High Court Kerala High Court

Monusha. M. vs The Secretary on 13 March, 2009

Kerala High Court
Monusha. M. vs The Secretary on 13 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23794 of 2003(G)


1. MONUSHA. M., REPRESENTD BY FATHER
                      ...  Petitioner

                        Vs



1. THE SECRETARY, BOARD OF PUBLIC
                       ...       Respondent

2. THE COMMISSIONER FOR GOVT. EXAMINATIONS,

                For Petitioner  :SRI.M.R.HARIRAJ

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :13/03/2009

 O R D E R
                      HARUN-UL-RASHID,J.
                ---------------------------
                  W.P.(C).NO.23794 OF 2003
                ----------------------------
             DATED THIS THE 13th DAY OF MARCH, 2009

                             JUDGMENT

Petitioner’s daughter, Monusha.M., has appeared for the

SSLC Examination conducted during March, 2003. She got 573

marks in the said examination. According to the petitioner, some

fatal mistakes were crept in the valuation of the answer papers and

he believes that proper valuation has not been conducted in the

case of his daughter and some of the answer papers were not

valued.

2. Monusha submitted an application for revaluation

with requisite fee of R.3,600/- for nine papers out of the 12 papers.

She got full marks for the other three papers. Ext.P3 is the

application for revaluation dated 17/5/2003. Revaluation was

conducted by the respondents and after revaluation, the marks

secured were increased from 573 to 577 and consequently the

position of rank was also changed from 15 to 12. Ext.P7 is the

-2-
W.P.(C).No.23794/2003

revised mark-list. Ext.P8 is the letter issued from the office of

the 2nd respondent stating the details of the revaluation. Ext.P8

shows that there was no change in the marks obtained for

English, Geography, Physics, Mathematics II and one mark each

has been awarded for Malayalam I, Malayalam II, Hindi, History

and Civics. It is submitted by the petitioner that nothing is stated

in Ext.P8 about the Biology paper and that on enquiry he was

informed that the revaluation could not be conducted for the

Biology paper, since the same was missing. Petitioner’s

apprehension is that the alleged missing of Biology paper and no

change in the marks obtained for English, Geography, Physics

and Mathematics II are an attempt on the part of the respondents

in collusion with the parents of rank holders to prevent the

petitioner’s daughter from getting eligible marks, since the

change in marks will cause considerable change in the position of

the rank. In the said circumstances, the petitioner prays for a

direction to the respondents to revalue the Biology paper or in

-3-
W.P.(C).No.23794/2003

the alternative call for the answer papers of the petitioner’s

daughter and get it valued through a panel of experts and also for

a direction to the respondents to consider Ext.P5 application.

3. Pending the writ petition the petitioner filed

I.A.No.11727/2003 for accepting Ext.P9 document produced

along with the IA stating that the document is issued pursuant to

Ext.P5 application. Ext.P9 is a copy of the answer paper of the

History and Civics subject. It is submitted that there are lot of

over writing and corrections in the tabulation column which

were not counter-signed by the valuer. It is also pointed out that

over writing is in a different hand writing and with a different ink

and it is clear that those were not done by the valuer. It is

apprehended by the petitioner that had it been done by the Chief

Examiner definitely it will bear his signature and seal and for

question Nos.25 and 27 initially 2 marks have been awarded and

subsequently that was struck down and in a different handwriting

one mark each is seen awarded. According to the petitioner, a

-4-
W.P.(C).No.23794/2003

perusal of Ext.P9 would reveal that a lot of foul play had been

committed in the valuation.

4. The lst respondent filed a counter affidavit stating

that revaluation was done and the same was communicated to the

petitioner, as a result of the revaluation the marks of the five

subjects including Biology were increased and hence marks were

awarded to the candidate and the revised marks were entered in

the SSLC book. According to the lst respondent, there is no

variation for the other four subjects, which were also revalued as

requested by the petitioner and photocopy of the Biology paper

was also forwarded to the petitioner. Copy of the revalued

answer scripts, copy of the SSLC mark list and individual mark

list are marked as Ext.R1A, B & C. It is specifically stated in

the counter affidavit that the Biology paper was revalued and the

result was communicated to the petitioner on 1/9/2003. It is also

averred in page 3 of the counter affidavit that if this Court

desires so, the lst respondent will issue photocopy of the Biology

-5-
W.P.(C).No.23794/2003

paper to the petitioner once again.

5. The petitioner produced Ext.P9 answer paper of

History and Civics subjects for perusal of this Court. The

petitioner suspected that foul play had been committed in the

valuation. I also feel that the submission of the petitioner in

this regard has some force and therefore requires re

consideration. There is unhealthy competition between the

parents of the rank holders and in the light of the contentions the

petitioner’s grievance shall be considered.

6. In the light of the grievances set out in the writ

petition supported by documents, which prima facie indicate that

some foul play had been done, which caused irreparable mental

agony and depression to the petitioner, and after considering

Ext.P9 answer paper of History and Civics subject, I am of the

view that the answer papers of the petitioner in all the 9 subjects

shall be re-valued through a different panel of experts.

Therefore, there will be a direction to the respondents to revalue

-6-
W.P.(C).No.23794/2003

the answer papers of the petitioner in all the 9 subjects by

deputing a panel of experts other than the experts, who valued

the papers. The revaluation shall be done within a period of four

months from the date of receipt of a copy of this judgment and

the result of the same shall be communicated to the petitioner

within a period of three weeks thereafter, as per rules.

Writ Petition is disposed of as above.

Sd/-

HARUN-UL-RASHID,
Judge.

kcv.