Karnataka High Court
Sadhana Educational Trust (R) vs The State Of Karnataka on 10 February, 2009
= _1. The.;3fat€Vcf-"E£af1fi'ataka,
% j ? secondary).
Bangs:-.?.é>re~560 001.
to
' "Bangalore Rural District,
IN THE HIGH coum 012* KARNATAKA AT BANGALoR:;§«%%»T%LV%V_
DATED THIS THE mm DAY OF FEBRUARY zoéjg J
BEFORE _w-_ x V
THE HOWBLE MR. JUSTICE Am' ;§_§_AGiv}NJA:, '
WRIT PETITION NO. 1972?,*2Qo8(Edn»Rag/P)
BETWEEN :
Sadhana Educational 'I'rust(R)1, V ' "
By its Secretary, V --
S1'i.K.G~.Sri:nivasa Mtuftjly, g
S/o.Late .Govindap_Da;j[ V % *
Aged about 34 ' . . V
Occ: Runr1in§;__Litt1¢:i"Iv'i;.3ste:f_"' _ " "
Public Schdel, Kaaf;tana"i(ut}te;' _
Mallathahafly Peat," ' -
Qoddabaliapitr Taiuk, " ~_ "
Bangalore RuI'a1__ 1)i$ti'i::t.*.. " _ ...PETZ"I'IONER
_ (I3jsr« Hiremath, Adv.)
Z&£\}Df:* ~
By it$«4._P1'in'cip$1I Secretary,
'Educat;ioI'1A ..Department
M».S.'Buj}.di11g,
'The: Deputy Director of
Public Instruction,
Eangalore.
Roficy "the of the said memo is at
i,pejf.ii:ioner .'--..School to run a Kannada Medium School
éfroiifi-.,VE'>ta'f:da1tis I to V. But however, the petitioners
teachmg the students in English medium. Hence,
"show cause notice was issued and response was
3. The Block Education Officer,
Doddabaflapur Taluk, . .4
Bangalore Rural District. .. .RESPONDE§*FTS,V'_~ . _
(By Sri.B.Manohar, ASA)
This writ petition is filed undeii Ar_t:icles"22t3, V'
22'? of the Constitution of India' with a.A.p:*ayere.to 'oquashi
the impugned memo dated 08. 1.,1J'2{)O6 wide
'A', issued by the R2.» . .. '
This writ petition preiirnzhary
hearing, this day, the Court made-the
The withdrawa} of the
recog:x1itio1:i;Aof to a memo dated
08.11.2006 «or; of violation of Language
recoglition was accorded to the
.of'~t1ie ease. Consequently, I do not fnd
it it Bet_Ahos2ever, it is open for the petitioner to make a
'.ai§;5iice.tion to start an English Medium" Sehooi or
' a" Medium School.
-3-
calied for. The said response did not find favoist'
the respondents inasmuch as the factual off 1 "
matter was that indeed the petitioner?
teaching/inlpaftiillg eciiication in
Hence, I am of the View that «.
cannot be faulted.
3. It is aiso the said
endorsement Writ petition
is filed in H students are not
aecommodsted «A ‘ reeognised schools, they
shali be done: – memorandum of de-
reeogr1isi;’1§geA.the cannot be faulted in the
rejected
Reserving liberty to do so, petition stands disposed
of.
i
4. Mr.B.MaI10har, learned Additional G0verz1n1fs.fh1:i’*._V
Advocate appearing for the respondents is
file memo of appearance within four weeks.
SP8