Citation : 2026 Latest Caselaw 2697 Ori
Judgement Date : 20 March, 2026
ORISSA HIGH COURT : CUTTACK
WP(C) No.32053 of 2025
An application under Articles 226 & 227 of the Constitution of
India.
***
Sri Mohit Kumar Sahu (Minor) represented through its father guardian, Sri Chanchal Kumar Sahu.
... Petitioner.
-VERSUS-
Central Board of Secondary Education, New Delhi represented through its Chairman, CBSE Integrated Office Complex, New Delhi & Others ... Opposite Parties.
Counsel appeared for the parties:
For the Petitioner : Mr. Kunal Kumar Swain, Advocate
For the Opposite Parties : Mr. T. Pattanayak, Adv.
(For the CBSE)
P R E S E N T:
HONOURABLE MR. JUSTICE ANANDA CHANDRA BEHERA
Date of Hearing : 11.03.2026 :: Date of Judgment : 20.03.2026
J UD G M E N T
ANANDA CHANDRA BEHERA, J.--
1. This writ petition under Articles 226 and 227 of the
Constitution of India, 1950 has been filed by the petitioner
praying for quashing the impugned memorandum dated
08.10.2025 (Annexure-6) issued by the Under Secretary
(Confidential), Central Board of Secondary Education,
Regional Office, Bhubaneswar (Opp. Party No.3) and for
issuance of necessary directions to the Opp. Parties to publish
the result of the petitioner, in respect of his Senior School
Certificate Examination, 2025 (Class-XII) within a stipulated
time and to pass such other order/orders or
direction/directions as the Courts deems fit and proper in
order to give complete relief to the petitioner.
2. The case of the petitioner is that, he petitioner was a
regular student of Class-XII of Zenith Lions Gurukul,
Padampur in the District of Bargarh. He (petitioner) appeared
his Senior School Certificate Examination, 2025 (Class-XII)
under the Central Board of Secondary Education in Padampur
Public School in the District of Bargarh as a regular student
on the basis of the admit card vide Annexure-1 issued to him
by the CBSE (Opp. Party No.1). Though, in the said
examination, he (petitioner) had done extremely well, but his
result in the website was published on dated 13.05.2025 in
Annexure-2 reflecting as R.L. (Result Later) and no marks
were awarded to him in any paper. Subsequent thereto, the
Principal, Zenith Lions Gurukul, Padampur provided the
official order dated 26.05.2025 issued by the Regional
Direction, Central Board of Secondary Education, Regional
Office, Bhubaneswar (Annexure-3) stating that, the result of
the petitioner in two subjects i.e. Chemistry (Subject Code:
043) and English (Subject Code:301) were cancelled on the
ground of adoption of unfair means (UFM) during examination
as in respect of Chemistry it was alleged that, same wrong
answer for answer of question Nos.12 in set 3 with many
adjacent students of the examination hall. So far as the
subject English is concerned, it was mentioned that, in all the
sets, most of the answers were written in same pattern with
many adjacent students of the examination hall. For which,
his entire result of 2025 was cancelled.
To which, the petitioner challenged by filing WPC
No.17098/2025 praying for quashing the cancellation of his
result and to direct the Opp. Parties to publish his result. The
said Writ Petition vide WPC No.17098/2025 of the petitioner
was decided analogously with other writ petitions by this
Court and the Judgment thereof was passed on dated
15.09.2025 as per Annexure-4, wherein, the C.B.S.E (Opp.
Party No.1) was directed to make an enquiry in terms of Bye-
Laws 36 of the CBSE after giving reasonable opportunity of
participation to the petitioner stipulating the outer limit of
that enquiry within two weeks keeping all the contentions of
the parties open.
In pursuance to the said analogous Judgment passed on
dated 15.09.2025 in WPC No.17098/2025 along with other
WPCs vide Annexure-4 by this Court, the CBSE (Opp. Party
No.1) conducted an enquiry into the matter through its UFM
Sub-Committee and during the course of that enquiry, the
UFM Sub-Committee of the CBSE supplied a printed format to
the petitioner asking him 18 questions in the form of
answering yes or no such as i) whether he has adopted unfair
means or not, ii) what is the name of his principal iii) Do you
know the invigilators etc.
Out of the said 18 questions, the above 3 questions were
not related to the subjects in question and 6 questions were
asked to the petitioner in respect of various subjects such as:
Physics, English, Chemistry, Mathematics, Economics and
Biology and most of the questions were not related to the
subjects i.e. Chemistry and English, in respect of which, there
was allegation of malpractice against the petitioner.
3. Thereafter, a copy of the memorandum dated 08.10.2025
vide Annexure-6 was issued by the Under Secretary
(Confidential), Central Board of Secondary Education,
Bhubaneswar (Opp. Party No.3) on behalf of Opp. Party No.1
(CBSE) to the petitioner informing him that:
You are found indulged in Unfair Means activity under
Rule 36.2(vi) & (viii) of the Examination Bye-Laws.
Accordingly, as per Rule 36.3(v) of the Examination Bye-
Laws of the Board, your result of Main Examination 2025 is
hereby cancelled in the subject(s) (i.e. O43-Chemistry & 301-
English Core), wherein you were found indulged in Unfair
Means activity and you will be permitted to appear in the
examination next year i.e. 2026 subject to meeting of other
eligibility criterias under failure category.
To which, the petitioner challenged by filing this Writ
Petition praying for quashing the Annexure-6 and to publish
his result taking various grounds.
4. As per the writ petition of the petitioner, though, the
result of almost all candidates of the same centre has been
published, except few like the petitioner and the result of the
petitioner has been cancelled by the Opp. Parties
clandestinely taking a discriminating attitude towards him
(petitioner), for which, the above memorandum dated
08.10.2025 (Annexure-6), i.e. the cancellation of the entire
result of the petitioner alleging malpractice in two subjects i.e.
Chemistry and English Core on the ground of giving similar
answers in most of the questions along with MCQs with
adjacent students of that centre cannot be sustainable under
law.
5. I have already heard from the learned counsel for the
petitioner and learned counsel Mr. T. Pattanayak for the Opp.
Parties.
6. As per the rival submissions of the learned counsels of
both the sides on the basis of the writ petition, the crux of this
writ petition is that,
"whether the impugned memorandum dated
08.10.2025 Annexure-6 issued by the C.B.S.E. (Opp.
Party No.3) regarding the cancellation of the result of
Senior School Certificate Examination, 2025 (Class-XII)
of the petitioner alleging him indulgence in adopting
unfair means during examination in two subjects i.e.
Chemistry & English giving similar answers in some
questions thereof with other students in the same centre
is sustainable under law?"
7. It is the undisputed case of the parties that,
"neither the centre, in which the petitioner was appearing examination was scratched on the ground of mal practice nor there was any report from the principal, centre superintendent,
invigilators or any flying squad about any mal practice by any students including the petitioner in the said centre or any incriminating material was found from the possession of the petitioner or from the examination hall.
The result of Senior School Certificate Examination, 2025 (Class-XII) of the said centre, in which, the petitioner was appearing has not been cancelled except the petitioner along with some other few students, but the result of all other students were duly published. Much after the evaluation of the answer sheets of the petitioner, the final result of the petitioner was cancelled stating about the similarity in answers in some multiple choice questions in Chemistry and English subjects with other students of that centre.
As per the report of the UFM Sub-Committee of the CBSE, as the petitioner could not answer some of the questions put to him during enquiry by the members of that UFM Sub-Committee, then, on application of Rule 36.2 (vi) & (viii) of the examination Bye-Laws of the CBSE, his result of 2025 has been cancelled."
8. When the CBSE (Opp. Party No.1) published the final
result of all the students of the same examination centre
except the petitioner and some other few students
forgiving/condoning the alleged negligent acts of their agents
i.e. principals, centre superintendents and invigilators of the
said centre in conducting the examination, then, at this
juncture, the Opp. Party Nos.1 and 2 should not have
cancelled the result of the petitioner alleging adoption of
malpractice against him in respect of two subject as indicated
in Annexure-6 on the basis of inferences, surmises and
conjectures without any direct evidence/material.
So, the above conduct of the Opp. Party Nos.1 and 2 i.e.
the adoption of pick and choose method in publishing the
final result of all the students except the petitioner along with
some other few students without any direct evidence or
material is not free from discrimination, which is ultimately
affecting the right to equality of the petitioner guaranteed
under Article 14 of the Constitution of India, 1950.
When there is no authentic/concrete legal proof before
the UFM Sub-Committee to reach in a definite conclusion that,
the petitioner had adopted malpractice during examination in
respect of some answers in two subjects indicated in
Annexure-6, then, at this juncture, the cancellation of the
result of the petitioner as per Annexure-6 on the basis of
asking some questions to the petitioner during enquiry by
UFM Sub-Committee Members cannot be sustainable under
law. Because, the aforesaid decision of the Members of the
UFM-Sub-Committee is on presumption, conjunctures and
surmises without any legal basis.
On this aspect, the propositions of law has already been
clarified in the ratio of the following decisions:
(A) In a case between Board of Secondary Education, Orissa, Cuttack Vs. Gayatri Hota and Others reported in 2001 (I) OLR 398 that, malpractice in examination and cancellation of results--Results of some examinees were withheld for taking recourse of malpractice in examination--Out of them some were exonerated and the result of the petitioners were cancelled as decided by the examination committee--Neither the centre superintendent nor or from any other quarter, there was complaint of malpractice. There was possibility of some similarity in answers as the questions were objective in nature and those were short questions. On the basis of suspicion, a positive decision cannot be arrived at.
(B) In a case between Rajesh Kumar and Another Vs. The Institute of Engineers (India) decided in Civil Appeal No.5057 of 1997 (SC) on 25.07.1997 that, results of some candidates withheld for adopting unfair means and malpractices in the examinations.
Explanations of examinees not accepted-Results of the said examinees cancelled-Suit by two of the said examinees before Civil Court-When the matter came before the High Court, it directed the Institute to redecide the matter-This time the Institute adopted a new technique to test the ability of the examinees and decided the matter against them-Held, the orders of the Institute in cancelling the results of the appellants' examinations and disqualifying them for two succeeding examinations were in access of jurisdiction and are quashed. The Institute
should declare the result of the examinees forthwith.
(C) In a case between Chairman, J & K State Board of Education Vrs. Feyaz Ahmed Malik & Others reported in AIR 2000 SC 1039 that, matters concerning campus discipline of educational institutions and conduct of examinations, the duty is primarily vested in the authorities in-charge of the institution, and in such matters Court should not try to substitute its own views in place of the concerned authorities nor thrust its views on them.
(D) In a case between Harish Chandra Tewari & others Vs. The Board of H.S. & Another reported in AIR 1981 (All.) 144 that, the Hon'ble Division Bench did not accept the charge of copying solely on the ground that, the answers of the true translation given by the examinees remarkably tallied with one another and also held that, similarity in some of the answers in the two answer books in question was not proper, there being no direct evidence that, any one observed the petitioner using unfair means during the course of the examination.
Cancellation of result quashed.
(E) In the cases between Basanta Kumar Pradhan & Others Vs. State of Orissa & Others reported in 2011 (1) OJR 868 that, there was allegation of malpractice--which was challenged before the High Court--Held, the examination committee should have sufficient materials to come to a conclusion that, there was malpractice and it cannot base their decisions on presumption, conjectures and surmises, as no incriminating materials were found from the possession of any particular student nor were found from the examination halls as would been from the report of the flying squad. Held, the decisions of the Examination
Committee to award '00' marks to the petitioner in History Paper-1 of Higher Secondary +2 Examination, 2009 cannot be sustained. (Para Nos.5 to 7)
9. Here in this matter at hand, when the result of the
examination of all the students of the same centre, in which
the petitioner had appeared has already been published in
due time, but when the result of the petitioner along with
some other few students has been cancelled on the ground of
his indulgence in malpractice in some questions in two
subjects during examination alleging similar answers with
other students and when neither the principal nor the centre
superintendent or the invigilators of the examination centre
had alleged any allegation regarding adoption of any
malpractice by the petitioner during examination and when as
per law, the conduct of examinations is primarily vested in the
authorities in charge of the institution at the time of
conducting examination and when there was no allegation
regarding the adoption of any malpractice by the petitioner
during examination by the in-charge of the examination
centre, who was vested with all powers and authorities to
conduct the examination and when the result of the petitioner
has been cancelled due to giving incorrect answers in some
questions of the members of the UFM Sub-Committee, then,
at this juncture, by applying the principles of law enunciated
in the ratio of the aforesaid decisions, the cancellation of
result of the Senior School Certificate Examination (Class-XII),
2025 of the petitioner on the basis of inference, presumptions,
conjectures and surmises without any direct evidence or
material is not sustainable under law.
Therefore, there is justification under law for making
interference with the impugned memorandum dated
08.10.2025 (Annexure-6) issued by the Under Secretary
(Confidential), Central Board of Secondary Education,
Regional Office, Bhubaneswar (Opp. Party No.3) through this
writ petition filed by the petitioner. For which, the Annexure-6
is liable to be quashed.
10. As such, there is merit in the writ petition filed by the
petitioner. The same is to be allowed.
The impugned memorandum dated 08.10.2025
(Annexure-6) issued by the Opp. Party No.3 is quashed.
11. All the Opp. Parties are jointly and severally directed to
publish the result of the Senior School Certificate
Examination (Class-XII) of the petitioner 2025 within a week
from the date of this Judgment and to communicate the result
of the petitioner as well as its consequential certificates and
mark sheets as per the rules immediately after publication of
his result.
12. As such, this writ petition filed by the petitioner is
disposed of finally.
(ANANDA CHANDRA BEHERA) JUDGE High Court of Orissa, Cuttack The 20 .03. 2026// Rati Ranjan Nayak Sr. Stenographer
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!