High Court Karnataka High Court

Thippasandra Oxford Educational … vs The State Of Karnataka By Its … on 24 February, 2009

Karnataka High Court
Thippasandra Oxford Educational … vs The State Of Karnataka By Its … on 24 February, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 24*' DAY OF FE3RUARY 2009
BEFORE

THE §~I03'~I".|E3LE Mr. JUSTICE AJIT J GUNJAJQ' '  ~i:   % 

WRYI' PETYPION No.14949 OF 2OQ8{EDN~REG':§:F}.   _ Q u  

BETWEEN:

Thippasandra Oxford Educationaii-..__
Society 2 (Having its Coxfificate) "
Of Registxation No.428: 86457,
No.32, Church Road, 

New Thippasandra,

Bangalore -- 560 008. V
Represented by its   V
Seomtary/Conesponrjént,       
M.("3.'I'ho1:aas. '   ~. 3 I - jf . ..,"PE'FI'I'iONER

(Sri H.P.Mu(11g;ppa;"}{fi§§.)  
AND: 1  "

1. The State ofLKa,1';1atalka, ..  '
By its Educafion So';:ro7£fa1*3; "-- II,
_ M.S.I3§_1ildJ?.ngs,  ~
 "D1".AI.nbo;1ka3fRoadA,'" **** 
' ~ . _ B.a:ngaiorjea560«--.QO 1 .

 L» 2.  of Public

». Chiaigabaliapzgx District,
 --- 562 101.

.1   Educational Ofiicer,

 jbopaxifanent of Public instruction
--..o'Si€11aghatta~ 562 105,

  Qvhickaballapur District. ...RESPONDEN'i'S

  oqsfi B.Manohar, AGA )

 



This WP is filed under Articles 226 and 227 of the--_
Constitution of Inciia praying to ca}! for con:1eete(l«..4 
records pertairiéng to English Medium piimary school» .()'f'-  " ..
St.Thomas Schooi of Melur, - Sidlaghatta    A

Chjckabailapur District, run by the petitione1je_s€3<;iety'~m4

Thippasandra Oxford Educational Society (Regj "i\I§3,3';2,_'   

6313.

Church Road, New Thippasandra, B.€g11ga_.1e1*e  5€§0.__O'Z5,, " A _ 

This WP coming on for  

day, the Court: made the following?' ' _

The    the order
passed by %%%%   16691/07, the
petitioner }?ias__   seeking permissien
to start an  An endorsement is

issued  s..A:1nex.1iI*eV--M' indicating that no such

application  fnfthcoming.

2.i'.'I'ér.Z5.:!Ii1(i'1V'z1ppa, learned counse} appeazing for the

 siibmits that indeed such an application is

  Eat however, he has not been able tn make

 '  afieiileple the said appiioatiozi.



V" fquif' ififfijél-{Sf  _ A' *

3. Be that as it may, if an appiication' is made, 
same shall be considered by the resp0nd¢:r;t.§§_&' A' 
commence at}. English Medium. School for  a /7
year 20 10~1 1. If such an appficatio§iV§'_§i¢{ iv 
as directed by this Court, t1V1e_4.'sa:: 1ie._:v."s;!':za1i  
within a period of four Weeks udaVti e~  ':;:§cex;i;;ptVV0f
this order and the  the
respondents in accQrdano¢,,wiL}1    '

Petition

Sri :Additi9na£ Govemment

Acivocatef is fo fiis memo of appearance Within

Sd/-v
Judge’