Rajasthan High Court - Jaipur
Mahendra Kumar And Ors vs State Of Raj And Ors on 10 January, 2018
Author: Alok Sharma
Bench: Alok Sharma
HIGH COURT OF JUDICATURE FOR RAJASTHAN BENCH AT
JAIPUR
S.B. Civil Writ Petition No.4922/2017
1. Mahendra Kumar S/o Durga Ram (SC-BPL), Vill. Desuri, Tehsil
Desuri, District, Pali.
2. Prakash Kumar S/o Teji Ram (SC-BPL), Gram Jaswantpura,
Tehsil Jasvantpura, District Jalore.
3. Gopi Chand Solani S/o Babu Lal (ST), Moti Pal, Tehsil Revdhar,
Sirohi.
4. Prahlad Meena S/o Shri Mohan Singh Meena (ST-BPL), Badi
Sadri, District Udaipur.
5. Gattu Lal Meena S/o Dhaniya (ST), Ghatol, District Dungarpur.
6. Bhanwar Lal Meena S/o Poonam Ram (SC), Rawla Kher, Tehsil &
District Jalore.
7. Pintu Singh S/o Prem Singh (OBC-BPL), Vill. Bhagal, Tehsil
Desuri, District Pali.
Presently Students of Sanjeevani College of Nursing (2015-2016)
In Front of Mahaveer Nagar Near Railway Crossing Gate No. 123,
Neemuch 458441, Madhya Pradesh. ----Petitioners
Versus
1. The State of Rajasthan Through the Principal Secretary,
Department of Social Justice and Welfare Department Government
of Rajasthan, Secretariat, Jaipur.
2. The Director, Department of Social Justice and Welfare
Department, Government of Rajasthan, Secretariat, Jaipur.
3. Sanjeevani College of Nursing (2015-2016) In Front of
Mahaveer Nagar Near Railway Crossing Gate No. 123, Neemuch
458441, Madhya Pradesh Through Its Principal.
4.Union of India, Ministry of Social Justice and Empowerment
through its Secretary. ----Respondents
Connected With S.B. Civil Writ Petition No. 4925/2017
1. Arjun Lal Son of Kalu Ram (ST), Vill. Gamela, Simalwara, District Dungarpur.
2. Bhagwan Singh S/o Dau Singh (OBC-BPL), Vill. Borwa, Tehsil Bhim, District Rajsamand.
3. Bhagwati Kumari D/o Mangi Lal (SC), Vill. Chandana, Jalore, District Jalore.
(2 of 18) [ CW-4922/2017]
4. Bhawani Shankar Meghwal S/o Manilal Meghwal (ST), Vill. Bhimpur, Rishbhdeo, District Udaipur.
5. Dalpat Meena S/o Bhanwar Lal (ST), Vill. Bariyar, Tehsil Mavli, Udaipur.
6. Ganesha Ram S/o Prataram (SC), Vill. Pachariya, Sirohi, District Sirohi.
7. Gottam Lal Maida S/o Rang Ji (ST), Vill. Hatiyapur, Bagidoura, District Banswara.
8. Guddi Kumari Gurjar S/o Mohanlal Gurjar (SBC), Vill. Arniya, Vallabhnagar, District Udaipur.
9. Hitesh Kumar S/o Magan Lal Meghwal (SC), Vill. Chavarli, Pindwara, District Sirohi.
10. Jagdish Chandra Ahari S/o Tiluram (ST), Nandeswa Road, Nai, Distric Udaipur.
11. Karnaram S/o Desha Ram (SC), Vill. Gnori, Bagora, District Jalore.
12. Likesh Kumar S/o Gulab Ram (SC), Vill. Shivpura, Tehsil Pali, District Pali.
13. Mithun Kumar S/o Mohan Lal (SC), Vill. Odwara, Tehsil Ahori, District Jalore.
14. Nirmla Salvi S/o Shri Roshan Lal Salvi (SC), Vill. Dholapati, Titardi Road, Udaipur.
15. Rina Damor D/o Narayan Lal (ST)
16. Rekha Kumar Meena D/o Ramesh Chandra Meena (ST), Both R/o Damorwara, Tehsil Kherwada, District Udaipur.
17. Shanti Lal S/o Bhima Ram (SC), Vill. Upli Bor, Abu Road, District Sirohi.
18. Sharda Kumari Meena D/o Goma Ji Meena (ST), Vill. Morzara, Ktra, Udaipur.
19. Sugna Bhagora D/o Narayan Lal Bagora (ST), Vill. Khati Bor, Tehsil Sarada, District Udaipur.
20. Sumitra Kumari Damor D/o Deva Damor (ST), Sati Kheda, Aaspur, District Dungarpur.
21. Sunil Parmar D/o Babulal Parmar (SC), Kumela, Simalwara, (3 of 18) [ CW-4922/2017] District Dungarpur.
22. Twinkal Kumari Garasiya D/o Resharam (ST), Vill. Bhag Talai, Girwa, District Udaipur.
23. Vaga Ram S/o Megha Ram (SC), Vill. Jaitpura, Shivganj, District Sirohi.
24. Vikram Kumar Meghwal S/o Mawaram Meghwal (SC), Vill.
Morli, Shivganj, District Sirohi.
25. Vipin Kumar Meena S/o Taul Singh (ST), Vill. Badleeya Khurd, Banswara, District Banswara.
26. Virmal Pargi S/o Bhuralal Pargi (SC), Palthor Aaspur, District Dungarpur.
27. Vishnu Kumar Meena S/o Mohanlal Meena (ST), Vill. Balal, Sardarshahar, District Churu.
28. Anju Kumari Garasiya D/o Himmat Ram Garasiya (ST), Vill.
Dodawali, Girwa, District Udaipur.
29. Phula Kumari Neenama D/o Viththa Lal Neenama (ST), Akodara, Jhadol, District Udaipur.
30. Sheela Katara D/o Magan Lal Katara (ST), Vill. Mukaam, Post Movai, Sagwara, Dungarpur.
31. Labh Shankar Chandel S/o Banshi Lal Chandel (SC), Vill.
Ajota, Nimbahera, Chittorgarh.
32. Mukesh Kumar Bagora S/o Mohan Lal Bagora (ST), Amlia Fala, District Dungarpur.
33. Vinod Kumar Bamaniya S/o Shri Rangji Bamniya (ST), Vill. Amarpura, Tehsil Banswara, District Banswara.
34. Desaram Meghwal S/o Kuyaram Meghwal (SC), Vill. Dungarpura, Sirohi, District Sirohi.
35. Sita Masar S/o Lalji Masar (ST-BPL), Vill. Bodigama, Tehsil Gad, District Banswara.
36. Balveer Banjara S/o Vijayram Banjara (SBC), Vill. Khemli, Panchayat Khemli, Udaipur.
37. Amit Kumar Meena S/o Girish Kumar Meena (ST), Vill. Degaon, Tehsil Simalwara, Dungarpur.
38. Suresh Meghwal S/o Devilal Meghwal (SC), Gram Bicchiwara, Udaipur.
(4 of 18) [ CW-4922/2017]
39. Minakshi Nanoma D/o Nathu Ram Nanoma (ST), Vill. Dencha, Sagwara, Udaipur.
40. Kailash Kumari Bamana S/o Ram Chandra Bamana (ST), Vill.
Mordi, District Dungarpur. 41. Pawan Kumar S/o Ramesh Chandra (ST)
42. Nitesh Kumar Meena S/o Premji Meena (ST), Both R/o Vill.
Boldar, District Dungarpur.
43. Mukesh Kumar Meena S/o Mahesh Chandra Meena (ST), Vill. Parda Thor, Aaspur, District Dungarpur.
44. Pinka Kumari D/o Mafatlal Choudhary (BPL-BPL), Vill. Bharja, Pindwara, District Sirohi.
45. Mukesh Kumar Ahari S/o Motya Ahari (ST), Vill. Gothra, Aaspur, Dungarpur.
46. Mahendra Gameti S/o Mangi Lal Gameti (ST), Vill. Derawd, Vallabhnagar, Udaipur.
47. Babali Meghwal D/o Shankar Lal Meghwal (SC-BPL)
48. Kalpana Kumari Damor D/o Shanti Lal Damor (ST-BPL), Both R/o Vill. Dhani, Aspur, Dungarpur.
49. Sita Kumari Pargi D/o Sukhlal Pargi (ST), Vill. Chanda Kera, Ghatol, District Banswara.
50. Subham Kumari Bhamaniya D/o Prabhu Lal Bhamaniya (ST)
51. Anil Kumar Meghwal S/o Mohan Lal Meghwal (SC), Bhimpura, Salumber, District Udaipur.
52. Mahendra Rot S/o Kamalshankar Rot (ST-BPL), Vill. Jogpur, Sagwra, District Dungarpur.
53. Rajesh Kumar Palat S/o Ramchandra Patel (ST-BPL), Vill. Bhaga Talab, Simlwara, District Dungarpur.
54. Narayan Lal Taral S/o Motilal Taral (ST-BPL), Vill. Tekla, Aaspur, District Dungarpur.
55. Sheela Kumari Bhoot D/o Prabhulal (ST), Vill. Gara, Kotra, District Udaipur.
56. Pramila Kumari Patel D/o Jagji Patel (ST), Vill. Jhamaliya, District Banswara.
(5 of 18) [ CW-4922/2017]
57. Poonam Chand Rot S/o Dhula Rot (ST), Vill. Gelan, Simalwara, District Dungarpur
58. Suresh Rot S/o Jivatram Rot (ST)
59. Pramila Damor D/o Ratan Lal Damor (ST), Vill. Bhamriya, Tehsil Banswara, District Banswara.
60. Shubham Kumari Bhamaniya D/o Prabhu Lal Bhamaniya (ST), Takiz Ke Pass, Banswara.
61. Dashrath Kumar S/o Shanti Lal (SC), Post Revdar, Tehsil Reodar, District Sirohi.
62. Mahendra Kumar S/o Chagna Ram (SC), Mu. Post Reodar, Tevdar, District Sirohi.
63. Munna Kumari Meena D/o Devi Lal Meena (ST), Mu. Post Sarada, Tehsil Sarada, District Udaipur.
64. Mukesh Kumar S/o Baburam (ST-BPL), Vill. Naya Kheda, District Sirohi.
65. Jitoo Bhai S/o Dev Ji Bhai (SC), Near Bus Stand, Sirohi.
66. Chetan Kumar S/o Dhana Ram Meghwal (SC-BPL), Gram Kaadr Reoder, District Sirohi.
67. Mukesh Rai Das S/o Ram Prasad Raidas (SC), Tehsil Pratapgarh, District Pratapgarh.
68. Somaram Garasiya S/o Ramaram Garasiya (ST-BPL), Mu. Post Kotda, Tehsil Kotda, Udaipur.
69. Madhav Kumar Garasiya S/o Dhitaram (ST-BPL), Mu. Post Kotda, Udaipur.
70. Prakash Kumar S/o Hansaram (SC), Vill. Manora, District Sirohi.
71. Jitendra Kumar Gameti S/o Sanga (ST), Near Sabji Mandi, Dungarpur.
72. Manish Garasiya S/o Laxman Singh Garasiya (ST), Partapur, Gadi, Banwara.
73. Chandan Singh Rajput S/o Hamer Singh (OBC-BPL), Mu. Post, Iswal, Udaipur.
74. Varsha Kumari Nanoma D/o Madhav Lal Nanoma (ST-BPL), Bus Stand Road, Dungarpur.
(6 of 18) [ CW-4922/2017]
75. Ashok Kumar Katara S/o Man Ji Katara (ST), Nagar Paalika Chouraha, Dungarpur.
76. Mamta Kumari Katara S/o Man Ji Katara (ST), Nagar Paalika Chouraha, Dungarpur.
77. Deepak Kalal S/o Kainhaiya Lal (OBC-BPL), Jaysamnd Bus Stand Ke Aage, Udaipur.
78. Meghwal Sunil Kumar S/o Dashu Ram (SC), Pindwara, Tehsil Pindwara, District Sirohi.
79. Sona Ram S/o Padmaram Koli (SC), Vill. Timdi, Tehsil Reodar, District Sirohi.
80. Anita Jat S/o Madhav Jat (OBC-BPL), Vill. Khemli, District Udaipur.
81. Khemraj Kher S/o Malaram (ST-BPL), Gamdi Jhadol, Udaipur.
82. Deepika Rot S/o Bhanwar Lal Rot (ST-BPL), Bicchiwara, District Dungarpur.
83. Champa Kumari D/o Veera Ram (ST-BPL), Gaom Jhadol, District Udaipur.
84. Ramesh Maida S/o Daulat Maida (ST), Custom Chouraha Road, District Banswara.
85. Kamlesh Damor S/o Tolram Damor (ST-BPL), Vill. Khan Nagar, Banswara.
86. Gopal Ram S/o Peera Ram (OBC-BPL), Post Reodar, Teh.
Reodar, District Sirohi.
87. Mukesh Kumar S/o Talsa Ram (SC), Deldar, District Sirohi.
88. Harish Ahari S/o Mahendra Ahari (ST-BPL), Aaspur, District Dungarpur.
89. Shwaran Kumar S/o Nawal Ram (OBC-BPL), Bhat Kotri, Nimbahera.
90. Leela Katara S/o Chiman Lal Katara (ST), Vill. Mukam Kushalgarh, District Banswara.
91. Himani Meghwal S/o Babulal Meghwal (SC-BPL), Mukam Post, Jhadol, District Udaipur.
92. Jaisa Ram S/o Vinaram (OBC-BPL), Vill. Kolar, Jalore.
93. Nirma Meena S/o Vejeram (ST), Vill. Girva, Tehsil Girva, (7 of 18) [ CW-4922/2017] Udaipur.
94. Shwaran Kumar S/o Rudaram (OBC), Vill. Raniwada, District Jalore.
95. Jitendra Kumar Meena S/o Bagdaram Meena (ST), Vill. Akoli, District Jalore.
96. Suresh Kumar Meghwal S/o Kastoor Chand Meghwal (SC), Post Mu. Iswal, District Udaipur.
Presently Students of Hemant Devi College of Nursing, Situated At Children Academy Near Petrol Pump, Manasa Road, Neemuch, Madhya Pradesh- 458441.
----Petitioners Versus
1. The State of Rajasthan Through the Principal Secretary, Department of Social Justice and Welfare Department, Government of Rajasthan, Secretariat, Jaipur.
2. The Director, Department of Social Justice and Welfare Department, Government of Rajasthan, Secretariat, Jaipur.
3. Hemant Devi College of Nursing, Situated At Children Academy Near Petrol Pump, Manasa Road, Neemuch, Madhya Pradesh- 458441, Through Its Principal.
4.Union of India, Ministry of Social Justice and Empowerment through its Secretary.
----Respondents S.B. Civil Writ Petition No.4926/2017
1. Asha Meena D/o Shri Dev Shankar Meena (ST), Post & Tehsil Sabla, Dungarpur.
2. Harish Meena S/o Kesha Ram (ST), Old Village Jalore, District Jalore.
3. Pankaj Gameti S/o Udaram Gameti, Vill. Koteda, Tehsil Kotra, District Udaipur.
4. Govind Kumar Meena S/o Narayan Lal Meena, Haspital Road, Tehsil Dhariyawad, District Pratapgarh.
5. Vimla Kumari D/o Bhura Ram (SC-BPL), Desuri, District Pali.
6. Anita Baranda D/o Khatu Lal, Village Jhadol, Tehsil Jhadol, Udaipur (8 of 18) [ CW-4922/2017]
7. Meva Kumar Garasiya D/o Bherulal (ST), Vill. Falasiya, Jhadol, Udaipur.
8. Suman Kumari D/o Ramlal, Vill. Falasiya, Jhadol, Udaipur.
9. Sita Kasota D/o Prem Chand Kasota, Post Jhadol, Tehsil Jhadol, District Udaipur.
10. Rinku Kumari Parmar D/o Basanti Lal Parmar, Fala, Tehsil Jhadol, District Udaipur.
11. Chetna Garasiya D/o Chaman Lal Garasiya, Vill. Jhadol, Udaipur.
12. Anita Kumar Kasota D/o Kishan Lal, Falasiya, Jhadol, District Udaipur.
13. Laxmi Kumari Badera D/o Harish Chand Badera, Vill. Post Jhadol, District Udaipur.
14. Suman Darji D/o Rajendra Darji, Near Deval, Tehsil Kotara, District Udaipur.
15. Bhavana Kalal D/o Shankar Lal Kalal, Village Sada, Jhadol, District Udaipur.
16. Namo Narayan Prajapat S/o Mani Ram Prajapat, Panchayat Kroli, District Karoli.
Presently Students of Karnimata Institute of Nursing for Session 2015-2016, Moolchand Marg, Gopi Misthan Bhandar Ke Pass District Neemach-458441, Madhya Pradesh.
----Petitioners Versus
1. The State of Rajasthan Through the Principal Secretary, Department of Social Justice and Welfare Department Government of Rajasthan, Secretariat, Jaipur.
2. The Director, Department of Social Justice and Welfare Department, Government of Rajasthan, Secretariat, Jaipur.
3. Karnimata Institute of Nursing for Session 2015-2016, Moolchand Marg, Gopi Misthan Bandar Ke Pass, District Neemach- 458441, Madhya Pradesh Through Its Principal.
4.Union of India, Ministry of Social Justice and Empowerment through its Secretary.
----Respondents S.B. Civil Writ Petition No.4927/2017 (9 of 18) [ CW-4922/2017]
1. Ashwin Kumar Tabiyat Son of Shri Jagmal Tabiyat (ST Category), Mu. Post Bhicchawara, District Dungarpur.
2. Bariya Ruchtaben Silwans Bhai S/o Silwans Bhai (ST Category), Vill. Talai, Tehsil Bagidora, District Banswara.
3. Faglu Ram Koli S/o Chunaram Koli (SC Category), Vill. Reodar, District Sirohi.
4. Mahendra Kumar Meena S/o Shri Kachara Meena (ST Category), Gram & Tehsil Aashapur, District Dungarpur.
5. Praveen Kumar S/o Dalpat Kumar (SC Category), Vill. Pali, Tehsil Bali, District Pali.
6. Pritam Kumar Joshi S/o Ramesh Chandra Joshi (OBC Category), Vill. Raipur, District Pali.
7. Raj Dhakad S/o Champalal (OBC Category), Vill. Vadva, Tehsil Nibhahera, District Chittorgarh.
8. Vinod Kumar Lohar S/o Ram Chandra, Vill. Nimbaheda, District Chittorgarh.
9. Reena Damor D/o Narayan Lal, Rishabhdev, Udaipur. Presently Students of Pushupati College of Nursing Run by Karnimata Chikitsa Shiksha Avm Samaj Kalyan Samiti, Mandsaur (M.P.) ----Petitioners Versus
1. The State of Rajasthan Through the Principal Secretary, Department of Social Justice and Welfare Department Government of Rajasthan, Secretariat, Jaipur.
2. The Director, Department of Social Justice and Welfare Department, Government of Rajasthan, Secretariat, Jaipur.
3. Pushupati College of Nursing Vasita Complex, Near Bus Stand, Ambedkar Chouraha Mandasour, Madhya Pradesh-458001 Through Its Principal.
4.Union of India, Ministry of Social Justice and Empowerment through its Secretary.
----Respondents _____________________________________________________ For Petitioner(s) : Mr.Banwari Sharma Mr.Namonarayan Sharma.
For Respondent(s) : Mr.Rajendra Prasad, AAG with (10 of 18) [ CW-4922/2017] Mr.Ashish Sharma.
Ms.Manjeet Kaur on behalf of Mr.R.D. Rastogi, ASG.
_____________________________________________________ HON'BLE MR. JUSTICE ALOK SHARMA Order 10/01/2018 All the four petitions agitate an identical issue and hence are being disposed of by this common judgment. Facts in SBCWP No.4922/2017 alone are however being adverted to for the purpose of this judgment.
The petitioners belong to the Scheduled Caste (SC), Scheduled Tribe (ST) and Other Backward Classes (OBC) categories. In this writ petition, they pray that the respondents be directed to release/pay to them the scholarships under the Centrally Sponsored Post Metric Scholarship Scheme (hereinafter 'the Scheme') for B.Sc. Nursing Course to which they have been admitted to colleges recognized by the Indian Nursing Council and for which State Governments have issued NOC for the Academic Year 2015-16 alongwith interest @ 18 % p.a. Their case is that they are all State of Rajasthan residents eligible and entitled to the scholarship under the Scheme and are being illegally and arbitrarily denied due scholarships. It has been submitted that the (11 of 18) [ CW-4922/2017] requisite tuition fee has been deposited by the petitioners with the colleges for the academic year 2015-16 i.e. for 1 st year of the three year nursing course and thereafter having completed all formalities with requisite documentation applications for scholarship under the Scheme were filed seeking reimbursement. Yet without there being any lacunae/deficiency in the documentation and eligibility of the petitioners under the said scheme, the Scholarship it is not being paid without any justification. It has been submitted that the Scheme sponsored by the Central Government for the targeted students of SC, ST, OBC is to be implemented by the State Government which is to pay the amounts due as scholarship under the said scheme. The said scheme has a social welfare object to facilitate students from the deprived backgrounds to pursue Post Metric studies from recognized institutions. The Central Government's assistance for SC students is provided on 100% basis to all States/UTs over and above their respective liability for grant of scholarships in issue. The component of the scheme includes maintenance allowance, reimbursement of non-refundable compulsory fee charged by educational institutions, book bank facility and certain other allowances. It has been submitted that the monetary incentive in (12 of 18) [ CW-4922/2017] the form of scholarship covers professional, technical as well as non-professional and non-technical courses at various levels for SC/ST/OBC students and there is no dispute that the petitioners are eligible for the benefits of the scholarship under scheme all through while undergoing a three year B.Sc. Nursing Course from a recognized institutions. A demand notice dated 16.01.2017 against the illegal and arbitrary action of the respondents in not releasing the due scholarship under the Scheme despite the petitioner's eligibility and entitlement was sent, yet of no avail. Hence this petition for appropriate directions.
In the reply to the petition, the primary defence taken by the State Government is that Scheme for Post Metric Scholarship to the students belonging to the SC, ST, OBC's is not open ended entitling all those eligible to a scholarship without anything more. It entails, it has been submitted the announcement and implementation of scheme by the State Government. And under Clause XI of the Scheme effective commencing 01.07.2010 all the State Government/ UT Administrations are to announce the Scheme in May-June, set out its details and invite applications by issuing advertisements in the leading newspapers of the State and through the State Government's respective websites and other (13 of 18) [ CW-4922/2017] media outfits. Thereafter, all requests for application forms and other particulars are to be addressed before the last date prescribed for receipt of applications to the Government of State/Union Territory Administration to which the scholars actually belong. Adverting to Clause XIII of the Scheme, it was submitted, it is to be implemented by the State Governments and Union Territory Administrations on the condition of receipt of 100 per cent central assistance from Government of India for the total expenditure under the scheme over and above the State Government/UT's committed liability. The level of Committed Liability of respective State Government/Union Territory Administrations for a year is equivalent to the level of actual expenditure incurred by them under the scheme during the terminal year of the last Five Year Plan Period and is required to be borne by them for which they are required to make requisite provision in their own budget. It has been submitted that a conjoint reading of Clause XI and XIII of the scheme effective 01.07.2010 thus indicates that while announcing the scheme and inviting applications, the State Government can regulate the disbursement under the scheme inter alia in view of the budgetary constraints/limited funds for the Post Metric Scholarship.
(14 of 18) [ CW-4922/2017] Resultantly even if otherwise a student may be eligible for the scholarship, on plausible grounds such as reading at a Post Metric level institution outside the State of Rajasthan the benefits of the scheme can be denied as verification of the authentication of the colleges/courses to which the applicant-student has been admitted is difficult. Mr.Rajendra Prasad, AAG for the State submitted that for the previous years amounts due from the Central Government for all scholarships under the Scheme have not been fully received and the State Government cannot grant scholarship without requisite funds from the Central Government.
The Union of India has filed an affidavit of one Shambhu Sharan Kumar, under the Ministry of Social Justice and Empowerment stating that as far SC students are concerned, Post Metric Scholarship Scheme is open ended and all such students resident of the concerned State are entitled to the benefit thereof for pursuing post metric education. This would include targeted students resident of the State admitted to recognized institutions to courses outside the State of Rajasthan over the State's Government liability, thereunder amounts expanded on the scholarships under the Scheme have to be reimbursed by the Central Government. It has been submitted that as far as the ST (15 of 18) [ CW-4922/2017] students' entitlement to the benefits of scholarship under the Scheme is concerned, all eligible students are entitled to the benefits of the scheme even if admitted to recognized institutions outside the State of Rajasthan, albeit the costs on this court are to be shared in the proportion of 75 per cent by the Central Government and 25 per cent by the State Government. But in respect of OBC students it has been submitted that Scholarships under the Scheme can only be granted within the budgetary constraints as determined and the more needy amongst them are entitled to preferential grant of scholarships. Ms. Manjeet Kaur appearing for the Union of India submitted that amounts due to the State Government by the Central Government under the Scheme as formulated are released against utilization certificates qua the funds earlier released and will be released as due.
Heard. Considered.
A perusal of the Post Metric Scholarship Scheme issued by the Government of India for the benefit of SC, ST and OBC students does not indicate that students residing in the State of Rajasthan if otherwise eligible for the said scheme are to be denied its benefits merely for reason of their having been admitted to recognized institutions at the Post Metric level outside (16 of 18) [ CW-4922/2017] the State of Rajasthan. No provision of the scheme justifies such an interpretation as was sought to be put by Mr.Rajendra Prasad, AAG for the State. The power to implement the Scheme does not permit its truncation. Importantly Ms.Manjeet Kaur counsel for the Union of India, the propagator of the Scheme has categorically submitted that post metric education for targeted students would include those residents of a State but admitted to duly recognized institution outside the State.
I am also not impressed with the contention of the Mr.Rajendra Prasad, AAG that merely because State has difficulty in verifying the genuineness of institutions outside the State of Rajasthan where its resident SC, ST and OBC students are admitted it can be a good ground for denying the benefits of the scholarship under the Scheme to them. The question of genuineness of an institution to which the students have been admitted is a question of fact and the State Government has ample resources to determine this aspect of the matter. Its own lethargy or disinterestedness cannot be its defence to scuttle a social welfare Scheme. A perusal of the Scheme for SC, ST and OBC students also in the context of affidavit by Shambhu Sharan Kumar, Under Secretary, Ministry of Social Justice and (17 of 18) [ CW-4922/2017] Empowerment, New Delhi indicates that the scholarship are to be granted to all eligible students belonging to the said category with the caveat that for OBC students limitation of budgetary allocation attract but the more needy amongst them (OBC-BPL) are given priority.
Resultantly, I am of the considered view that non-grant of Post Metric Scholarship to the petitioners belonging to the SC, ST and OBC students despite their eligibility for the reason that they were admitted in the colleges outside the State of Rajasthan, although recognized, is wholly arbitrary and unreasonable. It has not been disputed that the said colleges where the petitioners have been admitted are recognized by the Indian Nursing Council as also by the respective State Governments. The respondent- State Government would again however be free to verify the genuineness of such colleges prior to the release of the Scholarship to all the petitioners belonging to the SC, ST categories under Scheme. As far as the petitioners belonging to the OBC category are concerned, it is directed that to the extent of budgetary allocation of Union of India and the State Government, such students amongst the petitioners be considered for grant of scholarship in issue with priority to those falling in the (18 of 18) [ CW-4922/2017] BPL category.
The entire exercise of grant of the Scholarship under the Scheme in issue be done within a period of two months from the date of presentation of the certified copy of this order.
The petitions stand accordingly allowed.
(ALOK SHARMA)J. Karan/133-136