High Court Karnataka High Court

G Mohammed Azam vs Indian Oil Corporation Limited on 19 January, 2009

Karnataka High Court
G Mohammed Azam vs Indian Oil Corporation Limited on 19 January, 2009
Author: N.Kumar
-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! –