Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Delhi Metro Rail Corporation Ltd And Ors vs Sh Jaspreet Dhingra And Ors
2025 Latest Caselaw 2276 Del

Citation : 2025 Latest Caselaw 2276 Del
Judgement Date : 17 February, 2025

Delhi High Court

Delhi Metro Rail Corporation Ltd And Ors vs Sh Jaspreet Dhingra And Ors on 17 February, 2025

Author: C. Hari Shankar
Bench: C. Hari Shankar
                    $~55
                    *        IN THE HIGH COURT OF DELHI AT NEW DELHI
                    +        W.P.(C) 1810/2025, CM APPL. 8686/2025 & CM APPL.
                             8687/2025

                             DELHI METRO RAIL CORPORATION
                             LTD AND ORS                            .....Petitioners
                                          Through: Mr. V S R Krishna, Adv.

                                             versus

                             SH JASPREET DHINGRA AND ORS               .....Respondents
                                           Through:

                             CORAM:
                             HON'BLE MR. JUSTICE C. HARI SHANKAR
                             HON'BLE MR. JUSTICE AJAY DIGPAUL

                                           JUDGMENT (ORAL)
                    %                         17.02.2025

                    C. HARI SHANKAR, J.



1. The respondents participated in a Limited Departmental Competitive Examination1 held on 29 July 2017, for promotion from the Grade of Senior Maintainer/Head Maintainer in the Delhi Metro Rail Corporation2 to the grade of Junior Engineer (Electrical). The examination consisted of two papers. The papers were in Multiple Choice Questions3 format. There were 100 MCQs in Paper-I and 40 MCQs in Paper-II, making a total of 140 MCQs. Each question

1 "LDCE" hereinafter 2 "DMRC" hereinafter 3 MCQ

carried ½ mark. The total marks of both the papers were, therefore, 70.

2. 60% of the total marks of 70, i.e. 42 marks, was fixed as the minimum qualifying mark for a candidate to be entitled to promotion.

3. The respondents contended that they had answered 84 questions correctly and had, therefore, been awarded 42 marks. 42 being the qualifying marks, the respondents had qualified the examination.

4. This position is undisputed.

5. Thereafter, certain candidates represented to the DMRC, stating that Q. 100 in Paper-I was incorrect, as printed. The said question reads thus:

"100. Replacing a 400 W HPMV4 with 250 V HPSV5 lamp in street lighting operate for 4000 Hours per annum will result in annual energy savings of:

                                      (a)      600 kWH

                                      (b)      300 kWH

                                      (c)      150 kWH

                                      (d)      1000 kWH"



6. The candidates who represented appear to have objected to the reference of the wattage, in respect of the HPSV lamp, in the question, as "250 V". According to them, "250V" should have read "250W".

4 High Pressure Mercury Vapour 5 High Pressure Sodium Vapour

7. We may note, here, that there is - as there cannot be - no real dispute on this. It is correct that the use of "250V" in Q. 100 was incorrect and ought to have read "250W". It is a matter of elementary knowledge that wattage of a lamp is in Watts and not in Volts. This is also apparent from the fact that in respect of the HPMV lamp, the wattage was shown as "400 W". One was not required, therefore, to be a physics pundit to discern that, in the question, "250 W" had been mistyped as "250 V".

8. Mr V.S.R. Krishna, learned Counsel for the petitioner DMRC advanced, at one stage of the proceedings, a faint submission that, at times, trick questions also figure in question papers. It was never DMRC's contention that Q 100 was meant to be a trick question, and we are not prepared to countenance such a submission now. Even otherwise, trick questions are those which contain subtle niceties which might be missed by all except those who attempt the paper with careful concentration. It would be unfair to mistype "W" as "V", with a view to posing a trick question. In any event, as that was never the case of the DMRC before the Tribunal - and, to be fair to him, Mr. Krishna too did not labour the submission beyond a point, we need not dwell further on that aspect.

9. Understanding "250 V", in Q. 100, as "250 W" mistyped, the respondents answered the question correctly.

10. That, if "250 V" were to be read as "250 W" in Q. 100, the

respondents' answers were correct, is also not disputed.

11. However, based on the aforenoted representation received by it, the DMRC took a decision to delete Q. 100 entirely from the question paper and to grant no marks to anyone who attempted the question. The result was that candidates such as the respondents, who had correctly attempted the question and had initially been granted ½ mark for their attempt, were awarded zero.

12. Pursuant to a query under the Right to Information Act, 20056, the respondents were informed that the petitioner had

(i) deleted Q. 100, thereby reducing the number of questions in Paper I to 99,

(ii) maintained the total marks for Paper I as 50, and

(iii) maintained the qualifying cut off as 42.

13. Cutting a long story short, the result was that the respondents fell short of the minimum qualifying marks by ½ mark, and, therefore, were treated as not having qualified in the papers and, therefore, not eligible for appointment.

14. Aggrieved by the aforesaid act of the petitioners, the candidates approached the Central Administrative Tribunal7 by way of OA 390/20188.

6 "the RTI Act" hereinafter 7 "the Tribunal" hereinafter 8 Jaspreet Dhingra & Ors v DMRC & Ors

15. By judgment dated 29 November 2024, the Tribunal has allowed the OA, following the judgments of the Supreme Court in Abhijit Sen v State of UP9 and Guru Nanak Dev University v Saumil Garg10.

16. Aggrieved by the judgment of the Tribunal, the DMRC has petitioned this Court under Article 226 of the Constitution of India.

17. We have heard Mr. V S R Krishna, learned Counsel for the petitioners, at considerable length.

Analysis

18. The impugned judgment notes the manner in which the DMRC proceeded, after their decision to delete the aforesaid question, as disclosed to the respondents under the RTI Act. In that connection, para 4 of the judgment may be reproduced as under:

"4. The learned counsel of the applicants stated that DMRC had deleted one question (Q. No. 100) of Paper-I (which had a small printing error) from computation of marks. The same is reproduced below:-

"100. Replacing a 400 W HPMV with 250 V HPSV lamp in street lighting operate for 4000 Hours per annum will result in annual energy savings of:

(a) 600 kWH

(b) 300 kWH

(c) 150 kWH

(d) 1000 kWH

The error lies in the capacity mentioned for the changed lamp. The

9 (1984) 2 SCC 319 10 (2005) 13 SCC 749

capacity should be '250 W' instead of '250 V' wrongly printed in the question. The applicants by using their commonsense, knowledge and experience and after confirming this Qn. in the Hindi version of Paper-1 solved the question by shading the correct answer as (a) i.e. 600 kWH. There were in total 140 multiple choice questions (MCQ) of Paper-1 & II each carrying ½ mark, (Total 70 marks). The overall minimum qualifying marks for both papers for general candidates (UR) were 42 (i.e., @ 60% of

70) which were secured by the applicants as confirmed after viewing their marks on the computer secured by the individual applicant.

From the information supplied to the applicants by the DMRC under the RTI Act, following alleged glaring and arbitrary actions of the DMRC came to their knowledge in respect of general (UR) category candidates:-

FOR PAPER-I

(a) Before Examination

(i) Total Questions - 100 Nos.

                                      (ii) Marks of each question        -       ½ marks
                                      (iii) Total marks                  -      50

(b) After Examination (Disputed Qn. of Paper-I deleted)

Total Questions for computation of marks - 99 Nos.

                                      Total Marks kept unchanged                - 50 Marks
                                      Marks of each question [99 Qns]
                                      adopter for computation
                                      of Answers                    -50/99= 0.50505 Marks

                                      FOR PAPER-II (No change)
                                      (i) Total Questions                      - 40 Nos.
                                      (ii) Marks of each question              - ½ marks
                                      (iii) Total marks 20 marks               - 20 marks

                                      Minimum Qualifying Marks (Paper-I & II)
                                      (No Change)

                                      Total Marks (Paper I & II)              - 70
                                      Minimum Qualifying Marks                - @60% of 70
                                      (Paper-I & II)                          - 42








The DMRC deleted from computation, the marks secured by the applicants in the disputed Question of Paper-1.

Though the disputed Qn. of Paper-I was deleted by the DMRC, the minimum qualifying marks (Paper-I & II) should also have been revised for 139 Qns. Of Paper-1 and II to 41.7 [139×1/2 × 60/100].

All the applicants obtained the overall minimum qualifying marks of 42 (without deletion of disputed Qn. of Paper-I) and more than the 'should be revised' overall minimum qualifying marks of 41.7 (on deletion of disputed Qn. of Paper-I). However, the DMRC by maintaining the overall minimum qualifying marks (Paper-I & II) as 42 initially fixed for general (UR) candidates, have stated to be acted in a most arbitrary and discriminatory manner which showed that the DMRC failed to act as a Model Employer by not giving credit of ½ marks to the applicants for correctly attempting the disputed Qn. of Paper-I."

19. As the Tribunal notes, the respondents, instead of reading Q. 100 in the question paper in a myopic or hyper-technical manner, used their common sense and understood the reference to "250V" in the question as a typographical error, which should have read "250W". To this observation of the Tribunal, Mr. Krishna submits that a candidate who is answering a physics paper is not expected to use common sense. He intercedes at this point to clarify that his actual submission was that "while answering physics numericals, no common sense is required". He further clarifies that what he intended to state was that other candidates, who may have literally read the said question, without applying common sense, and may have read "250V" as "250 W", ought not to be prejudiced.

20. We pointed out to him that the simple way of avoiding prejudice to any candidate, and not to penalize the candidates for the typo of the DMRC, would have been to grant marks for the said

question across the board to all candidates.

21. Mr. Krishna acknowledges that this was one of the options available to the DMRC. He submits that if the DMRC chose, instead of exercising the said option, to delete the question altogether, and to give zero marks to all candidates, that too was an available option, and the Court ought not to interfere with the subjective decision of the DMRC regarding the option which it chose to select. He relies, for this purpose, on the judgment of the Division Bench of this Court, authored by Sanjiv Khanna, J., as the Hon'ble Chief Justice of India then was, in Prabha Devi v GNCTD11. The passages from Prabha Devi, on which Mr. Krishna placed reliance, read thus:

"3. In order to appreciate the controversy, we would set out the relevant facts. By advertisement No. 004/2009, Delhi Subordinate Services Selection Board of the Government of NCT of Delhi ('DSSSB' for short) had invited applications for the post of Teacher(s) (Primary) vide Post Code 70/09. The petitioners herein had applied for the said post and had participated in the objective type multiple choice questions test held in terms of the corrigendum dated 4th March, 2014. The minimum qualifying marks prescribed were 40% for general category and 30% for reserved category candidates. The petitioners herein did not secure the aforesaid qualifying marks and hence were not included in the select list, although all the vacancies as advertised could not be filled. The subject matter of the present writ petitions arises from the findings and decision recorded in paragraphs 31 to 33 of the order of the Tribunal:-

"31. Another vital issue raised in the OA was regarding the situation cropped up on account of two questions being found confusing i.e., according to applicants the questions had two correct answers. The stand of counsel for the applicants is that when the questions were wrong, each applicant should have been given 2 grace marks. The respondents have dealt with the situation by reducing the total marks from 200 to 198 and the qualifying mark are

11 2016 SCC OnLine Del 3253

computed with reference to total 198 marks instead of 200 marks. The confusion in certain questions in any examination is an accidental and speculative situation. No hard and fast rules or guidelines can be laid down to deal with such kind of situation and it is for the concerned administrative authority or recruiting agency to evolve a solution to the problem with reference to the given circumstances. They may:-

(i) Cancel the examination itself;

(ii) Give grace marks to all the candidates

(iii) Reduce the total marks and may not give any credit to the confusing/wrong question.

32. Once an authority takes a decision to evolve one of the apposite possible methods to solve the problem, the same should not be judicially interfered with. When the confusion was regarding two questions only and instead of giving advantage to all the candidates, as a grace, the respondents preferred to make realistic assessment of the suitability of the candidates i.e., they decided to give credit only to those candidates who actually attempted the questions, no fault can be found with them. Such proposition came up for adjudication before Hon'ble High Court of Judicature at Bombay in Abhijit Uddhavrao Nikam v The Maharashtra Public Service Commission12 with Mahesh Nemchand Singhal v The Maharashtra Public Service Commission13 and their Lordships viewed that the corrective action of deletion of the question adopted by the respondent could not be found arbitrary and the course of corrective action proposed by the respondents for allotment of marks to all the incorrect questions to every candidate could not have been a solution to the problem. Para 7 of the judgment reads thus:-

"7. The petitioners have not been able to establish that the corrective action of deletion of the questions adopted by the respondent is either arbitrary or contrary to law. The course of corrective action proposed by the petitioners of allotment of marks to all the incorrect questions to every candidate could not have been a solution to the problem. Since the evaluation of the papers

12 (2013) 4 AIR Bom R 1106 13 Judgment dated 14 November 2011 in WP C 2499/2013

involved negative marking, allotment of marks to incorrect questions would not have benefited everybody equally. With deletion of the questions and the marks therefore not only the marks allotted to the questions but also the negative marking wherever given got deleted thereby brining all the candidates to the same level or position. The assessment of the candidates then was only on the basis of the remaining questions that had been attempted by them. Since, there is neither any arbitrariness not illegality in the course of action adopted by the respondent, there cannot be any judicial interference with the same. In the circumstances, we find no merit in the petitions. The Writ Petitions are therefore dismissed with no order as to costs."

33. Being bound by the view taken by the Hon'ble High Court (ibid), we cannot interfere with the act of the respondents to not award grace marks to every candidate and deduct the total marks by two. In view of the abovementioned, we are not inclined to grant the relief sought in these Original Applications. The same are accordingly dismissed."

4. The respondent, i.e. the DSSSB, had deleted two questions as a result of which the total marks were reduced from 200 to 198. Accordingly the qualifying 40/30% marks were computed with reference to a total of 198 questions of one mark each and not 200 questions. Thus the candidates were required to have a minimum qualifying score of 40/30% marks out of 198 marks. The contention of the petitioners is that candidates should be allotted or given one mark for each of the two deleted questions. In other words, each candidate who had participated in the examination would be entitled to one extra percentage point or two marks for the two questions that were deleted.

5. The Tribunal has rejected the prayer for grant of/awarding two marks for the deleted questions, relying on the decision of the Bombay High Court in, Abhijit Uddhavrao Nikam (supra). The aforesaid decision had upheld the decision of the respondents therein of assessment based on the remaining questions. The procedure adopted in not awarding or giving full marks for deleted questions it was observed was not arbitrary or illegal. Therefore, there would not be any judicial interference.

*****

8. As noticed above, the issue in question is narrow and limited. The petitioners claim that each candidate should be given one mark for each deleted question and there should not be any negative mark for the deleted questions, whereas the respondents submit that the deleted questions were removed and should not be taken into consideration for ascertaining whether the candidates had secured the minimum eligibility cut off marks of 30% or 40%. The present situation arises for the reason that the candidates did not qualify and secure the stipulated minimum qualifying marks and hence several vacancies could not be filled up. This is not a case wherein the candidates had qualified the prescribed benchmark but were not shortlisted for the second stage examination/viva voice. This relevant fact has to be kept in mind when we examine the decisions relied upon by the counsel. In the later case, the issue of awarding an additional mark or deleting the question altogether may be of academic interest, as it would not make any difference to the select list of candidates eligible for the second stage examination/viva voice.

*****

23. The last judgment relied upon by the counsel for the petitioners is the case of Abhijit Sen (supra). This decision arises out of the same examination which was the subject matter of the judgment in the case of Kanpur University, Through Vice- Chancellor & Ors. v Samir Gupta & Ors.14 i.e., Multiple Choice Objective-type questions test for medical entrance. With reference to one question, the Supreme Court observed that there were two correct answers namely, alternative Nos. 2 and 3 but the appellant therein had marked alternative No. 1. In these circumstances, the Supreme Court held that the appellant therein was not entitled to one additional mark on the ground that there were two possible correct answers. The Supreme Court observed:

"3. ...In our view both the alternatives together (alternatives Nos. 2 and 3) would be the correct answer....... ....................................

In this view of the matter, we do not think that either of the appellants is entitled to an addition of four marks as suggested by counsel on their behalf by reason of their answer given to Question

31."

22. Apart from the judgment in Prabha Devi, Mr. Krishna also

14 (1983) 4 SCC 309

placed reliance on the judgment of the Supreme Court in Guru Nanak Dev University, and specifically draws attention to para 12 of the said decision, which reads as under:

"12. There is yet another problem, namely, that of seven questions which are so vague that they are incapable of having a correct answer. The appellant University, in respect of those seven questions, has given the credit to all the students who had participated in the entrance test irrespective of whether someone had answered the questions or not. We do not think that that is the proper course to follow. It is wholly unjust to give marks to a student who did not even attempt to answer those questions. This course would mean that a student who did not answer say all the seven questions would still get 28 marks, each correct answer having four marks. The reasonable procedure to be followed, in our opinion, would be to give credit only to those who attempted the said questions or some of them. Having regard to the circumstances of the case, we direct that for the students who attempted those questions or some of those questions, insofar as they are concerned, the said questions should not be treated to be part of the question paper. To illustrate, if a student answered all the said seven vague questions, insofar as that student is concerned, total marks would be counted out of 772 i.e., 800 less 28 and likewise depending upon number of such questions, if any, answered by the student. The seven vague questions are Question 4 in Physics, Questions 76 and 89 in Chemistry, Questions 147 and 148 in Botany and Questions 156 and 163 in Zoology of Question Paper Code A."

23. Mr. Krishna's submission is that the manner in which the DMRC acted in the present case is in complete conformation with the course of action advocated by the Supreme Court in para 12 of Guru Nanak Dev University. For reasons would which become presently apparent, we are unable to agree.

24. Having perused the record and heard Mr. Krishna, we do not find this to be a case in which the impugned judgment of the Tribunal calls for interference.

25. Before proceeding to say why, we may observe that, in the official note dated 11 August 2017 of the AM/HR/O & M which considered the course of action available, given the objections raised by the candidates, the following options were mooted:

"Since, one question of question paper-I for the post of JE/Electrical and JE/Electronics has been considered incorrect, in tandem of previous LDCE and LDS, it is proposed that marks of incorrect question may be nullified/unmarked and positive ½ marks may be awarded to all who have appeared for the post JE/Electrical and JE/Electronics."

26. The aforesaid option, in our view, would have been a wholesome way of dealing with the matter. Instead, as a result of the course of action that DMRC chose to adopt, candidates such as the respondents, who had read "250 V" in Q. 100 as "250 W" and correctly answered the question, ended up with zero marks for their effort.

27. Mr. Krishna sought to contend, relying on Prabha Devi that, where the authorities have, with them, various alternative courses of action from which to adopt one, the Court should not interfere with the subjective decision of the authorities regarding the option which they chose to adopt. That proposition, in our opinion, can, as we have already observed, apply where the options are equally open for choice. Where one option results in marked inequity and injustice, and the other is wholesome and equitable, the Court, in our opinion, can, and must, interfere, if the authorities choose the former over the latter.

28. There can be no doubt about the fact that, when faced with a situation in which questions in a question paper are found to be incorrect, vague or ambiguous and objections in that regard, raised by the candidates are found to contain merit, the authorities have with them various options which they may follow. One such option is, undoubtedly, the option of deleting the question altogether.

29. As has been held in Guru Nanak Dev University, specifically in para 12 to which Mr. Krishna referred, where the question is so vague that it is incapable of having a correct answer, the appropriate course of action to be followed may be deleting the question altogether.

30. In our considered opinion, it cannot be said, by any stretch of imagination, that Q. 100, merely because of the reference therein to "250 V" instead of "250 W", was so vague that it was incapable of having a correct answer. Para 12 of Guru Nanak Dev University, therefore, deals with a situation which is completely unlike that which we have before us.

31. Reverting to the legal position, as we have noted, an examining authority may in such cases have various options available to it, as has been noted by the Division Bench of this Court in Prabha Devi.

32. In such a case, it is also correct to state that a court should be cautious in the manner of interference with the decision of the authority. That, however, would be provided the options available

with the authority are reasonably available options and the exercise of the option that the authorities have chosen has not resulted in prejudice. This is clear from the concluding part of para 27 of the judgment in Prabha Devi, which reads:

"27. A reading of the aforesaid judgments would reflect that there are four possible options available to the authorities, when they are confronted with the situation where the question(s) included in the multiple choice objective type tests is found to be incorrect, ambiguous or the answers themselves are found to be incorrect, ambiguous or capable of dual answers. The options are;

(i) the question can be deleted and treated as a zero mark question;

(ii) the question though deleted, each candidate is awarded marks as if the answer was correct and without negative marking; (iii) the question is not deleted and the candidates who have given the right answer are awarded marks, but there is no negative marking; and

(iv) if there are two correct suggested answers, candidates who have given any of the two answers are awarded full marks. In the latter case, possibly negative marking may not be mandated. The aforesaid options can be divided into two categories, where the question is deleted, and the question is not deleted but option Nos.

(iii) or (iv) are exercised. Which of the two categories would be applicable would depend upon the question and the suggested answers. The option to be selected has to be question-wise, i.e., with reference to each question. Lastly, while selecting the option, the authorities must take into consideration two factors, first, the sanctity of the selection process should be maintained and second, the students/candidates who have appeared should not suffer objectionable prejudice and disadvantage. In the present case, the authorities have exercised the first option, the question has been deleted and treated as zero mark question. It is possible to urge that award of additional marks, i.e., the second option is the most suited and preferred option, for least possible prejudice is caused to the students/candidates when an additional mark is awarded. However, it cannot be said that the said option is the only valid and acceptable option or when the said option is adopted, no prejudice is caused to any students/candidates. Prejudice may still be caused because students who have correctly answered the question in spite of ambiguity, etc., are denied benefit of the correct answer. As held in Abhijit Sen (supra), all the students/candidates were placed in a similar position and had felt and faced the same difficulty.

In Kanpur University (supra) and Gunjan Sinha Jain15, the

15 Gunjan Sinha Jain v Registrar General, High Court of Delhi, 2012 SCC OnLine Del 1984

Supreme Court and High Court have preferred to adopt the first option, i.e., to delete the question and treat the question as a no mark question. Hence, the exercise of the first option per se would not be wrong or contrary to law. Onus in such cases would be on the candidate to show that deleting the question and exercise of the first option has caused prejudice. To establish the prejudice, the question and suggested answers, the model key and the answer given by the candidate have to be adverted to and examined. Only when the answer given it is observed, is correct or should be accepted, that additional mark(s) can be awarded. In the present case, the petitioners have alleged prejudice, but have not been able to demonstrate and show how and in what manner the method adopted, i.e., treating the two questions as zero mark questions, is required to be interfered. It would not be appropriate to reject and overturn the criteria/option exercised, by referring and relying on the general perception that the second option is the most fair and just criteria. The power of judicial review is not an alternative or an appellate power. It is only when there is an error in the decision making process, which has to be shown and established by the petitioner, that the power is exercised."

(Emphasis supplied)

33. Where the course of action adopted by the respondents results in marked prejudice to candidates, therefore, a court has necessarily to interfere.

34. In the present case, as a result of the course of action that the petitioners adopted, all candidates, who correctly answered Q. 100, by applying common sense and understanding the reference to "250 V"

in the said question as a minor typo, which had to be read as 250W, have ended up with zero marks for their efforts. As a result, candidates such as the respondents who had earlier qualified in the LDCE, have now been treated as disqualified.

35. That, in our view, would be completely unacceptable and would amount to the exam-setting authority being permitted to capitalize on an error committed by the authority itself.

36. The only reasonable approach that the DMRC could have adopted in the present case, in our considered opinion, and as the Tribunal has also held, would have been to award half a mark across the board to all candidates. While we feel that one would, normally, understand "250 V", in Q. 100, to be no more than a typo, we cannot fault candidates who may have not attempted the question, in view of it's being obviously erroneous, which may have resulted in confusion in the mind of the candidates. As a result, the only viable option, in our view, would have been to award half a mark across the board to all candidates.

37. We cannot, however, agree with Mr. Krishna that, while answering a question paper which deals with numerical physics questions, candidates must completely abandon common sense.

38. Mr. Krishna also sought to submit that the decision to delete Q. 100 from the question paper altogether, was justified because the parallel Hindi question was totally vague. This is an aspect which has not even been raised before the Tribunal. That apart, a candidate who attempts the question in a particular language is not required to read the question paper in both languages before attempting the question. If the question, in the language in which the candidate chose to attempt the paper, was not ambiguous, no principle of law can justify deletion

of the question from question paper merely because, in the vernacular equivalent, some ambiguity may have been present. How the authorities would have to deal with such a situation would be a matter for the authorities to consider if such a situation arose. One possible option would be to grant marks to the question even for the candidates who had attempted the question in its vernacular form. Deleting the question wholesale from the question paper, thereby prejudicing all the candidates who had correctly attempted the question, would however, be completely unacceptable in law.

39. We may also observe that the manner in which the petitioners proceeded in working out the marking, after deleting Q. 100, is also somewhat surprising. If Q. 100 were to be deleted, ordinarily, one would expect that the number of questions in Paper I would reduce to 99 and that the total marks would also reduce to 49.5. However, as per the information provided to the respondents under the RTI Act, the manner in which the DMRC marked the paper after deleting the aforesaid Q. 100 was as under:-

FOR PAPER-I

(a) Before Examination

(i) Total Questions - 100 Nos.

                           (ii) Marks of each question                -     ½ marks
                           (iii) Total marks                          -    50

(b) After Examination (Disputed Qn. of Paper-I deleted)

Total Questions for computation of marks - 99 Nos.

                           Total Marks kept unchanged                 -    50 Marks
                           Marks of each question [99 Qns]
                           adopter for computation of Answers          -   50/99=0.50505






                                                                        Marks

                           FOR PAPER-II (No change)

                           (i) Total Questions                   -      40 Nos.
                           (ii) Marks of each question           -      ½ marks
                           (iii) Total marks 20 marks            -      20 marks


To a query from the Court as to how, if the questions were reduced to 99, the total marks would remain unchanged at 50, Mr. Krishna submits that the total marks would be 49.5 but 50 was correct as it represented the weightage for each question by extrapolating the marks to 100.

40. Frankly, we are unable to understand this arithmetic.

41. We are, however, spared the effort of doing so, as, in our view, the respondents could not have been awarded zero marks for Question No. 100. We concur with the view of the Tribunal that the appropriate course of action for the DMRC to have followed, in the present case, was to grant marks across the board to all candidates who had attempted Q. 100, rather than delete half a mark and award zero to candidates such as the respondents who had answered the question correctly.

42. No court can subscribe to a procedure which results in awarding zero marks to a question which is correctly answered.

Conclusion

43. We, therefore, find no cause to interfere with the impugned judgment of the Tribunal.

44. The writ petition is, accordingly, dismissed.

C. HARI SHANKAR, J.

AJAY DIGPAUL, J.

FEBRUARY 17, 2025 dsn Click here to check corrigendum, if any

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter