EDUCATION,

4. DISTRICT EDUCATIONAL OFFICER,

5. ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.R.SURAJ KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/12/2009

 O R D E R
                           S. SIRI JAGAN, J.
               =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                      W.P.(C) No. 37779 of 2009
               =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
               Dated this the 30th day of December, 2009

                               JUDGMENT

Having been relegated to the second place in the District School

Youth Festival in the Veena recital competition, the petitioner has

approached this Court seeking the following reliefs:-

“i) to issue a writ of certiorari or any other writ, order or
direction quashing Ext.P3;

ii) to declare that the petitioner is qualified to participate in
“Veena recital” Competition in the Kollam Revenue
District School Youth Festival which commences on 31-
12-2009 at Government Model Higher Secondary School,
Kottarakkara;

iii) to issue a writ of mandamus or any other writ order or
direction to respondents 1 to 4 to permit petitioner to
participate in “Veena Recital” competition in the Kollam
Revenue District School Youth Festival which commences
on 31-12-2009 at Government Model Higher Secondary
School, Kottarakkara and

vi) to such other reliefs that this Honourable Court may deem
fit and proper in the nature and circumstances of the case”.

2. Petitioner contends that the entire procedure adopted by the

respondents for award of marks as well as the disposal of the appeal filed by

W.P.(C) No. 37779/09 2

her are against the guidelines prescribed for the same in the Manual

governing the conduct of the Youth Festival. According to her, by Ext.P8,

which is the extract from the Manual for conduct of School Youth Festival,

for separate aspects of the performance of candidates, separate marks have

been prescribed. She also points out that in the score sheet provided to the

Judges, as evidenced by Ext.P5, score for each value points have to be

separately given, but, as is clear from Exts.P4 to P7, score for each value

points have not been given by the Judges for the contest and total marks

only have been given, which is against the guidelines in the Manual itself.

She further submits that as per the Manual, appeal filed by a candidate has

to be disposed of within five days, which has not been done in this case.

The petitioner, therefore, submits that in so far as the entire process has

been against the guidelines of the Manual, the petitioner should also be

permitted to participate in the District School Youth Festival.

3. Heard the learned Government Pleader also.

4. I am dismayed that the respondents have acted in an irresponsible

manner in the conduct of the District Youth Festival, as is clear from

Ext.P8. The Judges are bound to mark separate scores for each value points

like “Nadam”, “Ragabhavam”, “Thalam” and the like in the score sheet. As

W.P.(C) No. 37779/09 3

is evidenced from Exts.P4 to P7, which are copies of the score sheets, that

has not been done. So also appeal has to be disposed of within five days,

which also admittedly has not been done. Respondents must realize that

guidelines are prescribed in for compliance and not for violating the same.

In fact it is because of such irresponsible conduct of the respondents that

these kinds of litigation arise. I am of the opinion that the respondents will

do well, at least in future, to avoid such violation of the guidelines

prescribed by themselves.

5. However, that is no ground to permit the petitioner to take part in

the District Level School Youth Festival competition,which is restricted

only to first prize winners in Sub District level competiton. For permitting

the petitioner, I have to assess the comparative merit between the petitioner

and the winner. That winner is not made a party in this writ petition. Apart

from that, although separate score for each value points have not been

given, the total marks awarded to the first prize winner and the petitioner

has a difference of 12 marks. I am unable to find that the petitioner,

therefore, is eligible to participate in the District Level School Youth

Festival competition only because of the irregularities committed by the

respondents.

W.P.(C) No. 37779/09 4

6. In the above circumstances, I do not find any merit in the writ

petition. Accordingly, the writ petition is dismissed, subject to the above

observations regarding the conduct of the School Youth Festival by the

respondents at least in future.

S. SIRI JAGAN, JUDGE.

Mn.