IN THE HIGH COURT ore' KARNATAKA AT
I_)A'i'EED TI--HS '11»---I14: 12""--I DAY or AUGUST 2010 v-- .: _
BEFORE
THE HON'BLE MR. JUSTICE A T
WRIT m~:'1'mo1\: No.232§_ga/20:0.[f:':')N--R:;:{3;.I,%1" "
BETVVEEN:
Rashtirothana Parishm
'Keshava Shilpa'
Kempegowda N agal' _
Bangaiore m 56Q"019_bV."' _ . V * A
Byits SeC1'eta1fyV " » PETITIONER
[By Sri. M...:é.Tv s'i;i.1§;:1-i'1::1g_.'._ A-r.1 \5.V]
. 1' .- " ''I'E1é».'S-i.a'i,: of Ka1'fiéit.aka
» V " -. By ..i1s.SeV::"m1'.ary to the Goverrm.1em.
" P1*i1f1a,1fy &=.SeEconda1'y I+3du(:ati01'1
~. 'Mas; 'Bt:--é1df;hg
A .__Dr. AI}1btjL'1k£11' Veedhi
Banvgami-e ~ 560 001
V " +.."I"he C()11:1n'1issic)1i:er for Public I11s't;ruc:tio11s
V New Public: Offices
" I\E1'L1.pat11L11'1g21 Road
Ba1'1ga.1m'e m 560 001
3. The D'11*€(*.E 01' for Public I1'1St1'L1(7U()1'1S
[Primaly EdL,1.c:a11'0n}
NrL:pat.hL1nga Road
Ba111g21}01'e ~ 560 00%
4. The Deputy Ifi)ire('t0r ofPL1b11'e 11'1si1't.:ct'.i0n.s '
Ba1'1ga}0re Sou'1'l'1 D1'st:1'iet
Kai-asipalya
Bangaiore
5. The Biocrk Educationaf Officer
Bangaiore South Division,'
K.R.Pura1_n
Bangalore RE'SI}?O'NDE§N"I"S
{By Sri. M. Keshava Redé3,;@"AGA.=§VA 3. .A
Wr"1IV.u1'1der Ariiele 226 of the
Constituti.0':1V I;';1Cl_ié1~--..'p1'ay.i__1ig"to quash the endorsement
dated 27.22.2009 QE' R34 V'.ide..Ai1111--D and etc.
~'T"i~*11'$--.eV ev1;ition'Ve0'mi1'i>" on for Preliminar Hearin this
_ 5
the C D'lA.'lI"f§' made the foH0wing:-
ORDER
In this Case, the pet.it.io1’1er has (tailed in q;£’ee:ti£).r”1h’ 1″Zf1e~_T_’h 2
endo1’sen1t-?n1 daifled 27.02.2009 at A:.1″I’1c:-:~:.ure–‘3I’J
application fiied by the pe’1.1″r§o1’1er ‘i”o:- ‘:<at2;ii"LiI1'§;' ._é1n_
Medium School has been 1*et.1.11'V1':e_d*hy the" fo1m:h 'r¢$p:oV1'1cieVht.
2. I have heard leaiiiedACo1{ii$e1Toif _parties.
3. Tbs State GoveA17_n1i1e11t._h;1d«:’a Gove1’nme:nL
Order in “‘2’3–.-4v;:1994 laying the
lang11agE__ polio}? _fh*i.!:ov.teLi -2 by the p1″1’ma1″y and high
schools inf’~1<hhe SVt1;1t.'e" .A'o»i'V."E€a11'naLakaa. and the medium of
V instrgfgtivon to be} a.__c;1Vopt<-so at the primary stage. A Full Bench
9; mis (::"'c;i§'11~::h: "ASSOCIATED MANAGEMENTS OF PRIMARY
SCHOOLS IN KARNATAKA VS. THE
_STATE [OF KARNATAKA, BY ITS SECRETARY,
2' ' 15ERARi*MENT or EDUCATION & OTHERS – ILR 2003
2895 has (',3(,'}1'1Si€1€}'C?d 1119 validity of the said
k
1
Government Order. In the said case. the Court has quashed
‘the offe1’1ding_§ (‘IEILISCS-3 2. 3. 6 and 8 of t’.1’1e said G()ve’1″;1.fi1.ei’1–€l
Order. The i11’1pug1[1c~:*d e1’1d01’sen1c1T1i. C011t1’2’11’y__~{é)
decision. J _
4. In the result, the writ petiitiiQn7 S££t:céedv§éL
accordingly allowed in part. T}1;i._(5f1~£i()YSéfi1€:I1$ ail
dated 27.53.2009 issued the I_'(>.1,u1i1f'{\.h ‘r.¢sp0h.d’e:1_t is’§}1ereby
quashed. The ;.)et4i1.i01T1cSi*- ._ 1L0_ me a fresh
application seeliing grz1111’;”r>”i’»pér11iisEsi()n ‘.tQis’4″Lz11*t’ an .E2ng1ish
Medium VP”1’ifi1z;u7yf, SC21:1::§v)VV(‘)1.””EEi’SL1(3h. zV-£1″1 21.pp1ic3ati0n is filed. the
c0r1Ce1’r1eCi,authority d.i_1;E’:ctcd to corasider the same in
acctordance wi’i;.h law, No hoists.
Sd/-if ~
EUDGE
Cs.’