High Court Patna High Court - Orders

Purshottam Kumar vs The State Of Bihar & Ors on 21 July, 2011

Patna High Court – Orders
Purshottam Kumar vs The State Of Bihar & Ors on 21 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                               Civil Writ Jurisdiction Case No.10867 of 2011

                 ======================================================
                 Purshottam Kumar, son of Shri Amrendra Singh, resident of village
                 Rawaich, Bakhtiarpur, Bakhtiyarpur, District Patna.
                                                                             .... ....   Petitioner
                                                     Versus
                 1. The State Of Bihar through the Chief Secretary, Government of Bihar,
                    New Secretariat, Patna.
                 2. Bihar Public Service Commission, through its Chairman, 15 Bailey
                    Road, Patna, 800001.
                 3. Chairman, Bihar Public Service Commission, 15 Bailey Road Patna,
                    800001.
                                                                            .... .... Respondents
                 ======================================================
                 Appearance :
                 For the Petitioner/s    :      Mr. Ganpati Trivedi, Adv.
                 For the Respondent No.1:       Mr. Rajesh Kr.Verma SC 27
                 For the B.P.S.C.            : Mr. Sanjay Pandey, Adv.
                 ======================================================
                 CORAM: HONOURABLE THE CHIEF JUSTICE
                            and
                            HONOURABLE MR. JUSTICE BIRENDRA PRASAD
                            VERMA
                 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

3 21-07-2011 The petitioner, a candidate for appointment to the Higher

Judicial service, has challenged the result of the Preliminary

Examination published by the Bihar State Public Service

Commission on the ground that the questions the petitioner had

answered correctly were marked wrong on account of wrong

answer key submitted by the paper setters. Two of the questions,
Patna High Court CWJC No.10867 of 2011 (3) dt.21-07-2011

2

question nos. 46 and 52, in the subject of General Studies Booklet

Series-C were correctly answered by the petitioner as can be

ascertained from the standard text book. However, the answers

given in the answer key were wrong, thereby the petitioner has lost

two marks pushing him below the cut off marks. Had those

questions been examined correctly, the petitioner would have

obtained two more mark and he would have been considered

eligible to take the competitive examination.

The examination in question had been conducted by the

Bihar Public Service Commission for recruitment and selection for

the posts in Subordinate Judicial Service of the State of Bihar.

While exercising power of judicial review under Article 226 of the

Constitution, this Court will not venture to examine each answer

paper nor would this Court examine the correctness of the answer

key given by the Expert. If we intend to interfere, we must direct

to alter the answer key and then to re-examine each answer sheet.

This is evidently beyond the jurisdiction of this Court more

particularly in view of the belated challenge in the present writ

petition.

For the aforesaid reasons the petition is dismissed in limine.



                                                    (R.M. Doshit, CJ)


B Tiwary/-                                   (Birendra Prasad Verma, J)