Madras High Court
S.Elakya vs The Chairman on 9 October, 2023
Author: N.Sathish Kumar
Bench: N.Sathish Kumar
W.P.No.23722 of 2022
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Orders Reserved on : 12..09..2023
Orders Pronounced on : 09..10..2023
Coram
THE HON'BLE MR JUSTICE N.SATHISH KUMAR
Writ Petition No.23722 of 2022
and
W.M.P.Nos.22669 & 5815 of 2023
S.Elakya
..... Petitioner
-Versus-
1.The Chairman,
Teachers Recruitment Board,
DPI Campus, College Road,
Chennai 600 006.
2.The Member (TET),
Teachers Recruitment Board,
DPI Campus, College Road,
Chennai 600 006.
..... Respondents
Petition filed under Article 226 of The Constitution of India, praying to
issue a Writ of Mandamus directing to award 1 mark to the petitioner in respect
of Question No.149 in the computer based examination held on 14.02.2022 for
the direct recruitment for the Post Graduate Assistant in School Education and
other departments for the year 2020-21 pursuant to Notification No.01/2021
dated 09.09.2021 after considering the representation of the petitioner dated
29.08.2022 in accordance with law and on merits expeditiously.
https://www.mhc.tn.gov.in/judis
1 of 12
W.P.No.23722 of 2022
For Petitioner : Mr.L.P.Shanmughasundaram
For Respondent (s) : Mr.R.Neelakandan,
Additional Advocate General
Assisted by Mr.C.Kathiravan,
Standing Counsel
ORDER
This writ petition has been filed seeking a writ in the nature of mandamus, directing the Teachers Recruitment Board to consider the representation of the petitioner dated 29.08.2022 and to award 1 mark to him for Question No.149 and proceed further in the process of selection.
2. The petitioner is an aspirant for the post of Post Graduate Assistant (Chemistry). She belongs to Backward Class (BC) Community. She is fully qualified to apply for the post and he applied for the post pursuant to the Notification / Advertisement No.01/2021 dated 09.09.2021 issued by the 1st respondent/TRB for direct recruitment to the post of Post Graduate Assistants / Physical Education Directors Grade-I/Computer Instructor Grade-I in School Education Department and other Departments for the year 2020-2021. There is no dispute in it. There is also no dispute regarding the Scheme of Examination. His register/roll number is 21PG1529126398. She had taken the written examination on 14.02.2022 and secured 96 out of 141 marks. The grievance of https://www.mhc.tn.gov.in/judis 2 of 12 W.P.No.23722 of 2022 the petitioner is that though she opted correct answer for Question No.149, she was not awarded marks and if she had been given mark for that question, she would have been considered for certificate verification and selected for appointment.
3. Since the petitioner failed to secure the cut-off marks pertaining to BC category, she was not selected. It is the stand of the petitioner that certain key answers are demonstrably and palpably wrong and that therefore, he should have been awarded marks for those questions also.
4. The respondent board filed its counter affidavit denying the allegations made in the writ petition and inter alia contending that objections were received from the candidates in respect of certain questions that key answers were wrong and an expert body was constituted and based on the opinion of the expert body certain key answers were revised and marks were given to the candidates. Therefore, now, it is not open to the petitioner to raise the same objection before this court as second round.
5. The learned counsel appearing for the petitioner took this court through the materials submitted during the course of argument in the form of typed set of papers in support of his submission that the answer opted by the petitioner is correct and the key answer is wrong and the petitioner is entitled to https://www.mhc.tn.gov.in/judis 3 of 12 W.P.No.23722 of 2022 get mark for Question No.149.
6. Per contra, the learned Additional Advocate General appearing on behalf of the learned standing counsel on record for the TRB taking this court through the counter affidavit submitted that questions setters were experts in their respective fields and the objections were referred to a expert body, who were also experts in the field. The expert body after examining the objections submitted its report that answers to certain questions were wrong. When there was an effective mechanism evolved by the TRB to raise objection to key answer, if any, and the objections raised by the candidates were already considered by the expert body, the petitioner cannot raise the same claim once again before this court. Further, according to him, the books relied on by the petitioner to prove the errors were not the materials authorised by the State.
7. This court had called upon the TRB to produce the experts opinion justifying the key answers. Report of the expert body was accordingly produced.
8. This court has considered the rival submissions carefully and gone through the materials on record including the report of the expert body.
9. In the case of Kanpur University v. Samir Gupta [(1983) 4 SCC 309] , the Supreme Court has held that it should be presumed that the key https://www.mhc.tn.gov.in/judis 4 of 12 W.P.No.23722 of 2022 answers set by the paper setters are correct, unless it is demonstrably wrong.
10. It is also the settled law that this court cannot conduct itself like an expert and go into the correctness of the key answers set to the questions by the paper setters and affirmed or revised by the expert body based certain concrete materials.
11. In Ran Vijay Singh v. State of U.P. [(2018) 2 SCC 357), the Supreme Court has held as under:-
“30.1. If a statute, Rule or Regulation governing an examination permits the re-evaluation of an answer sheet or scrutiny of an answer sheet as a matter of right, then the authority conducting the examination may permit it;
30.2. If a statute, Rule or Regulation governing an examination does not permit re-evaluation or scrutiny of an answer sheet (as distinct from prohibiting it) then the court may permit re-evaluation or scrutiny only if it is demonstrated very clearly, without any “inferential process of reasoning or by a process of rationalisation” and only in rare or exceptional cases that a material error has been committed;
30.3. The court should not at all re-evaluate or scrutinise the answer sheets of a candidate—it has no https://www.mhc.tn.gov.in/judis 5 of 12 W.P.No.23722 of 2022 expertise in the matter and academic matters are best left to academics;
30.4. The court should presume the correctness of the key answers and proceed on that assumption; and 30.5. In the event of a doubt, the benefit should go to the examination authority rather than to the candidate.”
12. In the case of U.P. Public Service Commission v. Rahul Singh, [(2018) 7 SCC 254], while reitering the law on the subject, the Supreme Court the has held as under:-
12. The law is well settled that the onus is on the candidate to not only demonstrate that the key answer is incorrect but also that it is a glaring mistake which is totally apparent and no inferential process or reasoning is required to show that the key answer is wrong. The constitutional courts must exercise great restraint in such matters and should be reluctant to entertain a plea challenging the correctness of the key answers. In Kanpur University case [Kanpur University v. Samir Gupta, (1983) 4 SCC 309] , the Court recommended a system of:
(1) moderation;
(2) avoiding ambiguity in the questions; (3) prompt decisions be taken to exclude suspected questions and no marks be assigned to such https://www.mhc.tn.gov.in/judis 6 of 12 W.P.No.23722 of 2022 questions.” ..... ..... ..... .....
14. In the present case, we find that all the three questions needed a long process of reasoning and the High Court itself has noticed that the stand of the Commission is also supported by certain textbooks. When there are conflicting views, then the court must bow down to the opinion of the experts. Judges are not and cannot be experts in all fields and, therefore, they must exercise great restraint and should not overstep their jurisdiction to upset the opinion of the experts.”
13. In the case of High Court of Tripura v. Tirtha Sarthi Mukherjee and others [(2019) 2 Scale 708], the Supreme Court has has held as under:-
"19. The question however arises whether even if there is no legal right to demand revaluation as of right could there arise circumstances which leaves the Court in any doubt at all. A grave injustice may be occasioned to a writ applicant in certain circumstances. The case may arise where even though there is no provision for revaluation it turns out that despite giving the correct answer no marks are awarded. No doubt this must be confined to a case where there is no dispute about the correctness of the answer. Further, if there is any doubt, the doubt https://www.mhc.tn.gov.in/judis 7 of 12 W.P.No.23722 of 2022 should be resolved in favour of the examining body rather than in favour of the candidate. The wide power under Article 226 may continue to be available even though there is no provision for revaluation in a situation where a candidate despite having given correct answer and about which there cannot be even slightest manner of doubt, he is treated as having given the wrong answer and consequently the candidate is found disentitled to any mark.”
14. Very recently in the case of Vikesh Kumar Gupta v. State of Rajasthan [(2021) 2 SCC 309], after considering a catena of decisions on the scope of judicial review with regard to reevaluation of the answer sheets, the Supreme Court observed and held that the court should not re-evaluate or scrutinise the answer sheets of a candidate as it had no expertise in the matter and the academic matters are best left to academics.
15. The candidates who took the written examination were given an opportunity to submit their objections, if any, to the tentative key answers published by the TRB through online objection tracker. Based on the objections received from the candidates, an expert body was constituted to go into the correctness of the key answers. According to the TRB, valuation of the answer sheets was done by them based on the opinion of the expert body.
16. Let this court now examine the challenge to the key answer made in https://www.mhc.tn.gov.in/judis 8 of 12 W.P.No.23722 of 2022 the writ petition keeping in mind the principle laid down by the Supreme Court referred to herein above.
17. The Question No.149 which is under challenge reads as under:-
The half life period of insulin in the plasma is:-
(A) 8 minutes (B) 4 minutes (C) 10 minutes (D) 6 minutes.
18. The key answer is option “D”. According to the petitioner option “B” is the correct answer. In support of his stand, she relied upon the book titled “Biochemistry” by U.Satyanarayana & U.Chakrapani, according to which, in the plasma, insulin has a normal half-life of 4 – 5 minutes. In the other material relied on by the petitioner titled “Textbook of Biochemistry for Medical Students” by D.M.Vasudevan, it has been stated that “Insulin is rapidly degraded by the liver. Plasma half-life is less than 5 minutes”. However, Textbook of XI Standard published by the Department of School Education, Government of Tamil Nadu, it has been stated that the half life period of insulin in the plasma is 6 minutes. Thus, according to the experts option “D” is the correct answer.
19. This court is not an expert in the academic matter. The scope of the judicial review against the experts' opinion is extremely limited and unless it is https://www.mhc.tn.gov.in/judis 9 of 12 W.P.No.23722 of 2022 shown that the mistake is a glaring mistake which is totally apparent, the view of the examining body cannot be interfered with. Taking into account the guiding principles on the power of judicial review, this court does not want to assume the role of an academic expert. The emphasis in the case of Rahul Singh was that not only the onus is on the candidates to demonstrate that the key answer was incorrect, but also that it is a glaring mistake which is totally apparent and no inferential process of reasoning is required to show that the key answer was wrong.
20. In the light of the legal position, this court do not want to assume the role of an expert and go into the correctness of the key answer which had already been gone into and affirmed by the expert committee based on certain concrete materials and revisit the same in exercise of its powers under Article 226 of the Constitution of India and arrive at its own conclusion to substitute the opinion of the expert. Though the argument put forth by the learned counsel for the petitioner prima facie appears to be attractive, this court cannot go by the materials produced by the petitioner to arrive at a different conclusion. In the event of any doubt over the correctness of answer key, as held by the Supreme Court in Ran Vijay Singh's cases cited supra, benefit must be given to the examining body and not to the candidates. Therefore, this court do not want to https://www.mhc.tn.gov.in/judis 10 of 12 W.P.No.23722 of 2022 reexamine the opinion of the expert committee and the challenge to the Question No.149 is rejected.
21. In view of the above settled legal position and the facts and circumstances of the case, this court does not find any merit in the writ petition and the same deserves only to be dismissed.
In the result, this writ petition is dismissed. No costs. Consequently, connected WMPs are closed.
09..10..2023
Index : yes / no
Neutral Citation : yes / no
Speaking / Non Speaking Order
kmk
To
1.The Chairman,
Teachers Recruitment Board,
DPI Campus, College Road,
Chennai 600 006.
2.The Member (TET),
Teachers Recruitment Board,
DPI Campus, College Road,
Chennai 600 006.
https://www.mhc.tn.gov.in/judis
11 of 12
W.P.No.23722 of 2022
N.SATHISH KUMAR.J.,
kmk
Pre delivery Order
in
W.P.No.23722 of 2022
09..10..2023
https://www.mhc.tn.gov.in/judis
12 of 12