High Court Karnataka High Court

The Cresent School vs State Of Karnataka on 4 August, 2008

Karnataka High Court
The Cresent School vs State Of Karnataka on 4 August, 2008
Author: Huluvadi G.Ramesh
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 4"' day of August, was

Before

ma' HOMBLE MR 11131102 HULUVAIH G    '

aw Pumas' ' 296.25 /  b' V'
B" ! , 2  } -T '
The.-Cresent School
ByitsSacretary--MohmsmadTanwem   "  ' }Peti1ioner
(By SriKNSubha Ready,   A F' H H

And:

; 

2 Hm' t<ii*of%Pvbl1v  
  

' V. 3 Digfiist, Kola:

V 
 562 105, Kola:  U

 ' "  L  (By  5  GA)

    "   Writ Petition is filed nude: Att.Z26/227 of me Constitution
  qnashuumxmecissuedhyfltcdfl' rcsponden1,c1c.

Thhwz-'itPfion wmhgmfmfhafiagflfisdagflwcammak

 .*me following: MA.



ORDER

Pemmer” has sought for tswmcc’ ofwrit a” mum: H V %

education in English’ medium’ for mm’ ‘ __

language policy ofihe sme as
Kamada or mam Engage so tie — ‘j ‘ ofindia and
comm-y to Article 3o(:i–)_of desire that the
as a madim: of
msauct1on’ ‘ in binding an the paiume:

man” also the __ to
accond panmss1on’ ‘ :9 mm mm in mm

for t ct’ pfnzlay achoois wifi Eajglfl mecfalm of

taking mm afihe Fuli Bench mam ofmb coast. 11:: Fun

%mt!1eorx|e1’%l’ byfic

JP}-r’

ommnence prknary schools by seekim 4

fhat there is finalisation oflanglage policy by
of gmu Beach dated 2.7.2<m. It is for the pcfifiancr and
V to mi: for mmmcmm: ofprimry schoois mam
English medium only from the next acadmic my i.e. from

Gowmment dated 29.4.1994 to me efiect that up $3 the

me'mstimnm' 3shaIl1mpart' . educam' oalyhxamadamedmm'
Bcihatasitmay,itis£hecaseofti1e «fiat;

Benchdecisaon' andasamaiterofnght,' iheyvéae 9:"

It is the submission that it is for the
petitioner to approach flfl their application
has becn remained/r;je¢:g;<§?"on fine gamma] y. 1%, a 's

It is_§iI;!' file ' .9 to ootmden" the xppik firm' of

in accordance with law. This court, in a batch

In M View of the mam, patitimu is «mace

(.}o\u%lryfifiagfi*esh I-Iawcver,

to take: an decision to accord approval to u

. l. E r as r of . .

In View of the Full     so
issued by me Gcswrmnam    petiflona £9 hacby
quashed Peiitian is   ._    =