LN ms: HEGH (j()LER’I’ <31: I<lARNA'1'°AKA A1' BAN(}z§L()Rl:L
Dated this the 23"' day ufJuIy, 2933
Before
IHE HUEWBLEMR J£€.S'"I¥CE HUI. £:'V..4DI G I{AM£f}fs'H A'
Writ Pelitims .2()635 ; 293? {Eda}
Eetween: "
Wisdom Public Sshcael
5;: 192, 6″‘ KEB I.a}_-‘om
BTM I Stags, Bangalurc 29 ._ ,_ ._
By ifs Sé:<:»retaI1y'~~ Nisar Ahmaé V' ' '-P§:i§:ié:ner':§
(By Sri K N Subba Raddy, Adv.) V ,_
AIM:
1 State <§7._Karr;a'ta.1§£i'u*" 'if-*5 .
De;3ar1:tn¢nt€;fE(iu<;;afi0,f1%_ ~
Vidhana Séuglhrzs VBaVr.ga1ore»* .3,
V Diragéidr c5fPub!iE:1 zggifuctién
' _ K Cirgie, Bangaiore 'i """
hi
3 %’ ;:«}’pmy Eéublic Inshnction
133-zjg,a1o1’i:. i-3{)uII1,Vv’K”a1asipalyam
Bzmgalore 2 ‘ –
513 §)€1)’;ll}’ of Public Instruction
u .A Baxngalrcwa North, 050 Joint Dkector Campus
» K(§«.1?.ead, Bangalore 1
,5 Ailfiebfyxity Director (}fF’I1bHC Inatmation
, Bangalore Rurai, 050 1%. Director Campua
K C} Read, Bangalnre 1 Respancients
{B§»~ Sri B Manshan, GA)
It appears, the petitioner has moved the Rézspondént-autliaréties
seeking fer ctmrxrnencement of prirnary scheois with Engiish mediu;ii.i”‘af’
irzsmzstion taking shelttar {If the F113} Bench decision 01″ this court….’iii/is’: ” .
Bench has qzlashezi same of the conditimzs in the {irder is§£:3§dv i’
Government dated 29.4.1994 19 the effect that 1,~.p”€:>”:2;:: «pi–i1narf;’.i?3é2i1c;2;tvii92:i;
the institutimzs 311313 impart aducaticizn Qnij; in Kaniiadémédiuraii ‘ ”
Be that as it Ina”): it is the agse a>i’t3}e—-;%:ti’t§£}iierA ihat 1ijz”v’irt:3si:ii<3f"F11Il
Bench dacision and as a zrgmer of impafi educatinn
in Erggiish meditsm wen in priznaryigéiiocliil
It is the isztlmaigsienVV_t$i'-ijh: i(3r<3ii?6rޣneni Advocate that ii is for $116
pe£i£i-twnitr is fiqsproaczti 12% G-::x}'emi§ae;i§iai§*e5h smce aiready their appiication
"met: r:$t£:}'n§4defre_je§ted <)itzit}ié"gr0:113.d ef language poiicy. However, it is
snbfxziftsai ti§iaf.£h'c gérich judgement ofthis cam is a subsequent one.
It is fear Reaptmdent-Govemment ta cansider the appiications of
«i.*:§1:'.é ;:{é:'§i".;riS"<%.5{i:0 are mending ta wmmence prirnary sch-rm-is by seeking
appr§3vé1'jas well as recegnitian in accordamze with law. This scum in a baich
V ' ~. efiiwitjiiifiéfiiians has expressed that these is finalisafion oflanguage palicy by
caf jaégcment of Full Bench dated 12.?.2{){}8. It is for time» petitienez
W'
and Siiith sther persans ti) seek for commencement {if achools
imparting educaticm in English medium oniy train the next acadenmic ye:.;E i§a.
fmm 2989-10.
In that View of the matter, petitioner izi >Ai»Viréw:_é’–«t gasgyxfiiagixv
Government by filing fresh applications. ¥Iow3»°é};__it1’és_ fer thév . MW ”
£0 mke 3 éecision to accard appreval to aging/fie:nce5runVt1ze pflfagmfiaséhools
imparting English as mefiium of irzgsfitzftlciierx,-**’* ‘
In View ofthe Fni§_’I~’$mch §’:’é£:ié’io::é:: of’th,ii;.;._;;o::2’t.~:t’¥{e cndarsement 50
issued by the Qfivemfiiefi;-vrq§eéfing.t§tI2.;;;*3pl§<;ati.on ofthe petitiener is hereby
quashed. Petifiéa is accordizfgijég '.ai1c-yfészi gm.
Sd/-»
Iudga