I
IN THE HIGH COURT OF KARNATAKA. BANGALORE
DATED THIS THE 2ND DAY OF FEBRUARY. 20:0
BEFORE T"T
THE HONBLE MR. JUSTICE RAM MOHAN
WRIT PETITION N0.21639~0F-2oc--='19 (,S-j?.':sTi*T'C) V'
BETWIS EN :
R. NAGARAJATAH
S/O LATE RANGAPPA
AGED ABOUT45 YISARS VA A _
12/ AT C / 0 B £«:'1"1'AI)A 'C4I".ff;5\..NI\'AP:E9A1. --« .__ »_ * « _
TALAGUNDA AT AND I--'OS"I*' * A j A. '
KALLAMBELLA mom] H " T
SIRATALUK ._ _
TUMKUR .._PE"FITIONER
{BY SR1T'VM';<::ff3AS}ifg£A_E-{Ag}L;, A.._I':V)V'\"f'.V)
AND: ' I Q '
1.
’11—{E M;wA(;,1N1:’z£é(:T0z-a
_:;v’.}
TI’~llS I3’E’I”l’I’l():\§ ¥:<r:'1§I:*.éfEL'N}-my
HEARING IN 'B' GROUP. THIS DAY THE COU "'!';_}flEf.A
F'OLLOV\«'IN G:
The 21116-:gati(_)11s in 1.1162′. pc*1:’i1i0n~:»1.15e ‘ix 1’1.h”e §’19;’a_1rv:§1 (if
claim of dcpriv:;11’im1 of V1T1’1(2_V 1*i_s_g}1″:.s’ Qt’ :’}91 c’:];vpQtiti0r1%er, »
allegedly sL:i’fez*i11g__ éilid the
non-i111p1eme:1ta.1 10$ 1.1.1:’-:. g_ to Per:-;0r1s with
Disabilitxies %(§;q:’;;1; of Rights
2. _'[711AVC ;:E:1V:i1″ «i.()1’1<;1"";1_sse1'i's to }1ave ..<s1..:fferc_'d from an
et11[)]()ymen1. 'iV1'1_]i'::Ai'_v,. V. (:(')mz'a('1i:1g H€1"nia in the
dgsgiiliexrgcé c)i"ci1.:i.ics anti is (:e1'1'if'ied by the Board of
.A '£)Q(._,t(v5'ArS. :)i*–3'gl'1c? l')is11"i(:1' H().i-;piE.2-11. 'i'1..m1k11;'. to be 'fit for
'~.C'ieV1'iCé11 '_"_w(n§}<'V only. A(tc()rcii11g to the pe1.itic.mc:r. the
rc.'a$p()"i:1§ié:JI'i:t. KSRTC — c';*.mpl_0ye1'._ by et1d()rsen1en1 defied
A' iQ_§O7;2009 Az1z1éx:.:1'<?w"K". declined 1.0 extend the
ber1efii' of <:har1ge (.)1'(1ad1*e. 1'.-ic=::'1(.:c, the writ pc1'it:i(.)1'1.
E \
xii
's._)'; 3
3. In ierisns of S(?(ti.im’i 60 (“if the ACE, lee-11’1’1ec}
G0veri’1men1′. c0Lii’isc} submits that” a C0i1’i1″1iissi(m:3r for
persons with clisabiiiiy is zzippciiiaicd by the in
every dist,i’ic:i_ ii’ivcsie(i with the _iu1*isc1ig’;tIi’0rif’~
Secimn 62, to look into the pi’ivaiioi1 iii’ 1*ighis–,(;i’} ‘})(:’11″V’i3.L_}[1!V_-“$”V’i7v’iJ[h
disabilities. ‘ A’ I V
4. If that is so. 1.11ei’i._i}*::-;_ pei:i’iiQ1’s~s:_i”1w()”a:I(1~have to-V
have his complaint. mlziiiiig if)._de.privatim’1 of his rights
as a disabled perscm,'”(:()i1sic}g~i*{*d_ iyy-.t.i1e C0mn1issi0ner_
Resei’i_viii.U’ }ib’v(“‘v’1″”$’.X/”‘i(§”~_1’I}”i(‘?’ “)(“.Ti1i0}]€1′ {.0 e1)’31’0ach the
Con1111issigmi:r v’f(_)191disA;5i_biiii.ies in ‘i”i.1111’k1,ir 1)isi’ri(‘:i:. this
pist.-i,tic)h is 21cfLf(‘)3ic1_i_i_i;_§.}3r dis}.)0sec.i of.
Sd/-
JUDGE