-1-
IN TEE HIGH COURT OF KARNATAKA AT §$NG§LORE "u.°
BATES THIS THE 1f" BAX OE JULY 2@b8n "} ?
BEEQRE
THE HON'BLE MRs.JUsiI¢E B V NAGARA%gNA
WRIT PETITION &G,1i§32f2Q§7mEDN-§Eé/P)
BETWEEN
1 HOLY GRCé3 EDficAiio$'SOéIET¥{R)
16"3M%iN*RQAD,¢;v.fT*3LQcK
JAEANAAR, BANGALORE-ޣ=."
REP BY ITS oN*sECa3TAK! . _ ._
M.s.NA:R S/O aR;R.M.§ILLA: a,"_
AGED 78 YEARS '_"%%'V,'»V 'x "'
SYED HABEE8gsXo SYED GHOUSE
AGED~37 YEfiRS_' % =~-AH» _____
NO.$63;'30""E'CRQSS
TILAK-._N"x.{3rAR, --B}3:N€3ALORE
'ULLA VS-/'C NOCR KHAN
AGES 42 YEARS "._a
1ig13;4m'cRQss, K;V;LAYOU?
A j"3"V3LoC$,TJAyaNAsAR
fl; K ABaGL aAfiEEM s/0 ABHHJKEREEM
~a,'AGEaj45_EEARs
u, §N0,59z2, OPP:GURUKRU?A smoaas
"=.8?'*3'MA:N RQAD
_ 2 -
NEW GURUPPRNA PALYA
BANGALORE
MYMOONA W/O CHANE PRSHA
AGED 35 YEARS '. 2
NO.385/52, 32""E'cR¢ss't_'
THNmN¥R,WW@%w@y
LUBNA BANU W/O MANSQQR UL AMEEN* .."
AGED 31 YEARS' *. 5 _ *,._F_
No.84, 21"'MAIN; :9?F,RosSau=_
J.P.NAGfiR, 5?" EHASE '~ '4'-
BANGALORE4?8 _' '*; _»;, -~;'
* 'L= .'g i"" "._*"=;;. PETETIONBRS
(BY SRI"M_§§§AR?HAS§RRTQE~&"§RI M 9 SRIKANTH,
1
REVSg,) 1""
THE SECRETARY fa GOVERNMENT
;PREMARY"RSD SECONDRRY E§UCATION
. M¢$,BUILDINGy"DR.AMBEDKAR VEEDHI
, 3'
A~_ 3ANGALORE~l
4 THEF¢0MM:ssIoNER OF
'*PUBL:c INsTRucTIoN
"awaw PUBLIC OFFICES
NRUPRTHUNGR ROAD
..__BANGALORE-560 001
ffaa DIRECTOR 05 PUELIC INSTRUCTIONS
{PRIMARY EDUCATION}
_ 3 -
NEW PUBLIC OFFICES
NRUPRTHUNGA ROAD
BRNGALORE~56G G01
4 THE DEPUTY DIRECTOR QF
PUBEIC INSTRUCTION '
BANGALORE SOUTH
KALASIPALYAM
BANGALORE
(BY SRI B MA$ofiAR,;Aéé}}
THIS ,"fig:%w{_?E:1TIQ&_5gIs» FILED UNDER
ARTICLES 225 E39 32f7o: THE CONSTITUTION 09
IN9IAafRA3iNs_$§_n®c§gRa SECTION 7(l){c) OF
THE K£R&ArAK57:ifin§CAT:oN RCT, 1983 As
uNCoNsT1TUTfi0NéL_Axb¢§Tc.,
.§§1s pafiwxqgicomxwe on FOR HEARING THIS
°.v§Ay;"TfiEiCéuRT MABE THE FOLLOWING:
ORDER
‘In fthis writ petition, the petitioners
‘ “5inQho; are= six in numbe; are private unaided
i.édfica£ional institutions whc had – made
iiE*ap§1ications to staxt English medium primary
&.
-5-
language policy of the State Governmefit; this =.i
writ petition couhi be Qispeeaiiefveitfixet
direction to the respendents to cofieieer tee W
applications of the i*§etitienete: fleeeking
permission to ie§§;tfli¢#fieatio§ it iEnglish
medium. A_ imij,tVV’ V 9
3. i§ete4eeht£§;i:teeiiiearned Government
Adveceteiéeemitg«£het_tte applications filed
by tnexpetitieeefigjfiaée been returned by the
Department efid tfiet fxesh application ought to
fl”bei’mefie Wand £55: until the permission is
iwaeceidej”te the petitioners, they cannet be
petmittei to teach in English medium in theix
r.i _$chO¢lS;
A4. In reply, the counsel fer the
vmfietitioners submits that their app ations
/’
-5-
are en the file of the concerned authegtties
end.’that there is rm: need €x3,mekg7§’_ffegh”g
appiieatien and that in View ¢f the Eek; eeneh’
opieion, they Coulee impart edecetioh.”ihe
English medium from this academie”§eefi itself.
5. The relevaet”‘pertiehs hef wthe Full
Bench opinion for the gegpeee ef this case are
at para N¢g.124, 13e,iie4,’15S to 168, 170,
191 to 193, gésiiiéegifig {g}; {3} and (10).
6. Dr;S,Raéhakriehfiah; the Philosopher
–sta£éeanhafid?rermer Pieeident of India in his
flonvecetigh aedteee to the Andhra University
ie*i927 title¢~§Uhiversities & Natienal Life”
Vie the context of Telugu being the medium of
v”gihstr§etieh in Andhra ?redesh spake thus:
fix
/
-7-
“I am aware that we are anxious tQfgivéfiaV~”
greatert attention to Telugu anqU,maké’
it, if possible, trré'”‘4mgd’ium:AT7Qf’AV’
instruction and examinati§fi;’iflit£§éfiK%i
degree courses as Vwall.l=l’Thi3ilyery.l
desirable reform has t§’be Qorkéd nut
with great Caution.<N'"gF¢iish 'iS'"not
only the iangnagei_§fvxifitérnatienal
commerce and thQugnt,abntli$i&né of the
chief faétnrs 7in§*théAi§ating of the
Indiah»iNati0n{ta= if" fine courae in
Efiélifih it #5? §fVa'Sufficiently high
standard, oar stfiaénts are likely to be
at_a aisadvantafié in their search for
fi§§st$,xwhiéh,lg§ter …. all ia not a minor
A"»gonaideration. India is not the only
Vfigauntry in the world where we have to
1§ay_:¢§a}d to the commercial value of
the Qniversity career".
“*«_7{s He has furthar opined that true
“-hunbkledga is not infermatian, which can be
V:HӎGnveyed front mind. to mind, but. a state of
%
– 3 _
persenality ix: be created tar eneseif;:viTheM
educator must not do anything “tg7ninterferg¥ ”
with the unity, friendliness and.humenity~ef*i
the child mind.
8. The pgrposeH ef teengeti§nh;according
to Dr.Radhakriehnen is te tgain is comprehend
the eternai_veL#ee,jtetepnreeiate the supreme
human aeirteeSiNe5§:hthe ieifiele decencies of
life.
If, thevwéifii of education is as what
‘is gnetfitedifiabove, then the medium of
instruction; is only an aid ta achieve the
uh7 same. Ne doubt, the Full Bench of this Court,
‘*ity-its opinion dated 2.7.2008, has recognized
%”= the Constitutional Rights of the citizens to
” start educational institutions in the medium
*2?
-9-
of instruction of their choice and haeielsou.
upheld the constitutional ;ight?o§ the childa
and the earente to Tchoeseo the flmediumg efi°
instructions in which fithe’_chiId:_hasflgto be
educated. Howevee:’ehat heg ix; be horne in
mind is the, fact ien§£hcth§ faeedemic year
2008~O9 heeheiteaey e§eeeeced”with effect from
1.05.zeee-… ‘7..”‘2},:: would have been
made iby( the ,teechete .ihW selecting the text
books in the eethet tongue or Kannada medium
{regiehalx lehguaee) in which they have to
L §each¥the*§rimat§ school students in the back
,igr¢uhdi\lvfj ‘the State Government Orders
rejectihe the application of the schools to
w°e teach in Ehglieh medium and the undertaking
Acgiven by the schools to teach in the mother
.i*~ tongue or Kannada mediuflh pending the Fuli
Bench opinion. The teachers would have also
%.
-10-
prepared tc instruct in the mcther*tchgQehcffi
Kannada medium based on the eelecticn cf textg
books and for nearly 3 Hwhth end e half the,
children are undergoing .edhcatiQh hifimstheh
mother tongue or Kannada méeigmi Nc”deebt the
Darents and chiidrehjfigaeu feet} as the
educational’ihetitctichscfieelcfiheve been in a
more cofificrtefiie cceitich to switch ever to
Englieh fiecihh hec the ecedemic year not yet
ccmmehced.V,h:Z?§ei§e%ihg the fact that the
parents “heve_}ihve3ted on booke and other
*a.equipmentA and dine parents and. children have
‘_h¢ommen¢ed*
ethic academic year with a Handset
thet thefyhould have to study in their mether
ix tonguélor Kannada medium only as the case may
” _be} it is impractical as well ae harsh both on
the children as well as on the parents if the
educational institutions insist on switching
fly.
3%.
-11-
over to English medium oi instruction in midetW.
of this academic year. Althoeghvg the”
educational institutionsg» »who’, ere ;,then
petitioners are eager _ to”_ implement. end ‘H
exercise their constitutidnei right ire terms
oi the Full Bench epinion of this deurt, but
in my humble yiewf_cenStde;ifl§tfihe fact that
the Full Eenehh gt’ this =§§fi:£ thee no where
stated theti;h%h§mo1ementetion of the English
medium of inetrecti§§*has 1x) be with effect
from the curtentaecedemic year (2008-09) and
.dcofipied with the Practical difficulties that
tw§ei¢v5g,t颢d by the children and the parents
and the fect that the teachers would not even
h”,dheve eeiected text books in English medium to
°_ be pteeeribed in their respective educational
i”v-ieetitutions and more importantly, would not
vihave sufficient time to go through the text
%
smind the opinion of the Full Bench and grant
Hnacessary sanction in accordance with law from
:iVthe academic year 2OG9~20lO onwards.
-15..
Court as expeditiously’ as poasiblefii7soo”fiha£pi
the concerned schools would ha in a ficsition_V
to teach in English medium from the beginning:
of the academic year 200§*10.i
12. In the of the
Full Bencn,ofi this fiofirigstnia kiit petition
is alloweclaandcianaexafe;E’_isf quashed. In
addiaion fig she afiolicatioa already filed, the
petitioners age ac iibaray fie flake any further
application aiong sits fine’fequisite fee and
thairasponaenfis_ase’di;ected to pass necessary
ordeis’«oh;_tneofsaid applications keeping in
&’
-13….
13. It is submitted by _;a§%_;é§:néq”.
counsel for the I petittene£s¥’efh§t,t fie
undertaking dated V2351l};§§4 etefiu&§fi»Mete
Annexure–E was givee” by’ the Ainetttfitione
pursuant to the’iengueeetegiicy ptemfiigated by
the State it the y§§gti§9@t§5§ that, in v;ew
of Full flEe§eb reeeteifiefieéttiking down major
Sectioee fit tee etete pggigy, the undertaking
isi eettthififiiefituufieet the Qetitioners —
inetitutionepfv”
.i7&4}, The Héfibmission “” is accepted. The
gresfiendehte are directed to consider the case
*e__f V_the’.j’.V’A;f>etitioners without reference to the
V”‘x[un&eftaking given by them.
Sdf~t
Judge
bkv