Citation : 2022 Latest Caselaw 6932 Tel
Judgement Date : 22 December, 2022
THE HON'BLE SRI JUSTICE E.V.VENUGOPAL
W.P.Nos.40381, 41113, 41559, 42031 & 42730 of 2022
COMMON ORDER:
1 Heard Sri Ch.Srikanth and Sri Ramesh Chilla, learned
counsel for the writ petitioners.
2 Since the point involved in all these writ petitions is one and
the same, all these writ petitions are being disposed of by way of
this common order.
3 In all the writ petitions, the common case of the petitioners is
that they appeared for Group-I preliminary examination conducted
by the second respondent on 16.10.2022. Petitioners were
supposed to encode / bubble the hall ticket numbers, exam centre
code, test booklet code at the columns given the Optical Mark
Recognition (OMR) sheets so also to encode / bubble the answers
for each question using the prescribed ball point pen. Accordingly,
the petitioners have bubbled the hall ticket number on their
respective answer sheets and had also manually written their
respective hall ticket numbers above the bubbling - a column
specified for the same. The petitioners completed encoding the
answers in the OMR sheets. Most of the petitioners who mistakenly
bubbled the hall ticket number have bubbled Zero instead of 1 and
1 instead of Zero and a few petitioners bubbled again the correct
number as no alternative was provided to them. The petitioners
submitted their representations to the second respondent. While
being so, the second respondent informed all the petitioners that
their OMR sheets cannot be considered due to the error in
bubbling the hall ticket. The grievance of the petitioners is that it
is not the case of the respondents not being able to identify the
OMR sheets of the petitioners due to the mistake in bubbling the
hall ticket number and the correct OMR sheets being made
available on the website and the same being accessible using the
hall ticket number of individual petitioner bears testimony of the
fact that the petitioners' OMR sheets are very much intact and
assigned to their respective hall ticket number.
4 The second respondent filed counter affidavit contending
that the petitioners applied to the said notification having
consented to the terms and conditions/instructions stipulated
therein, including the instructions pertaining to the OMR answer
sheet. The respondents emphasized that no request for
reconsideration of such rejected / invalidated cases will be
entertained. It is further submitted that the candidates were
instructed to ask the invigilator for replacement if there is any
defect in the Test Booklet or OMR answer sheet and as such there
is no stipulation of providing a buffer answer sheet to the
candidates. It is also stressed that the OMR answer sheets will be
invalidated on wrong / erroneous / incomplete darkening /
shading of hall tickets and it will lead to invalidation of candidates.
If the Test Booklet Number is encoded incorrectly, as such OMR
scans cannot be valuated by the machine to valuate the questions
in the Test Booklet Number. Similarly, when the candidate fails to
bubble the Booklet number on OMR sheet, it is not possible to
value his / her OMR answer sheet as there are different sets of
answer keys for different Booklet numbers for different question
papers, as the machine cannot determine the correct Booklet
number and as a consequence, such OMR answer sheets are
invalidated.
5 It is the specific contention of the respondents that
identifying the correct Booklet number involves checking the
examination records like nominal roll, attendance sheets which
requires physical verification of the OMR answer sheets and
records. This cannot be done as TSPSC dispensed with the manual
intervention for evaluation by replacing it with electronic
evaluation. Further, if thousands of candidates who made similar
mistakes seek the same benefit of manual verification of other
relevant records to determine the exact Booklet number of the
candidates, such a situation is fraught with the ills of manual
intervention besides delaying the recruitment process.
6 It is further submitted that out of all the candidates who
appeared for the examination on 16.10.2022, a total number of
9932 wrong bubbling cases were identified by the scanner where
the candidates made mistakes while encoding - scratching of
bubbles / erroneous bubbling etc., while filling the Hall Ticket
Number / Test Booklet number on OMR sheet.
7 The learned counsels for the petitioners submitted that the
very purpose of enabling the candidates to manually write the Hall
Ticket Numbers is to verify the OMR sheets manually in case there
arise any error in the OMR sheets either mechanical or human
error. Since in any event, the second respondent made avail of
identifying OMR sheets in both manual manner and automated
manner using computer system and in such a case erroneous
bubbling in respect of Hall Ticket Number or question paper code
under first part of the OMR sheet should not hammer the fate of
the petitioners basing on the instructions which are not supported
by any statutory provision and availing petitioners to identify their
question sheets in both ways and valuating the said answer sheets
in only automated / mechanical procedure, which is arbitrary
exercise of power. It is also submitted that the invigilators were
instructed to verify the incorrectness of the errors so occurred and
permit the candidates to make corrections, upon which, the
invigilator was to endorse to remove any such discrepancy.
8 On the other hand, the learned Government Pleader for the
respondents submitted that Courts could not overlook the
mandatory nature of instructions issued by the Commission that
would be binding on all candidates and that once an instruction
has been issued by the Commission, the same will have to be
treated as mandatory in nature and require strict compliance
without any exception. The learned Government Pleader further
vehemently contended that when TSPSC has prescribed certain
method and mode, the candidates must follow the same method in
letter and spirit but they cannot deviate in any manner and relied
upon a decision of the Hon'ble Apex Court in Union of India Vs.
Mahendra Singh1 wherein it was held at para No.14 as follows:
"......It is well settled that if a particular procedure in filling up the application form is prescribed, the application form should be filled up following that procedure alone. This was enunciated by Privy Council in the Nazir Ahmad vs. King Emperor2 wherein it was held that "that where a power is given to do a certain thing in a certain way the thing must be done in that way or not at all. Other methods of performance are necessarily forbidden."
9 The learned Government Pleader also relied on a decision of
the Hon'ble Apex Court in State of Tamil Nadu Vs.
G.Hemalathaa3 wherein at para No.12 it was held as follows:
"After giving a thoughtful consideration, we are afraid that we cannot approve the judgment of High Court as any order in favour of the candidate who has violated the mandatory instructions would be laying down bad law......"
10 As can be summed up from the factual matrix, the issue
involved in all these writ petitions relates to the mistakes
committed by the petitioners while bubbling the circles meant for
Hall ticket numbers. In the light of the above facts, it has to be
seen whether the mistake stated to have been committed by the
petitioners was committed advertently or inadvertently and
whether the petitioners are entitled for any relief in the present writ
petitions.
1 2022 LawSuit (SC)863 2 1936 SCC OnLine PC 41 3 2019 LawSuit (SC) 1539
11 It is an admitted and undisputable fact that the Commission
has placed a sample OMR sheet on its website for the purpose of
candidates' convenience, so that they can practice on the sample
OMR answer sheet before going to the examination. The relevant
paras of the instructions make it clear that the encoding or
bubbling in the original OMR sheet would be final and no claim
would be entertained. It was also clearly stated that forgetting to
bubble any code will not entail the evaluation of answer scripts. So
at every stage, the respondents have put the petitioners as well as
the candidates who appear for the examination on notice about the
mode of bubbling. So the petitioners cannot claim excuse or cannot
also plead ignorance. The contention of the learned counsel for the
petitioners that the petitioners were under confusion also cannot
be countenanced since the petitioners were conscious of the things
to be done even prior to the examination.
12 It is to be borne in mind that the petitioners in these cases
were appearing for Group-I examinations. So, besides knowledge
and expertise on the syllabus, they should have basic knowledge
about the mode of answering / bubbling the OMR sheets as well,
which aspect also elicit the intricate mental ability of the candidate
appearing for the examination.
13 Further, as could be seen from the counter affidavit of the
respondents, a total number of 9932 wrong bubbling cases were
identified out of 2.85 lakh candidates who wrote the examination
have committed this type of mistakes. In such circumstances, if
the plea of the petitioners is to be considered, such an exercise will
jeopardize the interests of 97% candidates who have bubbled
correctly as per instructions. Therefore, question of violation of
principles of natural justice or equity also does not apply to the
facts and circumstances of the present case. On this point I am
fortified by the judgment of a Division Bench of this Hon'ble Court
in TSPSC Vs. Pothula Durga Bhavani (W.A.No.1369 of 2018 & Batch
dated 19.07.2021) wherein the division bench in unequivocal terms
held at para No.15 as follows:
"15. The submission made by learned counsel for the petitioners that the errors committed by the petitioners of wrong bubbling/double bubbling and/or absence of bubbling in the hall ticket numbers are bona fide errors and can be easily corrected, is untenable. Tough as it may sound, compassion or generosity of the heart has no place in public examinations conducted by an Examination Regulatory Authority like the TSPSC. The petitioners ought to have carefully read the instructions issued by the TSPSC and correctly filled in their personal details, hall ticket number etc., in the OMR sheet, as mandated. Once it is admitted that the entries made were inaccurate due to which the answer sheets of the petitioners were not evaluated and in view of the fact that evaluation in such cases is an electronic process undertaken through scanners, with no human intervention, we are of the opinion that no directions can be issued to the TSPSC to conduct manual scanning of the weeded out answer scripts to collate and declare the results of the petitioners."
14 Taking the totality of circumstances into consideration and
having regard to the facts and circumstances and in the light of the
principle enunciated in Mahendra Singh (2 supra) and
G.Hemalathaa (3 supra) more particularly the judgment of the
division bench of this Hon'ble Court in Pothula Durga Bhavani
case, this Court is of the considered view that though the craving of
the writ petitioners is understandable, but this Court is bound by
the judgment of the division bench of this Court in Pothula Durga
Bhavani case (supra) and hence constrained to come to the rescue
of the writ petitioners.
15 In the result, the writ petitions are dismissed at the stage of
admission. No order as to costs.
16 Miscellaneous petitions, if any, pending in all these writ
petitions shall also stand dismissed.
------------------------------
E.V.VENUGOPAL, J.
Date: .12.2022 Kvsn
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!