High Court Punjab-Haryana High Court

Ashok Kumar vs Maharishi Dayanand University on 17 April, 2009

Punjab-Haryana High Court
Ashok Kumar vs Maharishi Dayanand University on 17 April, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                    Civil Writ Petition No.727 of 2009
                                          Date of Decision: April 17, 2009


Ashok Kumar
                                                       .....PETITIONER(S)

                                   VERSUS


Maharishi Dayanand University, Rohtak & Others
                                                      .....RESPONDENT(S)
                               .      .     .


CORAM:             HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -         Mr. P.R. Yadav, Advocate, for the
                   petitioner.

                   Mr. Sidharth Batra,                Advocate,        for
                   the respondents.



                               .      .     .

AJAI LAMBA, J (Oral)

This civil writ petition filed under

Article 226/277 of the Constitution of India

challenges Order dated 19.12.2008 (Annexure P-6)

under which examination of the petitioner has been

cancelled on the proceedings initiated by the

Standing Committee on unfair means and misconduct

holding the petitioner guilty using unfair means in

the examination in which the petitioner appeared in

April 2008.


                   Learned         counsel      for    the   petitioner

contends    that    no    such       incident     had    occurred        and

therefore,    the     action        of    the   respondents       is     not
 CWP No.727 of 2009                                              [2]



warranted by law or facts.

Learned counsel for the respondents,

on the strength of the original record produced in

Court, contends that the petitioner specifically

admitted his misbehaviour with the Supervisor.

Already a lenient view has been taken and only the

examination taken by the petitioner has been

cancelled.

I have heard the learned counsel and

considered the issue.

It transpires that during examination

on 30.5.2008, a report was furnished by the Centre

Superintendent which is in the following words:-

“The student, Ashok Kumar, was found with mobile
phone in the examination hall. When he was checked
by Supervisor he argued and misbehaved. Asst. Supdt.
reported this matter to the Centre Supdt. Centre Supdt.
and Dy. Supdt. advised him not to do so again, but he
continued to argue and started misbehaving.

It should be also taken into consideration that the
student had misbehaved on the prior exam on 28th of
May, 2008 and had tried to flee the examination hall
without handing over answer book after the expiry of
the time for exam.”

The document is signed by the

Assistant Superintendent, on duty Supervisor and the

Superintendent.

It seems that a notice was served on

the petitioner whereupon the petitioner, on

3.10.2008 gave in writing (in vernacular) to the

effect that he had taken the examination of B.Ed. He

was not aware that case for misbehaviour had been

made against him. He was not at fault and he had not
CWP No.727 of 2009 [3]

committed any act of misbehaviour. He be given an

opportunity to appeal.

Subsequently, it seems that the

petitioner was heard. On 18.10.2008, the petitioner

gave a letter to the authorities in writing which is

to the effect that he had taken the examination in

May/June 2008 in sub-centre of B.Ed examination. He

indulged in misbehaviour with the supervisory staff.

He had committed a mistake and furnishes

unconditional apology.

Essentially, the petitioner accepted

his misconduct as alleged against him. Considering

the totality of facts and circumstances, the penalty

as noticed above has been imposed.

Learned counsel for the petitioner

admits that he had given in writing accepting the

misbehaviour with the authorities. Learned counsel

for the petitioner has not pointed out any

procedural lapse that has caused prejudice to the

rights of the petitioner. The facts and

circumstances do not call for interference in

extraordinary writ jurisdiction. In view of the

acceptance of the misbehaviour by the petitioner,

there is no reason to judicially review the order

passed by the authorities.

The petition is dismissed.



                                                               (AJAI LAMBA)
April 17, 2009                                                    JUDGE
avin