High Court Kerala High Court

Amrita Benoy vs Regional Officer on 29 September, 2010

Kerala High Court
Amrita Benoy vs Regional Officer on 29 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29937 of 2010(N)


1. AMRITA BENOY, AGED 18,
                      ...  Petitioner

                        Vs



1. REGIONAL OFFICER,
                       ...       Respondent

2. CENTRAL BOARD OF SECONDARY EDUCATION,

                For Petitioner  :SRI.PAULSON THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/09/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.29937 OF 2010(N)
              --------------------------------------------------
        Dated this the 29th day of September, 2010

                           J U D G M E N T

Petitioner passed Plus two from a school affiliated to the

respondents in the year 2010. Ext.P1 is the mark list. According

to the petitioner, she wanted to appear again in the examination

for improving her marks in some of the subjects including

Mathematics. Although she obtained an application form from the

respondents, having regard to the provisions in clause 44(1) of

the Examination Bye Laws, petitioner submits that she is ineligible

to appear for improvement for the reason that she is pursuing her

higher studies. It is in this background that this writ petition is

filed challenging clause 44(1) of the Examination Bye Laws.

2. Clause 44(i) of the Examination Bye Laws reads as under.

(i) A candidate who has passed an examination of the
Board may reappear for improvement of performance
in one or more subjects in the main examination in
the succeeding year only; however, a candidate who
has passed an examination of the Board under
Vocational Scheme may reappear for improvement of
performance in one or more subject in the main
examination in the succeeding year and the following
year provided they have not pursued higher studies in
the meantime. They will appear as private candidates.
Those reappearing for the whole examination may
however appear as regular school candidates also if
admitted by the school as regular student.”

WPC.No. 29937/2010
:2 :

3. This provision shows that only those candidates who are

not perusing higher studies are eligible to appear in an

examination, for improving their marks. Obviously, since the

petitioner is perusing her higher studies, she is ineligible. Such a

provision has been incorporated in the Regulation for the

reason that, if a student who is pursuing higher studies is allowed

to appear for improvement of the subject of the lower classes, the

student having undergone courses of higher level, the knowledge

and capacity of the student cannot be same or equivalent as

compared to the students of the concerned class, who are not

pursing their higher studies and appearing for the examination

along with him. What is to be assessed in the understanding

capacity and knowledge of the student. This will not be possible

if the student concerned in undergoing higher courses. This is to

avoid this disparity, above provision is incorporated in the

Examination Bye Laws. Such a restrictive provision, cannot be

said to be arbitrary for any reason and therefore I am not

persuaded to agree with the learned Counsel for the petitioner

that the provision is illegal.

WPC.No. 29937/2010
:3 :

4. Even otherwise, the provision for revaluation,

improvement etc. are covered by the rules framed and if there is

no rule providing such facilities or if the Rules are conditional as in

this case, a student has no right to complain of the same.

In that view of the matter, the writ petition is only to be

dismissed and is dismissed.

(ANTONY DOMINIC)
JUDGE
vi/