High Court Kerala High Court

V.Vijayan vs State Of Kerala on 16 March, 2010

Kerala High Court
V.Vijayan vs State Of Kerala on 16 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 758 of 2010()


1. V.VIJAYAN, S/O. VELAYUDHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. THE ASSISTANT EXECUTIVE ENGINEER,

4. THE ASSISTANT ENGINEER,

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/03/2010

 O R D E R
               M.Sasidharan Nambiar, J.
              --------------------------
                Crl.M.C.No.758 of 2010
              --------------------------

                         ORDER

Petitioner is the first accused in C.C.No.

678/2006 on the file of Judicial First Class

Magistrate’s Court-II, Attingal, taken cognizance for

the offences under Section 135 and 136 of Indian

Electricity Act, 2003 on Annexure-A5 final report

submitted under Section 173(2) of Code of Criminal

Procedure. Prosecution case is that in violation of the

provision that electricity shall not be misused or

stolen, Hotel Shilpa Gardens, owned by the

petitioner/first accused as the Proprietor with the

second accused as the Manager, having electric

connection with Consumer No.16786, had stolen current

from the meter and got the lights and electric

equipments function and caused loss to Kerala State

Electricity Board and thereby committed the offences.

This petition is filed under Section 482 of Code of

Criminal Procedure to quash the cognizance taken

contending that as provided under Section 151 of Indian

CRMC 758/10 2

Electricity Act, cognizance should not have been taken

on a final report, but only on a complaint filed by an

authorised officer and on that sole ground, the

cognizance taken is to be quashed. It is also contended

that subsequently, the Deputy Chief Engineer, Anti

Power Theft Squad, after inspection, passed Annexure-A6

order stating that consumer has never indulged in theft

of electricity, but found that there existed an

unauthorised additional load of 2KW in the premises and

this need not be penalised and the penalty issued need

to be revised. The Assistant Engineer, Electrical

Section was directed to revise the bill and taking into

consideration, the amount already remitted on this

account, the excess payment made by the consumer should

be credited and no surcharge should be levied. It is

contended that in such circumstances, even if

petitioner is to be tried, he cannot be convicted and

therefore, the case is to be quashed.

2. Learned counsel appearing for the petitioner

and learned standing counsel appearing for respondents

3 and 4, the Engineers of Kerala State Electricity

Board and learned Public Prosecutor were heard.

CRMC 758/10 3

3. As rightly pointed out by the learned counsel

appearing for the petitioner, learned Magistrate has

taken cognizance on Annexure-A5 final report, submitted

under Section 173(2) of Code of Criminal Procedure and

not on a complaint filed by an officer as provided

under Section 151 of Indian Electricity Act. Though,

under the proviso to Section 151 of Indian Electricity

Act, which came into effect on 15.6.2007, Magistrate is

empowered to take cognizance even on a police report,

the cognizance in this case was taken in 2006, prior to

the commencement of the proviso to Section 151.

Therefore, as declared by the Division Bench of this

Court in Paramasivam v. Union of India (2007 (2) KLT

733), the cognizance taken is bad and it can only be

quashed.

Petition is allowed. The cognizance taken on

Annexure-A5 final report in C.C.No.678/2006 on the file

of Judicial First Class Magistrate’s Court-II, Attingal

is quashed.

16th March, 2010 (M.Sasidharan Nambiar, Judge)
tkv