Allahabad High Court High Court

Ambika Prasad vs State Of U.P., Thru. Secretary, … on 16 July, 2010

Allahabad High Court
Ambika Prasad vs State Of U.P., Thru. Secretary, … on 16 July, 2010
                                                                Court No. 20
                  Writ Petition No. 6531 (M/B) of 2010

Ambika Prasad                                                   Petitioner
                                       Vs
State of U.P and others                                         Opp. Parties

Hon'ble Raj Mani Chauhan, J.

Hon’ble Virendra Kumar DIXIT,J.

Learned counsel for the Power Corporation files short counter
affidavit, which is taken on record.

Heard learned counsel for the petitioner, learned A.G.A and learned
counsel for the Power Corporation as well as perused the documents
available on record.

This petition under Article 226 of the Constitution of India has been
filed by the petitioner for quashing the impugned FIR registered in case
crime 504 of 2010, under Sections 139, 140 Electricity Act, Police Station
Tulsipur, District Balrampur and also for direction to the opposite parties
not to arrest the petitioner in pursuance to the said impugned FIR.

The submission of learned counsel for the petitioner is that
electricity connection of the petitioner has already disconnected by the
department. The accused petitioner has already filed a case before the
District Consumer Forum which is still pending. In that case the department
is not appearing. The case was fixed on 30.06.2010. The Electricity
department just to pressurise the petitioner in collusion with the police
lodged the impugned FIR while the complainant did not inspect the
premises of the accused-petitioner on 29.06.2010. Learned counsel for the
petitioner further submits that Ceasing Authority did not observe the
relevant provision under the Electricity Act which falsify the prosecution
case. The FIR dose not disclose any offence under Section 139 and 140 of
the Electricity Act. Therefore, FIR is liable to be quashed.

Learned counsel for the Power Corporation submits that officials of
the Power Corporation checked the premises of the petitioner on
29.06.2010 at 12.15 P.M. They found that the petitioner was committing
electric theft. The cable and other materials were recovered from the spot.
The FIR disclose the commission of cognizable offence, therefore it cannot
be quashed.

Considered the submissions of learned counsel for the petitioner and
learned counsel for the Power Corporation.

The allegations made in the FIR disclose the commission of
cognizable offence mentioned therein, therefore no ground to quash the FIR
lodged by the complainant against the petitioner is made out. The petition
is devoid of any merit and is liable to be dismissed.

The petition is, therefore, dismissed.

However, keeping in view the facts and circumstances of the case, it
is provided that in case the petitioner appears before the court concerned
and moves any bail application, the same shall be considered and disposed
of by the courts below expeditiously preferably on the same day.

16.07.2010
Renu/-