Citation : 2021 Latest Caselaw 297 AP
Judgement Date : 22 January, 2021
1
HON'BLE SRI JUSTICE D.V.S.S.SOMAYAJULU
WRIT PETITION Nos.5200; 4460; 8749 and 7424 of 2020
COMMON ORDER:
These batch of Writ Petitions are filed by young
advocates, who have taken All India Bar Exam-XIV, which is
conducted by the Bar Council of India-1 respondent through
st
the Bar Council of Andhra Pradesh. Since similar questions
and facts are involved this Court has taken up all the Writ
Petitions together.
This Court has heard Sri Solomon Raju in W.P.No.5200
of 2020 since pleadings are completed in this Writ Petition.
Sri Ravi Kondaveeti and Sri Kilaru Nithin Krishna are the
learned counsels for the petitioners in W.P.Nos.4460 of 2020
and 8749 of 2020 respectively. They argued in similar lines
in support of the arguments advanced by Sri Solomon Raju.
All the petitioners are similarly placed.
For the respondent Bar Council of India, Sri Kunchem
Maheswara Rao appeared and for the Bar Council of Andhra
Pradesh Sri G. Venkata Reddy appeared.
The petitioners are law graduates. They have appeared
for the All India Bar Exam-XIV, which was held in the year
2019. After the examination was held in September, 2019 the
impugned order was published in the website of the All India
Bar Council stating that the candidates belonging to nine
centers viz., Visakhapatnam-CC 15; Bhopal-CC 35; Jabalpur-
CC 36; Allahabad-CC 54; Allahabad-CC 55; Allahabad-CC 56;
Allahabad-CC 57 and Allahabad-CC 58, will have to take
examination afresh without submitting any examination fee.
The grievance of the present set of petitioners is about
the center in Visakhapatnam. The results of the candidates
of this Centre were withheld. They have questioned the said
notification on various grounds alleging that it is illegal,
irrational, in violation of principles of natural justice etc. It
transpires that as the Bar Council of India received intimation
that large scale malpractices were conducted in nine centers,
the results of the exam in these centers were cancelled. This
is challenged.
Sri Solomon Raju, learned counsel for the petitioners
argues that there is no definition of 'examination malpractice'
in the Advocates Act. He also points out that it is open book
examination, which is being conducted. Therefore, it is his
contention that there is no proof to show that the present set
of petitioners have indulged in any malpractice. He also
argues that behind the back of the petitioners some enquiry
has been purported to have been done and the Bar Council of
India is relying upon some enquiry said to have been
conducted. Learned counsel points out that no details are
furnished of this enquiry. Even the minutes, which are filed
by the Bar Council of India, are questioned by the learned
counsel for the petitioners stating that the same are
incomplete. It is his contention that unless and until specific
cases of malpractice are pointed out the petitioners cannot be
deprived of their right to have their examination results
declared. Relying upon I.A.No.2 of 2020 he has filed with list
of declared candidates, learned counsel argues that some
candidates from Visakhapatnam city were declared passed.
Therefore, he states that it is a clear case of discrimination
between two set of people. He points out that the center in
GITAM is only center in Visakhapatnam and as the
candidates from Andhra Pradesh are declared selected, the
petitioners have been discriminated again. Relying on the
case in Sanatan Gauda v Berhampur University and
Others learned counsel argues that the petitioners have right
in view of the conduct of the respondents to get their results
declared. He also relies upon Amarjeet Jeena v Council of
Higher Secondary Education, Orissa and others in
support of his contention.
Sri Ravi Kondaveeti, learned counsel for the petitioner in
W.P.No.4460 of 2020 also argues that it is an open book
examination that is being conducted and that there were CC
cameras installed inside the examination center. He also
points out that the cell phones are being deposited outside
the examination center and four sets of question papers are
given to successive candidates. He points out that all of these
are done to eliminate the malpractices. He argues that no
opportunity is also given to the candidates to justify their
stand and that before they are condemned they should be
given an opportunity to explain their conduct. He points out
that the rules of natural justice are totally flouted. He also
argues that there is no evidence of malpractice.
Sri Kilaru Nithin Krishna, learned counsel for the
petitioner in W.P.No.8749 of 2020 also advanced the
arguments on similar lines.
Sri Maheswara Rao Kunchem, learned standing
counsel appearing for the Bar Council of India argues that
large scale of malpractices were noticed in nine centers.
Therefore, he submits that the Bar Council of India
Monitoring Committee in its meeting, dated 21.09.2019,
decided to entrust the investigation to cyber experts. The
committee after examining the reports of the expert came to a
conclusion in its meeting, dated 21.01.2020, that large scale
malpractices has taken place in nine centers. Initially the
results were withheld and thereafter they were cancelled and
the candidates were given an option of appearing of the
examination without paying the examination fee. He also
points out that the examination is scheduled to be held on
25.01.2021 and that the petitioners can apply. Relying on a
compendium of case law and his sub-rejoinder, learned
standing counsel argues that the Court should not interfere
in such matters. He points out that the Constitution Bench
of the Hon'ble Supreme Court of India in The Bihar School
Examination Board v Subhas Chandra Sinha and Others
held that in similar circumstances a Writ of Mandamus was
not maintainable. He also draws the attention of this Court
to the Order passed by a Division Bench of Madhya Pradesh
High Court in W.P.No.14013 of 2020 and another Writ
Petition, wherein the Court refused to interfere with regard to
the examination, at Jabalpur center because of the mass
copying. He points out that on the basis of sub-rejoinder the
candidates belong to Andhra Pradesh can also appear
through other centers. Therefore, the mere fact that there are
certain candidates from Andhra Pradesh in the list will not
lead to a conclusion that they took the exam at the center in
Visakhapatnam. He argues that the material available is
sufficient to cancel the examination and that the purity of the
system should be maintained.
After hearing all the learned counsel, this Court is of the
opinion that the facts as they stand point out to an allegation
of mass copying at nine centers. Of the various issues that
are raised the most important of that are the submissions on
the principles of natural justice and the standard of proof
that is necessary. Three learned Judges of the Hon'ble
Supreme Court of India in Bihar School Education (3 supra)
dealt with a similar question. Paragraphs-13 of this
judgment, which is reproduced hereunder, is very relevant:
"13. This is 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. If it is not a question of charging any one individually with unfair means but to condemn the examination as ineffective for the purpose it was held. Must the Board give an opportunity to all the candidates to represent their cases? We think not. It was not necessary for the Board to give an opportunity to the candidates if the examinations as a whole were being cancelled. 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." (Emphasis supplied)
In paragraph 14 of the said judgment, the Hon'ble
Supreme Court of India held that it is not necessary that in
every case a notice and right of representation should be
given. A detailed quasi-judicial enquiry need not be held in
every case. It is also held in the very same paragraph that if
there is sufficient material on which it can be demonstrated
then the University was right in its conclusion that the
examinations can be cancelled. In paragraph 14 it is very
clearly held that the Court should not say that the University
should have examined all the candidates with a view to
ascertain whether any malpractice was carried out or not. In
fact, the Hon'ble Supreme Court of India clearly remarked
that holding of such an enquiry would encourage indiscipline
and also perjury. Similarly, in Board of High School and
Intermediate Board Education, U.P., Allahabad and
Another v Bagleshwar Prasad and Another three Judges
of the Hon'ble Supreme Court of India held as follows:
"12. In dealing with petitions of this type, it is necessary to bear in mind that educational institutions like the Universities or Appellant 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."
In fact, as rightly pointed out by the learned standing
counsel for the Bar Council of India, the September-2019
examination itself, in which the petitioners appeared, is also a
subject matter of the decision of the Division Bench of
Madhya Pradesh High Court. Along with the center in
Visakhapatnam, the results of the center in Jabalpur was
also cancelled on the ground of malpractice. The order in
W.P.No.14013 of 2020 and W.P.No.14228 of 2020 bears
testimony to this. In paragraph 14, the Division Bench held
that the examination at the centers in Jabalpur and Bhopal
have been cancelled because of mass copying and that in view
thereof no further directions can be issued for declaration of
results.
Against the backdrop of the case law cited above, this
Court has examined the material placed on record. It is a fact
that the entire copy of the minutes is not placed before this
Court by the Bar Council of India. Still that by itself cannot
be a ground to hold that the entire process is vitiated. The
Bar Council of India received information that in nine centers
the mass cheating and copying were carried on and they have
taken opinion of a cyber-expert. The cyber expert gave his
report, which was considered. This is borne out by the
minutes dated 21.09.2019 and 21.01.2020. Therefore, after
coming to a conclusion that there was a large scale mass
copying and malpractice, nine centers were directed to be
delisted and not to include these centers in future. As
pointed out by the Hon'ble Supreme Court of India a detailed
minute by minute or candidate by candidate enquiry is not
possible or feasible in such cases when exams are held with
hundreds of candidates in centers all over India. When there
is some material to hold that mass cheating has taken place,
this Court has to conclude that what is stated by the
respondents has to be accepted. Maintaining the purity of
education and the education system is the highest priority.
This examination is the stepping stone for the young law
graduates. If at this stage itself, there are allegations of mass
copying and malpractice with the use of modern technology,
this Court shudders to think what would happen to the
future of the legal profession. The Bar Council of India is not
inimical or biased against any one candidate or any Centre.
None of the submissions made lead this Court to this
conclusion. In the larger interest of the legal profession they
have taken this decision and the Bar Council of India had
some material before it coming to this conclusion.
Rules of natural justice cannot also be placed in a strait
jacket formula. They vary depending on the situation. The
Hon'ble Supreme Court of India clearly held that holding a
candidate by candidate enquiry etc., is not feasible or possible
in such cases of examinations with a large number of
candidates. So this Court has to hold that in this case due to
the facts there is no failure of the rules of natural justice.
Lastly, in the sub-rejoinder it has explained that the
mere fact that some candidates' names from Andhra Pradesh
appeared in the list does not lead to a mass conclusion that
there was discrimination. The respondent has clarified that
there were candidates from Andhra Pradesh and Telangana
appeared in other centers also apart from the center which is
now found guilty of large scale malpractice. Even the learned
standing counsel for the Bar Council of Andhra Pradesh who
argued on similar lines and supported this contention and
said that the examinations were held in Andhra University
center also along with the Centre where the malpractice took
place. Therefore, for all the above reasons, this Court holds a
clear case of discrimination is not made out. This Court also
holds that in matters of this nature, preponderance of
probabilities is the issue involved and not proof beyond
reasonable doubt. The preponderance shows that there was
large scale of malpractice and therefore, the Bar Council of
India had some material to come to the said conclusion.
Apart from this, candidates are also permitted to appear for
the examination, which is scheduled to be held on Monday
i.e., on 25.01.2021 without paying the exam fees etc.
For all the above reasons, the Writ Petitions are
dismissed. There shall be no order as to costs.
Consequently, the miscellaneous applications, pending
if any, shall also stand dismissed.
__________________________ D.V.S.S.SOMAYAJULU, J Date:22.01.2021 ssv
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!