High Court Karnataka High Court

Kadipatna Nadipatna Vidya … vs State Of Karnataka Reptd By The … on 22 August, 2008

Karnataka High Court
Kadipatna Nadipatna Vidya … vs State Of Karnataka Reptd By The … on 22 August, 2008
Author: Huluvadi G.Ramesh
'rm-: Hownus MR.JUS'l'I C_E i 

IN 'I'l{E men COURT one KARNATAKA mi 
BANGAIJORE  

DATED 11113 THE 22"" DAY or AUGUSE     

BEl«'()Rif';  . & 

   

 

wan' l'E'l'l'I'l()N No.2s:S1_0m'2 k 

BETWEEN:

1.

Kadipatna     
Pracl1amk_Sa'41_8hil,  %  %

Under Fndiafi  9f_iV8»;$x'},-- '
R6PF9$°fi1'§5'5§';;.3*$  

.     

S/0 latk=:~._Ga:zapxni She
f\3®d abut’-1′ .54′ Yfiafs,

Mandk,

gs;§mcaau’m; offitudents
” Of’ vidya Mmdir,

Padzibidfi Udupi Distn’ct,

» ‘[ Society Regiflered under Kamaiaka
‘ * — ..Society’s Registration Act,

Represented by Secretary

Muralinath Shetty. ..PETI’l’IONl2R.S

(By Sri.K.Sachindm Karanth, Adv.)

ikeyx

AND:

1 . State of Kamamkn,
Represented by the Secretary and
Commissioner for Education,
M.S.Bui}ding, Dr.Ambedlcar Veedhi,
Bangalme-56000].

2. The Director ofPublic. Inm-uctfgon adu.m.;}%%
New Public Oflioes, J ‘” _
Nrupathunga Road, *

Bangalore-560001 .

3. The Deputy Direc*1:u1r_of
Udupi ‘

(By sa.B.Mam

This filed under Armies 226 and 227 of
the C03a.sti%cuti0″:1 “cf praying to declare that the order
R?-3V Aiaxfi dt.22.3.04 and Anx.B dt.36.6.04 and
dig Govemn§a::nt’s Language Poiicy order at Anx.C dt.29.4.94

¢ :,,,iilegaI andmilhconsiitzltional, being viaiative of the
‘ rights of parents and of freedom of expreséon and
._fl’I6 right of tmchers to earn a living by temhing in

” . a=foreig:ifj iatsguage and etc.,

% This Writ Petition coming on for hearing this day, the

V’ Ciyurt made the foliowingz

0 R D E R
Pctitimicrs have saught fin’ issuance: of writ

to quash Annexures A and B passed by the 3″‘ and

alsta Anncxurc C, the Govczrnmenfs §::._V

vioiative of fundamcnml rightsf

Azmexu-re ‘C’ is not applicsabie f(} t:i”i!B

which are ofa linguistic _ V

2. Heard. the

is said to be an Educational Society

%ig1gu;§fic”*firin0fity of persmm whose nmthcr tongue is

‘ inmtution established by them rmely Sagar

X they ran the classes from 1* to 5″‘ standards and

n §ought permission of the Government to run 6″‘ and 7″‘

‘ shndards in English Medium. On the ground that there is a

violafion ofthe language: policy their application was rejected.
3}”