IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 87″ DAY OF’ SEPTEMBER 2008
BEFORE
THE HONBLE MR.JUS’I’ICE S. ABDUL NAzi§E:’:§’ “‘
WR11′ PETITION NO. ISIQSLZQO? 1r51jN’,f’_’; > , ”
BETWEEN :
Vidyaranyanagar Marathi Educational %iety ‘A
530.147, Vidyaranyaxzagar ‘
Magadi Road
Bangalore «— 560 023
By its
Nagaraiappa
S/0. late Kafiappg
Aged about 44 yfraxfi ”
No.2, “J
Viclya1’anyapuraf_
BangaIQrc..v sen » V
PETITION ER
(By Sri: S._§Bé1sava1’aj”,’
Stafevéof i if: ‘£4’
By fits
‘ V of Education
‘ Vecdhi
j ” Banggélorc —- 560 001
2
2. The Commissioner of Public instructions
Nmpathunga Road, Bangalore 560 001
3- The Deputy Director of Public Instmcfions » V
Department of Education
South District, Kaiasipalya
(By Sri: B. Manohar, AGA.)
This Writ Petition is “i;.’J.1d€I;’A1:fiCl€3 Wtlie %
Constrimtion ef India, praying te:-_V quash ‘fl:e”-Gevt’.7; older
dt.29.04. 1994, true copy of__i$predueed at vAn11exure–
This writ petition com’ in ‘g: ¢’C§’Lf(3.”Ef(§Z’ day, the
court made the followingg-” .
In ease, has called in question the
GoVeIIu:*.e’;1t dvateel 1994 (Annexme-F’) laying
iianguage to be followed by the primary and
M6
State cf Karnataka an the endorsement
It
4-7
dt. ‘2?u. €}7.20– Aanexure-K whereby the application. filed
the yefiiioner for startixsg an English Medium School has
having regarci to the aforesaid language
M
.r*””7