Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Telangana vs Kethavath Santhosh Kumar
2024 Latest Caselaw 47 Tel

Citation : 2024 Latest Caselaw 47 Tel
Judgement Date : 4 January, 2024

Telangana High Court

The State Of Telangana vs Kethavath Santhosh Kumar on 4 January, 2024

Author: Abhinand Kumar Shavili

Bench: Abhinand Kumar Shavili

       HON'BLE SRI JUSTICE ABHINAND KUMAR SHAVILI
                            AND
     HON'BLE SRI JUSTICE NAMAVARAPU RAJESHWAR RAO

     WRIT APPEAL NOs.1089, 1098, 1099, 1105, 1106, 1107,
               1116, 1119 and 1137 OF 2023


COMMON JUDGMENT:

(Per Hon'ble Sri Justice Abhinand Kumar Shavili)

All these Writ Appeals are being disposed of by way of

this common judgment, as the issue raised in all these Writ

Appeals is one and the same.

2. Writ Appeal Nos.1089, 1098, 1099, 1105, 1106 and

1116 of 2023 are filed by the State of Telangana and Telangana

State Level Police Recruitment Board, Hyderabad, aggrieved by

the orders passed in W.P.No.18748 of 2023 and batch

dt.09.10.2023, and Writ Appeal Nos.1107, 1119 and 1137 of

2023 are filed by the writ petitioners contending that some more

questions were to be deleted from the scheme of examination on

the ground that the questions were capable of yielding to

multiple answers and there is no correct answer being provided

to certain questions.

3. Heard learned Government Pleader for Services-I and

Sri K. Ramakanth Reddy, learned Senior Counsel appearing for

the Telangana State Level Police Recruitment Board, Hyderabad,

Sri G.Vidyasagar, learned Senior Counsel representing Sri Sai

Prasen Gundavaram, learned counsel appearing for the

appellants in Writ Appeal Nos.1107 and 1119 of 2023 and

Ms. Vladimeer Khatoon, learned counsel for the appellants in

Writ Appeal No.1137 of 2023 and Sri N.S.Arjun Kumar and

Sri Ramesh Chilla, learned counsel for the respondents in the

Writ Appeals filed by the State.

4. It has been contended by the appellants-State as well

as Telangana State Level Police Recruitment Board, Hyderabad,

that they have issued a notification to fill up Stipendiary Cadet

Trainee Police Constable in Civil and other categories on

30.04.2023. In all, 15,644 posts were notified and the selection

is comprised of preliminary test followed up physical efficiency

test and final examination, and the appellants' Board has

conducted the final examination on 30.04.2023 and the final

written examination is consisting of objective type questions

having four multiple options of answers and a candidate has to

mark only the nearest appropriate answer to any of the question.

The Appellant Board has published the preliminary key on

22.05.2023 and invited objections to the questions which

appeared in the final examination. Several candidates have filed

their objections with regard to correctness of questions and also

to the correctness of preliminary key and the Appellant Board

has referred all the objections to an Expert Committee consisting

of body of academicians and after obtaining their opinion, it has

published the final key on 30.05.2023. The respondents

candidates who have appeared for the final examination, have

filed Writ Petition No.18748 of 2023 and batch of cases before

this Court challenging the correctness of questions as well as

answers provided to the questions and the learned Single Judge

of this Court has partly allowed the Writ Petitions by directing to

delete question Nos.57, 122, 130, and 144 of Booklet 'C' and

directed the Appellant Board to re-do the exercise by deleting the

marks awarded to the candidates afresh, without appreciating

any of the contentions raised by the Appellant Board.

5. Learned counsel for the Appellant Board has

contended that in para No.15 of the judgment, the learned Single

Judge has come to the conclusion that the courts cannot go into

the correctness or otherwise of the answers in the final key to

the questions prepared by the Board as the final key was

published only after the Expert Body/Committee has looked into

the objections received from the candidates. When the learned

Single Judge has come to such a conclusion, the learned Single

Judge could not have deleted four questions from the scheme of

examination and could not have directed the Appellant Board to

re-do the exercise afresh by deleting the four questions which

runs contrary to the finding recorded by the learned Single

Judge in the preceding paragraph.

6. Learned counsel for the Appellant Board has further

contended that all the objections were referred to a Body of

Expert Committee and only after Expert Committee gave its

opinion, the final key was published. Therefore, the learned

Single Judge was not justified in interfering with the questions

and could not have directed to delete four questions from the

scheme of examination.

7. Learned counsel for the Appellant Board has further

contended that the learned Single Judge has set aside three

questions on the ground that the answers in Telugu version were

not properly translated in Telugu; whereas the Expert

Body/Committee has come to the conclusion that merely not

translating the key answers in Telugu would not change the

nature of the question. As per the instructions to the candidates

issued at the time of examination, in instruction No.9 it was

made very clear that the question paper book-let will be printed

in two languages i.e., English/Telugu or English/Urdu. In case

of any doubt or any ambiguity in question, then the English

version will be considered as correct version. Admittedly, there

was no error in the English version. The only issue raised by the

respondents-candidates was that the answers were not properly

translated in the Telugu vernacular language, except writing the

English word in the Telugu that itself would not make the

question as invalid. As the instruction No.9 to the candidates

has made it very clear that only English version of the question

has to be taken into account for finality, but the learned Single

Judge has partly allowed the Writ Petitions and directed to delete

three questions on the ground of not properly translating the

answers in Telugu.

8. Learned counsel appearing for the Appellant Board

has further contended that in respect of question No.57 of book-

let 'C', the answer was recorded as Pradeep Port instead of

Paradeep Port and since Paradeep can be pronounced in a

different way, that alone cannot be a ground to delete question

No.57 from the scheme of examination.

9. Learned counsel appearing for the Appellant Board as

well as learned Government Pleader for the State have contended

that the issue raised is squarely covered by the judgment

rendered by the Hon'ble Supreme Court in Ran Vijay Singh

and others Vs. State of Uttar Pradesh and others 1, wherein

the Hon'ble Supreme Court has held that if there is any dispute

with regard to answers, the benefit of doubt should go to the

Examination Authority rather than to the candidate.

10. Learned counsel appearing for the Appellant Board

has further contended that the burden of proving lies on the

candidates if the answers furnished in the final key are

demonstrably wrong by the candidates. No condition is raised in

the Writ Affidavit stating that the answer provided in the final

key was demonstrably wrong, except saying that the answers

were not properly translated in Telugu, and that cannot be a

ground to set aside the questions from the scheme of

examination.

11. Learned counsel appearing for the Appellant Board

has relied upon the judgment of the Hon'ble Supreme Court in

Vikesh Kumar Gupta and another Vs. State of Rajasthan

1 (2018) 2 SCC 357

and others 2, wherein it was held that the Court should be very

slow in interfering with the correctness of the questions, more

so, when the answers were finalized after taking opinion from the

expert. Therefore, the learned Single Judge was not justified in

interfering with the questions in the examination and the learned

Single Judge ought not to have directed the Appellant Board to

delete the four questions from the scheme of examination.

12. Learned counsel appearing for the Appellant Board

has further contended that because of the orders passed by the

learned Single Judge, 15,644 vacancies could not be filled

though the final results were already published by the Appellant

Board on 04.10.2023, and because of pendency of the cases and

the present Writ Appeals, the recruitment process is being

delayed. Therefore, appropriate orders be passed in the Writ

Appeals by setting aside the orders passed by the learned Single

Judge and allow the Writ Appeals filed by the State.

2 (2021)2 SCC 309

13. Learned counsel appearing for the appellants-

candidates in Writ Appeal Nos.1107, 1119 and 1137 of 2023 had

contended that in all, there are nearly another nine questions

which were not considered by the learned Single Judge, and

they have argued that each of the disputed question is defective,

and those questions are capable of yielding multiple answers

and, therefore, final key which was prepared is contrary to

certain Text Books i.e., Intermediate Standard and to that

extent, learned counsel for the appellants-candidates has relied

upon the question Nos.21, 75, 94, 99, 102, 117, 126, 147 and

175 and to demonstrate that these questions are contrary to the

answers furnished in the Text Books, he has contended that the

learned Single Judge ought to have also dealt with in respect of

these questions, as admittedly, the appellants-candidates could

demonstrate before the learned Single Judge with authority that

the answers furnished in the final key, are contrary to the

prescribed Text Books for Intermediate course.

14. Learned counsel for the appellants-candidates had

contended that since answers are capable of yielding multiple

answers and that is the reason, the appellants-candidates could

not answer those questions properly and that has caused a great

injustice to the appellants-candidates. Therefore, prays that this

Court may also deal with the questions, which are referred in

these appeals and delete those questions from the scheme of

examination, so as to ensure that the justice is done to all the

candidates. For the mistake committed by the respondents-

Board, the meritorious candidates should not suffer. Therefore,

appropriate orders be passed in the appeals preferred by the

candidates by deleting the questions, such as, question Nos.21,

75, 94, 99, 102, 117, 126, 147 and 175 and thereafter direct the

respondents-Board to finalise the selections, as admittedly,

meritorious candidates would be put to sufferance.

15. Learned counsel for the appellants-candidates had

relied upon the judgment of the Hon'ble Supreme Court in

Wajda Tabassum and others Vs. National Testing Agency

and another 3; wherein it was held that the disputed questions

should be referred to an Independent Expert Body and let the

Independent Expert Body consider all the disputed questions so

that transparency and confidence in the unemployed youth will

be instilled, otherwise, the entire recruitment process would be

completed with incorrect key answers.

16. Learned counsel for the appellants-candidates also

relied upon the judgment rendered by the Hon'ble Supreme

Court in Rishal and others Vs. Rajasthan Public Service

Commission and others 4, wherein the Hon'ble Supreme Court

has, in fact, directed that the final key along with Expert's

opinion should be furnished to the candidates in order to have

transparency in the recruitment process. No prejudice would be

caused if the disputed questions are referred to an independent

body of experts, as admittedly, expert body was appointed by the

Appellants-Board and the Expert body, which is appointed by

the Appellants-Board will not disagree with the preliminary key

3 Writ Petition(s) (Civil) No.1260 of 2021 dt.30.11.2021 4 (2018)8 SCC 81

prepared by the appellants-Board in order to have a

transparency in the entire examination process. Let the

disputed questions be referred to an independent body of

Experts and that exercise can be done by the appellants-Board

within a short period and later the selections can be finalized

depending upon the Expert's Body opinion.

17. Learned counsel for the appellants-candidates had

contended that the appellants-candidates are not contending

that the benefit should be extended only to the appellants-

candidates, but should be extended to all the candidates, who

have appeared for the examination in order to have a

transparency in the system. In the interest of justice, let the

disputed questions be referred to an independent body of

Experts and thereafter, let the selection be finalized depending

upon the opinion of the Independent Body of Experts.

18. Learned counsel appearing for the respondents-Board

had contended that when once the disputed questions along with

objections were referred to a Body of Experts, the question of

referring again to the Body of Experts, would not arise. The

appellants-candidates have not demonstrated before this Court

as to how these questions are incorrect, and in the absence of

the same, the question of referring these questions again to the

Expert Body would not arise.

19. Learned counsel appearing for the respondents-Board

had further contended that none of the appellants and writ

petitioners, who have approached this Court, have raised any

objection to any of these questions, when opportunity was given

to the writ petitioners/appellants-candidates to file objections.

When they have not filed any objections, the question of

entertaining the writ petitions at the instance of those

candidates, would not arise. Therefore, referring the disputed

questions to another Expert Body of academician is not

warranted as the final key was published only based upon the

Expert Body opinion.

20. Learned counsel appearing for the respondents-Board

had further contended that the issue was considered by the

Hon'ble Supreme Court in Vikesh Kumar Gupta's case (2

supra), wherein the Hon'ble Supreme Court held that it is not

permissible for the High Court to examine the question papers

and answer-sheets itself, particularly, when the Commission has

assessed the inter se merit of the candidates. Courts have to

show difference and consideration to the recommendation of the

Expert Committee who have the expertise to evaluate and make

recommendations.

21. In the instant case, the disputed questions were

referred to Expert's Body along with the objections and Expert's

Body has opined and finalized the final key. Therefore, the

question of once again referring to an independent body would

not arise.

22. Learned counsel appearing for the respondents-Board

had further vehemently contended that the issue was considered

in Ran Vijay Singh's case (1 supra), wherein the Hon'ble

Supreme Court held that the Court should presume the

correctness of the key answers and proceed on that assumption

and even if there is any doubt, the benefit should go to the

Examination Authority rather than to the candidates.

Admittedly, if there is any benefit of doubt, it should be given to

the recruitment authority, but not to the candidates and the

learned Single Judge could not have deleted the questions only

on the presumption that the questions are not properly

translated and one of the answers is improperly spelt. Therefore,

there are no merits in the Writ Appeals and the Writ Appeals

filed by the appellants-candidates are liable to be dismissed, and

the Writ Appeals filed by the respondents-Board are deserved to

be allowed.

23. This Court, having considered the rival submissions

made by the learned counsel for the respective parties, is of the

considered view that the learned Single Judge was not justified

in deleting the four questions on the ground that the answers to

the questions were not properly translated in Telugu and the

learned Single Judge finding in para No.15, would make it clear

that the learned Single Judge has come to the conclusion that

the key-answers cannot be interfered with as the final key was

finalised by the Body of Experts and the learned Single Judge

has declined to interfere with in respect of certain question, but

very strangely in the next para, the learned Single Judge has set

aside the four questions on the ground that three questions were

not properly translated in Telugu and in respect of the remaining

one question, it was set aside on the ground that it was not

properly spelt. Therefore, the order passed by the learned Single

Judge directing the appellants-Board to delete four questions

from the scheme of examination and finalise the selection is

contrary to law and accordingly, the same is set aside. The

Court should be very slow in adjudicating the matters, more so,

when the team of Experts have held that questions were properly

framed, but in order to instill confidence in the un-employed

youth and when questions are doubted by the candidates in the

form of objections, this Court is of the considered view that in

order to resolve the entire issue once for all, this Court deems it

fit and proper to refer all the disputed questions to the Body of

an Independent Experts afresh and finalise the selection after

duly taking the second opinion from the Independent Body of

Experts and this would cause no prejudice to the appellants-

Board nor to the candidates and it would clear the minds of the

un-employed youth and it will instill great confidence in the

recruitment agency itself.

24. Therefore, for the reasons stated above, this Court

directs the appellants-Board to refer the disputed question

Nos.21, 75, 94, 99, 102, 117, 122, 126, 130, 144, 147 and 175

except question No.57, since it is only a spelling mistake, to an

Independent Body of Experts, to be constituted by Osmania

University and the appellants-Board would ensure that the same

Independent Body of Experts, who were part of earlier

Experts/body, may not be the same persons and we expect that

this exercise should be done by the appellants-Board as

expeditiously as possible, preferably within a period of four

weeks from the date of receipt of a copy of this common

judgment and finalise the selections as soon as possible.

25. With the above observations, all the Writ Appeals are

disposed of. There shall be no order as to costs.

As a sequel, miscellaneous applications pending, if any,

shall stand closed.

_______________________________________ JUSTICE ABHINAND KUMAR SHAVILI

_____________________________________________ JUSTICE NAMAVARAPU RAJESHWAR RAO

Date: 04.01.2024 Note:

Issue C.C. in five days (B/o) Bdr/Prv

 
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