PETITIONER:
BHUSHAN UTTAM KHARE
	Vs.
RESPONDENT:
DEAN, B.J. MEDICAL COLLEGE AND ORS.
DATE OF JUDGMENT28/01/1992
BENCH:
PANDIAN, S.R. (J)
BENCH:
PANDIAN, S.R. (J)
FATHIMA BEEVI, M. (J)
CITATION:
 1992 AIR  917		  1992 SCR  (1) 386
 1992 SCC  (2) 220	  JT 1992 (1)	583
 1992 SCALE  (1)191
ACT:
     Poona  University	Act, 1974- Ordinance 134A  and	146-
Revaluation  of	 answer	 books-Whether	second	 revaluation
permissible.
HEADNOTE:
     Consequent	 upon  the  announcement  of  his   M.B.B.S.
Examination  result on 12.12.1990, the petitioner  alongwith
other 166 students, applied for revaluation of answer  books
under	University  of	Poona  Ordinance  134A.	  When	 the
revaluation  results  were declared, certain  students	made
representation	to  the	 University  Authorities  for  their
answer papers being revalued from the same set of examiners.
The  University	 on  consideration  of	that  representation
appointed  a  Committee for scrutiny and to  reasses  theory
papers	of the students acquiring more than 20% marks  after
revaluation,  from  senior teachers of the  Faculty.   After
scrutiny, it was found out that the marks are closer to	 the
original  marks	 in  Medicine, Surgery	and  Preventive	 and
Social	Medicine.  The Committee therefore recommended	that
the  entire revaluation of the papers should  be  cancelled.
The  Executive Council by a resolution cancelled the  result
of  the revaluation and directed fresh revaluation  and	 the
second	revaluation was done through the  examiners  outside
the  State  and the result declared on	the  basis  thereof.
The peritioner and others challenged the aforesaid  decision
of the Executive Council cancelling the earlier	 revaluation
and  directing	a  second  revaluation	by  means  of	writ
petitions.  It was contended before the High Court on behalf
of the petitioners that the action of the Executive  Council
was arbitrary in as much as there was no malpractice,  fraud
or   anything  objectionable  to  the  revaluation  as	 the
examiners  were	 chosen by the Vice-Chancellor	as  enjoined
under the Ordinance.  Hence the cancellation of	 revaluation
was not proper.	 The High Court repelled the two contentions
advanced before it and dismissed the writ petitions.   Hence
this Petition for Special Leave to appeal.
     Dismissing	 the Petition for special leave	 to  appeal,
this Court,
     HELD: In deciding the matters relating to orders passed
by authorities of educational institutions, the Court should
normally be
						       387
very slow to pass orders in its jurisdiction because matters
falling	 within the jurisdiction of educational	 authorities
should	normally  be left to their decision  and  the  Court
should interfere with them only when it thinks it must do so
in the interest of justice. [390 B]
     Under Ordinance 134A, the Vice-Chancellor shall use his
discretionary  power  to  decide  as  to  whether  all	 the
applications   received from the candidates, considered	 for
revaluation  or	 not.	If as a	 result	 of  revaluation  of
answer-books,  the marks obtained by the candidate  increase
over the original marks by 10% or more then only the  result
of revaluation will be accepted by the University. [388 C-D]
     Ordinance	146  is	 comprehensive	enough	to   include
revaluation  also  for further action.	The  fact  that	 two
examiners  were	 also  the members of  the  Committee  which
recommended  for revaluation cannot result in any bias	even
if  they  had  been directly  concerned	 with  the  original
evaluation.  It is true that in the second revaluation	also
there  had been some changes between the original  valuation
and the revaluation results.  However, it is not so  glaring
or  demonstrably  unconscionable  as  seen   in	 the   first
revaluation. [390 D]
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Special leave Petition
(Civil) No. 10330 of 1991.
 From the	Judgement and Order dated 3.5.1991 of	the
Bomaby High ourt in writ Petition No. 186 of 1991.
 Kapil Sibal, Makrand D. Adkar and Ejaz Maqbool for the
Petitioner.
 R.D. Tulpule, D.M. Nargolkar, Ms. Kiran Bhagalia,	Ms.
V.D.Khanna and A.M. Khanwilkar for the respondents.
Caveator-in-person.
 The following Order of the Court was delivered.
The petitioner, Bhushan Uttam Khare, appeared for	the
Third Year M.B.B.S. Examination held by University of Poona
in the	months of October-November, 1990. The	results of
the said examination were declared on 12.12.1990. As	per
University of Poona Ordinance 134A, the petitioner applied
for revaluation of his answer papers. 167 students
including the petitioner had applied for revaluation.	When
the revaluation results were declared, certain students made
representation	to the	University authorities for their
answer papers being revaluate from the same set of examiners.
388
 On receipt of the representation, the Executive Council
of University appointed a Committee to make an enquiry.	On
the report of the Committee, the University of Poona decided
to cancel the revaluation results and to conduct further
revaluation.	This decision	of the	Executive Council
cancelling the earlier revaluation and directing a second
revaluation was challenged by the petitioner and others in
writ petitions filed before the High Court at	Bomaby.	By
the impugned judgement dated May 3, 1991 the	High Court
dismissed the writ petitions.	Aggrieved by the decisions,
the petitioners have moved this petition for special leave.
 The Poona University Act, 1974 defines the powers	and
duties of the Executive Council. The Executive Council	may
make Ordinances to provide	for the conduct of	the
examinations.	Under Ordinance 134A,	the Vice-Chancellor
shall use his discretionery powers to decide as to whether
all the applications	received from	the candidates, be
considered for	revaluation or not. If as a result of
revaluation of	answer-books, the marks obtained by	the
candidate increase over the original marks by 10% or more of
the marks carried by the paper then only the result of
revaluation will be accepted by the University.	Application
for vertification of answer-books will be entertained within
a period of two weeks from the date of declaration of	the
results.
Ordinance 146 reads:
	“146.	In any case where it is found that	the
result	of an	examination has been	affected by
error,	malpractice, fraud, improper	conduct or
other	course of whatsoever nature, the Executive
Council shall have power to amend such result in
such manner as shall be in accord with the	true
position and	to make such	declaration as	the
Executive Council shall consider necessary in	that
behalf. Provided that, but subject to 0.147, no
result shall be amended after the expiration of six
months	from the date of publication of the	said
result”.
 In	the Third Year M.B.B.S. Examination, 402 students
appeared for	the examination and	167 students	for
revaluation of the answer-books. When the representation of
students opting for revaluation was	placed	before	the
Executive Council as glaring difference was indicated, a
Committee was appointed for scrutiny and to reassess theory
papers	of the students acquiring more than 20% marks after
revaluation, from senior teachers of the Faculty. After
scrutiny, it was found out that the marks are closer to	the
original marks	in Medicine, Surgery	and Preventive	and
Social Medicine. Therefore, the Committee recommended	that
the entire revaluation of the papers should be cancelled.
This report of the
	389
Committee was	placed before the Executive Council in	its
meeting	held on March 27, 1991 and the Council by	the
resolution cancelled the result of the revaluation	and
directed fresh revaluation. The second revaluation was done
through the examiners outside the State.
 The results on revaluation intimated to	the Medical
College	thus stood cancelled and the	final results	were
delcared in pursuance to the second revaluation. The action
of the Executive Council was attacked on the grounds that it
was an arbitrary action; that the choice of the examiners
was that of the Vice-Chancellor as	enjoined under	the
Ordinance and	there	was no	glaring instance of	any
malpractice, fraud or other course of whatsoever nature to
cancel	the revaluation and in the absence of any provision
in the statute or the Ordinance for a	second	revaluation,
the decision taken by the Executive Council is	unwarranted
and, therefore, illegal.
 In	repelling these contentions, the High Court	has
taken the view that educational institutions set up Enquiry
Committee to deal with problem posed by the	adoption of
unfair	means and it is normally within their domestic
jurisdiction to decide all questions in the light of	the
material adduced. Unless there is	an absolute	and
compelling justification, the Writ	Court is slow	to
interfere with	the autonomous activity of the Executive
Councils. The High Court said that the material on record
indicated that this	is not	a case for exercise	of
jurisdiction under Article 226 of the Constitution and since
the Court has found that there is material to reach	the
decision as regards cancellation of the impugned result of
revaluation, the contentions taken up by the petitioner	are
untenable.
 The petitioners have reiterated the submissions	that
there had been no improper conduct come to light and	the
absence	of any provision for a second revaluation vitiates
the whole action. We have been taken through a	comparative
chart	containing the	marks	awarded	in the original
examination, the first revaluation	and	the second
revaluation. The attempt of the learned counsel for	the
petitioners had been to make out that the disparity was not
such as to indicate any improper practice and that	the
Committee constituted consisted	of four members of whom two
were original	examiners and the report submitted by	that
Committee should not	have been made	the basis for	the
decision which affected the prospects and career of a large
number	of medical students. The learned counsel for	the
University as also the standing counsel for the State	drew
our attention to the fact that Executive Council had	only
cautiously proceeded in the matter and before ordering
cancellation a probe was made and the mem-
390
bers of the Enquiry Committee were competent	persons	and
that there is no illegality which warrants interference of
the Court.
 We	have considered all the materials placed before us
in the light of arguments advanced keeping in mind the	well
accepted principle that in deciding the matters relating to
orders	passed by authorities of educational institutions,
the Court should normally be very slow to pass orders in its
jurisdiction because matters falling within the jurisdiction
of educational authorities should normally be left to their
decision and the Court should interfere with them only	when
it thinks it must do so in the interest of justice. We	are
satisfied that there had been sufficient material before the
Executive Council to proceed in the manner in which it	has
done.	It is not correct to say that	the University	had
acted	on non-existing rule	for ordering	revaluation.
Ordinance 146 is comprehensive enough to include revaluation
also for further action. The fact that two examiners	were
also the members of the Committee which recommended	for
revaluation cannot result in any bias even if they had	been
directly concerned with the original evaluation. It is true
that in the second revaluation also there had been	some
changes	between the original valuation	and	the
revaluation results.	However, it is not so	glaring or
demonstrably unconscionable	as seen in	the first
revaluation. We cannot, therefore, accept the contention of
the petitioner that the High Court had erred in not granting
the relief sought for.	We can only observe that the case of
the petitioner, who alone has come before this Court and who
had secured higher marks in the first revaluation and	is,
therefore, aggrieved by the cancellation of the same, would
by duly considered in the selection for Post-Graduate
Course. The special leave petition is dismissed.
Y.L.					SLP dismissed.
						       391