High Court Kerala High Court

St.Ant0Ny’S Higher Secondary … vs The Director on 8 January, 2010

Kerala High Court
St.Ant0Ny’S Higher Secondary … vs The Director on 8 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 475 of 2010(H)


1. ST.ANT0NY'S HIGHER SECONDARY SCHOOL,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR,
                       ...       Respondent

2. THE GENERAL CONVENOR,

3. THE APPELLATE AUTHORITY,

                For Petitioner  :SMT.K.LATHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :08/01/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No. 475 of 2010-H
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 8th day of January, 2010.

                                JUDGMENT

The petitioner is the Principal of St. Antony’s Higher Secondary

School, Kacheripady, Ernakulam. A team of 10 students from the

petitioner’s school participated in the Oppana competition in Ernakulm

District Level Higher Secondary Youth Festival conducted in SRV Girls

High School on 2.1.2010. The team represented by the petitioner’s school

got A Grade in the said competition and the first prize was given to

another school thereby they became eligible to participate in the State Youth

Festival from Ernakulam District. The petitioner alleges that it was due to

extraneous reasons that the first prize was given to the said school, as there

was some private caucus between their dance master and the judges. It is

the case of the petitioner that the petitioner’s team performed very well and

were entitled to get first prize. There is an allegation against the

programme committee also, as they did not allow the petitioner’s dance

master to enter into the stage for arranging the stage before starting the

programme and allowed the other dance master to do so.

2. Immediately after announcement of the result, the petitioner’s team

wpc475 /2010 2

had filed an appeal before the appeal committee. In the said appeal, the

petitioner complained that there was some problem in the sound system

provided to the petitioner. More over, the stage’s condition was so pathetic

because of its worn condition and after the programme of the petitioner’s

team, they shifted the programme from that stage. It is the case of the

petitioner that the appeal committee purposely delayed passing orders on

the appeal, so as to defeat the chance of the petitioner’s team in

participating in the State level youth festival. Learned counsel for the

petitioner therefore prays that a direction may be issued to allow the

petitioner’s team to participate in the State Level Youth Festival.

3. Going by the averments in the writ petition, no serious infirmities

have been pointed out with regard to the assignment of marks to the

petitioner and the other participants. The allegation of bias is also not

proved by cogent evidence. This Court will be loath to interfere in such

matters unless sufficient grounds are made out. There is a difference in 19

marks. Therefore, the writ petition is dismissed.

(T.R. Ramachandran Nair, Judge.)

kav/