m 'rm; wan COURT 01-' KARNA'l'AKA__A'I' BANGALORE T BATE!) THIS THE 22"" DAY 01-' BE'lWEEN: Stet: Dhama Seva Tfiist, * v V _ No.l000, Chaiatra, V ;V .. Naaga.§an£_iraAAP0st, ' ' my .:.'$.Q: * k% é A . ?--.Stat'e.9t'K5iiiéi§ka, ~ .133! ifisfiecretary, kk " of Educatimx, l\?f;S:;_Bfi;iilding, Vidhana Veedhi, .
A. , “file Commissioner offnblic Instmctitm,
Nrnpathzmga Road,
Bangalore-560003 –
3. The Deputy Directm c}fPuhliac Instructions,
Department of Edumtion,
North District, Road,
Medium schml wfihout insisijng that the medium
should be in Kannada and for such 08161′ order;§;”* I i _
2. Petitioner is an mm-gm: to» V
cnmmence primary
instmction; M –~ A’ afimmiched the 4″‘
rcsgmnderlt-auflIoz1’£}?, ‘ V”_»«.a.=;f1v;§.lica;ti0n filed by the
petitiuneig-.. to the ianguage policy of
the sr;:§§ ai9%a.§s;ru¢am should he in the mother
x.%£§i1V<VV:#ation. Petitioner challenging the.
ail' filndamental rights, has sought tbr to
'qzsash ., aliso so::g.ht'for pennissicm to run the
with the medium of instruction as English by
petmon' ' .
3. Heard the learned Cmmsai fiat the petitioner and the
H learned Add]. (‘mvcmzrient Advocate Sri.Manohar far file
respondent~Govemment. ‘ _
4. The Full Bench of this Court in the ca.qeg:’f}~’maciaua.z
Alanagensents of Hr-ima:y’& Secondary
vs-. The State qf Kmmika lihyjttf’
Educamw and others 1-spa. mg has-V V
struck down certain of péilicy
imposed in the (‘1v:73*(§j::11r.t1¢:’3’1tVVV:f}:*<i'é::*t. and thereby
permitted the of ' ' of
their , by the rcq1ondent-
of the petitioner to run the
medium or some other medium
nftihéir.cheitie:a..3:_’ét«.__tiiatiii1m of instruction is contrary to the
3 ._; d¢:::’.isi<)t1 Fulificnch. Hence, the same is quashed.
'it is far the perm' mm to file fresh applicatjcm before
ttie authority seeking for grant nf permissitm for the
V_ §'¥.V¥i<3 yfiar 2009-2010 iainec we are already in the middle of
AA ; tits academic year 2008-09. On me}: appiicatitm being filed by
the petitioner, it is for the respondent-«authority to consider the
same in accordance with law and to take decision in the light of
the fixli bench decision noted above.
Bkp.
5. Accordingiy, petition is disposed of.