High Court Kerala High Court

Gautam Kumar Jha vs The Mahatma Gandhi University on 20 October, 2010

Kerala High Court
Gautam Kumar Jha vs The Mahatma Gandhi University on 20 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11213 of 2010(B)


1. GAUTAM KUMAR JHA,
                      ...  Petitioner

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE REGISTRAR,

3. THE CONTROLLER OF EXAMINATIONS,

4. THE PRINCIPAL,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :20/10/2010

 O R D E R
                  T.R.RAMACHANDRAN NAIR,J.
                    -------------------------------------
                    W.P.(C)No.11213 Of 2010
              -----------------------------------------------------
       DATED THIS THE 20th DAY OF OCTOBER, 2010

                                J U D G M E N T

The petitioner herein seeks to quash Exhibit P2 proceedings

of the University. A consequential direction is sought to allow the

petitioner to appear for the 4th Semester B.Tech Degree IT

Engineering Course.

2. The petitioner is studying in the 4th respondent-

College. The 3rd Semester examination was commenced on

9.11.2009 and he attended the examination for Engineering

Mathematics-II paper on 9.11.2009. On that day, Invigilator

recovered the calculator that was being used by the petitioner

and on verification it was found that on the lid of the calculator

there were some inscriptions made using pencil. According to the

petitioner, he was unaware of the same. The calculator was

borrowed by some of the senior students and he denied any

involvement in respect of the inscriptions made by pencil. But

the Invigilator, after recovering the calculator sent the petitioner

out of the examination hall and thereafter he was not allowed to

continue the examination. He was also prevented from appearing

W.P.(C)No.11213/10 -2-

for the subsequent examinations for the 3rd Semester.

3. This Writ Petition was filed when the 4th Semester

examination was expected to be held in the last week of April,

2010. In the meanwhile, an enquiry was conducted into the

alleged malpractice of the petitioner and Exhibit P1 is the copy of

the enquiry report. It was concluded by the Enquiry Officer that

the writing on the calculator is not connected with the

examination Mathematics-II. On enquiry with the experts, they

said that the writings is connected with the ‘C’ programming.

The Enquiry Officer recommended that the petitioner may be

permitted to write the next examination by cancelling the whole

of the examination as a punishment. Exhibit P2 is the show

cause notice which was issued later, to which the petitioner

submitted Exhibit P3 reply. The petitioner relies upon Chapter 14

of the Examination Manual, a true copy of which has been

produced as Exhibit P6. It is contended that even in the light of

the Examination Manual, it is clear that the students appearing

for the B.Tech Engineering Courses are entitled to carry a

calculator and the same is permitted. Paragraph No.35 of the

Manual provides that there shall not be any scribbling on the

W.P.(C)No.11213/10 -3-

calculator directly or indirectly to facilitate any kind of

malpractice in the examination. Going by Chapter 14, the

malpractice will be one if any material relevant to the

examination is introduced. Accordingly, it is contended that the

action cannot be supported.

4. Heard the learned Standing Counsel for the University

and the learned Standing Counsel for the College.

5. Identical question was considered in W.P.(C)

No.3831/2010, a copy of which has been produced as Exhibit P7.

Paragraphs 10 and 11 of the said judgment are reproduced

below.

10. Herein, the respondents are relying upon

item 1 of clause 2 of Ext.P1, viz. introduction

of any material relevant to the examination

inadvertently and the punishment shows

debarring of one or two chances. As rightly

pointed out by the learned counsel for the

petitioner, what is described as malpractice is

“introduction of any material relevant to the

Examination, inadvertently.” There is no proof

that the petitioner has brought any material

relevant for the examination even

inadvertently which is supported by the

W.P.(C)No.11213/10 -4-

findings in Ext.P3 enquiry report which shows

that the candidate has never used any of the

inscriptions. Even as per the report of the

invigilator recorded in Ext.P3, it reads that

“on verification it was found that the

inscriptions were not related or relevant to

the subject, Basic Electrical Engineering. The

written matter is not easily readable.”

Therefore, going by the conclusions arrived at

by the enquiry commission, as items 2 and 3,

the petitioner has never used any of the

inscriptions. It cannot be termed that the

same will be a malpractice as referred to in

clause 1 of Chapter 14. In the absence of any

finding that the petitioner has resorted to

unfair means for getting undue advantage in

the valuation, there cannot be any

punishment by way of debarring of one or

two chances, coming within item 1 of clause

2. He has not introduced any material

relevant to the examination, in the light of the

finding that the inscription has nothing to do

with the paper he has written, viz. Basic

Electrical Engineering.

11. Then the further question to be

considered is whether the reliance placed on

Statute 3 (xxi) of Chapter 6 of M.G.

University First Statutes, is correct. It applies

W.P.(C)No.11213/10 -5-

only when a candidate is found guilty of using

or attempting to use unfair means at an

examination. As evident from the facts

revealed above, the same is not evidently

attracted as no such allegations are proved.

The Syndicate is given power to cancel the

examination in such cases and also debar the

candidate from appearing in one or two

examinations. What is emphasised in the

counter affidavit is that the act of the

petitioner will amount to a malpractice. As

already found by me earlier, bringing of a

calculator in the light of Regulation 35 of the

Examination Manuel, cannot be a malpractice

at all. Therefore, the punishment granted by

the Syndicate as per Ext.P5 has no nexus with

the items of punishment provided in Ext.P1

and Statute 3(xxi) of Chapter 6 of the

Statutes. In the absence of proven

misconduct or malpractice against the

petitioner, such a punishment cannot be

granted. The punishment should have nexus

with the gravity of offence and cannot be one

unrelated to the proven acts of the students.

The violation pointed out as item 3 in Ext.P3

that the candidate brought his calculator with

some inscriptions, cannot also be supported

in the light of the findings therein that the

W.P.(C)No.11213/10 -6-

candidate has never used any of the

inscriptions. Even if it amounts to a technical

violation of the Regulations, in the light of the

explanation offered by the petitioner and the

findings contained in the enquiry report, that

cannot lead to a punishment like this.

Since the position herein is the same, the said finding applies to

the facts of this case also.

6. In that view of the matter, the reason shown in the

show cause notice may not be supportable. Therefore, there

will be a direction to the University to pass an appropriate order

in the light of the findings rendered in Exhibit P7 judgment which

are applicable to the facts of this case also, within a period of six

weeks from the date of receipt of a copy of this judgment. The

result of the examination attended to by the petitioner will be

published depending upon the order to be passed by the

University.

The Writ Petition is disposed of as above. No costs.

T.R.RAMACHANDRAN NAIR, JUDGE.

dsn