Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Kerala High Court

Vedhika Rajesh Nambiar vs Director Of General Education on 9 January, 2026

Author: Bechu Kurian Thomas

Bench: Bechu Kurian Thomas

WP(C) NO. 524 OF 2026

                                1



                                                   2026:KER:1468

           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                           PRESENT

        THE HONOURABLE MR. JUSTICE BECHU KURIAN THOMAS

   FRIDAY, THE 9TH DAY OF JANUARY 2026 / 19TH POUSHA, 1947

                    WP(C) NO. 524 OF 2026

PETITIONER :

          VEDHIKA RAJESH NAMBIAR
          AGED 16 YEARS
          D/O RAJESH, SWASTHI PUTHENPURAYIL,
          PURAMERI P.O, PURAMERI, KOZHIKODE,
          KERALA, REPRESENTED BY HER MOTHER;
          SHERINA.M, AGED 45 YEARS,
          W/O RAJESH, SWASTHI PUTHENPURAYIL,
          PURAMERI P.O, PURAMERI, KOZHIKODE,
          KERALA, PIN - 673503


          BY ADV SRI.A.K.MANU

RESPONDENTS :

    1     DIRECTOR OF GENERAL EDUCATION
          O/O THE DIRECTOR OF GENERAL EDUCATION,
          JAGATHY, THIRUVANANTHAPURAM,
          PIN - 695014

    2     KALOLSAVAM COMMITTEE CONVENER
          ADDITIONAL DIRECTOR OF GENERAL EDUCATION,
          O/O THE ADDITIONAL DIRECTOR OF
          GENERAL EDUCATION, JAGATHY,
          THIRUVANANTHAPURAM, PIN - 695014

    3     DISTRICT EDUCATIONAL OFFICER
          O/O THE DISTRICT EDUCATIONAL OFFICER,
          MANANCHIRA, KOZHIKODE, KERALA,
 WP(C) NO. 524 OF 2026

                                  2



                                                         2026:KER:1468

             PIN - 673001

     4       CHAIRMAN APPEAL COMMITTEE
             DEPUTY DIRECTOR OF EDUCATION,
             O/O DEPUTY DIRECTOR OF EDUCATION,
             MANANCHIRA, KOZHIKODE, KERALA,
             PIN - 673001

             BY SRI.RAJEEV JYOTHISH GEORGE, GOVERNMENT PLEADER



      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON   09.01.2026,   THE   COURT   ON   THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
 WP(C) NO. 524 OF 2026

                                    3



                                                          2026:KER:1468

                    BECHU KURIAN THOMAS, J.
                    --------------------------------
                      W.P.(C) No.524 of 2026
                   ---------------------------------
                Dated this the 9th day of January, 2026


                             JUDGMENT

Petitioner was a participant in the event 'Nadodi Nrutham (Girls)-HSS General' in the Kozhikode District School Kalolsavam 2025-26. She was placed in the 2 nd place with 'A' Grade. Aggrieved by the evaluation conducted, she preferred an appeal. By Ext. P3 order dated 04.12.2025, the appeal was rejected against which this writ petition has been preferred.

2. I have heard the learned counsel for the petitioner as well as the learned Government Pleader.

3. The main contention urged on behalf of the petitioner is that there was a problem with the CD that was played during the event. Petitioner contended that the Judges erroneously placed her in the 2nd position which is required to be set aside and she be placed in the first place.

4. The Appellate Authority had considered her contentions WP(C) NO. 524 OF 2026 4 2026:KER:1468 and rejected the same after verifying the score sheets, Stage Manager's report, videograph and also the evaluation sheet. It was found by the Appellate Authority that there is no merit in the contentions urged.

5. Interference with the evaluation of a performance or the order of the Appellate Authority cannot be subjected to challenge in a writ petition, unless there are exceptional reasons. The contention that on the day of the event the performance of the petitioner was par excellence, is not a matter which can be appreciated by this Court under Article 226 of the Constitution of India. This Court does not have the expertise in appreciating or evaluating performing arts and cannot assess the performance of the candidates.

6. The problem that allegedly arose in connection with the CD played during the performance cannot be attributed to the defect of organisers and the same is not a reason for this Court to interfere. The evaluation of marks in an event, especially that relating to performing arts, is always relative in nature. Even if one of the performers could be the best in the field, still, on a particular WP(C) NO. 524 OF 2026 5 2026:KER:1468 day, the quality of performance can vary. Only the judges who actually evaluate the event at the time, would be able to assimilate the nature of the performance. This Court under Article 226 of the Constitution of India is not an expert to judge or evaluate the performance of the candidates to come to a conclusion regarding the relative merits of the participants of an event. It is in such circumstances that Courts have repeatedly held that the High Court cannot take the place of an expert and arrive at a conclusion different from that arrived at by the expert bodies.

7. In the decisions in Sweety v. State of Kerala [1994 KHC 216] and in Devna Sumesh v. State of Kerala [2022 KHC 8081] apart from the Division Bench judgment in Manas Manohar v. Registrar, Kerala Lok Ayuktha and Others [2022 (5) KHC 479] and Additional Director of Public Instructions and Others v. Anagha and Others (2022 (5) KHC 473), it has been observed that this Court would not be justified in interfering with the assessment of performance or the order of the Appellate Committee in exercise of the discretionary power under Article 226 of the Constitution of India, in the absence of any exceptional reasons. WP(C) NO. 524 OF 2026 6 2026:KER:1468

8. Since I have already concluded that there are no exceptional reasons pointed out to interfere with the impugned order of the Appellate Authority, I find no merit in this writ petition.

The writ petition is hence dismissed.

Sd/-

BECHU KURIAN THOMAS, JUDGE RKM WP(C) NO. 524 OF 2026 7 2026:KER:1468 APPENDIX OF WP(C) NO. 524 OF 2026 PETITIONER EXHIBITS Exhibit P1 TRUE COPY OF THE MARK SHEET ISSUED BY THE PROGRAMME CONVENOR DATED 27.11.2025 Exhibit P2 TRUE COPY OF THE APPEAL SUBMITTED BEFORE THE 4TH RESPONDENT BY THE PETITIONER DATED 27.11.2025 Exhibit P3 TRUE COPY OF THE ORDER DISMISSING THE PETITIONER'S APPEAL BY THE 4TH RESPONDENT DATED 04.12.2025.

Exhibit P4 TRUE COPY OF THE STAGE MANAGER'S DIARY OF THE KOZHIKODE DISTRICT LEVEL SCHOOL KALOLSAVAM 2025-26 DATED NIL.