High Court Karnataka High Court

Sri Venugopala Education Society vs State Of Karnataka By Its … on 19 September, 2008

Karnataka High Court
Sri Venugopala Education Society vs State Of Karnataka By Its … on 19 September, 2008
Author: S.Abdul Nazeer


. .. _, …….. wrvml WI! ….-mm-w

“KARNATAKA Hifivfl

., _- _,,,,….. ‘MUG nmmvmznsum mm:-I «mum 09 KARNATAKA mm-a cam? 0%” Mmmmm HEW cow’ 0??

1&1

II ‘TIIESIGI GGEE.’ DI’ Illllilfill ll’

mm mm ‘ram 19” may or szpmma. 2003′:’- f”j<–_ V.A

EEK

TI-IE3 I-BINBLE 1~m.JUsrIcr: s.as:3aL.¢N2§zEianf*%1. V':

mm' FEIITIOH m.12519 03' é.u:rc:r*'.r "('TE1:iT2u*,4j'_%_.__,_ . "

55.1 vmvsamza Enncamou
mvmzmrms, KAHAI(SEiIPAL'i'.!s' '
aammaas-569 079, % V

31' Im zmmsxnmw ;

szu. n.z-1.  f   
S.-"E23 HULIYAEPJEE"  '     '
mm Aaotrr 'an   Q'  '
RKBE  ,,,::;;;,.  , _

. PETXTIORER

far 

III5:

V’ 12A V STATE 5EAA5<A.R1~f§'fhKA

.1231? 1'23 '5Em;.ETAnX
' ._I:rEmk*:s.r.1~iz=.:tra*.£?V.Vv:.3.s' nnucmxou
'– .2-r-ts . awmxrta,
*s:–r.:nIa3am Llvzznx-II
Rértséalofiz-560 O01

"..jj:»'" rimmxssxomrz. 05' PUBLIC

mswnvcwzon, NRUPA'I'HUNE?-A man,
'iaawzsmoaswsao 001.

mm DEPUTY nrnxcma or PITBLIC

INSTRUCTIGHS; DEPT. OF
EDUC.33a.’I’IGN, SOUTH DI S’I’R.IC’I’,

E
5
S
2
3
a

OF KARMKFAKA HEGH

yziitfiary ‘ ‘é–‘V.”§’!.V:ALii~*,9,?e and the

“. _.,,.:Wm M …….mmm ruwn LUURT of-* mmmmm HIGH mam” W KARNATAM HEGH comer

-:2-In

$2346-Dilfih RDA9
EAH€3i7s.IaC}R.E -’35 SC! 0 02

[By $.73′. B.MPs.}!OEiAR, AGAI

mm mm wrzrzou IS r.mm:~,n’rnaE_a fis3:’I¢I;E
226 AND 22′? GB” um corzsrrrurxorx ‘-,<:.I'i:"._
PBAYING TO QUASI-I 'Ii!-E -. .o'12,§3'*
n:'.29,4.9# D'I'.6.fi.2O€}?,*.C0PYT_CE' mim 325%

P:a.onU<;En AWE! mama mmExr_£;..%%

mzs WRIT PETITION i'car. 'stanzas
'I"HI$ my, Item 00231331'._P$SS13Difi._ If0LI;0WII¥G:

In th.3;3 "~.pa~ti3;i¢ner has called
in ardet dated

29.o4.1V§a94′–‘ % laying down the

laaguaga by the primary

__?£¢1mx$is«.:;n’.vthn State of Kaxnatakn and

‘th.a 1’zrs:Vdi.;;ra1A ‘e:fif”vinstJmction to be adopted at the

endow went

V % cu; . as ..”z:~,s ;V.=zJ9%’oi%?: at Azamxum -13 whereby the
filed by the petitioner far

an English I-medium Scahnol has been
“;;”::’rV§”.V:,9’;1T.::*x:z«5<i having ragard to the aforesaid

language policy.

“%

. . . RESP0ND.E’1fi’.’3V_

immw immune: u..nnvm m..- V–II

Inn: 4- ms ac–mum-1

mum – gwvyna vr nnmwunlxa !1l%al””l L.UUR”l OF KAKNAYAKA HEGH CQURT OF KARNfic.TAKA I-HGH CQURT OF KAENMFAKA E-‘$36!-ii

$ 3 $

2. I have mam learned Counsel. for the

parties ..

3. 5 Full Bench of _~:h3,a 5,3;

luociated lamgcmnts at I-:*iuI|;i_z :r~

samau: 1:: nmatana «mg %%%gag2y%%a:
Earn-ataka by its ;8jcc:«IaVtA_-ififv, at
mncatmn um zoos III.

2895 baa c<§:;3:id_ars§:'d"' cf the
e.f=c::::a:sa.id quashed the
cffendixgg./?V tihézraésin. Therefiore,

ctmllanég gtwarmnent order:

dcuea rm: §7'1:.;:ir.ivé§ ._f<i-_r." .§4.::n3i<iez:a.tion. However;

V4.–v.}.;i.}:a.:_~';:f;'V:.i_;;e u12Gi$§'r:if $§i.vtO the petitianor to make
"a__ " ; fr'.f'sa$i::V:4.' .: .§§p31ication seeking grant of

V an English Radium Sclwol

' far year 2009-2010. If such an
is filed, the competent authority
'AA;::;$'z:'§:A:nct:ad. to aaansidsr the saw in acscardanca

law and in this light of the aforesaid

deczias iczm .

3

v.

Sd/*

4

41. Aamzweiingly, wait petition is di5poaa<:_1.___
crf. H0 mam. T T
IETI

ma": S_§.r.::… EEE. S