Kerala High Court
Hari Krishnan vs The Central Board Of Secondary ... on 10 September, 2025
Author: Anil K. Narendran
Bench: Anil K. Narendran
W.A.Nos.712 & 1128 of 2025 1
2025:KER:66709
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN
&
THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.
WEDNESDAY, THE 10TH DAY OF SEPTEMBER 2025 / 19TH BHADRA, 1947
WA NO. 712 OF 2025
AGAINST THE JUDGMENT DATED 12.03.2025 IN W.P.(C)
NO.10389 OF 2023 OF HIGH COURT OF KERALA
APPELLANT/1ST RESPONDENT IN W.P.(C):
THE CBSE, REPRESENTED BY ITS CHAIRPERSON,
SHIKSHAKENDRA 2, COMMUNITY CENTRE,
PREETHIVIHAAR, DELHI, PIN - 110092
BY ADV SRI.NIRMAL S., SC, CBSE
RESPONDENTS/PETITIONER & RESPONDENTS 2 AND 3 IN W.P.(C):
1 HARI KRISHNAN,
AGED 57 YEARS
S/O. LATE KRISHNANKUTTY, SREEHARI,
KALATHIPARAMBIL LANE, ERNAKULAM,
FOR AND ON BEHALF OF MINOR SON DHRUV KRISHNA MENON
AGED 17 YEARS, PIN - 682016
2 THE UNION OF INDIA,
REPRESENTED THROUGH ITS SECRETARY FOR SCHOOL EDUCATION
AND LITERACY,C WING,SHASTRI BHAWAN,
DR.RAJENDRAPRASAD ROAD,RAJPATH AREA ,
CENTRAL SECRETARIAT,NEW DELHI 110001
3 SECRETARY FOR HIGHER EDUCATION,
127-C SHASTRI BHAVAN, DR.RAJENDRAPRASAAD ROAD,
NEW DELHI, PIN - 110001
W.A.Nos.712 & 1128 of 2025 2
2025:KER:66709
BY ADVS.
SHRI.P.I.DAVIS
SHRI.C.DINESH, CGC
SHRI.RAJAN VELLOTH
THIS WRIT APPEAL WAS FINALLY HEARD ON 11.08.2025 ALONG
WITH WA.1128/2025, THE COURT ON 10.9.2025 PASSED THE
FOLLOWING:
W.A.Nos.712 & 1128 of 2025 3
2025:KER:66709
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN
&
THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.
WEDNESDAY, THE 10TH DAY OF SEPTEMBER 2025 / 19TH BHADRA, 1947
WA NO. 1128 OF 2025
AGAINST THE JUDGMENT DATED 12.03.2025 IN W.P.(C)
NO.10389 OF 2023 OF HIGH COURT OF KERALA
APPELLANT/PETITIONER:
HARI KRISHNAN
AGED 57 YEARS
S/O.LATE.KRISHNANKUTTY, SREEHARI,
KALATHIPARAMBIL LANE,ERNAKULAM FOR AND ON BEHALF
OF MINOR SON DHRUV KRISHNA MENON AGED 17 YEARS,
PIN - 682016
BY ADVS.
SHRI.P.I.DAVIS
SHRI.RAJAN VELLOTH
RESPONDENTS/RESPONDENTS:
1 THE CENTRAL BOARD OF SECONDARY EDUCATION (CBSE)
REPRESENTED BY ITS CHAIRPERSON ,
SHIKSHAKENDRA 2 ,COMMUNITY CENTRE ,
PREET VIHAAR, PIN - 110092
2 THE UNION OF INDIA
REPRESENTED THROUGH ITS SECRETARY FOR SCHOOL
EDUCATION AND LITERACY, C WING, SHASTRI BHAWAN,
W.A.Nos.712 & 1128 of 2025 4
2025:KER:66709
DR. RAJENDRAPRASAD ROAD,
RAJPATH AREA , CENTRAL SECRETARIAT,
NEW DELHI, PIN - 110001
3 SECRETARY FOR HIGHER EDUCATION
127-C SHASTRI BHAVAN,
DR.RAJENDRAPRASAAD ROAD,
NEW DELHI, PIN - 110001
SHRI.C.DINESH, CGC
SHRI.NIRMAL S. SC, CBSE
THIS WRIT APPEAL WAS FINALLY HEARD ON 11.08.2025 ALONG
WITH W.A.712 OF 2025, THE COURT ON 10.9.2025 PASSED THE
FOLLOWING:
W.A.Nos.712 & 1128 of 2025 5
2025:KER:66709
JUDGMENT
[WA Nos.712/2025, 1128/2025] Muralee Krishna, J.
These intra-Court appeals are filed by the petitioner and the 1st respondent, respectively, in W.P.(C)No.10389 of 2023, under Section 5(i) of the Kerala High Court Act, 1958, challenging the judgment dated 12.03.2025 passed by the learned Single Judge in that writ petition. For convenience of reference, the parties are hereinafter referred to in this judgment in their status as they were in the writ petition, unless otherwise stated.
2. According to the petitioner, his son, who is a minor student aged 17 years, completed his schooling at Anand Sagar Public School in Sangli District in Maharashtra, and had appeared in the Class XII Examination conducted by the Central Board of Secondary Education ('CBSE' in short) for the Academic Session 2021-2022. When the results were announced, the marks awarded to him were unduly low, which disqualified him from getting admission in the institutions under the Indian Maritime University, 2022, and also admissions through JEE. Petitioner claims that the reason for his son's marks being low is partly clear from CBSE's W.A.Nos.712 & 1128 of 2025 6 2025:KER:66709 press release on 22.07.2022 which begins by highlighting a compassionate ground that the predominant majority of students had not been able to perform to their full potential in Term I exams, and therefore, CBSE introduced a change in weightage for the Class XII exam conducted during 2021-22, as a compassionate measure to help one category of candidates, namely the low performing candidates. According to the petitioner, the modification effected by CBSE after completion of examinations, of the earlier announced 50%-50% weightage formula to 30-70, has resulted in the reduction of the overall marks of the petitioner's son from 74.14% to 71.2%. As per the New weightage formula, his average in Physics, Chemistry and Maths (PCM) gets reduced from 64.48% to 58%, whereby his son was disqualified from admissions to institutions under the Indian Maritime University, which require a minimum PCM average of 60% in Class XII. The Petitioner's son had the legitimate expectation not to have the rules of the game changed or not have a reduction of his marks after the examination. The marks secured by the petitioner's son as awarded to him by examiners, based on how they assessed his answer sheets, were overall 74.14% with W.A.Nos.712 & 1128 of 2025 7 2025:KER:66709 a PCM average of 64.48%, which he would have received under the original 50:50 scheme; but since CBSE has changed the marks of some other children on compassionate grounds using a 30:70 formula, then the relative merit of the petitioner's son, as per marks secured, should have been maintained and protected when changing the marks of the other low-performing candidates. Indian Maritime University (IMU) requires a minimum PCM Average of 60%. Since the National Testing Agency (NTA) has reintroduced the 75% criterion for admissions through JEE, the petitioner's son would not be eligible for admissions. He, despite having registered for JEE, did not write Session 1 on January 23 and lost his opportunity. Though the petitioner approached the respondents several times pointing out the grievance, all went in vein. Hence, the petitioner filed the writ petition under Article 226 of the Constitution of India seeking the following reliefs;
"(i) Writ of Mandamus or other appropriate writ, order or direction, directing the respondents 1 and 2, to reissue, preferably before 30 April 2023, and certainly prior to the declaration of the CBSE results of 2023 Board Exams, to the petitioner's son's a composite mark sheet for all his 5 subjects, for the Academic Year 2021-2022, amending the marks of the petitioner's son as necessary, so that his W.A.Nos.712 & 1128 of 2025 8 2025:KER:66709 relative positional grade is restored, and all students who had had positional grades lower than his, purely on the basis of raw marks secured.
(ii) Writ of Mandamus or other appropriate writ, order or direction, directing the respondent 3, to consider reducing the "PCM marks in Class XII" criterion, for regular Candidates who passed Class XII in 2022 (only) from CBSE (only) and seeking admission through IMU CET in 2023 and future years, by 5% (thus, reduction from 60% to 55% for open category candidates).
(iii) Writ of Mandamus or other appropriate writ, order or direction, directing the respondent 3, to consider reducing the "marks in Class XII" criterion, for regular Candidates who passed Class XII in 2022 (only) from CBSE (only) and seeking admission through JEE in 2023 and 2024, by 5% (thus, reduction from 75% to 70% for open category candidates).
(iv) To call for Records from Respondent 1, regarding the total number of individuals surveyed for obtaining the feedback (on performance in exams) cited on Page 3 of the CBSE Press Release of 22 July, 2022, details as to the number of board-exam-candidates involved among the individuals surveyed, and the method employed to choose board-exam-candidates from whom feedback was taken.
(v) To call for Records from Respondent 1, regarding the number of candidates who had secured higher marks (as assessed by examiners, and before the application of 30:70 weightage) in Term-I than they had secured in Term-II, in W.A.Nos.712 & 1128 of 2025 9 2025:KER:66709 at least one subject, during Academic Year 2021-22, separately for Class X and Class XII.
(vi) To call for records from Respondent 1, regarding the number of candidates whose sum total of theory marks secured in Terms I and II (sum of raw marks assessed by examiners from answer books), is higher, in at least one subject, than the theory marks printed on the composite marksheets issued to them in July 2022, in that subject, during Academic Year 2021-22, separately for Class X and Class XII".
3. In the writ petition, the learned Standing Counsel for the 1st respondent filed a statement dated 11.04.2023 opposing the reliefs, and producing therewith Ext.R1(a) document. Again, the learned Standing Counsel filed another statement dated 12.03.2025, incorporating some additional pleadings to oppose the reliefs sought in the writ petition.
4. After hearing both sides and on appreciation of the materials on record, the learned Single Judge disposed of the writ petition by the impugned judgment dated 12.03.2025. Paragraph 21 and also the last paragraph of that judgment read thus;
"21. However, taking into consideration the fact that the CBSE has taken the decision on the basis of representations from various quarters and after receiving feedback and taking into consideration the fact that results are already W.A.Nos.712 & 1128 of 2025 10 2025:KER:66709 declared, it will not be proper to unsettle the position now. But, that should not affect the academic prospectus of the petitioner's son, who has done remarkably well in Term-I Examination.
In the facts and circumstances of the case, the writ petition is disposed of directing the respondents to declare the result of the petitioner in terms of Ext.P2 Circular dated 05.07.2021 providing for the Special Scheme of Assessment which mandates equal weightage to Theory papers for Term-I and Term-II while computing the result. The respondents shall calculate and declare the result of the petitioner as per the formula as declared in the original Scheme dated 05.07.2021. The revised results / mark sheet thus prepared shall be uploaded as expeditiously as possible and preferably within a period of two weeks, on the digilocker for ensuring access to the petitioner. It is made clear that this writ petition has been partly allowed in the peculiar facts and circumstances of the case and shall not be operated as a precedent."
5. Heard the learned counsel for the appellant in W.A.No.712 of 2025, who is the 1st respondent in the writ petition and the learned counsel for the appellant in W.A.No.1128 of 2025, who is the petitioner in the writ petition. In addition to oral arguments, the learned counsel for the petitioner filed notes of argument.
6. The petitioner's son completed his Class XII CBSE W.A.Nos.712 & 1128 of 2025 11 2025:KER:66709 Board Examination during the Academic Session 2021-2022. It was the period of the pandemic, COVID-19. Therefore, the CBSE came up with a Special Scheme of Assessment for Classes X and XII Board Examination for the session 2021-22, as per Ext.P2 Circular dated 05.07.2021. By that Circular, it was decided to conduct the examinations in two terms with 50% syllabus in each term. Four different scenarios were detailed in the scheme, and the consequent mode/manner and weightage of Term-I and Term- II examinations were notified. Subsequently, CBSE issued Ext.P3 Circular dated 14.10.2021, wherein it was stated that the two examinations for Classes X and XII will be conducted as per the details provided therein. The Term-I examinations will be conducted in the month of November-December 2021, which will be an objective-type examination having a duration of 90 minutes. The Term-II examinations will be conducted in the month of March-April,2022, which will be a subjective/objective type examination as per the condition of COVID-19 in the country. Subsequently, CBSE issued Ext.P4 Circular dated 19.03.2021 stating that the weightage of Term-I and Term-II will be decided at the time of declaration of Term-II result, and accordingly, the W.A.Nos.712 & 1128 of 2025 12 2025:KER:66709 final performance will be calculated. In Ext.P4, it was further stated that in all cases wherever problems have been reported in the question papers or marking schemes, due care has been taken by the Board and the performance of the students has been calculated/recalculated by the Board taking into account the revised answer key wherever applicable or awarded marks for dropped questions in a suitable manner keeping in mind the academic interests of the students. Contending that in Ext.P2 Circular, which has been unequivocally stated that the theory marks will be distributed equally between the two terms of examinations and Ext.P4 is detrimental to the interest of the students, the petitioner approached this Court. It is further contended by the petitioner that his son applied to the courses under the Indian Maritime University, which require a minimum PCM average mark of 60%. Applying the 50%:50% distribution of weightage marks as initially decided in Ext.P2, the petitioner's son is entitled to get 64.48% of marks. However, in view of the changed allocation of marks at the rate of 30%:70% as per Ext.P4 Circular, his marks come down to 58%, which made him ineligible for admission to the courses under the Indian Maritime University. W.A.Nos.712 & 1128 of 2025 13
2025:KER:66709 Based on the relief granted by the High Court of Delhi in Ext.P6 judgment in respect of a similarly placed student, the petitioner sought a ruling in his favour from this Court.
7. On the other hand, the stand of the respondents is that a Committee of Experts was constituted to obtain the views on the weightage to be given for the term examinations. The meeting of the Special Committee recommended that the weightage for Term-I should be around 30% and Term-II should be 70% respectively. As far as the practicals are concerned, it was recommended that equal weightage to both Term-I and Term-II examinations be given. The said recommendations were placed before the Result Committee on 21.07.2022, and the Result Committee accepted the recommendation. According to the respondents, CBSE has declared the results of 35,53,549 students, and any interference with the policy to give weightage of 30:70, which was implemented on the basis of the opinion of the Expert Committee, will cause adverse effects to the students. As far as Ext.P6 judgment is concerned in SLP(C)No.16742 of 2022, the Apex Court clarified that the relief granted by the Delhi High Court is restricted insofar as the original writ petitioners W.A.Nos.712 & 1128 of 2025 14 2025:KER:66709 therein.
8. The point that requires consideration in these intra- Court appeals is whether any interference is needed to the impugned judgment of the learned Single Judge, by exercising appellate jurisdiction under Section 5(i) of the Kerala High Court Act, 1958?
9. The law relating to the exercise of intra-Court jurisdiction is crystallised by the judgments of the Apex Court. In Management of Narendra & Company Private Limited v. Workmen of Narendra & Company [2016 (3) SCC 340] the Apex Court, held as under:
"5. Once the learned Single Judge having seen the records had come to the conclusion that the industry was not functioning after January 1995, there is no justification in entering a different finding without any further material before the Division Bench. The Appellate Bench ought to have noticed that the statement of MW 3 is itself part of the evidence before the Labour Court. Be that as it may, in an intra - court appeal, on a finding of fact, unless the Appellate Bench reaches a conclusion that the finding of the Single Bench is perverse, it shall not disturb the same. Merely because another view or a better view is possible, there should be no interference with or disturbance of the order passed by the Single W.A.Nos.712 & 1128 of 2025 15 2025:KER:66709 Judge, unless both sides agree for a fairer approach on relief." (emphasis supplied)
10. In Airports Authority of India v. Pradip Kumar Banerjee [AIR 2025 SC 1052] the Apex court held as under:
"The position is, thus, settled that in an intra - court writ appeal, the Appellate Court must restrain itself and the interference into the judgment passed by the learned Single Judge is permissible only if the judgment of the learned Single Judge is perverse or suffers from an error apparent in law. However, the Division Bench, in the present case, failed to record any such finding and rather, proceeded to delve into extensive reappreciation of evidence to overturn the judgment of the learned Single Judge".
11. We have carefully perused the impugned judgment of the learned Single Judge and the materials placed on record. It is true that in Ext.P2 Special Scheme of Assessment for Board Examinations for Classes X and XII for the Session 2021-22, four different situations were contemplated, and as per Scenario 'A', theory marks will be distributed equally between the two examinations of Term-I and Term-II. In Ext.P3 Circular dated 14.10.2021 also the particulars of Ext.P2 scheme were reiterated. However, Ext.P4 Circular was issued, deviating from the decision W.A.Nos.712 & 1128 of 2025 16 2025:KER:66709 in Ext.P2 scheme and Ext.P3 Circular on the basis of a study conducted by the Expert Committee. Later, CBSE issued Ext.P5 press release, deciding to accept the recommendation of the Committee to give a weightage of 30% for Term I and 70% for Term II for theory papers.
12. The learned Single Judge considered all the contentions raised by the parties to the writ petition and disposed of the same taking into consideration of the fact that the CBSE has taken the decision on the basis of representations from various quarters and after receiving feedback and taking into consideration of the fact that the results are already declared, it will not be proper to unsettle the position now. But the learned Single Judge further considered the academic prospectus of the petitioner's son, who has done remarkably well in the Term-I Examination. In the impugned judgment, it was made clear by the learned Single Judge that the decision taken on the basis of the particular facts and circumstances of the instant case shall not operate as a precedent.
13. Though the learned counsel for the appellants in both these writ appeals raised various contentions relying on Annexure W.A.Nos.712 & 1128 of 2025 17 2025:KER:66709 A1 By-Laws produced in W.A.No.1128 of 2025 and also the situation of COVID-19 pandemic, while considering the submissions made at the Bar and the materials on record, we find no illegality or impropriety in the judgment of the learned Single Judge which warrants interference of this Court by exercising the appellate jurisdiction under Section 5(i) of the Kerala High Court Act, 1958.
In such circumstances, these writ appeals stand dismissed.
Sd/-
ANIL K.NARENDRAN, JUDGE Sd/-
MURALEE KRISHNA S., JUDGE MSA W.A.Nos.712 & 1128 of 2025 18 2025:KER:66709 APPENDIX OF WA 1128 OF 2025 PETITIONER ANNEXURES Annexure A-1 TRUE COPY OF THE EXAMINATION BY-LAWS ISSUED BY THE FIRST RESPONDENT, CBSE, Annexure A- 2 TRUE COPY OF THE CIRCULAR NO CBSE/CE/COORD/2021 DATED 25 FEB 2021 REGARDING AWARD OF SUBJECT WISE GRADES ISSUED BY THE 1ST RESPONDENT CBSE