Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S. Ajith Kumar vs The Member Secretary
2023 Latest Caselaw 11144 Mad

Citation : 2023 Latest Caselaw 11144 Mad
Judgement Date : 24 August, 2023

Madras High Court
S. Ajith Kumar vs The Member Secretary on 24 August, 2023
                                                                                 W.P.No.10493 of 2020

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 24.08.2023

                                                        CORAM :

                        THE HONOURABLE MR. JUSTICE J.SATHYA NARAYANA PRASAD

                                            Writ Petition No.10493 of 2020

                    S. Ajith Kumar                                                   ... Petitioner

                                                          Vs.

                    1. The Member Secretary
                       Tamil Nadu Uniformed Services Recruitment Board
                       Egmore, Chennai – 600 008.

                    2. The Secretary to Government
                       Home (Police II) Department
                       Fort St.George, Chennai 600 009.

                    3. The Director General of Police
                       Dr.Radhakrishnan Salai
                       Mylapore, Chennai 4.                                      … Respondents



                    PRAYER: Writ Petition filed under Article 226 of Constitution of India,
                    praying for issuance of Writ of Mandamus directing the respondents to award
                    one mark to the petitioner for the question no.64 in the written examination
                    which was conducted on 25.08.2019 and direct the respondents to select and
                    appoint the petitioner as Gr-II Police Constable and grant him all
                    consequential service and grant such other further relief.


                    Page No.1 of 6

https://www.mhc.tn.gov.in/judis
                                                                                   W.P.No.10493 of 2020

                              For Petitioner          :     Mr.R.Venkataraman
                                                            Senior counsel for
                                                            Mr.M.Muthappan

                              For Respondents         :     Mrs.C.Meera Arumugam
                                                            Addl. Government Pleader for R1 & R3
                                                            M/s.D.Sowmi Dattan for R2


                                                          ORDER

The petitioner has filed this petition seeking for issuance of Writ of

Mandamus directing the respondents to award one mark to the petitioner for

the question no.64 in the written examination which was conducted on

25.08.2019 and direct the respondents to select and appoint the petitioner as

Gr-II Police Constable and grant him all consequential service and grant such

other further relief.

2. The learned senior counsel appearing for the petitioner submitted

that the Board called for applications for selection and appointment to the

post of Grade-II Police Constables, Firemen and Jail Warders by a common

recruitment conducted by the Tamil Nadu Uniformed Services Recruitment

Board. The petitioner ought to have been awarded one mark for question

No.64 'a' wherein he has given correct answer, since in the earlier selection,

https://www.mhc.tn.gov.in/judis W.P.No.10493 of 2020

the same question was asked and the respondent Board has held that all the 4

answers are correct and awarded ½ mark to all the candidates and in the

present examination also the same question was asked, but the Board has

decided to fix the answer as 'd' and thereby the petitioner could not get one

mark. If the respondents awarded one mark to the petitioner for the correct

answer for question No.64, the petitioner would have got correct marks and

he would have been selected for appointment to the post of Gr-II Police

Constable. As the denial of appointment to the petitioner is highly arbitrary,

the present writ petition has been filed.

2. The learned Additional Government Pleader appearing for the first

and third respondents and the learned counsel appearing for the second

respondent submitted that the issue involved in this writ petition is covered

by the order of this Court in W.P. No. 8046 of 2020 dated 13.07.2022 and

W.P.No.5300 of 2020 dated 15.03.2020 and also covered by a Judgment of

Division Bench of this Court made in W.A.(MD).No.1156 of 2020 dated

18.12.2020 wherein the division bench, in Para 3 and 4 held thus:-

“3. The learned counsel for the appellant would submit that for the previous recruitment in the last year, the following question was asked:

https://www.mhc.tn.gov.in/judis W.P.No.10493 of 2020

79/ jdpj;J epw;Fk; vGj;J vJ vd;gij Fwpf;ft[k;




                              SBME
                              A) M              B) B         C) S          D)E
                              and the answer was given as follows:

                                                             Question Booklet Series
                           Q.No.       A – SERIES        B – SERIES        C - SERIES    D - SERIES
                              79            C                D               A           All correct

The answer was given stating that all four letters namely, “S”, “B”, “M” and “E” were termed to be correct. However, the very same question was asked this year and for the same question, the letter ''E” alone was shown to be a correct answer. The Respondent Recruitment Board cannot have two different answers. The appellant marked box-A which means that letter “M” is vowel. To the very same question, two different answers have been given and therefore, the appellant should also be given mark treating the answer given by him as correct

4. However, it is a common knowledge that the vowels in English alphabets are “A, E, I, O, U”. The respondent Board has correctly fixed “E” as vowel, which has been stated in column No.D this year and therefore, the right key answer has been chosen in this year, irrespective of the fact, a wrong answer was fixed last year. The said wrong answer given last year cannot prevent the respondent Board to give the correct answer this year. Therefore, the appellant is not entitled to any relief”.

https://www.mhc.tn.gov.in/judis W.P.No.10493 of 2020

4. Following the above said judgments of this Court, this writ

petition is dismissed. No costs.




                                                                                     24.08.2023

                    dpq
                    Index               :     Yes/No
                    Speaking Order      :     Yes/No






https://www.mhc.tn.gov.in/judis
                                                                           W.P.No.10493 of 2020



                                                        J. SATHYA NARAYANA PRASAD, J.

                                                                                          dpq


                    To:

                    1. The Member Secretary

Tamil Nadu Uniformed Services Recruitment Board Egmore, Chennai – 600 008.

2. The Secretary to Government Home (Police II) Department Fort St.George, Chennai 600 009.

3. The Director General of Police Dr.Radhakrishnan Salai Mylapore, Chennai 4.

Writ Petition No.10493 of 2020

24.08.2023

https://www.mhc.tn.gov.in/judis

 
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