Karnataka High Court
Vishwa Vijaya Vidya Samsthe By Its … vs The State Of Karnataka By Its … on 19 May, 2009
IN THE HIGH COURT OF' KARNATAKA AT BANCEALGRE
DATED 'I'I~1ZS'l'HE 19:32 DAY OF MAY 2009
BEFORE}
THE I~:ION'BLE MR. JUSTICE_JA,«3:EO?Ai®;3A, «
WRIT PETITION NQ. 1324o/ :2yo0%9{:2ciu§Régg1i:;%k,,_f=
BETWEEN :
Vishwa Vijaya Vidya Sa:m.$ti1e,.<""' =
By its Secretary x
Sri. ZvI.Vishweswa:::'aiah, . .
S/o.Late Maxiyappa G0wda,. f
Aged about 64 j,?€iii_'S',-- V_ 3. '
PWD Road, '1'.'1.,m1v€-{:1'si_¢1't";~, I _ . - f . V
Tumkur Dis{§I'ict,5i"5'?2' ...PE'i'iTIONER
{]3},? 8:fi.'§i;\f;1?fz§f§ze{é3:1.:®'svda, Adv.)
AND :2" -~
L k% 5:; T::¢A%st%e;m7c;f Kain
A ;B'y~.itsv.Prif;$ipa1 Secretaiy,
'E-bh1Catf1t:'e;f2 Uegjartment
'ajzxci Secondaly),
_ ihg,
Bangalerfi --- 560 O0 1.
7§'ii€_.C0mmissi0n6r for
" V' ""Nmpatunga Road,
P I.l§3}iC instruatien,
D:-zpartmant cf Education;
Bsngaiuru -- 569 001.
J,
-2-
3. The fieputy Director 0:"
Public: Enst1'ucti01"1, Tumkur,
Tumkur District,
4. The Block Education Offiflfiif', __ _
TL1ruvCker¢:~:, " '
'£'un1k11:' Distxict. ..
(B5: Sri.Bha1*a1:I1ag0wda, HOG?) A
This writ petitian is flied "z'_11_1ti€_1:' A1*t;ic1'es" 2i;Z'€§ and
227 of the Constitution Qf Ind§a----tviih"a' pray'e;*.t.Q.Vvquash
'aha impugned e_ndors;€:1i'ie*::1i.--'_ d.atE:<1_ »_28.4.2OG'3, Vidfi
Armexure 'F' issued by iiii:~j:"'R4_f:;1f1 (1§1'§3C§Zii3T} cf R4 and
direci the respo::dents'...'i:Q: =.is=$_ux: '§js%i'i1:T%j',_-.p_;3t:i1;'i(;fi *~.§:;Q::1i:3g' on for preliminary
hearing, this fiaffa 'i;§rifr.:4 made the fofiawingt
V _flGRDER
..'T:;1"5'~1€;»_._j§€{iti{)fif§I"""~iS«"3'I)€f€)I'€i {hi3 Cour': assajiizig the
3.313015'z:2f'-v?;§:"§<:4"m;-:'S}j:m1dc3r1ts in issuing the snciorsemerxi:
ffiftlfiiflg pemaission to COI11I}1E3IZi€L'€ and mm
"'~.~._E:f1g1ish" §vl_Ié,ci§_m:11 c:§asSeS as ixadicateé in Ehfi patitierz.
A S§::::§:_ éimiiar quasiiian haé arisen bafmre ihig ffimzrt in
"- §3V5F5.Na.6394«639$[QGQQ, I find mat it is "£1I}.:7i€C€SS3I"§7 to
fizivert ':9 the detaiia of the matter. In that backgmémé,
whasz is ta ha noziceci is, this C',0ur*E., zxzhiifis {§.i$§}€}S§;i"ig of
J
"1
.. 3 ,.
W.P.N0.€;394--6395/2009 has takfin new of the decision
cf the Full much of this Court in the
Associated Managements of Primaiy and _
Schools of Kczmataka 11/8. The state of ' " V
By its Secretary, .Departmen£7 of[_"'
asthers reporteé in ILR 239$. H. _
2. Ir: View 0f the law iaicj.-<J£§?srn"t&her§ii1; Elourt:
had quashed a simi];ar has been
issued and perzzjitted pietifiéizfir v't<':.a« make 3 fresh
app1icati'oH1'§ x&?ifl*;§:;1 s:tip:_i:a3ai:e;£t1'V"Eii1:1e and also direated
the res§13:1<i€:1*3.t:,:_ "t}:}f. C0§i::i€i€r and dispose of the
appiica:!:;i.on véi'£%.1ir1a'tiri:e fmzne as indicated fiheraifi.
A "*3. {:'§i1'1C'%€3.'«"[1'x6 pfésent facts am squarely cmréreci, a
SiI;%i§?;3f'::,~.;:'f(is§::I* EVST-.g:);é3.ssed harein ascardingly:
GREEK
_ (3.) "T56 fi1'1§(}I'S(§fl}€i"1'iZ timed :?,8,.O4.2Gfi§ Stands
qua$he{:1.
-€+\..
-4-
{b} The petitiozxer is pemrzitted to fiifi 3. flash
application seeking registratioii as ,..(i_r1~si@ir§I" if
dispose 0f the $an1é_’%:§epi1é;g, i1’1.vi€;:1&?£p{*:;–s:VVV}2:xv
laid down by this xghe fii}3V$ pééfermd
case within 3, ..»iVaeks from the
date of tt1éV€1pf,§1i¢a£§§a;1. 3 ~ 2 V’ ‘
(cl) Wr§_-t”Pe£:i’ii0’£*f.. St.é;u.<_'_1__5(')'.–V:Is'_. tiisfivased of in the above;
t€I.'II1SV-V
4. ‘:3?I’i.Bi1arai11;a¢_§:<'§'Lz;éi::ii', iearnesfi. G(}V€1'f1l11€I1'i
V Advegatie a,pp¢.éa;"i::: g"'f0f' the respondents is f)€I"II1§'E§i€Ci to
V. Ifié:1:fiiL§3f.§aiLpp€arance within a period of fcmr weeks.
Sd/=-
Iudge
mun