'rm-: Hownus MR.JUS'l'I C_E i
IN 'I'l{E men COURT one KARNATAKA mi
BANGAIJORE
DATED 11113 THE 22"" DAY or AUGUSE
BEl«'()Rif'; . &
wan' l'E'l'l'I'l()N No.2s:S1_0m'2 k
BETWEEN:
1.
Kadipatna
Pracl1amk_Sa'41_8hil, % %
Under Fndiafi 9f_iV8»;$x'},-- '
R6PF9$°fi1'§5'5§';;.3*$
.
S/0 latk=:~._Ga:zapxni She
f\3®d abut’-1′ .54′ Yfiafs,
Mandk,
gs;§mcaau’m; offitudents
” Of’ vidya Mmdir,
Padzibidfi Udupi Distn’ct,
» ‘[ Society Regiflered under Kamaiaka
‘ * — ..Society’s Registration Act,
Represented by Secretary
Muralinath Shetty. ..PETI’l’IONl2R.S
(By Sri.K.Sachindm Karanth, Adv.)
ikeyx
AND:
1 . State of Kamamkn,
Represented by the Secretary and
Commissioner for Education,
M.S.Bui}ding, Dr.Ambedlcar Veedhi,
Bangalme-56000].
2. The Director ofPublic. Inm-uctfgon adu.m.;}%%
New Public Oflioes, J ‘” _
Nrupathunga Road, *
Bangalore-560001 .
3. The Deputy Direc*1:u1r_of
Udupi ‘
(By sa.B.Mam
This filed under Armies 226 and 227 of
the C03a.sti%cuti0″:1 “cf praying to declare that the order
R?-3V Aiaxfi dt.22.3.04 and Anx.B dt.36.6.04 and
dig Govemn§a::nt’s Language Poiicy order at Anx.C dt.29.4.94
¢ :,,,iilegaI andmilhconsiitzltional, being viaiative of the
‘ rights of parents and of freedom of expreséon and
._fl’I6 right of tmchers to earn a living by temhing in
” . a=foreig:ifj iatsguage and etc.,
% This Writ Petition coming on for hearing this day, the
V’ Ciyurt made the foliowingz
0 R D E R
Pctitimicrs have saught fin’ issuance: of writ
to quash Annexures A and B passed by the 3″‘ and
alsta Anncxurc C, the Govczrnmenfs §::._V
vioiative of fundamcnml rightsf
Azmexu-re ‘C’ is not applicsabie f(} t:i”i!B
which are ofa linguistic _ V
2. Heard. the
is said to be an Educational Society
%ig1gu;§fic”*firin0fity of persmm whose nmthcr tongue is
‘ inmtution established by them rmely Sagar
X they ran the classes from 1* to 5″‘ standards and
n §ought permission of the Government to run 6″‘ and 7″‘
‘ shndards in English Medium. On the ground that there is a
violafion ofthe language: policy their application was rejected.
3}”