Allahabad High Court High Court

Union Of India (Uoi) Through Its … vs Moiunddin Akhtar S/O Bismillah on 26 February, 2007

Allahabad High Court
Union Of India (Uoi) Through Its … vs Moiunddin Akhtar S/O Bismillah on 26 February, 2007
Bench: B Chauhan, D Gupta


JUDGMENT

B.S. Chauhan and Dilip Gupta, JJ.

1. The judgment and order dated 13th May, 2003 rendered by the Central Administrative Tribunal, Allahabad Bench Allahabad (hereinafter referred to as the ‘Tribunal’) in Original Application Nos. 900 of 2002, 908 of 2002 and 918 of 2002 has led to the filing of these petitions by not only the applicants before the Tribunal who had appeared at the examination conducted by the Railway Recruitment Board (hereinafter referred to as the ‘Board’) for selection to the post of Supervisor but also by the Union of India.

2. The order passed by the Board cancelling the candidature of 37 candidates and debarring them from appearing at future examination as they had adopted unfair means at the examination was challenged before the Tribunal in the aforesaid three Original Applications. The Tribunal by means of the judgment and order dated 13th May, 2003 partly allowed the Original Applications by not only quashing the aforesaid order but further directing the Board to hold the examination afresh for all the candidates who had appeared at the earlier examination. Out of these five petitions, two petitions have been filed by the candidates whose result had been cancelled by the Board and a relief has been claimed that not only the judgment of the Tribunal should be set aside but the decision taken by the Board should also be set aside. The Union of India has also filed these three petitions contending that the judgment of the Tribunal should be set aside and the order of the Board should be maintained.

3. The Board had issued an advertisement in March 1997 for filling up 18 categories of posts but the dispute relates to the post of Supervisor. The examination was initially conducted by the Board on 17th August, 1997 but it was cancelled in view of the suspected irregularities at the examination. It was again held on 26th March, 2000. The said examination was an objective type examination consisting of 120 question with each question having four responses A, B, C & D one of which was correct and the candidate was required to darken the answer bubbles appearing against one of these responses. The question booklet and the answer-sheet were separately given to the candidates. The answer-sheet was designed to be read by a computer for evaluation and the candidate was required to fill in the Roll Number, question booklet Alpha Code and question booklet Serial Number in the answer-sheet. The maximum time permitted for answering the 120 question was 120 minutes. To eliminate the use of unfair means at the examination, the same set of 120 questions were differently arranged in the four sets of questions booklet with Code A, B, C & D. Thus, the candidates were distributed one of these question booklet with code A, B, C & D and they were required to mention the question booklet code in the answer-sheet distributed to them.

4. While the result of the said examination was under finalization, a complaint dated 10th April, 2000 was received regarding use of unfair means at the examination. The said complaint was forwarded by the Chairman of the Board at Allahabad to the SDGM Northern Railways New Delhi. A detailed enquiry was than conducted and the report dated 28th April, 2000 was sent by the Chairman of the Board to the Executive Director Establishment (RRB) New Delhi giving full particulars of the use of unfair means by 37 candidates who had appeared at the aforesaid examination. The said report is very comprehensive and in order to appreciate how these candidates had resorted to use of unfair means at the examination, we deem it necessary to quote the relevant portion:

During the evaluation process of the examination code 303 as per the subject, following trend was observed for the top 200 candidates and a detailed analysis has been conducted to understand what went wrong.

Bookseries     No. of Candidates   Total Candidates
                in Top 200         appeared

   A                 36             1667
   B                 83             1667
   C                 40             1651
   D                 41             1588

Without Bookseries                  3

   Total            200             6576
 

Acute uneven distribution of the bookseries ‘B’ is observed among the top 200 candidates. As per statistical analysis, the probability of a candidate qualifying from a particular series remains almost equal for equal no of candidates appearing in various bookseries. Relying on this, if we take a sample of 200 candidates the expected no of candidates to qualify from a particular series should be in between 40 to 50 whereas the analysis shows a different picture i.e. 83 candidates out of 200 belong to bookseris B only. To further understand the same, a centrewise table showing total number as well as bookseries of candidates qualified from various centers was prepared which also shows uneven distribution (data at Anne. I).

Further a statement showing questions rightly attempted, wrongly attempted and left blank by all the candidates for the four bookseries was prepared. This analysis has been done for all top 200, top 50 and top 25 candidates (Data at Anne. II).

The analysis indicates that almost all the candidates falling in top 25 have “B” series Q. Booklet and have attempted
Q. No. 18, 21, 22, 26, 32, 39, 42, 46, 47, 61, 63, 64, 65, 66, 71, 77, 85,103,116,117,120 wrongly.

Not only they attempted wrongly but the wrong choice matched 98%. This happens only due to copying. Apart from these 25 candidates another 11 candidates in top 200 have followed the same pattern.

Thus in all 36 candidates are found following same pattern of solving. Roll Nos. and Data for these candidates is enclosed at Anne. III.

The data in Annexure III is for those candidates of ‘B’ series booklet who have certainly copied answers from a common solution, supplied to them by an outside agency, as is evident from the same questions wrongly answered by all of them. On the top of it the wrong choice also matches exactly in 19 to 20 answers for the 21 questions answered wrongly.

Since there are four choices of answers for each question, the chances of selecting a wrong choice is 1 in 4. Similarly the chances of matching the wrong choices for two questions exactly will be 1/4 x 1/4 = 1/16 [i.e. 1: (4)2]. Extending this probability further the chances of wrong choices matching in 19 questions for two candidates will be 1: (4)19 i.e. 1: 2.75x 1012 (one in three trillion).

Against this, the total No. of candidates in ‘B’ being 1667, and there is absolutely no chance of matching the wrong choices in 19 questions even for two candidates whereas in this case, there are 36 candidates identified in whose cases wrong answers of 19 questions are matching exactly. This is not possible unless the candidates have copied the answers from a “common solution” made available to them by an outside source.

This “copying tactics ” also gets further corroborated from the observation that following three candidates have intentionally shown the bookseries B on the answer sheet, whereas they had been given a different bookseries as per the booklet no mentioned in the attendance sheet as well as answer sheet, because the series can be decoded from the booklet No. And these candidates have also managed to come in top 50.

Rollno     ookletno  Bookseries      Marks
                                 shown on Actual as   Obtained
                                 Ans Sheet per bookletno

1402543    30386        B           C       301
1402563    10393        B           A       294
2709447    10699        B           A       268
 

This error by top merit candidates happened apparently because the solution of B series was available to them though they did not get the B series question booklet from the invigilator.
 ...
 

The marks obtained by these cheat candidates are among the highest, as can be seen from the merit position for the top 100 candidates, enclosed at Anne. V.
 ...
 

A physical review of answer sheets of ‘Cheat’ candidates confirms that 36 candidates out of the top 200 in the merit list, have copied the answers, apparently from a solution ‘circulated’ to them by an outside agency who somehow got ‘B’ series booklet smuggled out from one of the centres, got it solved quickly (though made quite a few mistakes in solving the questions because of time constraint) and sent photocopy of the solution to selected candidates. These 36 candidates belong to 13 out of total 21 centres where the exam was held. The analysis gives indication that the whole process was completed in a very organized and pre planned manner. All the centres chosen for the exercise are situated within 3 to 4 km. distance from a central location and must have reached to candidates at various centres in last 15-30 minutes time. The whole modus operandi however obviates any leakage of question paper before it reached the examination centres.

The skew distribution for various bookseries and other wrong choices matching analysis shows that there are only 36 candidates, as per data given in Anne. VI who have copied.

5. Though in the aforesaid letter only 36 candidates were mentioned but it was found that there were 37 candidates as the candidate bearing Roll No. 2709447 was also referred to in the letter dated 28th April, 2000. The aforesaid report dated 28th April, 2000 was placed before the Board which directed that action should be taken against all the 37 candidates who were suspected of having used unfair means at the examination. This resulted in show-cause notices being issued to all the 37 candidates. The candidates filed the replies and they were also called for personal hearing. At the time of personal hearing written replies and answer-sheets and question papers of each candidate were also taken out and scrutinized and the candidates were also asked to respond to some of the questions attempted during the examination. The report dated 6th June, 2002 shows that the charges, the written reply submitted by the candidates and the reply submitted by each of the candidate at the time of personal hearing was separately considered in detail and then recommendations were made.

6. We quote below the observations made in respect of one such candidate Muinuddin Akhtar, but such detailed observations have been made in respect of all the 37 candidates:

Observation: After considering his reply, the candidate along with other candidates was called for personal interview where also he could not give satisfactory reply for charges of answering of questions on a set pattern of choice. Further when he was asked to solve a few questions before undersigned he like many other candidates refused to do so on the ground that he was called for personal hearing not for appearing in written examination or interview.

From the question booklet it is seen that no rough work has been done and booklet is quite clean except some tick marking of options. He was asked about how he solved mathematical questions without any rough work as there were about 20 mathematical question relating to arithmetic, mensuration, geometry etc which required sufficient amount of rough work, he stated that he did himself orally. When he was asked to solve some of these questions by applying similar methods he refused to do so before undersigned. In response to matching of wrong answers with other candidates he offered the explanation that this is due to mere coincidence.

All arguments put forward by the candidate were found to be unreasonable and hence unsatisfactory as the charges of copying were based on detailed computer analysis where it was found that solved questions (both right as well wrong) have been answered on a set pattern of choice, which is statistically not be possible without having access to a common solution (i.e. through outside assistance). As such his argument is not acceptable.

7. The aforesaid report dated 6th June, 2002 was followed by another report dated 1st July, 2002. The Board thereafter considered the entire matter in its meeting held on 2nd July, 2002 and decided that the candidature of all the 37 candidates should be cancelled and they should be debarred from future examination as per extant rules.

8. It is this decision that had been challenged in the three Original Applications filed before the Tribunal. The Tribunal in its common judgment observed as follows:

In these circumstances we are posed with the question whether candidature of such examinees could have been cancelled and they could have been debarred from appearing in any examination to be conducted by R.R.B. even in future.? There is no doubt in our mind that if there was enough material before the authorities to come to the conclusion that unfair means have been adopted by a large number of candidates they could always cancel the entire examination in order to hold fair selections. As stated by respondents since computer analysis showed that as many as 37 candidates had attempted the same answers including the wrong answers coupled (sic) with the fact that those candidates refused to answer the question during personal hearing when they had already answered the said questions correctly in the answer sheet it does raise a presumption that they might have taken advantage of some solved paper, therefore, it would be justified if such examinations is cancelled but that does not necessarily mean that these candidates had resorted to cheating and unfair means in the examination….In such circumstances though it would be open to the authorities to cancel the examination but in our considered view it would not be correct to cancel the candidature of few candidates only and further to debar them from appearing in subsequent examinations also to be conducted by R.R.B. for all times to come because admittedly none of these candidates had been caught red handed while cheating nor these had been any such complaint by any of the Invigilator. After all these candidates were sitting in different halls and they were supervised by Invigilators. If the question papers were smuggled out and answered sheet distributed to some candidates as is being suggested it would definitely have been noticed at least by one of the Invigilator. Moreover, it is also to be kept in mind that it was objective type paper so if some category of candidates attempting ‘B’ series question booklet had attempted the same answers, it does not necessarily mean that they had resorted to cheating/unfair means because if that be so at least in some centre, some Invigilator would have noticed it of course a doubt does arise because as many as 37 candidates attempted the same wrong answers as well so the authorities were well within their right to cancel the examination itself in order to hold fair exam but in our considered view it was not correct on the part of respondents to have stated for sure that these candidates had used unfair means in the examination to procure Government job by fraud and criminal means.

9. It is in view of the aforesaid observations that the Tribunal quashed the order passed by the Board and directed the Board to hold a fresh examination for all the candidates who had appeared at the earlier examination.

10. We have heard Sri P.K. Misra learned Counsel appearing for the Union of India and Sri Vikas Budhwar, learned Counsel appearing for the candidates and have also examined the original records produced by Sri P.K. Misra.

11. Sri P.K. Misra learned Counsel appearing for the Union of India submitted that the decision of the Tribunal cannot be sustained as when 37 candidates had been identified as having used unfair means at the examination, the Tribunal was not justified in directing that the entire examination should be cancelled treating it to be a case of mass copying. He further submitted that the Board had meticulously examined the matter, as would be clear from the reports, and use of unfair means by these 37 candidates was clearly established and, therefore, in such circumstances the Tribunal committed an error in reviewing the decision as if it were an appellate authority by observing that it was based merely on suspicion.

12. Sri Vikas Budhwar learned Counsel appearing for the candidates who had filed the original applications before the Tribunal, however, submitted that the decision of the Board to cancel the candidature of 37 candidates and debarring them from appearing at future examination is based merely on suspicion and, therefore, though the Tribunal was justified in quashing the order of punishment awarded to them but the Tribunal committed an error in ordering a fresh examination to be conducted. He, therefore, submitted that the result of the examination already held should be declared. In support of his contention, he placed reliance upon the decision of the Supreme Court in Rajesh Kumar and Anr. v. Institute of Engineers (India) AIR 1998 SC 5 and certain decisions of this Court given in Ganga Ram and Ors. v. U.P. Madhyamik Shiksha Parishad, Meerut and Anr. 2003 (1) AWC 447; Himanshu Singh and Ors. v. Madhyamik Shiksha Parishad, U.P. Allahabad and Ors. 1998 (32) ALR 15; Arvind Kumar Pandey v. The Secretary Board of High School & Intermediate Education, U.P. at Allahabad 1985 (1) UPLBEC 55; Km. Sushma Raghav and Ors., v. The Secretary (Incharge), The Board of High School and Intermediate Education and Ors. ; Harish Chandra Tewari and Ors. v. The Board of High School & Intermediate Education, Uttar Pradesh Allahabad and in Sachin Kumar and Anr. v. The V.C. Purvanchal University, Jaunpur and Anr. 1994 (1) HVD (Alld) 333.

13. We have carefully considered the submissions advanced by the learned Counsel for the parties.

14. In the present case, the Board had resolved to cancel the candidature of 37 candidates and debarred them from appearing at future examination on the basis of the material placed before it including the report dated 28th April, 2000 sent by the Chairman of the Board, the reports dated 6th June, 2002 and 1st July, 2002 which had been prepared after examining the answer booklet, the question booklet and after taking into consideration the replies given by the candidates to the show-cause notices and the replies submitted by them during the personal hearing given to them.

15. The primary question, therefore, that arises for our consideration is regarding the scope of judicial interference in such matters and the parameters of the Court’s power of judicial review of the decision taken by the authority.

16. The Supreme Court in Commissioner of Income-tax, Bombay and Ors. v. Mahindra & Mahindra Ltd. and Ors. considered this aspect and in paragraph-11 of the judgment observed:

By now, the parameters of the Court’s power of judicial review of administrative or executive action or decision and the grounds on which the Court can interfere with the same are well settled and it would be redundant to recapitulate the whole catena of decisions of this Court commencing from Barium Chemicals case on the point. Indisputably, it is a settled position that if the action or decision is perverse or is such that no reasonable body of persons, properly informed, could come to, or has been arrived at by the authority misdirecting itself by adopting a wrong approach, or has been influenced by irrelevant or extraneous matters the Court would be justified in interfering with the same. This Court in one of its later decisions in Smt. Shalini Soni v. Union of India , has observed thus: “It is an unwritten rule of the law, constitutional and administrative, that whenever a decision-making function is entrusted to the subjective satisfaction of a statutory functionary, there is an implicit obligation to apply his mind to pertinent and proximate matters only, eschewing the irrelevant and the remote “. Suffice it to say that the following passage appearing at pages 285-86 in Prof. de Smith’s treatise ‘Judicial Review of Administrative Action’ (4th Edn.) succinctly summarises the several principles formulated by the Courts in that behalf thus: “The authority in which a discretion is vested can be compelled to exercise that discretion, but not to exercise it in any particular manner. In general, a discretion must be exercised only by the authority to which it is committed. That authority must genuinely address itself to the matter before it: it must not act under the dictation of another body or disable itself from exercising a discretion in each individual case. In the purported exercise of its discretion it must not do what it has been forbidden to do, nor must it do what it has not been authorised to do. It must act in good faith, must have regard to all relevant considerations, must not be swayed by irrelevant considerations, must not seek to promote purposes alien to the letter or to the spirit of the legislation that gives it power to act, and must not act arbitrarily or capriciously. Nor where a judgment must be made that certain facts exist can a discretion be validly exercised on the basis of an erroneous assumption about those facts. These several principles can conveniently be grouped in two main categories; failure to exercise a discretion, and excess or abuse of discretionary power. The two classes are not, however, mutually exclusive. Thus, discretion may be improperly fettered because irrelevant considerations have been taken into account; and where an authority hands over its discretion to another body it acts ultra vires. Nor, is it possible to differentiate with precision the grounds of invalidly contained within each category.

17. The famous “Wednesbury Case” Associated Provincial Picture Houses Ltd. v. Wednesbury Corp. (1947) 2 All ER 680 (CA) is considered to be the landmark in so far as the basic principles relating to judicial review of administrative or statutory direction are concerned. We quote a passage from the judgment of Lord Greene which is as follows:

It is true that discretion must be exercised reasonably. Now what does that mean? Lawyers familiar with the phraseology used in relation to exercise of statutory discretions often use the word ‘unreasonable’ in a rather comprehensive sense. It has frequently been used and is frequently used as a general description of the things that must not be done. For instance, a person entrusted with a discretion must, so to speak, direct himself properly in law. He must call his own attention to the matters, which he is bound to consider. He must exclude from his consideration matters, which are irrelevant to what he has to consider. If he does not obey those rules, he may truly be said, and often is said, to be acting ‘unreasonably’. Similarly, there may be something so absurd that no sensible person could even dream that it lay within the powers of the authority….In another, it is taking into consideration extraneous matters. It is unreasonable that it might almost be described as being done in bad faith; and in fact, all these things run into one another.

18. The grounds for judicial review of administrative action were further summarized in 1985 by Lord Diplock in
Council of Civil Service Unions v. Minister for the Civil Service 1984 (3) All. ER. 935, (commonly known as CCSU case) as illegality, procedural impropriety and irrationality. He said more grounds could in future become available, including the doctrine of proportionality which was a principle followed by certain other members of the European Economic Community. Lord Diplock observed in this case as follows:

…Judicial review has I think, developed to a stage today when, without reiterating any analysis of the steps by which the development has come about, one can conveniently classify under three heads the grounds on which administrative action is subject to control by judicial review. The first ground I would call ‘illegality’, the second ‘irrationality’ and the third ‘procedural impropriety’. That is not to say that further development on a case-by-case basis may not in course of time add further grounds. I have in mind particularly the possible adoption in the future of the principle of ‘proportionality’ which is recognized in the administrative law of several of our fellow members of the European Economic Community.

Lord Diplock explained ‘irrationality’ as follows:

By ‘irrationality’ I mean what can by now be succinctly referred to as ‘Wednesbury unreasonableness’. It applies to a decision which is so outrageous in its defiance of logic or of accepted moral standards that no sensible person who had applied his mind to the question to be decided could have arrived at it.

19. In Union of India and Anr. v. G. Ganayutham , the Supreme Court after referring to the aforesaid two cases namely Wednesbury case and CCSU case observed:

We are of the view that even in our country-in cases not involving fundamental freedoms-the role of our courts/tribunals in administrative law is purely secondary and while applying Wednesbury and CCSU principles to test the validity of executive action or of administrative action taken in exercise of statutory powers, the courts and tribunals in our country can only go into the matter, as a secondary reviewing court to find out if the executive or the administrator in their primary roles have arrived at a reasonable decision on the material before them in the light of Wednesbury and CCSU tests. The choice of the options available is for the authority; the court/tribunal cannot substitute its view as to what is reasonable.

20. In Indian Railway Construction Company Ltd. v. Ajay Kumar the Supreme Court observed:

It is trite law that exercise of power, whether legislative or administrative, will be set aside if there is manifest error in the exercise of such power or the exercise of the power is manifestly arbitrary….If a power (whether legislative or administrative) is exercised on the basis of facts which do not exist and which are patently erroneous, such exercise of power will stand vitiated.

21. In People’s Union for Civil Liberties and Anr. v. Union of India and Ors. 2004 AIR SCW 379 while dealing with the same issue, the Supreme Court observed as under:

The jurisdiction of this Court in such matter is very limited. The Court will not normally exercise its power of judicial review in such matters unless it is found that formation of belief by the statutory authority suffers from mala fide, dishonesty or corrupt practice. The order can be set aside if it is held to be beyond the limits for which the power has been conferred upon the authorities by the Legislature or is based on the grounds extraneous to the legislation and if there are no grounds at all for passing it or if the grounds are such that no one can reasonably arrive at the opinion or satisfaction required thereunder.

22. In State of N.C.T. of Delhi and Anr. v. Sanjeev alias Bittoo 2005 AIR SCW 1987 the Supreme Court in paragraphs 16 and 18 observed as follows:

16. …One can conveniently classify under three heads the grounds on which administrative action is subject to control by judicial review. The first ground is ‘illegality’ the second ‘irrationality’ and the third ‘procedural impropriety’.

18. The Court will be slow to interfere in such matters relating to administrative functions unless decision is tainted by any vulnerability enumerated above; like illegality, irrationality, and procedural impropriety. Whether action falls within any of the categories has to be established. Mere assertion in that regard would not be sufficient.

23. The aforesaid decisions of the Supreme Court clearly set out the parameters for any interference by the Courts which is possible if the decision is perverse or is such that no reasonable body or person could come to it or it has been influenced by irrelevant or extraneous considerations. The Courts can also, as a secondary reviewing Court, examine the matter to find out whether the authority had arrived at a reasonable decision on the basis of the material before it in the light of the Wednessburry and CCSU test referred to above. The authority has the choice of option and the Courts cannot substitute its view as to what is reasonable. The order can also be set aside if there is a manifest error in the exercise of power or the exercise of power is manifestly arbitrary.

24. The aforesaid principles have also been applied by Courts while deciding cases relating to use of unfair means and it has been repeatedly held that a decision relating to use of unfair means can be taken not only on the basis of direct evidence but also on probabilities and circumstantial evidence and there is no scope for importing the principles of criminal trial while considering the probative values of probabilities and circumstantial evidence and the Committee is not bound by the technical rules of evidence and procedure as are applicable to Courts. It has also been observed that the High Court does not sit in appeal over the decisions taken in such matters by expert bodies as its jurisdiction is limited to finding out whether the order was supported by any evidence and whether opportunity had been given to the candidates. However, it has been emphasised that such a conclusion that the order is not supported by any evidence must be arrived at only after considering whether probability and circumstantial evidence did not justify such a conclusion.

25. In this connection reference may be made to the decision of the Supreme Court in Board of High School and Intermediate Education, U.P. Allahabad and Anr. v. Bagleshwar Prasad and Anr. . This was the case where the candidate was charged with use of unfair means as he had given wrong answers in precisely the same form as the answers that had been given by another candidate. The High Court found that the conclusion of the Enquiry Committee that the respondent had copied either from the answer book of another candidate or from another source was not supported by any evidence. The Supreme Court, however, reversed the decision of the High Court holding that the question before the Enquiry Committee had to be decided in the light of the nature of the incorrect answers and that is what the Enquiry Committee had done. It was also observed:

In dealing with petitions of this type, it is necessary to bear in mind that educational institutions like the Universities or appellant No. 1 set up Enquiry Committees to deal with the problem posed by the adoption of unfair means by candidates, and normally it is within the jurisdiction of such domestic Tribunals to decide all relevant questions in the light of the evidence adduced before them. In the matter of the adoption of unfair means, direct evidence may sometimes be available, but cases may arise where direct evidence is not available and the question will have to be considered in the light of probabilities and circumstantial evidence. This problem which educational institutions have to face from time to time is a serious problem and unless there is justification to do so, Courts should be slow to interfere with the decisions of domestic Tribunals appointed by educational bodies like the Universities. In dealing with the validity of the impugned orders passed by Universities under Article 226, the High Court is not sitting in appeal over the decision in question; its jurisdiction is limited and though it is true that if the impugned order is not supported by any evidence at all, the High Court would be justified to quash that order. But the conclusion that the impugned order is not supported by any evidence must be reached after considering the question as to whether probabilities and circumstantial evidence do not justify the said conclusion. Enquiries held by domestic Tribunals in such cases must, no doubt, be fair and students against whom charges are framed must be given adequate opportunities to defend themselves, and in holding such enquiries, the Tribunals must scrupulously follow rules of natural justice; but it would, we think, not be reasonable to import into these enquiries all considerations which govern criminal trials in ordinary Courts of law.

(emphasis supplied)

26. The aforesaid decision in Bagleshwar Prasad (supra) was relied upon by the Full Bench of this Court in Triambak Pati Tripathi v. The Board of High School and Intermediate Education, U.P. Allahabad . This was a case where petitioner had found out the square-root of 45.5625 as 6.75 without doing any rough work or calculation and in respect of question No. 2, the solution given by the petitioner showed that the first four or five lines were unnecessary and redundant. These superfluous lines tallied with the solution given by six other candidates. The Full Bench observed that the Examinations Committee could in such circumstances reasonably come to the conclusion that the petitioner was guilty of use of unfair means and it could not be said that there was no material on the record to substantiate that the petitioner had used unfair means at the examination.

27. The aforesaid decision of the Supreme Court in Bagleshwar Prasad (supra) and the Full Bench decision of this Court in Triambak Pati Tripathi (supra) were relied upon and followed in another Full Bench decision of this Court in Ghazanfar Rashid v. Secretary, Board of High School and Intermediate Education, U.P. Allahabad and Ors. and it was observed:

… Direct evidence is available in some cases but in a large number of cases direct evidence is not available. In that situation, the Examinations Committee has of necessity to rely on circumstantial evidence which may include the answer given by the examinee, the report of the Superintendent of the centre, the invigilator and the report of the experts and other attending circumstances. The Screening Committee constituted by the Examinations Committee consists of experts in the subject concerned who are possessed of technical knowledge and experience, and they are in a better position to consider the explanation of an examinee and to decide the question of use of unfair means. If the Examinations Committee, relying on the report of the Screening Committee as well as on the answers of an examinee bona fide arrives at the conclusion that the examinee used unfair means in answering the questions, it is not open to the High Court to interfere with that decision merely because the High Court may take a different view on re-assessment of those circumstances. It is the function of the appellate court to take a different view of the evidence and not the function of a supervisory court to interfere with the order on the ground of a different possible view….

These principles are well settled but the real difficulty arises in their application to the particular facts of a case. While applying these principles it must be borne in mind that in case of no evidence the order would be vitiated only when there is not a single piece of evidence direct or indirect, oral or documentary, or even circumstantial evidence based on probabilities to sustain the decision of the authority concerned, but if there is some evidence of circumstantial nature, which may even include probabilities, it would not be a case of no evidence. Inadequacy of evidence does not fall within the principle of no evidence. If there be any evidence, howsoever weak it may be in its probative value, it will not be a case of no evidence and the High Court has no jurisdiction to interfere with the finding….

As discussed earlier, it is not open to this Court to interfere with the order of the Examinations Committee on the ground that another view could be taken on the material on record. In answering questions relating to mathematics and Physics or Chemistry if necessary answer is arrived at by an examinee though wrong working it would be reasonably possible for the Examinations Committee to draw an inference that the examinee had used unfair means. Even if it is possible that the examinee may have omitted the necessary steps due to inadvertence or certain reasons, it is for the Examinations Committee to consider that explanation and it is not open to this Court to reassess the circumstances and to interfere with the decision of the Examinations Committee.

(emphasis supplied)

28. In Maharashtra State Board of Secondary and Higher Secondary Education v. K.S. Gandhi and Ors. the Supreme Court approved the aforesaid Full Bench decision of this Court in Ghazanfar Rashid (supra).

29. In Controller of Examinations and Ors. v. G.S. Sunder and Anr. 1993 Supp (3) SCC 82 the Supreme Court examined the case of a student who had been charged of using unfair means at the examination as he had interchanged his Roll No. with that of another student. The High Court came to the conclusion that the charge of malpractice was unbelievable and in any event could not have been committed without connivance of the Examiner or the Invigilator. The Supreme Court reversed the aforesaid findings of the High Court holding that in matters of enforcement of discipline, the Court must be very slow in interference and the authorities whose duty is to conduct the examination fairly and properly know best how to deal with situations and it is not possible to import fine principles of law and weigh the same in golden scales. Such unhealthy practices of copying should be rooted out so that innocent and intelligent students are not affected. The Supreme Court further observed that when the University takes action against the students, it cannot be blamed merely because that malpractice could not have been committed without the connivance of the Examiner or the Invigilators.

30. It is in the light of the principles laid down in the aforesaid decisions that the judgment of the Tribunal has to be examined.

31. The Tribunal in the impugned judgment has observed that merely because 37 candidates had attempted the same answers including the wrong answers will not raise a presumption that they had taken advantage from some solved paper and, therefore, it cannot necessarily mean that they had resorted to use unfair means at the examination. In the opinion of the Tribunal such action could not be taken as none of the candidates was caught red handed and nor was there any complaint by any of the Invigilators. The Tribunal also noticed that all the candidates were sitting in different halls and were supervised by different Invigilators and if the question paper had been taken out and the solved answers distributed to some of the candidates, it would have been noticed by at least one of the Invigilators. The Tribunal also observed that in an objective type paper it does not necessarily means that unfair means had been used if some students who had been distributed ‘B’ series question booklet had attempted the same answers because if that was so then some Invigilator at some centre would have noticed. The Tribunal, however, also observed that a doubt did arise about the fairness of the examination because as many as 37 candidates had attempted the same wrong answer and, therefore, in such a situation instead of cancelling the examination of 37 candidates only, the entire examination should have been cancelled and a fresh examination should have been held for all the candidates.

32. We have carefully examined the averments made in the affidavits and also the records produced by the learned Counsel including the various reports, the answer books of the concerned candidates and the question booklet given to them.

33. The report indicates that there were 4 series of question booklets namely A, B, C & D but not only 83 candidates with ‘B’ series question booklets came in the top 200′ list of candidates but almost all the 25 top candidates used the ‘B’ series booklet. It was also found that these 25 candidates had not only wrongly attempted the same 21 questions but even their choice of wrong option from the four choices matched in 98% cases. Apart from these 25 candidates, another 12 candidates in top 200 had followed the same pattern of wrong answers. It was also noticed that no rough work had been done in twenty Mathematical questions relating to Arithmetic, Mensuration and Geometry even though sufficient amount of rough work was required and that some of the candidates who had been given the question booklet belonging to ‘C’ and ‘A’ Alpha Code, in order to utilize the solution made available to them for ‘B’ code, indicated in the answer booklet distributed to them that they had been given ‘B’ series Question Booklet. The defence put up by each of the candidates was found to be unreasonable as the charge of copying was based on a detailed computerized analysis where it was found that the solved questions had been answered on a set pattern of choice which was not statistically possible without having excess to a solution. It is on a consideration of these factors, as is clear from the report that it was observed that this improbable situation could have arisen only when the candidates had copied the answers from the common solution made available to them from outside source.

34. The aforesaid findings are findings of fact and in order to be satisfied, we have ourselves examined the answers books of the candidates and the question booklets supplied to them. On examination of the same, we find that the inference drawn by the Board is justified inasmuch as these candidates had not only answered the same 21 questions wrongly but had also marked the same wrong choice and, in fact, three candidates who had not even been supplied with ‘B’ series question booklets had mentioned ‘B’ series in the answer booklet supplied to them so that they could make used of the solution made available to them. We have also noticed that in the mathematical questions no rough work was done by the candidates. It cannot, therefore, be said that there was no evidence before the Board to arrive at such a conclusion.

35. The Supreme Court in Bagleshwar Prasad (supra) had clearly observed that direct evidence in cases of use of unfair means may not always be available and so the matter has to be then considered in the light of probabilities and circumstantial evidence. In such matters it is for the authorities to take a decision on the basis of evidence and the High Court while dealing with the validity of such orders cannot sit in appeal. The High Court has to merely examine whether the order is supported by any evidence and whether the principles of natural justice have been complied with but a conclusion that the impugned order is not supported by any evidence can be reached only after considering the question as to whether probabilities and circumstantial evidence do not justify the said conclusion. In Ghazanfar Rashid (supra) it was observed that in case of no evidence, the order would be vitiated only when there is not a single piece of evidence direct or indirect, oral or documentary, or even circumstantial evidence based on probabilities to sustain the decision of the authority concerned, but if there is some evidence of circumstantial nature, which may even include probabilities, it would not be a case of no evidence.

36. We are, therefore, of the considered view that the Tribunal completely fell in error in arriving at the conclusion that there could be no presumption regarding use of unfair means by these 37 candidates merely because they had given the same wrong answers. In the first instance, the Tribunal failed to appreciate the reasons that had been given by the Board for imposing the punishment on the 37 candidates. The matter had been meticulously examined by the Board which then came to the conclusion that all the 37 candidates had copied the answers from a common solution made available to them. In the 21 questions answered by the 37 candidates whose results had been cancelled it was found that not only these candidates had given the same wrong answers but they had also given the same wrong choice out of the four possible choices. This was found to be statistically impossible unless the candidates had copied from a common solution made available to them from an outside source. Almost the same controversy had also come up before the Supreme Court in Bagleshwar Prasad (supra). The candidate was charged with use of unfair means as he had given wrong answers in precisely the same form as the answers that had been given by another candidate. The Supreme Court clearly observed that in such a situation the decision taken by the Committee regarding use of unfair means by the candidates was justified.

37. This apart, it was also found that there were about 20 mathematical questions which could not have been answered without any rough work. In Ghazanfar Rashid (supra) the Full Bench of this Court clearly held that where there is omission to indicate the necessary steps in answering questions relating to mathematics, the decision of the Committee regarding use of unfair means cannot be challenged as this Court will not interfere with the decision taken by the Committee even if another view is possible and the Court will also not reassess the circumstances and interfere with the decision.

38. We are, therefore, of the opinion that there was sufficient material before the Board to come to the conclusion that 37 candidates had resorted to use of unfair means at the examination and it cannot be said that merely because the invigilators had not caught any candidate using unfair means at the examination hall, the candidates cannot be charged with use of unfair means at the examination. The circumstances clearly lead to the inevitable conclusion that the candidates had resorted to use of unfair means at the examination and the decision of the Board based on such evidence cannot be said to be perverse.

39. We are also not impressed by the fact that since the candidates had appeared at the examination from various Centres, it was not possible for them to use the common solution made available to them from an outside source. This aspect of the matter was considered and meticulously analysed in the report and it was found that the whole process was completed in a very organized and preplanned manner as all the Centres chosen were within 3 to 4 Kilometers from the central location and the common solution could have reached the candidates in time to make use of the same for answering the questions.

40. Learned Counsel for the petitioners has placed reliance upon the decision in Rajesh Kumar (supra) and contended that mere similarity in the answers given by the candidates is not indicative of the fact that the candidates had used unfair means at the examination. In this case, 13 examinees were found to have answered the same questions in exactly the same manner. It was not a case where the candidates had given same wrong answers. The replies submitted by the candidates that they had prepared from the same text book was not accepted by the Committee as the candidates could not recite from memory certain passages which were given to them by the Committee. It is in this context that the Supreme Court observed that those who cram do not achieve their goal by a single reading. It is a ceaseless effort for days and days till the desired result is achieved and, therefore, merely because the candidates had not been able to reproduce certain passages of a book made available to them by the Committee, it cannot be said that it was a case of use of unfair means. The said decision does not help the candidates inasmuch as in the present case, it was the similarity in wrong answers in a number of questions that had persuaded the Board to come to the conclusion that the candidates had copied the answers from a common source. For the same reason, the decision of this Court in Ganga Ram (supra), Himanshu Singh (supra) and Arvind Kumar Pandey (supra) have no application.

41. The cases of Harish Chandra Tewari (supra) and Km. Sushma Raghav (supra) do not help the candidates at all and, in fact, support the case of the Board inasmuch as it has been observed that common mistakes is a dependable test for ascertaining whether there was copying. The relevant passage of judgment of the Division Bench of this Court in Harish Chandra Tewari is quoted below:

There is, however, another test which may be regarded as more dependable in ascertaining whether there was copying and that test is the nature of the common mistakes shared. Here again it must be immediately added that a single common mistake found in the answers and that too of a casual nature would not justify a presumption of copying but if there are numerous mistakes which appear to be of an uncommon character, amounting to absurdity and they are found identically occurring in the various answer books, surely there would justification for saying that they flow from copying. In other words, if the magnitude of the mistakes committed is such that the answers written by the candidates sound like as “howlers ” to use a colloquial irresistible that copying had been done. To assert that such bizarre mistakes were spontaneous or that the resemblances were accidental is to travel beyond the realm of probabilities. When identical absurdities synchronise in abundant profusion one cannot but hold that there was copying.

(emphasis supplied)

42. We are, therefore, of the considered view that the 37 candidates had resorted to use of unfair means at the examination. It was a case of individual use of unfair means by the candidates and not a case of mass copying where it is not possible to pinpoint the use of unfair means by any individual candidate. Where individual candidates are charged with use of unfair means at an examination there is no occasion to cancel the entire examination and punishment can be imposed on such individual candidate who had resorted to use of unfair means. This is what has been observed by the Supreme Court in The Bihar School Examination Board v. Subhas Chandra Sinha and Ors. and the relevant portion is quoted below:

This is a not a case of any particular individual who is being charged with adoption of unfair means but of the conduct of all the examinees or at least a vast majority of them at a particular centre….The Board had not charged any one with unfair means so that he could claim to defend himself The examination was vitiated by adoption of unfair means on a mass scale. In these circumstances it would be wrong to insist that the Board must hold a detailed inquiry into the matter and examine each individual case to satisfy itself which of the candidates had not adopted unfair means. The examination as a whole had to go.

43. The Tribunal completely fell in error in treating it to be a case of mass copying and not a case of individual use of unfair means by the candidates. It was, therefore, not justified in cancelling the examination and issuing a further direction for holding a fresh examination for all the candidates as if it was a case of mass copying. There was no occasion to cancel the entire examination as the use of unfair means was confined to 37 candidates who had been identified. Such being the position, the judgment dated 13th May, 2003 cannot be sustained.

44. In the result, Writ Petition Nos. 32863 of 2003, 38918 of 2003 and Writ Petition No. 37881 of 2003 filed by the Union of India are allowed and the judgment and order dated 13th May, 2003 passed by the Central Administrative Tribunal is quashed.

45. Writ Petition Nos. 26793 of 2003 and 49163 of 2003 filed by the candidates are dismissed.