High Court Karnataka High Court

The Peoples Education Society vs The Secretary To Government on 12 March, 2008

Karnataka High Court
The Peoples Education Society vs The Secretary To Government on 12 March, 2008
Author: Ashok B.Hinchigeri
1». , Tiiifi. SECRE'FARY TG €m'v'ERH:'v'IEN
1 C

2;:

BEFORE

THE HON'BLE MR. JUSTICE Asuéx B; mN'c1§ic§Em   7

wan' PE'I'l'l'l0N No.20 12r» o1'_-j 20(i7..(EDN~Rf3:§}v:,..  i A

 M

AND TRUST ?

THE PEOPLES EDUCATIONMSCIEEY   ~ Q

AA'.-I.  !-!0l\J!EQ_PATH!,C-.._ M  A
MEDICALCOLLEGE.--_   V     
NE'HRU1'wi:'aGAR,B r'-3:559-a_ 'J10   
REPRESENTED BY !*rs'~<r.HA1R.1ssA%a_V  

AND MANAGING TURSTEE' A   ._   '

SR1 ABU A. SHEKM      PEWITIONER

 {BY  ADV.,_)

 % 'PRIMARY as, SECONDARY EDU TION
_ % Ms. BU!.LDif@.Ci, 'DR. A"""'D'i{AR '\r"E3'|':";'Di-ii
*  "aANagx:,paETL¢ '$560001.

'1':-Am: commrssxonan on
1=u"BL1.:: msmeucrxon
  PUBLIC 0991933
 ANRUPETHUNGA ROAD
 .BAi'\TGALGRE - 5.-'seam

V"    ;'l'HE DIRECTOR OF' I"U'B'i(';iiv'§'i"RU1"fi'iCJiV'

--" NEW PUBLIC OFFICES
NRUPATHUNGA ROAD
BANGALORE - 560001.



-2.

4. "HE DE-- UTY DIRECTOR

PUBLIC INSTRUCTION, BELGAUM

BELGAUM -- 5""=uuu""

5. BLOCK EDUCATION OFFICER   
BELGAUM I

BELGAUM DISTRICT-590 001.  Ri§:Si5oN1);3g§¢=g§' 

(BY SRI:B.MANOHAR, A..¢}.--.A_.)

'!'..!S  PETITION  UNDERRRTICLE .226 AND 227
OF THE coNs'I'1'rU'r1oN OF». t1NmA_ 'PI-mvzne TO" DECLARE
SEC:'i'Ififi ':'(1)(e) 0? THE K&RP%%'PAK#. 3;:)u'e;¢.T:0,N  1953 AS
UNCONSTITUTIONAL, so FAR s PE'I'E~"I'l().NER  IS CONCERNED

THIS PE'I'l'I'_l.0§'N'   ,PiéELiMmA'Y i-i'ARifiG
_ 1-ms DAY, THE céoumi MADE'T;4E~FQLLQw1NG:
.... .. "      
Sri   em-.;c-tee. to mks ne..'.ce fo. t..-

rcspondent_s_.

Vre:1uestA "for  its S"-'i'"*l far L'.'-.pa*..i.'1g .11: c!a.an...e--s i._

" " i.i£j1g'iis11Tmeiii1;fn from first to fifth standard. "i""nc said fr' "r is b-d

U

;  'as  Viswifhout jurisdiction.

'  ...-._=. gr the n.,*.ifivati_II. rlsztgl 30.5.1997, published in

.139: , it 's the D-uptzty Diractcr of Public.



I'D
-3-

Instructions, who is vested with the power to consider  V.

for °ineg1._t_.r;og the lower primary schools in English mediuiitn. VBi1t,--',:

'- the instant case, it i... rahed by the B'lock"Ed_ucations1«_OVfiioer. 

As the imp * cu fiier =5 $- Gilt: 'v'u'iti'1cll.j'fl__-§E!V1iv_:_1'I_e.~viI n,;a.ga1i_'ii-i¢".

school to the       .9 t..-., he ' per
to re-submit the   of its so'r1*'1 to the
Deputy Direotor_ of  No.4. if, as and
when such  .Vspplioa.tioiiA'.ts"' to the respondent No.4-

Deputy ‘of histziwictions, the same shall be

iti”scc3o.rdanoe’ law.

” VI’Iv’.l’%1_’i’l4c this petition is allowed to the aforesaid

extent. so otttor its to costs.

VGR