High Court Karnataka High Court

Alison Education School vs State Of Karnataka on 21 October, 2008

Karnataka High Court
Alison Education School vs State Of Karnataka on 21 October, 2008
Author: S.Abdul Nazeer
IN THE HIGH COL¥R'f' CF KARNATAKA AT BANGALORE

DATED TPHS THE 2131' DAY OF' OCTOBER 2008 

BEFORE

THE HOPPBLE MR. JUSTICE S. ABDUL NA:»:é:ER.A %    

WRIT PETITIQN NO.13238I2()-98 £E,I}_fi£f1§'I#_;"(}:i%*nE   

BETWEEN:

Alison Education School

Umarbhag, Pragathi Para

Banashankari

Bangalore ~-- 82  5  -< , 
Rt:p.byS<:<:1:t:iz«.ny  ~ ..   ;  PETITIONER

(By Sari. KN. subtya 1?ed€13';'Adi§.}V"  % 

AND :

1. StateV..'oi'Kamataka,_ _ ' V
Rep. by its Secretrguy  V
;i.N)€})_;aI'1I1'X1€3'_»'\.i cf Edtication

" "1!i(:fl1'eLt;a Soliaiiha... v

. 'A . Baiégalérg --- 550 001

      of Public

. "'»inst:ué:fioi1, KR. Circle:
 ---- 560 00 1

   Deputy Birector ef Public:

.. AA ' ..§nst1'uction, Bangalore South
*  jialasipaiyam, Bangalore. -- 5&0 (K32



4. The Deputy Director of Public
Insiructian, Bangalore North
Oflficc ofJoint Director Campus  9
I{.{}. Ruad  
Bangalore -- E-36f) ()0? 

S. The Deputy Director of Ps'1b£i.«_r:
Instxucfion, Bangaiom Rum}.   ,
(Iflicc of Joint Dimctor L"1amp'"u_s 
i~:.G. Road V    --    
Bangalore -- 560 (um  p  V . "~--...,;».Rr«:%S;Pt';Nr:ENTs4

(By Sri. B. Manohar, AGA}...   'A

This \K§1itis;.V fi:i¢d,:i111de igz5$ftic1es 1226 as 22? Eat
the Consfimfign of"E:1di££5.pza}*i:1gVVto quash A1111--D issued
by R-3 elated  _ _'

This  !F'efii'ic:'-V::._<éz_11:i::';ix:1g on for Prel1'mm' ary Heazrm g
this day, the  made- the following:

ORDER

.’ . the laarmzd Counsel for the parties.

2.” Vii; this case, the petitioner has sought for a

that the language policy of the Statt:

…”‘V””Goi?emmen£ making the medium of instnxciivn as Kannada

KA.RN’.ATAKA, 3? as szcxzmmr, nEp;aR1:Im=3\?93fV.§}1#i~

E.UUCAT!DN& ormxs – me 2008 mm 2s9§. V[ A ” %

5. This Court in the aforesaid 7.:

right to education is a *h%;i11gV
right to life flowing from fkrticic ihg By
virt:u¢ of Article 21«-A, primary
education is a filndamcntai’ 110.3311 children
of the age of to cheese 3
medium of is right to cducafion.
It is a :parent and the child to

choose the 1Vii1:?,;;1i11InV’c:~.fi1fgs’tz%1:_ir*ctio11 even in primary schools.

that the Government yolicy

studying in other Government

to have pr§3:g,a1y cducafion only in the

gxaothéf toi§.g;.11é’6r the zegional language is violative: ofAr1:ic::1e

VV”’44″‘uB:9;(‘1}{g}, and 30(1) of the Constitution of India. Clauses

‘.’_A(2)’;V.:(3), (6) and (8) of the Government Orders impugxaed in

T – . ti1e”said writ petitions have been quashed.

I
‘dz

6. In the light of the aforesaid 3

endorsement Axmcxurc ‘D’ issued by?’ thé’ 3′?’ ‘IE3-}§}01J;Vd.t2fl.£V’i$§

not sustainable in law and is

Liberty is reserved to the pefifi§fier~s§fiuo§ an
appropriate apglicationv for
reccgnition to start ” for the
academic year is made,
the to consider the
same in the light of the
af0rcsaici”–g1cCisio§; V ‘ 7:” ” V % ‘ ‘ < 'V a

Writ is. of accordingly. No costs.

Sd/-

Judge

V c:s