Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Narendra Jha vs Deptt. Of Science And Technology
2001 Latest Caselaw 1265 Del

Citation : 2001 Latest Caselaw 1265 Del
Judgement Date : 24 August, 2001

Delhi High Court
Shri Narendra Jha vs Deptt. Of Science And Technology on 24 August, 2001
Author: M Mudgal
Bench: M Mudgal

ORDER

Mukul Mudgal, J.

1. This is a writ petition under Article 226 of the Constitution of India which seeks a mandamus to the Department of Science & Technology, Govt. of India to provide financial assistance to the project of the petitioner.

2. The petitioner seeks assistance for a project entitled "Existence of Life in Universe". The petitioner had made several representations to various authorities. The respondent has examined the proposal of the petitioner and by the letter dated 24th May, 1993, issued by Senior Scientific Officer of respondent No. 1, it was found that the proposal did not have any scientific content. Consequently the request of funding the proposal was rejected. Even on 3rd of September, 1996 the respondent had said that the experts have declined to recommend the project of the petitioner. It may not be out of place to mention that the petitioner is a Post-Graduate in English language and has not studied Science in any curriculum. I have perused the Project Report, submitted by the petitioner before the respondent and the said Project Report apart from seeking sanction for budgetary allocation does not refer to any scientific term. The only reference in the project paper is a newspaper article written by J.V. Narlikar on Extra Terrestrial Life.

3. Consequently I find that the rejection of the proposal for funding made by the petitioner was justified and the writ petition accordingly deserves dismissal. The learned counsel for the petitioner states that in any event whether or not the project is funded, it should be referred to a Research Institute for being examined.

4. Having gone through the proposal myself and failing to find any scientific content of substance in the said project report, this Court under Article 226 cannot issue such a direction. In any case the respondent No. 1 is technically competent to decide the issues raised in the writ petition and a writ court under Article 226 cannot interfere unless any arbitrariness, perversity or non-application of mind is disclosed. I find that the refusal to fund the project is neither perverse nor arbitrary and is based upon application of mind.

5. With these observations, the petition is dismissed in liming with no orders as to costs.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter