Karnataka High Court
Thippasandra Oxford Educational … vs The State Of Karnataka By Its … on 24 February, 2009
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 24*' DAY OF FE3RUARY 2009
BEFORE
THE §~I03'~I".|E3LE Mr. JUSTICE AJIT J GUNJAJQ' ' ~i: %
WRYI' PETYPION No.14949 OF 2OQ8{EDN~REG':§:F}. _ Q u
BETWEEN:
Thippasandra Oxford Educationaii-..__
Society 2 (Having its Coxfificate) "
Of Registxation No.428: 86457,
No.32, Church Road,
New Thippasandra,
Bangalore -- 560 008. V
Represented by its V
Seomtary/Conesponrjént,
M.("3.'I'ho1:aas. ' ~. 3 I - jf . ..,"PE'FI'I'iONER
(Sri H.P.Mu(11g;ppa;"}{fi§§.)
AND: 1 "
1. The State ofLKa,1';1atalka, .. '
By its Educafion So';:ro7£fa1*3; "-- II,
_ M.S.I3§_1ildJ?.ngs, ~
"D1".AI.nbo;1ka3fRoadA,'" ****
' ~ . _ B.a:ngaiorjea560«--.QO 1 .
L» 2. of Public
». Chiaigabaliapzgx District,
--- 562 101.
.1 Educational Ofiicer,
jbopaxifanent of Public instruction
--..o'Si€11aghatta~ 562 105,
Qvhickaballapur District. ...RESPONDEN'i'S
oqsfi B.Manohar, AGA )
This WP is filed under Articles 226 and 227 of the--_
Constitution of Inciia praying to ca}! for con:1eete(l«..4
records pertairiéng to English Medium piimary school» .()'f'- " ..
St.Thomas Schooi of Melur, - Sidlaghatta A
Chjckabailapur District, run by the petitione1je_s€3<;iety'~m4
Thippasandra Oxford Educational Society (Regj "i\I§3,3';2,_'
6313.
Church Road, New Thippasandra, B.€g11ga_.1e1*e 5€§0.__O'Z5,, " A _
This WP coming on for
day, the Court: made the following?' ' _
The the order
passed by %%%% 16691/07, the
petitioner }?ias__ seeking permissien
to start an An endorsement is
issued s..A:1nex.1iI*eV--M' indicating that no such
application fnfthcoming.
2.i'.'I'ér.Z5.:!Ii1(i'1V'z1ppa, learned counse} appeazing for the
siibmits that indeed such an application is
Eat however, he has not been able tn make
' afieiileple the said appiioatiozi.
V" fquif' ififfijél-{Sf _ A' *
3. Be that as it may, if an appiication' is made,
same shall be considered by the resp0nd¢:r;t.§§_&' A'
commence at}. English Medium. School for a /7
year 20 10~1 1. If such an appficatio§iV§'_§i¢{ iv
as directed by this Court, t1V1e_4.'sa:: 1ie._:v."s;!':za1i
within a period of four Weeks udaVti e~ ':;:§cex;i;;ptVV0f
this order and the the
respondents in accQrdano¢,,wiL}1 '
Petition
Sri :Additi9na£ Govemment
Acivocatef is fo fiis memo of appearance Within
Sd/-v
Judge’