-1- In THE HIGH 00:53? or mnxamrm AT A' % flatcd this the 193' day of ' BEFGRE i' % % THE I-IOITBLE Writ.Petii:io11 vI'i'0i859,4~'K_}h!I'~ RE'S} ii BETWEEN: Ci, Mohammad ._ 3. 8/0 C}, Mohamgficd §YQ1_..1sm3}' 41y-5-ars ' Rio Kaipci, V Gubhi """ - ' ._ ' -' ...Pefl1;h311cr « Fara Advc-Cate) 'V AND: 'V 1%; «. "md3;:§n ¥i)i3.._C.c:1'poIafion Limited ' 'P§¢j§;:ftf:S$;f1tE(i.by its Managing Director . '«~T'_ln(i:%;E1i:..VQi3."33}iavan ' . 3550.29,' 9. Haiinga Rae Read "'««i'is%iis_;"i;i:;r, Road Baligaluxe --- 560 027 " ' The fiihicf Bivisionai Retail Sales Manager " izidian Gil Corporatimi Limitcd ifvialiceiing Division) Infiian Gil Rhavsm No.29, P. K.-alinga Ran Rcxaxi Mission Road Bangalore ---- 560 G2? Respondents
9;
g/..
allotzraent. Thcrcfozt, they were consfiajned _
izlvitc applications for aliotlucnt. from the cI:ig”b.1e. ”
4. In fact, in the the _ categorzimlly stated at tfiaf has V applied for $3111: of Pe1;i'Jl., at
Kgthavaxanahaili, Ttuniéiéxr’ ” : Physically
Handicapped qugtfgé -bail}; vision and the
petitioner is; ‘applied for the said
‘bag :é:’i’s4:> Anzlextlrc-(3 the
ccI1ificat£§i2A’i5″%$_%§1e§]V Supefintendem: of the Hospital
at Tum1§11r”a,{1d _ aiswg ‘V 4-3,_ “c?:=;fti.ficate issued by the cancemed
£i111Z3’1(}¥f_£.’::{‘i3:’s?_3Sf ~3hm:v§1:’1g. the petitioner is disabied and has 40%
&i$fibiiify;. _ The figs: notification issued which is at
1%§iLnéx1i._f3~eA states that apart fiom physitraliy
V V’ _désab3£d persons who are visually impaired completely
” H 31$ éiifibia fczr aiiotlnent, Thcrefem, it is (3163: that the
is for 1G(B’E: Vdsuafly disabled persons. ‘Admittedly,
% ‘the–fictifioner has only 4{)%- visual disability. His was the Qniy
‘ézppiication and thcmfore the authorities were jusfified in
rc–1:1(::tifying the said Qutlet for fresh allotxnexit.
the mattér, I do not Sfifififi any merit in this ..
Acacordingly, it is disrnfi
lisp! –