High Court Karnataka High Court

M/S New Baldwin School vs State Of Karnataka on 16 June, 2009

Karnataka High Court
M/S New Baldwin School vs State Of Karnataka on 16 June, 2009
Author: Mohan Shantanagoudar
IN THE HIGH comm' OF KARNATAKA AT BANGALORE
DATED THIS THE 16*" DAY OF JUNE 
BEFORE : H %

THE HON'BLE MRJUSTICE IEAOHAN 5HAN~T£rq Az§ciu§A%;2

WRIT PgTITIoN No.1469_gz2oo9y (§p%vJ--éEx'M>'g%' & '   Z 

Between :

Mfs.NcwBaidWi11Sc1{1oo1 " I
No.24, Green Orchards
S.R.i<2. Garden

Bannerg}:;aL§ta:_ '    7

BaL;ga.¥mre_+5't'§.O (}?i::,} " _ _

Rev???     

Smt Syeeda * ' ..Pc1:itionc:r
(By Sri K'.Lz\§.%':3uBb_:§"r?.¢c1i1~ector of

_  §_.'ubIiclnst111ction
 "KR. {fiirckt
Bangalorewfil.

3. The Qcputv Director of 
Public instruction
Bangaiore South Distxict



-3-

Kaiasipalya
Baz1ga1ore--560 09 1. ..Respo13dents

(By Sri B. Manohar. A{_%A.,)

This Writ Petifion is filed undervhéfieefieles 225 e.e22e;%.eei'&:n¢"«
Constitution of India praying to quash t.b[eet1¥;{er_dafiezi ;":'~.?£:'»;('11':3:

vide Annex":,1re--[).

This Writ Petition coming '($1:l '1?3r prei.zn'* _Vm"a"ry  in
'B' greup this day, the  made__f_t}'xe_te11ewing«-- : _ _ 

 is age. 32}

The erde1j..vi§ie_~   2009 passed

by the 1;7eegJ11cie"£1i;js.. 'the application filed by the

petitioner pI*ayingVVf{;f *:fe§ff:§E14ati0n for the Engfish Medium

_-  eehoei,  in question in this writ petition.

'   "V-Eetitiigener institution is registered under the

prefiii.e§f§ie11s_«;o'§*:'i;ée.I11ataka Societies Registration Act, 3960.

  itruzis priinazy scheo} in Kaxzrxada medium as of IEGW. In

  fie imyart eciucatien in lslnglish mmium, the

'  iéegitioner filed an application before the respondent

.. Lepraying fer regietratieiz. The said application is rejected

\¢/

– 3 –

on the gonad that the mu Bench judgment of this Court

in the case of Assocmmn mmemmms or mmmy AND

seeoxmay seaous LN xaxmmrm –~vs– firm $i14:i?§”‘*.eeP

rmmmmxa, B!’ {are eeckemxy, nmae or

omens. reported in ILR zoos Inn? 239;, is qfs.~1estiened.: befofe

the Apex Court and the same jpg’e3″2éii1;3;g adjzidiifzaticsii.

The F1131 Bench of this t:f1e~- vjvtxdrgnerzt ”

has cleariy ruled that__t.£”1e ggfierfiment
the chiidren studying T schools to
have primary egiiieafiefi’ tengue or in

the of Articles 19 (1)(g), 36

and 3U(1)ef.1§he eugsetueeon gr India.

itvefiéay, though the judgment of the F111,!

};~’,’-e6_:1’3;’:f._:_131 before the Apex Court, no interim

V V’ _ order is as on this day. Thus, the judgment 0:? the

..4_i:ie§;’i.eh continues to operate and consequently, the

–‘fefV§poi1dents are bound by it. Therefore, the rejectien of

T ” application filed by the petitioner praying for

regetratiozi to run Engfish medium school only on the
fol

Y _,I”*\./
E’;

– 4 ..

ground that the matter is pending adjudication beforethe

Apex Court, cannot be sustained. The classes V.

from I51 of June 2009. ‘1’h11s there is _

matter. in View of the same, the respoiideiats’i uto?

consider the application of petitiofxer fof -‘

on merits, in accordance with and of the
judgment of the Full 5 supra.

Accordingly, the

The ” A’ “vi.w.e”§ AImex:,1re~–‘L)’ dated

5.3.2UU€9;~._g~i;3:nde t fthe application filed by the

petitioner for registration to run

” m-hook shali be considered by the

reSpofid.e11tS iii…;xceorda11ee with law and on merits and in

t V’ thetligéht of.’tt”.ie:judgn1ent of the Full Bench (cited supra).

\”__l’he petitioner snail file fresh application praying for

fegstfeafion of the school Within two weeks from the date

Vfeceipt of copy of this order. ‘ ‘he respondents shall

.. 5 ..

consider the application Within four Weeks from the date

of receipt of application.

Writ Petition is disposed ofaccordiI1g1;Y- ff A.

“W