High Court Karnataka High Court

S A Educational Trust vs State Of Karnataka on 22 August, 2008

Karnataka High Court
S A Educational Trust vs State Of Karnataka on 22 August, 2008
Author: Huluvadi G.Ramesh
IN 'rm; men comm' or KARNA'fA.§y;}«§:'_2Ej1'
BANGALORE    

DATED THIS THE 22"" DAY  k    

THE fi0N'BLE MRJUsf:'lCE'.1fii.i

 

wan' PE'l'l'l'li)N: Em
BETWEEN: % A   %

S.A.F.dLxc.atim:al T;-.1's'i._;ff'A _ % % a k
No.S38, :3; 1*a«§p:~oss;wasro£%c1aord 
Maha1aa»sh;::;;»;;xm,;      %
Bans=~iiore+5%50035-.""= * .%   '

B3," its   Azad,
S:/0IateS;;é.gIlanz1din,"'~«.___ _ *

Aged 37%sIears,%   3   

Residing at Bansgaloifi, " A ..PE'I'lTIONER

J ._§; (Hy. sn.S;%;3gggvamj, Adv. 5

  

,. " Dcpattment of Ediication,
"V-M.S.Building, Vidhana Veedhi,
BangaIo:'e-560001 .

2. The Commissioner of Public Instruction,
Nmpathunga Road,
Bangalore-S6000] .

3. The Deputy Director of Public Inslmctions,



Department of Fdacafion,
South Distxict, Kempegowda Road,
Banga}nre--S60002.

4. The Block Education Officer,

North Range-4, Yalahankn,   é   

Bangalore.   V'
(By Sri.B.Manuhar,AGA)     L E L  M

This Writ Petition  underu: _:P;rti§ies 226 of the
Constitution nf mg £ak%gu§.§;aJ the Govemment Ordezr
dt.29.4.94 mg co]3§.3?V'(if"*.V=$¥A:hiV<.*.iz iv:-:_  and marked as Am-t.F

and    " A

 a   cfoming on for hearing this day, the

Couii«madeVV61§;Vf{?)l'i£1;§§i1fgf V

ORDER

petition, psiitioncr has sought that to quash the

Cmgrfimeat ordcr dated 29.4.94 regarding the zangmga pozicy

AA also ‘to quash the” endorsement issaed by the Block

Flducatinn Officer in not iiénnitfing the petitioner to commence

English Medium school and also to direct the resgxmdents tn

kw

consider the application of the petitioner to English
Medium schm! without insisting that the medi1§!tI.’4§;!V5:ii4§:ié:fi1:;tion

shank! be in Kannam and fin” such other ‘ ‘V

2. Petitioner is an’ to
cnmmcncc primary a medium of
instruction, ? u approached the 4″‘
filed by the
pefiIiot.1ge’i’ language policy of
thy should be in the mother
tot;guc:: ht Petitionar chaflcnging the

state as fundamental rights, has snught that to

_ ta; .-meafid 3.136 sought for permission to run the

with the medium of instructinn as English by

X “-~..fiiia_:ig’ pctitinn.

3. Heard the learned Counsel for the: petitioner and the
learned Add]. Govemmant Advocate Sri.Manoha.r for the

rcspnndcnt-(‘mvernmcnt. ‘

W

4

4. The Full Bench ofth§s Couzt in the use ofA.;$ociated

M af Primm-y & 5% Scimalx in Kat-udalm
14:. msam,-afxmaaka by its’Sea-etary,
Education and others in [LR iizas

struck down certain of flit: condétimjs of

imposed in the (‘mvernmént ”

permitted the ins:itu:ionsTto thé mmiigm i’!”1wi:!’i1c:137o!5I’ at’

thair choice. Hen£:i%,~th£: :4 respondent–

nfthe in rim the

gxemarg schnahérith Eiiglish medium or some other medium

thsir bI§n.i§€-. as medium of instruction is ccmtrary to the

‘ . by the Fulfflcnch. Hence, the same is quashed.

for thc petiticmcr to file fresh. appiiaafitm before

authority seeking for grant of pennission for the

” ” I year 200$-2(}I0 since we are already in the middie of

the academic year 2008-09. On scuch appficatinn being filed by

the petitioner, it is for the”mspondent–au£i1(}tity to the

same in accordance with iaw and to take decisirgn. light of

the fufi bench decision ndfid above.