Delhi High Court High Court

Smriti Sharma Thr Her Natural … vs Management Of Vivekanand School & … on 7 April, 2010

Delhi High Court
Smriti Sharma Thr Her Natural … vs Management Of Vivekanand School & … on 7 April, 2010
Author: Mukta Gupta
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

+     LPA 184/2010

%                                         Reserved on: 23rd March, 2010

                                          Decided on: 7th April, 2010

SMRITI SHARMA THR HER NATURAL
GUARDIAN                                      ..... Appellant
                 Through: Mr. Naveen Sharma with Ms. Swati
                          B.Sharma, Advocates

                   versus

MANAGEMENT OF VIVEKANAND
SCHOOL & ORS                                 ..... Respondents
                Through: Mr. Anil Kumar Gupta, Adv. for R-1-2
                         Mr. Atul Kumar, Adv. for R-3
                         Ms. Anju Bhattacharya, Adv. for R-4
Coram:

HON'BLE THE ACTING CHIEF JUSTICE
HON'BLE MS. JUSTICE MUKTA GUPTA
1. Whether the Reporters of local papers may
   be allowed to see the judgment?                        Not necessary

2. To be referred to Reporter or not?                     Not necessary

3. Whether the judgment should be reported
   in the Digest?                                         Not necessary

MUKTA GUPTA, J.

1. The present appeal lays a challenge to the judgment dated 8 th January,

2010 passed in WP (C) No.11467/2009 whereby the writ petition of the

Appellant inter alia seeking the following directions, was dismissed:

LPA 184/2010 Page 1 of 10

(a) To direct the Respondent Nos.1 &2 to promote the ward of Petitioner in

12th standard;

(b) To direct Respondent Nos.1 & 2 to issue games/sports certificate of

Ms.Smriti Sharma ward of Petitioner;

(c) To direct the Respondent Nos. 3 & 4 to conduct an inquiry against

Respondent Nos. 1 & 2.

2. The Appellant a student of Respondent No.1, appeared in the Class XI

exams, which were held in March, 2009. Since the Appellant did not get the

requisite 33% marks, she was not promoted and was permitted to appear in

the compartment exams for Mathematics and Business Studies. However,

even in the compartment examination, the Appellant could not secure the

passing marks, that is, 33% in both the subjects.

3. Aggrieved by the inaction of the Respondents in not promoting the

Appellant to class XII, a writ petition being W.P. (C) No. 11467/2009 was

filed by the Appellant. The learned Single Judge after hearing the parties

dismissed the writ petition vide order dated 8th January, 2010, on the ground

that the Appellant did not secure 33% marks in the aggregate and hence she

could not be considered for promotion to the next class.

LPA 184/2010 Page 2 of 10

4. Learned counsel for the Appellant contends that the Respondents have

calculated the marks obtained by the Appellant incorrectly because as per the

instructions issued by the Respondent No. 4 under Rule 41 of the Delhi

School Education Rules, 1973 (in short “the Rules”), the Respondents were

not entitled to count the marks of the three class tests conducted and in any

case the Appellant was entitled to grace marks and had the grace marks been

allotted to her, she could have been declared „passed‟.

5. The mark sheet of the Appellant is reproduced as under:-

FIRST TERMINAL

SUBJECTS CT1 CT2 PR IA TH TOTAL SECTION CLASS

25 25 30 10 100 125 HIGH HIGH

ENGLISH X 9 X 4.5 35/90 48.5 74.5 106

ACCOUNTANCY X 17 X X 25F 42 100 120

MATHEMATICS X 2.5F X X 11F 13.5 41.5 124

BUSINESS X 3.5F X X 9F 12.5 95.5 120
STUDIES

ECONOMICS X 5F X X 27F 32 100 122

TOTAL 37 4.5 107 148.5

PERCENT (%) 19.8

LPA 184/2010 Page 3 of 10
ANNUAL
SUBJECTS CT3 CT4 PR IA TH TOTAL SECTION CLASS GRAND

25 25 30 10 90 150 HIGH HIGH TOTAL

275

ENGLISH 8 10.5 X 7 28F 53.5 87 131 102

ACCOUNTANCY 11.5 6.5F X X 31F/100 49 126 146.5 91

MATHEMATICS 6F 6.5F X X 39/100 51.5 62.5 144 65

BUSINESS 8 8 X 10 26.5F 52.5 105 145 65
STUDIES

ECONOMICS 16 8 X 8 27F 59 117 146.5 91

TOTAL 49.5 39.5 25 151.5 265.5 414

PERCENT (%) 35.4 30.11

6. Learned counsel for the Respondents have contended that as per the

instructions issued by the Directorate of Education the assessment, evaluation

and promotion of the students from Class I to IX and XI were as per the

following relevant norms with effect from the session 2001-2002 onwards:

“1. Evaluation of achievement of students shall be made
through a series of tests administered according to a plan of tests
prepared by the Directorate of Education, Government of Delhi.

2. Two terminals tests shall be held during the session and the
comprehensive test shall be held in the month of March.

        |.    ....
        |.    ....




LPA 184/2010                                                              Page 4 of 10

5. Promotion to the next higher class shall be decided on the
basis of the cumulative results of the two terminal tests and the
comprehensive test.

6. The relative weightage of the marks in the tests in each
subject shall be as under:-

(a) No written test shall be conducted in preliminary classes and
class I except to test writing skill and in classes II and III tests in
all the subjects shall be partly oral and partly written.

           (b) CLASSES IV to IX AND XI TEST
TEST                                        MARKS                           WEIGHTAGE
                   IV to VIII                IX                 XI
                   Th.    Pr.   Tl.   Th.    Pr.    Tl.   Th.   Pr.   Tl.
1st Test           40     00    40    40     00     40    40    00    40    10%
2nd Test           40     20    60    40     20     60    40    20    60    15%
Comprehensive      60     15    75    60     15     75    60    15    75    75%
test
Total              140    35    175   140    35     175   140   35    175   100%



Marks obtained in Ist and 2nd tests, in theory and practicals
separate wherever applicable shall be converted into 10% and
15% respectively obtaining the weightage allotted to them. No
such conversion shall be required for the comprehensive test
since the number of marks and weightage percentage allotted to it
is the same i.e. 75.

In subjects where practical work has not been prescribed, the
total marks allotted shall be for theory only.
|. ……

|. …….

|. …….

LPA 184/2010 Page 5 of 10

31. PROMOTION RULE FOR CLASSES IX & XI:

A student not eligible to be declared “passed” shall be declared
“promoted” at the end of the session of a class provided he/she is
entitled for grace marks as admissible under instruction 35 of
these rules.

32. COMPARTMENT EXAMINATION:

A student who is eligible to take the comprehensive test in
order to be declared “passed” can be declared eligible for
appearing at the `compartmental examination‟, provided he/she
has obtained at least 20% in one failing subject in class XI and in
not more than two failing subject(s) in classes IV to IX. In case
the candidate gets at least 15% of marks in failing
subject/subjects (not more than two in classes IV to IX), he
should get at least 40% marks in aggregate in the remaining
subjects in order to become eligible for the compartmental
examination. Such a student shall be eligible to appear in the
subject(s) at a subsequent examination to be held in the last week
of April before the summer vacation and to be known as the
“Compartmental Examination”. If the student secures in the
subject(s) in which he/she has taken the compartmental
examination, at least 33% marks disregarding the terminal test
marks, he/she shall be declared successful in the compartmental
examination and promoted to the next higher class.”

7. On 15.12.2003 a circular was issued by Respondent No.4 introducing

the system of “Continuous and Comprehensive Evaluation Plan” (in short

CCEP). Under this scheme, four examinations were to be conducted in a year

for the students from classes II – XII in addition to the routine three terminal

tests. Each of these examinations were to cover 1/4th of the syllabus to be

LPA 184/2010 Page 6 of 10
taught in the relevant quarter. These examinations were to consist of objective

type questions on all subjects and on all topics which were to be covered in

that particular quarter. The results of the examinations were to give to the

Respondent No. 4 an indication of the learning level of the students and also

the performance of the teachers.

8. Subsequently, the Directorate of Education issued a circular dated 25th

July, 2005 introducing the “Concept of unit tests” as per which stress was laid

on the need for holding unit tests on every Monday of the week, in the first

period regularly, with a view to provide students regular practice of learning

and revision of the course. The marks obtained by the students were to be

recorded in the teachers‟ diary and thereafter uploaded on the website and the

information was to be sent to the parents as well.

9. It may be noted that these subsequent guidelines do not prescribe the

criteria as to how the marks would be evaluated, how much marks of these

class tests or unit tests or whether at all any marks of these tests are to be

taken into consideration in declaring the final results. Thus, with regard to the

calculation of the final result, we are left with the instructions issued for the

year 2001-2002 onwards, as per which two terminal tests and one

comprehensive test was to be conducted and the corresponding weightage of

LPA 184/2010 Page 7 of 10
the three exams was 10% for the first terminal, 15% for the second terminal,

and 75% for the final exams.

10. From a perusal of the mark sheet of the Appellant it is apparent that

three class tests that is CT-2, CT-3 and CT-4 were conducted and one terminal

test, that is, half yearly examination was conducted and thereafter an annual

examination was conducted. Even as per the classification shown by the

Respondent No.1 it has conducted the first terminal and the annual

examination whereby the first terminal included the CT-2 and the half yearly

and the annual examination included CT-3 and CT-4 and the final. We are

afraid that the calculations done by Respondent No. 1 are not in terms of the

instructions issued by the Respondent No.4 for calculation of the final result.

It is for this reason, during the course of hearing, we had requested the learned

counsels for the Appellant and the Respondents to calculate the marks

obtained by the Appellant by giving weightage in terms of the directions

issued by the Respondent No.4 i.e., one chart with 10% weightage to the

terminal test and 75% to the final and another chart with 15% weightage to

the terminal test and 75% to the final and thereafter to convert it to 100%.

Even as per these calculations, we found that the Appellant did not get the

requisite 33% marks in all the subjects. Faced with this situation, the learned

counsel for the Appellant contended that in terms of Instruction at serial No.

LPA 184/2010 Page 8 of 10
35 of “the Rules”, the Appellant is entitled to grace marks of 5 in each subject

with a maximum of 10 in all and if these grace marks had been awarded to the

Appellant, she would have been declared „passed‟. The said contention

glosses over the last sentence of instruction at Serial No. 35, according to

which no grace marks can be awarded to a student who has taken the

compartment examination. Instruction at Serial No. 35 under “Rule 41” states

as:

“35. Grace marks for classes IX & XI:

Grace marks upto a maximum of 10 in all, shall be
awarded to a student to reach the minimum required 33%
of marks in each of the subject (s), subject to the
condition that a minimum of 25% of marks shall be
secured in each subject at the comprehensive test as per
rule 29 to make him eligible for promotion, provided
he/she does not require more than 5 marks in a subject to
come upto the minimum required of 33% of marks in that
subject. However, no grace marks shall be awarded to a
student taking the compartmental examination.”

11. In the present case the Appellant opted for the compartment

examination in which also she could not secure the requisite pass marks, that

is, 33% and thus was not entitled to any grace marks having availed the

opportunity of repeating the examinations.

LPA 184/2010 Page 9 of 10

12. In view of the facts stated above, we find no merit in the appeal and the

same is dismissed.

(MUKTA GUPTA)
JUDGE

(MADAN B.LOKUR)
ACTING CHIEF JUSTICE
APRIL 07, 2010
mm

LPA 184/2010 Page 10 of 10