m 'l'HE HIGH (,*ov1e:'ro1«' KARNA'EA.l£%§ A1'
BANGALORE Jk % % Q
DATED nus THE 22"" DAY 0? gm =
BI~2'l*'01iI$'[ % % %
THE HONBLE MR.Jus'1'1Ca: 1w
I?!-ZDN)
wan' PE'r1'1';()§INQ.122s T
BETWEEN: u A %%
Manoham AVidyalaya'{--§§':gd),.':'L. ._ "
Iv~N
Bangak$r¢~5L60f>I0,j ._ V
By its Rfijfiigékar,
_Majoi;::;Resédiag at'i3a.t_=ga1ora. ..PETITIONER
(By
" ' 3;, State
.153; Aiiasecretary,
of Education,
M;.S.BtiiIdi11g, Vidhana Veedhi,
_.~Ba§igaIore»560001.
n j 2;.V..A"AVi'hc Commissioner 0fPubiic Instruction,
Nrupathunga Road,
Bangalou-.--560001 .
3. The Deputy Directm' of Public Instmctitms,
Defiant of Edncaticm,
North District, Ketnpeig-owda Row,
Bangalore-560002.
4. The Bieck Education Officer,
North Division -2, 4"' Cross, .
5* Main Road, Gandhinagar, »
Bangalore-560()09.
(By Sn'.B.Manohar, A34) _
This Wm Petition is of the
Constitution of India. fiw.' 5:1," Order
dt.29.4.94 true Qopy marked as Anx.F
This as this day, the
Court made ih:I¢w§gsg:j%%
' petitioner has sought for to quash fie
L».AA_.VVv('roveft2§h:':'¥sint 29.4.94 regarding the language policy
__also'' qufish the endorscmcsnt issued by the Block
in not permitting the to commence
%% Medium when] and alsq to direct me respondents to
3989/
consider the applicatinn cf the petitioner tn start English
Medium school without insisfing that the nr@inm taffinstructicm
shnuld be in Kannada and far such other orderim-“.’ : ”
2. Petitioner is an Educational _.fikacéiigtgi.”A–T.:§ntera§fing tro_
commence primary school in Et1gli_’sh.. iMe::i%um%%%a.s’%gv%medeum 6}? V
instruction, petitioner §aic!__ to ‘-1&5:-.V >432
res;x)ndent-atzfl1ot’i§y, howe.§§r;__ flied by the
patitinner came to ‘4 language policy of
the Sta:iEé’ fiiatV n2§d§um_ojf’ instruction should be in fire mother
tohgufi at aducatian. Petitioner chalicnging the
” ‘sutaie [x)Vliéy.:;§;V’\riovl:ativc of fimdamenm! rights, has sought for to
A game and also sought for ;x:nnissian to run the
with the medium of instruction as English by
§.§lVi*;§g ti1is writ petm’ ’01:.
3. Heard the leamed Cmmsei for the petitioner and the
learned Add]. Government Advocate Sri.Maaohar for the
respcvndemt-(‘3ovemment.
>’&g,/
same in accardanoc with law and to mks decisia::4Vi.11V’».i’;§c_V’light cf
the full bench decision noted above.