I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 23*" DAY OF NOVEMBER 2009
BEFORE
THE HONBLE M1-.JUS"i'ICE AJIT J.G{ji:ItIAE.' .
WRIT PE:TmoN No.33917 OF. 2Q09--(GNi-QQON)
§__,___.,.u,.,._._L
Smt.I~I.Vasanthi,
W/o H.Ananda,
Aged about 65 years _
Residing at Opp. Jugu1.__1*"1"ous'e I ~ I '
Near Press Trust of India; I' =
Barebaii, Bejaj, I "
Manga1ore~575 :;iQ4, V * 1.«..PETETIONER
(Sri vish'wa;iffi~,si¥{é%;:y,"N:§:.shettyf Advs.}
AND: ' _
1 . Sn1t_.Mi1d'i ed' DTSou';:a "
s_/go Sm W'.R'.D_VD'SoVuza,
. R/é1ti,_Bon xVi11a.'"' """
. "Pad3Vina.ngady,
ix/ianga1pree57%,5 O08. ...RESPONDENT
A petition is filed under Articles 226 and 227
g of th’ezConstitution of India praying to quash the order
_ “wide AIl£1__€?X’L1I’€-A dated 04.1 1.2009 made in execution case
‘..]No.’3~Q/2008, by the D.K.Distr1’ct Consumer Forum.
__ E I This Writ petition coming on for preliminary hearing
I’ .t}:1is day, the Court made the foliowingz
[Q
ORBER
Petitioner is seeking to dispense with thevpersonai
attendance of the accused til} the disposal
execution proceedings initiated bypmthe
Section 205 of the Code of Criminal::’Proceedi,rre’;’ The’
application is rejected as against which t.hV_eJpet.itioner is’
before this Court.
2. Mr.Vishwajith appearing for the is a senior citizen andgis a position to attend
the C€1t1rt_ of fhearing’. He submits that
perrnanenirfi permissible and that. the
petitioner woiiiidipiiattend the Courts Whenever her plea is
»sought_:to.pberecorded.
3.,£’\p;parentiy. it is to be noticed that to seek a
V”-permaneint exemption to attend the Courts, something
is required to be stated than the one stated by the
…_pet.itioner that she is a senior citizen. Apparently.
3
whenever the petitioner is 111 she can always make an
application seeking exemption for the day which certainly
can be considered having regard to the czontentsroaf the
application. Circumstances do not warrant a”‘-p’er1.1ja11_em
exemption is to be granted to the petition_e1:.. V
No merit. Petition 1″ejeei,ec__1.