IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1675 of 2008(Y)
1. SWATHY S.NATH, AGED 17,
... Petitioner
Vs
1. GENERAL CONVENOR,
... Respondent
2. CONVENOR,
3. REGIONAL DEPUTY DIRECTOR,
4. DIRECTOR,
For Petitioner :SRI.K.SASIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/01/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 1675 OF 2008 Y
= = = = = = = = = = = = = = = =
Dated this the 14 th January, 2008
J U D G M E N T
Petitioner had participated in Classical Music, Kathakali
Sangeetham and Thiruvathira in the District Higher Secondary
School Youth Festival. Aggrieved by the prizes that were awarded,
petitioner filed appeals and those appeals were rejected by Exts. P3
to P5. It is contended before me that the first prize winner in the
Classical Music has committed mistake in Raga. It is also stated
that in the Kathakali Sangeetham, the first prize winner had wrongly
chosen the song. It is also argued that in Thiruvathira the first
prize winner had committed certain mistakes in the steps that she
took during the course of performance.
2. These are too technical matters and only the judges can
assess the performance of the rival candidates. Although the appeal
memos, in relation to Exts. P3 to P5 decisions rendered by the
appeal committee, have not been produced by the petitioner, the
WPC No. 1675/08 -2-
appellate committee in its orders stated that the assessment of
performance by the judges is unassailable. In Exts. P3 and P5, it is
also specifically noted that the judges have noticed the deficiencies
in the performance rendered by the petitioner. In the light of all
these, I do not think that the petitioner has made out a case for
interference.
Writ petition fails and is dismissed.
ANTONY DOMINIC
JUDGE
jan/-