High Court Karnataka High Court

M M English High School vs State Of Karnataka on 4 August, 2008

Karnataka High Court
M M English High School vs State Of Karnataka on 4 August, 2008
Author: Huluvadi G.Ramesh
IN 'I'H:Ie: HIGH COURT OF KARNATAKA AT BANG4L(§P§Iz§    " ~ _

I)utedthisthe4"'clayofAugust, mes   

Before

THE HOMBLE MR JUSTICE  s G  R 

Wu': Penman" 2a3'§'5. ?"~A..;ooé";.'2'_d:.;_   

M Mfinglish High School
#2I),Thogn'MainRoad   
Elect1'o1ai5;City11'*Phase  _  '

KAgrahara,  '    -  '

(By Sri K N    "

2  J V' " as?-fuhiip 
 KRCECIQ, 1

; State ofxmmsca --'by. 

 3  Insiruction

 Bmigaime Iialasfiralyazn

 ' T Im :tm'ofPubhc' Instruction

4  Norm, 0/o Joimmectorcampus
" _ 'I$;G.R.0ad, Bangalore 1
   ofPwhiic hwlmction
" Bangalere Rural, Ofo It. Dkector Campus
J K Glsload, Bil Rwondems

  Sn" B Mmohar, GA)



Thank Writ Paiition is filed unda Art.226f227 offlw 
przyingto quaahammxlneDimuedbyfl:e3"'mspondcnt,etc. "

This Writ Petition coming on for Hwing this day, fine 
file following: 

ORDER

. “l2s&1¢”l« V.

Petltzon” at has sought for issuance’ ot’Vi;i5t * ,§_ kg

pelmifiian in English and not allowing impart
edlimion in English lmdium to declare ma
language policy ofthe State j; lmlmclim as
Kannada or native b;{“ililiéLi ‘iii 01′ India and
lxmtral’y to jllilicle’ 3li(Vlji and furliler daclare that the

‘to use English as a medium of

tim the policy is not bin&g on the pefaioller

mandamus directing the mmma’ ‘ to

petitioner-sdlooi to impm education in English

A etc with ihe conduct ofthe classes ofthe petall’ “one:

V. the counsel far {he petitionermd the Glwcrnmem Advocate.

Jfix

It appears, the petitioner has moved flxc Rnspondent-aufiiaritics

seeking for commencement of paknazy schools with English

ieee-ueeee taking shelter of the Fun Bench decision of this ~

Bench has quashed some of the condition” e in the order Q ii

Government dated 29.4.1994 to the afibct r1ae;e§”:e~aee

the institutions aha}! 1mpmt’ educaion only in ‘Q ‘in. /in ” ». 2 n K

He met as it may, as is the efghe aeet”byxim.{e arm:
Bunch decision and as a matter of to impart education

It is Advncalc that e is for the

pew” me: to ,9; me T if 4′: afiem eieee already the’: appfication

__!:§§ ground of languay peficy. However, it ‘3

offltia coat is a we «mo.

{fie foeiflee t-Gov:-amt to consider me make’ wens’ of

ea-..-e’wen as recognition in accordance wiih law. we eeun, ha a men

hm expressed am there is fmal1sa’ mm oflaignagc poiicy by

” of jmgeeeee: ofFn}i Bomb deed 2.7.2003. 1: is for me petifioner and

elk,»

mmhofiaerpersmstaseekfixwnurmzcenwntofgimmyachools

education in English medium only fiom the next academic ~

2009-10.

In that View of the meet, patitiomr

Gewemment by filing flesh applications. _I~!:)jnv<-.'ve1«';– is for * V

to take a decision to accord appmval to

impartmg' Englxsh' aamadmm' of " V
In View ofthe Full Bench <i6<;is.i<:::'–:pfV§'fiV§=Ls oaa¢:g.Vuaa_ kendoa-mt so

issued by the Govm-um' """ – tithe mm' is huehy
quashed. peatiam is fin gm

Sd/~
Judge