4_A.ND :
IN THE HIGH ::::oum' ore' KARNMAKA AT BANGALORE.'-_'4¢' f:
DATEZB mzs THE 29% my my sgmamgeg %
BEFORE
THE aomsns mmmsrxcg s. Ah§t}L HAzE§:R ~ = " 1'
wan' PETITIGH mo.1o34212éfe7 (Ei)i"a¥-.RI§'a£'.:'k:+=41 '1.v»"V S
BETWEEN:
Rainbow Schocd __ .
N016: 2"'? Cross _ '
Mod} Ganzien _ V
JG. Nagal" Post i :;;j._- 1 . V
Bafigalozre ' V '
Reg by its Scc:*cta:'?;»'_ ¢_
Suresh .... _ ?E2'f'ITIONEiR
{By M/s, M¢1.ju' and my.)
.A "Statr=: <;§f Eéfléxnataka
" §,\;:' .
86;}. t'3yV i€3 'SeCretary
' ._ F'rimé1"§*'_*;'§gi's3§:2§tion fieparmlezlt
"sg'idha;t_3.a ' ifirjrfidha
Béz:1ga71ore."'¥ 1
AA The Bicsck Educatien Oflicer
_P€i::»~:7th Zone - 3
Road
g Bangaiora
"vp:trxi91i€s',3ic=n ;g;'antedVV"tb"Vthe petitioner {(3 start educalianal
_:£3i;s*¥;i{uticn# has bfififl WitI1drawn,
A "ihfi petitioner hafi filed detaflcd obgmfiens to the show
caigzse amfice issued by the third mgponderzt. It is furtlatsr
3. The Bepuiy Director
Department of Public: I:1structio1:1$
Bangalore Nzzsrth District
14.0. Read, Bangalsre F2ESPC}{*IE}'EN'§TS--_
(83: Sr}; 8. Manohar, AGA}
This Writ Petitien is fikzd undéér
the Constimtion of India, p;'aying?__tcA',_qL1as1;1i the ' or;ie17
dt.1S.€}9.2'0(}6 issued by R-3' pzqduccd and
etc.
This Writ Pciitiol: {:rgming"€§I1A fhisiiay, the
Cour: mafia the fo1iow:i;z1g_:_ ; V "
Casey has called in qutstion the:
r€1t:r at §i1'31 eXuz5{:r~E§'- détfld 15.92006 whemby the
K
23.v"£,a5a131eci 801111331 for the petitianfir would contand
in
\
conteztnded that the third mspondsnt Withfilli C(}lTiS§,{16I'2§.{1g', "'>,
that objections and without applicatien of minfi 113$ p:a:s~s€rf;{.:'__' L" "
a cycle-astylgzd Qzder. In this com1ectior1, he has xeligd t;"3,E-
de:1': cf this Court in gamma sAsa?fia"v3. '~.8_As.efi>A+;._"7"' L.
SATHYAPPA 65 ANOTHER - .z97'3(1,§3__x'z.,.} :=:7fs_';a»;1:i ''
vzvzmemzvn sap. VS. co _33291§.?2;ié;"' 'A
samaww .£!J:2¥fE?LGPil1E;3IT._.AU2'H{}.fi134i?"' fin o?mE:xs -
me 20053412 5149. % _ . _
3. Leaxned AGg¢_.'¢:;__ppe:a:*ifig' 3'§;3r_"t1:}3._Vre;s;{;;{:§'ri€1e:1ts has
sought 1:9 j1:§'s-tiff? th-3
4. csfV'tE::*«Vi;;;g&;3L1gned order shows thai third
Iféapontkzni _'passa::d a cyc1o--$t1vled £Z)I'd£fi'I' Wifl1c)11t
ap§3l1§ fi31g' .1f;i$VV't;.;5«Vi:3c§.'éfiigis Court in samg 3AsA.9pA's 4:23.56.
w{\§'§1iP1'81} 'c';*11d=.. V,.P.'s C£E£S€. (supra) has
" tlitgpracticwe of gassing cycle»-styled otderébjs tbs
" '~ s.}LI._i£iS]:?_}iIV1Cii§;?:ii31 authoritisss without applicatian of mind.
(n
1.
Thus, the order impugned is arbitrary in nature arfii.» is
liable to be quashed.
5, it is to be noted here £hat’fl1c:«St£-:6:
had passed 3. Govtsrnment Order in
aiizsbon 2
29.4.1994 layingflthe. 1ang:1ag€~.§><§£icy ta he 'fgl_1ow€:–d that
pzzimazjf and high schools in tI3£3"–SvQ?;.5ai{"4Et é;~-if Karziatawkavv the
medium 0!' instruction tgii' 'a§i'Q§'f :él Stags, A
Full Eench of tI1;i:::s€'C_1111fi’ or
9.12%? 4′ mt KA.R.1\&§TA.Ka1
vs. raga sr4e.12>:”fof.x§a;g§:;ag’AKa, 3? as ssczwmxr,
BEPA_R2§37wAN§”.vo:;?’__;E1§[?€3;é’TION & ozmmrs – me .2003
$3895 igjqglsiderad the valiciit}? of the said
»C%:€!’J€3§{1l§;1;;1€:¥I}_’t’ and quashed the offendmg ciasses 2, 3,
‘£3 8″ ‘thg’ Government Otfifil”.
‘ 6, msulte the writ pizfition succeeds and it is
.,accordfi1;g:1§’ ailawed in part, The ordam at A:1n,e_x:ure–E
“:1. §{;a;1::£e;:1″A_«15.*§’#.20(}6 {gassed by the 1:hi:rd resgsondent is hereby
V’:
quashed. The matter is remittetii back to the A’
mspandetnt for fresh disposal in accordance: with
the light cf fix afsresaid dficisifilfi ofthis-Z. ”
]udge%%%
CS