High Court Karnataka High Court

Manohara Vidyalaya (Regd) vs State Of Karnataka on 22 August, 2008

Karnataka High Court
Manohara Vidyalaya (Regd) vs State Of Karnataka on 22 August, 2008
Author: Huluvadi G.Ramesh
m 'l'HE HIGH (,*ov1e:'ro1«' KARNA'EA.l£%§ A1'
BANGALORE     Jk %  % Q 

DATED nus THE 22"" DAY 0? gm   =  

BI~2'l*'01iI$'[  % % %  
THE HONBLE MR.Jus'1'1Ca: 1w

I?!-ZDN)

   

wan' PE'r1'1';()§INQ.122s T 
BETWEEN: u A  %%

Manoham AVidyalaya'{--§§':gd),.':'L. ._ "  
Iv~N    
Bangak$r¢~5L60f>I0,j ._   V 

By its  Rfijfiigékar,
 _Majoi;::;Resédiag at'i3a.t_=ga1ora. ..PETITIONER

(By

  

" ' 3;, State 

 .153; Aiiasecretary,
  of Education,

  M;.S.BtiiIdi11g, Vidhana Veedhi,
_.~Ba§igaIore»560001.

 n j 2;.V..A"AVi'hc Commissioner 0fPubiic Instruction,

Nrupathunga Road,
Bangalou-.--560001 .

3. The Deputy Directm' of Public Instmctitms,
Defiant of Edncaticm,
North District, Ketnpeig-owda Row,



Bangalore-560002.

4. The Bieck Education Officer,
North Division -2, 4"' Cross, .
5* Main Road, Gandhinagar,          »
Bangalore-560()09.    

(By Sn'.B.Manohar, A34) _

This Wm Petition is   of the

Constitution of India. fiw.' 5:1,"  Order
dt.29.4.94 true Qopy   marked as Anx.F
This  as this day, the

Court made  ih:I¢w§gsg:j%%  

 

 '   petitioner has sought for to quash fie
 L».AA_.VVv('roveft2§h:':'¥sint  29.4.94 regarding the language policy
__also'' qufish the endorscmcsnt issued by the Block

 in not permitting the  to commence

%%  Medium when] and alsq to direct me respondents to

3989/

consider the applicatinn cf the petitioner tn start English
Medium school without insisfing that the nr@inm taffinstructicm

shnuld be in Kannada and far such other orderim-“.’ : ”

2. Petitioner is an Educational _.fikacéiigtgi.”A–T.:§ntera§fing tro_

commence primary school in Et1gli_’sh.. iMe::i%um%%%a.s’%gv%medeum 6}? V

instruction, petitioner §aic!__ to ‘-1&5:-.V >432
res;x)ndent-atzfl1ot’i§y, howe.§§r;__ flied by the

patitinner came to ‘4 language policy of

the Sta:iEé’ fiiatV n2§d§um_ojf’ instruction should be in fire mother

tohgufi at aducatian. Petitioner chalicnging the

” ‘sutaie [x)Vliéy.:;§;V’\riovl:ativc of fimdamenm! rights, has sought for to

A game and also sought for ;x:nnissian to run the

with the medium of instruction as English by

§.§lVi*;§g ti1is writ petm’ ’01:.

3. Heard the leamed Cmmsei for the petitioner and the

learned Add]. Government Advocate Sri.Maaohar for the

respcvndemt-(‘3ovemment.

>’&g,/

same in accardanoc with law and to mks decisia::4Vi.11V’».i’;§c_V’light cf

the full bench decision noted above.