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 2, Cited by 2]

Punjab-Haryana High Court

Meenakshi Sharma vs The Board Of School Education, Haryana ... on 21 July, 1992

Equivalent citations: AIR1993P&H1, AIR 1993 PUNJAB AND HARYANA 1, (1991) 2 PUN LR 601, (1991) 5 SERVLR 266, (1992) 1 CURLJ(CCR) 104, (1991) 2 BANKLJ 412, (1992) 75 COM CAS 733, (1993) ILR 1 P&H 360, (1992) 2 CURLJ(CCR) 390

ORDER
 

 M.R. Agnihotri, J. 
 

1. Petitioner appeared in the Senior Secondary Certificate Examination held by the Haryana Board of School Education in March, 1990. The examination consisted of five subjects, each subject carrying maximum marks of 100, with minimum pass percentage of 33. Out of the five subjects, the petitioner could clear only four subjects and was placed in compartment in the subject of English Core. In order to clear her compartment, the petitioner could avail two chances by appearing in the sap-plementary examination in the month of September, 1990, and in the next annual examination held in March, 1991. The petitioner availed the first chance but could not clear the compartment. When she appeared for the second time in March, 1991, she was again placed in compartment in the subject of English Core, as she had secured only 29 marks out of 100, against the pass percentage of 33.

2. In this situation, the grievance of the petitioner is that as she had scored 29 marks in English Core subject out of 100 marks, that is only four marks less than the minimum pass percentage, she should not have been placed in compartment but should have been declared as successful by adding four marks by way of grace. Claim is based on regulation 26 of the Regulations of the Board of School Education, Haryana, according to which if a candidate fails in one or more subjects and the total deficiency is not more than I per cent of the aggregate marks, that candidate shall be awarded the requisite grace marks to pass the compartment examination to the extent of 1 per cent of the marks allotted to the subject. According to the petitioner, 1 per cent of the maximum marks allotted to the subject should be read as 1 per cent of the total aggregate marks of all the five subjects (that is five marks) and, therefore, she should be declared successful as the grace marks required by her were only four. Alternatively, if the regulation was to be interpreted otherwise, i.e., to restrict the grant of grace marks to only 1 per cent of the maximum marks allotted to the subject concerned, then the regulation was arbitrary and deserved to be struck down.

3. In the return filed by the Haryana Board of School Education, the stand taken is that the grant of grace mars to a compartment candidate has to be restricted only to the extent of I per cent of the maximum marks allotted to. the subject concerned, that is the subject in which the candidate had been placed in the compartment. For this, reliance was placed on a Division Bench judgment of this Court in C. W. P. No. 13981 of 1991, dated 14th February, 1992, wherein this very view has been taken.

4. The Motion Bench on 12th March, 1992 admitted the writ petition to a Full Bench as it was of the view that the aforesaid Division Bench judgment needed further consideration. Accordingly, we have considered the judgment once again, and have no hesitation in endorsing the view taken therein.

5. The grant of grace marks in compartment examination of 10+2 is governed by regulation 26 of the Regulations framed by the Board of School Education Haryana, under Section 19 of the Haryana Board of School Education Act, 1969. This regulation provides that candidate appearing in compartment examination will be eligible for 1 per cent of the maximum marks allotted to the subject as grace marks. Regulation 26 (a) relates to regular examination, whereas regulation 26(b) relates to the compartment case alone. Both these provisions are independent and mutually exclusive. Regulation 26 is reproduced below :--

"26. GRACE MARKS.
a) If a candidate fails in one or more subject(s) and the total deficiency is not more than one per cent of the aggregate of marks, he will be awarded the required grace marks (that can be distributed among a number of subjects) provided, the grace marks awarded in practicats do not exceed the marks actually obtained by the candidate in the practical examination.
(b) A candidate shall not be entitled to the benefit of grace marks to earn compartment though he shall be entitled to the grace marks to pass the compartment examination to the extent of one per cent of the maximum marks allotted to the examination.
c) A candidate appearing in a subject/s for improvement in his previous performance, will not be entitled to grace marks.
d) A candidate appearing in one or more additional subjects shall also be eligible for grace marks up to one per cent of the aggregate of the total marks allotted to the papers.

6. Incidentally, the matter is squarely covered by the judgment of the Hon'ble Supreme Court reported as Panjab University, Chandigarh v. Shri Sunder Singh, AIR 1984 SC 919, wherein their Lordships were interpreting Rules 27 of the Panjab University Regulations dealing, with an exactly identical question. Rule 27 ibid reads as under:--

"27.1 (a) A candidate who appears in all subjects of an examination and who fails in one or more subjects (written, practical, sessional or viva voce) and/or the aggregate, if there is a separate requirement of passing on the aggregate, shall be given grace marks up to maximum of 1 per cent of the total aggregate marks (excluding marks for internal assessment) to make up the deficiency if by such addition the candidate can pass the examination. While awarding grace marks, fraction working to 1/2 or more will be rounded to a whole.
Provided that grace marks be also awarded to a candidate if by awarding such marks he can earn exemption or compartment in subject/s and part/s.
(b) A candidate who re-appears to clear the compartment or subject/s and part/s in which he has been declared (eligible) to reappear shall be awarded grace marks up to 1 per cent of the total marks of the subject/s and part/s in which he re-appears if by such addition the candidate can pass in that subject/s or part/s."

While interpreting the above provisions, it was held by their Lordships of the Supreme Court that, at page 920 (of AIR) -

"..... The provision in clause (b) is clear and on reappearing the candidate becomes entitled to grace marks up to one per cent of the total marks of the subject/ subjects in which he reappears. Once clause (b) applies, no reference is available to the performance in the regular examination taken earlier and the benefit of grace marks to the extent indicated has to be confined to the performance at the reappearance."

Therefore, the controversy as to whether a candidate who has been placed in compartment is entitled to the grant of grace marks up to 1 per cent of the total aggregate marks of the subject, or to the extent of 1 per cent of the maximum marks of that subject alone in which the candidate has been placed in compartment stands already concluded by the aforesaid judgment of the Supreme Court. Resultantly, the claim of the petitioner is devoid of any force and deserves to be rejected. In fact, the aforesaid Division Bench judgment of this Court in C.W. P. No. 13981 of 1991 has only placed reliance on the Supreme Court judgment in Shri Sunder Singh's case (supra), which is binding as well as conclusive.

7. So far as the challenge to the vires of regulation 26 ibid is concerned, we do not find any constitutional or legal infirmity or any arbitrariness in the said regulation. Obviously, the intention of the Legislature and the object of the legislation were only to promote the interest of education by requiring the students to achieve success in the examination on the basis of their own performance and not by depending on the grace of the examining bodies. The object underlying the grant of grace marks is to remove the real hardship to a candidate who has otherwise shown good performance in the academic field but is somehow losing one year of his scholastic career for the deficiency of a mark or so in one or two subjects, while on the basis of his overall performance in other subjects, he deserves to be declared successful. This consideration being a laudable one, regulation 26 is neither arbitrary nor unfair or unjust. In fact, it seeks to lay emphasis on the excellence in the field of education; hence deserves to be upheld.

8. Consequently, the writ petition is dismissed and the Division Bench judgment of this Court in C. W. P. No. 13981 of 1991 (supra) is affirmed. There shall be no order as to costs.

9. Petition dismissed.