High Court Punjab-Haryana High Court

Haryana School Education Board, … vs Miss Mamta Tripathi Minor And Anr. on 23 October, 2003

Punjab-Haryana High Court
Haryana School Education Board, … vs Miss Mamta Tripathi Minor And Anr. on 23 October, 2003
Equivalent citations: (2004) 136 PLR 278
Author: N Sodhi
Bench: N Sodhi, V Jain


JUDGMENT

N.K. Sodhi, J.

1. This order shall dispose of LPA 1554 of 2000 and CWP Nos. 2887 of 2001, 9561 of 2001 and 4648 of 2002, as common questions of fact and law are involved in these cases. For the sake of convenience, facts are being taken from LPA 1554 of 2000.

2. The short question that arises for consideration in this appeal under Clauses X of the Letter Patent is whether Regulation 8(1) of the Regulations framed by the Board of School Education, Haryana (hereinafter called the Board) for Matriculation examination providing that a candidate who has passed his Middle class examination from any Board other than the Haryana School Education Board is not entitled to take Matriculation examination as a private candidate is valid.

3. The father of the writ petitioner is a permanent resident of Village Gurbara in District Gonda in the State of Uttar Pradesh and he was posted as Chief Chemist in the Kaithal Cooperative Sugar Mill at Kaithal. The writ petitioner passed her Middle class examination in April 1997 from Uttar Pradesh and she was admitted in IXth class in Om Prabha Jain Senior Model School, Kaithal. She even passed her IXth class examination. She sent her admission form for taking the Matriculation examination as a private candidate’ which was to be conducted by the Board. Her candidature was rejected on the ground that she had not passed the Middle class examination from the Board and was, therefore, ineligible in terms of Regulation 8(1). She then filed CWP 2397 of 1999 in this Court, which was allowed by a learned single Judge on 24.8.1999, holding that the condition that the candidate must have passed VIIIth class examination from the Board was arbitrary and discriminatory and the same was accordingly struck down and the writ petition was allowed. The Board was directed to declare the result of the examination taken by the writ petitioner under the orders of the Court. It is against this order that the present appeal has been filed. Regulation 8(1) of the Regulations reads as under:-

“Rule 8(1) – Candidates who have passed 8th class examination from this Board with at least two years gap shall be allowed to appear as private candidates and those who have passed their middle examination before 1976 and in the year of 1988 from the concerned school shall also be allowed to appear as private candidate subject to the satisfaction and verification of the Board. The decision of the Chairman in this regard shall be final.

Provided that no one on the rolls of a recognised school after November 30
preceding the year of examination shall be allowed to appear as a private candidate.”

4. A reading of the aforesaid Regulation makes it clear that it permits only such can
didates to appear in the Matriculation examination as private candidates who have
passed the VIIIth class examination from the Board. Candidates like the writ petitioner
who passed their VIIIth class examination from other institutions have been made ineli
gible. Can this be said to be fair and reasonable? We are in agreement with the learned
single Judge that the Regulation is discriminatory. The only rationale that was pointed
out by the learned counsel for the Board is that the students from other Boards and in
stitutions had been presenting bogus and forged certificates and, therefore, the Board in
its wisdom decided not to make such candidates eligible for the Matriculation examina
tion as private students. This can hardly be a valid reason for making such candidates
ineligible. It is always open to the Board to have proper mechanism available with it to
verify the genuineness of the certificates produced by a particular candidate. The hard
ship which such candidates have to suffer for no fault of theirs results in arbitrariness,
especially in those cases where the parents of the students are holding transferable jobs.

A candidate who has passed the Middle examination from a Board from Chandigarh or
from Punjab or any other Board or institution should not, in our opinion, be made ineli
gible only on that ground. In this view of the matter, we have no hesitation in upholding
the findings recorded by the learned single Judge. The question that now arises is,
should the Regulation be struck down as has been done by the learned single Judge. We
are of the view that instead of striking down the Regulation, the same can be read down
to mean that a candidate who has passed his Middle class examination either from the
Board or from any other Board or institution, recognised by the Board or by the State
Government should be held eligible for appearing in the Matriculation examination as a
private candidate, subject to fulfilment of other requirements of the Regulations. In this
view of the matter, the order of the learned single Judge is partly modified and Regula
tion 8(1) of the Regulations is read down as stated above. The net result would be that
the direction given by the learned Single Judge directing the Board to declare the result
of the Matriculation examination of the writ petitioner is upheld and her candidature
regularised subject to the condition that the institute from where the writ petitioner had
passed her Middle class examination was a recognised one. The Letters Patent Appeal
and the writ petitions accordingly stand disposed of and the Board is directed to regular
ise the admission of the petitioners and declare their result in the light of the aforesaid
observations/directions. There is no order as to costs.

Sd/-

V.M. Jain, J.