High Court Karnataka High Court

Sr Raja Rajeshwarai Education … vs State Of Karnataka Rep By Its Secy on 22 June, 2009

Karnataka High Court
Sr Raja Rajeshwarai Education … vs State Of Karnataka Rep By Its Secy on 22 June, 2009
Author: Mohan Shantanagoudar
IN THE man com? or KARNATAKA AT BANGALORE
DATED THIS mm 22nd DAY OF JUNE 2009 

BEFORE

THE HONBLE ma. JUSTICE MORAN   

WRIT PETITIOIV No.157m/2:56?'iEI2N+REG~-?!. e %'%'A, 

BETWEEN:

Sr' 3321 Rajeshwari Education 'I'r1.1s~'.-.5:  

A égistemd 'I.'rust, V 1'     , 

Represented by its Secretary," '  *   2 V V

Smt. 8. Umavathy, " . .' '

Aged 35 years, j '  :   -  »

No.5, 9th Main. Road; '   =:    

Byraveshwara Nagaty  j ' '  -.   V .

Baflgainre 56V,(:)"fi:)/j'?_g.3v."_ '        ....PE'I'I'I'IONER

{By Sri/Smt: DIi}X;E;f.?fl\iJA;Y'e;-figiveeate)



1. 'State 
R6pI@se1'1ted_&Vb§ Vim " '_.
Pr1:1é:1pa1« Secimaxjy',

1   .Sr;*;§:Onda1y Eziucation

ifrepartlixent, ' '

 Ms. Buaaing,
.  'B§a31gai041n'e 560 001.

 Gcaxrimiseiener for Public Irlstruction

% "Dep_a%'t.ment of Education.
'Nmpatunga Road,

%  ' ~ -Bangaiare 560 001.



-2-

3. Deputy Directer ef Public msuuction
Bangalore South, H
Bangalore 560 002. ...RESPOji§DENTS

(By Sri/Smt: GA 59:)

..//#;T

This Writ Petition is filed under A...m:ie1es 226 3e,  of the
Constitution of indie. praying to reSf.1'a,iIf;.Ai:f1g"«Rc§$'pQ1';fi-f:;'1t'S__fE'0I£1___ A
enforcing the 'Language Foiicy' of the Gv)vern:ner;t_t'>f  in " '

a marmer inconsistent with the Order and ;J9.id¢g1ne:i;t "'da?ited
02.7.2008 of the Full Bench of t11i:s._C~:>,urt ii; .W';dt Pefitibri '14363'0f
1994 (Reported in {LR 2008 KAR '289f§;2008--- (_4)"KaIj LJ 593) in
respect vi' the pctitinntzr  thmftjftr, V' 4.15;) quash. Ilia: 'Regection
Order' dated 32.3.2009 issxied 1}}: :.Ree.per1dent 3 (A1:mexure~D).
Direct respondent 3 to 'Register' L. .fE}1jt11"§viti1V 'filngfish Medium of

Inst1’uetioz1′ in respect ef ?St,’_ =.Am:1e_’s ” ‘sc1m;> established and
administered by tliefetitioner. V ‘ ‘

This Writ. -f§_)£ _ erders on this day the court

made the following. Verdegf. _ ”

is granted to comply with the office

__t;’;1’e’V’.petitic)I1 shall stand dismissed automatically

Vfigvivizhout reference to the court.

sax
JUDGE

t — .4 =
lat Court of Xumnnkv
‘ .5; 3 Séilfli”

Q? macro-

‘ arlél