3
Bench judgment of this Court in the case of
IQSRNATAKA ~--::s~ 132 straw or KAR!VA'£'46KA,HA__Bi?'..{
Impaximzvtr or ELIUCAHON '" ti; 'I142 260081'
KAR 2895, is questioned beforié.V:hE~:f
same is pending adjudiéaiiipraf ATh._c_:. of this
Court in the aihrgcifigd _j.:1as:'» ruled that
the government {:hiidre:1 stuc£ying
in have prirnayy
educatifhii or in the regonai
Ai:*§._-Vig;i:z31:;iv§ cférticles 19 (mg), 36 and 30(1) of
the Cc::stitut:o r;-;'c;:":_in.§§'ia;'
ieazned Govemmtant Advocate
contends that the matter wiil came up
._ Court on 213'; Aprii 20U9 for hearirig
éI1c£v~.ft:~ii€;:9éf{>r'6 he prayed for adjourning the mattar for
V n ssgmé" time.
The said submission is opposed by the {earned
'T ceumsxsi a§p€3I'iI1g on behalf sf fihfi petitioner by
csntending that the matter has came up before £33111':
\(~/3
4
H2111 only for one time and subsequentiy, it_...i_s being
posted beforre the Registrar. He further subL¥1it$ 'ffJi§i's:§: the
matter is posted on 1?. 15' Aprii 2009 bei"of§
of Supreme Court and that it: $33'. take _:sc:JJ:21£_: mé:ére?i:im€: A'
for hearing.
86 that as it may; fihe mu
Bench is questiorI§€1«_ bef{5f:et 119 illterim
order is ganted as!_<§§1' the judgment of
the Full éfieiiig and consequentiy,
__ bofigld by it. Therefore, the
:*eje<':ti.o:if1- ..§§i'p;§ii}:atioI: filed by the petitioner
»»}:}r3_yAing fd1'AA._1fé:gis1n:'ation to run Ejnglish Illédiufll schooi
'A :.:1ji'«--..v£11e g'u:1d that the matter is pending
~. before the Apex Court, cangnst be
Tim classes wiil start from 151 of June 2909.
A' '='31_fh'11iS mare £5 {1I'g€flC}' in the maria'. in V3692 of the
$31116, {he respondents W111 have to considm" E116
appiication of the petitioner for regifitratien on IT£”1flI’itS, in
acaardance with law, and in the Eight 3:’ the jiidgmemi of
P8
the Fui} bench of this Qotirt Cited supra. Acccrdingly,
the foilowing order is made ;
The impugnad endorsement/0rder.j{i(ite’
‘1-9′ dated 26.3.2009 passsd by 431
quashed. The application :tv”i’1é’d”b-ytt;’E:1e .pé:fité.Q£;e19«’ pHr’ayif:gx
permissien for regist1at:iori’.__td’.V_nm ‘V;’$figli’sii’:.4 ‘médium
schooi shall be: considfiréd. by time-1%: ‘1*e§§p6I;§iéht No.4 in
accordance withjiaw zfiefits the fight of
the judgment o1″V”tV;_h<{:_V (cited supra). The
petitioner shali f"1£§~:. 1 :Vap39:Iica.i:i.o:1 praying for
registration cf the Spiication within ibur Weeks Erom
tfic , date of redaiépi _;a4\p}:%}i{§éition.
— ~ .T.T’.j’§3g’:$i_¥:-»;3eti£ioi;,§§ dispersed af accordingiy.
*m.11,i 4?.
Sd/-I
Tudge