2000 INSC 0925 SUPREME COURT OF INDIA Central Board of Secondary Education Vs. Gaurav Mishra (M. Jagannadha Rao and M. B. Shah JJ.) 17.08.2000 ORDER The Text below is only a summarized version of the order pronounced The Supreme Court is agree with the view of the High Court where the High Court concluded that the students who have failed in the first supplementary examination in 1997 and passed in the supplementary examination of march 1998 in the failed subject (XIth) could appear for XIIth class examination in March 1999. It saves one year of a student's career. As per the amended rules the students who have passed compartmental examination in the failed subject in the first supplementary examination of July-August will be entitled to go into class XI by this way the present amendment restricts the privilege only to the first chance. The High Court was right in its interpretation of the rules. The appeal accordingly allowed.