Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Kerala vs Goutham S
2025 Latest Caselaw 848 Ker

Citation : 2025 Latest Caselaw 848 Ker
Judgement Date : 10 July, 2025

Kerala High Court

State Of Kerala vs Goutham S on 10 July, 2025

Author: Anil K. Narendran
Bench: Anil K. Narendran
W.A.No.1699, 1700, 1701 & 1702 of 2025
and W.P.(C)No.25230 of 2025                        2025:KER:51066
                                         1

              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

           THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                         &

          THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  THURSDAY, THE 10TH DAY OF JULY 2025 / 19TH ASHADHA, 1947

                             WA NO. 1699 OF 2025

 AGAINST THE JUDGMENT DATED 09.07.2025 IN WP(C) NO.24976 OF

                   2025 OF THE HIGH COURT OF KERALA

APPELLANTS/RESPONDENTS:

     1       STATE OF KERALA
             REPRESENTED BY SECRETARY TO GOVERNMENT, HIGHER
             EDUCATION DEPARTMENT, GOVERNMENT SECRETARIAT,
             THIRUVANANTHAPURAM, PIN - 695001

     2       THE COMMISSIONER FOR ENTRANCE EXAMINATIONS
             K.S.R.T.C. BUS TERMINAL COMPLEX, THAMPANOOR,
             THIRUVANANTHAPURAM, PIN - 695001

             BY GOVERNMENT PLEADER
             SRI. K. GOPALAKRISHNA KURUP, ADVOCATE GENERAL
             SHRI.N.MANOJ KUMAR, STATE ATTORNEY
             SRI.P.G. PRAMOD, SENIOR GOVT. PLEADER


RESPONDENTS/PETITIONERS:

     1       GARRY VINO GEORGE
             AGED 18 YEARS
             KULATHUNKAL HOUSE, VADAKODE.P.O. KANGARAPADI,
             ERNAKULAM DISTRICT, PIN - 682021

     2       AASIM ABDULLA, AGED 18 YEARS
             PUNNILATH HOUSE, BHARATH NAGAR, KODUNGALLOOR,
             THRISSUR DISTRICT, PIN - 680664
 W.A.No.1699, 1700, 1701 & 1702 of 2025
and W.P.(C)No.25230 of 2025                               2025:KER:51066
                                         2


       SRI. KURIAN GEORGE KANNANTHANAM (SR)
       SRI.TONY GEORGE KANNANTHANAM
       SRI.THOMAS GEORGE
       SRI.EBEE ANTONY
       SRI.AITH GEORGE KOOLA
       THIS    WRIT     APPEAL      HAVING   COME   UP   FOR    ADMISSION    ON
10.07.2025,       ALONG      WITH    WP(C).25230/2025,         1700/2025    AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 W.A.No.1699, 1700, 1701 & 1702 of 2025
and W.P.(C)No.25230 of 2025                        2025:KER:51066
                                         3


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

           THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                         &

          THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

    THURSDAY, THE 10TH DAY OF JULY 2025/19TH ASHADHA, 1947

                             WA NO. 1700 OF 2025

 AGAINST THE JUDGMENT DATED 09.07.2025 IN WP(C) NO.24951 OF

                   2025 OF THE HIGH COURT OF KERALA

APPELLANTS/RESPONDENTS:

     1       STATE OF KERALA,
             REPRESENTED BY THE PRINCIPAL SECRETARY TO
             GOVERNMENT. HIGHER EDUCATION (G) DEPARTMENT,
             GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM, PIN -
             695001

     2       COMMISSIONER FOR ENTRANCE EXAMINATIONS,
             7TH FLOOR, KSRTC BUS TERMINAL COMPLEX, THAMPANOOR,
             THIRUVANANTHAPURAM, PIN - 695001

             BY ADVS.
             SRI. K. GOPALAKRISHNA KURUP, ADVOCATE GENERAL
             SHRI.N.MANOJ KUMAR, STATE ATTORNEY
             SRI.P.G. PRAMOD, SENIOR GOVT. PLEADER


RESPONDENTS/PETITIONERS:

     1       GOUTHAM S., AGED 18 YEARS
             S/O. SUNIL KUMAR S., SHIVAM HOUSE, VRINDHAVAN,
             WEST KADUNGALLOOR P.O.,
             ERNAKULAM DISTRICT, PIN - 683110

     2       DEVIKA B.S., AGED 19 YEARS
 W.A.No.1699, 1700, 1701 & 1702 of 2025
and W.P.(C)No.25230 of 2025                               2025:KER:51066
                                         4

                D/O. BIJU P.S., RESIDING AT FIRST FLOOR, DEEPAM,
                EVRA LANE 11, VENNALA P.O.,
                ERNAKULAM, PIN - 682028

     3          FARHAAN NOUFAL.,
                S/O. NOUFAL MOOSA MOIDUTTY, KAROTTU MANGALASSERIL
                HOUSE, SOUHRADHA NAGAR A-42, KARIPPAI -
                SUNDARAGIRI ROAD, NORTH KALAMASSERY P.O.,
                ERNAKULAM, PIN - 683104

     4          MERIN GEORGE P., AGED 18 YEARS
                D/O.VIMALA MATHEW, POTTUKULATHIL HOUSE,
                KUTHIRAVATTOM P.O., KOZHIKODE, PIN - 673016

     5          HADIYA THANVEER., D/O. FIBIN KOMU, 5/783A,
                NEAR P.SEKHARAN MANDIRAM, RARICHAN ROAD,
                ERANHIPALAM P.O., KOZHIKODE, PIN - 673006

     6          MADHAVAN R. MUNJANATTU,
                S/O.RAKESH P., HOUSE NO.19/30 F, 8TH MILE,
                VENNIMALA ROAD, VELOOR P.O., KOTTAYAM MINOR
                REPRESENTED BY HIS FATHER RAKESH P. AGED 49 YEARS
                S/O. P. PRASAD, RESIDING AT HOUSE NO.19/30 F, 8TH
                MILE, VENNIMALA ROAD, VELOOR P.O.,
                KOTTAYAM, PIN - 686501

                BY ADVS.
                SRI.T.B.HOOD
                SMT.M.ISHA



         THIS    WRIT   APPEAL     HAVING    COME   UP   FOR   ADMISSION   ON
10.07.2025, ALONG WITH WA.1699/2025 AND CONNECTED CASES,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.A.No.1699, 1700, 1701 & 1702 of 2025
and W.P.(C)No.25230 of 2025                        2025:KER:51066
                                         5


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

           THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                         &

          THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  THURSDAY, THE 10TH DAY OF JULY 2025 / 19TH ASHADHA, 1947

                             WA NO. 1701 OF 2025

 AGAINST THE JUDGMENT DATED 09.07.2025 IN WP(C) NO.25180 OF

                   2025 OF THE HIGH COURT OF KERALA

APPELLANTS/RESPONDENTS:

     1       STATE OF KERALA
             REPRESENTED BY THE PRINCIPAL SECRETARY TO
             GOVERNMENT HIGHER EDUCATION (G) DEPARTMENT,
             GOVERNMENT SECRETARIAT,
             THIRUVANANTHAPURAM, PIN - 695001

     2       COMMISSIONER FOR ENTRANCE EXAMINATIONS,
             7TH FLOOR, KSRTC BUS TERMINAL COMPLEX, THAMPANOOR,
             THIRUVANANTHAPURAM, PIN - 695001

             BY ADVS.
             SRI. K. GOPALAKRISHNA KURUP, ADVOCATE GENERAL
             SHRI.N.MANOJ KUMAR, STATE ATTORNEY
             SRI.P.G. PRAMOD, SENIOR GOVT. PLEADER
RESPONDENT/PETITIONER:

             SHIFA FAAIZA P.M., AGED 18 YEARS
             D/O. P.K.MOHAMMAD, PATHUVANA HOUSE, ROCK WELL
             ROAD, H.M.T. COLONY P.O., KALAMASSERY,
             ERNAKULAM DISTRICT, PIN - 683503


             BY ADVS.
 W.A.No.1699, 1700, 1701 & 1702 of 2025
and W.P.(C)No.25230 of 2025                               2025:KER:51066
                                         6

              SRI.T.B.HOOD
              SMT.M.ISHA



       THIS    WRIT     APPEAL     HAVING    COME   UP   FOR   ADMISSION   ON
10.07.2025, ALONG WITH WA.1699/2025 AND CONNECTED CASES,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.A.No.1699, 1700, 1701 & 1702 of 2025
and W.P.(C)No.25230 of 2025                        2025:KER:51066
                                         7


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

           THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                         &

          THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

  THURSDAY, THE 10TH DAY OF JULY 2025 / 19TH ASHADHA, 1947

                             WA NO. 1702 OF 2025

 AGAINST THE JUDGMENT DATED 09.07.2025 IN WP(C) NO.24767 OF

                   2025 OF THE HIGH COURT OF KERALA

APPELLANTS/RESPONDENTS 1 AND 2:

     1       STATE OF KERALA, REPRESENTED BY PRINCIPAL
             SECRETARY
             HIGHER EDUCATION DEPARTMENT, SECRETARIAT,
             THIRUVANANTHAPURAM, PIN - 695001

     2       COMMISSIONER OF ENTRANCE EXAMINATION
             7TH FLOOR, KSRTC COMPLEX, OVERBRIDGE, THAMPANOOR,
             THIRUVANANTHAPURAM, PIN - 695036


             BY ADVS.
             SRI. K. GOPALAKRISHNA KURUP, ADVOCATE GENERAL
             SHRI.N.MANOJ KUMAR, STATE ATTORNEY
             SRI.P.G. PRAMOD, SENIOR GOVT. PLEADER



RESPONDENTS/PETITIONER AND RESPONDENTS 3 AND 4 IN WP(C):

     1       HANA FATIMA AHINUS, AGED 18 YEARS
             D/O. AHINUS H RESIDINGESHAL, PUTHUSSERIMALA,
             VADACODE P.O PUTHIYAROAD, THRIKKAKARA NORTH,
             ERNAKULAM, PIN - 682021
 W.A.No.1699, 1700, 1701 & 1702 of 2025
and W.P.(C)No.25230 of 2025                               2025:KER:51066
                                         8

     2          ANAN SOURE, AGED 17 YEARS
                REPRESENTED BY FATHER SUBHASH KUMAR.A, S/O. BALAN,
                AVATTATT, MEPPAYUR, KOZHIKODE, PIN - 673524

     3          VIVEK P.B, AGED 18 YEARS
                S/O. BALAN P.N, PERUGANDOOR HOUSE, NEAR SILENT
                STREET, CHETTUPUZHA P.O, THRISSUR, PIN - 680012

                SHRI.MOHAN JACOB GEORGE
                SMT.P.V.PARVATHY (P-41)
                SMT.REENA THOMAS
                SMT.NIGI GEORGE
                SHRI.ANANTHU V.LAL
                SMT.SHERIN VARGHESE
                SHRI.BRAHMA R.K.
         THIS    WRIT   APPEAL     HAVING    COME   UP   FOR   ADMISSION   ON
10.07.2025, ALONG WITH WA.1699/2025 AND CONNECTED CASES,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 W.A.No.1699, 1700, 1701 & 1702 of 2025
and W.P.(C)No.25230 of 2025                        2025:KER:51066
                                         9

              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

           THE HONOURABLE MR. JUSTICE ANIL K. NARENDRAN

                                         &

          THE HONOURABLE MR. JUSTICE MURALEE KRISHNA S.

    THURSDAY, THE 10TH DAY OF JULY 2025/19TH ASHADHA, 1947

                          WP(C) NO.25230 OF 2025

PETITIONERS:

     1       FIDA T., AGED 18 YEARS
             D/O. HANAS T., FC 2, NIT FACULTY QUARTERS, NIT
             CALICUT, NIT CAMPUS, CHATHAMANGALAM P.O.,
             KOZHIKODE, PIN - 673601

     2       ANJIKA ANIL, AGED 17 YEARS
             (MINOR), REPRESENTED BY HER FATHER ANIL KUMAR V.,
             HARI CHANDANAM, ANCHAL P.O.,
             PADINJATTINKARA, KOLLAM, PIN - 691306

             BY ADVS.
             SRI.P.MOHANDAS (ERNAKULAM)
             SRI.K.SUDHINKUMAR
             SRI.SABU PULLAN
             SRI.GOKUL D. SUDHAKARAN
             SHRI.R.BHASKARA KRISHNAN
             SHRI.BHARATH MOHAN
             DR.K.P.SATHEESAN (SR.)


RESPONDENTS:

     1       STATE OF KERALA
             REPRESENTED BY THE SECRETARY, HIGHER EDUCATION
             DEPARTMENT, GOVERNMENT SECRETARIAT,
             THIRUVANANTHAPURAM, PIN - 695001

     2       THE CONTROLLER OF ENTRANCE EXAMINATIONS
             7TH FLOOR, K.S.R.T.C. BUS TERMINAL COMPLEX,
 W.A.No.1699, 1700, 1701 & 1702 of 2025
and W.P.(C)No.25230 of 2025                                  2025:KER:51066
                                         10

              THAMPANOOR, THIRUVANANTHAPURAM, PIN - 695014

              SRI. K. GOPALAKRISHNA KURUP, ADVOCATE GENERAL
              SHRI.N.MANOJ KUMAR, STATE ATTORNEY
              SRI.P.G. PRAMOD, SENIOR GOVT. PLEADER

       THIS     WRIT     PETITION        (CIVIL)    HAVING     COME   UP   FOR
ADMISSION       ON    10.07.2025,        ALONG     WITH   WA.1699/2025     AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 W.A.No.1699, 1700, 1701 & 1702 of 2025
and W.P.(C)No.25230 of 2025                           2025:KER:51066
                                         11

                                                               "C.R"

                                  JUDGMENT

Anil K. Narendran, J.

W.A.Nos.1699, 1700, 1701 and 1702 of 2025 filed by the

State of Kerala and others under Section 5(i) of the Kerala High

Court Act, 1958 arise out of a common judgment dated

09.07.2025 of the learned Single Judge in W.P.(C)Nos.24976,

24951, 25180 and 24767 of 2025. The said writ petitions were

filed by the respondent(s) in W.A.Nos.1699, 1700 and 1701 of

2025 and respondents 1 and 2 in W.A.No.1702 of 2025.

Respondents 3 and 4 in W.A.No.1702 of 2025 are additional

respondents 3 and 4 in W.P.(C)No.24767 of 2025.

2. The petitioners in those writ petitions are students

who have completed 12th Standard education from the CBSE

stream of syllabus. For pursuing professional degree courses in

Engineering, they submitted online applications in response to

the Prospectus for Admission to Professional Degree Courses-

2025 (for brevity, 'Prospectus-2025') issued by the

Commissioner for Entrance Examinations, Kerala (for brevity,

'CEE, Kerala'). They appeared for the entrance examination W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

KEAM-2025 for Engineering courses, held from 22.04.2025 to

30.04.2025. Additional respondents 3 and 4 in W.P.(C)No.24767

of 2025, who are respondents 3 and 4 in W.A.No.1702 of 2025,

are students who have completed 12th Standard education in

Kerala Higher Secondary stream.

3. The common challenge in the writ petitions was

against G.O.(Ms.)No.470/2025/HEDN dated 01.07.2025 issued

by the State of Kerala, whereby the standardization formula in

the Prospectus for Admission to Professional Degree Courses-

2025 was changed by the State. The said order is one issued

invoking the provisions under Clause 1.6 of the Prospectus-2025,

which was approved by the Government vide G.O.(Ms.)No.97/

2025/HEDN dated 19.02.2025, on the ground that there exists a

disparity while standardising the marks of those students who

completed 12th Standard education in Kerala Higher Secondary

stream and other streams, including CBSE. Other consequential

reliefs were also sought for in the writ petitions.

4. In W.P.(C)No.24951 of 2025, the 2nd respondent

Commissioner for Entrance Examinations, Kerala, has filed a

counter affidavit dated 08.07.2025, opposing the reliefs sought W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

for, producing therewith Ext.R2(a) calculation statement of

standardised marks in respect of the writ petitioners, who are

CBSE students and those candidates with identical marks in the

Kerala Higher Secondary stream, using the earlier method and

new method of standardization. In W.P.(C)No.24767 of 2025 also,

the 2nd respondent Commissioner for Entrance Examinations has

filed a counter affidavit dated 07.07.2025.

5. After considering the rival contentions, the learned

Single Judge, by the impugned judgment dated 09.07.2025,

disposed of the writ petitions subject to the observations and

directions contained therein. The learned Single Judge found that

after the conduct of the entrance examination, the Government

is denuded of its power, even under Clause 1.6 of the

Prospectus-2025, to change the prospectus. Rules of the game

cannot be changed midway, once the game has begun. Prima

facie, it appears that somebody looked at the results and found

that students from the Kerala stream have not done fairly good.

To satisfy the constituency, such a mala fide decision has been

taken, in an arbitrary manner, to change the Prospectus on

01.07.2025, one hour before the publication of the result. Such W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

an exercise of power is wholly arbitrary, illegal, unjustified and

cannot be countenanced on any ground. The learned Single

Judge noticed that though the learned Senior Government

Pleader has vehemently supported the decision of the

Government, he has no answer for the manner in which the

Prospectus was changed on 01.07.2025, one hour before the

rank list was published. Therefore, the learned Single Judge held

that the change in the Prospectus, one hour before the

publication of the rank list after the examination, is wholly

unjustified, illegal and arbitrary. In the impugned judgment, the

learned Single Judge set aside the change in the Prospectus and

the Commissioner for Entrance Examinations, Kerala, is directed

to publish the rank list in accordance with the Prospectus, which

was issued on 19.02.2025.

6. Challenging the common judgment dated 09.07.2025

of the learned Single Judge in W.P.(C)N.24767 of 2025 and

connected matters, the State of Kerala and the official

respondents are before this Court in W.A.Nos.1699, 1700, 1701

and 1702 of 2025.

7. The connected writ petition, i.e., W.P.(C)No.25230 of W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

2025, is listed before the Division Bench based on the order

passed today (10.07.2025) by the learned Single Judge.

Considering the urgency, the Registry has placed the matter

before the Division Bench, as directed by Registrar (Judicial),

subject to ratification by the Hon'ble the Chief Justice. The said

writ petition is one filed by two students who have completed

12th Standard education from the CBSE stream of syllabus,

challenging G.O.(Ms.)No.470/2025/HEDN dated 01.07.2025

issued by the State of Kerala and for other consequential reliefs.

8. The writ appeals are moved as 'today motion'. We

heard detailed arguments of the learned Advocate General for

the State and its officials, the appellants in W.A.Nos.1699, 1700,

1701 and 1702 of 2025, the learned Senior Counsel for the

respondents-petitioners in W.A.No.1699 of 2025, the learned

counsel for the respondents-petitioners in W.A.No.1700 of 2025,

the learned counsel for the respondent-petitioner in W.A.No.1701

of 2025, the learned counsel for respondents 1 and 2-petitioners

in W.A.No.1702 of 2025, the learned counsel for respondents 3

and 4 in W.A.No.1702 of 2025 (who are additional respondents 3

and 4 in W.P.(C)No.24767 of 2025) and also the learned Senior W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

Counsel for the petitioners in W.P.(C)No.25230 of 2025.

9. The learned Advocate General would submit that the

Government have ample power under Clause 1.6 of the

Prospectus-2025 to modify or replace the formula for

standardization of the marks obtained by the students in the

qualifying examinations and draw the rank list based on the

modified formula. The Government appointed an expert

committee to review the standardization formula leading to the

preparation of the rank list, when found necessary. The

Government, on examining the available materials, found it

proper to amend the Prospectus-2025 and prepared the rank list

on the basis of the amended provisions. On account of the

amendment, no group of students is placed in a disadvantageous

position, as the amendment was for removing disparity. There is

no violation of Article 14 of the Constitution of India. The

standardization formula and its modification fall within the

domain of the State Government and its expertise regarding the

modalities and intricacies involved in the standardization of the

marks. The modification of the standardization formula would not

amount to change of the rules of the game midway. The findings W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

to the contra in the judgment of the learned Single Judge are per

se arbitrary and patently illegal, which warrants interference in

these writ appeals. The learned Advocate General would place

reliance on the Division Bench decisions of this Court in

Dr.Vinod K.M. and others v. State of Kerala and others

[2012 (2) KHC 797], Sreeja S. and others v. State of

Kerala and others [2013 (1) KHC 230] and Seema

Sebastain v. State of Kerala [2023 (3) KHC 284]. The

learned Advocate General would also place reliance on the

decisions of the Apex Court in Rachit Sinha v. Union of India

[AIR 2018 SC 2153] and Tej Prakash Pathak v. Rajasthan

High Court [(2025) 2 SCC 1].

10. On the other hand, the learned Senior Counsel for the

respondents-petitioners in W.A.No.1699 of 2025, the learned

Counsel for the respondents-petitioners in W.A.No.1700 of 2025,

the learned counsel for the respondent-petitioner in W.A.No.1701

of 2025 and the learned counsel for the respondents 1 and 2-

petitioners in W.A.No1702 of 2025 would contended that Clause

1.6 of the Prospectus-2025 does not enable the Government to

modify the formula for standardization of the marks obtained by W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

the students in the qualifying examinations in the midway, since

it would amount to change of the rules of the game midway, as

rightly found by the learned Single Judge. The decision taken by

the Government, vide the order dated 01.07.2025, to modify the

formula of standardization is vitiated by malafides, which has

been taken one hour before the publication of the result of the

entrance examination. The learned Single Judge rightly found

that such an exercise of power by the State Government is

wholly arbitrary, illegal, unjustified and cannot be countenanced

on any ground. They would place reliance of the decision of the

Apex Court in Tej Prakash Pathak v. Rajasthan High Court

[(2025) 2 SCC 1]. They would also place reliance of the

decisions of this Court in Dr.Vinod K.M. and others v. State of

Kerala and others [2012 (2) KHC 797] and Jumni Nasry v.

State of Kerala and others [2024:KER:20723]. The learned

Senior Counsel for the petitioners in W.P.(C)No.25230 of 2025

adopted the very same arguments.

11. The learned counsel for respondents 3 and 4 in

W.A.No.1702 of 2025 (who are additional respondents 3 and 4 in

W.P.(C)No.24767 of 2025) would adopt the arguments of the W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

learned Advocate General. The learned counsel would point out

that the modification of the formula of standardization

necessitated since there exists a disparity while standardising

the marks of those students who completed 12th Standard

education in Kerala Higher Secondary stream and other streams,

including CBSE.

12. Since the report dated 02.06.2025 of the

Standardization Review Committee constituted by the State

Government and the report dated 05.06.2025 of the

Commissioner for Entrance Examinations, which are referred to

the Government order dated 01.07.2025, are not part of the

pleadings, the learned Advocate General was directed to make

available for the perusal of this Court copy of those reports. As

instructed by the learned Advocate General, the learned Senior

Government Pleader obtained copy of the said reports, which are

made available for the perusal of this Court. Copy of the said

reports were provided to the learned Senior Counsel/learned

counsel for the respondents in the writ appeals and also to the

learned Senior Counsel for the petitioners in W.P.(C)No.25230 of

2025.

W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

13. From the pleadings and materials on record and also

the submissions made at the Bar, we notice that the Prospectus-

2025 was approved by the Government vide G.O.(Ms.)No.97/

2025/HEDN dated 19.02.2025. Based on the said prospectus the

writ petitioners and others submitted online application for the

entrance examination KEAM-2025 for admission to Engineering

degree courses. The last date of submission of the application

was 10.03.2025. The entrance examination for Engineering

degree courses were held from 23.04.2025 to 29.04.2025, on

different dates.

14. Clause 1.4(a) of the Prospectus-2025 provides that

the admission to Engineering courses shall be regulated on the

basis of merit as assessed by giving equal weightage of 50:50 to

the normalised score obtained in the entrance examination for

Engineering and the grade/marks obtained in Mathematics,

Physics and Chemistry put together in the final year of the

qualifying examination, after effecting the standardization

procedure as described in Clause 9.7.4(b), for computing the

index mark out of 600. In case the candidate has not studied

Chemistry, the marks obtained in Computer Science shall be W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

considered. In case, the candidate has not studied Chemistry

and Computer Science, the marks obtained in Biotechnology

shall be considered. In case, the candidate has not studied

Chemistry, Computer Science and Biotechnology, the marks

obtained in Biology shall be considered. The marks as shown in

the mark list obtained from the Board of Examination of

respective Higher Secondary Board shall be considered for

academic eligibility.

15. Clause 1.6 of the Prospectus-2025 provides that the

prospectus is subject to modification/addition/deletion, as may

be deemed necessary by the Government.

16. Clause 9.7.4(b) of the Prospectus-2025 deals with

rank list for Engineering courses. Clause 9.7.4(b) reads thus;

"9.7.4 Preparation of Rank Lists:

(a) xxx xxx xxx

(b) Rank list for Engineering courses

(i) Equal weightage of 50:50 shall be given to the normalized score obtained in the Entrance Examination for Engineering as described in Clause 9.4.4(i) and the grade/marks obtained in the final year of the qualifying examination for Mathematics, Physics and Chemistry put together, after effecting the standardization procedure as described in Clause 9.7.4(b)(iii). In case, the candidate W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

has not studied Chemistry, the marks obtained in Computer Science shall be considered. In case, the candidate has not studied Chemistry and Computer Science, the marks obtained in Biotechnology shall be considered. In case, the candidate has not studied Chemistry, Computer Science and Biotechnology, the marks obtained in Biology shall be considered.

(ii) The final year marks of the qualifying examination of each subject Mathematics, Physics and Chemistry/ Computer Science/Biotechnology/ Biology of the students who have passed the subject, received from the respective Boards, shall be transformed out of 100. The marks of the three subjects shall be computed out of 300 after effecting standardization in each subject.

(iii) The formula for standardization as has been approved by the Expert Committee constituted vide G.O.(Rt)No. 1758/2011/H.Edn. dated.03.11.2011: The marks secured by a student in the qualifying examination from any Board will be standardized with respect to the statistical parameters such as Global Mean and Global Standard Deviation. The standardized mark YBG of a candidate of the stream (B) standardized with respect to the global reference stream (G) for the subject is YBG = MG + SG [ XBj - MBj ] SBj Where MBj and SBj denote respectively the Mean and Standard Deviation of the marks out of 100 of all students who have passed in a subject of the final year of qualifying examination of any stream (B) of the year j and XBj is the W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

mark of a candidate out of 100 for the subject in the stream (B) of the year j. The Global Mean (MG) of a subject is the combined average of the marks of that subject out of hundred of all students who have passed in that subject (Mathematics, Physics and Chemistry/Computer Science/ Biotechnology/Biology as the case may be), of the final year of the Qualifying Examination of Kerala HSE, Kerala VHSE, CBSE and CISCE Boards taken together for the period from 2009 to 2025. The Global Standard Deviation (SG) of the subject is the combined standard deviation of marks of that subject out of hundred of all students who have passed in that subject (Mathematics, Physics and Chemistry/Computer Science/ Biotechnology/Biology as the case may be), of the final year of the Qualifying Examination of Kerala HSE, Kerala VHSE, CBSE and CISCE Boards taken together for the period from 2009 to 2025.

(iv) The subjects of the qualifying examination considered for the computation of marks for the purpose of ranking shall be Mathematics, Physics and Chemistry. The marks of the concerned subject out of hundred or an equivalent mark out of hundred, as given in the final year mark list of the Qualifying Examination of any plus two stream shall be considered. In case, the candidate has not studied Chemistry, the marks obtained in Computer Science shall be considered. In case, the candidate has not studied Chemistry and Computer Science, the marks obtained in Biotechnology shall be considered. In case, the candidate has not studied Chemistry, Computer Science and Biotechnology, the marks obtained in Biology shall be W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

considered.

(v) Standardization of the marks of the subjects as per the clauses 9.7.4(b)(iii)&(iv) will be effected under the supervision of the Authority concerned. The standardized mark YBG shall be taken as it is obtained from the formula given in clause 9.7.4(b)(iii). The sum of the standardized marks of three subjects Mathematics, Physics and Chemistry/Computer Science/Biotechnology/ Biology as the case may be, shall be limited to three hundred.

(vi) The normalized score obtained by the candidate in the Engineering Entrance Examination shall be computed out of 300, and added to the total standardized marks of Mathematics, Physics and Chemistry/Computer Science/ Biotechnology/Biology as the case may be, of the final year of the Qualifying Examination, computed out of 300, both corrected to four places of decimals. The rank list for Engineering Courses shall be prepared based on the total marks obtained out of an Index mark of 600, computed as above.

(vii) If any Board/Authority provides results by letter grades/CGPA/ OGPA, etc., the candidate concerned shall have to submit the marks equivalent as required, from the Board/Authority concerned, failing which the decision on standardization of marks shall be taken based on the available information by the Committee of Statisticians constituted vide G.O.(Rt)No.1061/2017/H.EDN dated 07.06.2017, which shall be final and binding on the applicant.

(viii) If any Board/Authority fails to provide data required W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

for the process of standardization for any year, the mean and standard deviation available for the nearest year after the year of passing of the candidate for the concerned Board/Authority shall be considered for standardization of marks and such decision shall be final and binding on the applicant.

(ix) If any Board/Authority fails to provide data requested and required for the process of standardization and the data for the nearest years after the year of passing of the candidate are also not available, then the mean and standard deviation of CBSE for the respective years, or in the absence of such information from CBSE, the mean and standard deviation of CBSE available for the nearest year after the year of passing of the candidate shall be considered for standardization of marks and such decision shall be final and binding on the applicant.

17. As already noticed hereinbefore, the issue raised in

these writ appeals and the connected writ petition centres

around a Government order dated 01.07.2025, which is marked

as Ext.P12 in W.P.(C)No.24951 of 2025, whereby the

standardization formula in the Prospectus-2025, was changed by

the State, invoking the provisions under Clause 1.6 of the

Prospectus-2025, on the ground that there exists a disparity

while standardising the marks of those students who completed

12th Standard education in Kerala Higher Secondary stream and W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

other streams, including CBSE. As evident from Clause

9.7.4(b)(iii) of the Prospectus-2025, the said standardization

formula was one approved by the Expert Committee constituted

vide G.O.(Rt)No. 1758/2011/H.Edn. dated 03.11.2011.

18. It is not in dispute that the request of the

Commissioner for Entrance Examinations for modification of the

standardization formula was one made before the Government

on 03.11.2024. It is thereafter that the Government vide

G.O.(Ms.)No.97/2025/HEDN dated 19.02.2025 approved the

Prospectus-2025.

19. The relevant extract of the report dated 02.06.2025

submitted by the Standardization Review Committee before the

Government is extracted hereunder;

"After the first meeting of the Standardization Review Committee, sample data derived from the mark data of KEAM Engineering applicants from 2012 to 2024 provided as per the Committee's request was used to examine four different types of formulas. Based on the preliminary observations, the method that uses statistical parameters such as Overall Range, Group Minimum, and Group Range, Group Minimum was considered by the committee members to be the most appropriate.

        However,        the    committee       members        opined      that
 W.A.No.1699, 1700, 1701 & 1702 of 2025
and W.P.(C)No.25230 of 2025                                        2025:KER:51066


implementing the new method this year would not be scientifically appropriate, as a more comprehensive study is required to make an authoritative comparison with the current method. It was also noted that the formula was tested using only a very limited sample and that the parameters used in the formula were derived from that sample itself. Therefore, the committee concluded that a decision can only be made after standardizing the Plus Two marks of applicants both qualified and nonqualified from various boards across different subjects for the past 10 years, applying the new formula to this complete dataset, and comparing it with the existing method. Since the software currently used for the existing method is available at the CEE office, the committee members suggested that the CEE office would be the most convenient for testing the new formula. However, it was clarified by the Joint Commissioner (Computer) that the available software is designed to work after the standardization is done using the required parameters, and that the derivation of those parameters is the responsibility of the currently appointed Standardization Committee by the Government.

Although calculating standardized marks using the formula is a relatively straightforward task, deriving the required parameters demands expert input. Therefore, the committee members informed that a detailed report on the new formula and its associated parameters would be submitted shortly. The third meeting of the Standardization Review Committee, chaired by the W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

Honourable Commissioner for Entrance Examinations, was held online on Monday, May 26, 2025.

Using the Plus Two examination marks received from Kerala Higher Secondary, CBSE, and CISC boards for the period from 2011 to 2024, the marks for these years were standardized using the new method as suggested by the Standardization Review Committee.

The results obtained through this new standardization process, as well as those obtained using the current method, were presented to the committee. Following the examination of this data, the findings were discussed in detail, and the committee reviewed the key differences between the current method and the proposed new method one by one. It was opined that the new method exhibits greater outlier sensitivity, and therefore, precise and scientifically sound provisions must be established to appropriately handle both the lowest and highest marks. Although the average difference between the marks before and after standardization appears to be lower in the new method compared to the existing method which at first glance seems more acceptable the committee opined that more authoritative studies and validations are necessary before this can be accepted as a definitive advantage. The Commissioner for Entrance Examinations requested the committee members to also examine the methods followed in states like Tamil Nadu, Karnataka, Andhra Pradesh, and Telangana, and to present, in the next meeting, an assessment of the applicability of those methods in the context of Kerala.

W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

The committee members concluded that it would be appropriate to maintain the status quo until the advantages of the new method are proven with authoritative evidence. The committee members also stated that a more detailed and authoritative analysis would be prepared and presented at the next meeting. The fourth meeting of the Standard Review Committee, chaired by the Honourable Commissioner for Entrance Examinations, was held online on Friday, May 30, 2025. The committee reviewed the topics discussed in the previous meetings. In the context of preparing the rank list for admission to engineering professional courses, a proposal was discussed to revise the existing 50:50 weightage ratio currently applied between the normalised entrance examination marks and the total marks/grades obtained in the qualifying examination (final year) in Mathematics, Physics, and Chemistry to a new ratio of 60:40 (Entrance score: 60, Qualifying score: 40). This proposal was agreed upon by three members, while one member, Mr. Sivakumar, expressed dissent. Currently, data from the past 10 years is considered for calculating the global mean. However, it was decided that data from the past five years of various boards could also be considered, and that the impact of using five year data instead of ten should be studied in detail. Number of years should be reduced for overall mean and s. d. calculation. The committee recommended that giving initial scores may be considered for students studying under the Kerala W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

syllabus. It was also suggested that the committee constituted as per Government Order G.O.(Rt)No.586/ 2025/HEDN dated 14.05.2025 should study this matter further and adding the raw Plus Two marks directly to the entrance exam marks, as done in some other states, is not scientifically appropriate.

The committee opined that introducing a new formula or making any modifications to the existing one would only be possible after thorough and detailed studies. It must also be ensured that any new formula is demonstrably better than the current one. As it needs more time, the committee concluded that implementing a new formula this year is not feasible.

However, the committee recommended that in the present year, the number of years should be reduced to 5 years for the calculation of overall mean and standard deviation. The committee suggested to revise the existing 50:50 weightage ratio currently applied between the normalised entrance examination marks and the standardized total marks/grades obtained in the qualifying examination (final year) to a new ratio of 60:40 (Entrance score: 60, Qualifying score: 40).

The committee recommended that giving initial scores may be considered for students studying under the Kerala syllabus."

20. The Commissioner for Entrance Examinations, vide

report dated 05.06.2025, submitted his recommendations before

the Government, suggesting five options, enclosing therewith the W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

report dated 02.06.2025 of the Standardization Review

Committee. Thereafter, the Government order dated 01.07.2025

has been issued, whereby the Government amended the

Prospectus-2025, as stated in that order. English translation of

the Government order dated 01.07.2025 reads thus;

"Vide order 1st cited above, the Government approved the prospectus for KEAM, 2025. As per Clause 1.6 of KEAM 2025 prospectus, the Government has the power to make necessary modifications in the prospectus.

2. Government by order 2nd cited above constituted a Standardization Review Committee to conduct study on the method and formula currently used to calculate standardized/normalised marks of the qualifying examination for KEAM engineering entrance and to suggest recommendations for making amendments in the prospectus. The said Committee submitted its report as per reference (4).

3. Government had examined the recommendations in the report submitted by the Standardization Review Committee as per reference (4) and the suggestions of the Commissioner for Entrance Examinations in the reports submitted as per reference (3) and (5).

4. Government had examined the issue regarding amendment of KEAM, 2025 prospectus in detail. In order to arrive at a suitable formula for preparing the rank list for KEAM, 2025 Entrance Examination, it is hereby ordered to amend the prospectus to standardize/normalise the W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

Plus-Two (Class XII) Board marks as per the formula mentioned in the Annexure and by adding the marks of Mathematics, Physics and Chemistry in the ratio of 5:3:2, while maintaining existing 50:50 ratio for the entrance examination marks and marks in the Plus Two (Class XII) Board.

5. The amendments made to the prospectus, approved as per order 1st cited above, are appended to this order."

21. The amendments made to the Prospectus-2025, vide

the Government order dated 01.07.2025, are shown in the

annexure to the said order, in a tabular form. The amendment

made to Clause 1.4(a) of the Prospectus, 2025 reads thus;

"1.4(a) Admission to Engineering courses shall be regulated on the basis of merit as assessed by giving equal weightage of 50:50 to the normalized score obtained in the Entrance Examination for Engineering and the grade/marks obtained in the final year of the qualifying examination for Mathematics, Physics and Chemistry put together in the ratio 5:3:2, after effecting the normalization procedure as described in Clause 9.7.4(b), for computing the Index mark out of 600. In case, the candidate has not studied Chemistry, the marks obtained in Computer Science shall be considered. In case, the candidate has not studied Chemistry and Computer Science, the marks obtained in Biotechnology shall be considered. In case, the candidate has not studied Chemistry, Computer Science and Biotechnology, the marks obtained in Biology shall be W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

considered. The marks as shown in the mark list obtained from the Board of Examination of respective Higher Secondary Board shall be considered for academic eligibility."

22. The amendment made to Clause 9.7.4(b)(i) of the

Prospectus, 2025 reads thus;

"(i) Equal weightage of 50:50 shall be given to the normalized score obtained in the Entrance Examination for Engineering as described in Clause 9.4.4(i) and the grade/marks obtained in the final year of the qualifying examination for Mathematics, Physics and Chemistry put together, in the ratio 5:3:2, after effecting the normalization procedure as described in Clause 9.7.4(b)(iii). In case, the candidate has not studied Chemistry, the marks obtained in Computer Science shall be considered. In case, the candidate has not studied Chemistry and Computer Science, the marks obtained in Biotechnology shall be considered. In case, the candidate has not studied Chemistry, Computer Science and Biotechnology, the marks obtained in Biology shall be considered."

23. The amendment made to Clause 9.7.4(b)(ii) of

the Prospectus, 2025 reads thus;

"(ii) The final year marks of the qualifying examination of each subject Mathematics, Physics and Chemistry/ Computer Science/Biotechnology/Biology, shall be transformed to be out of 100. The marks of the three W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

subjects, after effecting the normalization in each subject, shall be put together in the ratio 5:3:2 (Mathematics:150, Physics:90, Chemistry:60) so that the combined marks of the three subjects is out of 300."

24. The amendment made to Clause 9.7.4(b)(iii) of the

Prospectus, 2025 reads thus;

"(iii) The marks (out of 100) obtained by the students in the relevant subjects in the qualifying examinations conducted by the various Boards or Authority shall be equated with the marks (out of 100) obtained by the students in the same subjects in the qualifying examination of the current year conducted by the State Board of Kerala by adopting the method of normalization using the following formula.

The normalized mark YB of a candidate of a particular board, B, is:

Where HjB and HrK denote respectively the highest marks secured by the students of the board, B, in the year, j, and the highest marks secured by the students of the State Board of Kerala in the current year (2025), and X jB is the mark of a candidate, out of 100, for the subject in the examination conducted by the board, B in the year, j. Qualifying examinations of different years of the same board will be treated as different from each other. Eg: If the highest mark secured by the students of State Board of Kerala in Mathematics, this year, is 100/100 and W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

the highest mark secured by a student of any other Board in the same subject is 95/100, both the highest marks will be considered to be equal to 100/100. If a student of the other Board secures 70/100 in Mathematics when the highest mark secured in Mathematics in the same Board is 95/100, 70/100 marks will be considered to be equal to 73.68/100 marks as arrived at below.

"

25. By the Government order dated 01.07.2025

amendments were also made to other sub-clauses of Clause

9.7.4(b) in the Prospectus, 2025 and also to Clause 9.7.4(g).

26. A reading of the report dated 02.06.2025 submitted

by the Standardization Review Committee, which we have

extracted hereinbefore at paragraph 19, would show that after

detailed discussions the Committee opined that introducing a

new formula or making any modifications to the existing one

would only be possible after thorough and detailed studies and it

must also be ensured that any new formula is demonstrably

better than the current one. Therefore, the recommendation of

the Committee in its report dated 02.06.2025 is that

implementing a new formula during this year is not feasible as it

needs more time. However, the Committee recommended that in W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

the present year, the number of years should be reduced to five

years for the calculation of overall mean and standard deviation.

The Committee also suggested to revise the existing 50:50

weightage ratio currently applied between the normalised

entrance examination marks and the standardized total

marks/grades obtained in the qualifying examination (final year)

to a new ratio of 60:40, i.e., entrance score:60 and qualifying

score:40. The Committee recommended that giving initial scores

may be considered for students studying under the Kerala

Syllabus.

27. A reading of the amended Clauses of the Prospectus-

2025 in the Appendix to the Government order dated 01.07.2025,

some of which have been extracted hereinbefore at paragraphs

21 to 24, would make it explicitly clear that the amendment

made to the standardization formula in the Prospectus-2025 vide

the Government order dated 01.07.2025 are not in tune with the

recommendations of the Standardization Review Committee, as

contained in its report dated 02.06.2025.

28. After referring to Ext.R2(a) calculation statement of

standardized marks produced along with the counter affidavit W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

filed by the Commissioner for Entrance Examinations in

W.P.(C)No.24951 of 2025, the learned Advocate General would

submit that as per the amended clauses of the Prospectus-2025,

all students belonging to different streams such as Kerala Higher

Secondary, CBSE and ICSE are treated equally for the purpose of

standardizing the marks obtained in the qualifying examination.

On the other hand, the learned counsel for the 1st respondent in

W.A.No.1702 of 2025, who is the petitioner in W.P.(C)No.24767

of 2025 would point out Ext.P4 Score Card of KEAM-2025 and

Ext.P7 Score Card of another candidate, who secured similar

marks for KEAM-2024. According to the learned counsel, the 1st

respondent who secured similar marks in KEAM-2025 is now

pushed to 2000 ranks below the rank of 1907 secured by the

candidate in Ext.P7 Score Card.

29. We are unable to consider the rival contentions on the

above aspect in these proceedings, since the materials relied on

by the Government to arrive at a decision to modify the

standardization formula, which was in force from the year 2011,

are not part of the pleadings and materials on record. The said

materials are also not discernible either from the report dated W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

02.06.2025 submitted by the Standardization Review Committee,

which consists of the experts appointed by the Government, or

the Report dated 05.06.2025 of the Commissioner for Entrance

Examinations. Though copy of the above reports is not part of

the pleadings and materials on record, the learned Advocate

General has made available the same for the perusal of this

Court, with copy to the other side. The modified standardization

formula provides for adding the marks of Mathematics, Physics

and Chemistry in the ratio of 5:3:2, instead of the existing ratio

of 1:1:1, while maintaining the existing 50:50 ratio for the

entrance examination marks and marks in Plus Two (XII) Board.

The Standardization Review Committee has not even suggested

or recommended a modified ratio of 5:3:2 for adding the marks

of Mathematics, Physics and Chemistry in its report dated

02.06.2025.

30. Now the issue that remains for consideration is as to

whether the Government, based on the report of the

Commissioner for Entrance Examinations or even the report of

the Standardization Review Committee, can modify the

standardization formula prescribed in the Prospectus-2025, in W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

the midway, as done vide the Government order dated

01.07.2025.

31. In the impugned judgment, the learned Single Judge

found that after the entrance examination was held from

23.04.2025 to 29.04.2025, on different dates, the Government

suddenly woke up and amended the prospectus one hour before

the publication of the rank list on 01.07.2025. On the above

aspect, the learned Advocate General would submit that the

Cabinet decision approving the recommendation for modifying

the standardization formula prescribed in the Prospectus-2025

was taken on 30.06.2025, vide item No.3082, and it is thereafter

that the Government order dated 01.07.2025 was issued at

04.48 p.m. The learned counsel for the respondents-petitioners

in the respective writ appeal would point out that the notification

issued by the Commissioner for Entrance Examinations,

publishing the rank list of KEAM-2025, is also one issued on

01.07.2025, at 05.48 p.m.

32. The learned Advocate General would contend that

when the Government found that there exists disparity while

standardizing the marks of those students who completed 12 th W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

Standard education in Kerala Higher Secondary stream and other

streams, including CBSE, the standardizing formula was modified,

in exercise of the powers under Clause 1.6 of the Prospectus-

2025, vide the Government order dated 01.07.2025. When the

standardization formula prescribed in the prospectus offend

Article 14 of the Constitution of India, the Government is well

within its powers to change the said formula, which would not

amount to change of the rules of the game midway.

33. The learned counsel for additional respondents 3 and

4 in W.P.(C)No.24767 of 2025, who are respondents 3 and 4 in

W.A.No.1702 of 2025, who are students completed 12 th Standard

education in Kerala Higher Secondary stream, would adopt the

above argument of the learned Advocate General.

34. On the other hand, the learned Senior Counsel/

learned counsel for the respondents-petitioners in the writ

appeals would contend that the action of the Government in

modifying the standardization formula prescribed in the

Prospectus-2025, vide the Government order dated 01.07.2025,

would not amount to change of the rules of the game midway.

Clause 1.6 of the prospectus will not authorise the Government W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

to modify or replace the standardizing formula in the prospectus

in the midway and the action of the Government in modifying the

same vide the Government order dated 01.07.2025, would

amount to change of the rules of the game midway. The learned

Senior Counsel for the petitioner in W.P.(C)No.25230 of 2025

would also raise the very same contentions.

35. In Dr.Vinod K.M. [2012 (2) KHC 797], a Division

Bench of this Court was dealing with the challenge made against

the order of the State Government amending the prospectus for

admission to Post Graduate Medical courses in the State, a day

prior to the entrance examination, by which negative marking

was withdrawn. A writ petition was filed challenging the said

order, in which the learned Single Judge refused the interim relief

of staying the operation of amendment to the prospectus. Before

the Division Bench the Government relied on Clause XIX of the

prospectus, which provides that the prospectus is subject to

modification/addition as may be considered necessary by the

Government. It was contended that the Government order

amending the prospectus would not result in changing the rules

after the game has started. The candidates aspiring for seats W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

have no fundamental right to be enforced in respect of the same.

It was also contended that without challenging the rank list the

writ petitioners cannot maintain a challenge against the

Government order whereby negative marking was withdrawn.

Repelling the said contentions, the Division Bench held that the

Government cannot say because of Clause XIX of the prospectus

that they have a right to change the rules of the game at any

time they want. Even if the Government have power to modify or

add to the prospectus, such action must be a reasonable one

without any arbitrariness and it should not suffer from

discrimination. On the facts of the case on hand, the Division

Bench found that though the prospectus was issued somewhere

in December, 2011, till a day before the examination, there was

no move on the part of the Government to withdraw negative

marking for in-service candidates. Everyone concerned must

have been taken aback with such sudden decision, including

some of the in-service candidates. Anything sans reasonableness

and statutory force cannot be approved. Therefore, the Division

Bench found that the argument of the learned Advocate General

that Clause XIX of the prospectus empowers withdrawal of W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

negative marking cannot be accepted.

36. In Dr.Vinod K.M. [2012 (2) KHC 797], the Division

Bench has referred to the decision of another Division Bench in

Dr.Jayakumar E.K. v. Director of Medical Education and

others [ILR 2003 (3) Kerala 46]. In the said decision, the

Division Bench was dealing with a case in which a case in which

the challenge was against the Government order amending the

prospectus for Medical Post Graduate Degree/Diploma Courses,

2002. In the said case prospectus for the year 2002 was issued

on 26.06.2001 and the last date for submission of application

was 30.11.2001. The prospectus came to be amended after the

last date for submission of the application. The Division Bench

disapproved the said move and held that Clause XVIII of the

prospectus cannot be construed as to confer power on the

Government to change the criteria for eligibility for admission to

the course even after the last date for submission of the

application. At least on the last date for submission of application

the candidates should know definitely the criteria for eligibility

for admission to the course. Neither the Director of Medical

Education nor the Government can be permitted to change the W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

criteria for eligibility for admission after the last date for

submission of application. If they are permitted to do so, it would

lead to arbitrary exercise of power to favour or to prejudice

particular candidates depending on the whims and fancies of the

authority concerned. To provide equal opportunity to the

candidates and to maintain fairness and to provide arbitrariness

in the matter of selection of candidates for admission, it is

absolutely necessary that the criteria for eligibility for admission

to the course are not changed after the last date for submission

of application. If at all Clause XVIII empowered the Government

to change the eligibility criteria for admission by issuing

executive orders/notification, the said power can be exercised by

the Government only before the last date for submission of

application and not thereafter. On the date of the impugned

judgment, not only the last date for submission of application

was over but also the final select list for admission had been

published. At that stage if the Government is asked to consider

whether the eligibility criteria should be changed so as to make

Lecturers in Nuclear Medicine also eligible for admission to M.D.

General Medicine Course, the Government will in effect be W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

considering whether two particular individuals (respondents 2

and 3) whose identity is known should be given the benefit of

admission to the detriment of two individuals (appellants) whose

identity also is known. This will strike at the root of the principle

of fairness and equality of opportunity in the matter of selection

of candidates for admission to the course. Hence, the impugned

judgment to the extent it directed the Government to consider

amendment of the prospectus for the year 2002 was set aside by

the Division Bench.

37. In Sreeja S. v. State of Kerala [2013 (1) KHC

230], a learned Single Judge of this Court was dealing with a

case in which the challenge was against the amendment made to

the prospectus for admission to Post B.Sc. Degree Courses under

service quota, based on a rank list prepared according to the

rank of the candidates in the Entrance Examination. Clause 1.6.

of the prospectus provides that the prospectus or any part of it is

subject to modification/addition/deletion, as may be necessary

by the Government. On the ground that during all these years

admissions to Post Basic Degree Course, Medical Post Graduate

Degree Course and Medical Super Speciality Course, including W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

Dental Degree Course under service quota, were being made on

the basis of the seniority of the employees in service subject to

their passing of the entrance examination, the Government

amended the prospectus on the ground that the omission to

provide seniority in service as a criteria in the prospectus is a

mistake. Various decisions, including the decision in

Dr.Jayakumar E.K. [ILR 2003 (3) Kerala 46], were relied on

by the learned counsel for the petitioners. After considering the

rival contentions, it was held that even if there is a power to

amend the prospectus, it cannot be exercised at the final stage

of the admission process and going by the decision of the

Division Bench in Dr. Jayakumar E.K. [ILR 2003 (3) Kerala

46] it should have been exercised at least before the last date of

submission of the application and the admission should be based

on the conditions set out in the prospectus as it stood on the last

date for submission of the application. In the said decision the

learned Single Judge has referred to various decisions of this

Court as well as the Apex Court regarding the power conferred

for amending the prospectus.

38. In Rachit Sinha v. Union of India [(2018) 16 SCC W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

655], the Apex Court was dealing with a case in which the writ

petitioners, who participated in the first round of counselling for

the All-India quota seats for admission to the Postgraduate

Courses in Medicine, were aggrieved by the changes that were

made in the method of counselling by the notice dated

09.04.2018. Their grievance was that candidates who were

ineligible for the second round of counselling according to the

earlier procedure were made eligible as per the notice dated

09.04.2018. Another complaint was against the permission

granted to the allottees in the first round of counselling to retain

their seats for two days after the announcement of the results of

the second round of counselling. The changes made by the

notice dated 09.04.2018 were to the effect that even if a

candidate is allotted a seat in the first round but did not report,

he would be entitled to participate in the second round of

counselling. A candidate who had reported but resigned was also

made eligible to participate in the second round of counselling,

contrary to the position that existed prior to 09.04.2018.

According to the writ petitioners, the competition for the second

round of counselling would increase as the above two categories W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

of candidates who were not eligible to participate in the second

round of counselling earlier were permitted to compete for

admissions in the second round of counselling. They contended

that this change should not have been made after the

commencement of admissions for the year.

39. In Rachit Sinha [(2018) 16 SCC 655], the Apex

Court noticed that, it is clear from the record that the Medical

Council of India decided to make certain changes to the method

of admissions to the postgraduate courses to arrest the blocking

of seats by certain candidates which was detrimental to the

interest of meritorious candidates in the All-India quota. There is

material on record to suggest that devious methods were

adopted by certain candidates to block seats in the All-India

quota and resign from those seats later, which resulted in the

reversion of the All-India quota seats to the State quota. The

Medical Counselling Committee identified about thousand

candidates who were indulging in such illegal practice and

proposes to take action against them after a thorough inquiry.

Therefore, the Apex Court held that there is no infringement of

any legal right of the petitioners in the change of the method of W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

counselling made by the notice dated 09.04.2018. Reduction of

chances of admission does not entail in violation of any right. If

the change in the method of counselling was due to the

circumstances mentioned above, there is no reason to interfere.

40. In Seema Sebastain [2023 (3) KHC 284], a

Division Bench of this Court was dealing with a dispute that

pertains to admission for Post Graduate Ayurveda Course-2022

under the service quota for medical officers. The point that came

up for consideration before the Division Bench was as to whether,

after the publication of the final list of candidates in the service

quota, one of the eligibility criteria can be rectified/changed. The

Division Bench noticed that the prospectus settles the

candidates' admission criteria, etc. and gives a fair level playing

field for every candidate who aspires for admission. A new claim

cannot be admitted in the prospectus before the last date of

submitting applications for admission. Amendment to the

prospectus stands totally in a different perspective when there is

a hostile discrimination between or among different classes

standing on the same footing. If the prospectus fixes an

eligibility criteria which offends Article 14 of the Constitution of W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

India, it cannot be said it will hold good for everyone to

participate in the same manner as provided under the

prospectus without amendment. The right to challenge cannot be

taken away merely because there is a timeline fixed in the

prospectus. No doubt, laches may sometimes be canvassed as a

defence to deny relief, but not to reject the challenge. When all

similarly situated persons are not treated alike, that is open for

challenge before the Constitutional Court. An injustice cured

cannot be considered as a change of eligibility criteria. If such

arguments are sustained, that would amount to a denial of the

right to challenge such arbitrary clauses in the prospectus. No

candidates can be denuded of fundamental rights on the ground

that the prospectus sets a deadline.

41. In Seema Sebastain [2023 (3) KHC 284], on the

facts of the case at hand, the Division Bench noticed that the

retirement age for teachers' quota is fixed at 60. No one has any

dispute on that. The Medical Officer, who enrolled after

01.04.2013 under the National Pension Scheme, also attains

retirement at age 60. They stand at par in regard to the criteria

for retirement. There cannot be discrimination among the same W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

class of employees who are retiring at the same age. The

objective criteria for fixing the upper age limit is that there

should be seven years of service left after the completion of the

course. The same rule must exist for all candidates in similar

circumstances. When the same class of persons are treated

differently, it results in discrimination. Merely for the reason that

the Government passed an order, that does not cease to be a

correctional order to uphold the concept of 'equality' as

enshrined under Article 14 of the Constitution of India. Therefore,

the Division Bench was of the considered view that the

Government was justified in passing an order changing the

eligibility criteria. The Division Bench noticed that the

Government acted on the basis of the orders of this Court as well

as on the basis of the power reserved by the Government in the

prospectus, to amend the prospectus. This would certainly

impact the rights of other candidates. The other candidates can

object to such changes if any of their accrued rights are being

divested consequent upon changing of the eligibility criteria.

Mere inclusion in the select list will not confer any candidate with

an indefeasible right to claim admission in accordance with the W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

original ranking. Recasting a rank list would remove a patent

injustice, which is an inevitable consequence of that process. It

is not a case where candidates have been admitted to the

programme and have started attending classes after the

admission. No rights of the other candidates have now been

taken away. Rearrangement of the rank may lower the prospects

of getting admission. By inclusion in the select list, one is having

only a legitimate expectation for consideration for admission and

no right for admission has been crystallized by such inclusion.

The legitimate expectation can be imperilled by a change of

circumstances, an act of God or by judicial intervention.

42. In Jumni Nasry [2024:KER:20723] a Division

Bench of this Court was dealing with the challenge against an

order dated 20.05.2023 issued by the Ayush Department,

Government of Kerala, permitting the inter-changing of special

reservation seats for BHMS admission at Government

Homeopathy Medical College, Thiruvananthapuram and the

Government Homeopathic Medical College, Kozhikode, on

rotation basis as per the prospectus for admission to Professional

Degree Courses-UG Admission for the year 2023. Clause 1.6. of W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

the prospectus empowers the State Government to

modify/add/delete the provisions in the prospectus. Therefore,

the contention was that the decision dated 20.05.2023 is one

taken after considering the relevant facts and the earlier

admission to the reserved quota. After considering the rival

contentions, the Division Bench found that though Clause 1.6. of

the prospectus empowers the State Government to

modify/add/delete the provisions in the prospectus, as may be

deemed necessary, the said power cannot be used arbitrarily

when the authority was fully aware of the decision by the

Revamp Committee of the UGC and request for inter-change of

seats was pending consideration before the issuance of the

prospectus dated 16.03.2023. Therefore, the Division Bench

found that the submission advanced by the learned Senior

Government Pleader regarding the power under Clause 1.6. of

the prospectus cannot be made applicable in the facts of the

case at hand.

43. In Tej Prakash Pathak [(2025) 2 SCC 1], in the

context of recruitment to public service the Apex Court held that

the eligibility criteria for being placed in the select list, notified at W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

the time of commencement of recruitment process, cannot be

changed midway through the recruitment process unless the

extant rules so permit. Even if such a change is permissible

under the extant rules or the advertisement, the change would

have to meet the requirements of Article 14 of the Constitution

and satisfy the test of arbitrariness.

44. In the instant case, the amendment made to the

Prospectus-2025, vide the Government order dated 01.07.2025,

is in respect of the standardization formula followed in KEAM

from the year 2011 onwards. As evident from Clause 9.7.4(b)(iii)

of the Prospectus-2025, the said standardization formula was

one approved by the Expert Committee constituted vide

G.O.(Rt)No. 1758/2011/H.Edn. dated 03.11.2011. Now, a

formula for standardization, which is substantially at variance

with the existing formula, is introduced by way of that

amendment. The said fact is not in serious dispute.

45. The request of the Commissioner for Entrance

Examinations for modification of the standardization formula was

one made before the Government on 03.11.2024. It is thereafter

that the Government vide G.O.(Ms.)No.97/2025/HEDN dated W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

19.02.2025 approved the Prospectus-2025. In the report dated

02.06.2025 submitted by the Standardization Review Committee,

which we have extracted hereinbefore at paragraph 19, the

Committee after detailed discussions opined that introducing a

new formula or making any modifications to the existing one

would only be possible after thorough and detailed studies and it

must also be ensured that any new formula is demonstrably

better than the current one. Therefore, the recommendation of

the Committee in its report is that implementing a new formula

during this year is not feasible as it needs more time.

46. As already noticed hereinbefore, the amendment

made to the standardization formula in the Prospectus-2025 vide

the Government order dated 01.07.2025, some of which have

been extracted hereinbefore at paragraphs 21 to 24, are not in

tune with the recommendations of the Standardization Review

Committee, as contained in its report dated 02.06.2025. Even

the materials relied on by the Government to arrive at a decision

to modify the standardization formula, which was in force from

the year 2011, are not part of the pleadings and materials on

record. The said materials are also not discernible either from W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

the report dated 02.06.2025 submitted by the Standardization

Review Committee or the Report dated 05.06.2025 of the

Commissioner for Entrance Examinations.

47. The standardization formula modified vide the

Government order dated 01.07.2025 provides for adding the

marks of Mathematics, Physics and Chemistry in the ratio of

5:3:2, instead of the existing ratio of 1:1:1, while maintaining

the existing 50:50 ratio for the entrance examination marks and

marks in Plus Two (XII) Board. The Standardization Review

Committee has not even suggested or recommended a modified

ratio of 5:3:2 for adding the marks of Mathematics, Physics and

Chemistry in its report dated 02.06.2025. The introduction of a

formula for standardization, which is substantially at variance

with the existing formula, just before the publication of the rank

list, is legally impermissible, and the power conferred on the

Government under Clause 1.6 of the Prospectus-2025 would not

enable the Government to introduce a formula for

standardization, which is substantially at variance with the

existing formula, just before the publication of the rank list, in

view of the law laid down in the decisions of this Court in W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

Dr.Jayakumar E.K. [ILR 2003 (3) Kerala 46], Dr.Vinod K.M.

[2012 (2) KHC 797], Sreeja S. [2013 (1) KHC 230] and

Jumni Nasry [2024:KER:20723] and also the decision of the

Apex Court in Tej Prakash Pathak [(2025) 2 SCC 1] (a

decision in the context of recruitment to public service).

48. The decision of the Apex Court in Rachit Sinha

[(2018) 16 SCC 655] was in the context of an amendment

made to the prospectus for counselling for the All-India quota

seats for admission to the Postgraduate Courses in Medicine

regarding the changes made in the method of counselling, by the

notice dated 09.04.2018, whereby, even if a candidate is allotted

a seat in the first round but did not report, he would be entitled

to participate in the second round of counselling. The Apex Court

noticed that the said modification was made based on the

decision taken by the Medical Council of India to arrest the

blocking of seats by certain candidates which was detrimental to

the interest of meritorious candidates in the All-India quota.

Therefore, the Apex Court held that there is no infringement of

any legal right of the petitioners in the change of the method of

counselling made by the notice dated 09.04.2018, and that, the W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

reduction of chances of admission does not entail in violation of

any right.

49. In Seema Sebastain [2023 (3) KHC 284] the

Division Bench of this Court was dealing with question as to

whether after the publication of the final list of candidates in the

service quota for admission to Post Graduate Ayurveda Course-

2022, one of the eligibility criteria can be rectified/changed. The

Division Bench noticed that the retirement age for teachers'

quota is fixed at 60. The Medical Officer, who enrolled after

01.04.2013 under the National Pension Scheme, also attains

retirement at age 60. They stand at par in regard to the criteria

for retirement. When the same class of persons are treated

differently, it results in discrimination. Therefore, the Division

Bench was of the considered view that the Government was

justified in passing an order changing the eligibility criteria.

50. The law laid down by the Apex Court in Rachit Sinha

[(2018) 16 SCC 655] and that laid down by the Division Bench

of this Court in Seema Sebastain [2023 (3) KHC 284] have

no application to the facts and circumstances of the case at hand,

which deals with introduction of a formula for standardization, W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

which is substantially at variance with the existing formula, just

before the publication of the rank list. The said formula provides

for adding the marks of Mathematics, Physics and Chemistry in

the ratio of 5:3:2, instead of the existing ratio of 1:1:1, while

maintaining the existing 50:50 ratio for the entrance

examination marks and marks in Plus Two (XII) Board, which

was not even suggested or recommended by the Standardization

Review Committee in its report dated 02.06.2025. Even the

materials relied on by the Government to arrive at a decision to

modify the standardization formula, which was in force from the

year 2011, are not part of the pleadings and materials on record.

Therefore, we find absolutely no force in the contention raised on

behalf of the appellants that the newly introduced

standardization formula would not offend Article 14 of the

Constitution of India.

In the result, we find no merits in these writ appeals. The

impugned judgment dated 09.07.2025 of the learned Single

Judge, whereby the Government order dated 01.07.2025 has

been set aside and the Commissioner for Entrance Examinations

has been directed to publish rank list in accordance with the W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

Propspectus-2025, which was approved vide Government order

dated 19.02.2025, i.e., without reference to the amendments

made to the said prospectus vide the Government order dated

01.07.2025, warrants no interference. These writ appeals are

accordingly dismissed and the writ petition, i.e., W.P.(C)No.

25230 of 2025, is disposed of in terms of the judgment dated

09.07.2025 of the learned Single Judge in W.P.(C)No.24767 of

2025 and connected matters.

Sd/-

ANIL K. NARENDRAN, JUDGE

Sd/-

MURALEE KRISHNA S., JUDGE

AV W.A.No.1699, 1700, 1701 & 1702 of 2025 and W.P.(C)No.25230 of 2025 2025:KER:51066

APPENDIX OF WP(C) 25230/2025

PETITIONER EXHIBITS

Exhibit -P1 TRUE COPY OF THE RELEVANT PAGES OF THE PROSPECTUS FOR ADMISSION TO PROFESSIONAL DEGREE COURSES 2025 PUBLISHED BY THE 2ND RESPONDENT Exhibit -P2 TRUE COPY OF THE COUNTER AFFIDAVIT FILED BY THE 1ST RESPONDENT IN W.P.(C)NO.

12412/2021 BEFORE THIS HON'BLE COURT DATED 13-09-2021 Exhibit -P3 TRUE COPY OF THE GOVERNMENT ORDER G.O. (MS)NO. 470/2025/HEDN DATED 1-7-2025

 
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 : IDRC

 
 
Latestlaws Newsletter