Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 1]

Delhi High Court

Tanishq Mishra vs National Testing Agency And Anr on 18 August, 2022

Author: Sanjeev Narula

Bench: Sanjeev Narula

                          $~86
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                    Date of Decision: 18th August, 2022
                          +      W.P.(C) 11860/2022 & CM APPL. 35428/2022
                                 TANISHQ MISHRA                                             ..... Petitioner
                                                    Through:      Mr. Sri Harsha Peechara, Ms. Ayushi
                                                                  Gupta, Mr. Ashish Tiwari and Mr.
                                                                  Saurav Aggarwal, Advocates.
                                                    versus

                                 NATIONAL TESTING AGENCY AND ANR.                       ..... Respondents
                                                    Through:      Mr. Sanjay Khanna, Standing
                                                                  Counsel with Ms. Pragya Bhushan,
                                                                  Mr. Karandeep Singh and Mr.
                                                                  Tarandeep Singh, Advocates, with
                                                                  Ms. Sarika Soam, Legal Consultant
                                                                  for R-1/NTA.
                                                                  Mr. Anurag Ahluwalia, Mr. Danish
                                                                  Faraz Khan and Mr. Vishal Chanda,
                                                                  Advocates for R-2/UOI.
                                                                  Mr. Arjun Mitra, Advocate for JEE
                                                                  (Advanced) 2022.

                                 CORAM:
                                 HON'BLE MR. JUSTICE SANJEEV NARULA
                                                    JUDGMENT

SANJEEV NARULA, J. (Oral):

1. Petitioner, an aspirant of B.Tech. course, is ineligible to appear in the Joint Entrance Examination (Advanced) 2022 ["JEE (Advanced)"] as his score in the Joint Entrance Examination (Main) 2022 ["JEE (Main)"] is below the qualifying/cut-off percentile which is determined by Respondent No. 1 - National Testing Agency ["NTA"]. He emphatically asserts to the Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 1 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09 contrary and has produced score cards for both sessions 1 and 2 of the JEE (Main) which, as per him, render him eligible; but these, regrettably for him, do not match with the NTA record. For the above reasons, Petitioner invokes Article 226 of the Constitution of India to seek mandamus to the Respondents to correct his score cards and to allow him to appear in JEE (Advanced).
2. The scheme of the JEE (Main), in brief, is as follows:
2.1. A candidate is required to register by filling an online application form, through which a "system generated application number" is allocated, which, along with security pin and date of birth, serves as the candidate's login credentials. This login ID and password/pin also enable the candidates to view their individual results.

2.2. Candidates are allowed two opportunities to write the exam, which are described as Session 1 and Session 2. It is not mandatory to appear in both the sessions. Scores are on a percentile basis, and are not an aggregate or average of the marks obtained. If a candidate appears in both the sessions, the higher score of the two is considered as final for each subject, the total of which forms the "Total NTA score" of the candidate.

2.3. The JEE (Main) scores remain valid for one year and can be used by a candidate for writing JEE (Advanced) for attaining admission into IITs, NITs, NSIT, DTU, and many other engineering colleges.

Petitioner's submissions:

3. The version of facts as narrated by the Petitioner, is as follows:

Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 2 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09
3.1. An admit card (Annexure P-2) was issued to him for session 1 of JEE (Main) and he appeared for the said exam on 29 th June, 2022. The result of the same was declared on 10th July, 2022. 3.2. The document annexed as Annexure P-3 is the score card downloaded by him from the website of NTA, which shows his Total NTA Score as 98.7968939.
3.3. In order to improve his results, he also registered for and appeared in session 2 of the afore-said exam, which was held on 22nd July, 2022.
3.4. Results of JEE (Main) session 2 were declared on 07 th August, 2022, and this time, as per Annexure P-5, which he claims is the score card for session 2 also downloaded from NTA website, his total NTA Score is 99.2356167, which is an improvement over the score obtained in session 1.
3.5. On declaration of final result, NTA declared the qualifying percentile for writing JEE (Advanced), which is referred to as the "Cut-off Total NTA Score based on Paper 1 (B.E./B.Tech.)", for Common Rank List (CRL), as 88.4121383. According to Petitioner, he had breezed through the qualifier, considering his scores for either of the two sessions.
3.6. However, on 10th August, 2022, when Petitioner attempted to apply for the JEE (Advanced) through Respondent's online application portal, the system generated a pop-up window displaying the following message - "Not eligible for JEE (Advanced) 2022. You have scored less than the cut-off mark in JEE Main 2022". 3.7. Upon further inquiry, the Petitioner was tormented by finding out Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 3 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09 that his scores were reduced from 98.7968939 and 99.2356167 to 20.7668939 and 14.6356167 percentiles in Session 1 and 2 respectively, which, he claims to have been manipulated.

4. During the hearing that took place on 11th August, 2022, which was taken up on a holiday due to urgency expressed by the Petitioner's counsel, NTA had sought time to retrieve their records. Thus, a limited interim relief was granted to the Petitioner by allowing him to only register for JEE (Advanced), and in the meantime parties were directed to complete the pleadings. Today, Mr. Harsh Peechara, counsel for the Petitioner, during the course of submissions, has handed over an affidavit under Section 65B of the Indian Evidence Act, 1872 ["the Act"] enclosing certain documents. NTA's counter affidavit has also been filed today, with a copy handed over across the board. Both these documents are taken on record.

5. Mr. Peechara places reliance on the documents annexed with the Petitioner's abovesaid affidavit, to submit that the two score cards produced and relied upon by Petitioner, are genuine, and have been downloaded from the website of the Respondent. He asserts that although NTA may not have mala fide intention against the Petitioner, but nonetheless, his results have been manipulated, which is ex-facie evident from the records presented to the Court. To demonstrate genuineness, Mr. Peechara points to the time and date of download mentioned atop the score cards produced by him at Annexures P-3 and P-5. He correlates the same from the browser history of his web-browser on the computer on which they were downloaded, as well as the 'file properties' of the downloaded PDFs, which are claimed to be the Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 4 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09 score cards downloaded from the NTA website, to the computer of the Petitioner. Mr. Peechara further argues that, in fact, the timestamps of accessing the NTA website and downloading the scorecard matches with the website login timestamps shown by the NTA in the documents enclosed with its counter-affidavit, and this goes on to prove the veracity of Petitioner's contention. Nonetheless, Petitioner is willing to submit his computer system for forensic analysis at his own risk and cost.

6. Mr. Peechara also asserts that the Petitioner is a bright student who has done exceedingly well in both the sessions, but only on account of manipulation of score cards, which is outside of his control, he is being deprived of an opportunity to appear in JEE (Advanced) and consequently, also from relying upon his score cards for seeking admission to several premier engineering colleges. In case no relief is granted, Petitioner's career prospects would be severely prejudiced, and that would cause him severe emotional distress.

NTA's submissions:

7. Per contra, Mr. Sanjay Khanna, Standing Counsel for NTA (assisted by Ms. Sarika Soam, Legal Consultant for NTA and Mr. Binod Kumar Sahu, Director, NTA, who are present in court) states that Petitioner's documents have no credibility. The results of both sessions of JEE (Main) for all candidates were uploaded only once on the site and have been neither changed nor modified since then.

8. To substantiate his stand, he places reliance on the counter affidavit Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 5 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09 and the documents enclosed therewith. He highlights the following aspects:

9. Referring to the documents filed, Mr. Khanna has taken the Court through the entire process of registration on the NTA website - which entails filing of the application form, generation of the admit card, etc. NTA has also enclosed Petitioner's response sheets to each question of the two sessions of the exam, as attempted by him on the date of the exam, which are stored in and retrieved from NIC's database, in order to co-relate the scores mentioned on the score cards relied upon by them.

10. It is explained that, upon going through the response sheets, the raw scores which emerge, tally with the NTA's record that Petitioner has obtained only 20.7668939 percentile in session 1 and 14.6356167 percentile in session 2. The score-cards relied upon by the Petitioner do not match NTA records and are forged and fabricated. No relief can be granted on that basis.

11. Additionally, Mr. Khanna submits that assuming, but vehemently denying that the documents of the Petitioner are genuine, at the highest, it Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 6 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09 can only be said that the Petitioner has raised a highly disputed question of fact, which, however, this Court cannot determine while exercising jurisdiction under Article 226 of the Constitution of India. 1

12. NTA has facilitated the provision for all candidates to download their respective score cards from 'UMANG' and 'DigiLocker' mobile apps which are e-governance platforms under the Ministry of Electronics and Information Technology. Further, score cards were also sent via e-mail to each candidate, including the Petitioner. Thus, there are ample ways to verify that the NTA record is the correct one.

Analysis:

13. Considering the fact that this decision would have serious consequences for the Petitioner, the Court has heard the counsel for the parties at sufficient length. On the basis of analysis of documents presented by both the parties, it manifests that the records of NTA do not match the documents filed and relied upon by the Petitioner as Annexure P-3 and P-5, purported to be high-scoring score cards of sessions 1 and 2 respectively. Since Petitioner strongly urges that his documents are authentic and are downloaded from the website of the Respondents, the Court dwelled into this disputed arena to form a prima facie view, as in the present proceedings, the court cannot embark upon a full-fledged trial. Before going further, for clarity, the score cards both the sessions, relied upon by Petitioner and by 1 On this proposition, he places reliance on the decision of this Court dated 07 th January, 2021 in W.P.(C) 6838/2020 titled Gaurav Jaiswal Through his Legal Guardian v. Union of India through Ministry of Education/ National Testing Agency & Anr.

Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 7 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09

the Respondents, are juxtaposed against each other, hereinbelow:2 Session 1 - Petitioner's version of score card:

2
NTA's version of score cards have been obtained by scanning the QR code on the score cards, for the purpose of inserting a clearer colourised version; it, however, is identical to the score cards filed by NTA in its counter affidavit, albeit in black & white.
Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 8 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09
Session 1 - NTA's version of score card:
Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 9 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09
Session 2 - Petitioner's version of score card:
Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 10 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09
Session 2 - NTA's version of score card:

14. The score cards produced by Petitioner have a nearly identical appearance when compared with the score cards produced by NTA, with the obvious differences in the scores mentioned therein. If Petitioner's version is to be believed, this seemingly indicates manipulation. However, the score cards are a declaration of results, and thus the cogent and efficacious basis for the court to form an opinion is to verify the record of the testing agency where the candidate's data is stored. Since the exam is conducted electronically and not in pen-and-paper mode, a digital footprint record is maintained in electronic format with full details which can be accessed for verification. The Respondents have presented the certified copies of Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 11 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09 printouts of the electronic record, which are discussed hereinafter.

15. The data of NTA, as shown to the court, is found to be reliable, and no visible manipulation is found that should warrant issuance of a mandamus, as prayed for.

16. The analysis of the documents and facts presented bring out the following critical factors:

A. NIC provides technical support to NTA for conducting the JEE exams. Significantly, when the results are declared, an e-mail is auto- generated from the server of National Informatics Centre ["NIC"], which is sent to the e-mail ID provided by the candidate, with a copy to an e-mail ID of the NTA which is specially designated for this purpose. The emails were sent immediately on the declaration of results and thus forms the basis for verification of results whenever a dispute is raised regarding the authenticity of the results. The print outs of such e-mails sent by the server of NIC, copy whereof was marked to NTA, have been annexed with the counter affidavit and have been examined by the court. Copy of the emails is as under:
Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 12 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09
For session 1:
Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 13 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09
For session 2:
B. Both the score cards were dispatched, in this manner, to the registered e-mail of the Petitioner, and such email ID has not been denied by Mr. Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 14 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09 Peechara, though the factum of receipt is refuted. The timestamps of dispatch of e-mails are also mentioned (11.07.2022 at 09:23 p.m. for session 1; and 09.08.2022 at 01:41 a.m. for session 2).There is no human intervention in the system generated emails.
C. The e-mails enclose the score cards for both the sessions, are at great variance with the score cards relied upon by Petitioner and falsify the scorecards relied upon by the Petitioner.
D. The electronic audit log records of Petitioner, as enclosed with the counter affidavit, are maintained in the database of NTA. They pertain to the conduct of the two sessions of the examination, and record the 'Q log' - which is a timestamp showing the candidate's real time selection of answer against each multiple-choice question.
E. NTA was also called upon to show Petitioner's recorded response sheets for both the sessions, on the basis whereof, scores as mentioned in the score cards have been generated. These response sheets show the questions which were either attempted correctly, incorrectly or not attempted by Petitioner. On the basis of such responses, the raw score was generated which ultimately led to calculation of the percentile achieved by the Petitioner which is mentioned in the NTA score cards. These have also been perused by the court, and tally with the electronic audit log records furnished by the NTA.
F. When the provisional answer keys were uploaded, response sheets were also uploaded at the same time, and made freely available for Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 15 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09 download by the candidates to verify their answers. However, no response sheet has been annexed with the petition which could corroborate the scores mentioned in Annexures P-3 and P-5. Rather, no averment has been made in the petition denying the response sheets produced by NTA. When confronted with the above, Mr. Peechara on instructions orally denies the response sheets produced by NTA, but is unable to give an explanation as to why the Petitioner did not download the response sheets correlating with the high- scoring score cards of both the sessions. This denial is not only reactive, but is a mere afterthought.
G. The score card of each candidate contains a QR code, which, when scanned, redirects to a webpage of NTA where the same scorecard, as available on the NTA website, can be accessed by entering a CAPTCHA code. This is the verification mechanism for authenticating the document. In the instant case, the QR codes displayed on Annexures P-3 and P-5 direct to the score cards which were produced by the NTA, with their counter affidavit, and not the ones which the Petitioner has produced. The authentication process of Petitioner's score cards has failed and that is the blatant fact, which cannot be ignored or brushed aside lightly. When queried on the above anomaly, Mr. Peechara states that this should be ignored, as the content of the website is maintained by NTA and Petitioner has no control over the same. Pertinently, this denial is suggestive of manipulation of the entire system by NTA, which the court finds to be implausible, particularly when the responses, logins and all such data Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 16 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09 is stored electronically, with precise timestamps and IP addresses, which lends authenticity to the same.
H. Respondents have also enclosed the "Result view log" for the two sessions, which captures the application number, IP address and time and date of each login made by the Petitioner on the website of the NTA, to view his results of sessions 1 and 2. The said document indicates that the Petitioner was aware of his result in Session 1, as early as 11th July, 2022.
I. In the petition, there is no averment or explanation regarding the alleged date of manipulation. It merely harps on the fact that Annexures P-3 and P-5 were downloaded from NTA website. What was downloaded on the computer, wherefrom has it been downloaded, and whether it has been manipulated or is genuine, cannot be ascertained conclusively, merely on the basis of the Petitioner's assertion. Perhaps a forensic analysis is necessary to arrive at a decisive answer on this aspect, but in the instant proceedings, only taking a prima facie view is possible.
J. A certificate from NIC - which is the agency that maintains the data -
has also been filed by the NTA. They have verified and authenticated the score cards of Session 1 and Session 2 which have been produced by NTA, as also the web login trail (audit trail) of the application IDs of Petitioner.
K. Thus, given the absence of any other corroborating or supporting Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 17 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09 documents produced by the Petitioner, in the opinion of the Court, the documents shown by NTA far outweigh the authenticity of the score cards at Annexure P-3 and P-5 relied upon by the Petitioner.
L. In fact, Mr. Khanna states that as per rules, the Petitioner's candidature is liable to be disqualified on account of attempting both sessions through different Application IDs and Roll Numbers. This also shows that the Petitioner wanted to take undue advantage. Nevertheless, that is a decision for NTA to make, and this Court need not take any view on this aspect.

17. From the above, it manifests that the records of the Respondent do not support the Petitioner on any aspect whatsoever. There is no basis for the Court to assume that the Respondent's record is manipulated or fabricated.

18. Further, in chambers, while finalizing the order, the court has also noticed a glaring error which casts serious doubt on the score cards produced by the Petitioner. The score card for session 2, as relied upon by the Petitioner (Annexure P-5), has a discrepancy between the figures and words of the NTA Score, which is extracted hereinbelow:

[highlight supplied]

19. As the scores and score-cards are auto generated by the NTA, there is no scope for occurrence of any human error such as the one noticed above. This further chips away at the Petitioner's claim of genuineness of documents produced.

Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 18 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09

20. The upshot of the above discussion is that the Petitioner does not have the response sheets to authenticate his scores, which could perhaps have supported his version. On the other hand, digital records produced by NTA, system-generated emails, QR mismatch, response sheets with audit log, login details for accessing website, as maintained and authenticated by NIC, all point the case to the contrary. While Petitioner may continue to assert that his documents are authentic, however, on the basis of facts and documents shown, this Court cannot come to this conclusion. The question of forgery and tampering of records can only be determined after the parties have been afforded an opportunity to lead evidence, and this exercise cannot be undertaken in the present proceedings. The Petitioner has failed to prove his bona fides. The Court remains unconvinced of the genuineness of the Petitioner's documents. Thus, there is no basis to grant relief to the Petitioner.

21. Dismissed along with pending application.

22. Before parting, one aspect which Mr. Peechara had emphasised on needs to be broached. He apprised the court of the emotional stress that the Petitioner is undergoing on account of the above-noted circumstances. Considering the weight attached to one's performance in such national level entrance tests which open doors to prestigious colleges, such a response is quite understandable. However, aspirants must be encouraged by their parents, teachers and mentors to see the larger picture - that this is not the end of the road for them, and that their performance in one entrance Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 19 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09 examination is not the only yardstick for measuring their success. The Petitioner, who has just stepped into adulthood, has a long way to go, and life will surely offer him plenty of opportunities to excel.

23. Needless to say, since the court has expressed only a prima facie view on the authenticity of Petitioner's score cards, he is at liberty to avail such other remedy in respect thereof, as is available in law, if so advised.

SANJEEV NARULA, J AUGUST 18, 2022 d.negi Signature Not Verified Digitally Signed W.P.(C) 11860/2022 Page 20 of 20 By:NITIN KAIN Signing Date:19.08.2022 14:04:09