High Court Karnataka High Court

Vishwa Vijaya Vidya Samsthe By Its … vs The State Of Karnataka By Its … on 19 May, 2009

Karnataka High Court
Vishwa Vijaya Vidya Samsthe By Its … vs The State Of Karnataka By Its … on 19 May, 2009
Author: A.S.Bopanna
IN THE HIGH COURT OF' KARNATAKA AT BANCEALGRE

DATED 'I'I~1ZS'l'HE 19:32 DAY OF MAY 2009 

BEFORE}

THE I~:ION'BLE MR. JUSTICE_JA,«3:EO?Ai®;3A,  «

WRIT PETITION NQ. 1324o/ :2yo0%9{:2ciu§Régg1i:;%k,,_f=

BETWEEN :

Vishwa Vijaya Vidya Sa:m.$ti1e,.<""' = 
By its Secretary   x 
Sri. ZvI.Vishweswa:::'aiah, . .
S/o.Late Maxiyappa G0wda,. f
Aged about 64 j,?€iii_'S',-- V_ 3. '
PWD Road, '1'.'1.,m1v€-{:1'si_¢1't";~,  I _ . - f . V

Tumkur Dis{§I'ict,5i"5'?2'      ...PE'i'iTIONER

{]3},? 8:fi.'§i;\f;1?fz§f§ze{é3:1.:®'svda, Adv.)

AND :2" -~

 L k% 5:; T::¢A%st%e;m7c;f Kain 

A ;B'y~.itsv.Prif;$ipa1 Secretaiy,
 'E-bh1Catf1t:'e;f2 Uegjartment
 'ajzxci Secondaly),
_  ihg,
 Bangalerfi --- 560 O0 1.

   7§'ii€_.C0mmissi0n6r for

" V' ""Nmpatunga Road,

 P I.l§3}iC instruatien,
D:-zpartmant cf Education;

Bsngaiuru -- 569 001.

J,



-2-

3. The fieputy Director 0:"
Public: Enst1'ucti01"1, Tumkur,
Tumkur District,

4. The Block Education Offiflfiif', __ _
TL1ruvCker¢:~:, " ' 

'£'un1k11:' Distxict.   ..  

(B5: Sri.Bha1*a1:I1ag0wda, HOG?)  A 

This writ petitian is flied "z'_11_1ti€_1:' A1*t;ic1'es" 2i;Z'€§ and
227 of the Constitution Qf Ind§a----tviih"a' pray'e;*.t.Q.Vvquash
'aha impugned e_ndors;€:1i'ie*::1i.--'_ d.atE:<1_ »_28.4.2OG'3, Vidfi
Armexure 'F' issued by iiii:~j:"'R4_f:;1f1 (1§1'§3C§Zii3T} cf R4 and
direci the respo::dents'...'i:Q: =.is=$_ux: '§js%i'i1:T%j',_-.p_;3t:i1;'i(;fi *~.§:;Q::1i:3g' on for preliminary
hearing, this fiaffa 'i;§rifr.:4 made the fofiawingt
 V _flGRDER

..'T:;1"5'~1€;»_._j§€{iti{)fif§I"""~iS«"3'I)€f€)I'€i {hi3 Cour': assajiizig the

3.313015'z:2f'-v?;§:"§<:4"m;-:'S}j:m1dc3r1ts in issuing the snciorsemerxi:

  ffiftlfiiflg  pemaission to COI11I}1E3IZi€L'€ and mm

"'~.~._E:f1g1ish" §vl_Ié,ci§_m:11 c:§asSeS as ixadicateé in Ehfi patitierz.

A  S§::::§:_ éimiiar quasiiian haé arisen bafmre ihig ffimzrt in

 "- §3V5F5.Na.6394«639$[QGQQ, I find mat it is "£1I}.:7i€C€SS3I"§7 to

   fizivert ':9 the detaiia of the matter. In that backgmémé,

whasz is ta ha noziceci is, this C',0ur*E., zxzhiifis {§.i$§}€}S§;i"ig of

J

"1



.. 3 ,.
W.P.N0.€;394--6395/2009 has takfin new of the decision

cf the Full much of this Court in the 

Associated Managements of Primaiy and  _

Schools of Kczmataka 11/8. The state of   ' " V

By its Secretary, .Departmen£7 of[_"'

asthers reporteé in ILR  239$. H. _   
2. Ir: View 0f the law iaicj.-<J£§?srn"t&her§ii1;  Elourt:
had quashed a simi];ar   has been

issued and perzzjitted  pietifiéizfir v't<':.a« make 3 fresh

app1icati'oH1'§ x&?ifl*;§:;1  s:tip:_i:a3ai:e;£t1'V"Eii1:1e and also direated
the res§13:1<i€:1*3.t:,:_ "t}:}f. C0§i::i€i€r and dispose of the

appiica:!:;i.on véi'£%.1ir1a'tiri:e fmzne as indicated fiheraifi.

 A "*3. {:'§i1'1C'%€3.'«"[1'x6 pfésent facts am squarely cmréreci, a

SiI;%i§?;3f'::,~.;:'f(is§::I* EVST-.g:);é3.ssed harein ascardingly:

GREEK

 _  (3.) "T56 fi1'1§(}I'S(§fl}€i"1'iZ timed :?,8,.O4.2Gfi§ Stands

qua$he{:1.

-€+\..



-4-

{b} The petitiozxer is pemrzitted to fiifi 3. flash

application seeking registratioii as ,..(i_r1~si@ir§I" if

dispose 0f the $an1é_’%:§epi1é;g, i1’1.vi€;:1&?£p{*:;–s:VVV}2:xv

laid down by this xghe fii}3V$ pééfermd
case within 3, ..»iVaeks from the
date of tt1éV€1pf,§1i¢a£§§a;1. 3 ~ 2 V’ ‘
(cl) Wr§_-t”Pe£:i’ii0’£*f.. St.é;u.<_'_1__5(')'.–V:Is'_. tiisfivased of in the above;
t€I.'II1SV-V

4. ‘:3?I’i.Bi1arai11;a¢_§:<'§'Lz;éi::ii', iearnesfi. G(}V€1'f1l11€I1'i

V Advegatie a,pp¢.éa;"i::: g"'f0f' the respondents is f)€I"II1§'E§i€Ci to

V. Ifié:1:fiiL§3f.§aiLpp€arance within a period of fcmr weeks.

Sd/=-

Iudge

mun