High Court Karnataka High Court

Sree Dhama Seva Trust vs State Of Karnataka on 22 August, 2008

Karnataka High Court
Sree Dhama Seva Trust vs State Of Karnataka on 22 August, 2008
Author: Huluvadi G.Ramesh
m 'rm; wan COURT 01-' KARNA'l'AKA__A'I'
BANGALORE   T

BATE!) THIS THE 22"" DAY 01-'  

 

BE'lWEEN:

Stet: Dhama Seva Tfiist, *   v V    _
No.l000, Chaiatra,  V ;V .. 
Naaga.§an£_iraAAP0st,  '  '

my

.:.'$.Q: *  

 k%    é A . ?--.Stat'e.9t'K5iiiéi§ka,

~ .133! ifisfiecretary,

kk "    of Educatimx,

l\?f;S:;_Bfi;iilding, Vidhana Veedhi,
 .

A. , “file Commissioner offnblic Instmctitm,

Nrnpathzmga Road,
Bangalore-560003 –

3. The Deputy Directm c}fPuhliac Instructions,
Department of Edumtion,
North District, Road,

Medium schml wfihout insisijng that the medium

should be in Kannada and for such 08161′ order;§;”* I i _

2. Petitioner is an mm-gm: to» V

cnmmence primary
instmction; M –~ A’ afimmiched the 4″‘
rcsgmnderlt-auflIoz1’£}?, ‘ V”_»«.a.=;f1v;§.lica;ti0n filed by the
petitiuneig-.. to the ianguage policy of
the sr;:§§ ai9%a.§s;ru¢am should he in the mother
x.%£§i1V<VV:#ation. Petitioner challenging the.

ail' filndamental rights, has sought tbr to

'qzsash ., aliso so::g.ht'for pennissicm to run the

with the medium of instruction as English by

petmon' ' .

3. Heard the learned Cmmsai fiat the petitioner and the

H learned Add]. (‘mvcmzrient Advocate Sri.Manohar far file

respondent~Govemment. ‘ _

4. The Full Bench of this Court in the ca.qeg:’f}~’maciaua.z

Alanagensents of Hr-ima:y’& Secondary

vs-. The State qf Kmmika lihyjttf’

Educamw and others 1-spa. mg has-V V

struck down certain of péilicy
imposed in the (‘1v:73*(§j::11r.t1¢:’3’1tVVV:f}:*<i'é::*t. and thereby
permitted the of ' ' of
their , by the rcq1ondent-

of the petitioner to run the
medium or some other medium

nftihéir.cheitie:a..3:_’ét«.__tiiatiii1m of instruction is contrary to the

3 ._; d¢:::’.isi<)t1 Fulificnch. Hence, the same is quashed.

'it is far the perm' mm to file fresh applicatjcm before

ttie authority seeking for grant nf permissitm for the

V_ §'¥.V¥i<3 yfiar 2009-2010 iainec we are already in the middle of

AA ; tits academic year 2008-09. On me}: appiicatitm being filed by

the petitioner, it is for the respondent-«authority to consider the
same in accordance with law and to take decision in the light of

the fixli bench decision noted above.

Bkp.

5. Accordingiy, petition is disposed of.