AND ALSO SR1 SHARADA VIDYANIKE'FANA"El¥"C3§I;I§1"' --
PRIMARY SCHOOL, NANDAGOKULA Lafggmf 'I'H A.Hi
SR1 MARIYAPPA RAMAIAH CHARri'Aa_LE
TRUST. RUNNING RAMAIAH PRIMARY scfioing X
MADIKAL, cH1KKABALLAPURA,'Ko.1,AR A
REP BY ITS SECRETARY'SF2{ P R SRIi'J1V£i$
s/0 RAMAIAH M, AGED Aagm 52 'IEARS; "
sq' PAULS EDUCATIQN TRUST'
RUNNKNG SAINT PAULS :3C1§-§{)O--L_' DA~N_EIL'S C()'I"I'
AGE (:22, MAIN Roan,' 'PEm's:sA1§D.RA " 1.
CHICKBALLAPURA 5&2 101, RE?" BY rrs
SECRETARY, As E}UDERSHA~N',.._ % " '
AGED AB_OU'}i'~4f? YEARS '
S/0 SIJNDARAM ' '
T
R?JNNINC+.*QUITE QORNER -SCHOOL
3 157/ 1,' ?éOI'€'f'}IAAEX'I'"E.'£*I'SI(>N, CI-IICKABALLAPUR
FOSI', KOLAR 1a1",~E~EPREsENTED BY FPS
PRESIDENT, "Radar; YARGHESE T
s_/_() '1' M VA:2<;«EE3r;;' AGED ABOUT 52 YEARS
..... .. V
. ., RU1~a.m.;qc;vAsAvI VIDYA NIKEPHANA
"'JALASAHN&_. STREET, NAGARATH PET
CH'E{'T{{.Br'£L'i;APUR 562101, REP BY ITS SEC
" 'V .k§3
A V M N_ Kraisflnan MURTHY 310 NARYANA SHETTY
""--AGEB -ABOUT 50 YEARS
ms.r<:L1NE AND JOY RURAL INTEGRATED
' '-DEVELOPMENT
V' TRUST, RUNNING SAINT JOHN SCHOOL NO 986
10
SADHU MUTT ROAD, CHICKBALLAPUR KOLAR
REP BY ITS CHAIRMAN R HENRY PRASANNA
KUMAR S] O J RATHNAM AGED ABOUT 46 YEARS
SR1 CHITRAPINAKINI CHARITABLE AND
EDUCATIONAL
CHIDGHANA SWAMIGALU
s/0 G B SWAMIGALU AGED ABOUT 57%. _: "
16 SR! RANGANATHA TRUST _'
RUNNING SR1 RANGANATHA H"iQH.fiR: P1émAiéY A
SCHOOL HANABE, = ._ _ ,
DODDABALLAPUR TALUK-.,BANGAi;'.C1RE
REP BY ITS SECRETARY * * -- -'
H v SRIVATSA 3/ O, R G VENKATRQHALAIAVH
AGED ABOUT 35 YEARS
17 SR] VENKATESHWARA 1:Di:'cATE-QNATE. AND
cHARrrABL.r3--'rRUS'l" ~ " 1 'V "
RUNNlNG~vS'T~.R'EB Rocxs CONVERT?
NO *?o,_ 1.5.,c1?;Q$s~,. A BLOCK, BHUVANESHWARI
NAGAR', ROAD masts, BANGALORE 23
REPRESENTEIE By rrs 3E"C.R§rAR§*
DR PRA1{A'3HViS/07$)'G'§2AMUS1t;" '
AGED';ABoI5R':3.3.,_ . j
.. . PEFYTIONERS.
(By Sri P suaafia, .AA'DV. )
V .....
1 ' ST_ATE-v._OF. KARHATAKA
REPRESENTED BY" ITS SECRETARY
PREMARY A1530 EQUCATION , WDHANASOUDHA
ma AMBEDKAR ROAD, BANGALORE
if L *m£~; DEPUTY DIRECTOR OF PUBLIC INSFRUCFINS
_DEPERMTENT OF PUBLIC EDUCATION
'EILLA PANCHAYATH OFICES
V TUMKUR SOUTH
VV '"'l'UMKUR
THE DEPUTY DIRECTOR OF PUBLIC
INSTRUCTIONS
DEPARTMENT OF PUBLIC EDUCATION
ZELLA PANCHAYATH OFFICES
TUMKUR NORTH
4 THE DEPUTY DIRECTOR OFCPUBLEEE .: «
:Ns'1*RL¥C'r1oNs .. ' '
EEPARFMENT 01? PUBLIC EDU_CRTION * =
BANGALORE NORTH TALQK '
K G ROAD, BANGALORE»,
;é'Esm§aDENTs.
(By Sri B. MANOHAR, )
THIS WP FILED 1J'i§bE'R AR?;'1<_;E'Ls«'226 AND 227 OF
THE CONS'FI'E"U1'l§GN,.P12fi§YiNG"lfO" "QUASH ANNESXURE
01 TO c17,:ssu__ED. .33? mp: ~RESP() NI_)ENT.
THlS_PE T'I'}'E§)N »<:o§viI'rsi~Ga._.oi§*~: FOR HEARING THIS
BAY, THE COAURT 1siAE).E' '1?_r-m 'FOLLOWING:
The péfitjonsfs fi5'e {;:uestio11i1tzg the notification issued
" by regarding the language policies.
2} " It for this court to go into the merits
_of in as much as the subject matter is squazcly
a ruling of this court in the case of Associated
Nfiafiiéigcments of Primary and Secondary Schools in
" vs. The State of _Karnataka, by its Secretary,
fl
6
Department of Education and others, reported.'
2008, K81'. 2895. _
3. Having regard to the fact that
said notifications have been '
and following the petition stamcis
disposed of qaashing
4. Mr. appearing for the
petitioncréé pétitioners have made
app1i{:éfi{)t1a. register their schools for
. thc the acadcmiac year 2009-10. It is
also S applications are given before
'~ the cut oflflate.
V_Vti1a--{:iatc of receipt of the copy of this order.
régatd to the fact that the appfications are
k?i:$fl8idCIBti0fi, the respondents are duectc-.d' to
A.c(>1_:zsiie:r¢ the same within an outer limit of three months from
‘hugs pi’
W}
The matter stands remitted to the concerned
authorities for fresh disposal in accordance with
mgaxti to the decision of the Full Bench. L VT A4
Petition stands
Mr. B. Manohar, “A. ” to file
memo of appearance ‘A ”
vge
AJGJ : W.F.No.1095?/2007″.
06.01.2009 e
ORDER ON ‘FOR BEING SPOKEN TQ’
At the request cf the = _ ‘4
Advocate the matter is listed ‘for beif!:9:4SP?’*’§én”&t9i Vi’ ‘A
It is brought to my notice i£le:1f£_icai’.= ‘
after quashmg’ the ._the fiiattex’ is
remitted tn the concerned the
same is not in: ‘order. The
following orde.r:
concerned fresh disposal in
to the
decisiofi pfzrzezm
.# –
Judge