Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

A.Mahendran vs The State Of Tamil Nadu
2024 Latest Caselaw 20738 Mad

Citation : 2024 Latest Caselaw 20738 Mad
Judgement Date : 23 October, 2024

Madras High Court

A.Mahendran vs The State Of Tamil Nadu on 23 October, 2024

Author: R.Subramanian

Bench: R.Subramanian

                                                                     W.A.(MD)No.2053 of 2024


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                              DATED: 23.10.2024

                                                  CORAM:

                              THE HONOURABLE MR.JUSTICE R.SUBRAMANIAN
                                                        and
                           THE HONOURABLE MRS.JUSTICE L.VICTORIA GOWRI


                                           W.A.(MD)No.2053 of 2024
                                                        and
                                   C.M.P.(MD)Nos.14692 & 14694 of 2024


                     A.Mahendran                                         : Appellant
                                                  Vs.

                     1.The State of Tamil Nadu,
                        Represented by its,
                        Principal Secretary to Government,
                        School Education Department,
                        Fort St. George,
                        Secretariat,
                        Chennai – 600 009.


                     2.Teachers Recruitment Board,
                        Rep. by its Chairman,
                        DPI Campus, College Road,
                        Chennai.


                     3.The National Council for Teacher Education (NCTE),
                        Rep by its,
                        Member Secretary,
                        New Delhi.                                 : Respondents
https://www.mhc.tn.gov.in/judis

                     1/6
                                                                              W.A.(MD)No.2053 of 2024




                     PRAYER: Writ Appeal filed under Clause 15 of Letters Patent,

                     praying to set aside the order dated 15.07.2024 passed in W.P.

                     (MD)No.15507 of 2024 and allow this Writ Appeal.

                                  For Appellant          : Mr.V.Meenakshi Sundaram
                                  For Respondent No.1    : Dr.S.P.Maharajan
                                                          Special Government Pleader
                                  For Respondent No.2    : Mr.V.R.Shanmuganathan
                                                          Standing Counsel
                                  For Respondent No.3    : No appearance


                                                 JUDGMENT

************** [Judgment of the Court was delivered by R.SUBRAMANIAN, J.]

Challenge is to the order of the learned Single Judge made in

W.P.(MD)No.15507 of 2024 dated 15.07.2024.

2.We do not think we can interfere with the order of the

learned Single Judge. The selection process is over. Because there

were certain mistakes in the suggested answers in the multiple

choice question paper, certain questions were declared as star

questions, whereby every candidate who had attempted to answer

the question was given a mark irrespective of the correctness of

the answer. This has been done across the Board to all the

candidates. Therefore, the petitioner will also be a beneficiary of

such star questions.

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

3.The similar claim was rejected by the Principal Bench and

the learned Single Judge has followed the said order. We do not

think we could test the correctness of the decisions of the Teachers

Recruitment Board to award marks for all the persons who have

attempted these questions and the rationale behind such decision.

No doubt, Mr.Meenakshi Sundaram, learned Counsel for the

appellant would submit that as far as the question Nos.42, 113, 126

and 179 are concerned, the mistake in the answer is a spelling

mistake and everybody knows the correct answer. Therefore, the

decision of the Teachers Recruitment Board to mark these

questions as star questions and award mark to every person who

had attempted these questions is not justified.

4.We are afraid that we cannot decide upon the said

contention in a proceeding under Article 226 of the Constitution of

India. It is for the Teachers Recruitment Board to do so. It has the

essential wisdom to decide on the treatment of the questions and

the marks to be given. This Court cannot substitute its own ideas.

In the light of the above, we see no reason to interfere with the

order of the learned Single Judge. Hence, the appeal fails

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

5.Accordingly, the Writ Appeal stands dismissed. There shall

be no order as to costs. Consequently, connected miscellaneous

petitions are closed.




                                                          [R.S.M.,J.]   &   [L.V.G.,J.]
                                                                  23.10.2024
                     Neutral Citation : Yes/No
                     Index : Yes/No
                     Internet          : Yes/No
                     MR




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

To

1.The Principal Secretary to Government, State of Tamil Nadu, School Education Department, Fort St. George, Secretariat, Chennai – 600 009.

2.The Chairman, Teachers Recruitment Board, DPI Campus, College Road, Chennai.

3.The Member Secretary, The National Council for Teacher Education (NCTE), New Delhi.

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

R.SUBRAMANIAN, J.

and L.VICTORIA GOWRI, J.

MR

JUDGMENT MADE IN

23.10.2024

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter