Karnataka High Court
Ammar Primary And High School vs State Of Karnataka Rep By Its … on 2 September, 2008
...w-..-.- -«ao'IIu'wwtsI1tI'z wru-
um---am: vurwur-uu-n mnsvuual WK' Wflinlflffllflflfifl 9"'fiH~¢?§"'3 WWMKI VIN" mnflammiflfifl 311$?" QWWKH gut'? '
akin
II 'II! II& 6113'!!!' 0!' fillflflll. H'
narrzsra mm mm 2" BA: or ssmmmnk, 2009jff~. -g_
BEFORE
THE Horzmns 2-m.a'tIs:1-Icx s.£-.3313; rm-s:«% "
in-u:'.r snwxzrzcm 1~ro.s'r2e ar;41.2o:§sA~ ':{E:1I!N_°i_
I
SET'
mm mm! :. rum
tnzcamzzxn 81' Tim ,
savzmamxw oz' MRMTAKMA = L ' '
rmrme ITS orrxcs AT - j
no . zsafa, nsmmmss .'
1:s.J.:im:.L1, nm:s2azg:nE+=§5: % _ ._
amp. 3! ms % rmmimam
[By Vkazrfazfi. "
1 swmz "cog
any.' 3'! 13:3 ascnmrnnx
1:z.=.«:;3Am1m~:T'csf BDUGATIOH
A :'B '*560 001
5 ~. fiat-IE or mama
z.:4s'rImc_$;o:¢, K.R.C-IRCLE
BA.wfG.a;o:13~56c 001
K V} * am it-spam nxrmcma or
'VEUELIC zmsmucnme
z3A1~r<';.amnx mam
arms: or Jam DIRECTOR mam
x.a.1mm,nmmz.om:-use om .. nmmam
{By Sri B. MANOHAR, AHA)
THIS HQIT PETITIG IS FILED ENDER AREICLE
225 mm 227 or 'rm cmcsrxmrxon or
PRAYIHG we atlas:-I mmzxtmn 9 125863!) at '1mx_3.-3_
M'. 11.1.2008 arm nzcmnn 'rs-rat' trim
muss' or THE swan sow. mszmacma
or msmmmon As Iamcam on NATIVE ' K
'03 BE ULTRA was THE corIs'1*:'1'L:frIms
ox ms: rmxrxmcan.
tms wax-zc 1:19;':-It-3::a§trT1%c:::_1~1:I:»s:x'.=;"'L--'i;éz-z "' ran ORDERS
arms my, :1-m seam: pussy}: .i?DLI.;§2fi_ifEl¢G:
I ha_41m; fiounael fer the
partias .
2. In this AV.c;au:V'a;" AAp;a:Vt";i";»LV1:ior:or has
sought fc:r 7a:;., ;ié;i&::§.1t§.A9n 1':1ti;&i: the language
palicy at "v4é'.lVfu.V*:;:v§rV:'a_;..'c:~3.-::z::::a::¢:.f: making tho
medium Kannada ox: native
J.~angnagw*'«T:T§$V'«.i§l.t:a -.+::.:¢.a at the constitution or
mandarnus directing the
'""'*'" " A'*V-*'*'..'A""'""' ""' """"""'"'""'~"*' WW?! Mvum ur RANNAWAKR I-mm CUURT of mammmm Mam»; mmm" OF WEN-ATflm HEQH 4
fespafféfioniifififilgérities ta acaord permission to
n aw-mm: war-nlr-\u:\:I'-1
in
the pstitioner~school to ingart education in
English medium.
3. The petitionerfischeol had made an*T2i
application to the second respondent to ac¢brds"t"
permission to start English medium schosl, The ‘7VH
said application has been retfitnefli b9, the “i
second respondent. as per ‘thei*sndotsement 7st”‘s
Rnnexure ‘D’ dated ii.–1.i..20os'” –.F§;1$””-t_he a<:E3;m:;ui'i:<:i
that such a permission ;is"»ndt_ips:missible
having regérdUta'ths"léh§uage pelicy of the
St ate Gove rnmsriti . _
'V"4. Vfiéarned Cofinsél for the petitioner
wou1&_'sQn:sng¥ that the said endorsement is
{iéontrary to,ths Full Bench decision of this
in ths__A'3~case of ASEOCIAIED s or.
maomanr SCHOOLS IN' zcanzvzmrca vs.
'' or KARNATAICA, BY ms smmrmr,
or mmrzoy 5 crime —– ILR 2008
rciuz 2995. 5
W
P-