IN THE HIGH COURT OF KARNATAKA, _
DATED THIS THE :23RI> my OF .%2é<)s« V'
BEFORE fuL{4"4
THE HONELE MR. JUSTICE'S.AB13tI:L zxiazléfisfii
WRIT PETITION NQ'.:96Q6
BETWEEN
General Academy of '
MOO 'B' Block, _ ' "
Davangere, .V «A ~
Represented ,§;t$__.P'r6sidf;nt j-- V '
%%%% M ~ .9? I§}fIff€TIONER
(By ' '= Adv0Cate.)
AND A ' V
1. Sfate dI"'K£31na1aka,
* _Rf:prt%;s€:;*~:1ted_ by thé"Se<::reta1y,
.Edu_ca1;ion Degwartmcnt,
._M .V }:3u'ikiiz1g;T. _}3a1}ga1ore~ 1.
2; Afifie Diféfttdr, Primary Education,
V --V PubIi<;.I'n:strL1ctions, Bangalore.
V' .3} 'The Seputy Director,
j Instrucfiona, Davangcrc.
Y (By Sri.B.Manohar, AGA. )
:RESPONDENTS
This Writ petition is filed under Articles_”f2’i26§’ of
the Constitution of India praying to quash me dated
22-11-2006 issued by R-2 ckopy of iwilichjis ‘prc»r,Iu:titioner has filed detailed objections to the show
‘sense by the second respondent. It is further
conteniietihvthat the second respondent without considering
objeetions and without appiication of mind has passed a
‘ oggclo-styled order. In this connection, he has relied on the
tiecision of this Court in SA.NN.’A BASAPPA VS. BASAPPA
SATHYAPPA 85 ANOQVER – 1978(1) KLJ 478 and
it
ND VJ’. vs. raw comass1oNEi§,’
nevmopnmnr AUTHORITY 8»
5149.
3. Learned AGA ‘resoondents has
sought to justify the ” i . _
4. A peru.sal._of orifler shows that second
respondent”1i%gs order without applying
his case (supra) and
.(supra) has deprecated the
practice Vofa,passizixg-,_io}telo–styled orders by quasi~judicial
, ‘_ autEioI’;°.ticsV without… application of mind. Thus, the order
in nature and is liable to be quashed.
A 5..–._°It lsito be noted here that the State Government had
oovemmem: Order in No.ED.2s.P<3e.94 dated
t._i'29.4.~il994 laying down the language policy to be followed by
" -tile primary and high schools in the State of Karnataka and
i A' the medium of instruction to be adopted at the primary
stage. A Full Bench of this Court; ASSOCIAQED
u
{
mmaemms or PRIMARYAND
nvxamxmmxa VS. '.1333 straw. or B?
secxmanr, nepmrmm o1?£:2§ticAm)Io?&§ 1 _"
ILR 2003 mm 2395 has 'ca:§fl.-aidefed._'tI1e_va1idiiiy"of the 'Said
Gevemment Order quasheiI_f£hec_ofi"e1idi;*;g vciasses 2, 3, 6
and 8 of the said cove:1i_me,;}:c§sQrd§:¥ce Q
6. In succeeds and it is
accordinglie Circular at Annexune ‘H’
dated : 22-v~’1″1~ the second respondent is
hereby V’qy1vashed..V’. is remitted back to the second
Sd/-
Judge