High Court Kerala High Court

Vineeth Menon vs General Convenor on 10 January, 2008

Kerala High Court
Vineeth Menon vs General Convenor on 10 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1293 of 2008(D)


1. VINEETH MENON, S/O.DIVAKARAN.P.,
                      ...  Petitioner

                        Vs



1. GENERAL CONVENOR,
                       ...       Respondent

2. GENERAL CONVENER, KERALA STATE

3. THE DEPUTY DIRECTOR OF EDUCATION

4. THE GENERAL CONVENER,

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/01/2008

 O R D E R
                            ANTONY DOMINIC, J.

                   = =W.P.(C) = =1293=OF = = = = =
                        = = = No. = =        =
                                               2008 D
                   = = = = = = = = = = = = = = = =

                    Dated this the 10th January, 2008

                               J U D G M E N T

Petitioner who participated in Paricha Muttu item in the District

Level Youth Festival and was given the 3rd prize with A grade has filed

this writ petition. It is stated that the writ petitioner had got 230 marks.

The ground on which the petitioner impugns the assessment of

performance is that the bamboo poles were not removed from the stage

and as a result of which it affected their movement during the course of

the performance. As rightly found by the appeal committee in Ext. P1 the

difference in marks between the petitioner and the first prize winner is 8.

It is also found that no complaint has been raised even by the second

prize winner. At any rate, having chosen to perform on the stage, it

cannot now be contended that stage was not good enough for

performance. If that be so, there cannot be any valid reason for the

petitioner to raise objection against the assessment by the judges.

Writ petition fails and is dismissed.

ANTONY DOMINIC
JUDGE
jan/-