High Court Karnataka High Court

M/S Open School vs State Of Karnataka on 6 July, 2009

Karnataka High Court
M/S Open School vs State Of Karnataka on 6 July, 2009
Author: Mohan Shantanagoudar


” * gm’ –;é3’§:§.,_S§z–£:.xf’;2§;;é;:’ gmvja
‘ Q E§’§’E’§’..f:f%f*€.’)§*’ mi; ?§;é.’§;a:~;ra,

‘ ‘”§7’}*§;§3 if}EEi?§”3{§’E”{}§~? £1}? E33?-“§i,,%{?

ii? ‘E’§§E§ féiié-E} {,’;{)€§E’€’f” 5.}? V
{.:ER{3i§E”E’ E3sE3:i§’é{‘§§*§ RT {}ULE§AF~?Gf”g. ,\ __

{}}:’E”i?:3{) ‘i”%§ES mg}: 5;’??? 235235 ” ‘ _v
::§:§§;§§§: ‘ ‘
mzs: §~z{‘>:~:*i,-me: gage. .3::§’r:§::2; ;;§:;2:§:§;x:§ SE-:;%xz§*::*za§~;1,a,§j§{}é3A;2
23¢ . :9. N <1. 30g<:§ §éf-_ N) '

§E*i*WEfi:

M/S. s’>¥>z«;:§’, S{fgE”§€Z%:{}§…,
S§§i?s§N?’E’}§ENA{}fi_R, _
WEAR £4155/s:§::’§;gas:_’€;:%:-:}%§;’;§;–.,jT-««.. _ ” _ ”

a3.§¥’I§.§€{}z&g§), * ‘.

§3:k§AP’:j.;re* ::s:~::~::s€s;; 1:3«:;:_; b .
Mz%§\E§;{Z:»E:E} ;:3%”:;~’._§z E; ‘gigs’. .
?*€§¥i{‘E{}§’§AL 3E:E}§,7C?{T¥”§A{}E’%» _
:§{‘:.>{“;;F§<:'";i'*:«""<,}F-' %?§L_§}"%;PE§–.§'%E',– "–
m:;%e:?;si9::~s*:%.§%:z;.V§3:r . ' ._ "

ms s3;£:{:§%E;’:’;g’::€:§giV’%%s§§;m”§2frm:N*r- :1)? ;:’::>’:,;<:A*:*::m;
§f§§I}§~E..%?%z§S€}£_§§}g%,
* '%3.€'§£'$<_§f§§_,{}E%§:"; W 2.

V’ E 5 ?’~EfF§'”§’§§} {?’f’!{§§’§S,
__ 7 R. {3I§¥?{If:E,»E1,
§%§A.?*%{I%z§§,,€3§€ £32 -~ {E 3.,

t’~..}

3. Tfiii EEEZPEETY §}§RE:”Z-{?’T{TéR G?

PU{%E’—ii: §NST§%i§€3’E’§{}?% , E§§JAP{§ R.

-‘–§. “§’E§’§°2 £”:”>§;.«-{}{:§’§: 5;}£§VEL{}?ME»NT QFFZEZER,
§i%§».5?xF’i_§§€ {.”i§’1’Y ZONE, ” ._
EEREAPEER,

1*;-:5; {ZLLESTER QE?’FiCE§-R,

EEEEMAND HQME1,

GCiVi”.S{EH()OL,
§\§C>u1§~,BEdAPUR. _ …R*§,iS§’O§\§¥}ENTS

EJI

T’HiS WRET PETIT§{}§§_I$».Fi§;E§} L-fe’?J{)E§R._:’*–xRT’I{1LE;S 226
AND 222? 01:? *mi::::’QC;§~é§”;’ri”:’:;%t;~1:+:}?_ ..5.ré.:~:1::;’2<L%i2E:«i?'.

*:';.a§:.$.J, f<:;,._:D;1E;":f_§*1*:£t:r'ra" .:{;§Q:s§:m§G GEE 1:'*<;sR PRL.
;T§§a:A:21§<j<; we EI:*Z§§C!}%,.§1P _'E'"£i§i-3 mf:*,""rH2: aaagm' MA§3E:"1'i-¥E
FC}LLOW.iN{i':~. ' * " —

A 7 é§§ER

__§ E€§h iihis péiit,§;§§f1, ;}£::€iti::s:3€:r has sixisghi far ta iS’S’i1E wrii

€>f<::::1"é.%::c€c:11f_’ No.

{mil is éfitzéarfi that the Iangaagss: pmiicry

€21′ fffii §1§§£;’U:{.{1-,{§{}V€§13fl€3fii making the medium. sf ?::1$tru<:€:i<::1:

:~;S ; §{::§::1';t;:5£{§a <21' nafiaré imzguage is 19% ulfiravims is the

C-;€}i'3E%A%:ii{.%.3§»i{i§§i of Eszzsiia mad {ti)I1t£"aE}" 'ta figrticie 33 (1) of thfi:

_,¢{?§)zm§éi2:£i<::.1 <3? izaéiia magi §'arih.&:r €i€C1é3E'€ mg: the p6titit)11€:.1"~

§§1§§§§iE£§if)§} i1:~,1s svery right E0 use English as 3 mfidium £3?

§::ss%:"u::ri:§<:s'::, in tha s<:h(;i am} $23.1: Ehfi Saki pai§.,cr§; is :15″?

\/\~.,

5.1»-i

bizxéizzg 0:2 iéw ;>{:”iifi@m;::’* zmfi zaésa mughi far is :3;ss;’;,.:;.fi ‘K5;-ii*i;’::k:;f”A.

mgzzzziamxzg éii:*a{r’£’§.:’;g aha §.’€Sp{3E’idE1E’§,$ is acc01t£’7;’;ermis$;%01:

E0 EEK: §3§té.E%{§:”:&:;€’s 5a§:m* 31$ 3:: E§{§.z3cat§e2:aa3_ S{2ci:«:éé;f ” “‘£€:1?jding ii}

{?{§§i§I§”1i’:%.”}€_?fff §’}3″iE}’Ii3’i’}” scE::%:3£s’_.%””‘;-*-:3k E.;:3§_’§és§3;~.§g«’§§{%%3zm. as 3 medium

:3″? i:1strz2<:%i{};::, .p.=&§;i'£:§3z1€:;§ Said' {Q A'§:3:;a=..;e7{«: 'a§;pi"£;acE';a{1 'Q13 435
§"i:S§'3(1=3I3{£€i§C§;E~*§fiéi{3§€§1"i"%§5'5'IV'_VE§2)§?§.?£:§a';§§3"f, §%?.fE'« ;E'i§V3§§§i}i~::§* 21$ vie-Eaiive of fumiamézzziiai

Eégfiizis, E333 $;g:%.1«§=;I*:% $133′ is {§1}€§Sh isffxs samfi and £35.39 snugly: fer

1%g;%:;fif:§$sia:§i’..V§_.s {Em p€§maz’y acheei with the meadium cf

im2;%%*’:.,:§~’ ffiéng éhis wrii pefition.

,. éifizirii am: ifiaynegi C€)Eii1S€3f{}I” {£13 partiss,

wtig.

“§’%;s: £552.31} §3+::m%h sf §}:iS <":0'a1r't in '$115 case 0f

&ssw£a$ed fi§asr:a;gemer:%s of Prénmry éa Sacendary Sehoois in

Kamazaka Vs. tfiw Sate cf Kamataica by its Secretary,
xv"

§§armwr:$ af fifiucafioa and athers 2%:-ted ii?” V.
K51′? 2395 hag stxuck dewfl ce:::’t3:z’1′ of the ” M
Eanguags peficy impesed in ‘(ha Géééxélzrxgixt

2§.%4.}§94 ané thembjg pfitmiiteé bi-1_$titu'{iQ.;f:s .119: igiévsbvv ”

the medium 0:” izzfitifizcfian af fl1€§§”\;1§10iC€’.HEflCfi,f, Tihé’ ‘év:3:t9é€1*

passes} by the re§ éc§;£ng ‘aha
apislicaiiazz of th€’V:§€’§.’§i€i};}{i’_IV”: ‘iI,€3f schoai with
thfi: Eagiésh of their choice as
a medium fig decision taken by
the Endamement issuaé an
Annexuz;€-“F’– §§é1<§:issi0:i {:2 ma English madium

$211962 staafiis q_€3as}";.z=:d;=_i€' armfi far the gaefifioner '£9 maim

V' {ms-§§§;p§ca§§0£ éaekizig pax'mis:s§m1 ':0 mm. Engiish madium

"if such an apyéicatiwn is mafia, the same

s§1a§€§'?)$ fifififiifiéffifi ia amméazzzrst wiih iaw and iii the Eégizzé, aef

{Eris a'i:.s€r§.;»'aiim:;$ mafia abevfi as exmditiausiy as pessihie

A { ' We msniigs fifim ms éait cf rmeipi 0f fixis zrzrdezr.

Aaéazfiigzgiy, gxfifiafier is diggssaé af.

sd/-

JUDGE

5w1<!~