IN THE EEGH COURT OF KARHATAKA. AT BANGALORE
HATED TI-HS 73-333} 1391* EA'! OF DECEMBEREQIO
BEFORE
T!-E B:oH'aLE 1U§§*.JUS'I'ICE
BE'FW'EE2¥
marvmmmss
man Aaamssvmm _ V'
we cmnamranv _
3;». man aovnmwmr._;eE:*an.":.n a,:cHs_:_n';L; _
cwmnmneam-., '-- _
Komn cm '- J ' ._ Amssnmm
er: miégas as "T33. 19%; mum, mm.)
'ran s*m*rn7BY'BEéc_d1¢ ('%?§i?»nAxc3)
wz.:cn,xoum .
mp 1+1? mum. mam:
- * ---------- --« mmnmmr
mrsmsaam 3.. amzz, ECGP.)
H w mm B/s.a?4a) cxme rmmm T6 331'
531113 ms _;'.§i=3'n:Gm'r n'r.s;?.9.1e raawxn 3"!' 'ran 2 mam. $3.
mm 1:: saw m.14;m~co1rvIc'1mG ms APPELIAHT/ACCIJSED
'$03 was ('~.3FF'fiI(':E F/613 135 0: ma ELEC'iICI'IY ACT, ma. mn
" e ~ ,a.vrs;LLAK'r1accUszn I8 smrmzscsn To mm; mm or :as.sa,952;-
, "JEREJPEES mwmm mcusmn ms HIIKDRED am) mwrws
% . :::!i'11r.;=m nmaurxr or mum? are mm mm mm manager: 9.3.
% mm SIX as; HOE"!iflS=»1?'OR mg amemcs mugs 13.5 0:? mg
2003.
THE C APIEIAI. COl%'G GK FCIR EEAR$'G "£H18 BAY3
T33 CQUKI DE '£33 FOLLGVIIHG:
» /
_q g Q @ g H T
Thb appeal is by the accused No.2 order
of canvictixm pawad by Imzidl. Smsiom n;;;-ace
39.14/2010
dated €f’x.9.fi’J1€3.
:2. ma muse Impector, BE,%sce:2.s%Ia91s-g, V
t.
filed the charge sheet ‘
accused has an Section
135 ofthe Electricity %
ax-and 12.55 PM on
12.1.2*009’,»._4 the ‘ Execufiw Ermvzeer, BESCOM
with his ms’ inspected the ma af
aux-any No.23′: situated at Yalavara x-mega,
‘I’a1uk, and fimxfl that accused H92
befinm the awrm 9f the said Ianci had
a brick facrmry and em Bharath has taken
xszéntfact fi’om accused N-3.2. It is allgw that both the
haw éawn eIectn::’ ity min’
Erom BESCQM ebcuvb mfi pew thtmxgh 3 phase cable ta IO
hp$aw’rkmmrarfim &m&taf6,7I4mEm&
,_-_/
3
elect:-11:1″ ‘1:y uni mused has to BESCQM of
53,53,952;-, and ctmby oomittea an
u.u¢3m’ section 135 of the men-;¢a:y«A&~g,
Caurt after ezxluhy, on the basis :é:-f tbs
accusad guilty of tha afiow
said ammznt and in. SI for ah:
months. I-Imus, 211′: appma}.
-#. appearing far the
Pieader for the State’
comma! appaarixg finr the
appelkent, ” violatioza or tihaeft of ahctrécity.
mm, the mace ané the bill iaaxmd no
% flxé’am:;a£-.€q’fl§picm that the aocuaed had mm um men-wig:
Ex.P–2 is the letter issued by the BESCOM. ‘rm
K had ebtaimd electicity cemmction but the akaflon
min’ nfmmtizaepofieiw
x ‘ withoeut any baaia. It E 213: epaeific case (sf the amfiant that
thmzgltz the acmmai had taker; elacwfmtyfi mnrxecfirx, without
Qgxf