Bombay High Court High Court

Shri Dilip S/O Jagannath Sarode vs The Maharashtra Public Service … on 6 May, 2008

Bombay High Court
Shri Dilip S/O Jagannath Sarode vs The Maharashtra Public Service … on 6 May, 2008
Equivalent citations: 2008 (110) Bom L R 1469
Author: R Dalvi
Bench: R Desai, R Dalvi


JUDGMENT

Roshan Dalvi, J.

Page 1475

1. The petitioners are 3 out of about 2393 candidates who appeared for the examination conducted by the Maharashtra Public Service Commission (MPSC) in the 2000-01 for the posts of Police Sub Inspector (PSI), Sales Tax Inspector (STI) and Assistant Sales-tax Inspector (ASI). The petitioners contend that as they were declared successful in the examinations, they were called for physical test and oral interview, but have not been appointed to the posts for which the examinations were held and have, in fact, been blacklisted and permanently debarred from appearing in all the examinations conducted by the MPSC, under the order of the Deputy Secretary, MPSC dated 24.8.2005. The petitioners have accordingly challenged the said order.

2. A short chronology of events and dates from the notification under which the petitioners had acted until their final blacklisting and the orders in the proceedings impugned by them require to be first enumerated.

3. On 14.7.1999, a notification came to be issued in respect of examinations to be conducted for filling of the aforesaid posts. On 18.6.2000, the petitioners appeared for preliminary examination, which they cleared on 2.11.2000. The petitioners accordingly became eligible to appear for the final examination which was conducted on 18.3.2001. They were shown to have cleared that examination and they were, therefore, called for physical test and oral interview.

4. While the process of recruitment was under way, the MPSC received certain anonymous complaints in April 2002, alleging mass scale malpractice and cheating by replacement of certain answer sheets. The MPSC conducted the preliminary inquiry to ascertain the veracity of the allegations in the complaints. It found the quality of paper of the answer sheets of certain candidates to be different from the others. It also found that it had different printing, font, and invigilators’ signatures on certain of those answer sheets. The inquiry, prima facie, showed that certain answer sheets (about 398 or 424) were replaced in the records of MPSC. It, therefore, checked up the computer list of the marks earlier recorded upon the mark-sheets of the candidates submitted at the time of the examination. It found that about 398 or 424 candidates showed higher marks than what were recorded in the system. Those answer sheets were on the different quality of paper and had different, printing, font and invigilators’ signatures than the other mark-sheets in the bunch and the other invigilators’ signatures in the answer sheets of other candidates near those answer sheets.

5. On 31.5.2002, the MPSC declared results of all the candidates except 398 candidates who appeared for the main examination whose results were withheld based upon the MPSC’s satisfaction of they having indulged in mass scale cheating by replacement of the answer sheets. As aforesaid, the MPSC proposed to take administrative action against those candidates. Hence, on 1.7.2002, the MPSC issued its first show cause notice to each of those candidates. These were naturally on cyclostyled paper, calling upon them to show cause as to why administrative action should not be Page 1476 taken against them and they should not be debarred. On 9.7.2002, the candidates filed their reply. They required inspection and copies of certain documents. The MPSC issued a second notice on 9.8.2002, which was replied by the candidates on 14.8.2002, stating that they were not public servants within the meaning of Section 2(c) of the Prevention of Corruption Act, 1988 (PCA) or Section 21 of the Indian Penal Code (IPC) and that, therefore, the MPSC could not blacklist them. They contended that because the notices were cyclostyled, they showed non-application of mind.

6. Whilst the inquiry was in progress, those candidates were restrained from appearing in the next examination which was to be held by the MPSC.

7. In the meantime, after considering the documents on record and replies of the candidates, the MPSC lodged a criminal complaint with the Anti Corruption Bureau (ACB) with regard to the mass scale cheating in the aforesaid examination. A charge-sheet came to be filed by the ACB against certain functionaries of the MPSC, including its highest functionary being the Controller of Examinations. It was seen by the MPSC that deep-rooted mal-practice could not have been committed simpliciter by the candidates and that several officers of the MPSC were involved. Certain officers were arraigned by the ACB pursuant to the criminal investigation. The candidates were, however, not arraigned in the criminal prosecution. They were issued show cause notices for taking departmental action against them by the MPSC, pursuant to the MPSC’s satisfaction in the preliminary inquiry that it itself conducted.

8. The MPSC considered not only the reply of the candidates but also the candidates’ say before the ACB, which was investigating the complaints lodged by the MPSC. Several of the candidates, including the three petitioners in the aforesaid three petitions gave their statements before the Investigating Officer of the ACB. Despite certain earlier statements of bare denial, some candidates later admitted to have got done certain mal-practices, though not personally by themselves. These statements showed that the candidates were approached by certain persons who assured them that they would be able to give them sufficient marks for them to be selected for the interview and/or appointed to the post for which they were examined. The aforesaid three petitioners as well as several others consequently agreed to a figure of graft to be paid to those persons acting as conduits for them. The statements show that aside from handing over such gratification, the candidates had no knowledge of what transpired thereafter. They did not personally indulge in any mal-practice. The preliminary inquiry of the MPSC revealed that their officers from within, who alone had access to the answer sheets of the candidates, replaced them by new answer sheets which merited higher marks to be given to those candidates than what was previously recorded in the computer system of the MPSC. Consequently, the inquiry of the MPSC and the investigation of the criminal complaint put the two pieces of the puzzle together. The role of the candidates was only to part with illegal gratification to the conduits who approached them. The rest of the mal-practice was done at the other hand, of which the candidates were unaware and unconcerned.

Page 1477

9. It must be specifically mentioned that whilst recording their statements showing the payment of illegal gratification, the candidates, including the aforesaid three petitioners, were shown their answer sheets which were available on record. Those were the replaced answer sheets. Those bore, inter alia, roll numbers of the candidates, including the petitioners. The petitioners, therefore, were shown their answer sheets.

10. At that time itself, their specimen handwriting was obtained by the Investigating Officer conducting the ACB investigation. Their specimen handwriting corroborated their oral statements.

11. Upon considering this clinching evidence, the MPSC passed its order/communication on 9.10.2002 blacklisting those candidates, including the petitioners and debarring them from appearing in any MPSC examinations in future.

12. This order came to be challenged in an Original Application (OA) filed before the Maharashtra Administrative Tribunal (MAT), Mumbai Bench, Police Group, by 171 candidates. On 23.2.2004, the MAT set aside the order of the MPSC dated 9.10.2002. A copy of that order is annexed as Exhibit-A to this petition.

13. The MPSC filed a writ petition being Writ Petition No. 10854 of 2004 in this Court, challenging the order of the MAT. By an order dated 14.7.2005 of the Division Bench of this Court, Exh.B to this petition (of the Hon’ble Chief Justice H.L. Gokhale of Allahabad High Court, as he then was and one of us Roshan Dalvi, J.), it was observed that the Commission inquiry revealed that upon the complaints received showing that the original answer books were changed, the Commission pointed out how the marks were found to be inflated, which aspect was not specifically denied in the reply of the candidates (including the petitioners) dated 14.8.2002 to the Commission’s second show cause notice. The candidates, however, contended that they were entitled to the marks which they obtained on those answer sheets. It was further observed that sufficient notice of the allegations made by the Commission was given to the candidates concerned and they had filed replies, which did not show any specific denial of the allegations. Yet as the Commission passed a cryptic order, it was held that the MPSC ought to have given reasons while passing its order since the candidates were debarred. Consequently, though the order of MAT came to be stayed, the MPSC was directed to again issue notices to 141 candidates who were until then defending the writ petition (including the three petitioners aforesaid). The candidates were allowed to file their replies to the notices and MPSC was directed to pass a fresh reasoned order.

14. The MPSC issued its third show cause notice on 23/24.7.2005, Exhibit-C to the petition. This show cause notice specified that the complaints of unfair practices received by the MPSC in April 2002 were verified in an inquiry held by the MPSC at high level and it was found that the answer sheets of the petitioners were replaced and their marks were increased/revised marks were given. Consequently, a criminal complaint came to be lodged with the ACB against the miscreants which was being Page 1478 investigated under CR No. 33 of 2002. The petitioners were directed to give their explanation within two weeks which would be considered by the MPSC.

15. On 4.8.2005, the petitioners replied to the show cause notice, Exhibit-D to the petition. This was their third reply. The reply shows a simpliciter denial of any increase in the marks in their answer sheets or replacement of the papers. The petitioners stated in their reply that the principles of natural justice were not followed and because they had not committed any offence, no criminal case was registered against them. They stated that the examination was conducted on 18.3.2001, after which they had no connection with the MPSC until they were declared successful in the main examination and having been found eligible, were called for physical test and oral interview. They contended that until their result was declared, the MPSC had not lodged any complaint for three and half years and that though they were called 10/15 times by the ACB, they were not arrested in the criminal trial and hence, the MPSC’s action was against the principles of natural justice. They stated that they were not concerned with what happened in the MPSC or whether their marks were increased and that they were deliberately involved or falsely implicated by the MPSC. Thus, showing cause they pleaded for a sympathetic consideration by the MPSC.

16. The petitioners have executed an affidavit on 6th February 2004, Exhibit-E to the petition, in which they have stated that their statements before the ACB were made under duress. They have, however, not made any reference to the specimen handwriting obtained from them at the time of recording their statements which corroborated their admissions in the statements.

17. Upon considering the reply, bereft as it is of any material on record to show the petitioners’ explanation to the replaced answer sheets shown to them or their explanation about the statement made by them before the Investigating Officer of the ACB accompanied by their specimen handwriting, the MPSC passed its final decision by a fresh reasoned order dated 24.8.2005, Exhibit-F to Writ Petition Nos.9147/2005 and 9149/2005 and Exhibit-E to Writ Petition No. 9148/2005, which has been impugned in these petitions.

18. The order of the MPSC to Exhibits E and F to the petitions, shows that in the investigation of the MPSC, it was found that the substituted answer sheets were different in texture and that that act was criminal in nature. The MPSC therefore, lodged a criminal complaint in which charge-sheets were filed in court. The order states that the petitioners had relations with the accused resulting in they entering into the criminal conspiracy for substitution of their original answer sheets with the new answer sheets. It also mentions about the illegal gratification paid by the petitioners as admitted in their statements before the Police. It further states that the initial show cause notice of 1st July 2002 was simpliciter denied by the petitioners instead of giving a factual reply. The answer sheets of the petitioners were fabricated as reported by the Scientific Laboratory at Hyderabad. The petitioners were shown their answer sheets and they admitted that those were not in their handwriting and their specimen Page 1479 handwriting was taken by the ACB in July 2003. It was specified that the petitioners had not given any information in their explanation about replacement of the answer sheets as well as about their specimen handwriting and replacement could have been done only by the petitioners since they derived benefit thereunder. It was, therefore, stated that the illegality had prejudiced the prestige of the MPSC and that the petitioners had replaced the mark-sheets only for their benefit. Consequently, their explanation dated 4.8.2005, was not acceptable to the MPSC and hence, the impugned order came to be passed, debarring the petitioners amongst 133 candidates. 130 of those candidates have accepted the decision. The MPSC’s final reasoned order dated 24.8.2005 has not been challenged by those candidates.

19. It is argued on behalf of the petitioners that they have given a statement of denial to the ACB, which has not been relied upon by the MPSC and the MPSC has followed the pick and choose policy of only relying upon the alleged statement of admission of guilt by the petitioners. The petitioners have contended that those statements were given under duress. They have, however, not challenged their specimen handwriting. They have not even denied that the specimen handwriting was taken at the time when their statements of admission of payment of illegal gratification was given by them. Their contention that their initial statement was not considered by the MPSC does not even form a part of their reply. The duress and threat alleged by the petitioners is seen to be misplaced in view of the complete silence with regard to their specimen handwriting which corroborates their statements.

20. Though later the petitioners have denied giving of the statement itself in an affidavit filed by them and have alleged that it was given under duress, they have made no reference in that affidavit also to their specimen handwriting at all.

21. We may further mention that to satisfy ourselves, we called for answer sheets, including the petitioners’ answer sheets. We have gone through several of them. We have been specifically shown the petitioners’ answer sheets. They are of a different texture than that of several other answer sheets of candidates who appeared in the examination before and after the petitioners’ roll numbers. We have also seen the invigilators’ signatures on the answer sheets. The signatures on the petitioners’ answer sheets are completely different from those on the answer sheets of the candidates bearing roll numbers immediately before and after the petitioners’ roll numbers. The comparison of invigilators’ signatures on these answer sheets made under Section 73 of the Indian Evidence Act reveals that the invigilators’ initials on the petitioners’ answer sheets are cautiously made upon copying the same from the answer sheets of the preceding and succeeding candidates. In those cases, signatures appear to be in a natural flow. In the case of the petitioners’ answer sheets, it does not show any such natural flow. We have also been shown the specimen signatures of the invigilators collected during the investigation of the criminal case by the ACB. This shows similar natural flow of signatures which are absent in the petitioners’ answer sheets.

Page 1480

22. We have also seen the petitioners’ specimen handwriting and compared them with the handwriting in the answer sheets. Though the answer sheets are on computerized paper requiring very little handwriting to be seen, the figures of roll numbers etc. mentioned in the answer sheets and compared along with the figures of the roll numbers in the petitioners’ specimen handwriting show a completely different handwriting in the two documents. It is this that the MPSC has seen correctly. It is this which betrays the petitioners’ denial bereft of any explanation with regard to their specimen handwriting which is corroborating evidence of the petitioners’ admission. We may mention that we had called upon the petitioners’ counsel to specifically address us on this aspect after we inspected the records but which has been left untouched. We have seen that the petitioners indeed cannot offer any explanation with regard to their specimen handwriting and once that essential evidence is left unexplained, the handwriting of the petitioners on the replaced answer sheets which the petitioners claim to be theirs, cannot be accepted. The MPSC has undertaken the same exercise with the same result which cannot be faulted.

23. The petitioners have made a mischievous and misconceived plea before us that they were not shown the original as well as replaced answer sheets by the ACB or the MPSC and that copies of their answer sheets were not furnished to them and they were not given inspection thereof. It may be mentioned straightway that the original answer sheets were replaced by the miscreants. That is the specific mal-practice alleged by the MPSC. This fact has been verified upon seeing the texture of the paper as well as its print. It has been confirmed upon seeing the signature of the invigilators alongside their signatures on the other mark-sheets of candidates nearby. Making an allegation that the original mark-sheets have not been shown to the petitioners or offered for inspection or its copies given, beats our intelligence. No miscreant is expected to replace the original answer sheet by fresh answer sheet and yet retain original answer sheet on record or otherwise. Those have been understandably destroyed. Hence, seeking to make capital out of a document, which is destroyed, itself exhibits a complete lack of bonafides. So far as the replaced answer sheets are concerned, the petitioners’ case that they were also not shown to them is falsified by the fact of their statements made before the ACB admitting the replacement got made by them accompanied by their specimen handwriting.

24. The petitioners were shown their replaced answer sheets, on which they gave their statement admitting that those did not contain their handwriting. The petitioners have also given their specimen handwriting which could have been only collected to compare them with the answer sheets shown to the petitioners. The petitioners have not raised this contention in their replies to the show cause notices issued to them. In those replies, the petitioners have not asked for any documents which were relied upon by the MPSC and not shown to them.

25. The petitioners also contend that they were not given the report of the preliminary inquiry held by the MPSC as well as the Police statements relied upon by the MPSC. We do not see how that is material to be shown. The petitioners’ explanation cannot be founded on the inquiry results. This Page 1481 has been held in a number of judgments of the Apex Court, which shall be considered presently.

26. It is argued on behalf of the petitioners that the petitioners were absent at the inquiry and the result of the inquiry without the petitioners’ participation must fail. We do not see how the petitioners were required to be present when the MPSC made its preliminary inquiry and called upon the petitioners to show cause to the notice issued upon them. The petitioners have shown no cause why action should not be taken upon the three notices issued to them on 1.7.2002, 9.8.2002 and 4.8.2005 and the three replies which they have sent to those notices on 9.7.2002, 14.8.2002 and 4.8.2005.

27. Hence, the case of the petitioners that the MPSC has reached its conclusion in the absence of documents and none are shown to the petitioners is seen to be completely incorrect.

28. It is in the rejoinder filed in Writ Petition No. 9149 of 2005 that the petitioner therein has alleged that official opinion in the preliminary inquiry was based upon only a “few” answer sheets. Aside from the fact that it is not material to compare each and every answer sheet with that of the petitioners or their specimen handwriting, we wonder how the petitioners can allege this fact. The fact that invigilator’s signature “only appeared different” upon the comparison made has been also stated for the first time only in that rejoinder in Writ Petition No. 9149 of 2005 alone. We may use the affidavit in rejoinder made in one petition with regard to the other two petitions also. Yet we do not find any substance in the statement made therein to show any explanation of the petitioners that they were not a party to the fraud or malpractice practised upon the MPSC.

29. Mr.Atre, Counsel for the MPSC, has drawn our attention to its rules of procedure which are annexed as Exhibit-1 to its affidavit in reply. Under the rules, the MPSC has powers to decide in respect of the items enumerated in Rule 4 for regulation of the internal procedure of the work of its office. Under Rule 4(viii), the MPSC has power of blacklisting or taking other punitive action against the applicants for posts advertised by the MPSC or candidates appearing for a competitive examination conducted by the MPSC. The MPSC’s order is, therefore, within the rules. The petitioners’ explanation is not satisfactory and rightly not found satisfactory by the MPSC. The act alleged in the complaints and verified by the MPSC in its preliminary inquiry, for which three show cause notices were issued upon the petitioners, is found to be substantiated. The petitioners have not shown any worthy explanation as was called for. In these circumstances, it would have to be seen whether the fresh reasoned order passed by the MPSC which awarded the punishment of blacklisting the petitioners needs any interference.

30. We would be required to consider and analyse the judgments of the English Courts upon the Administrative Law expanded therein which, as a sacrosanct aspect of the Rule of Law, came to be followed and expanded by our Apex Court with regard to the parameters of rules of natural justice required to be followed in the departmental enquiries or by Commissions of Page 1482 the Union or States as the constitutional Authorities for conducting examinations in various areas.

31. The basic contention of the petitioners is that they have been denied the right of natural justice because the inquiry was conducted in their absence, they have not been shown their original and replaced answer sheets and it is not shown that they have personally partaken in any mischief or malpractice and yet despite denial, the impugned order has been passed. The parameters of considering whether the principles of natural justice are followed or not in the given case are laid down in various judgments of the Apex Court and which together form a distinct branch of jurisprudence. The concept of natural justice is evolved over last three decades upon various cases under distinct factual situations that the courts have come to consider. It would, therefore, be prudent to consider each of these judgments and understand the concept of the term “right of natural justice” itself.

32. The earliest concept of natural justice, as an essential aspect of the rule of law, came to be enunciated by Lord Justice Tucker in the case of Russell v. Duke of Norfolk (1949) 1 All England Report 109 thus:

The requirement of natural justice must depend on the circumstances of the case, nature of the enquiry, the rules under which the tribunal is acting, the subject-matter that is being dealt with and so forth. While it is true that over the years there has been a steady refinement as regards this particular doctrine, but no attempt has been made and if we may say so, cannot be made to define the doctrine in a specific manner or method. Straight-jacket formula cannot be made applicable but compliance of the doctrine is solely dependent upon the facts and circumstances of each case. The totality of the situation ought to be taken note of and if on examination of such totality, it comes to light that the executive action suffers from the vice of non-compliance of the doctrine, the law Courts in that event ought to set right the wrong inflicted upto the concerned person and to do so would be a plain exercise of judicial power. As a matter of fact the doctrine is now termed as a synonym of fairness in the concept of justice and stands as the most accepted methodology of a governmental action.

33. The famous case of Ridge v. Baldwin (1964) Appeal Cases 40 describes the doctrine of natural justice by Lord Justice Reid as not being capable of exact definition but what a reasonable man would regard as a fair procedure in particular circumstances. Lord Justice Reid did not attribute any definite meaning to the doctrine but only attributed it to be representing a fair procedure to be followed depending upon the facts of a given case.

34. A classic exposition of this branch of law has been enunciated by Justice V.R. Krishna Iyer in the case of The Chairman, Board of Mining Examination and Chief Inspector of Mines and Anr. v. Ramjee . (Ramjee’s case). The case deals with an inquiry which came to be conducted consequent Page 1483 upon an incident in a coal mine. The inquiry recommended cancellation of the certificate of the concerned shot firer after considering his explanation together with the Regional Inspector’s report. Despite the explanation, which was called for, submitted and considered, the cancellation was challenged on the ground that principles of natural justice were not followed. It was held thus:

Natural justice is no unruly horse, no lurking land mine, nor a judicial cure-all. If fairness is shown by the decision-maker to the man proceeded against, the form, features and the fundamentals of such essential processual propriety being conditioned by the facts and circumstances of each situation, no breach of natural justice can be complained of. Unnatural expansion of natural justice, without reference to the administrative realities and other factors of a given case, can be exasperating. We can neither be finical nor fanatical but should be flexible yet firm in this jurisdiction. No man shall be hit below the belt-that is the conscience of the matter.

The bottom line is that no person should be condemned, unheard without considering any explanation which he might give, if asked. If that is done, in a given fact situation, it might be all.

35. How the facts of each case have to be separately considered has been explained in the case of Tripathi K.L. and State Bank of India and Ors. 1984 (1) LLJ 2. Upon holding that the principles of natural justice would depend upon the facts and circumstances of each particular case, the facts of that case were considered. A complaint about certain manipulation in the accounts upon bills inflated by the delinquent was to be considered in an enquiry. The appellant’s explanations were sought and recorded in the preliminary enquiry. The substitution of the words in a letter of credit made by the delinquent was admitted by him. The statement of the delinquent admitting that aspect was reproduced. The delinquent gave his explanation for the substitution. His explanation was that both the typists attached to this Branch were on deputation and hence, the formal sanction of the controlling authority (which was required to be obtained) was not obtained. “On my part I was also awfully busy in inspection….” The delinquent admitted that the draft, which was meant to be given as security, was left in his office undischarged. He admitted that there was delay in retiring bills and he justified the delay in his reply to the show cause notice. In his petition he challenged the principles of natural justice as the absence of opportunity to cross-examine the evidence of the department. It was held that when on the facts there was no dispute that the bills were not discharged and the letters of credit remained with him resulting in loss to the institution, there was no question of affording him any right to cross-examine any witness and there was no need in a departmental enquiry to even record such evidence. Consequently, the charges against him that he acted prejudicial to the interest of the institution, exposed it to risk,attempted to defraud the institution and furnished incorrect particulars willfully was seen to have been made out. His explanation that “This was, however, done by me out of enthusiasm” was held enough to show him guilty. Consequently, upon citing Page 1484 Wade ‘On Administrative Law’, 5th Edition at pages 472-475, the following principles were laid down:

…it is not possible to lay down rigid rules as to when the principles of natural justice are to apply: nor as to their scope and extent. Everything depends on the subject-matter, the application of natural justice, resting as it does upon statutory implication, must always be in conformity with the scheme of the Act and with the subject-matter of the case. In the application of the concept of fair play there must be real flexibility. There must also have been some real prejudice to the complainant; there is no such thing as a merely technical infringement of natural justice. The requirements of natural justice must depend on the facts and the circumstances of the case, the nature of the inquiry, the rules under which the tribunal is acting, the subject-matter to be dealt with, and so forth.

The basic concept is fair play in action; administrative, judicial or quasi-judicial. The concept of fair play in action must depend upon the particular lis, if there be any, between the parties. If the creditability of a person who has testified or given some information is in doubt, or if the version or the statement of the person who has testified, is, in dispute, right of cross-examination must inevitably form part of fair play in action but where there is no lis regarding the facts but certain explanation of the circumstances there is no requirement of cross-examination to be fulfilled to justify fair play in action. When on the question of facts there was no dispute, no real prejudice has been caused to a party aggrieved by an order, by absence of any formal opportunity of cross-examination per se does not invalidate or vitiate the decision arrived at fairly. This is more so when the party against whom an order has been passed does not dispute the facts and does not demand to test the veracity of the version of the credibility of the statement.

Hence, if the inquiry is fair as expected of a reasonable man, in facts of each case, no interference is merited.

36. In the case of Maharashtra State Board of Secondary and Higher Secondary Education and Anr. v. Paritosh Bhupeshkumar Sheth and Ors. , after considering the principles relating to right of hearing, its ambit, it was laid down thus:

The principles of natural justice cannot be extended beyond reasonable and rational limits and cannot be carried to such absurd lengths as to make it necessary that candidates who have taken a public examination should be allowed to participate in the process of evaluation of their performances or to verify the correctness of the evaluation made by the examiners by themselves conducting an inspection of the answer books and determining whether there has been a proper and fair valuation of the answers by the examiners.

Page 1485

That was the inquiry in the case of an examination conducted by the Board. That was the case of evaluation of answer papers and subsequent verification of marks. The rules of procedure laid down by the Board were held to be within the domain of the Board as academic matters involving technical expertise. Regulation 104(3) of the Board’s Regulations, which came up for consideration, was held not to attract the principles of natural justice since no decision making process, which brings about adverse civil consequences to the examinees, was involved. Relying on the judgment of the Supreme Court in the case of Union of India v. Mohan Lal Kapoor , the Supreme Court quoted with approval the parameters laid down by its earlier decision thus:

…it is not expedient to extend the horizon of natural justice involved in the audi alteram partem rule to the twilight zone of mere expectations, however great they might be.3

37. In the case of Maharashtra State Board of Secondary and Higher Secondary Education v. K.S. Gandhi and and Ors. , a random check showed that certain candidates in the examination had tampered their mark-sheets with the result that candidates, who would otherwise fail, would have passed and certain candidates improved their ranking. The Board appointed seven enquiry officers to conduct the enquiry. Show cause notices were issued to those candidates. They were offered inspection of documents. They were allowed to adduce oral and documentary evidence. They were, however, not permitted to appear through Advocate. The candidates submitted their explanations containing denials and inspected the record. The Board gave a questionnaire to be filled in writing. The candidates were shown their answer books and the tampered marks in the moderators’ marks sheets. The students were asked to testify whether answer books were belonging to him or her and to identify the marks awarded by the examiner to each answer and the total marks awarded. The students identified their answer books, verified the marks awarded and answered positively that the marks were fabricated in the moderators’ mark sheets. The questionnaire was to indicate their educational background in the previous school years and the marks they expected at the final examinations. The students admitted the tampering and the increase of marks. The increase was to their advantage. They, however, denied that they themselves did it. The Enquiry Officers submitted their reports to the Board that the moderators’ marks sheets had been fabricated. Their results were withheld as a measure of punishment, debarring them from appearing in the supplementary examination. The notification was published accordingly. The students challenged the Board’s decision. It was held by the Supreme Court that the Board was empowered under Section 19 of the Boards’ Act to deal with the use of unfair means at the final examination. This was to prevent use of unfair means being adopted. The students Page 1486 contended that the principles of natural justice were not followed. It was held that they were. It was observed thus:

But the applicability of the principles of natural justice is not a rule of thumb or a strait-jacket formula as an abstract proposition of law. It depends on the facts of the case, nature of the inquiry and the effect of the order/decision on the rights of the person and attendant circumstances.

It was further observed that the fabrication was to the advantage of the students. The marks belonged to them. They derived benefit therefrom and hence, the Enquiry Officers did not find it expedient to reiterate the admissions made in their reports. Consequently, the omission to record reasons was held not violative of principles of natural justice in that case.

38. Following the observations in the case of Bihar School Examination Board v. Subhas Chandra Sinha , it was observed in that judgment thus:

…it was the duty of the Examination Committee etc., to maintain purity of examination and if examinee is found to have used unfair means at the examination, it is the duty of the Examination Committee to take action against the erring examinees to maintain the educational standard. Direct evidence is available in some cases but in a large number of cases direct evidence is not available. In that situation the Examination Committee has of necessity to rely on circumstantial evidence which may include the answer given by the examinee, the report of the Superintendent of the centre, the invigilator and the report of the experts and other attending circumstances. The Examination Committee, if it relies upon such evidence to come to the conclusion that the examinee has used unfair means in answering questions then it is not open to the High Court to interfere with that decision, merely because the High Court may take a different view on reassessment of those circumstances. While it is open to the High Court to interfere with the order of the quasi-judicial authority, if it is not supported by any evidence or if the order is passed in contravention of the statutory provisions of the law or in violation of the principles of natural justice, the court has no jurisdiction to quash the order merely on the ground that the evidence available on record is insufficient or inadequate or on the ground that different view could possibly be taken on the evidence available on the record. The examination Committee has jurisdiction to take decision in the matter of use of unfair means not only on direct evidence but also on probabilities and circumstantial evidence. There is no scope for importing the principles of criminal trial while considering the probative value of probabilities and circumstantial evidence. The examination Committee is not bound by technical rules of evidence and procedure as are applicable to courts.

39. Following upon these judgments, in the case of Y.C. Shivakumar and Ors. v. B.M. Vijaya Shankar and and Ors. (1992) 2 SCC 207 , the malpractice Page 1487 committed by a single student in the examination conducted by Karnataka Public Service Commission was considered. In that case despite the specific prohibition to the contrary and in violation of the instructions of the Commission, the student wrote his roll number not only in the space provided on the cover page of the answer book, but on all the pages inside the answer book. The Commission did not evaluate the answer book. The student consequently failed. It was held that the Commission was justified in not evaluating the answer books and for that purpose no opportunity of hearing need have been afforded to the candidates by the Commission before taking such action in public interest as well as in the nature of punishment. Such a decision was also held not to be arbitrary. It has been observed in paragraphs 4 and 5 of the judgment at page 211 thus:

4. Even though the procedure of affording hearing is as important as decision on merits yet urgency of the matter, or public interest at times require flexibility in application of the rule as the circumstances of the case and the nature of the matter required to be dealt may serve interest of justice better by denying opportunity of hearing and permitting the person concerned to challenge the order itself on merits not for lack of hearing to establish bonafide or innocence but for being otherwise arbitrary or against rules. Present is a case which, in our opinion, can safely be placed in a category where natural justice before taking any action stood excluded as it did not involve any misconduct or punishment.

5. Competitive examinations are required to be conducted by the Commission for public service in strict secrecy to get the best brain. Public interest requires no compromise on it. Any violation of it should be visited strictly.

It has further been observed that such cases came within the exception to the rule of natural justice because affording of hearing to a candidate so clearly at fault would be more unfair and unjust to the other candidates by a delayed declaration of the result.

40. In the case of Controller of Examination and Ors. v. G.S. Sunder and Anr. 1993 Suppl (3) SCC 82 , a student, who sat next to a good student in the examination hall and knowing that, that student was better than he, interchanged his roll number with that of the other student, as a consequence of which he passed and the other student failed. The matter was inquired into by the syndicate Sub-Committee of the University. An explanation was sought from the student committing such malpractice. He made a statement before the Sub-Committee admitting the commission of the malpractice. The Sub-Committee recommended his debarment for a period of three years. The recommendation was approved by the University. Considering the contention with regard to the violation of principles of natural justice as well as vagueness of charge against the candidate, it was held in paragrap h 10 of the judgment thus:

One thing must be put beyond doubt. In matters of enforcement of discipline this Court must be very slow in interference. After all, the Page 1488 authorities in charge of education whose duty it is to conduct examinations fairly and properly, know best how to deal with situations of this character. One cannot import fine principles of law and weigh the same in golden scales. In the present system of education, the system of examinations is the best suited to assess the progress of the student so long as they are fairly conducted. Interference by court in every case may lead to unhappy results making the system of examination a farce. For instance, we cannot but strongly condemn copying in the examination which has grown into canker of mass copying. Such unhealthy practices which are like poisonous weeds in the field of education must be rooted out in order that the innocent and the intelligent students are not affected.

In fact, after such enunciation in prose, learned Judges of the Supreme Court observed their feelings in poetry, thus:

The hour has come when we must clearThe educational fields from poison and from fear;

We must remould our standards-build them higher,And clear the air as though by cleansing fire,Weed out the damning traitors to education,Restore her to her ancient place of awe.

Hence, there is no need for a judicial scrutiny which may hold up the autonomous functions of the examining body.

41. A further case of the Supreme Court of mass malpractice in an examination conducted for a selection process of Administrative Tribunal goes even further. The case of Biswa Ranjan Sahoo and Ors. v. Sushanta Kumar Dinda and and Ors. was the case of answer books of various successful candidates showing upwards alteration of marks at several places and the answer book of a particular candidate found to have been examined by a different examiner than the examiner who had noted the marks in pencil. In such a case of mass malpractice the State Administrative Tribunal nullified the selection without issuing notice to them. The Supreme Court itself called for the record. Escalation of marks was seen in certain answer books. In the case of a particular candidate the evaluation by a different examiner with the marks noted in pencil as well as his signature were seen to be totally different from the initials of the other examiners. No explanation of such conduct was shown. The Supreme Court observed that the report of the Tribunal upon perusal of the record shows the enormity of malpractice in the selection process. It was further observed that if this is a case of a single candidate, a hearing followed by issuing notice upon that candidate may be required. But in the case of a mass malpractice, as noted by the Tribunal (in that case the Railway Administrative Tribunal) and as reported by the Tribunal, no notice was even required to be given to all the candidates. The Supreme Court observed thus:

Nothing would become fruitful by issuance of notice. Fabrication would obviously either be not known or no one would come forward to bear Page 1489 the brunt. Under these circumstances, the Tribunal was right in not issuing notice to the persons who are said to have been selected and given selection and appointment.

In fact, the Supreme Court directed the General Manager of the Railways to personally conduct an enquiry, find the persons who are responsible for the malpractice and take appropriate disciplinary action against those persons and submit the result of the report of the action to the Supreme Court itself.

42. We may mention that this is a case of large scale and mass malpractice. It is perpetrated by the insiders who were, in fact, to guard the guards. A number of students – as many as about 424 – were seen to have been awarded more marks by fabrication of records. An enquiry was held. The conclusion of the enquiry was that out of several thousands of candidates, the answer sheets of about 424 candidates were replaced. Out of these, about 133 candidates were to be selected. Notices upon them have been issued, not once but thrice. They have replied to the notices thrice. Their reply has been considered. We deemed it fit to go through the original record. We ourselves have seen the replaced answer sheets along with the original answer sheets of the other candidates. We have further seen the signatures of the invigilators different in the answer sheets of the three petitioners before us from the answer sheets of the candidates before and after them, who would have given their examination in the same room. We have also seen for ourselves the statement made by the three petitioners in these petitions alongside their specimen handwriting. We have compared the handwriting, more essentially figures in the answer sheets bearing their roll numbers and their specimen handwriting. This comparison is made under Section 73 of the Indian Evidence Act. We have found the two handwritings grossly different. We have also found the signatures of the invigilators entirely different. In fact, each of the three signatures of the invigilators on the three answer sheets of the three petitioners shows how an attempt at forging the genuine signatures is made albeit in vain. In this case, all the three petitioners have been issued notices and have replied to the notices. They have been shown their answer sheets at the time when their specimen handwriting was taken. In the facts of such a case, considering the aforesaid observations in various matters of malpractice at examinations and considering the law applicable to enquiries as distinct from the law applicable to criminal trials, we find that nothing further need have been done. The right of natural justice has been amply bestowed upon the petitioners and has been fully utilized. Upon utilization of that right, nothing has emerged except a mere denial. Even in this denial, there is a conspicuous absence of the denial of the specimen handwriting which is the corroboration of their statement of admission of the guilt. Indeed, as observed by the Supreme Court in the case of Biswa Ranjan Sahoo (supra) , nothing has become fruitful by issuance of notice thrice over. Nevertheless Page 1490 the exercise has been completed. Even after the show cause notice and the explanation in the prior writ petition, to which one of us (Roshan Dalvi, J.) was a party, an order seen to be without reasons was sought to be set aside and a further right of hearing was conferred upon the petitioners, including other candidates who have since not challenged the process of enquiry. Even after the prior writ petition being Writ Petition No. 10854 of 2004, a further show cause notice has been issued as directed. The same reply in the same tenor has been followed by a reasoned fresh order.

43. We fail to understand, when such exercise would end if even such a detailed procedure could be interfered with by the court upon the most misconceived challenge thereto.

44. It would be pertinent to see how other High Courts of the country have enunciated this doctrine in similar circumstances being cases of enquiry conducted for taking disciplinary action against the students of various types of examinations. In the case of Ch. Anita and Ors. v. State of Andhra Pradesh and and Ors. , the Division Bench of the Andhra Pradesh High Court considered a similar case of cancellation of admission of 160 candidates who got admitted to a college en messe. Complaints were received that certain of those students were bogus candidates admitted in place of genuine candidates upon collecting huge amounts of money. Government directed an enquiry. A report was submitted that 107 candidates out of 160 were not bonafide candidates. They were issued show cause notices and called upon to answer when they attended classes in recognised schools which was the minimum prescribed criterion for admission to the course in the college. They replied to the show cause notices stating that the students were in two batches; they were in the second batch. They could not undergo teaching practice due to certain reasons like elections, medical reasons, family problems, permission from NCTE etc. They submitted “School Fee” receipts, copies of “bonafide certificates”, etc. without proof in support of tuition fees paid by them. They did not know even the names of their lecturers. They contended that they were bonafide students. This contention was got verified and found to be unsubstantiated. The fact that the students were in two batches was found to be incorrect. The bonafide certificates of the school were also found not to be bonafide. The school was shown not to have been in existence as it was already closed. Consequently, their admissions were cancelled and they were removed from the colleges. They challenged the decision on the grounds of violation of principles of natural justice. They contended that they were not furnished copies of the alleged complaints and the report of the enquiry, on the basis of which the show cause notice was issued and hence, they did not have an opportunity to put an effective say. The parameters of the concept of natural justice was considered. It was observed that natural justice has to two limbs, the right to afford a hearing and rule against bias. These two concepts are twin formidable pillars supporting natural justice. What procedural safeguards were necessary was considered. The maxim laid down by Lord Bridge of Harwich in Lloyds v. McMohan Page 1491 (1987) 1 All England Report 1118 “…the so-called rules of natural justice are not engraved on tablets of stone” was considered. The parameters that were laid down considering various other judgments of the Apex Court could be precied as follows:-(i) natural justice is not a fixed but a flexible concept; (ii) it varies with situations; (iii) it is not possible, nor practicable to precisely define the parameters of natural justice; the aim of this Rule is to secure justice and not to thwart justice; (iv) there is no invariable standard of reasonableness; (v) it is ultimately for the courts to decide whether natural justice has been contravened; (vi) that has to be decided on its own merits; (vii) it is not susceptible of any precise definition; (viii) it must satisfy the court’s conscience that the person has had a fair chance of convincing the authority who proposes to take action against him; (ix) it depends upon facts of each case, nature of the decision making body, the nature of the action proposed, the grounds on which the action is proposed, materials on which the allegations are based, attitude of the party against whom action is proposed, the nature of the plea raised by him, his admissions by conduct or otherwise etc. (x) Fair hearing does not stipulate that proceedings be as formal as in a Court; It is not a replica of Court procedure. (xi) natural justice is elementary justice, as distinct from complex or technical justice. (xii) It would be unwise to fully judicialize hearing procedures for adjudicating bodies outside the normal court system.

45. Upon considering these parameters from the various judgments laying down the principles of this area of jurisprudence, the Judges observed : “The Judges cannot keep their common sense in cold storage and decide “. Based upon the documentary evidence in that case, the Judges decided that the petitioners were not bonafide students and that the procedure did give them a right to state their case which, though given, they could not show. Hence, it was held that the courts would not interfere in such cases since such actions did not violate any provisions of the Constitution or mandatory provisions of any statute or was ex facie irrational. It was, therefore, held that preliminary enquiry upon which the show cause notice was issued and which ended with the final order was fair and proper and no prejudice was caused to the petitioners. The petitioners’ challenge to non furnishing enquiry report was, therefore, held to be not tenable. It was further observed that the Court on the basis of misplaced sympathy and humanitarian grounds cannot direct the respondents to permit the petitioners to complete the course and to appear for the examinations, for then the court would be overstepping its jurisdiction under Article 226 of the Constitution. Those were the limits of the power of judicial review. The observations of the Supreme Court in the case of Page 1492 Central Board of Secondary Education v. Nikhil Gulati AIR 1998 SC 135 were considered. The Andhra Pradesh High Court saw how the Supreme Court frowned upon the High Court practice of passing discretionary orders of permitting ineligible students to undertake any examination as an abuse of the process when High Court cannot sustain its decision on principles and precept. The part of the observations is worth quoting as quoted in that judgment:

…we hope and trust that unless the High Court can justify its decision on principle and precept, it should better desist from passing such orders, for it puts the “Rule of Law” to a mockery, and promotes rather the “Rule of Man”.

46. His Lordship Mr.Justice S.B. Sinha, Chief Justice of the Andhra Pradesh High Court (as he then was), further added as follows:

The principle of natural justice does not have a rigid formula. Natural justice has different facets-the requirement to comply with the principle of audi alteram partem and the extent thereof. The doctrine of natural justice does not contain any body of codified canons. As natural justice has a root in fairness the application thereof would certainly vary from case to case. When there are gross irregularities involving a large number of persons it may not be possible to give a personal hearing to each one of them particularly when the truth and substance of the matter can be found out from the record. Although natural justice to some of us is being considered to be part of Article 14, the concept has undergone a change. Although at one point of time non-compliance of the principles of natural justice was considered to be per se having a prejudicial effect, by and by the prejudice theory has been evolved by the Apex Court.” When a great deal of bungling is done by the appropriate authority and upon an enquiry made in that regard gross irregularities committed by them are detected, no further hearing is necessary to be given to each of the persons affected if such findings are supported by records.

47. This theory of sufferance of prejudice has been further considered by the Apex Court in the case of Divisional Manager, Plantation Division, Andaman & Nicobar Islnads v. Munnu Barrick and and Ors. . In that case, Justice S.B.Sinha himself has considered the order of suspension of certain workmen who instigated slow down work to give less daily output. Charge-sheets were filed against them for misbehaviour. An ex parte enquiry was conducted because the workmen failed to participate. The report was submitted to the disciplinary authority. The workmen were removed. The enquiry report was enclosed with the removal order. A second show cause notice was issued, to which the enquiry report was not again annexed. The workmen contended that the principles of natural justice were flouted. On that ground the workmen Page 1493 were directed to be reinstated by the Labour Court. Considering the case of Bar Council of India v. High Court of Kerala , those principles were once again recorded thus:

The principles of natural justice cannot be put in a straitjacket formula. It must be viewed with flexibility. In a given case, where a deviation takes place as regards compliance with the principles of natural justice, the court may insist upon proof of prejudice before setting aside the order impugned before it. (See Bar Council of India v. High Court of Kerala)

Further relying upon a case of Managing Director, ECIL v. B. Karunakar , it was held that the employee must show sufferance of prejudice by non supply of a copy of the enquiry report. Upon considering the aforesaid cases, it was observed that the Supreme Court had laid down that the court will refrain from interfering with an order having regard to “useless formality theory”. Consequently, the decision of the High Court holding that the employee had been denied justice by non-compliance of a requirement of a regulation, though the employee had suffered no prejudice, was set aside.

48. In this case, sufferance of prejudice has been vehemently argued. That prejudice is that the petitioners are blacklisted and debarred from appearing and hence, will not be public servants in future. Sufferance is not shown to be based upon any act of the MPSC by which, their innocence, hitherto concealed, could have been otherwise brought out. Every candidate who follows dubious means must suffer his fate by punishment. That is not sufferance of prejudice. The entire concept is completely misconceived. Sufferance of prejudice essentially requires the petitioners to show the evidence which, if seen by the departmental authority, would have proved their innocence. The specimen handwriting in this case shows otherwise. It has seen that the petitioners’ specimen handwritings have, in fact, sealed their fate. They have got the punishment they deserved upon the evidence being considered. The punishment is not prejudice. The Supreme Court has laid down the test of prejudice suffered by a party by non-compliance of rules of natural justice as the only reason to merit interference by Courts. No prejudice suffered is shown in this case. No interference is merited.

49. A special reference to paragraph 36 in the case of Tripathi K.L. (supra) is required to be made in this regard. The enunciation relating to the principles of natural justice is as follows:

In order to sustain a complaint of violation of principles of natural justice on the ground of absence of opportunity of cross-examination, it has to be established that prejudice has been caused to theappellant by the procedure followed.

Page 1494

50. In the case of S. Abeeb Raja v. Directorate General of Health Services etc . AIR 2007 T.N. 301 . The Madras High Court considered a large scale malpractice in the medical examination for admission to M.S. Course in Tamil Nadu. Upon a complaint received by the CBI, that 37 out of first 100 candidates were from one centre, which was considered abnormal, a preliminary enquiry was conducted by the CBI. A case was registered with the ACB, Chennai against those doctors. Consequently, the entire entrance examination was sought to be cancelled. They challenged the cancellation in the Supreme Court under Article 32 of the Constitution. The Supreme Court called for a status report. The report shows that in certain centres there was no malpractice. In the centre at Chennai, 22 candidates were found to have indulged in some malpractices. They were excluded from the merit list. The candidates next below them were directed to occupy their place. The list was accordingly re-arranged. Learned Additional Solicitor General made a statement to the Supreme Court that if material was found against any other candidates, further steps would be taken against them, including their disqualification. One of those candidates, whose admission was cancelled, challenged the order in the Madras High Court on grounds of violation of principles of natural justice as he was not issued any notice and not afforded an opportunity of hearing. He contended that merely because the FIR included his name, his admission to the Post Graduate Medical Course could not be cancelled after it was secured. He had acquired a valuable right and it could not be snatched away without following the principles of natural justice. In paragraph 19 of that judgment, the ambit of principles of natural justice as a flexible rule differing in different circumstances was considered. Considering the case of Biswa Ranjan Sahoo (supra) , the Madras High Court held that even notice was not required in case of a mass malpractice “as nothing would become fruitful by issuance of the notice”. Since in that case prosecution was already lodged, a charge-sheet was filed, and the petitione – doctor was an accused in the criminal case, it was held that even without holding an enquiry or issuing notice upon the petitioner, action to cancel his admission could be taken. It was observed that the manner of the malpracticewas “a high-tech deployment of skill”. The offence was sought to be established only by circumstantial evidence and not by direct evidence. A domestic tribunal would not really be well equipped to hold an enquiry into the commission of such an act of malpractice. The enquiry would overlap the prosecution launched.

51. In this case, the petitioners have mercifully escaped prosecution. That may be because the petitioners have not themselves deployed any high-tech skill at replacement of the answer sheets – they have employed agents on their behalf. Those agents – the insiders – did the job. Therefore, they are to bear the brunt of the criminal prosecution. Nevertheless it is argued on behalf of the petitioners that one of those accused has been given a clean Page 1495 chit by the Supreme Court in a reference made to it by the President of India about the acts of misconduct. It is contended that if one accused is so released from the charges, nothing would survive against others and then if they are acquitted, how could the petitioners not be entitled to reappear for the examinations? We are not concerned with the final decision of the criminal trial against others. The action against the petitioners has to be seen as a separate case of an enquiry not even in a departmental proceeding, but by an Examination Board with regard to mass scale malpractice.

52. We have thus considered the aforesaid judgments of the British Courts and our Apex Court and other High Courts ending with the latest judgment of the Madras High Court in a similar case. We see that even a notice is not needed to be given in a case of such large scale malpractice. The enquiry report of the preliminary enquiry also need not be given to the candidates. Upon considering the flexible rules of natural justice and seeing that the petitioners were thrice asked for an explanation and their explanation has been a bare denial without denying their specimen handwritings and indirectly accepting their statement of admission of guilt which was taken alongside that corroborative evidence, it is seen that the principles of natural justice are amply followed. It is not for this Court to interfere with the wisdom of the Board and the practicability of their approach. It is not for the petitioners to challenge how the enquiry has proceeded. It is only for them to show their explanation, if any, which is never done.

53.The petitioners have relied upon a judgment in the case of Inderpreet Singh Kahlon and Ors. v. State of Punjab and and Ors. . That was also a case of mass scale cheating in the selection process by acts of corruption. Selection process was cancelled after a few years of service. In that case, tainted as well as non-tainted candidates’ selection came to be cancelled. The court distinguished between the two. The State was directed to unearth the scam and spare no officer involved in wrongdoing, howsoever high he may be. We do not see how the petitioners can escape the same treatment. In this case, the non-tainted candidates have been differentiated. Only 133 candidates out of those whose answer sheets were found to be replaced but who secured an advantage at the time of the later process for appointment have been brought under the hammer. Only 3 out of those 133 candidates have chosen to strike back. The others have accepted the punishment.

54. It has been argued on behalf of the petitioners that it is impudent for the MPSC to simply rely upon what they called the petitioners’ admission in their statements. It is contended that the petitioners made an earlier statement of denial which has not been considered and an alleged later statement, which is made under duress, has alone been considered. We may mention that this argument demonstrates a complete ignorance of the procedure for considering such confessional statements. Naturally, Page 1496 the petitioners’ first statement is that of denial. Such are their replies to the show cause notices also. It is only when the petitioners were called during investigation of the criminal case by the ACB that they, along with several other such candidates, admitted that they had paid certain illegal gratification to certain persons who approached them. The admissions and the statements go only thus far. The petitioners have stated that they do not know how the misdeeds were actually perpetuated because they did not perform those acts themselves. Upon the rule of qui facie per alium, facie per se (one who acts through another, acts by himself) the petitioners will be bound by the acts of those agents, illegal that they are. There is therefore, no question of seeing the two statements together and trying to decipher their initial denial and the later admission of guilt. The initial denial was a bald statement. The later admission is corroborated by the petitioners’ specimen handwritings. This further reflects that they were shown the answer sheets with their roll numbers. The original answer sheets are naturally destroyed when the answer sheets, which are available today, were replaced in their place and stead.

55. There have been several judgments of the Supreme Court laying down the law, by which this case is covered, that a confession is admissible in disciplinary proceedings and that the result of the disciplinary proceedings can be based only upon a confessional statement. [See : (i) Kuldip Singh v. State of Punjab and Ors. 1997 SCC (L&S) 346 at page 351 and (ii) Commissioner of Police, New Delhi v. Narender Singh, 2006 (2) SC SLJ 1]. Consequently, the surprise of the petitioners’ counsel as to how the petitioners’ confessional statements could have ever been considered by the Commission is feigned and in vain.

56. The final attack on merits upon the final order of the Commission Exhibit-E/Exhibit-F is the conclusion of the Commission that the act described in the show cause notices and narrated in the order is made only for the benefit of the petitioners and at their instance only. Exception is taken to such conclusion on the ground of lack of evidence.

57. The consideration of the MPSC that the petitioners were the beneficiaries and hence, they alone could have caused their answer sheets to be replaced by the actual malpractice committed by the officers of the MPSC, who alone had access to the office and records of the MPSC, stands to reason. The presumption that the petitioners alone could have caused the mal-practice to be committed is analogous to the presumption which is statutorily required to be made as per illustration (a) to Section 114 of the Indian Evidence Act, 1872. Section 114 with illustration (a) reads thus:

114. The Court may presume the existence of any fact which it thinks likely to have happened, regard being had to the common course of natural events, human conduct and public and private business, in their relation to the facts of the particular case.

Page 1497

Illustration the Court may presume-

(a) that a man who is in possession of stolen goods soon after the theft is either the thief or has received the goods knowing them to be stolen, unless he can account for his possession.

Though Section 114 relates to cases of theft or robbery, its analogy can be applied and extended to all cases where the criminal intention of one person with the criminal act done by another, begets for him a specific benefit which he accepts or takes as in the case of the petitioners. None other than the petitioners would have caused the answer sheets to be replaced by fresh answers sheets of a different texture or print.

58. We may mention that the same analogy can be drawn in this case as in the cases in which an amount illegally obtained is found in the bank account of a person which the person accepts or uses. In those cases the presumption that it was only that person, who got the said amount illegally credited to his account, can be legitimately drawn. That proceeds on the footing that a recipient is the beneficiary of the amount illegally credited to his bank account which he accepts and utilises. Similar is the case of the petitioners being the recipients of the additional marks which they obtained under the substituted/replaced new answer sheets of different texture and on which they demanded their appointments to the posts they applied for.

59. The common course of natural events that happened in the mass scale malpractice perpetrated at the instance of the petitioners and with the mullah supplied by them for such perpetration resulted in their benefit. None else but the petitioners could have caused those acts to be done for their benefit. Human conduct with regard to the practice of such malpractice unmistakably shows the knowledge of the petitioners that an illegal act was committed and that the petitioners derived benefit therefrom.

60. This is much like a man in possession of stolen goods soon after theft being presumed to be a thief unless he accounts for his possession. The petitioners could have accounted for the marks obtained by them, as reflected in the answer-sheets and by their handwriting. They were given such opportunity. They have not so accounted for the marks obtained by them in the answer sheets which have handwriting different from their specimen handwriting. The petitioners have obtained the benefit in the selection process to the posts they had applied for. None other than the petitioners could have caused malpractices to be done. The petitioners’ role in the collusion is, therefore, presumed by the natural course of human conduct as was done by the Supreme Court in the case of K.S. Gandhi (supra).

61. In two judgments of the Supreme Court in the case of graft practised by public officers, such a presumption is drawn. In those cases Justice Arjit Pasayat has considered the expressions “shall be presumed” “may presume”, “shall presume” and “standard of proof” under Section 4 of the Indian Evidence Act. In the case of T. Shankar Prasad v. State of A.P. , upon Page 1498 a trap being laid against two public officers, one contended that no money was recovered from his possession. The other had the money kept with him in his drawer which he stated was received by him to be deposited as advance tax and when he was just about to write the challan, the ACB caught hold of him and implicated him falsely. The Supreme Court considered the standard of proof as laid down in the case of Hawkin s v. Powells Tillery Steam Coal Co. Ltd . (191 1) 1 KB 988 as follows:

Proof does not mean proof of rigid mathematical demonstration, because that is impossible; it must mean such evidence as would induce a reasonable man to come to a particular conclusion.

The Supreme Court further observed thus:

The said observation has stood the test of time and can now be followed as the standard of proof. In reaching the conclusion the court can use the process of inferences to be drawn from facts produced or proved. Such inferences are akin to presumptions of law. Law gives absolute discretion to the court to presume the existence of any fact which it thinks likely to have happened. In that process the court may have regard to common course of natural events, human conduct, public or private business vis–vis the facts of the particular case. The discretion is clearly envisaged in Section 114 of the Evidence Act.

Presumption is an inference of a certain fact drawn from other proved facts. While inferring the existence of a fact from another, the court is only applying a process of intelligent reasoning which the mind of a prudent man would do under similar circumstances. Presumption is not the final conclusion to be drawn from other facts. But it could as well be final if it remains undisturbed later. Presumption in law of evidence is a rule indicating the stage of shifting the burden of proof. From a certain fact or facts the court can draw an inference and that would remain until such inference is either disproved or dispelled.

The Supreme Court laid down the above law upon considering Section 114 illustration (a) of the Evidence Act and observed as follows:

That illustration can profitably be used in the present context as well when the prosecution brought reliable materials that there was recovery of money from the accused. In fact, the receipt and recovery is accepted.

The Supreme Court further observed that such cases were covered under the doctrine of “res ipsa loquitur “.

62. In a later case viz. State of A.P. v. V. Vasudeva Rao , similar presumption was considered in a similar matter of trap of a public servant. It once again drew analogy to Section 114 illustration (a) of the Evidence Act.

63. We may mention that after we ascertained for ourselves the legal position that makes up the comprehensive jurisprudence with regard to the specific aspect of the ambit of the Right of Natural Justice in cases relating to examinations, we called upon both Counsel to elicit their responses. Page 1499 Both Counsel responded to the judgments expounding the law that we considered.

64. Upon considering the evidence, which was before the MPSC and which has been shown to us and after seeing the record of the MPSC , including the petitioners’ answer sheets along with answer sheets of the other candidates, the petitioners’ specimen handwritings with their confessional statements made before the ACB, as was done in the case of Biswa Ranjan Sahoo (supra) by the Supreme Court, we are satisfied that the petitioners have unmistakably indulged in malpractice by corrupting the officers of the MPSC who had access to the MPSC’s records to fabricate and manipulate them by replacement by the simple act of paying them illegal gratification and then throwing up their hands. Right of hearing has been afforded to the petitioners. It has yielded nothing. It is wisely said : “The true test of a man in a given chair is the means he adopts to get there .”

The petitioners do not deserve to be public officers. The petitioners have indulged in malpractice. They have colluded with the other public officers of the same hue and colour. The least punishment that can be meted out upon the petitioners is to keep them away from public service. The MPSC has been more than fair. The MPSC has acted upon anonymous complaints. It has conducted a preliminary enquiry. It has removed the chaff from the grain. It has issued notices only upon the candidates who have been found to be tainted. It has not held back the results of those who did not indulge in any malpractice. It has issued not one, but three notices upon the petitioners until now. It has considered not one, but three replies of the petitioners. It has passed a reasoned order as directed. The order shows how the original answer sheets have been changed at the instance of the petitioners and for their own benefit; that the marks have been increased; that there is a difference in the handwriting in the answer sheets and the samples of their handwritings; that the petitioners have acted in collusion with certain officers mentioned therein; that the petitioners have admitted the payment of illegal gratification. The order further shows not only the act of the answer sheets having been changed but the intention of the petitioners behind the act and the benefit they sought to derive therefrom and the consequent presumption which follows as “a common course of natural events and human conduct” by “applying a process of intelligent reasoning of the mind of a prudent man under similar circumstances”, as cited in the case of T. Shankar Prasad (supra).

65. We have no reason to interfere with the findings and the decision of the MPSC. The punishment is not so shockingly disproportionate to the act of the petitioners as would require any court to interfere with it. Consequently, we find that the petitions are completely devoid of substance.

Page 1500

66. We, therefore, dismiss Writ Petition Nos.9147 of 2005,

67. Writ Petition No. 10854 of 2004 has become infructuous in view of the fresh notice given, the reply considered and the order passed. It is, therefore, disposed of as 9148 of 2005 and 9149 of 2005. Rule is discharged in each of these petitions. There shall be no order as to costs. infructuous.