High Court Karnataka High Court

Smt Jayasheelamma vs State Of Karnataka on 1 December, 2009

Karnataka High Court
Smt Jayasheelamma vs State Of Karnataka on 1 December, 2009
Author: Arali Nagaraj
I

IN THE HIGH coum or= KARNATAKA AT BANGALORE
DATED THIS THE 15* DAY or £)ECEMBER;;j2:§f1I9"'.."

BEFORE

THE HON'BLE MR.JUSTIC;E~»A.RAL.:.VNyfiéwfifitfij.T;  AV

CRIMINAL APPEAL ;'A(o;t_A8ft8:v2/;;E;'(') O;25*   _

Between:

1. Smt.3ayashee|ath"ma   _
W/0 late Boraiah; 'A   
Aged about 55 yAea_r's»,, V

2. Natara{J'VIJ A§,'-ht      
S/o,!ate..1Bo.ra'--:a'h,.__.._'~~.._   »
Age'd__a b_c_)'I;.:_t 30 yea~r's, t  

Both  re ttetS'itiV§.ng  \.'.,';:1'I'af.';vara§f-iawlttlti
Viilage, Ka'saba"!i'a,bii», ' 

Maddur'Ta'!uk,'  '    
Mandya E)§.s4t%rE,r.t. ._  "  APPELLANTS

 '(By Sri V.M"S.vR_a_j€:ndra Prasad -~ Sr. Advocate)

e 594:   t "

. 3t.af.e otf' lu'{.a--rh'aVte2 ka,

By--.44\_/igi_I.a~n_¢e Officer,
CESCOIVE, V

 Mandya_.." RESPONDENT

= (By Sri A v Ramakrishna «- H c <3 P)

{:______('°"°""I""'4..r'x,___,,

3

Criminal Appeal is filed u/s 374(2) of the Code of
Criminal Procedure by the appellants against the judgment
and order of conviction and sentence dated .1~5;”2,2.008
passed by the Additional Sessions Judge_.anjd,’Sp~ecial

}udge, Mandya in Special Case (Elect)—i_No’.477–/2gOQ6i-.9
convicting the appellants for the offences pu_nisfh’abIe’u~/s

135 & 138 of Electricity Act of 20__O,3..__

This appeal coming on for”-:,hea’rrir:;g ébelfore the-.C’o1:urt

today, Court delivered the following:

;lUDG–!VlEiNT r
Accused Nos.1V &..V:i’2_,ii’é1gSjpeci’a’ljCase No.47/2006 on
the file of the learne;j.~-Avd_tji~tion,a.|_ Judge, Mandya
(hereinafterto ,””1′.-Vfallwl Cgurf’, for short),
have chalvlengediyyyinll the correctness of the
}udgtf1._ent ‘and”v’if)fi–.rjjer,,’claitéd15.7.2008 passed in the said
case convictin,gVVboth_the_h1 of the offence punishable under

sectglotns 135 at ‘–1s3_Ef3__Q.f Electricity Act of 2003,

l-tatnakrishna, learned High court Government

V -V Pie’a’der:iéVs directed to take notice on behalf of the CESCOM

(‘:”5*ri._Chamundeshwari Electricity Supply Company), the

llfreslpondent.

e«-.§””‘””‘”””‘”

3.- Stated in brief the cg§_e_ gf the grosggggign as alieged
in Ex.P2 complaint filed by the complainant namely’,-PW1 K
N Nagesh, the Assistant Executive EngineerW(CVE’§C§’i'<'i),

Maddur Subdivision, is as under:

(a) On 3.1.2006 at about 11 a.m. ‘thieffiftom§§jiaihaht,~«..X.

along with the police of

members of his staff inspected VRl§””Nos.VFi’

264 which were insta|iedV’V2’i’i~nwthe residienficeyjand shop
premises of the aCc_0s–ed -‘andRR..__i’é.o’.’M_P 1340 which was
instailed in the Flew!M.iii]et.th’e.eeeased. Since the

accused had’not’rnad:e”‘;3a~,fment of Rs.9678/- in respect
of 4Rs.(-3,522/– in respect of VH 264

,.«it3sta~l!ation”‘*~P¢_lt§i.awing to the residence and shop

preh1.i.ses”‘ahd also a sum of Rs.1-4,998.00 in respect of

ii”22’iis.’i2d:-fill 1340 instailed in the Flour Mill of the

uaruci”ised,i the electricity supply to the said installations

2’ *—wasflistopped from 24.1.2005 in respect of V H 263 and

‘D264 and from 28.12.2005 in respect of installation MP

1340.

4

(b) After the electricity supply was disconnected by the
complainant in respect of the said installatioyns, the

accused illegally took electric supply directly?’frofrjifitvhe

electricity pole to the said installations.

date of inspection, it was found ‘th.a&_t7.,the.”accusedi’,«had ‘

taken electricity supply diyrectlyfroirnlthelelrectric

the said installations ai.a,,jmaeby ‘–comn_fi_ittle,dWtheft of’

electricity.

Hence the complaiVnia’nti-filjled t_h:e:is_a,ivd’complaint.

4. On apprec.iation:.iof’»the or_§_|_’ev’id,e’r’ivce of PWs.1 to 8

and the dOCLJVr;lV”iE§l::.,l;:S to P22 and MO No.1 Meter
Board and_”a,l,so’ “e:yidence of DWs.1 to 4 and the

docurnents at”Exs_,_lQJ., & D2 produced by the accused in

» s’u–»p_po.rAt’«of«th*ei_r defence, the Trial Court, by its impugned

convicted both the accused for the

orréncéltu/ss. 135 8′. 138 of Electricity Act, 2oo3.

5. ‘I.,__have heard the arguments of Sri M § Raiendra

V.”VV«.,E£a§ad, the learned Senior Counsel for the appellant –

(“____’~r””””\P”‘t-P””‘*o.a*

3

accused and also Si-IA I/Ramakrishna, learned Highcourt

Government Pleader and perused the entire mate’r’iva:if”-found

in the original records obtained from the ‘

6. On a careful reading of the;”evid_’eri’ce 1of_t’he

examined for the prosecu”tEon~…VandA”a|Vso _the_ ‘ei/i’der’ice ofm

DWs.1 to 4 examinedfor the_.:rjcjcu’sed, .the–fo||o,’i}ving facts
are not in dispute: V i V n

(i) i»v”%§v-§\”‘VlVV\’ios.I/H 2g; and ya;
gggAwar’-5553st§.icIie§i:jiViiby«iQtne5cEscoM respectively in
:”the~. and shop premises of the
agcrusear in the name of late Boraiah

husband “o.f:a__c_cu.sed No.1 and father of accused No.2.

(‘ii§u.”_”Th’e”installation bearing RR No.MP 134;; was

ir’zsta’iied for the purpose of Flour Mill run by the

” accused and the same was standing in the name of

it Accused No.1 Smt.3ayashee|amma.

,.,…_r””‘–»—.

6

(iii) The power supply to all the said installations
was disconnected by the complainant (CESCOM) for
the reason that the electricity charges were

by the accused.

(iv)The complainant visited the resi_denti:al, V.

Flour Mill premises of the accused,’ h

7. What is seriously disputed ‘b__y”~t_he accused’, is-,_”t’hat,_2

after the power supply tq;..,.:t’£<ie said.linysfallatéivonsy was'

disconnected, by ther'C:ESCO'lVi,=lthelaccused'"illedally took

power'suppEy"u'to-.,::i;il'ie""ls,a'i'd 'installations directly from the
electric 'pole _and_ committed theft of electricity.

Th.ei.de3'ence"'o§..tvheyaccused is that so far as residential

» 'pre,n*iises,a.nd. shop premises are concerned, they had been

H 'using 'lllarléhergy and so far as installation in the Flour

Mill" is 'conhcéerned, all the machineries, including the electric

"r'notor,"'huller etc., were sold in the month of September,

itself and they were taken away by the purchaser

it Wnameiy, DW2 Puttaswamy Gowda of the same village and

W

7

therefore the accused had no occasion to commit theft of
electricity by taking electricity supply to
installation illegally directly from the electric i”

8. In order to substantiate:”i«gthe_’l”said.yvldefenlciei;..Tti*ie

accused No.1 has got herse.l_Vf’e_xami’ne’diagsl»-D\«ti1″*~airl’d sheet

has got examined D\Ns.2 to_.._zql:.”‘i3lso_,g’ arid D2 are
respectively the Mavrriaigei in respect of
marriage of th4e:’d.a’ugh’te’r’ and Ex.D2 is the
d0CUment::- “VaV_wilWt’he machineries by

accus_ed..,NoVI1_V’.i’n;»’1ia_vou.r’.’of”DlW—2..Puttaswamy Gowda.

9. {In __o.rclerf_to_”esta_t5liShiits case against the accused

that afterfthe’ d.isC’oAr*.nect”i’o’n of power Supply to the said

instaii’ations, accused took power supply illegally

direct|yh:Agfrorn._Vthe electric pole and thereby consumed the

.el’;’=;s5:fclri”cit\,:yu,»Vln»lV.r’u’nning the flour mill and also in lighting their

res”i.derijti’a~l.tand shop premises of the accused, the

V. iprosecution ahs placed reliance on the oral evidence of

l compiainant, the officer of CESCOM, PWs.2 and 3 the

c–~.§’\””\…..»-..

3
panchas to E><.P2 scene of offence panchanarna,____PWs.6

and 7 the police constabie and head constable w"h.o"«-.clavvi'm

to have accompanied PW1 to the premises

on 3.1.2006 for inspection.

10. Of the said witnesse_s’;~~…V_PWs:2_ &_V3_A’restpiectiveiyttll

Mahesh and Dinesh,;__.panch_as:'”to”‘-fix.l52}’–:t_he_:§scene of
offence panchanamvaiviilhhaiirefC:ivtu”rii.e€i|éV:’hostile to the
prosecution. Tl*.’o_ughi’t’hei’i{‘:¢oi’detn_ceV’-estauhlishes that PW1
compiainant of the accused on
3.1.2ooa.,, that the Flour Mill
was paging of inspection by taking the
electricity’ the electric pole. Therefore,

the«.5«:e§/idencelnof.these PWs.2 & 3 is of no help to the

.’ prosec,uti.on:t’o estabiish the said fact.

zT’he”p.rosecution has relied upon Exs.P3 to P11 the

photographs, said to have been taken by CW? Ravi

lérakash, the CPC (Civil Police Constable) of Vigiiance Poiice

“station of CESCOM. Though PW6 Marisicidegowda, the

<~t–~«~<"""'""'~—t~—-:v

9
police constable has stated in his evidence that CW7 took

the said photographs at the time of inspection

premises on 3.1.2006, the other prosecution

have not stated anything as to that

said photos on that day. Besides:”ithis.}:lthe1pro’segcuti’ol:ri«.has

not chosen to get CW7 Pral<ash~ 'has at

witness to prove that__the saAipd—-pfr?oto~g'raphs' wereii taken on
the said date of inspec'tion.. on perusal of
these photogra'ph_s, none of the
prosecution. Vseefh'. it qinllllllany of the said
photogVra.ph's~..to lesitalbll-vishiitiliati:th_e}same were taken at the
relevant t.imeVof» 'Though it is admitted by DW2,
the purch'aser_oi"t_h'eV.'.mac.hi4neries of the said Flour Mill that

theseitphotogra'p.hs_____pertain to the said Fiour Mill, by this

lagdrnission*,its.e.lf, it could not be held that the said

l"'ph(§.togvraAp"ljs'A';vv'ere taken as on the date and time of

insp'ecti'*oan§' "Further PW1 complainant has stated that some

"VVV":"','1.'fl¥iV"\'.'-"_e' customers and also the operator of the Flour Mill

Zwzelrel present at the premises at that relevant point of

"inspection, none of the said customers and the said

<~"'–3-"ft"-N"°"'–*""

I0

operator has been examined by the prosecution. None of
them has also been cited as a charge sheet witness.

Nothing prevented the cornpiainant from

photographs of any of the said customers,gthev4.o’pie’rato’ry

and other witnesses who ha.vev»..b’ee.=fi Vexalirninedja, forth’

prosecution.

12. On careful reading of-4_the iinpugnediifudégimegntyl

could be seen that the Trialiffilotiart hasidisbeviiieved the
evidence of DW1 asthe diefei’ic’ei”o.f_the accused that

Soiar Energy was bei_ng.:.u’sed._ his Vres_i–d’ential and shop

prerni’ses–.’ .IvtV”V’i1ja.§fi”disbei’ieve”d it on the ground that no
documen’t.._i§ ,produVced.ib}y4the accused to substantiate the

sa.ri51e”. “It is the?-seHttie.d principle that in a criminal case, the

» :a’ecused«.need__ not prove his defence beyond reasonable

H ‘-dAo’ubtn.”‘Ri’f..tii.e’Vdefence version is shown to be probable,

tha’tzwou’id.V be sufficient. Though the prosecution has

2 xsei_2uedV”‘MO No.1 wire to show that eiectricity supply was

Attafiken from the electric pole directly to the Ffour Mill by

‘using the said wire, no such wire has been produced by it

r–.,.._M§””‘-.,_.,.–»–»~…

to show that the electricity suppiy was taken illegally from
the eiectric pole directiy to the residential prem.iVse.s’i~and

shop premises of the accused.

13. As could be seen further from

judgment, the Triai Court has disbuelievedé the.Aie§/.idenc’eVi.of

DW2 on the ground that he did notpi’oduce.’ainy~cI>0cui’n*i~eVn’t,

to show that he obtained ~..p§’r:.missionifrotti Viitihieivvifiiliageii

Panchayat for running his’fiotirdi-.n’1i|I ‘by “using the
machineries purchasedivy:hiiiirii’frornii”Ai:ou’sed No.3,. DW2

has cleariy stated’:-i.n his ex’/idenceii”t_hat__tie’ purchased ail the

machiijeries .in’u’tfi’e_’sa’i4ci.i?i’ou’i'”Mil! during September, 2005
and he took the same on the day of their

purehase. Txh’e.rei___i_s discrepancy in his evidence as to the

» d’a»te o.n’«wi<i.,i_c':'i'i__he took possession of the said machineries,

wxr'i'ethe'rAV'Ai"ti:..viiias. 5.9.2005 or 6.9.2005? Referring to this

dis.crep'ainc3}.V, the Trial Court has disbeiieved the evidence

05–._[;)V\iV2. Whether he took possession of the said

iiiiinachineries on 5"' or 6"' of September 2005, the fact

V' "remains that he took possession of the same during the

.3-u.,–=—-£.'."'""""°**-"<…….»-=-.

I 2

month of September, 2005. Therefore, as rightly

submitted by the learned Senior Counsel for the…accus_ed,

the Trial Court committed error in disbél'i'eyi'ri-gt,'

evidence of DWs.1 & 2.

14. Though it is the case’ of theiprosecutionCthatilafterii;

disconnection of the installationswf,the illegally took
supply of the electricityhfor’run_ni:n:’g__’,t.h,e~flour and also
for lighting the,._residen.tia_lj:vand,AA;5yhofi._.’pr-errnises, it has not
seized the ‘__n1e:ters_ said premises to
show that€th.e:.4.’ri;§ete’r stop by the accused by
takingpglectriicviftyfysupp’l”y:’:_:di~rec’tly from the electric pole to
the respecitiyve, The Trial Court has lost sight

ofgt:hiVs_lA’aspenct””-rofwthe case. Therefore, I am of the

‘ consid.eredi..o”pinion that the Trial Court committed serious

‘error inrfétfofrdwifvng its finding that the prosecution proved

its casé.ag’ainst the accused, beyond reasonable doubt, for

th’e”.offe’nce with which they were charged.

(‘-_§w«\’-%V”””‘\..-»—w

13

15. For the reasons aforesaid, the Qresgnt gggeal is

allowed. The impugned Judgment and Order of ..c’o.n’v.tCtiVon

and sentence dated 15.7.2008 passed

No.47/2.006 on the file of the learned AcJ’di’ti’on_g3§

Judge, Mandya is hereby set aside: “i”_hse’;acct.1sed’»

are hereby acquitted of bot’:’iV__t’i=2..e oftevnces 138s’

of Efectricity Act of 2003. ;f__Vxan.y’fiVne .amo,uAnty,f§has been
paid by the accused, theys.a’me{–,s.hailVft:e’Arefunded to them’.
The ba” 90″?” .01′ We”–accUS§%ds5.t3’D«éi’i»’ants shail stand

cance!fed.__. ‘