High Court Karnataka High Court

Modern English School vs State Of Karnataka By Prl. … on 2 September, 2009

Karnataka High Court
Modern English School vs State Of Karnataka By Prl. … on 2 September, 2009
Author: B.S.Patil
fundamental right guaranteed under the constitution of
India in the interest of justice and equity.

This Writ Petition coming on for prelirninary
hearing this day, the Court made the fo13owing;__'* .  

ORDER

Petitioner school is before’ this a

direction to the respondent toss’-.p’errnit

education in English mediurri”»for 5 in
primary education. petitioner,
as could be seen writ petition,
that the school to the
Deputy flilnstructions (South),
re is is 2 has been rejected refusing
permissions’ to “–éugiijsicgation in english medium,

though _a specific ‘direction was given by this Court as

passed dated 8th September 2008 passed

copy of which is produced at

AnneXu.re–‘Af

As can be seen, this Court, while disposing of

is the writ petition observed in paragraph-3 as under:

‘V

Southvviilfiiistrict has issued an endorsement

informing the petitioner that the

Ki”-__V”‘*itnpart-ciducation in english medium for standards 1 to
if cannot be granted as the matter is pending before the

….fifpex Court and that once the case is decided by the

“3. A full Bench of this Court in Associated
Managements of Primary 8; Secondary
Schools in Karnataka Vs. The State
Karnataka by its Secretary, Department’:V:offuf:V”‘AV
Education and Others reported in it if
KAR 2895 has struck doiwfnpg the’.”o’ffeflnding’–.V
clauses in the aforesaid
Therefore, challenge, tom if
government order not sur\iriye”~~.Tfo’r
consideration. owevefl -1_ibe.rty . «re_seriired

to the petitioneV1’As_”to_ nxialgc application
seeking grant of English
Medium 4Sch.ooli;’forg the year 2009-
2019: If ..app’1ic,ationHV is filed, the

respon,d’e1i;t_auth’ority* directed to consider

._San?1e.in» iiaccordance with law and in the
light of the decision.”

H0W_.’3Ver, order, the Deputy Director,

reg-y1est.~~made by the school seeking permission to