High Court Karnataka High Court

Pushpa Manikya Education Society vs State Of Karnataka on 8 September, 2008

Karnataka High Court
Pushpa Manikya Education Society vs State Of Karnataka on 8 September, 2008
Author: S.Abdul Nazeer
IN THE HIGH Comm' 0? KARNATAKA AT BANQg§Lo'§'g-.:  *' 

DATED 'THIS THE 373 DAY CF SEPTEMBER   _  " 

BEFORE

THE HOPPBLE MR.JUSTIC'E.__S. ABQUI.  :2

WRIT PETITION NO. 125241 2907 '('I'::z),ur:~*1'  

BETWEEN :

PUSHPA MANIKYA E1:>zJCA'1f1éN  V'

NQ827. 18? FL0Q~R*««.._V_'-- _
1413 MAIN, 3Rn4.:=;:,,<3<:i;:<:  ~. «
RAJAJINAGARS  
BANGALORE-IQ.  

BY ITS SEC}?-E'T$R'Y 

SMT. V. V.EJAYALI'sKSHNH   . 
W/O. VIJAYAKUB-EAR'   '
AGED SSYEARS ' '  "
NQ827, 1sr1='L:7o%;:»i _

Mm MAIN, 32» BLOCK.' 
RAJAJIISEACEAR 

&A,2*AN<2I¥xIit3f%JP3k%~ 560 016'  %%%%% ~ «
'*{__B1isz2;;T S._v BASA:§Lf;%..RAJ, ADV.)

 = AND':U._  V 
 .44: V. STATE :01? KARNATAKA

' .. BY ITS SECRETARY
'~ D'EPARTMEN'1' 02? EDUCATION
 * --M...S.BUILDING
 VIDHANA VEEDHI
H  BANGALOREO1

V"  .  THE COMMISSIONER 'oz?

PUBLIC INSFRUCTEON

 PETITICNER

 



NRUPATHUNGA ROAD
BANGALORE-01

3 THE DEPUTY DIRECTOR'
OF' PUBLIC INSTRUCTIONS
DEPARTMENT OF EDUCATION 
SOUTH DfSTRICT 
KALASIPALYA   "   , " 
BANGALORE  _  'RESPQN'DENTS"; *

(BY SR1: B. MANOHAR', AGA.)

THIS WRIT PETI'I'IOE*i_I§.3 FILES; UNQER 'ARWCLES 226 OF'
THE CONSTYTUTION OF INDIA; :.,PR.£~\YI_NGVA'*TO'. QUASH THE
GOVERNMENT ORDER I}T.H_29.4_.94_ TRU§}'vVCO!?¥"'OF WI-EECH IS
PRODUCED AND f~;i£1RKED'AzkS'AI*§E€E§§1}RE F.  '

'THIS v'.fR1';_3.";PE*£':5:*Joréf*Vl;:c$1\r3:1§&GHQN' FOR HEARING THIS
DAY, THE__QQURT"M.«.'»§DE  mL1,Qw;z~:<3;

  oflmg 
In this  'tbs?  has called in qucsiion the

vV.F\}<3jrcrn.1_rrE-at: {1€lt8d....29.04. 1994 (Anncxurc-F) faying

 policy to be followed by the primary and

 '-  A   V.  M
  high schnols inI'_thc}= State of Karnataka gygthtz endorsement

 cit, 23.07;.  Annt:xt1re~;K Whemby fl1f:appfiCa1ZiOI1 filed

 thé pegifiéificr for starting an English Medium School has
3   having regard to the aforesaid language

 

\».

\--

 



2. I have hcard lcamed Counsel for the  ' V'  

3. A Full Bench of   '

Managements of Primary Seéagidary  1.1} V

Kmnataka Vs. The State of  fig 
Department 01' Educmfien Hf.'tAf.l..i.:_  in ILR
zoos KAR 2895 has sufi§i§fk£hui_§fi"§;§¢1iflg clauses in
the aforesaid   challenge to
the afomsaiéi:  not survive for
considcxaziigjzz;  to the petitioner
to makgga: fish  grant of permission to

start Engfigh-. for the academic year 2009-

20I{_3r;5g  s}1ch"ém...__a_pplication is filed, the respondent

a1;fi:1:11’itj,r_ is to consider the same in accozfiance

V ” costs-,_

v{n:.<1{ light of the aforesaid dccisimn.
" -$1 Iicgooxdingly, writ petition is disposed of. No

Sd/-

Judge

A. (33