Karnataka High Court
Sri Maruthi Educational Trust vs State Of Karnataka on 7 January, 2009
IN THE HIGH COURT OF KARNATAKA AT " =7 * ~
DATED TIES THE 77" DAY 01? 3».NL¥AR&:f'i<5<j9; ~' 1
BEFORE
THEHOJWBLEMRJUSHCE..$i"ABDi?L.,N}4.ZEEE '"
WRIT PETITION Na.1é59az249gz PM * L
cm: W.RNO.I95§'I.€'206F? $1;wg.tz1£GaP).
VW:1%.N0,M1;§59c;;?2_;_§_i_gj__z ;A ..
Between:
1 Sri Matu{i::i_E'dua;jatioh.al«Tfi2s:,_ " I
(New 'Ca111_1éi; I1:téi':j:a:ti0'mI--.Sci:v§3i3i}; ' "
Pooina ?r:a.ji1;z£v.;'_,a.§g<:§»ut, ;4,.Ié§E21Hi., _'
Ne. 54, U'£t_a1'aha,li~i," 'Baiig_3;ic:;*é-.6 1,
By its Secretaryafl. 'Ham.ifnafithaiah.
_ 2 Motei1r"T_éfe;Sa Ekiucaiion Society,
_ {:Si*3tc?r1t Iviatixer Primary' school),
VA A ,N<s.663. , 3";';'«.s%£:tin Rn-a.d§
L Raghavéndra 'Block, Srinagar,
._ '*2?s;;nga1d.-3 _V
' its S;éc:*£;£éry-K.S. Ramu.
Siddefihwam Educatien Trust,
* Convem Prixzlary School),
« [ . _N¥:§«.64G, 7*" Crass, 5"' Main,
Ittumachx, Banashakari lfl Stage,
Bangalore - 85,
' By its S6C2'6t3.l'j§r'-P.E. Iviahesh.
2
Lawrence Education Trtist,
{Lawrence Inten1ationa1 Public Sclnooi),
Near Bus Stmd, ISRO I.ayout,
Bangalore »« 560 078.
By its Secretary-N. Rangaswaxny.
(By Sn" BM. Baliga, Adv.)
And :
1 State of Karnataka,
By its Principal Sec1*e1;a1"y to _ _V
Primary and Secondary Educaiiosy "
M.S. Bidg., Bangalore ~--_ I. V'
The Dep:z:f;3<.Diiz;é;;§tor'Véf
Baz1gai01=c--.SQ11fi: I}i;.-:triét--._. Kalasipa'§§ea;,
Bangalorerm ' ' '
(By Sri shashiahgr As. 1<a,rin:§;ii§H§:%Gi3)
Lk .. §§ri':w'0.1a591/2007
Shfiii _.I V'E§£ius;faIii§1i";Association (R),
V V , V . '(Shiva Jyiétlii Priinéwjk Scilool),
B'£1arz1tt1'(f3oi<;x'1Ay, '1" Mam,
- ,. 4Davanagem 'I-
_ ' -- H. Mallesh.
Baiiga, Adv.)
. . .. Peti£ion§§s_'L-- ' V' " ~
.. .. Respondents.
.. IR Petitioner,
And:
1 State of Kantataka,
By its Priiicipai Secretary to
Primary and Secondary Education,
MS. Bldg, Batigaiere - 1.
ta}
The Deputy Director of Pubtic Instrzzctiozy'
19' Main, P.J. Extensien, I '
Davanagere District. .if<i.es;iio:;de1its.i
(By Sri Shashidhar S. Karxnadi, HcGti)__
Writ Petition No.lO590/'i0{i7' iiditicles 226 &
227 of the Constitution, prayingto vdeelare t;hat"the' i£t;pug11ed order
dated 28.4.1994 vide £9.:;1'te2:1J1'e:_'A as'u11::i)i1S'£it_::tioti;t.i'ia11d vioiative
ef Articies if-1, 221 the Cottstitution, etc.
Writ Petit.ionNo.*lt):i§i;'2t}{)%i"'ii§ flied under Articles 226 8:.
227 of the Constitution; praying tevdeclare that the impugned erder
dated 23.41; 199.4 vide '-A_m'tex"u1'e A as unssottstitutionai and violative
:_.of:1£'{A_1)(g) ofthe Constitution, etc.
V .vi"i'i11e¢§e"Writv"Petitions coming on for Finai Hearing this day,
the Co'_u1~t__121ade the firiiidwixig:
ORDER
it it ” ..[,earned “Counsel for the parties submit that the point in
i$s1;e”i1i tiieée writ petitions is covered by the decision of this Court
it * W;i’.No.l0S0O:’2Gfl7 and other cotmected 1natt.e:.’s (between
9
K
G001) s’AM4R1z:4N EDUCATION socmrr & 0rHz:§£ j Q} ”
STA TE or 1C4I?J\’AI24.K14 AM’) OTHERS) disposeér ” T
20.10.2008.
2. The submission of the Iea:’r1e'<'i'vL"C.T'::V'§vun$Vei fbr
piaced on record. These writ inv of
the decision of this Court referredfi .
BMM/1