galofe -- . 'W
THEHON'BLEAfli'.JU.S'77CE'S..
S.I.'I'.EnensioI3,
R Byits . A A
2 Kalikabetlitl t i
Ciwna " %
Rapid. By its Petitioners.
(By Sn' 3.3. A
A. ....
I L %
Rapid.
'' ._'{ M.S.Bldg.,
Respondents.
I Z ” V’ S:’i_ AGA)
WRITPEHTIONNO. 793a00w5″‘¢’1éif:é.fiL_REfi#+PI;:
2
This Writ Petition is filed under Articles 226 & 227 of the
etc.
Constitution, praying to qufi fine iatmigned order dated 4.9.2006,
This ‘Writ Petition coming on for Final Hearing this day,
Court made the following:
OEQER
In this case, the petitioners have
validity of 119 orders at AimexuresV,T’B_
whereby the recogiition granted to the
time pettti’ ‘(mars i filei! objections to the Show cause
guise issfied :23: Elie It is fizrther contended that
sei:v<')?'nd_ without considering the objections and
inind, has passed cyclo–styled orders. In this
he relied on the decision of this Court in SANNA
* 1;A.S*Ai?PA.«L,I/S EASAPPA SAIHYAPPA & ANOIHER — 1973(1)
six 43 and WVEE4NAN.D KR VS. THE COMMISSIONER,
'%
BANGALORE DEVELOPMENT AUTHORITY & [5 "
ILR 2005 KAI? 5149.
3. Learned AGA appearing foxjthg has
justify the irnpugned orders.
4. Pemsal of me mm the
secondrespondent . applying
his mind. This case (supra) and
the practice of
pawng cycfgx’-‘sut!3ri<=:o:i "sé; a3iLjudiciaI without
be ….. ed.
is here that the State Government had issued
” in No.ED.28.PGC.94 dated 29.4.1994 Iaying
dowt ‘ 2. lyénguage poficy to be followed by the pnma.ry’ and high
in the State of Karnataka and the medium of :mtru’ ctioa to
E
be adopted at the primary stage. A Full Bench of this
ASSOC’IAfI’ED MANAGEMENTS or *
SECONDARY SCHOOLS IN sr§:4%1*z::%vV &1A~%
or KARNATAKA, BY 1115′ SECRETARY, 1§E1é#iRTMEAzZf’ 0;? R ”
EDUCA now & OTHERS .- {LR was 2395 haé §o:v;sidé;edV’V
the validity of the said
offending clauses 2, 3, 6A 8 of
6. In the and it is
accordingly anovmin ‘B and F’
dated 4.9.2905 L155: are hereby
second respmmm for
flesh and in the light of the
.{)f”No costs.
sdl-._
Judge
1 §mr:1{m