{N THE HI(}H (.?(.')UR'I' OF KAR_?*u'A'l'AKA AT
Dated this the 23"' day of July, 2993
Before '
HIE HUMBLE MR JUSTICE Hr}2:UI;:2wi «G. .. « .
Writ Pmzfon 2aw:--.4._V/ 2é237 ¢Ed:z)*[ "
Kamaia Gandhi Nehru 'A V'
Maduraxml Colony, T3varekere','EITM'FL 'Digit M --
Bangalore 560 081 - By its Secretary 1 "
Smt Nusrat Samara Patitioner
(By Sri K N Subbi.,Reédf5._ Aa£¢)_ i
And:
H w
1 State of «.7 h}*. ifs -Secretary
Deparfinmt offidagaiion' "
Vidi1'a13a'Soudi:a;, Batxgzieréi'
2 Director "t$I'l?V1¢t¥ia1ic"
V ~ ' 5K Circle, Béxzgalpgje. 1
j " 1. _ umay ofPuh1ic Instruction
V B21_1ig.:;10;é Sonih, Kalasipalyam
V . 4 ofPub}ic instruction
Bangaixoe Nnrth, Ofo Joint Director Camgus
A. , K Gkoad, Banyiore I
I5' 'fleputy Direcior of Public Instruction
Bangalore: Rural, 010 It. Director Campus
K G Road, Bangalore 1 Respondents
V (By Szi B Manohar, cm)
W
This Writ Petition is filed under Art.226J227 of the Cqnstimtion
praying to quash annexure D issued by the 3″‘ respondent, etc. 1_
This Writ Petifion earning on rm Hearing this mas
the following: = .. +-
Petitioner has sought ft:-1* issnancc xof cefiiaraxfi. the
order passed by the Gove:1:rnexit*..g§}g:;;;’uxg ‘a1;A;j1Ii__<:3ufi:.jV;4:'V1'""t£)'V accoéd
permission in fingfish and net allowi-n~g..§11a 'gjetitioneféixxstimviion te impari
education in English mediIii°¥i' f<;r to declare that
language policy of tits: State;'Géve§5é§.~ng§nt.V:'maidng.:fiiééium of instnlction as
Kanna<ia;'Vi§f'"zia'iixééf fix uIt3'«§i?ii'eVE to the Constimtian of India am}
contrary lie' Ax7'§tielo_3Vi3f:1'}.Vgji'v,fig:ns£§£ution and further declare that the
petitiuner-insxtiizztiaxa Aém:er}é"bLVright to use English at a medium of
V. «_ instrjs1<§'t.io;1'_Tiza the scf1bo!.._and' the said policy is not binding on the petitioner
has ~$o'e,a§ht .;for a mandamus direczting the Respondents-aufltorities to
éegc«irdV'p§:§1t;'£§sioV;1:= £15 the petitioner–school to impart educazion in Engjish
~V rioitste interfere with the conduct at' the classes of the petitianer
" " " . §.:::~,e.:4_ in Ehgzish Medium.
fleard the savage; for the petitionar and the Govternment Advacate.
/WV.
it appears, the petiticmer has moves} the Resmnfiggtféfitfiéxfifies
geeking far commencemeni of primary schools
insmxciien taking shcfiter of the Fail Ben§§1{<;1£§éisi§3fi._of: VL
Bench has quashed same of the _conditvi'(;»z1s 'én. the 'me
Government dated 29.4.1994 to the; up to éV~.duca£i'éfi,
the institutions shail impart e:1pca:io;:'b:1:§{
Be that as itjgrgay, ttjé inc {)f'£h_§ petmar that by virtue of Full
Bench decision éingl §is..a«_ma&q__é§.figfi£ ::t he§f_are entitled to ixngaaxt edamatian
in English. .:I!§iii11_£fi sahqgfif
1:: is__ !heA: é$:1t§r:1i_V§,sian–.–£_;é;- .b
from 2{)G9~1G.
In that View of the matter, petiticifier his «r1¢_i:”‘-<~;:te«:l baggprdaxéh like 7
Gavemment by filing fresh appiicatigns. it is f gf ths
to take 3 decisicen to award approva} '${;.'cnmmehci:£riL*1Vj}§vf: schcefs
imparting English as medium ,£1 f instr;1cii:2fi_;'-
In View cf the F111} de;;isi<2'gnvo'f*t}§és the endorsement so
isaued byfffié reiiféiciziiig tfg;-:x_'é;5gjl'icaticsn of the petitioner is heieby
quashed. 'i?e1§i;ionV is. fiilr.-wed in pm.
Sd/-%