High Court Karnataka High Court

Dr Haniraj Lilaram Chulani vs State Of Karnataka on 4 December, 2009

Karnataka High Court
Dr Haniraj Lilaram Chulani vs State Of Karnataka on 4 December, 2009
Author: Subhash B.Adi
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED TH IS TIWIE 4-T" ETJAY OF I) BCEM BER 2009

B F3 F0 RE

"FE--{IE3 1+-IoN'£3LIa: 1v:R.JUs'rIC1«: SU'BHASI~~I 1-'~3.AD{....   

CRIMINAL PETITION No.969/2008   

BE'I'W'P3 EN:

1. Drflaniraj Lilaram Chuiani
Aged about 65 years
Residing at Mohini Building
2"" Floor. 18"'? Road {Extension}
Khar, Mumbai M 400 052,  

2. Sailfish Liiaram Chulani

Aged about 60 yeaI"S'i; _ =. 

Residing at Mqhir-mg Bi;ii'di1":g'      V
2"" Floor. I8"'3RO21'd'_{EX1:'é?l7S{(}f1~}  r 
Khan Mu111_b_a£   "  A'   PE'I'ITIOI\EERS

(By Sri . [3Lasa 3fa}3-1' a'.*.)  Li V .:'3=.-  §  "S.1""."Aciv."
for Sri.P.N.H€§.-_£CEe, A(:Ex{.]r    ..

AND:

1;;  S1316 "§.{3,r13a.E,:;1ke1 H  ----- ~ "
 .VR€>p1"53_S€fIt.€':d. Q by Public Pr0se(?Lzt0r
High Court-véof' K23: ma taka

B2§"ng2:1;>re';'v  . ~

  F\/Es.Ca'h..d€E'1}'i V Shereen

No.9, Roggers-._ Road

'Ri"c':ha;1fds 'I'c3{7aIr1. Bar1ga10re--5' .. RESI3ONI)££1\§'I'S

""{B"y_S;=:.V.'G;fiisjngh, SPF' for rm

AV' _"-,S1'i;Rai§E B.Nai.k. Sr.Adv. for

'T S1i.P:1,X,9.Subramanya. Adv. For R~2]



f--.:

This Cfiillilléll Petiliion is filed under Section 482 Cr.l--'.C.
praying to set. aside/cguash the entire proceedings in Crime
l\lo.348/2007 1'egis':e.red for the offence p/11/$406. 420 r/w
Sec.3-'l of IPC zmd pending i11Ves1.ig2:1t.io1'1 on the file of {he 1
respondent. ' =

This P€1.iU()I} hE1\'il'}g been heard and 1fese1've.d l'(>1fwiL_i:lg,li;:.e:i1l'~V
on 17.9.2009 and coming on for Pronouneemen1' of.n_rcle'i*S;'=1.el;iie___ '

day, the Court macie {he following:

ORDER

Pe¥.it.ioi1e1’s have sought for qL1és11ii1g of.’ ..the.. «.eIi1fi.i’*el’

proceedings in Crime No.348/2007._:lfegis1.ei’eiCl ‘ioif’*_aiiz:offeiice
punishable under Seeiions 406 E1I’lCl,.¢”r’2{u)-:lI’€’?”cV¥V.'{3].,.VVl1.l’l”‘S(T{3U’5)l’l 34 of

IPC.

2. Res}3o11gfie’il’t She illed a
compiaiiii Town Police inleral.i(1
alleging iil1a1l.lg_ASh_e’ __o’1’1e Subash Lilara11’1 Chulami.
who died on 1. life ‘E1111:-2, he héld execuled 21
de1iie,el §l4.i.l..2. V_l_l5elc;ue:.;11′.liimg his movable emd immovable
flll’€)V})”(l3:i”l:if§l:é’ and olhers mentioned l,l’1€1’€if}. ViZ..

Dr.S.i;..(ili_ula1:i:”~«.g11’1cl’zliis bi’ol:.he1′ Salish Chulani. who were

V*_Ailliegjoiintedazzs Linder the will, as 21 wiéow, She ent.ii’led
Z1116 p1’ope1’t.ies of the deceased Suljash 1″,ila1*am
alleged %.l’1aE.. the a(.:e.u.se(‘l ~ peE.il,io1’1e1’s l1.e.rei1’1. as
lSxeeut.o1’s under the will have miSa1:)p1’op1’i.ated the

pm~f)ei’i.ies belonging lo her, decteasecl Si.1bE.lSl’l Lil2.1m1’I’2 Cllulz-1m’

Ht-’11(‘(‘. f.l’1c C1’imi1’1e1l Pclition d(.iS5(‘I’\'(‘.S {‘0 be e1llowe(,i.

Ac?(>(‘3i1’1’_g_>;ss in__ C1″i1T1’1«:;?’

N().348/2007 2′:u’c-* hc:1′(*l.)_v (lm-1:~’.»’1″:cri. Any 0pi1″1io1’1 ex1’J1″c-:xs.;’:3:§E1<«.jfirVI he

<.?c)111*.sse of this o1*dc=é1". is E'X}.)I"("S.':3("("1 only ibl" the })'!.–'.1I_'1)c)5.:j="c'.. "{~3–,if

pcI'i1_io1'"J a'11'1(.i does; not .:.1I'11<')1..u11 to c.i(r('j(ii1'1g' pa-11′{.i(rs;s.
Juneh

KNM/~