Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Namita Raje vs The State Of Jharkhand Through The ...
2025 Latest Caselaw 5162 Jhar

Citation : 2025 Latest Caselaw 5162 Jhar
Judgement Date : 25 April, 2025

Jharkhand High Court

Namita Raje vs The State Of Jharkhand Through The ... on 25 April, 2025

Author: Deepak Roshan
Bench: Deepak Roshan
                                                           2025:JHHC:12325-DB




  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                 W.P. (S) No. 4274 of 2024
Namita Raje, aged about 28 years, daughter of Shri Sanjay Kumar,
resident of House No.707-A, Bishunpur Road, Near D.V.C. Colony,
Jhumri Tilaiya, P.O.- & P.S.-Jhumri Tilalya, District- Koderma.
                                                            ...   Petitioner
                           Versus
1. The State of Jharkhand through the Secretary/Principal Secretary,
    Personnel, Administrative Reforms and Rajbhasha Department, having
    office at Project Building, Dhurwa, P.O. & P.S.- Dhurwa, Town &
    District-Ranchi.
2. The Jharkhand Public Service Commission, through its Secretary,
    having office at Circular Road, P.O. & P.S.-Lalpur, Town and District-
    Ranchi.
3. The Controller Examination, Jharkhand Public Service Commission,
    having office at Circular Road, P.O. & P.S.-Lalpur, Town and District-
    Ranchi.
                                                        ...     Respondents
                          WITH
                    W.P. (S) No. 2171 of 2024
Shubhra Khanna, aged about 34 yrs, D/o. Manoj Khanna, R/o H.No.688,
2nd Floor, Block-D, Chittranjan Park, P.O & P.S- Kalkaji, Dist- South
Delhi (Delhi)-110019.
                                                         ...   Petitioner
                          Versus
1. The State of Jharkhand.
2. The Chairman, Jharkhand Public Service Commission, P.O & P.S-
   Namkum, Ranchi.
3. The Secretary, Jharkhand Public Service Commission, P.O & P.S-
   Namkum, Ranchi.
4. The Joint Secretary, Jharkhand Public Service Commission, P.O &
   P.S- Namkum, Ranchi.
5. Controller of Examination, Jharkhand Public Service Commission, P.O
   & P.S- Namkum, Ranchi.
                                                     ...     Respondents
                         WITH
                   W.P. (S) No. 4178 of 2024
Akanksha Priya, aged about 27 years, daughter of Shri Alok Kumar,
resident of Village-Baghour, P.O.-Baghour, P.S.-Halsi, District-
Lakhisarai (Bihar)
                                                   ...   Petitioner

                                                                  Page 1 of 17
                                                         2025:JHHC:12325-DB




                          Versus
1. The State of Jharkhand through the Secretary/Principal Secretary,
   Personnel, Administrative Reforms and Rajbhasha Department, having
   office at Project Building, Dhurwa, P.O. & P.S.- Dhurwa, Town &
   District-Ranchi.
2. Jharkhand Public Service Commission, through its Secretary, having
   office at Circular Road, P.O. & P.S.-Lalpur, District- Ranchi.
3. The Examination Controller, Jharkhand Public Service Commission,
   having office at Circular Road, P.O. & P.S.-Lalpur, District-Ranchi.
                                                       ...    Respondents
                           WITH
                    W.P. (S) No. 4667 of 2024
1. Riya Sonal, aged about 27 years, daughter of Ashok Kumar Sahu,
   resident of Mahabir Market, Upper Bazar, Pyada Toli, Ranchi, P.O.
   G.P.O., P.S. Kotwali, District Ranchi, PIN-834001 (Jharkhand).
2. Siddhartha Pandit, aged about 29 years, son of Dharmendra Kumar
   Sharma, resident of Jyotish Kunj, Near Central Warehouse, Najibabad
   Road Bijnor, P.O. & P.S. Bijnor, District Bijnor, PIN-246701 (Uttar
   Pradesh).
3. Deep Raj, aged about 25 years, son of Niraj Kumar, resident of Ward
   No. 25, Baghi, Begusarai, Suhird Nagar, P.O. & P.S. Begusarai,
   District Begusarai, PIN-851218 (Bihar).
4. Shweta Tripathi, aged about 24 years, daughter of Manoj Kumar
   Tripathi, resident of 97/84/1 Badsahi Mandi, Hiwet Road, P.O. & P.S.
   Allahabad, District Allahabad, PIN-211003 (Uttar Pradesh).
5. Akansha Singh, aged about 27 years, daughter of Parmanand Singh,
   resident of Bamngora, Near Salgajhari Railway Halt, P.O. Sarjamda,
   P.S. Parsudih, Town Jamshedpur, Tatanagar, District East Singhbhum,
   PIN-831002 (Jharkhand).
6. Satyam Parashar, aged about 32 years, son of Arun Kumar Singh,
   resident of 27, Hasanpur, Chainpur, P.O. & P.S. Kundwa, District East
   Champaran, PIN-845304 (Bihar).
7. Shubhranshu Rai, aged about 27 years, son of Ravi Shankar Rai,
   resident of B-12, Sagar Pearl, Hoshangabad Road, Near Shanti
   Mandir, Ward No. 53, Huzur, P.O. & P.S. Misrod, District Bhopal,
   PIN-462026 (Madhya Pradesh).
8. Akarsh Kumar, aged about 25 years, son of Dhruwa Narain Yadav,
   resident of N8/245EJ-1, Vishwanath Puri Colony. Newada, P.O. &
   P.S. Varanasi, District Varanasi, PIN-221005 (Uttar Pradesh).




                                                               Page 2 of 17
                                                           2025:JHHC:12325-DB




9. Divya Raj, aged about 30 years, son of Rana Vijay Singh, resident of
    16/240, Homeguard Office, Deoria, Ward No. 24, Deoria, P.O. & P.S.
    Deoria, Dist. Deoria, PIN-274001 (Uttar Pradesh).
10. Deepak Arya, aged about 32 years, son of Inderjeet Arya, resident of
    SCF No. 39, New Anaj Mandi, Kalanwali, Ward No.11, Kalanwali,
    Sirsa, P.O. & P.S. Kalanwali, Dist. Sirsa, PIN-125201 (Haryana).
11. Sambhawi, aged about 27 years, daughter of Sampurna Nand Jha,
    resident of Ward No. 29, Jaldhari Chowk, Madhubani, P.O. & P.S.
    Madhubani, Dist. Madhubani, PIN-847211 (Bihar).
                                                          ...    Petitioner
                           Versus
1. The State of Jharkhand, through Chief Secretary, having its office at
   Project Bhawan, Dhurwa, P.O. & P.S. Jagganathpur, District Ranchi,
   PIN-834004 (Jharkhand).
2. The Secretary, Department of Personnel, Administrative Reforms &
   Rajbhasha, Government of Jharkhand, having its office at Project
   Bhawan, Dhurwa, P.O. & P.S. Jagganathpur, District Ranchi, PIN-
   834004 (Jharkhand).
3. The Jharkhand Public Service Commission, through its Secretary,
   having its office at Circular Road, P.O. & P.S. Lalpur, District Ranchi,
   PIN-834001 (Jharkhand).
4. Controller of Examination, Jharkhand Public Service Commission,
   having its office at Circular Road, P.O. & P.S. Lalpur, District Ranchi,
   PIN-834001 (Jharkhand).
                                                       ...      Respondents
                           WITH
                    W.P. (S) No. 4702 of 2024
Kshitij, aged about 30 years, S/o Mohan Choubey, R/o B108, Shree Ram
Krishna Enclave, Green Park, New Area, Adalhatu Road, PO Morabadi,
PS Bariatu Ranchi, Jharkhand
                                                          ...    Petitioner
                           Versus
1. Secretary, Jharkhand Public Service Commission
2. Controller of Examination, Jharkhand Public Service Commission,
   Both situated at Circular Road, Ahirtoli, PO GPO, PS Lalpur, District
   Ranchi, Jharkhand 834001
3. Secretary, Department of Personnel, Administrative Reforms &
   Rajbhasha, situated at Project Building, PO & PS - Dhurwa, District
   Ranchi (Jharkhand).
                                                       ...      Respondents
                           ---------


                                                                 Page 3 of 17
                                                             2025:JHHC:12325-DB




CORAM:               HON'BLE THE CHIEF JUSTICE
              HON'BLE MR. JUSTICE DEEPAK ROSHAN
                         ---------
For the Petitioners:     Mr. Sumeet Gadodia, Advocate
                         Mr. Manoj Tandon, Advocate
                         Mr. Shailesh Poddar, Advocate
                         Mr. Ashish Kumar, Advocate
For the State:           Mr. Manish Kumar, Sr. S.C.-II
                         Mr. Kishore Kumar Singh, S.C.-V
                         Mr. Ratnesh Kumar, S.C. (L&C)-I
                         Mr. Krishna Prajapati, A.C. to S.C.-V
                         Mrs. Nirupma, A.C. to Sr. S.C.-II
For the JPSC:            Mr. Sanjoy Piprawall, Advocate
                         Mr. Pravin Kumar Pandey, Advocate
                         Mr. Amit Kumar, Advocate
                         ---------
Reserved on: 08.04.2025                   Pronounced on: 25/04/2025
Per M.S. Ramachandra Rao, C.J.

1. In this batch of writ petitions, the petitioners have challenged the

revised answer keys notified by the Jharkhand Public Service Commission

(for short 'JPSC') through a Press Release dt. 13.05.2024 in regard to

certain questions in the examination conducted by it for appointment of

Civil Judges (Junior Division) through an Advertisement No.22/2023 dt.

14.08.2023 under the Jharkhand Judicial Service (Recruitment)

Regulations, 2013.

2. The questions with regard to which there is challenge in these cases

are questions in the preliminary entrance test (multiple choice/objective

type).

3. All the petitioners in this batch of cases have appeared in the said

examination.

4. We shall deal with the facts in W.P. (S) No. 4667 of 2024 by way

of illustration.

5. We may point out that the counsel for the petitioners in this case

has confined the prayer in the writ petitions to the answers to Question

2025:JHHC:12325-DB

Nos.8, 74 and 96 of Series Booklet A only. These very questions had been

given other numbers in Series B, C and D also.

6. Question No.8 reads as under:-

"8. Choose the correct sentence from the following.

(A) More than one boy was absent from the class.

(B) More than one boy were absent from the class.

(C) More than one boy absent from the class.

(D) More than two boys was absent from the class."

7. Petitioners contend that they had chosen answer against the said

question as Option (A), but the respondents-JPSC has published the

revised answer-keys and Option (B) has been made a correct option

therein wrongly.

8. Question No.74 reads as under:

"74. In an Order in the Ashwini Kumar Upadhyay Vs.

Union of India (W.P. (Civil) No.943/2021) Case, the

Supreme Court directed, inter alia, that States and Union

Territories "shall ensure immediately, as and when any

speech of any action takes place which attracts offences such

as Section ________ of Indian Penal Code etc., without any

complaint being filed, suo motu action be taken to register

cases and proceed against the offenders in accordance with

law". The provisions of IPC stated by Supreme Court

included

(A) Section 153 A and 153B

(B) Section 295 A

(C) Section 506

(D) All the above Sections."

2025:JHHC:12325-DB

9. According to the petitioners, the JPSC has shown Option (D) as the

correct answer, i.e., "All of the above Sections.", i.e., Sections 153 A and

153B, Section 295 A, and Section 506, but, a perusal of the judgment of

the Supreme Court in Ashwini Kumar Upadhyay Vs. Union of India

[W.P. (Civil) No. 943/2021], which is referred to in the said question,

indicates that in the said judgment Section 506 is not mentioned and

Section 505 is mentioned. Therefore, petitioners contend that Option (D)

given by the JPSC is incorrect.

10. The third question, which is under challenge, is Question No.96,

which reads as under:

"96. Which of the following is incorrect about agency

under the Indian Contract Act?

(A) An agent may be employed to do any act for the

principal.

(B) Only such person may be employed as agent who

has obtained the age of majority.

(C) The authority of agent must be expressed in

writing.

(D) No consideration is necessary to create an agency.

11. According to the petitioners, the candidates appearing for the exam

were asked to choose which of the statements was incorrect about the law

of agency under the Indian Contract Act mentioned in the said question.

According to them, initially the JPSC indicated Option (C) to be the

correct answer, but, later, revised it to Option (A).

According to the petitioners, under Section 182 of the Indian

Contract Act, 1872, an agent can be employed to do any act for the

principal and, therefore, Option (A) given by the JPSC is wrong.

2025:JHHC:12325-DB

They also point out that Option (B), which states that "Only such

person may be employed as agent who has obtained the age of majority"

is incorrect, because, under Section 184 of the Indian Contract Act, a

minor can also be an agent but he will not be responsible to his principal.

They also contend that Option (C) given by the JPSC that "The

authority of agent must be expressed in writing" is also incorrect, because

under Section 186, agency can also be implied.

They, therefore, contend that both options (B) and (C) would be the

correct answers to Question No.96 and Option (A) given by the JPSC is

wrong.

12. Counsel for the petitioners places reliance on the judgments of the

Supreme Court in Kanpur University & Ors v. Samir Gupta & Ors1

and Ran Vijay Singh & Ors v. State of U.P. & Ors2.

13. Counsel for the JPSC, on the other hand, vehemently contended

that there is no provision in the Rules for re-evaluation, and so a direction

cannot be issued to the JPSC by this Court even if the contention of the

petitioners is accepted.

14. Reliance is placed by counsel for JPSC on the judgments of the

Supreme Court in Himachal Pradesh Public Service Commission v.

Mukesh Thakur and another3, Vikesh Kumar Gupta and Anr v. State

of Rajasthan and Ors4 and High Court of Tripura through the

Registrar General v. Tirtha Sarathi Mukherjee & Ors5. They also

placed reliance on the judgments of Division Bench of this Court in Sonu

(1983) 4 SCC 309

(2018) 2 SCC 357

(2010) 6 SCC 759

(2021) 2 SCC 309

(2019) 16 SCC 663

2025:JHHC:12325-DB

Choudhary v. The State of Jharkhand & Ors6, Deepak Lal Pandey v.

The State of Jharkhand & Ors7 and Prem Ranjan & Ors v.

Jharkhand State Staff Selection Commission & Ors8.

Consideration by the Court

15. We have noted the contentions of the parties.

16. In Kanpur University & Ors (supra 1), the Supreme Court

considered the issue and held that normally the key answer should be

correct unless it is proved to be wrong and that it should not be held to be

wrong by inferential process of reasoning or by a process of

rationalization. It held that it must be clearly demonstrated to be wrong,

that is to say, it must be such as no reasonable body of men well-versed in

the particular subject would regard as correct.

In that case, the Supreme Court interfered with the key answers by

holding that the contention of the University is falsified because large

number of acknowledged text-books, which are commonly read by

students of State of U.P., leave no room for doubt that the answer given by

the students was correct and the key answer was incorrect. It held that

there was no doubt the University was wrong and in case there was a such

a doubt, the Court would have unquestionably preferred the key answer,

but since the matter was beyond the realm of doubt, it would be unfair to

penalize the students for not giving an answer which accords with the key

answer, that is to say, with an answer which is demonstrated to be wrong.

17. The question whether the High Court under Article 226 should

interfere when there is no rule permitting re-evaluation was considered in

W.P. (C) No. 3931 of 2019 dt. 14.08.2019

L.P.A. No. 255 of 2024 dt. 18.03.2025

L.P.A. No. 146 of 2019 dt. 08.11.2023

2025:JHHC:12325-DB

the decision of Himachal Pradesh Public Service Commission v.

Mukesh Thakur (supra 3).

The Supreme Court held, placing reliance on its decision in

Maharashtra State Board of Secondary and Higher Secondary

Education v. Paritosh Bhupeshkumar Sheth9, that in the absence of

provision of re-evaluation, a direction for re-evaluation cannot be issued

by the Court.

In that case, the High Court had directed the Commission to

produce answer-sheet before it and got the answer-sheet re-evaluated by

another examiner and on the basis of the marks given by the said

examiner, directed the Commission to issue letter of the appointment to

the respondent, but this was set aside by Supreme Court.

18. We may point out that in the instant case, petitioners are not asking

for summoning their answer-books and getting them re-evaluated, but they

are questioning the key answer given by the Commission to be incorrect.

19. In Ran Vijay Singh's case (supra 2), the Supreme Court considered

the judgment in Mukesh Thakur (supra 3) and interpreted it to mean that

there was no suggestion in Mukesh Thakur of a complete hands-off or

no-interference approach, nor was suggested in any other decisions of the

Supreme Court that such is the legal position; and that, in fact, the case

law developed by the said Court admits of interference in the results of an

examination but in rare and exceptional situations and to a very limited

extent.

After referring to the judgment of the Supreme Court in Kanpur

University's case (supra 1), it held that the onus is on the candidate to

clearly demonstrate that the key answer is incorrect and that too without

(1984) 4 SCC 27

2025:JHHC:12325-DB

any inferential process or reasoning. The burden on the candidate is,

therefore, rather heavy and constitutional courts must be extremely

cautious in entertaining the plea challenging the correctness of the key

answers.

It also distinguished the judgment of the Maharashtra State

Board of Secondary and Higher Secondary Education (supra 9) by

holding that in that case, the question was whether, under law, the

candidate had a right to demand an inspection, verification and re-

evaluation of answer books and whether the statutory regulations framed

by the Maharashtra State Board of Secondary and Higher Secondary

Education governing the subject (insofar as they categorically state that

there shall be no such right) can be said to be ultra vires, unreasonable and

void.

The Supreme Court in that case merely held that the Regulations

were not illegal or unreasonable or ultra vires the rule-making power

conferred by the statute.

20. The Supreme Court in Ran Vijay Singh (supra 2) then culled out

the following principles in paragraph 30 as under:-

30. The law on the subject is therefore, quite clear and we only

propose to highlight a few significant conclusions. They are:

30.1. If a statute, Rule or Regulation governing an examination

permits the re-evaluation of an answer sheet or scrutiny of an

answer sheet as a matter of right, then the authority conducting the

examination may permit it;

30.2. If a statute, Rule or Regulation governing an examination does

not permit re-evaluation or scrutiny of an answer sheet (as distinct

from prohibiting it) then the court may permit re-evaluation or

scrutiny only if it is demonstrated very clearly, without any

2025:JHHC:12325-DB

"inferential process of reasoning or by a process of rationalisation"

and only in rare or exceptional cases that a material error has been

committed;

30.3. The court should not at all re-evaluate or scrutinise the answer

sheets of a candidate--it has no expertise in the matter and

academic matters are best left to academics;

30.4. The court should presume the correctness of the key answers

and proceed on that assumption; and

30.5. In the event of a doubt, the benefit should go to the

examination authority rather than to the candidate."

21. A reading of the above judgment in Ran Vijay Singh (supra 2)

indicates that even if a statute, Rule or Regulation governing an

examination does not permit re-evaluation or scrutiny of an answer sheet

as distinct from prohibiting it, then the court may permit re-evaluation or

scrutiny only if it is demonstrated very clearly, without any "inferential

process of reasoning or by a process of rationalization", and only in rare

and exceptional cases that a material error has been committed.

22. In the instant case, it is the stand of the JPSC that there is no

provision for re-evaluation of answer-book in the Rules/advertisement.

They do not say that there is a prohibition to conduct re-evaluation.

23. In U.P. Public Service Commission v. Rahul Singh10 also, the

Supreme Court discussed the power of High Court to interfere in matters

of academic nature including the decision of Kanpur University (supra 1)

and Ran Vijay Singh (supra 2). It reiterated that constitutional courts

must exercise restraint in such matters and reiterated the principles laid

down therein. It, however, found on the facts of that case that the

(2018) 7 SCC 254

2025:JHHC:12325-DB

questions, whose answers were challenged, needed a long process of

reasoning, and there were conflicting views as to what was the correct

answer and in that situation, it held that the court should bow to the

opinion of the experts.

24. Again in the case of High Court of Tripura through the

Registrar General (supra 5), the Supreme Court held, after referring to

the judgment in Ran Vijay Singh (supra 2), that the wide power under

Article 226 may continue to be available even though there is no provision

for re-valuation in a situation where a candidate, despite having given

correct answer, and about which there cannot be even the slightest manner

of doubt, is treated as having given the wrong answer, and consequently

the candidate is found disentitled to any marks. It held that if this is

demonstrated before a writ court, the writ court cannot be expected to be

helpless despite the vast reservoir of power which it possesses, though, the

said power has to be exercised in rare and exceptional cases.

25. The Punjab and Haryana High Court in the case of Harvinder

Singh Johal v. Registrar General, Hon'ble Punjab and Haryana High

Court and Another11 relied on the judgments in Kanpur University

(supra 1) and Ran Vijay Singh (supra 2) and held that the Court can

interfere if it is demonstrated very clearly without any inferential process

of reasoning or by a process of rationalization that the answer key is

palpably wrong or demonstrated to be wrong even if the objections have

been considered by the experts. It then went out to consider the objections

of the petitioners in regard to the answer key published by the paper

setters and also the report of the expert's committee and also four

2019 SCC Online P&H 3912

2025:JHHC:12325-DB

questions whose answers were doubted, and interfered with two of the

answers to the questions.

26. In Rishabh Duggal v. Registrar General, Delhi High Court12,

Delhi High Court also referred to the judgment in Kanpur University

(supra 1) and other decisions rendered by the said Court and reiterated that

the Court would not act as an appellate body to review the correctness of

the answer key; but the Court will interfere with the decision of the

examining authority only if it is satisfied that the decision is palpably

erroneous and demonstrates facial arbitrariness. It referred to the judgment

of the Supreme Court in Manish Ujwal v. Maharishi Dayanand

Saraswati University13 where the Court had emphasized the need for

ensuring that the questions in a multiple choice objective type tests are

unambiguous and capable of only one clear answer.

27. It is true that in certain decisions rendered by this Court referred to

by the counsel for respondents, a conservative approach had been adopted

and this Court had not interfered with the challenge made by the

petitioners to the answer keys.

28. In Vikesh Kumar Gupta and Anr (supra 4) also, the Supreme

Court, no doubt, observed that re-evaluation can be directed if rules permit

and practice of re-evaluation and scrutiny of questions by courts should

not be done when they lack expertise in academic matters. The Supreme

Court also considered the judgment of Ran Vijay Singh (supra 2), but did

not overrule it as regards the principles laid down in paragraph 30 thereof,

referred to above in para 20.

2024 SCC OnLine Del 1916

(2005) 13 SCC 744

2025:JHHC:12325-DB

29. In the instant case, therefore, notwithstanding the absence of a

provision permitting re-evaluation of the answers given in the key answer

by the respondents, since the examination in question and the questions in

respect of which the answer key is doubted pertain to "English language"

and the subject "Law", and not other technical subjects (such as Science)

in respect of which this Court can be held not to have expertise, and since

in the facts and circumstances of the case we are satisfied that the key

answers, to the questions mentioned above are demonstrated without any

inferential process of reasoning or by a process of rationalization by the

petitioners, to be incorrect, as explained below, and since we are of the

opinion that no reasonable body of men well-versed in the subjects of

English and Law can regard them as correct, we reject the technical pleas

raised by the JPSC and propose to go further and deal with the questions

in respect of whom the answer-key is alleged to be demonstrably wrong.

30. As regards Question No.8, without a doubt, Option (A) is the

correct answer and Option (B) given by JPSC cannot be said to be correct.

31. Coming to the Question No.74, the same is based on the decision of

the Supreme Court in Ashwini Kumar Upadhyay Vs. Union of India

[W.P. (Civil) No. 943/2021], copy of which is placed before us.

After perusing the same, we are satisfied that in the said judgment

the Supreme Court mentioned only Sections 153A, 153B, Section 295A

and Section 505, etc. It did not mention Section 506.

Therefore, the JPSC's answer, i.e. Option (D) (which included

Section 506 IPC), cannot be said to be correct.

In fact, both answers (A) and (B) would be correct as well.

We reject the plea of the counsel for JPSC that the word 'etc.'

mentioned in the said judgment would cover Section 506 IPC as well,

2025:JHHC:12325-DB

because if such an interpretation is given, the word 'etc.' would cover

every Section in the Indian Penal Code, and that could not have been the

intention of the Supreme Court in the above judgment.

32. Coming to Question No.96, initially the JPSC indicated Option (C)

to be the correct answer, but, later, revised it to Option (A).

Under Section 182 of the Indian Contract Act, 1872, an agent can

be employed to do any act for the principal and, therefore, Option (A)

given by the JPSC is wrong.

Option (B) states that "Only such person may be employed as agent

who has obtained the age of majority" is incorrect, because, under Section

184 of the Indian Contract Act, a minor can also be an agent but he will

not be responsible to his principal.

Option (C) given by the JPSC that "The authority of agent must be

expressed in writing" is also incorrect, because under Section 186, agency

can also be implied.

Thus, petitioners are right in contending that both options (B) and

(C) would be the correct answers to Question No.96 and Option (A) given

by the JPSC is wrong.

33. Therefore, we agree with the contention of the counsel for the

petitioners that the key answer given by JPSC to Question Nos.8, 74 and

96 in Booklet 'A' are incorrect.

34. As regards the pleas raised by the counsel for the petitioners in this

batch of cases with regard to other questions, we are not persuaded to

accept them as we do not find any merit in them.

35. We also do not find any merit in the stand of the petitioners that it

was the duty of the JPSC to call candidates up to 15 times of the total

vacancy category-wise for appearing in the main examination and that it

2025:JHHC:12325-DB

has not done so, since this plea was specifically rejected by an order

passed by this Court on 25.02.2025 in W.P. (S) No.4191 of 2024 cited

"Rajveer Singh Vs The State of Jharkhand and others".

36. Therefore, the Writ Petitions are allowed as above and the JPSC is

directed to give one mark to the persons who answered to Option (A) in

Question No.8 in Booklet A and delete Question No.74 and Question

No.96 in Booklet A from consideration.

37. It is not in dispute that the total marks for this examination is 100

i.e., one mark for correct answer to each of the 100 objective type

questions contained in the question papers. The cut-off marks for different

categories of students have also been prescribed.

38. Once the two questions mentioned above in para 36 are deleted,

there would be only 98 questions with total 98 marks.

39. The JPSC shall first compute the marks obtained by each candidate

as per this judgment for total 98 marks.

Since such marks obtained would be for 98 questions carrying total

98 marks only, it shall then recompute the marks of each candidate taking

the total marks as 100 as indicated below and then apply the cut-off mark.

For example, if a candidate of UNR category gets 75 marks out of

98 total marks, the JPSC shall recompute the marks obtained as if the total

marks are 100 in the following manner:

75/98 x 100 = 76.53.

For this UNR category, the cut-off mark fixed is 75, and so the said

candidate would qualify in the Preliminary examination.

40. The JPSC shall thus compute the marks of the candidates who

appeared in the examination and publish the final merit-list of the

successful candidates keeping in mind the above directions.

2025:JHHC:12325-DB

41. This exercise shall be completed by the JPSC within four weeks

from today.

42. With the aforesaid directions and observations, the writ petitions

are partly allowed. No costs.

43. All pending applications shall stand closed.

(M.S. Ramachandra Rao, C.J.)

(Deepak Roshan, J.) N.F.R. Manoj/-

 
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