Citation : 2021 Latest Caselaw 690 Bom
Judgement Date : 13 January, 2021
{1}
wp3185.19.odt
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO. 3185 OF 2019
Pooja D/o Ramesh Wagh,
Age : 18 years, Occ. Student,
R/o at post Nathnagar Pathardi
Tq. Pathardi, District Ahmednagar ...PETITIONER
Versus
1. The Union of India,
Through its Secretary,
Science & Technology Department,
Ministry of Science and
Technology,
New Delhi
2. The Director of INSPIRE
Programme Division,
Department of Science and
Technology,
Technology Bhavan,
New Mehrauli road,
New Delhi
3. The Principal,
Shri Anand College,
Pathardi, Tq. Pathardi,
District Ahmednagar ...RESPONDENTS
Mr A.N. Kakade, Advocate for the petitioner;
Mr Ajay Talhar, A.S.G.I. for respondents No.1 & 2;
Mr P.R. Nangare, Advocate for respondent no.3
CORAM : SUNIL P. DESHMUKH
AND
ABHAY AHUJA, JJ.
DATE : 15-01-2021
{2}
wp3185.19.odt
ORAL JUDGMENT (Per Sunil P. Deshmukh, J.)
1. Rule. Rule made returnable forthwith. Heard the learned
counsel appearing for the parties fnally by consent.
2. "Innovation in Science Pursuit for Inspired Research",
abbreviated 'INSPIRE', is a programme sponsored and managed
by department of science and technology, Government of India,
with an object to build critical human resource pool for
strengthening and expanding the science and technology system
and research and development base.
3. INSPIRE programme sponsors scholarship to students who
have passed 12th standard within 1% of toppers in school board
at class level and it is abbreviated as 'SHE' (Scholarship for
Higher Education). To beneft from the programme, students
have to qualify to the prescribed criteria and have to enroll
themselves for B.Sc./Integrated M.Sc. level and have to enroll
themselves for flling the application form along with the required
documents.
4. The petitioner's case is that she had secured 83.54%
marks in 12th standard Science from Swami Vivekanand Vidya
Mandir, Susare, Taluka Pathardi and had taken admission to
Anand college, Pathardi in B.Sc in respondent no. 3 College.
{3} wp3185.19.odt
Additionally, it is also being referred to that she has secured 97%
in frst year B.Sc.
5. Petitioner, being eligible, had submitted an online
application form after advertisement under INSPIRE - SHE had
been published by the department of science and technology.
While the form had been submitted, under oversight had sent
the blank endorsement form i.e. without college stamp and
principal's signature. It is the case of the petitioner, there was
no modifcation or editing facility provided in the website to
overcome/remove such mistake/lacunae. The petitioner does not
have electronic communication facility nor internet facility at
home, she is from rural area. Later, while she checked her email,
with the colleagues, she came to know that on 22-05-2018 the
website refers to rejection of petitioner's application due to
submission of blank form without college stamp and
endorsement of the principal. The petitioner had met the
principal thereafter immediately and it appears, correspondence
ensued with the INSPIRE authorities in July and August, 2018.
As the correspondence was not being responded to, petitioner is
before this court.
6. In their response, respondents no.1 and 2, viz. The director
of INSPIRE and the union of india, refer to that the criteria to
{4} wp3185.19.odt
ascertain eligibility of candidate for grant of scholarship under
INSPIRE - SHE studying in B.Sc. or integrated M.Sc. or integrated
M.S. in specifed basic and natural science subjects is by means
of endorsement certifcate, a blank format of which is to be
downloaded from the website and is required to be signed by the
principal of college where the student is enrolled. It is being
referred to that petitioner's application form was received online.
The application had been evaluated as per norms of INSPIRE -
SHE and the petitioner was found to have uploaded totally blank
endorsement certifcate constituting an incomplete application
and, thus, had been liable to be rejected and had accordingly
been rejected. It is referred to that it is an online process with no
mode other than online which automatically works and closes
after prescribed period on submission of documents and there is
no scope to upload and submit any document subsequently.
Thus, it had not been possible to consider the request of
petitioner under representations from time to time. It is further
being referred to that the authorities have every sympathy with
the petitioner but it was not possible to consider her prayer.
7. Having regard to that, while the department of science and
technology (ministry of science and technology) purports to
pursue innovation in science pursuit for inspired research and the
{5} wp3185.19.odt
striking feature of the programme being that it does not believe
in conducting competitive examinations for identifcation of
talent at any level, but believes in and relies on the efcacy of
the existing educational structure for identifying the talent, while
it appears that the uploading of blank endorsement form was an
inadvertent human error, which is not a disputed position, a
stickler's approach appears to have been resorted to. It appears
to be that to be among top 1% in the state board 12 th standard
examination or central board examination is the criterion for
being eligible to have beneft of the scheme. It would, therefore,
be expedient that while the petitioner claims to be in top 1% in
the board examination and has been pursuing courses in natural
and basic sciences at B.Sc. or integrated M.Sc. level and if her
claim is found to be proper, for an inadvertent lapse occurring
and while system does not provide for a chance for rectifcation,
even for human errors, an eligible candidate, pursuant to the
scheme may not be deprived of of legitimate entitlement.
8. We, therefore, consider it in the peculiar facts and
circumstances which largely are undisputed, to be expedient to
direct the 2nd Respondent to consider the request of petitioner
and take a proper decision on the same, which may propagate
the object underlying the scheme.
{6} wp3185.19.odt
9. As such, the writ petition is allowed in terms of prayer
clause (C). We hope that decision would be taken as early as
possible, preferably within a period of four weeks from the date
of receipt of writ of this order. Rule is made absolute accordingly.
(ABHAY AHUJA) (SUNIL P. DESHMUKH)
JUDGE JUDGE
amj
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!