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 73, Cited by 0]

Rajasthan High Court - Jaipur

Vishal Kataria S/O Shri S R Kataria vs Rajasthan High Court, Jodhpur on 18 July, 2019

Bench: Mohammad Rafiq, Narendra Singh Dhaddha

       HIGH COURT OF JUDICATURE FOR RAJASTHAN
                   BENCH AT JAIPUR
           D.B. Civil Writ Petition No. 10022/2019
Arti Meena D/o Shri Dhanji Lal Meena, Aged About 27 Years, R/o
Quarter No. 143, Railway Colony, Sawaimadhopur Rajasthan.
                                                      ----Petitioner
                             Versus
Rajasthan High Court, Jodhpur, Through Its Registrar.
                                                   ----Respondent

           D.B. Civil Writ Petition No. 10100/2019
Sugandha Gupta W/o Shri Devkrishna Purohit, Aged About 30
Years, R/o 54-Type-3, Income Tax Colony, Jyoti Nagar, Jaipur,
Rajasthan.
                                                 ----Petitioner
                             Versus

1.The Honble High Court For Judicature Of Rajasthan, Through
Registrar General, Jodhpur.

2.The Honble High Court For Judicature Of Rajasthan, Through
Registrar (Examination) Jodhpur.
                                              ----Respondents

          D.B. Civil Writ Petition No. 10217/2019
Kiran Meena D/o Late Shri Ram Swaroop Meena, Aged About 34
Years, R/o 47Ka-1, Jyoti Nagar, Housing Board Colony, Near
Vidhan Sabha, Jaipur 302005
                                                ----Petitioner
                            Versus

1.The Honble High Court For Judicature Of Rajasthan, Through
Registrar General Jodhpur.

2.The Honble High Court For Judicature Of Rajasthan, Through
Registrar (Examination) Jodhpur.
                                              ----Respondents

           D.B. Civil Writ Petition No. 10570/2019
Jigyasa Arya D/o Shri Ramesh Kumar Arya, Aged About 23 Years,
Caste- Sain, R/o 33/115, Varun Path, Mansarovar, Jaipur (Raj.)
                                                     ----Petitioner
                             Versus

1.Rajasthan High Court, Through Registrar General, Rajasthan
High Court, Jaipur Bench, Jaipur.

2.Registrar (Examination), Rajasthan High Court, Jodhpur
                                                  ----Respondents

           D.B. Civil Writ Petition No. 10705/2019
Vishal Kataria S/o Shri S R Kataria, Aged About 25 Years, R/o 24,
Tagore Nagar, Dcm, Ajmer Road, Jaipur (Rajasthan) Roll No.
57008

                   (Downloaded on 01/09/2019 at 08:02:04 PM)
                                        (2 of 62)               [CW-10022/2019]


                                                                ----Petitioner
                                  Versus

1.Rajasthan High Court, Jodhpur, Through Registrar General,
Rajasthan High Court Building, Jodhpur.

2.Rajasthan    High    Court,   Jodhpur,     Through    Registrar
(Examination), Rajasthan High Court Building, Jodhpur.
                                                 ----Respondents

            D.B. Civil Writ Petition No. 10920/2019
Hemank Vaishnav Son Of Laxmikant Vaishnav, Aged About 24
Years, Resident Of Vaishnav Colony, Village And Post Ghatol,
District Banswara (Rajasthan) (Roll No. 32537)
                                                  ----Petitioner
                              Versus

1.The Rajasthan High Court, Jodhpur Through Registrar General,
Rajasthan High Court Building, Jodhpur.

2.The Rajasthan High Court, Jodhpur, Through Registrar
(Examination), Rajasthan High Court Building, Jodhpur.
                                                 ----Respondents

           D.B. Civil Writ Petition No. 10921/2019
Shivangini Audichya Kaushik Daughter Of Govind Lal Audichya,
Aged About 38 Years, Resident Of Bada Bazar, Nathdwara, District
Rajsamand (Rajasthan) 313301 (Roll No. 21191)
                                                  ----Petitioner
                             Versus

1.The Rajasthan High Court, Jodhpur Through Registrar General,
Rajasthan High Court Building, Jodhpur.

2.The Rajasthan High Court, Jodhpur, Through Registrar
(Examination), Rajasthan High Court Building, Jodhpur.
                                                 ----Respondents

           D.B. Civil Writ Petition No. 10922/2019
Yashwardhan Singh Rathore Son Of Peer Singh, Aged About 25
Years, Resident Of Santpur, Aburoad, District Sirohi (Rajasthan)
Pin 307026 (Roll No. 57516)
                                                    ----Petitioner
                             Versus

1.The Rajasthan High Court, Jodhpur Through Registrar General,
Rajasthan High Court Building, Jodhpur.

2.The Rajasthan High Court, Jodhpur, Through Registrar
(Examination), Rajasthan High Court Building, Jodhpur.
                                                 ----Respondents

           D.B. Civil Writ Petition No. 10953/2019



                   (Downloaded on 01/09/2019 at 08:02:04 PM)
                                        (3 of 62)               [CW-10022/2019]


1.Vivek Pandey S/o Sh. Shiv Prasad Pandey, Aged About 27 Years,
R/o B-100, Ashok Nagar Colony, Pandeypur, Varanasi, Uttar
Pradesh-221003 (Roll No. 57277)

2.Kavita Meena D/o Sh. Ramcharan Lal Meena, Aged About 29
Years, R/o Flat No. 110/a-45, Jaipur, Rajasthan-302033, (Roll No.
18178)
                                                   ----Petitioners
                             Versus

1.Rajasthan High Court, Jodhpur, Through Registrar General,
Rajasthan High Court, Jodhpur.

2.Registrar (Examination), Rajasthan High Court, Jodhpur.
                                                  ----Respondents

            D.B. Civil Writ Petition No. 11102/2019
Kritika Dev, Daughter Of Shri Jagdish Narayan Kohli, Aged About
26 Years, Resident Of Dev Kutir 44 Radhikapuram Jagatpura,
Jaipur (Rajasthan) 302017
                                                    ----Petitioner
                              Versus
Rajasthan High Court, Through Its Registrar (Examination)
Jodhpur
                                                ----Respondent

           D.B. Civil Writ Petition No. 11134/2019
Ms. Kajal Singh D/o Shri Brij Pal Singh, Aged About 25 Years,
Resident Of House No. I/iv, C.i.r.b. Campus, Hisar, Haryana, Pin-
125001.
                                                     ----Petitioner
                              Versus
The Registrar (Examination), Rajasthan High Court, Jodhpur.
                                                   ----Respondent

            D.B. Civil Writ Petition No. 11161/2019
Nandini Sharma D/o Shri Naval Kishore Sharma, Aged About 22
Years, Resident Of 132 Kv Gss Colony, Karauli (Raj.)
                                                     ----Petitioner
                              Versus

1.Rajasthan High Court, Jodhpur Through Registrar General, High
Court Building, Jodhpur (Raj.)

2.Registrar (Examination), Rajasthan High Court, Jodhpur.
                                                  ----Respondents

          D.B. Civil Writ Petition No. 11257/2019
1.Kamal Kishore Modi S/o Shri Raj Kumar, Aged About 25 Years,
By Caste Modi, Resident Of Bigga Bass, Ward No. 16, Shri
Doongargarh, Bikaner, Rajasthan.

2.Arjoo Tailor D/o Shri Gopal Tailor, Aged About 25 Years, Resident
Of 1-B-21, R.c. Vyas Colony, Bhilwara, Rajasthan.
                                                     ----Petitioners

                   (Downloaded on 01/09/2019 at 08:02:04 PM)
                                        (4 of 62)               [CW-10022/2019]


                                  Versus

1.Rajasthan High Court, Jodhpur Through Its Registrar General

2.Registrar (Examination), Rajasthan High Court Jodhpur.
                                                  ----Respondents

           D.B. Civil Writ Petition No. 11317/2019
1.Vijay S/o Shri Girdhari Lal, Aged About 37 Years, B/c Brahmin,
R/o Fca-28, East Chawala Colony Both Abgarh, District Faridabad,
Haryana.

2.Nikhil Kaushik S/o Shri Amar Chand Kaushik, Aged About 24
Years, B/c Brahmin, R/o H.no. 276/12-A, Near Prakash Vatika,
Konsiwas Road, Vijay Nagar, Rewari, Haryana.
                                               ----Petitioners
                             Versus

1.Rajasthan High Court Jodhpur, Through Its Registrar General

2.Registrar (Examination), Rajasthan High Court Jodhpur
                                                  ----Respondents

           D.B. Civil Writ Petition No. 11319/2019
1.Khanjan Sharma D/o Shri Pradyot Sharma, Aged About 25
Years, B/c Brahmin, R/o 59, Sonabadi, Gopalpura Byepass, Jaipur,
Rajasthan

2.Pankaj Soni S/o Late Shri Pradeep Kumar Soni, Aged About 30
Years, B/c Soni, R/o 84, Bajrang Nagar, Mr 9 Road, Indore,
Madhya Pradesh

3.Vasudha Goutam D/o Shri Sita Ram Sharma, Aged About 34
Years, B/c Brahmin, R/o Behind Bus Stand, Janta Colony, Deoli,
Tonk, Rajasthan

4.Sunita Kumari D/o Shri Jagdish Prasad, Aged About 36 Years,
B/c Meena, R/o Village And Post Bhatu Kalan, Tehsil Kathumar,
District Alwar, Rajasthan
                                                ----Petitioners
                            Versus

1.Rajasthan High Court Jodhpur, Through Its Registrar General

2.Registrar (Examination), Rajasthan High Court Jodhpur
                                                  ----Respondents

            D.B. Civil Writ Petition No. 11356/2019
Ravi Gupta S/o Shri Kedar Mal Gupta, Aged About 27 Years, R/o
23, Soni Ka Bag, Behind Alka Theater, Sikar Road, Murlipura,
Jaipur - 302039, Rajathan
                                                  ----Petitioner
                              Versus

1.Rajasthan High Court Jodhpur, Through Its Registrar General

                   (Downloaded on 01/09/2019 at 08:02:04 PM)
                                        (5 of 62)               [CW-10022/2019]



2.Registrar (Examination), Rajasthan High Court, Jodhpur.
                                                  ----Respondents

           D.B. Civil Writ Petition No. 11357/2019
Arti Devi D/o Shri Padam Chand, Aged About 32 Years, R/o Jai
Bharat Traders Opposite Shubham Marriage Home, Kherli Road,
Nagar, Bharatpur, Rajasthan-321205
                                                 ----Petitioner
                             Versus

1.Rajasthan High Court Jodhpur, Through Its Registrar General

2.Registrar (Examination), Rajasthan High Court, Jodhpur.
                                                  ----Respondents

           D.B. Civil Writ Petition No. 11358/2019
1.Payal Agarwal D/o Shri Girdhari Lal, Aged About 24 Years, B/c
Agarwal, R/o Plot No. 8, Moti Nagar, Near Jhotwara Circle,
Jhotwara, Jaipur, Rajasthan- 302012

2.Utkrsha Mittal D/o Shri Ashok Kumar Mittal, Aged About 29
Years, B/c Agarwal, R/o Radha Krishna, Colony, In-Front Of New
Collectred, Gulab Bag Road, Dholpur, Rajasthan- 328001

3.Diksha Sangwan D/o Azit Singh, Aged About 28 Years, B/c Jat,
R/o Village And Post Chandeni, Charkhi Dadri, Bhiwani, Haryana.
                                                   ----Petitioners
                             Versus

1.Rajasthan High Court Jodhpur, Through Its Registrar General

2.Registrar (Examination), Rajasthan High Court, Jodhpur.
                                                  ----Respondents

            D.B. Civil Writ Petition No. 11360/2019
Lalita Matai D/o Shri Narayan Das Matai, Aged About 31 Years, B/c
Sindhi, R/o D-3/11, Wonder Cement Ltd Colony, Nimbahera,
Chittorgarh, - 312601, Rajasthan
                                                    ----Petitioner
                              Versus

1.Rajasthan High Court Jodhpur, Through Its Registrar General

2.Registrar (Examination), Rajasthan High Court, Jodhpur.
                                                  ----Respondents

           D.B. Civil Writ Petition No. 11361/2019
Chhitar Mal Jat S/o Shri Ram Sahai, R/o A-5, Shanti Niketan
Colony, Barkat Nagar, Tonk Phatak, Jaipur (Raj.)
                                                    ----Petitioner
                             Versus
Rajasthan High Court Jodhpur, Through Its Registrar
                                                  ----Respondent


                   (Downloaded on 01/09/2019 at 08:02:04 PM)
                                        (6 of 62)               [CW-10022/2019]


           D.B. Civil Writ Petition No. 11394/2019
1.Mohit Rana S/o Pramod Rana, Aged About 25 Years, Resident Of
D1, Sanjay Enclave, Rajapuri Road, Uttam Nagar, New Delhi At
Present Residing At C-603, Hanging Garden, Jaisinghpura Road,
Bhakrota, Jaipur.

2.Paramvir Singh, S/o Satvir Singh, Aged About 26 Years,
Resident Of 174/27 Rohtak Road, Jind, Harayana At Present
Residing At C-603, Hanging Garden, Jaisinghpura Road, Bhakrota,
Jaipur.

3.Somya Singh, D/o Jitendra Singh Deshwal, Aged About 25
Years, Resident Of C3 (New) Isswc, Selaqui, Dehradun,
Uttrakhand At Present Residing At C-603, Hanging Garden,
Jaisinghpura Road, Bhakrota, Jaipur.
                                             ----Petitioners
                             Versus

1.Rajasthan High Court, Jodhpur, Through Registrar General,
Rajasthan High Court Building, Jodhpur.

2.Rajasthan    High    Court,   Jodhpur,     Through    Registrar
(Examination), Rajasthan High Court Building, Jodhpur.
                                                 ----Respondents

           D.B. Civil Writ Petition No. 11395/2019
Meghna Tanwar D/o Shri Bhawani Singh Tanwar, Aged About 25
Years, Resident Of C-324, Sector 8, Vidhyadhar Nagar, Jaipur-
302023, Raj.
                                                 ----Petitioner
                             Versus

1.Rajasthan High Court, Jodhpur, Through Registrar General,
Rajasthan High Court Building, Jodhpur.

2.Registrar (Examination), Rajasthan High Court, Rajasthan High
Court Building, Jodhpur.
                                                ----Respondents

           D.B. Civil Writ Petition No. 11456/2019
Ankita Bafna Daughter Of Shri Kantilal Bafna, Aged About 28
Years, Resident Of Flat No. 406, Vidhi Vinayak Apartment, Khaine
Ka Kua, Jodhpur, Presently Resident Of C-45, B, 6D, Engineers
Colony, Mansarovar, Jaipur (Roll No. 25576)
                                                    ----Petitioner
                              Versus

1.Rajasthan High Court, Jodhpur, Through Registrar General,
Rajasthan High Court Building, Jodhpur.

2.Rajasthan    High    Court,   Jodhpur,     Through    Registrar
(Examination), Rajasthan High Court Building, Jodhpur.
                                                 ----Respondents

           D.B. Civil Writ Petition No. 11570/2019

                   (Downloaded on 01/09/2019 at 08:02:04 PM)
                                        (7 of 62)               [CW-10022/2019]


Gayatri Singh D/o Shri Sangram Singh, Aged About 24 Years, By
Caste Rajput, R/o Retd. Dgp Police Residence, Opposite Road No.
14, Vki Area, Near Jaipur Ajmer Bye Pass, Jaipur (Raj.)
                                                      ----Petitioner
                             Versus

1.Rajasthan High Court, Jodhpur Through Registrar General,
Rajasthan High Court Building, Jodhpur.

2.Rajasthan High Court, Jodhpur Through Registrar (Examination)
Rajasthan High Court Building, Jodhpur.
                                                ----Respondents

           D.B. Civil Writ Petition No. 9577/2019
Seema Roj D/o Shri Prahlad Sahay Roj, Aged About 22 Years, R/o
361, Tegore Nagar, Ajmer Road, Jaipur.
                                                  ----Petitioner
                            Versus

1.Rajasthan High Court, Jodhpur, Through Registrar General,
Rajasthan High Court Building, Jodhpur.

2.Rajasthan    High    Court,   Jodhpur,     Through    Registrar
(Examination), Rajasthan High Court Building, Jodhpur.
                                                 ----Respondents

           D.B. Civil Writ Petition No. 9752/2019
Mohit S/o Shri Karam Chand, Aged About 25 Years, R/o 323, Near
Desu Road, Shalimar Village, New Delhi-110088
                                                  ----Petitioner
                             Versus
Rajasthan High Court, Through Its Registrar (Examination),
Jodhpur.
                                                ----Respondent

            D.B. Civil Writ Petition No. 9697/2019
Vidhi Joshi D/o Shri Deep Chandra Joshi, Aged About 25 Years,
R/o Plot No.71, Lane 5, Bhrigu Nagar, Behind Elements Mall, Dcm,
Ajmer Road, Jaipur (Rajasthan) Roll No. 55981
                                                   ----Petitioner
                             Versus
1.Rajasthan High Court Jodhpur, Through Registrar General,
Rajasthan High Court Building, Jodhpur.

2.Rajasthan    High    Court,   Jodhpur,     Through    Registrar
(Examination), Rajasthan High Court Building, Jodhpur.
                                                 ----Respondents

            D.B. Civil Writ Petition No. 9854/2019
Rakesh Sharma S/o Shri Jagdish Prasad Sharma, Aged About 33
Years, Resident Of Plot No. 25, Shri Ram Nagar, Near Avm School,
Jhotwara, Jaipur.
                                                    ----Petitioner
                              Versus


                   (Downloaded on 01/09/2019 at 08:02:04 PM)
                                         (8 of 62)               [CW-10022/2019]


1.Rajasthan High Court Jodhpur, Through Its Registrar General

2.Registrar (Examination), Rajasthan High Court, Jodhpur.
                                                  ----Respondents

            D.B. Civil Writ Petition No. 9857/2019
Rupendra Kumar Sharma S/o Shri Gopal Krishan Sharma, Aged
About 35 Years, Resident Of 1525, Teli Mohalla, Near Sr. Sec.
School, Kalyan Ganj, Bassi Village Bassi District Jaipur.
                                                        ----Petitioner
                               Versus

1.Rajasthan High Court Jodhpur, Through Its Registrar General

2.Registrar (Examination), Rajasthan High Court, Jodhpur.
                                                  ----Respondents

           D.B. Civil Writ Petition No. 9906/2019
Archana Sharma D/o. Om Prakash Sharma, Aged About 36 Years,
Permanent Address- Ram Bhajo Kutir, Ward No.8, Doliyon Ka Bas,
Sikar. Present Address House No. 51/157, Shipra Path,
Mansarovar, Jaipur (Raj.) 302020
                                                 ----Petitioner
                              Versus

1.Rajasthan High       Court,       Jodhpur         Through     Its   Registrar
Administrative.

2.Rajathan High Court, Jaipur Bench, Jaipur Through Its Registrar
Administrative

3.Registrar (Examination), Rajasthan High Court, Jodhpur.
                                                  ----Respondents

            D.B. Civil Writ Petition No. 9965/2019
1.Anugrah Singh S/o Shri Shailendra Singh, Aged About 25 Years,
Resident Of Flat No.101, Shivalaya Apartments, M-55, Janakpuri,
Marris Road, Aligarh-202001, Uttar Pradesh. (Roll No. 26000)

2.Priyanka Yadav D/o Shri Yadram Singh Yadav, Aged About 35
Years, Resident Of X-118, Street No.8, Brahmpuri, Delhi-110053.
(Roll No. 44633)

3.Vishaka Pundeer D/o Shri Shakti Singh, Aged About 26 Years,
Resident Of H.no.39, Kanwali, G.m.s. Road, Dehradun-248001,
Uttarakhand. (Roll No. 56961)

4.Amanpreet Kaur D/o Shri Amarjit Singh, Aged About 23 Years,
Resident Of H.no.77, U.p.o. Randhawa Masanda, Jalandhar-
144004., Punjab. (Roll No.24257).

5.Neelima Singh D/o Shri Manoj Kumar Tanwar, Aged About 24
Years, Resident Of H.no.3040, New Housing Board, Sector-13,
Bhiwani-127021, Haryana. (Roll No. 40244).


                    (Downloaded on 01/09/2019 at 08:02:04 PM)
                                       (9 of 62)               [CW-10022/2019]


6.Gaurav Saxena S/o Shri Ashok Saxena, Aged About 33 Years,
Resident Of Saxena Bhawan, Plot No.5, Near Chaturvedi Bhawan,
Behind Atta Mandir, Indira Colony, Alwar-301001, Rajasthan. (Roll
No.31437).

7.Vishal Godara S/o Shri L.r. Godara, Aged About 28 Years,
Resident Of C-252, Gokul Path, Vaishali Nagar, Jaipur-302021.
(Roll No. 57000)

8.Aditi Nagayach D/o Shri Madan Mohan Nagayach, Aged About 30
Years, Resident Of 3-Mb-161, Indira Gandhi Nagar, Jagatpura,
Jaipur-302017. (Roll No. 23183).

9.Neha Rai D/o Shri Vashistha Rai, Aged About 23 Years, Resident
Of Pathakauli Kaloni, Harra Ki Chungi, Azamgarh-276001, U.p.
(Roll No. 40613).

10.Nishant Jain S/o Shri Bharat Bhushan Jain, Aged About 25
Years, Resident Of Near, Sbi Bank, Ward No.14, Tijara-301411,
Alwar, Rajasthan (Roll No. 41237).

11.Noopur Sharma D/o Shri Rajnikant Sharma, Aged About 28
Years, Resident Of Mandir Shri Madho Biharji, Opposite Reserve
Police Line, Station Road, Jaipur-302006 (Roll No. 41541).

12.Aditya S/o Shri Ram Niwas Sharma, Aged About 34 Years,
Resident Of 1399, Sector-I, Rohtak-124001, Haryana (Roll
No.23218).

13.Akshay Pandey S/o Shri Raj Kumar Pandey, Aged About 24
Years, Resident Of H.no.60, Ansal Pradhan Enclave, Bhopal-
462039 (Roll No.23967)

14.Bhavneet Arora D/o Shri Suresh Kumar, Aged About 25 Years,
Resident Of 777-A Jheel Khuranja, East Delhi-110051 (Roll
No.28333).

15.Akash Gosain S/o Shri Gopal Gosain, Aged About 24 Years,
Resident Of 111-A, R-23, Meenakshi Garden, Tilak Nagar, New
Delhi-110018. (Roll No.23778).

16.Sameer Gosain S/o Shri Gopal Gosain, Aged About 25 Years,
Resident Of 111-A, R-23, Meenakshi Garden, Tilak Nagar, New
Delhi-110018. (Roll No. 48776).

17.Mohammed Shadab S/o Shri Fariyad Mohammed, Aged About
26 Years, Resident Of S-63, Bapu Nagar, Bhilwara-311001,
Rajasthan. (Roll No. 38710).

18.Anirudh Singh Rathore S/o Shri Rajendra Singh Rathore, Aged
About 28 Years, Resident Of E-310, Shastri Nagar, Ajmer,
Rajasthan (Roll No.25068).

19.Shivangi Gupta D/o Shri Indra Bhooshan Gupta, Resident Of
Rajeev Colony, Deeg, Bharatpur, Rajasthan. (Roll No. 51416)

                  (Downloaded on 01/09/2019 at 08:02:04 PM)
                                         (10 of 62)                 [CW-10022/2019]


                                                                   ----Petitioners
                                   Versus

1.Rajasthan High Court, Jodhpur Through Registrar General,
Rajasthan High Court Building, Jodhpur.

2.Rajasthan High Court, Jodhpur Through Registrar (Examination),
Rajasthan High Court Building, Jodhpur.
                                                ----Respondents

           D.B. Civil Writ Petition No.11788/2019
Kriti Gour D/o Sh. Abhisheak Gour, Aged About 26 Years, R/o 45,
Priyanka, Scheme No.1 (Extension) Mehtab Singh Road, Alwar
(Raj.).
                                                                   ----Petitioner

                                   Versus
 1.     High Gourt Of Judicature For                     Rajasthan,    Jodhpur
        Through Its Registrar General.
 2.     Registrar (Examination), Rajasthan High Court, Jodhpur.
                                                                ----Respondents

           D.B. Civil Writ Petition No. 9768/2019
Shashi D/o Shri Bhagwat Singh, Aged About 28 Years, R/o 23,
Deen Dayal Nagar, Bharatpur, Rajasthan.
                                                ----Petitioner
                             Versus

1.Registrar General, High Court Of Judicature For Rajasthan,
Jodhpur.

2.Registrar Examination, High Court Of Judicature For Rajasthan,
Jodhpur.
                                                 ----Respondents


Advocates who appeared in these matters:
For Petitioner(s)        :     Mr. R.N. Mathur, Senior Advocate,
                               assisted by Mr. Shovit Jhajharia,
                               Mr. Biri Singh Sinsinwar, Senior
                               Advocate, assisted by Mr. Raghu
                               Nandan Sharma,
                               Mr. Rajesh Sharma, Mr. Dev Krishna
                               Purohit, Mr. Mithlesh Kumar,
                               Mr. Ashwini Jaiman, Mr. Mukesh
                               Kumar Meena, Mr. Kuldeep Singh
                               Meena, Mr. Kamal Kant Vyas, Mr.
                               Ashish Kumar, Mr. Anurag Sharma,
                               Mr. Giriraj Prasad Sharma, Mr. Dinesh
                               Pareek, Mr. Rakesh Chandel, Mr. Abhi
                               Goyal, Mr. Raj Kumar Garhwal, Mr.
                               Ved Prakash, Mr. Martand Pratap


                    (Downloaded on 01/09/2019 at 08:02:04 PM)
                                                      (11 of 62)                   [CW-10022/2019]


                                            Singh, Mr. S.N. Kumawat, Mr. Govind
                                            Gupta, Ms. Mahi Yadav, Mr. Punit
                                            Singhvi, Mr. Asgar Khan, Mr. Rajeev
                                            Sogarwal.
          For Respondent(s)           :     Mr. A.K. Sharma, Senior Advocate,
                                            assisted by Mr. V.K. Sharma &
                                            Mr. Rachit Sharma


                    HON'BLE MR. JUSTICE MOHAMMAD RAFIQ
                 HON'BLE MR. JUSTICE NARENDRA SINGH DHADDHA

                                             Judgment
//Reportable//


         Per Hon'ble Mr. Justice Mohammad Rafiq:

         18/07/2019


                 This    batch   of   writ     petitions       seeks         to   challenge    the

         correctness of final answer key of the preliminary examination

         issued by the respondent Rajasthan High Court dated 20.05.2019

         for recruitment of 197 posts to Civil Judge Cadre, notified vide

         advertisement dated 15.11.2018. Challenge has been made to

         decision of the respondent-High Court establishment, deleting five

         questions of the question paper of preliminary examination. In the

         alternative, prayer has also been made for award of bonus marks

         for the deleted five questions. Also challenged answers to twenty

         other questions on different grounds.

                 It may be noted at the outset that as per the scheme of

         examination, the competitive examination for recruitment was to

         be conducted in two stages, i.e,. preliminary examination and

         main examination. Marks obtained in the preliminary examination

         by      the    candidates,    who      are      declared        qualified    for     main

         examination, are not counted for determination of final merit. All

         those candidates who secure same percentage of marks of the last



                                 (Downloaded on 01/09/2019 at 08:02:04 PM)
                                         (12 of 62)               [CW-10022/2019]


cut off would be admitted to the main examination. Candidates

belonging to Scheduled Caste and Scheduled Tribes category were

required to secure 35% minimum marks and candidates of all

other categories were required to secure 40% minimum marks in

the preliminary examination. It was also notified that number of

candidates to be permitted to appear in the main examination

would be 15 times the total number of vacancies categorywise. It

was also notified that number of candidates to be called for

interview shall be, as far as possible, three times the number of

vacancies categorywise, provided that a candidate in order to

qualify for interview shall have to secure minimum 35% marks in

each law paper and 40% marks aggregate in main examination.

However, the candidates belonging to Scheduled Castes and

Scheduled Tribes would be deemed to be eligible for interview if

he/she has obtained minimum 30% marks in each of the law

paper and 35% marks aggregate in the main examination. It was

compulsory for every candidate to appear in each paper of written

test as also before the interview board for viva-voce failing which

he shall not be recommended for appointment. The preliminary

examination carried 100 marks on the basis of hundred objective

type questions, with one mark for each question. Each question

had four options with only one correct answer. The question

papers booklet distributed at the examination centers were in four

series, namely, A, B, C, D, where due to reshuffling serial number

of the questions would undergo a change in the paper, although

the question remains the same with the same multiple options in

the same order. Except the language papers, candidates were

provided question     paper       booklet        in    bi-lingual,   i.e.,   both

                    (Downloaded on 01/09/2019 at 08:02:04 PM)
                                        (13 of 62)                 [CW-10022/2019]


English and Hindi and the candidates were provided OMR sheets in

objective type where they have to simply darken the circle/bubble,

indicating the correct answer from black/blue ball point pen as per

the instruction no.6 provided on the top thereof. The answer-

books are evaluated with the help of the computer programme, as

per one of the four circles/bubbles so darkened. In fact, question

paper booklet contained 12 instructions. The instruction no.3 was

to the effect that only one answer is to be given for each question.

The instruction no.4 provided that if more than one answer is

marked, it would be treated as wrong answer. Instruction no.6

was to the effect that each question has four options marked

serially as 1,2,3,4 out of which only one is correct. Instruction

no.7 read that there is no Negative Marking. Instruction no.10

provided that if there is any sort of ambiguity/mistake either of

printing or factual nature then out of Hindi and English version of

the question, the English version will be treated as standard.

     A total 42118 candidates applied in response to the

advertisement   but   only     27776       candidates          appeared   in the

preliminary examination. Of them, only 3290 candidates were

declared eligible for the main examination. The respondents

immediately after conducting the preliminary examination on

31.03.2019 published the model answer key of the question paper

on 01.04.2019, with noting that if any candidate has any objection

regarding correctness of any of the answer, he/she should upload

the same on the official website of the Rajasthan High Court

between 04.04.2019 and 13.04.2019 by entering his application ID

and date of birth. According to the respondent, a total number of

2910 objections against 86 model answers were received. 58 out of

                   (Downloaded on 01/09/2019 at 08:02:04 PM)
                                         (14 of 62)              [CW-10022/2019]


them pertained to the law papers of civil and criminal, whereas 30

and 15 were pertaining to the language papers of English

proficiency and Hindi proficiency, respectively. All the objections

were placed before the Examination Committee, which, in its

discretion, constituted a Committee comprising two Hon'ble

Judges of this Court with the subject experts of each subject,

namely, Law, English and Hindi subjects, having vast experience in

their respective fields, to consider the objections. The Expert

Committee after examining the matter meticulously, disposed of

all the objections in its meeting held on 03.05.2019. It submitted

three separate reports for Law, English and Hindi subjects,

thereby sustaining objections in regard to five questions and

rejecting other objections in respect of all other questions.

     We have heard learned counsel for the parties and perused

the material on record.

     Contention of learned counsel for the petitioners is that

deletion of five questions has diminished the chances of the

candidates, who diligently prepared for the examination and

marked the correct answers to the question. Even in a case where

there are multiple correct options, deletion of the questions would

only work to the advantage of those who have chosen wrong

answers, thereby putting the candidates who have attempted the

correct answer in a disadvantageous position. The appropriate

course, even in the case of multiple correct answers, would be to

award marks to each of those candidates, who selected any one of

correct answers, including with regard to Question No.A/50 where

the option (2) is correct answer in English language and option (1)

is correct answer in Hindi language. It is argued that the Expert

                    (Downloaded on 01/09/2019 at 08:02:04 PM)
                                         (15 of 62)                   [CW-10022/2019]


Committee ought not to have given vague and unclear opinion. Its

opinion in respect of five deleted questions was that either

questions be deleted or any other appropriate decision, which is in

the interest of the examinees, may be taken. The best decision in

the interest of the examinees would have been to award marks to

all the candidates who chose any one of the correct answers. The

decision of the respondent to delete the questions is therefore

arbitrary, unreasonable and is liable to be set aside.

     Learned counsel for the petitioners have also submitted that

in   view    of    the    discrepancies            found        in    number     of

questions/answers, this Court should appoint a fresh Expert

Committee as was done by the Supreme Court in Richal Vs.

Rajasthan Public Service Commission and Others - (2018) 8

SCC 81, in regard to recruitment to the post of School Lecturers.

In fact, a Division Bench of this Court in Special Appeal (Writ)

No.1092/2015 - Pankaj Oswal and Others Vs. Rahul Kumar

Mahrawal     and     Another,          decided        vide      judgment     dated

14.05.2018, while dealing with a case pertaining to recruitment to

the post of School Lecturers, followed the judgment of the

Supreme Court in Richal, supra, and directed a third Expert

Committee to be constituted and required the Vice Chancellor of

the University of Rajasthan, Jaipur, to nominate three Professors

in his discretion to constitute such Committee. Reliance is also

placed on the judgment of this Court in Girraj Prasad Sharma

and Others Vs. Rajasthan High Court and Another - 2012

WLC (Raj.) UC 597, wherein the Division Bench of this Court

appointed a Senior Advocate of this Court as Amicus Curiae to

scrutinize the model answer key published by the Rajasthan Public

                    (Downloaded on 01/09/2019 at 08:02:04 PM)
                                        (16 of 62)              [CW-10022/2019]


Service Commission pertaining to recruitment of Civil Judge Cadre

in 2012, which agreed to his suggestions for deleting 6 questions,

changing answer key in respect of 8 questions, which were

wrongly deleted and correcting answer key in respect of other 6

questions.

     Mr. Biri Singh Sinsinwar, learned senior counsel for some of

the petitioners, relying on Single Bench judgment of Madras High

Court dated 31.08.2010 in N. Sasi Kumar & Another Vs. The

Chief Secretary, Government of Tamil Nadu and Others -

2010 0 Supreme (Mad) 3800, argued that where two answers

are found to be correct the only rectification that could be done by

the respondents is to award marks to all candidates, who chose

either of the two correct options. The Allahabad High Court also in

Sunil Kumar Singh and Others Vs. State of U.P. and Others -

2016 0 Supreme (All) 1568, refused to interfere with the

decision of the U.P.P.S.C. in awarding marks to candidates, who

chose either of the two correct answers to the questions.

     Mr. Rajesh Sharma, learned counsel for petitioner Arti

Meena, submitted that the petitioner being a female candidate of

Scheduled Tribe category, the respondents were required to notify

a separate cut off for female candidates in each reserved category,

viz., Scheduled Castes and Scheduled Tribes etc.

     Mr. A.K. Sharma, learned senior counsel for respondent,

submitted that scope of judicial review of correctness of answer

key has been considered by the Supreme Court as well as this

Court time and again. The Courts have entertained such challenge

only on very limited grounds and have always given due

weightage to the opinion of the subject experts. Even if there are

                   (Downloaded on 01/09/2019 at 08:02:04 PM)
                                        (17 of 62)              [CW-10022/2019]


any conflicting views in text books or other study material, each

person should bow down to the opinion of experts. The court

should not at all reevaluate or scrutinize the answer sheets of a

candidate as it has no expertise, for academic matters are best

left to academicians. It has also been held that the courts should

presume the correctness of the key answers and proceed on that

assumption and in the event of a doubt, the benefit should go to

the examination authority rather than to the candidate. So far as

present matters are concerned, the petitioners have failed to

prove that the answers are palpably incorrect or demonstrably

wrong. It is submitted that the entire action of the respondents in

deleting 5 questions and turning down the objections with regard

to remaining questions is perfectly in accordance with law. The

Courts have always been slow to interfere with the opinion

expressed by the experts unless there are allegations of mala

fides against the experts. Reliance in support of this argument has

been placed on the judgments of the Supreme Court in Richal Vs.

Rajasthan Public Service Commission and Others - (2018) 8

SCC 81, Ranvijay Singh and Others Vs. State of Uttar

Pradesh and Others - (2018) 2 SCC 357, Uttar Pradesh

Public Service Commission and Another Vs. Rahul Singh

and Another - (2018) 7 SCC 254, Kanpur University Vs.

Samir Gupta - (1983) 4 SCC 309 and that of the Division Bench

of this Court in D.B. Civil Writ Petition No.12277/2015

decided on 06.10.2015. It is submitted that in the present

matters, there being no allegations of bias or mala fides against

the Expert Committee, the present writ petitions deserve to be

dismissed.

                   (Downloaded on 01/09/2019 at 08:02:04 PM)
                                          (18 of 62)                [CW-10022/2019]


     It is submitted that the Delhi High Court in the judgment in

Anjali Goswami and Others Vs. Registrar General, Delhi

High Court - Writ Petition (C) No.963/2019, on which

reliance   has   been   placed      by     the    learned       counsel   for   the

petitioners, has observed that the candidates who had marked

option (1) or (4) be awarded one mark. The said judgment is

distinguishable on the facts as well as law. The respondents in that

case proceeded to straightaway declare result of the preliminary

examination without first uploading answer key, inviting and

disposing of the objections. There was no dispute with regard to

deleting any question before the Division Bench of the Delhi High

Court. Therein the Delhi High Court followed its earlier judgment

dated 09.05.2016 in Samir Gupta Vs. Delhi High Court - Writ

Petitions (C) No.3453/2016 and 2104/2016, in which the

High Court observed that since two or more of the suggested

answers were correct, the model answer key and the question

would faultier as only one answer was to be marked. The High

Court therefore observed that the questions and suggested

answers fell foul to the test stipulated in Kanpur University's

case, supra, and should be deleted. Referring to judgment of the

Delhi High Court in Samir Gupta, supra, Mr. A.K. Sharma, learned

senior counsel, submitted that where more than one suggested

answers were correct, the Court has taken the view that such

questions should be deleted. It is submitted that the decision

regarding deletion of questions and preparing the result on the

basis of reduced 95 marks has been taken in the interest of all the

examinees and applied uniformly to all, which cannot be said to be

unfair or arbitrary or irrational in any manner.

                    (Downloaded on 01/09/2019 at 08:02:04 PM)
                                          (19 of 62)                  [CW-10022/2019]


      Replying to the argument raised on behalf of the petitioners

that a separate cut off ought to have been declared for the female

candidates of the Scheduled Castes and Scheduled Tribes, Mr. A.K.

Sharma, learned senior counsel for the respondents, cited a

Division Bench judgment of this Court in Vikram Singh Chouhan

vs.   State   of   Rajasthan       &    Ors.      [D.B.      Civil   Writ   Petition

No.3115/2014, decided on 16.05.2014], and submitted that this

being a horizontal reservation, a separate cut off for female

candidates of the reserved categories is not required to be

notified. In any case, there were already sufficient female

candidates available within the notified cut off, therefore, separate

cut off marks for females was not required to be notified.

      We have given our anxious consideration to rival submissions

and perused the material on record.

      We may at the outset observe that contention that separate

cut off marks should be declared for female candidates of the

reserved categories, i.e., Scheduled Castes and Scheduled Tribes,

is liable to be rejected for the simple reason that the respondents

in their reply to the writ petition filed in D.B. Civil Writ Petition

No.10022/2019 - Arti Meena Vs. Rajasthan High Court,

Jodhpur through its Registrar, have categorically stated that

separate cut off marks for women candidates of all categories

have not been issued, reason being that more than required

number of women have already found place in the main list of all

categories, having scured more marks than the cut off,                      and no

occasion had arisen to drag any less meritorious women candidate

to make up for deficiency of the required 15 times the number of

vacancies.

                     (Downloaded on 01/09/2019 at 08:02:04 PM)
                                         (20 of 62)                 [CW-10022/2019]


     Before proceeding to examine the submissions with regard to

alleged   discrepancies    in    the     options       given      under    different

questions,   we   must      observe        that      in    this   age     of   mass

unemployment, there is always a very stiff competition amongst

the candidates to secure a job. Difference of one wrong answer

taken as correct and vice versa may result in loss of fortune to

hundreds. But at the same time, it must also be kept in view that

the courts should be extremely loath in making interference in the

opinion of the experts unless the key answer is proved to be

palpably wrong, which no reasonable body of men would record as

correct. Such decision however should not be arrived at on the

basis of inferential process or process of rationalization. The

opinion of the academic experts is entitled to due weightage. The

writ court should not act like a court of appeal over the decision of

experts until it is proved on weighty material that such opinion is

wholly perverse and erroneous.

     The earliest judgment available on the scope of interference

by this Court in exercise of its power of judicial review is in the

case of Kanpur University Vs. Samir Gupta, supra, wherein the

Supreme Court considered the issue pertaining to the scope of

judicial review of the correctness of key answer notified by the

examining body supplied by the paper setter with regard to

multiple choice of objective type test for admission to medical

course through combined pre medical test. The High Court in that

case upheld the challenge by the candidates to various key

answers of different questions in respect of some of the questions.

Repelling the challenge to the judgment of the High Court, the

Supreme Court in para 15 and 16 of the report, held as under:-

                    (Downloaded on 01/09/2019 at 08:02:04 PM)
                                        (21 of 62)              [CW-10022/2019]



     "15. The findings of the High Court raise a question of
     great importance to the student community. Normally,
     one would be inclined to the view, especially if one has
     been a paper setter and an examiner, that the key
     answer furnished by the paper setter and accepted by
     the University as correct, should not be allowed to be
     challenged. One way of achieving it is not to publish the
     key answer at all. If the University had not published the
     key answer along with the result of the test, no
     controversy would have arisen in this case. But that is
     not a correct way of looking at these matters which
     involve the future of hundreds of students who are
     aspirants for admission to professional courses. If the
     key answer were kept secret in this case, the remedy
     would have been worse than the disease because, so
     many students would have had to suffer the injustice in
     silence. The publication of the key answer has
     unravelled an unhappy state of affairs to which the
     University and the State Government must find a
     solution. Their sense of fairness in publishing the key
     answer has given them an opportunity to have a closer
     look at the system of examinations which they conduct.
     What has failed is not the computer but the human
     system.

     16. Shri Kacker, who appears on behalf of the University,
     contended that no challenge should be allowed to be
     made to the correctness of a key answer unless, on the
     face of it, it is wrong. We agree that the key-answer
     should be assumed to be correct unless it is proved to
     be wrong and that it should not be held to be wrong by
     an inferential process of reasoning or by a process of
     rationalisation. It must be clearly demonstrated to be
     wrong, that is to say, it must be such as no reasonable
     body of men well-versed in the particular subject would
     regard as correct. The contention of the University is
     falsified in this case by a large number of acknowledged
     text-books, which are commonly read by students in
     U.P. Those text-books leave no room for doubt that the
     answer given by the students is correct and the key
     answer is incorrect."


     The Supreme Court in Manish Ujwal & Others Vs.

Maharishi Dayanand Saraswati University and Others -

(2005) 13 SCC 744, held that in the case of multiple choice in

objective type test, the authorities have to be very careful and

should always keep in view the interest of students as paramount

consideration. A wrong key answer may result in a merit being

                   (Downloaded on 01/09/2019 at 08:02:04 PM)
                                          (22 of 62)              [CW-10022/2019]


made a casualty.     Disapproving the approach of the High Court,

the Supreme Court held that the student community cannot be

made to suffer on account of errors committed by the University.

The Supreme Court enunciated the same principle which was

propounded in Kanpur University, supra, as would be evident

from para 9 of the report in Manish Ujwal, supra, which reads

thus:

        "9. In Kanpur University v. Samir Gupta, considering
        similar problem, this Court held that there is an
        assumption about the key answers being correct and in
        case of doubt, the court would unquestionably prefer the
        key answer. It as for this reason that we have not
        referred to those key answers in respect whereof there
        is a doubt as a result of difference of opinion between
        experts. Regarding the key answers in respect whereof
        the matter, is beyond the realm of doubt, this. Court has
        held that it would be unfair to penalise the students for
        not giving an answer which accords with the key answer,
        that is to say, with an answer which is demonstrated to
        be wrong. There is No dispute about the aforesaid six
        key answers being demonstrably wrong and this fact has
        rightly not been questioned by the learned counsel for
        the University. In this view, students cannot be made to
        suffer for the fault and negligence of the University."

        The same approach was taken by the Supreme Court in

Guru Nanak Dev University Vs. Saumil Garg and Others,

supra, wherein the Supreme Court directed the University to

reevaluate answer of eight questions in reference to key answers

provided by the CBSE. The Supreme Court disapproved the course

adopted by the University in giving marks to all the students, who

had participated in the entrance test irrespective of whether any

of them had answered questions or not. It was held that when

correctness of the answer keys given by the paper setters is

examined by the experts, it should be assumed to be correct

unless they are shown to be palpably or demonstrably erroneous.



                     (Downloaded on 01/09/2019 at 08:02:04 PM)
                                             (23 of 62)                  [CW-10022/2019]


     Being, therefore, fully conscious of the limitations of its

jurisdiction, this Court has with the assistance of learned counsel

appearing on both the sides, evaluated the correctness of

questions primarily with a view to finding out whether there are

plural number of correct options given by the Examination

Committee against any question, though at the same time keeping

in mind the law laid down by the Supreme Court in Subhash

Chandra Verma, supra that candidates are required to tick mark

the answers which is most appropriate out of plurality of answers

and that even if the answers could be more than one, the

candidates will have to select the one, which is more correct than

the alternative answers.

     We shall in the first instance deal with the arguments of the

petitioners       challenging    the     deletion        of    aforementioned      five

questions and in later part of the judgment, consider the

argument challenging the choice of the respondents as one of the

four options to be the correct answer in respect of the twenty

questions.

     Question No.A/13, B/20, C/01, D/03, reads thus:-

Which of the following contracts can be enforced?
     (1)      A     contract     for     the     non-performance            of   which
     compensation is an adequate relief.
     (2) A contract which is in its nature determinable.
     (3)     A     contract    the     performance            whereof   involves   the
     performance of a continuous duty.
     (4) Purchase of a share of a partner in a firm


     According to learned counsel appearing for the petitioners,

the respondents have in the model answer key wrongly treated

option (4) as the only correct answer, whereas according to the

                        (Downloaded on 01/09/2019 at 08:02:04 PM)
                                             (24 of 62)              [CW-10022/2019]


petitioners, option (1) is also a correct answer. Thus there were

two correct answers. Whoever has chosen either of these two as

the correct answer, should be awarded marks rather than deleting

the questions. According to the respondents, total 65 objections

were received about this question mainly on the ground that the

Specific Relief (Amendment) Act, 2018 notified on 01.08.2018 has

introduced certain amendments, amending various provisions of

the Specific Relief Act. The Committee was of the view that in the

light of the aforesaid amendment, options (1) and (4) would both

be correct answers and therefore sustained the objections and

proposed that either the question itself be deleted or any other

appropriate decision be taken in the interest of the examinees.

     It may be significant to note that prior to amendment of

Section 14, its clause (a) had included a contract for non-

performance of which the compensation in money is an adequate

relief as one such contract, which could not be enforced but that

clause has since been deleted by the Amendment Act, which

substituted Section 14 with only four clauses, namely, (a) to (d),

wherein the aforesaid old clause (a) has not been retained. The

question is that which of the contracts referred to in four options

can be enforced. Option (1) refers to a contract for the non-

performance of which compensation is adequate relief. When read

in the light of the amendment, this would bring the same within

the purview of such contract which after amendment can be

specifically enforced. The option 4 includes the contract for

purchase of a share of the partnership in a firm which also by

virtue   of   Section     14(3)(b)(ii)        can     be     enforced   by   specific



                        (Downloaded on 01/09/2019 at 08:02:04 PM)
                                              (25 of 62)              [CW-10022/2019]


performance and therefore options (1) and (2) were both rightly

taken as correct.

      We are not inclined to accept the argument that the deletion

of the question by the respondent was not legally correct. We are

not inclined to uphold the argument that the respondent should

have awarded marks to all those candidates who chose either

option (1) or (4) as the answer. We shall deal with this aspect in

detail a little later.

      Question No.A-50, B/47, C/66, D/41 reads as under:-

Kalu prosecutes Khema for stealing a car from him, Khema is
convicted. Kalu afterwards sues Ganesh for the car which Khema
had sold to him before his conviction. The Judgment of conviction
of Khema in the suit between Kalu and Ganesh is:
      (1) Relevant
      (2) Irrelevant
      (3) Relevant only with prior permission of court
      (4) None of the above.


      According to the model answer key of the respondent, the

option no.2 was correct, whereas the argument of the petitioners

is that while option no.2 of the English version of the question is

correct but at the same time in Hindi version, the options no.1 and

2 got inter-changed and thus option no.1 became the correct

answer. There was thus one correct option in both English and

Hindi version.

      There has been a conflict in the arguments made by different

learned counsel appearing for the petitioners in regard to this

question. Mr. R.N. Mathur, learned Senior Counsel appearing for

the petitioners, submitted that the respondents in Instruction

no.10 on the question paper booklet provided that "if there is any

                         (Downloaded on 01/09/2019 at 08:02:04 PM)
                                        (26 of 62)                [CW-10022/2019]


sort of ambiguity/mistake either of printing or factual nature then

out of Hindi and English version of the question, the English

version will be treated as standard." Therefore, the respondents

have to treat only option no.2 given in the English version as the

correct answer. It is argued that principle of promissory estoppel

would apply in such a situation and the respondents would be

bound to adhere to instruction no.10. Learned Senior Counsel

argued that even if large number of candidates have answered

option (1) as correct in Hindi version, the English version shall

have to be preferred. Reliance is placed on the judgment of the

Allahabad High Court in Jaswant Sugar Mills Ltd., Meerut Vs.

The   Presiding   Officer,       Industrial         Tribunal      (III),   U.P.,

Allahabad and Others - AIR 1962 Allahabad 240, judgment

of Orissa High Court in G. Sreenivasan and Others Vs.

Principal, Regional Engineering - AIR 2000 Ori 56, judgment

of the Supreme Court in Guru Nanak Dev University Vs.

Saumil Garg - (2005) 13 SCC 749 and judgment of the

Supreme Court dated 22.11.2018 in The Central Board of

Secondary Education and Another Vs. T.K. Rangarajan and

Others - Civil Appeal No.11232/2018 and Others.

      Mr. R.N. Mathur, learned Senior Counsel, relied on judgment

of the Supreme Court in the The Central Board of Secondary

Education and Another Vs. T.K. Rangarajan and Others -

Civil Appeal No.11232/2018 and Others.                         That was a case

where the students appeared in National Eligibility-cum-Entrance

Test - UG, 2018, which was in English, conducted by the Central

Board of Secondary Education. Therein bi-lingual questions were

set in English with an option of regional language Tamil. The High

                   (Downloaded on 01/09/2019 at 08:02:04 PM)
                                             (27 of 62)               [CW-10022/2019]


Court while allowing the writ petition held that 49 questions in

Tamil were ambiguous, especially in respect of the students who

had throughout studied in Tamil medium and had scant knowledge

of English. The instruction C (vi) in that case provided that in case

of any ambiguity in translation of any of the questions, its English

version shall be treated as final. The Supreme Court reversing the

judgment of the High Court, held that this clause was extremely

significant to ensure that the students have some basic knowledge

of English even if they are allowed the facility to write the

examination     in     their   regional       language         because    the   entire

education for MBBS/BDS courses throughout the country is taught

in English.

       On the other hand, Mr. A.K. Sharma, learned Senior Counsel

appearing for the respondent Rajasthan High Court, submitted

that   the    Expert     Committee          after     analyzing     the   objections

objectively, was of the unanimous opinion that objections are to

be sustained and proposed that either the question itself be

deleted or any other appropriate decision be taken in the interest

of examinees. He submitted that the instruction no.6 of the very

same question paper booklet provided that "each question has

four options marked serially as 1,2,3,4 out of which only one is

correct." This being an objective type examination, the answer-

sheets were evaluated by a computer programme. The Expert

Committee, taking into consideration all the above factors and

also in the interest of examinees, decided to delete the question

as it was not possible to simultaneously treat option (2) in English

version as correct and option (1) in the Hindi version as correct

answer. The examining authority has no means of knowing or

                        (Downloaded on 01/09/2019 at 08:02:04 PM)
                                            (28 of 62)                     [CW-10022/2019]


verifying as to which candidate has followed English or Hindi

version to answer the question. The sequence of answer of

Question No.A/50, B/47, C/66, D/41, in English and Hindi version

mismatched. If the answer key is prepared on the basis of correct

answer (2), i.e., "irrelevant" in English version than those

examinees, who might have followed the Hindi version to solve

the paper or to understand the questions, would stand penalized

for answering the questions correctly by opting for answer (1),

i.e., "folaxr" (visangat). And going by final answer key with option

(2) as correct, candidates who had given incorrect answer would

have    been    rewarded.       Having        considered           this    aspect,   the

examining authority, acting on the recommendations of the Expert

Committee decided to delete the question to avoid arbitrary and

inequitable result.

       Mr. A.K. Sharma, learned senior counsel for respondent,

further submitted that the instructions are not statutory in nature.

These are      in   the   nature      of    guidelines        to     the    candidates.

Instructions do not hold out any promise to the candidates making

it obligatory for the examining authority to award marks to those

candidates, who on their own volition, chose to follow English

version of the question. There is no case for invoking doctrine of

promissory estoppel. The English version in situation covered by

instruction no.10 was to be treated as standard and not final.

Reliance in support of this argument is placed by the learned

senior counsel on the judgments of the Supreme Court in Motilal

Padampath Sugar Mills Vs. State of U.P. - (1979) 2 SCC 409




                      (Downloaded on 01/09/2019 at 08:02:04 PM)
                                         (29 of 62)                      [CW-10022/2019]


and Union of India Vs. Shri Hanuman Industries - (2015) 6

SCC 600.

      In our view, deletion of this question has not prejudiced any

of the candidates as it affects all of them equally regardless of

whether they attempted the option in English or Hindi version. At

the stage of preliminary examination, the candidates are not

required to indicate their medium of instruction, which is why all

the hundred objective type questions in the question paper

booklet are printed in bi-lingual languages in English and Hindi.

The respondents in their counter affidavit have also clarified that

the   candidates   are    required       to    indicate         their    medium     of

instruction, either Hindi or English, only on the cover page of the

main examination.

      Question No.A/58, B/38, C/42, D/63 reads thus:-

The right of private defence of the body does not extend to
voluntarily causing of death or of any other harm to the assailant,
if the offence which occasions the exercise of the right to be of
any of the descriptions hereinafter enumerated:
      (1) An assault with the intention of committing rape.
      (2) An assault with the intention of kidnapping or abducting.
      (3) An assault with the intention of wrongfully confining a
      person under circumstances which may reasonably cause
      him to have recourse to the public authorities for his release.
      (4) An assault of causing of grievous hurt on provocation.


      Contention of the petitioners is that the option (4) was

rightly shown as the correct answer in the model answer key

published by the respondent and therefore the respondents have

unjustifiably deleted this question. According to the respondents,

a total of 360 objections were received on the model answer key



                    (Downloaded on 01/09/2019 at 08:02:04 PM)
                                         (30 of 62)                [CW-10022/2019]


of the question. The Expert Committee, after due deliberation,

came to the conclusion that option (3) is also correct. Since there

were two correct options, namely option (3) and option (4), the

Expert Committee while sustaining the objections proposed that

either the question should be deleted or any other appropriate

decision   be   taken   in   the     interest      of    the    examinees.   The

Examination Committee therefore decided to delete the question.

     The parties are not at variance with respect to the fact that

option (4) is the correct answer. They also do not dispute that

options (1) and (2) are not the correct answers. The respondents,

however, have found the option (3) also as a correct answer.

Section 100 of the IPC when read along with option (3) makes it

clear that while this option is worded substantially similar to its

clause sixthly, with the omission of the word "unable", which

means that the person was able to have recourse to the public

authorities for his release. Since this word has been omitted, the

right of private defence of the body does not extend to voluntary

causing of death or of any other harm to the assailant. The option

(4) was also correct, which would be evident by comparison of this

option with clause secondly of Section 100 of the IPC, with words

"on provocation" have been added thereto. While voluntarily

causing grievous hurt is punishable under Sections 325 and 326

IPC, voluntarily causing grievous hurt on provocation is punishable

under Section 335 IPC. The Examination Committee therefore

rightly deleted this question.

     Question No.A/61, B/57, C/61, D/40, reads as under:-




                    (Downloaded on 01/09/2019 at 08:02:04 PM)
                                           (31 of 62)                [CW-10022/2019]


Which of the following irregularities vitiate the proceedings, if any
Magistrate, not being empowered by law in his behalf, does any of
the following things?
      (1) Makes an order under Section 133 of Cr.P.C. as to a local
      nuisance.
      (2) Makes an order under Part C or Part D of Chapter X of
      Cr.P.C.
      (3) Holds an inquest under Section 176 of Cr.P.C.
      (4) Makes an order for maintenance.


      According to the model answer key, option (3) was the

correct answer. The respondents have received in total 468

objections to this option. The question is apparently based on

Section 461 of the Cr.P.C. Option (1) has been taken from

Clause (h), option (2) has been taken from clause (j) and option

(4) has been taken from clause (g) of Section 461. Had the

question been formed in negative to the effect as to which of the

irregularities   indicated in the options                 does not vitiate the

proceedings, the option (3) in the model answer key published by

the respondent would have been correct. However, the omission of

the word "does not" has resulted into a situation where three

options, namely, options (1), (2) and (4) have been rendered

correct   and     therefore        the      Examination           Committee,    on

recommendation of the Expert Committee, has rightly decided to

delete the question.

      Question No.A/83, B/72, C/77, D/74, reads thus:-

Complete the following sentence with correct subordinating
conjunction:
You must start at once ___________ you will be late.
      (1) therefore
      (2) although


                      (Downloaded on 01/09/2019 at 08:02:04 PM)
                                          (32 of 62)              [CW-10022/2019]


     (3) otherwise
     (4) because


     As per the model answer key notified by the respondent,

option (3) was the correct answer. The objection to this option was

that "Otherwise" is not subordinating conjunction and it is a

conjunctive adverb. The Examination Committee concurring with

the view of the Expert Committee, decided to delete the question.

Learned counsel for the petitioners have vehemently argued that

the use of word "otherwise" in the blank space in the question

makes the sentence grammatically correct and therefore word

"otherwise" being the only possible correct option available to the

candidates, this question ought not to have been deleted. We are

however unable to countenance this submission as the blank

space indicated in the question is not the complete question but

the question becomes complete when read in entirety, which

require the examinees to complete the sentence with correct

subordinating conjunction and since "otherwise" instead of being

subordinating conjunction, has been opined to be conjunctive

adverb, this court would not be justified in substituting the opinion

of the language experts by that of its own.

     Argument that deletion of the questions may cause prejudice

to those candidates who had attempted the correct answer and

give advantage to those, who had given wrong answer, cannot be

accepted as after deletion of the questions, the performance of the

candidates is evaluated on the remaining questions. The deletion

of the questions thus does not affect any one unevenly as all the

candidates are then uniformly subjected to examination on the



                     (Downloaded on 01/09/2019 at 08:02:04 PM)
                                        (33 of 62)              [CW-10022/2019]


remainder of the questions, with equal weightage to each of such

questions, for the entire examination. The Supreme Court in

Richal, supra, rejected similar contention in the following terms:

     "25. One of the submissions raised by the appellants is
     that marks of deleted question ought not to have been
     redistributed in other questions. It is submitted that
     either all the candidates should have been given equal
     marks for all the deleted questions or marks ought to
     have been given only to those candidates who
     attempted those question.

     26. The questions having been deleted from the
     answers, the question paper has to be treated as
     containing the question less the deleted questions.
     Redistribution of marks with regard to deleted questions
     cannot be said to be arbitrary or irrational. The
     Commission has adopted a uniform method to deal with
     all the candidates looking to the number of the
     candidates. We are of the view that all the candidates
     have been benefited by the redistribution of marks in
     accordance with the number of correct answers which
     have been given by them. We, thus, do not find any
     fault with redistribution of marks of the deleted marks
     (sic questions). The High Court has rightly approved the
     said methodology."

     In a multiple-choice question paper, there can be only one

correct answer. The OMR sheets were got examined by a

computer programme. It was made clear in instruction no.6 that

each question had four options, out of which only one was correct.

As per instruction no.11 of the question paper booklet, candidates

were asked to darken only one circle or bubble indicating the

correct answer on the answer sheet. Instruction no.6 on the OMR

sheet also says that while marking answers the candidates were

required to darken the circle which is the correct best answer.

Decision to award marks to all who chose any one of two or three

correct answers would have been absurd and arbitrary by all

cannons of justice and equity. The examining body has to view

hardships to few individual vis-a-vis injustice to other, who will

                   (Downloaded on 01/09/2019 at 08:02:04 PM)
                                          (34 of 62)               [CW-10022/2019]


stand penalized for none of their fault, rather it would amount to

merit being a casualty. As there can be only on answer, therefore,

the questions which had multi options correct were ordered to be

deleted   by   the   respondents.           The       decision   taken   by   the

respondents therefore cannot be faulted.

     This now brings us to the second segment of the controversy

in regard to the challenge by the petitioners in different writ

petitions to the model answer key and/or final answer key notified

by the respondents with regard to 20 more questions, which we

shall deal one by one.

     Before venturing to examine challenge to correctness of the

answers to different questions, we want to make it clear that even

if it could be said that as per understanding of the candidates,

there could be more than one answer to a question, the

candidates are expected to select more correct option out of

alternative answers. We may for this proposition of law rely on the

judgment of the Supreme Court in Subhash Chandra Verma

and Others Vs. State of Bihar and Others - 1995 Supp (1)

SCC 325, in para 25 of the report, wherein their Lordships

observed as under:-

     "25. We will now examine, whether these grounds had
     been made out by those candidates who took the
     objective test as well as the viva voce and yet could
     qualify for selection.

     (1) xxxxxxxxxx

     2. xxxxxxxxxxx

     3. Several controversial questions were set and in
     relation to some questions, there could be more than
     one answer: In an objective type of test, more than one
     answer are given. The candidates are required to tick
     mark the answer which is the most appropriate out of
     the plurality of answers. The questions and answers

                     (Downloaded on 01/09/2019 at 08:02:04 PM)
                                         (35 of 62)              [CW-10022/2019]


     were prescribed by the experts in the field with
     reference to standard books. Therefore, it is incorrect to
     say that a question will have more than one correct
     answer. Even if the answers could be more than one,
     the candidates will have to select the one which is more
     correct out of the alternative answers. In any event,
     this is a difficulty felt by all the candidates."


     A reference at this juncture may also be made to a judgment

of the Supreme Court in Dr. J.P. Kulshreshtha and Others Vs.

Chancellor, Allahabad - 1980(3) SCC 418, which is a case

relating to recruitment based entirely on interview. The Supreme

Court speaking through Hon'ble Mr. Justice V.R. Krishna Ayer held

therein that while there is no absolute ban, it is a rule of prudence

that courts should hesitate to dislodge decisions of academic

bodies. But University organs, for that matter, any authority in our

system, is bound by the rule of law and cannot be a law unto

itself. If the Chancellor or any other authority lesser in level

decides an academic matter or an educational question, the Court

keeps its hands off, but where a provision of law has to be read

and understood, it is not fair to keep the court out. (emphasis

supplied).

     Question No.A/8, B/21, C/17, D/23 reads thus:

"Rule in Heydon's case is also known as:
     (1) Purposive construction
     (2) Casus omissus
     (3) Literal construction
     (4) Harmonious construction


     As per respondents, option (4) was the correct answer to the

question. A total of 15 objections were received to the aforesaid

question and 11 of them suggested that all were wrong whereas

four objections suggested that in place of option (1), all other

                    (Downloaded on 01/09/2019 at 08:02:04 PM)
                                          (36 of 62)                [CW-10022/2019]


three options were correct. Opinion of the Expert Committee,

concurred with by the Examination Committee, in respect of this

question, is based on an excerpt from the celebrated book on

"Principles of Statutory Interpretation" 13th Edition by Justice G.P.

Singh, wherein Rule of Heydon's case has been described as

under:-

      When the material words are capable of bearing two or
      more constructions the most firmly established rule for
      construction of such words "of all statutes in general (be
      they penal or beneficial, restrictive or enlarging of the
      common law)" is the rule laid down in Heydon's case
      which has now attained the status of a classic. The rule
      which is also known as "purposive construction" or
      "mischief rule", enables consideration of four matters in
      construing an Act: (i) What was the law before the
      making of the Act, (ii) What was the mischief or defect
      for which the law did not provide, (iii) What is the
      remedy that the Act has provided, and (v) What is the
      reason of the remedy."

      Objections of the learned counsel for the petitioners to the

option (1) taken as correct by the respondent is that while that

"Rule in Heydon's case" is mischief rule, which is not indicated in

any one of the four options, therefore, none of them is correct. In

the   context   of   the     question,        the      option    (1)   "Purposive

construction", as per afore-extracted excerpt, is the nearest

correct answer and therefore we do not find any fault with the

decision of the Examination Committee in rejecting the objection.

      Question No.A/10, B/25, C/32, D/2, reads thus:

Who amongst the following cannot be appointed as Advocate
General:
      (1) An Advocate of 66 years of age
      (2) An Advocate who has not practiced in such State
      (4) An Advocate having 07 years of practice at Bar
      (4) All of above




                     (Downloaded on 01/09/2019 at 08:02:04 PM)
                                         (37 of 62)              [CW-10022/2019]


     Mr. Kuldeep Singh Meena, learned counsel for the petitioners,

has argued that since Article 165 of the Constitution of India

provides that the Governor of the State shall appoint a person,

who is qualified to be appointed as a Judge of the High Court, to

be Advocate General of the State and since as per Article 217 of

the Constitution, a Judge of the High Court shall hold office until

he attains the age of 62 years. Therefore, not only option (3) as

per the model answer key notified by the respondent is correct,

but option (1) would also be correct. This issue is no more res

integra in view of the judgment of this Court in Dr. Chandra

Bhan Singh Vs. State of Rajasthan and Others - AIR 1983

Raj. 149, in which such contention was held as devoid of any

force because "all that the first clause of Article 165 lays down is

that a person, who is qualified for appointment as a Judge of a

High Court, can be appointed Advocate-General for the State. The

qualifications for the appointment of a Judge of a High Court are

prescribed under the second clause of Article 217 of the

Constitution. The provision about duration of tenure of the

appointment of a Judge of a High Court does not find place in

Clause (2) of Article 217 and so the attainment of the age of 62

years cannot be regarded as a disqualification for appointment of

a Judge of a High Court under Clause (2) of Article 217."

     Question No.A/12, B/8, C/34, D/1, reads thus:-

For the purpose of Limitation Act, 1963, a suit in the case of a
pauper, is instituted;
     (1) When the plaint is presented to the proper office
     (2) When application for leve to sue as a pauper is made
     (3) When the application seeking leave to sue as a pauper is
     granted

                    (Downloaded on 01/09/2019 at 08:02:04 PM)
                                            (38 of 62)              [CW-10022/2019]


     (4) None of the above


     Objection to option (2) in the aforesaid question chosen by

the respondent as the correct answer is wholly without substance.

Answer to this question lies in Section 3(2)(a)(ii) of the Limitation

Act, which inter alia provides that for the purpose of the Act of

1963, a suit is instituted in the case of a pauper, when his

application for leave to sue as a pauper is made. Obviously, option

(2) being the correct answer, has rightly been chosen and the

objections thereto have rightly been turned down.

     Question No.A/36, B/61, C/51, D/64, reads thus:-

Under which provision can a Court issue a warrant of arrest
against a person released on bail and require him to furnish
sufficient sureties?
     (1) Section 440 of Cr.P.C.
     (2) Section 446 of Cr.P.C.
     (3) Section 441 of Cr.P.C.
     (4) Section 443 of Cr.P.C.


     The respondent in the model answer key indicated option

(4), i.e., Section 443 of Cr.P.C., as the correct answer. Section 443

Cr.P.C., inter alia, provides for the power to order sufficient

sureties, and that "if through mistake, fraud, or otherwise,

insufficient sureties have been accepted or if they afterwards

become insufficient, the Court may issue a warrant of arrest

directing that the person released on bail be brought before it and

may order him to find sufficient sureties, and on his failing so to

do, may commit him to jail." We do not find any fault with the

decision of the Examination Committee.

     Question No.A/41, B/50, C/58, D/48 reads thus:


                       (Downloaded on 01/09/2019 at 08:02:04 PM)
                                         (39 of 62)              [CW-10022/2019]


In which of the following situations, the general principle of
presumption of innocence of a child in conflict with law shall not
be applicable?
     (1) When the child is charged for the offence of murder
     punishable under Section 302 IPC
     (2) When the child is charged for the offence of gang rape
     punishable under Section 376(2)(g) of IPC
     (3) Where the Juvenile Justice Board has passed an order
     under Section 15 read with Section 18(3) of the Juvenile
     Justice (Care and Protection of Children) Act that the child
     should be tried as an adult.
     (4) None of the above.


     There were in all 64 objections received in respect of the

model answer key of this question, according to which option (4),

i.e., "None of the above.", answers given in options (1), (2) and

(3), was correct. The question is quite categorical as to in which of

the enumerated situations, the general principle of presumption of

innocence of a child in conflict with law shall not be applicable. The

Expert Committee as also the Examination Committee in rejecting

the said objection relied on Section 3(1) of the Juvenile Justice

(Care and Protection of Children) Act, 2015, which, inter alia,

provides that while implementing the provisions of the Act of

2015, the Central Government, the State Government, the Board

and the other agencies shall be guided by the fundamental

principles enumerated in Section 3 of the Act of 2015. Clause (i)

thereof reads that "Any child shall be presumed to be an innocent

of any mala fide or criminal intent upto the age of fifteen years"

after the amendment in the Act. And since this was not given as

one of the options, option (4) was the only correct answer and

therefore the decision cannot be faulted.

                    (Downloaded on 01/09/2019 at 08:02:04 PM)
                                            (40 of 62)                [CW-10022/2019]


     Here it may noted that the respondent in their counter

affidavit have inadvertently stated that the option (3) in the model

answer key is the only correct answer whereas in the model/final

answer key enclosed with the writ petition, option (4) was

indicated as the correct answer. The respondent have filed the

affidavit of the Registrar (Writs) of the Rajasthan High Court

Bench, Jaipur, stating that this was a bona-fide typographical error

which crept in the reply.

     Question No.A/43, B/36, C/65, D/55 reads thus:

Under which provision of law, the Court while considering the case
of a person convicted for an offence not punishable with death or
imprisonment of life, is under an obligation to call for the report of
Probation Officer?
     (1) Section 9 of Probation Offenders Act
     (2) Section 7 of Probation Offenders Act
     (3) Section 4 of Probation Offenders Act
     (4) None of the above.


     According to the model/final answer key published by the

respondent, option (3) was taken as the correct answer.

     Some of the learned counsel have, however, argued that

Section 6 of the Probation of Offenders Act was the only correct

answer to the question and Section 6 having not been indicated in

any one of the four options, the correct answer would be option

(4) "None of the above." The question is that under which

provision of law, the Court while considering the case of a person

convicted   for   an      offence       not      punishable        with   death   or

imprisonment of life, is under an obligation to call for the report of

the Probation Officer. This question appears to have been inspired

by Section 4. Section 6(1) merely refers to an offence punishable

                       (Downloaded on 01/09/2019 at 08:02:04 PM)
                                         (41 of 62)              [CW-10022/2019]


with imprisonment and not with imprisonment for life. Besides,

Section 6(1) refers to any person who is under twenty-one years

of age and is found guilty of an offence punishable with only

imprisonment but not with imprisonment for life, but Section 4(1)

mentions about any person, not necessarily under twenty-one

years of age, found guilty of having committed an offence not

punishable with death or imprisonment, both of which find

mention in the question. Section 4 in our considered view has

rightly been accepted as the correct option by the respondent.

Thus, option (3) having indicating Section 4 of the Probation of

Offenders Act, is the correct answer.

     Question No.A/45, B/43, C/36, D/39, reads thus:

In which celebrated judgment, did the Hon'ble Supreme Court
classified the witnesses into three categories (i) wholly reliable;
(ii) wholly unreliable; (iii) neither wholly reliable nor wholly
unreliable?
     (1) AIR 1957 SC 614, Vadivelu Thevar Vs. State of Madras
     (2) AIR 1974 SC 276, Guli Chand & Ors. Vs. State of
     Rajasthan
     (3) AIR 2012 SC 1357, Ramaresh & Ors. Vs. State of
     Chhattisgarh
     (4) (1994) 2 SCC 467, Bheru Singh Vs. State of Rajasthan


     In respect to this question, none of objections was of any

worth. The respondents in model answer key have indicated

option (1) as the correct answer. Having gone through the

judgment of the Supreme Court in Vadivelu Thevar Vs. State of

Madras - AIR 1957 SC 614, in comparison to other judgments

referred to in remaining three options, we find option (1) to be the

correct answer.



                    (Downloaded on 01/09/2019 at 08:02:04 PM)
                                         (42 of 62)              [CW-10022/2019]


     Question No.A/46, B/66, C/48, D/50, reads thus:-

When a child in conflict with law is in custody while undergoing
trial, is declared adult under Section 18(3) of the Juvenile Justice
(Care and Protection of Children) Act upon crossing the age of 18
years during the course of trial, which of the following option is
available to the trial court in such a situation?
     (1) To allow the child to go home after advise or admonition
     (2) To drop the proceedings and release the child from
     custody forthwith
     (3) To direct the child to be released on probation of good
     conduct
     (4) Send the child to a place of safety.


     The respondent in the model answer key, indicated option

(4) as the correct answer. According to some of the petitioners,

this is not the correct answer. The Expert Committee on conjoint

reading of Sections 15, 18 and 19 of the Juvenile Justice (Care

and Protection of Children) Act, 2015, found option (4) as the

correct answer. Section 18(3) provides that where the Board after

preliminary assessment under Section 15 pass an order that there

is a need for trial of the child above the age of sixteen years as an

adult, then the Board may order transfer of the trial of the case to

the Children's Court having jurisdiction to try such offences.

Section 19(3) provides that the Children's Court shall ensure that

the child who is found to be in conflict with law is sent to a place

of safety till he attains the age of twenty-one years and thereafter,

the person shall be transferred to a jail. Obviously therefore a

child in conflict with law having crossed the age of sixteen years,

upon crossing the age of eighteen years, can be sent by the

Children's Court to a "place of safety" till he attains the age of

twenty-one years and thereafter shall be transferred to a jail.

                    (Downloaded on 01/09/2019 at 08:02:04 PM)
                                         (43 of 62)              [CW-10022/2019]


Option (4) has therefore rightly been accepted as the correct

answer.

     Question No.A/53, B/67, C/53, D/36, reads thus:-

Under which provision of law, the Sessions Court can make a
reference to the High Court regarding the validity of any Act,
Ordinance or Regulation, the determination fo which is necessary
for the disposal of the case?
     (1) Section 396 of Cr.P.C.
     (2) Section 368 of Cr.P.C.
     (3) Section 366 of Cr.P.C.
     (4) Section 395 of Cr.P.C.


     Even though none of the candidates, who have challenged

answer to this question in writ petitions, submitted objection to

the model answer key, therefore it is not open for any of the

petitioners to agitate this issue. Yet, mere reading of Section 395

of the Cr.P.C. makes it clear that where any Court is satisfied that

a case pending before it involves a question as to the validity of

any Act, Ordinance or Regulation or of any provision contained in

an Act, Ordinance or Regulation, the determination of which is

necessary for the disposal of the case, it can refer the same for

decision of the High Court. Option (4) has therefore been rightly

taken as the correct answer by the respondent.

     Question No.A/59, B/59, C/41, D/69, reads thus:-

A trial court in State of Rajasthan delivers its judgment in English.
Under what provision of law, can the accused seek a translated
copy of the judgment in Hindi language?
     (1) Section 353 of Cr.P.C.
     (2) Section 362 of Cr.P.C.
     (3) Section 364 of Cr.P.C.
     (4) Section 363 of Cr.P.C.



                    (Downloaded on 01/09/2019 at 08:02:04 PM)
                                        (44 of 62)              [CW-10022/2019]


     While according to the respondents, option (4) containing

Section 363 of the Cr.P.C. is the correct answer to the question,

but some of the petitioners contend that option (3) containing

Section 364 of the Cr.P.C. is the correct answer. The answer to this

question is to be found in the context of the fact that the

judgment is delivered in the State of Rajasthan by a trial court in

English language whereas the language of the court is Hindi. Sub-

section (2) of Section 363 of the Cr.P.C. provides that "on the

application of the accused, a certified copy of the judgment, or

when he so desires, a translation in his own language, if

practicable or in the language of the Court, shall be given to him

without delay." In contrast, Section 364 of the Cr.P.C. provides

that "the original judgment shall be filed with the record of the

proceedings and where the original is recorded in a language

different from that of the Court and the accused so requires, a

translation thereof into the language of the Court, shall be added

to such record." The distinction in the two provisions is that while

Section 363(2) refers to the demand of the accused of translated

copy of the judgment in his own language, and when it is not

practicable to provide him copy of the judgment in his own

language, provide him copy of the judgment in the language of

the court. But Section 364 essentially postulates the delivery of

the judgment by the Presiding Officer of the Court in a language

other than the language of the court and on being required by the

accused a translated copy thereof into the language of the court is

added to such record.         As would be evident from the very

language of Section 364, this provision applies where the

judgment is passed in a language different than the language of

                   (Downloaded on 01/09/2019 at 08:02:04 PM)
                                        (45 of 62)              [CW-10022/2019]


the court and therefore the right is given to the accused to require

a translation thereof into the language of the court. The language

of the court in the State of Rajasthan being Hindi, and the

judgment referred to this question having been delivered in

English, a language different than that of the Court, if the accused

so requires, a translation thereof into the language of the court,

which is Hindi, shall be added to the record of the proceedings.

The question neither envisages accused applying for translated

certified copy of judgment in his own language or in the language

of the Court. Section 364 of the Cr.P.C. is indeed the nearest

correct answer. Word 'seek' in the question appears to have been

used in the same sense as the word 'requires' has been used in

Section 364. We see no reason to differ with the view of the

Expert Committee/Examination Committee as option (3) in the

nearest correct answer.

     Question A/62, B/41, C/47, D/44, reads thus:-

The trial court while recording evidence in a case wherein the
accused is in custody, records the evidence of witnesses without
ensuring presence of the accused in the court, which of the
following statement would be correct?
     (1) The judgment passed by trial court in such proceedings
     would be vitiated by virtue of Section 273(1) of Cr.P.C.
     (2) The judgment passed by trial court in such proceedings
     would be saved by virtue of Section 460 of Cr.P.C.
     (3) The judgment passed by the trial court in such
     proceedings would be saved by virtue of Section 465 of
     Cr.P.C.
     (4) The judgment passed by trial court in such proceedings
     would be saved by virtue of Section 317 of Cr.P.C.




                   (Downloaded on 01/09/2019 at 08:02:04 PM)
                                         (46 of 62)              [CW-10022/2019]


     Mr. A.K. Sharma, learned senior counsel, submitted that the

very fact that none of the candidates has submitted any objection

in regard to mention of sub-section (1) along-with Section 273

Cr.P.C. goes to show that no one was misled by reason of Section

273 being indicated as Section 273(1), therefore the objection

raised for the first time before this Court should not be

entertained. Contention of the petitioners is that Section 273(1)

does not exist in the Cr.P.C., it is only Section 273. According to

the respondents, option (1), i.e., the judgment passed by trial

court in such proceedings would be vitiated by virtue of Section

273(1) of Cr.P.C. is the correct answer. Respondents have relied on

the judgment of this Court in State Vs. Atma Ram - D.B.

Criminal Death Reference No.2/2017 connected with D.B.

Criminal Appeal No.33/2018 - Atma Ram and Others Vs.

State of Rajasthan, wherein judgment of the trial court was set

aside in regard to absence of the accused. The aforesaid DB

judgment was upheld by the Supreme Court in Criminal Appeal

No.656-657 of 2019 - Atma Ram Vs. State of Rajasthan.

     We having gone through Sections 460, 465, 317 of the

Cr.P.C., find that none of them is attracted to the facts and

situation given in the question. The only provision attracted in this

situation is Section 273 Cr.P.C. Even if sub-section (1) added

thereto is superfluous, being non-existent, it has to be understood

as only Section 273 Cr.P.C. Therefore, whoever attempted this

question indicating the option (1) as the correct answer must be

held entitled to one mark., particularly when none raised objection

to model answer key.

     Question A/66, B/62, C/55, D/66, reads thus:-

                    (Downloaded on 01/09/2019 at 08:02:04 PM)
                                           (47 of 62)               [CW-10022/2019]


Which of the following documents cannot be admitted in evidence
in a criminal trial without formal proof?
     (1) Certified copy of public documents
     (2)    Report     issued      by     a    Government         Scientist   after
     chemical/serological examination of samples forwarded to
     him by the investigating agency.
     (3) A report issued by the government handwriting expert
     after comparison of the disputed signatures with an admitted
     signature.
     (4) A document which is admitted by the opposite party.


     According to some of the petitioners, option (2) in view of

Section 293 of the Cr.P.C. and Section 54 of the Evidence Act, is

the appropriate answer, whereas the respondents have treated

option (1) as the correct answer. The respondents have relied on

Sections 293 and 294 of the Cr.P.C. and Sections 76, 77, 79 of the

Indian Evidence Act in support of their stand. Obviously, in view of

Section 293 of the Cr.P.C., the report given by a Government

Scientist   after    chemical/serological           examination      of   samples

forwarded to him by the investigating agency, and the report

issued by the Government hand-writing expert after comparison of

the disputed signature with the admitted one, can be admitted in

evidence without formal proof. Moreover, the document which is

admitted by the opposite party need not be proved in a criminal

trial in view of sub-section (3) of Section 294 read with Section 58

of the Evidence Act, and where the genuineness of a document is

not disputed, such document may be read in evidence in a trial

without proof of signature of the person who signed it.

     Mr. Abhi Goyal, learned counsel for some of the petitioners,

has however argued that certified copies of the public documents



                      (Downloaded on 01/09/2019 at 08:02:04 PM)
                                        (48 of 62)              [CW-10022/2019]


can be proved in evidence without formal proof, therefore option

(1) also cannot be said to be correct answer. In support of his

argument, learned counsel has relied on the judgments of the

Supreme Court in Jaswant Singh Vs. Gurdev Singh - (2012) 1

SCC 425, Madamanchi Ramappa and Another Vs. Muthalur

Bojjappa - AIR 1963 SC 1633 and judgment of this Court in

Rajasthan State Road Transport Corporation Vs. Nand

Kishore and Others - 2002 ACJ 1564 and that of the Andhra

Prdesh High Court in Md. Akbar and Another Vs. State of A.P.

- 2002 Cri. L.J. 3167.

     The Supreme Court in Jaswant Singh Vs. Gurdev Singh,

supra, held that certified copy of a public document prepared

under Section 76 of the Act, in terms of Section 74 of the Indian

Evidence Act, 1872 is admissible in evidence under Section 77 of

the said Act, without being proved by calling witness. The

Supreme Court in Jaswant Singh Vs. Gurdev Singh, supra, in

para 9 of the report, held as under:-

     "9) Now the other question which remains to be decided
     is whether the compromise Ex. D3 is admissible in
     evidence or not? The compromise dated 27.11.1972 has
     become the basis of the decree dated 08.12.1972
     passed by the Sub-Judge, Hoshiarpur. The perusal of Ex.
     D4 i.e., judgment and decree were passed as per the
     terms and conditions of compromise placed on file. As
     rightly observed by the courts below, the compromise
     has merged into a decree and has become part and
     parcel of it. To put it clear, the compromise had become
     a part of the decree which was passed by the court of
     Sub-Judge Ist Class, Hoshiarpur. Hence, it is a public
     document in terms of Section 74 of the Indian Evidence
     Act, 1872 (in short `the Act') and certified copy of the
     public document prepared under Section 76 of the Act is
     admissible in evidence under Section 77 of the said Act.
     A certified copy of a public document is admissible in
     evidence without being proved by calling witness.
     Inasmuch as the decree was passed and drafted in the
     light of the compromise entered into between the
     parties, viz., the plaintiff and the defendants, the

                   (Downloaded on 01/09/2019 at 08:02:04 PM)
                                          (49 of 62)               [CW-10022/2019]


     certified copy of such document which was produced
     before the Court, there is presumption as to the
     genuineness of such certified copy under Section 78 of
     the Act. xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx
     xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx
     xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx
     xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx" (underline ours)

     The   Supreme       Court      in    Madamanchi             Ramappa         and

Another Vs. Muthaluru Bojjappa, supra, held as under:

     "Aggrieved by the decree passed in his appeal by the
     District Court, the respondent moved the High Court
     under section 100 C. P. C., and his appeal was heard by
     Sanjeeva Rao Nayudu J. The learned judge emphasised
     the fact that no sale deed had been produced by the
     appellants to prove their title, and then examined the
     documentary evidence on which they relied. He was
     inclined to hold that Ext. A-8 had not been proved at all
     and could not, therefore, be received in evidence. It has
     been fairly conceded by Mr. Sastri for the respondent

before us that this was plainly erroneous in law. The document in question being a certified copy of a public document need not have been proved by calling a witness. xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx (underline ours)"

A Division Bench of M.P. High Court in Smt. Rekha Rana and Others Vs. Smt. Ratnashree Jain - AIR 2006 M.P. 107, speaking through Hon'ble the Chief Justice Mr. Justice R. Ravindran, as His Lordship then was, answering a reference on the question whether a certified copy of a public document can be received in evidence without any proof, held as under:-
"15. We have already held that a certified copy of a registered Instrument/document issued by the Registering Officer, by copying from Book 1, is a certified copy of a public document. It can therefore be produced in proof of the contents of the public document or part of public document of which it purports to be a copy. It can be produced as secondary evidence of the public document (entries in Book I), under Section 65(e) read with Section 77 of the Act without anything more. No foundation need be laid for production of certified copy of secondary evidence under Section 65(e) or (f). But then it will only prove the contents of the original (Downloaded on 01/09/2019 at 08:02:04 PM) (50 of 62) [CW-10022/2019] document, and not be proof of execution of the original document. (Vide Section 57 (5) of Registration Act read with Section 77 of Evidence Act). This is because registration of a document is proof that someone purporting to be 'X' the executant admitted execution, but is not proof that 'X' executed the document.... (underline ours)"

In the context of the question that which of the documents can be admitted in evidence in criminal trial without formal proof, definition of the evidence given in Section 3 of the Indian Evidence Act may be noted, which says that all documents produced for inspection of the Court, are called documentary evidence. Section 64 of the Indian Evidence Act provides that the document must be proved by its primary evidence except in cases mentioned in the Act, where Section 65 dealing with the secondary evidence, comes into picture. Section 65(f) of the Indian Evidence Act provides that secondary evidence may be given of the existence, condition, or contents of a document when the original is a document of which a certified copy is permitted by this Act, or by any other law in force in India to be given in evidence. Section 74 of the Indian Evidence Act refers to public documents. Section 76 provides every public officer having the custody of a public document, which any person has a right to inspect, shall give that person on demand a copy of it on payment of the legal fees therefor, together with a certificate written at the foot of such copy that it is a true copy of such document or part thereof, and such copy shall be called certified copy. Section 77 provides that such certified copies may be produced in proof of the contents of the public documents or parts of the public documents of which they purport to be copies. It is in continuation of these provisions that Section (Downloaded on 01/09/2019 at 08:02:04 PM) (51 of 62) [CW-10022/2019] 79 provides that the Court shall presume to be genuine every document purporting to be a certificate, certified copy, or other document, which is by law declared to be admissible as evidence of any particular fact and which purports to be duly certified by any officer of the Central or of a State Government, who is duly authorized thereto by the Central Government.

In view of the above, none of the options (1), (2), (3), (4) would carry correct answer to the question. In our view, option (1) accepted as the correct answer by the respondents is palpably incorrect. Therefore this question, in our view, is liable to be deleted.

Question No.A/68, B/56, C/52, D/60, reads thus:-

Public servant "A" while discharging his official functions, issues a document with incorrect particulars knowing that by this action, he is likely to harm another public servant "B". The public servant "A" is responsible for which of the following offences, (1) Forgery (2) Creating of false document (3) Cheating (4) None of the above.

As per the respondent, the option (4) "None of the above", i.e., options (1), (2), (3), is correct. According to the respondent, this question is based on Section 167 IPC. The respondent contends that in the given problem the public servant is responsible for offence punishable under Section 167 IPC, which is not any one of the options and therefore "None of the above" as mentioned in option (4), is the correct answer. Whereas some of the petitioners relying on Section 464 of the IPC, have contended that option (2) "Creating of false document" is the correct answer. (Downloaded on 01/09/2019 at 08:02:04 PM)

(52 of 62) [CW-10022/2019] The question is based on Section 167 IPC, which, inter alia, provides that "whoever, being a public servant, and being, as such public servant, charged with the preparation or translation of any document or electronic record, frames, prepares or translates that document or electronic record in a manner which he knows or believes to be incorrect, intending thereby to cause or knowing it to be likely that he may thereby cause injury to any person, shall be punished with imprisonment of either description for a term which may extend to three years, or with fine, or with both." Section 167 IPC falls in Chapter IX, which enumerates offences by or relating to public servants, whereas Section 464 IPC is part of Chapter XVIII of the IPC pertaining to offences relating to documents and to property marks. Section 167 IPC describes the intended act to be done only framing, preparing or translating the document or electronic record only by a "public servant", which he knows or believes it to be incorrect. Section 464 IPC, on the other hand, envisages the making of false document or false electronic record by "any person". Section 167 IPC is thus a distinct offence attracted in the fact situation given in the question, which would not be covered by the general provision of forgery under Section 463 or making of false document under Section 464 IPC and cheating under Section 420 IPC, respectively, given in options (1), (2),(3). Therefore, we do not find any reason not to accept the option (4) "None of the above", as the only correct answer.

Question No.A/84, B/78, C/73, D/81, reads thus:-

Fill in the blanks with the most appropriate option ________ of my friends advised me to take ____ taxi home.
(1) No, the (Downloaded on 01/09/2019 at 08:02:04 PM) (53 of 62) [CW-10022/2019] (2) One, a (3) More, no article (4) These, some As per the respondent, option (2) would be the correct answer which would make the sentence complete as "One of my friends advised me to take a taxi home. Some of the petitioners have relied on a book titled "English for R.J.S. Preliminary Examination" 17th Edition published by CBC publications and authored by Prof. B.K. Rastogi. Under the caption use of "Zero Article" it is stated that no article would be used before the means of transport, such as, car, bus, plane, train, bicycle etc. The respondents however contended that "one of" indicating a particular number out of a set with multiple number was its correct use of the plural form "one of my friends". Uses of indefinite article "a" is correct before taxi. It is a general grammer that "means of transportation" are not used with article but when these means are used for specific purpose, the uses of appropriate article comes into play. We do not find any fault in the approach taken by the respondent because here the means of transportation, such as, car, bus, plane, train, bicycle etc., are not being used but rather used for which they are being put to is indicated. Even if we go by the "Zero Article Rule" relied by the petitioners, the means of transport having been used as taxi, use of article "a" in the above sentence cannot be said to be inappropriate.

Question No.A/87, B/93, C/92, D/91, is the question of Hindi subject, which reads thus:-

(Downloaded on 01/09/2019 at 08:02:04 PM)

(54 of 62) [CW-10022/2019] fdl fLFkfr esa vorj.k fpg~~u dk iz;ksx lkekU;r% ugha gksrk gSA ¼1½ fdlh ds egRoiw.kZ opu mn~~/k`r djus esaA ¼2½ vizpfyr vFkok fo'ks"k izpfyr 'kCnksa esaA ¼3½ O;fDr;ksa ds miukeksa esaA ¼4½ jpuk dk vuqokn djrs gq,A Inverted coma in Hindi is known as " vorj.k fpg~~u" (Avtaran chinha) and therefore the question is that in which of the given options the inverted comas are not used. As per the respondent, option (4), i.e., inverted comas are not used in the translation of a composition, is the correct answer. Whereas, according to some of the petitioners, option (2) and option (4) are both correct. Option (2) is "vizpfyr vFkok fo'ks"k izpfyr 'kCnksa esa " (Aprachalit Athwa Vishesh Prachalit Shabdo Me).

Reliance has been placed on page 127 of the book titled "uohu fgUnh O;kdj.k ,oa jpuk" (Naveen Hindi Vyakaran Evam Rachna) by the National Council of Educational Research and Training, New Delhi, (NCERT) for the Board of Secondary Education, Rajasthan, Ajmer, published by 'Rajasthan Rajya Pathyapustak Mandal, Jaipur" where mention of " vorj.k fpg~~u@m)j.k fpg~~u@mifjfojke" (Avtaran Chinha/Uddhran Chinha/Upriviram) has been made. It is stated therein that there are two kinds of inverted comas, i.e., single and double. The question is that in which of the situations given in the options the inverted comas are generally not used and the option (2) which according to some of the petitioners is correct, refers to " vizpfyr"

(aprachalit), namely - unconventional, obsolete or outdated words or specially prevalent words. The Expert Committee has (Downloaded on 01/09/2019 at 08:02:04 PM) (55 of 62) [CW-10022/2019] unanimously rejected the objection. We have no reason to disagree with their decision because the question itself mentions that in which of the situations the inverted comas are generally not used. Conversely read, it would mean in which of the situations given in four options, the inverted comas are generally used. Looked at from either angle, the inverted comas are generally not used in the translation of a composition but the same cannot be said to be true of obsolete/outdated or specially prevalent words, in which inverted comas may be used, depending on the context in which such words are employed in the formation of a sentence.
Question No.A/89, B/91, C/86, D/98, reads thus:-
fuEu esa ls dkSulk] opu laca/kh =qfV okyk okD; gS\ 1 egkRek th dk n'kZu djds eSa /kU; gks x;kA 2 Jksrkvksa esa dbZ Jsf.k;ksa ds yksx FksA 3 fonzksfg;ksa dks dqRrksa dh rjg ?klhVk x;kA 4 gj ,d us Vksih igu j[kh FkhA The Expert Committee has found option (1) as the only answer having the mistake in its formation and we have no reason not to accept the opinion of the Expert Committee.

Question No.A/92, B/89, C/98, D/86, reads thus:-

^vius ?kj xk¡o ;k uxj esa fdlh dk vknj ugha gksrk* vfHkO;fDr gsrq fudVre yksdksfDr gSA ¼1½ ?kj dh [kkWM fdjfdjh] ckgj dk xqM+ ehBk ¼2½ ?kj ds ihjksa dks rsy dk eyhnk ¼3½ ?kj dh fcYyh ?kj esa gh f'kdkj ¼4½ ?kj vk;s ukx u iwft, ckeh iwtu tk;A A total of 48 objections have been received to the model answer key given to this question, in which the objectors have (Downloaded on 01/09/2019 at 08:02:04 PM) (56 of 62) [CW-10022/2019] described options (1) and (4) as the correct, whereas the Expert Committee has rejected all the objections, accepting the option (2) as the only correct answer. We do not find any reason not to accept the opinion of the Expert Committee on this question.

Question No.A/93, B/95, C/93, D/100, reads thus:-

^jksxh dks cgqr ?kcjkgV gks jgh Fkh*A okD; esa js[kkafdr 'kCn gS ¼1½ laKk ¼2½ fØ;k ¼3½ fØ;k fo'ks"k.k ¼4½ vO;;
A total of 51 objections were received to the model answer key to this question, according to which (1) laKk (sangya) (noun) is the correct answer. According to respondents, use of the word "?kcjkgV" (ghabrahat) (nervousness) in the formation of sentence is 'abstract noun, which is what has been opined by the Expert Committee. Therefore, option (1) has rightly been taken as the correct answer.
Question No.A/94, B/96, C/90, D/96, reads thus:-
^og vkneh vk jgk gS*] okD; esa ^og* dh O;kdjf.kd dksfV gS% 1 laKk 2 loZuke 3 fo'ks"k.k 4 vO;;

According to some of the petitioners, the Hindi word " og"

(vaha), the question translated into English means "that person is coming" and what is asked is that " og" (vaha) (that) would fall in which of the grammatical categories. As per the decision of the respondents, based on the opinion of the Expert Committee, the (Downloaded on 01/09/2019 at 08:02:04 PM) (57 of 62) [CW-10022/2019] use of word "og" (vaha) in the sentence has been made to denote the specialty of the person and therefore it is an adjective.

Ms. Mahi Yadav, learned counsel for one of the petitioners, has relied on the book "Vyavharik Samanya Hindi" (Seventh Edition) authored by Dr. Raghav Prakash and published by Pinkcity Publishers, to argue that "og" (vaha) (that person) in the sentence is a pronoun but in that very book, it is mentioned that sometimes pronoun can also be used as adjective. For example, " ;g yM+dk"

(yaha ladka), "og ckr" (vaha baat) etc. Question No.A/99, B/90, C/100, D/88, reads thus:-

fuEu esa ls dkSulk lgh foykse oxZ ugha gS ¼1½ fHkK&vufHkK ¼2½ fo/kok&l/kok ¼3½ okpky&ewd ¼4½ uSlfxZd&d`f+=e The question was as to which of the options are not the correct opposite words. A set of two words, has been given in all four options, asking as to which of them are not opposite words to each other. The Expert Committee rejected the objections and opined that option no.1 was the only correct answer.
As per the objections by some of the petitioners, the word "fHkK" (bhigya) is opposite word of " vufHkK" (anbhigya), whereas opinion of the experts was that there is no word like "fHkK" (bhigya) in Hindi. In fact the correct opposite word of " vufHkK"
(anbhigya), which means "an ignorant person, is "vfHkK"

(abhigya), which means "a knowledgeable person". (Downloaded on 01/09/2019 at 08:02:04 PM)

                                          (58 of 62)                    [CW-10022/2019]


      The book titled "O;kogkfjd        lkekU; fgUnh"       (Vyavharik Samanya

Hindi) (Seventh Edition) authored by Dr. Raghav Prakash, which is published by Pink City Publishers, Jaipur, contains Chapter, namely, "foykse 'kCn" (Vilom Shabd) (Antonyms) at page 251, and the opposite word of "vfHkK" (Abhigya) is given "vufHkK" (Anbhigya).

A Division Bench of the Delhi High Court in Gunjan Sinha Jain Vs. Registrar General, High Court of Delhi, W.P. (C) No.449/2012 dealt with a similar dispute pertaining to the preliminary examination conducted for recruitment to Delhi Judicial Service. The High Court on examination of the disputed questions directed 12 questions to be removed from the purview of consideration for the purposes of re-evaluation. While rejecting the objection to the correctness of answer key of other 7 questions, the Delhi High Court directed that minimum qualifying mark would undergo a change as the minimum qualifying marks for general candidates was 120 (60% of 200) and for reserved candidates it was 110 (55% of 200) and because of the direction so issued that 12 questions be removed from the purview of consideration for the purposes of re-evaluation, the minimum qualifying marks would also change and the same would become 112.8 (60% of 188) for general candidates and 103.4 (55% of

188) for the reserved categories. In those facts, the High Court held as under:-

"80. We now come to the second condition which stipulates that the number of candidates to be admitted to the main examination (written) should not be more than ten times the total number of vacancies of each category advertised. Let us take the case of general (Downloaded on 01/09/2019 at 08:02:04 PM) (59 of 62) [CW-10022/2019] vacancies which were advertised as 23 in number. Ten times 23 would mean that up to 230 general candidates could qualify. But, as mentioned above, 235 general candidates have already been declared as qualified for taking the Main Examination (Written). We are, therefore, faced with a problem. If we strictly follow this condition then there is no scope for any other candidates (other than the 235 who have been declared qualified) to qualify. But, that would be unfair to them as the question paper itself, as we have seen above, was not free from faults. Hypothetically speaking, a candidate may have left the 12 questions, which are now to be removed, and, therefore, he would have scored a zero for those questions. What is worse, he may have answered all those 12 questions wrongly (in terms of the Answer Key) and, therefore, he would have received minus (-) 3 marks because of 25% negative marking. And, all this, for no fault on his part as the 12 questions ought not to have been there in the question paper. Therefore, it would be unfair to shut out such candidates on the basis of the second condition.
81. We must harmonize the requirement of the second condition with the requirement of not disturbing the candidates who have been declared as qualified as also with the requirement of justice, fairness and equity insofar as the other candidates are concerned. We feel that this would be possible:
(1) by re-evaluating the OMR answer sheets of all the general category candidates on the lines summarized in the table set out above;
(2) by selecting the top 230 candidates in order of merit subject to the minimum qualifying marks of 112.8; and (3) by adding the names of those candidates, if any, who were earlier declared as qualified but do not find a place in the top 230 candidates after re-evaluation.

In this manner, all persons who could legitimately claim to be in the top 230 would be included and all those who were earlier declared as having qualified would also retain their declared status. Although, the final number of qualified candidates may exceed the figure of 230, this is the only way, according to us, to harmonize the rules with the competing claims of the candidates in a just and fair manner. A similar exercise would also have to be conducted in respect of each of the reserved categories. The entire exercise be completed by the respondents within a period of two weeks. Consequently, the Main Examination (Written) would also have to be re-scheduled and, to give enough time for preparation, we feel that it should not be earlier than the 26.05.2012."

(Downloaded on 01/09/2019 at 08:02:04 PM)

(60 of 62) [CW-10022/2019] Aforesaid judgment of the Delhi High Court was subjected to challenge in Civil Appeal No.4794/2012 - Pallav Mongia Vs. Registrar General, Delhi High Court. The Supreme Court examined the question of fresh short-listing consequent to deletion of some questions or correction of the model answer key in respect of few. Taking note of the fact that the candidates in the first eligibility list had not been excluded from the list of eligible candidates for appearing in the mains examination, even if such candidates had come down in rank in view of deletion of some questions or change in the model answer key, it was directed that the other candidates, who upon re-evaluation pursuant to deletion of questions and modification of the model answer key had secured more mark than the last candidate allowed to appear in the main examination vide revised list, would also qualify and will be included in the eligibility list.

In Anjali Goswami and Others Vs. Registrar General, Delhi High Court, supra, the Delhi High Court was dealing with the challenge to correctness of the alleged errors in the questions/answer keys of the preliminary examination of Delhi Judicial Services, which according to the petitioners therein were demonstrably and palpably wrong. The High Court administration informed the Court about the decision of the Examination Committee to delete two questions and award one bonus mark to all the candidates who appeared in the examination and revise answer keys in respect of one of the questions. The Delhi High Court, while deciding the writ petition, found that there were two correct answers to a question, one of which was accepted as (Downloaded on 01/09/2019 at 08:02:04 PM) (61 of 62) [CW-10022/2019] correct by the Examination Committee. It therefore directed to award one mark to the candidates who had opted for the other option as the correct answer. The Delhi High Court however in the concluding part of the judgment directed that if, as a consequence of the aforesaid exercise, any of the petitioners meet the eligibility for being permitted to take the main examination and they also rank within the 10 times number of vacancies advertised, they should be permitted to do so.

A Division Bench of the Delhi High Court in its judgment dated 09.05.2016 in a set of two writ petitions, leading being one Writ Petition (C) No.3453/2016 - Sumit Kumar Vs. High Court of Delhi and Another, was also dealing with challenge to some of the questions and answer-key in the Delhi Judicial (Preliminary) Examination held on 20.12.2015. The Delhi High Court directed deletion of four questions in the multiple choice question paper and re-computation of marks and consequently fresh preparation of the eligibility list in accordance with the ratio of the judgment in Gunjan Sinha Jain Vs. Registrar General, High Court of Delhi, supra, of Delhi High Court and that of the Supreme Court in Pallav Mongia Vs. Registrar General, Delhi High Court, supra.

In view of the discussion made above, present writ petitions deserve to partly succeed, only to the extent of Question A/66, B/62, C/55, D/66, with direction to the respondents to delete that question from the question-paper booklet and keeping in view the ratio of judgment of the Supreme Court in Pallav Mongia Vs. Registrar General, Delhi High Court, supra, recompute the marks so as to prepare fresh list of eligible candidates, by (Downloaded on 01/09/2019 at 08:02:04 PM) (62 of 62) [CW-10022/2019] including all such candidates therein, who secure more marks than the last candidate originally allowed to appear in the main examination and apart from originally allowed candidates, also permit the candidates newly included in the eligibility list, to appear in the main examination, for recruitment to Civil Judge Cadre. Ordered accordingly.

The writ petitions are accordingly partly allowed in the terms indicated above. There shall be no order as to costs.

Office to place a copy of this judgment in each connected case file.

(NARENDRA SINGH DHADDHA),J (MOHAMMAD RAFIQ),J //Jaiman// (Downloaded on 01/09/2019 at 08:02:04 PM) Powered by TCPDF (www.tcpdf.org)