High Court Karnataka High Court

Smt Ashalatha W/O Gangaram vs Prema P D/O Pullanagaiah Gouda on 3 April, 2009

Karnataka High Court
Smt Ashalatha W/O Gangaram vs Prema P D/O Pullanagaiah Gouda on 3 April, 2009
Author: Dr.K.Bhakthavatsala
C3"l.P ?~§r1.? 2099 52.
§.'fiSe.Cri£.38E!2G€%§

IN THE HIGH comm 0;? KARNATAKA AT' 3ANGaL§:§::._V
33730 THIS THE: 339 my GP APREL 2Qf:;<;--".' " 
BEFORE " _ " 'V A V  1%
THE HOWBLE DR. JUSTICE Kg

CRIMENAL PETITIQN N:§;v96é2;209f9f,_'?_%A  * " V
MISCZCERL. :¢t;--;9s1/2099.__  

BETWEEN:

Sm'?t.As§1ala{ha, ¢ _ , _ , ._ .
W/rs: Galigaram,      'V   
Pagte: 60 years, _ '   "     '-- ' »
R/0 No.293'2, 112*?' f.-'{1'E§v.3s,  ' _ 

am Main, VV.MQhah§,.,:,::;;:. , '

Mysare. Petitioner

{By Sri Ra'u.§*/  '3i1V{, _a;d§¥§j1;~:+§r;%.;%§:1s:.,~aim/ig with
Ms. Vijetha Rfiaik, ;=*,¢;av.+, foxfpetitioner)

AND:
I)/0 I3'131la.£1a;g;J;§.i£L'¢1"~{}~{3:1.da,
Age:    

' V'  VR/0 NG,3§i, 1% 
 " Aéi Pampa Road, 
 Made} House; 
" " u ivv 'M;ahal1a,'~  "
{ 'mmysors.'  Respondent

anus)’:

Cxtiminai mition is filed unaer Section 432 9:” the Cecie of

‘Cfimmal Procedum, praying to set aside the orciar dated 22.11.2008

CELP N0.964:”2009 &
Misc.Crl.931./2009

passed by the IV Addl. 1 Civil Judge (Jr. Divn.) and JMFC, Mysore, in
cc No.825/2007.

Misc. Crl. No.981/2009 is filed under Section 482 _

of Criminal Procedure, praying to stay all further proceedingsi

C C No.82?)/2007 on the file of IV Addl. I City_.Cixti1′::’~a}ud:geA{Jr} ~..

Divn.)/JMFC, Mysore. v~

These cases coming on for Admission thiszday, theflourt’

the following:

The petitioner/ accused in the file of Civil
Judge (Jr. Divn)/JEVEFC Eiection 482 of the
Code of Criminal iiiciuashing the order dated
22.11.2008 application and issuing NBW to

the accused. _ _ _ , –

2. Keeping in View the’*:nature of the relief sought for, notice to

the responde§:1’t’/ complair_1ar1’t isdispensed with.
Lea,;9f1ed.i.ACounsel”for*’the petitioner submits that on account

of slipped “the accused could not attend the Court on

l.20(.)8g.ii”i’iFhei..ei:’3ourt refused to exempt personal appearance

‘ ?

Ci’].P No.964f2009 &
Misc.Crl.98 152009

of the accused, though an application was filed for exemption of

personal appearance of the accused, and issued NEW.

4. Perused the medical certificate of the accused.

5. It is submitted that for want offtirne, the rI1ed’i_<_:al*gclertiiicateitV

could not be enclosed with the exemp'tio_ri– agaplicatio11.; He further
submits that a date may be given to petitioner' to appear before

the trial Court.

6. Keeping in vieiilv ithatiioin–.acco.1 ofjslipped lumbar disk, the
petitioner /accusecl could .atteVr1d___the_’Court, the Court below could
have exempted i’ .the_ persoir1a1:_i”vappiearance of the accused on

22.11.2008 instead {5} issuiiig Nisvii to him.
Inv.’:3}’iiex2i;f..rof the aiboiv*–e–,«’the Petition is allowed and the order

dated:22fi1;i2oii)S~ lvipaissed by the IV Add}. 1 Civil Judge (Jr.

ifaiiyn./JMi?c’;ii’Mys<}':+i;,V.'i1'iii C c No.825/2007 issuing NBW to the

_ accused, is set..asi.de.

C1’LP No.964/2009 &
MisC.Cri.98 152009

The trial Court is directed to recall NBW, if the same has been

issued to the accused.

Further, the accused is directed to appear before

on 16.4.2009 without fail.

In View of disposal of the main Petitiori,”stay”_petitioIi_

Crl.981/2009 does not survivefor cro’r1s.iideration ar1’d~ accordingly

disposed of.

Bjs