High Court Karnataka High Court

Miss Ramona Maria Roberts vs The State Of Karnataka on 24 July, 2008

Karnataka High Court
Miss Ramona Maria Roberts vs The State Of Karnataka on 24 July, 2008
Author: S.Abdul Nazeer


IN THE Er§’§{‘:H COURT OF

CIRCEIT B§£}\’CH..4.T

DATEB THIS THE 24*’ BAY’ OF §1:L*ié2a:”;’s .. 3 *

BEFORE

THE HONBLE MR.JL?STICE S. A31}_l:fL ;»;4gm; « « T %

WRIT PET1T10NN0.s225zé:39s (_£;Z”;’z”.}..”i.9-?§E”‘V.:”§;:’

Between:

Eviigs Rainana Maria Rdbezis;

Ageé abeut H 3e’e+:¢:’3;~ ._ 1

Gee; Student, ‘V _
Rapid. B}! her Inifirzr 7g:.;a:’diai..:”~ %
?\ai;*.Lt.C<:ai.M-R<:«bé2ri:s, ' A ' V V'
Agad abeui: 815 years; _V
325; Ariny Sezjvica, . _
Qixatjtersfi
Queens Ga:";déu, V' '

Ca.mpiBéigai1m: Petitioner.

‘ (¥gys;~i b;%;§agr:1<u;:;a1§%'c;;§;;a.%:a;<ar§ Adv.)

A. ?

“Siaffa ef Kaxnatakag

Vwfieptd, By its Secretary to
V’ The Department of Ecimation,

‘ ” MS. Building

Bangalore W 1.

cannoi be withdrawn f€{I’0Sfi£3C’£iV6§fy’ to affect the interest”-«§:§f ‘ ‘

person in whose favour such an Grder is ;f:3;<';§eL1« 35:1' Wh£} §'§a$§

altered his pesitien to his detriznerat. Moreso fesgéect §if7_-.§$c:a:.ng "

chiidren. This Court has taken now of fact ':}z:¥at'i§1é'V§2e%_iiiV$§:;4e'éi;:§' S

iizereirz had jeined the course on *"'a1..'":¢ speéific :§:*déi's_passed"by"t}1e

authvrities permittirgg 'them ti: swiicii' {£3 Syiiabus

withexui insisting upozfz éfhjefia {:31 égs Sane of {he
Eanguaga subjeats. vthe afaresaici writ
petitions by the 'éfdezzi T}:-:8;9.2'8Oé»' 1tEés"§éen heist} thus:
'*9, It iéamasie ciéér. petitioners are pem1i*;te::}
by the é;u:}i£;rritiés.. «£35 116 apt far
ai'£ez':;a1iVe 'E:'1gI ish?, A£:'.';~:.i1r$ 5f' the Eangauge subjacts,
;gQt. be affected. It is the éuty of the
A :i::t¥’;ofiti§§$”fixnéafiied ta ensure that the students who
ha~¥§ bee:1′:f;{§;==fi;z1i{ted to switch over is the State
‘ S:v’§3’,§:Ji1§si’§.7§}” tai<.ing alternative "English" as me of the
iaiggagfi Shall be permified to presecuie their studies

A' arrangements sziiail fie maée to ensure that the

VA e-ikaminaiioza is conciucted in the said subject far therri."

Ku

3

4. The isgue iiwoived in this Writ petitimi is c;=:s:3x-‘et’e:d by

aféretsaid éecisiea of thix: €33.31′: and iézis writ petitiesn is disgji§’:aedA:§:’v

in {ems of the gaiii decésien. BEG casts.

BE\«iE\«sif2472f§(38