Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aniha Mohan vs State Of Kerala
2025 Latest Caselaw 1949 Ker

Citation : 2025 Latest Caselaw 1949 Ker
Judgement Date : 6 January, 2025

Kerala High Court

Aniha Mohan vs State Of Kerala on 6 January, 2025

Author: C.S.Dias
Bench: C.S.Dias
                                                          2025:KER:124



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                  THE HONOURABLE MR.JUSTICE C.S.DIAS

        MONDAY, THE 6TH DAY OF JANUARY 2025 / 16TH POUSHA, 1946

                         WP(C) NO. 29 OF 2025


PETITIONERS:
     1     ANIHA MOHAN
           AGED 13 YEARS
           (MINOR) D/O. MOHAN, CLASS VIII,A.V.G.H.S, THAZHAVA,
           ANILA NIVAS, KOTTAPPURAM, SOORANAD NORTH, ANAYADI P.O.,
           KOLLAM, REP. BY HER FATHER SRI. MOHAN, S/O. KESAVAN T.,
           ANILA NIVAS, KOTTAPPURAM, SOORANAD NORTH, ANAYADI P.O.,
           KOLLAM, PIN - 690561

    2       AADITHYA
            AGED 15 YEARS
            D/O. ANILKUMAR RAJAN, (MINOR) CLASS X, A.V.G.H.S,
            THAZHAVA, SAIKRIPA, SRP MARKET P.O., THAZHAVA, KOLLAM,
            REP. BY HER FATHER ANILKUMAR RAJAN S/O. RAJAN,
            BALAKRISHNAN, SAIKRIPA, S.R.P MARKET P.O., THAZHAVA,
            KOLLAM, PIN - 690539

    3       SREEGOURI J
            AGED 13 YEARS
            (MINOR) D/O. SREELAL S., CLASS VIII, A.V.G.H.S,
            THAZHAVA, VAZHOOTHARAYIL, MANAPPALLY P.O., N.E.,
            THAZAVA, KOLLAM, REP. BY HER FATHER SREELAL S.,
            S/O.PURUSHOTHAMAN,VAZHOOTHARAYIL, MANAPPALLY P.O.,
            N.E., THAZAVA, KOLLAM, PIN - 690574

    4       S.V. NIVEDITHA
            AGED 13 YEARS
            (MINOR) D/O. VINITHA U., CLASS VIII, A.V.G.H.S,
            THAZHAVA, NALUKANDATHIL, S.R.P. MARKET P.O., THAZHAVA,
            KARUNAGAPPALLY, REP. BY HER MOTHER VINITHA U., D/O.
            KRISHNA KUTTY, NALUKANDATHIL, S.R.P MARKET P.O,
            THAZHAVA, KARUNAGAPPALLY, PIN - 690539
    5       HRITHIKA ANOOP
            AGED 13 YEARS
            (MINOR) D/O. SUNITHA KUMARI R., CLASS VIII, A.V.G.H.S,
            THAZHAVA, NIRMALYAM, SW THAZHAVA, THAZHAVA P.O,
            KARUNAGAPPALLY, KOLLAM. REP. BY HER MOTHER SUNITHA
            KUMARI.R., D/O RAMACHANDRAN PILLAI.K, NIRMALYAM, SW
            THAZHAVA, THAZHAVA P.O., KARUNAGAPPALLY, KOLLAM, PIN -
            690523
                                                    2025:KER:124
WP(C) NO. 29 OF 2025

                              2



    6    NIVEDYA RAJ V
         AGED 13 YEARS
         (MINOR) D/O. RAJAN PILLAI, CLASS VIII, A.V.G.H.S,
         THAZHAVA, MOHANA BHAVANAM, MANAPPALLY NORTH PAVUMBA,
         KARUNAGAPPALLY, KOLLAM, REP. BY HER FATHER RAJAN
         PILLAI, S/O. KUTTTAN PILLAII MOHANA BHAVANAM,
         MANAPPALLY NORTH PAVUMBA, KARUNAGAPPALLY, KOLLAM,, PIN
         - 690574

    7    DEVANANDANA S
         AGED 13 YEARS
         (MINOR) D/O. SREEDEVI G., CLASS VIII, A.V.G.H.S,
         THAZHAVA, PV SOUTH, EDAKKULANGARA P.O., KARUNAGAPPALLY,
         KOLLAM, REP. BY HER MOTHER SREEDEVI G., D/O. GEETHA, PV
         SOUTH, EDAKKULANGARA P.O., KARUNAGAPPALLY, KOLLAM, PIN
         - 690523

    8    DHWANI A.S
         AGED 13 YEARS
         (MINOR) D/O SATHEESH S., CLASS VIII, A.V.G.H.S,
         THAZHAVA, THATHWAMASI, PV SOUTH, EDAKKULANGARA P.O.,
         KARUNAGAPPALLY, KOLLAM, REP. BY HER FATHER SATHEESH S.,
         S/O. SARGADHARAN, THATHWAMASI, PV SOUTH,
         EDAKKULANGARAP.O., KARUNAGAPPALLY, PIN - 690523

    9    SWALIHA SAMAD
         AGED 13 YEARS
         (MINOR) D/O. ABDUL SAMAD, CLASS VIII, A.V.G.H.S,
         THAZHAVA, A.S. MANZIL, SRP MARKET P.O., KARUNAGAPPALLY,
         KOLLAM, REP. BY HER FATHER ABDUL SAMAD, S/O. IBRAHIM
         KUNJU, A.S. MANZIL, SRP MARKET P.O., KARUNAGAPPALLY,
         KOLLAM, PIN - 690539

    0    SONA A
         AGED 14 YEARS
         (MINOR) D/O. SHAHEEDA S., CLASS IX, A.V.G.H.S,
         THAZHAVA, SONA MANZIL, PV SOUTH, EDAKKULANGARA P.O.,
         KOLLAM, REP. BY HER MOTHER SHAHEEDA S., D/O. ABBAS,
         SONA MANZIL, PV SOUTH, EDAKKULANGARA P.O., KOLLAM, PIN
         - 690523

         BY ADVS.
         GEORGE MATHEW
         BIJILY JOSEPH
         SUNIL KUMAR A.G
         MATHEW K.T.
         GEORGE K.V.
         BOBY MATHEW
                                                      2025:KER:124
WP(C) NO. 29 OF 2025

                                3


          STEPHY K REGI
          MEDHA B.S.
          JOHN ZACHARIAH DOMINIC




RESPONDENTS:
     1     STATE OF KERALA
           REP. BY ITS SECRETARY, GENERAL EDUCATION DEPARTMENT,
           GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM, PIN -
           695001

    2     ORGANIZING COMMITTEE
          KERALA SCHOOL KALOLSAVAM 2023 -2024, REP. BY ITS
          GENERAL CO-ORDINATOR/DIRECTOR OF PUBLIC INSTRUCTIONS,
          GENERAL EDUCATION DEPARTMENT, THIRUVANANTHAPURAM, PIN -
          695001

    3     THE CHAIRMAN
          APPEAL COMMITTEE FOR KERALA SCHOOL KALOTHSAVAM 2024-
          2025/CHIEF PLANNING OFFICER, DIRECTOR GENERAL OF
          EDUCATION, OFFICE OF DIRECTOR GENERAL OF EDUCATION, DPI
          BHAVAN, JAGATHI, THIRUVANANTHAPURAM, PIN - 695014

    4     THE GENERAL CONVENOR - PROGRAMME COMMITTEE/ DEPUTY
          DIRECTOR OF EDUCATION
          DDE OFFICE, THEVALLY POST, KOLLAM DISTRICT, PIN -
          691009

          SMT VIDYA KURIAKOSE- GOVERNMENT NPLEADER


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
06.01.2025, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                         2025:KER:124
WP(C) NO. 29 OF 2025

                                     4


      Dated this the 6th day of January, 2025

                               JUDGMENT

The writ petition is filed to quash Ext.P1 order

and to direct the respondents to permit the petitioners

to participate in the Thiruvathirakali (Girls, High School

Level) competition to be held in connection with the

State Youth Festival.

2. The petitioners had participated in the

Thiruvathirakali competition in the Kollam Revenue

District School Kalolsavam 2024-2025. Even though the

petitioners had performed well in the competition, they

were awarded only third place with 'A' grade. The

petitioners could not perform well since there were pins

lying on the carpet, and a pin pierced on the leg of one

of the petitioners, which adversely affected their

performance. Although the petitioners had preferred an

appeal before the third respondent, the same was 2025:KER:124 WP(C) NO. 29 OF 2025

rejected by Ext.P1 order. Ext.P1 is illegal and arbitrary.

Hence, the writ petition.

3. Heard; Sri. George Mathew Karamanayil, the

learned counsel for the petitioners and Smt. Vidya

Kuriakose, the learned Government Pleader.

4. The learned counsel for the petitioners

reiterated the contentions in the writ petition.

5. The learned Government Pleader submitted

that as per the Stage Manager's report, there were no

defects in the stage as alleged by the petitioners. The

petitioners' team had secured only the third prize since

they only secured 259.5 marks. The first prize team

secured 261 marks. There is no error in the decisions

taken by the Original Authority as well as the Appellate

Authority. Hence, the writ petition may be dismissed.

6. The petitioners' case is that their team's

performance was adversely affected because a pin that

was allegedly lying on the carpet had pierced on the leg 2025:KER:124 WP(C) NO. 29 OF 2025

of one of the petitioners.

7. The Stage Manager's report shows that there

was no defect in the stage. Moreover, the petitioners had

not raised any complaint before or during their

performance. It was after the results were declared that

the petitioners had raised the above grievances.

8. The Judges of the above competition and the

Appellate Authority have considered the petitioners'

grievances and have concluded that they are only

entitled to the third prize.

9. In Rhomy Chandra Mohan v Gen.

Convenor, Balakalotsavam and Yuvajanotsavam,

[(1992) 1 KLJ 515] this Court has held as follows:

"5. It needs no reiteration that the award of marks and ranks in a contest of this nature is primarily the duty and responsibility of the Judges who have been appointed to judge on the merits or demerits of the various contestants. It is also a well-known fact that the ultimate difference between the top notches in such contests is very often marginal and little, and the ranks go by very low differences in marks. But that is inevitable. The judges who are experts react differently from different angles and they have different perceptions. It is not possible to have any absolute standards or absolute judges who react alike in all situations. It is 2025:KER:124 WP(C) NO. 29 OF 2025

precisely because of this that there is a multiplicity of judges for such contests, so that the sensitivities of the others offset the individual predictions or tastes or ideas of one. Since computers cannot be judges, nor the judges automation, differences based on individual perceptions are inevitable and have to be accepted. This system of assessment has therefore been adopted for the purpose of assessing the relative merit and the authorities have to depend upon the judgment of the judges appointed for the purpose. May be a different set of judges may take a different view of the matter. But that does not mean that the assessment of merits by one set of judges is lacking in validity or otherwise irregular. Assessment of merit is ultimately a matter of objective assessment by a set of impartial judges guided by relevant principles. If that be so, the fact that the petitioner did not get A grade I and was awarded only A grade II cannot be found fault with. As stated earlier, the assessment was made by judges competent for the purpose. It is not possible for this court to sit in appeal over such awards in a proceeding under Article 226 of the Constitution. It is not within the province of this court to re-assess the merits or demerits of candidates participating in competition made by competent judges appointed for the purpose. This court can interfere only when there is a plain illegality, mala fides, perversity, or other grossly vitiating circumstance in the assessment of merit.

10. This Court has repeatedly reiterated the

above exposition of the law in a plethora of judgments.

[Read the judgments of the Division Benches of this

Court in Akash Chandran v. General Convenor and

Director of Public Instructions and Others [2018 (5)

KHC 972] and Additional Director of Public 2025:KER:124 WP(C) NO. 29 OF 2025

Institutions, DPI Office v. Anagha K and others

[2022 (5) KHC 473].

11. It is discernible that the Appellate Authority has

considered the Judges' observations, and awarded the

marks on the basis of the Stage Manager's report and

have rejected the appeal by the impugned order.

12. The Judges and Appellate Authorities of the

Kalolsavam judge the competition as per the regulations

that are in vogue. They cannot be equated with judicial

or quasi-judicial functionaries. Their function is confined

to judging the competition based on the participant's

performance in each event. Their wisdom and reason are

final in such matters.

13. It is trite that judicial review under Article

226 of the Constitution of India is directed not against

the decision but the decision-making process. Of course,

patent illegality or an error apparent on the face of the

decision, which goes to its roots, may vitiate the decision 2025:KER:124 WP(C) NO. 29 OF 2025

making process.

14. In the instant case, this Court does not find any

patent illegality or apparent error in the impugned order,

which warrants the exercise of the power of judicial

review.

The writ petition is devoid of any merits and is

consequentially dismissed.

Sd/-

C.S.DIAS, JUDGE

mtk/6.01.25 2025:KER:124 WP(C) NO. 29 OF 2025

APPENDIX OF WP(C) 29/2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF PROCEEDING NO. C2/4481/2024 DTD. 05.12.2023 ISSUED BY 3RD RESPONDENT

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter