High Court Kerala High Court

Vishnu Priya(Minor) vs State Of Kerala on 10 January, 2008

Kerala High Court
Vishnu Priya(Minor) vs State Of Kerala on 10 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1147 of 2008(J)


1. VISHNU PRIYA(MINOR), AGED 14 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTIONS,

3. DEPUTY DIRECTOR OF EDUCATION,

4. GENERAL CONVENOR,

5. MAHALAKSHMI(MINOR)STUDENT,

                For Petitioner  :SRI.GEORGE MATHEW

                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) NO. 1147 OF 2008 J
                =====================

           Dated this the 10th day of January, 2008

                         J U D G M E N T

The petitioner was a participant in the Mohiniyattam, in

which she has secured second prize with A grade. It is stated

that aggrieved by the ranking, she filed and appeal, however the

result of the appeal has not been communicated. It is on that

premise this writ petition has been filed praying for an order

permitting her to participate in the State School Youth Festival

Competition. Learned counsel for the petitioner contend that

appeal has not been disposed of even as of now.

2. Learned Government pleader on instructions submits

that appeal has been considered and the same has been rejected.

It is also pointed out by the learned Government Pleader that all

the three judges have uniformly assessed first prize winner to be

superior to the petitioner and that the difference in the total

WPC 1147/08
:2 :

marks is only three.

3. Yet another contention raised by the petitioner is

regarding the partiality of the judges. It is contended that the 5th

respondent has secured first prize. It is submitted that the

instructor of the 5th respondent was the colleague of one of the

judges and therefore the judge had favoured the 5th respondent.

This is a wild submission and I am not prepared to take it at its

face value. The fact that an instructor and a judge were

colleagues by itself does not lead to an inference touching open

the impartiality of the judge concerned. In the absence of any

materials, this argument is only to be stated and rejected.

4. Yet another contention that was raised was during the

course of the performance, the child in question had suffered an

injury and that affected her performance. It is stated that the

authorities ought to have provided a safe stage for the

performance of the child and that in the absence of which, the

child cannot be faulted even if the performance was not up to the

mark. I am not prepared to accept this contention either. If the

child had infact suffered an injury as contended by the petitioner,

WPC 1147/08
:3 :

they could have asked for yet another opportunity to prove their

merit and this has not been done and on the other hand, the

petitioner opted to continue the performance. Therefore, they

cannot be allowed to turn around and contend that the injury has

affected her performance.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE.

Rp