High Court Madras High Court

Mrs.Shoba Natarajan vs 2 The Assistant Executive on 1 September, 2009

Madras High Court
Mrs.Shoba Natarajan vs 2 The Assistant Executive on 1 September, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:  01.09.2009

C O R A M

THE HONOURABLE MR.JUSTICE K.CHANDRU
						
Writ Petition No.8969 of 2009

MRS.SHOBA NATARAJAN                          				.. PETITIONER 

          Vs
			
1    THE CHAIRMAN      
      TAMIL NADU ELECTRICITY BOARD  NO.800  ANNA 
     SALAI  CHENNAI-2.
									
2    THE ASSISTANT EXECUTIVE
     ENGINEER  OPERATION AND MAINTENANCE  TAMIL 
     NADU ELECTRICITY BOARD  ADYAR  CHENNAI-20.		.. RESPONDENTS

Prayer: This writ petition has been filed under Article 226 of the Constitution of India to issue a writ of Mandamus direction in the nature of a writ to the respondents to seeking a direction to the respondents to apply the provisions of compunding of offences as available under section 152 of the Electricity Act 2003 and G.O.Ms.No.118  Energy (B2)  27.11.2006 to the petitioner with regard to the case of alleged theft detected on 21.8.2001 in the service connection bearing No.213-14-21 and compound the offence.
						
	For petitioner     :- Mr.M.Venkatakrishnan
	For respondents :- Mr.A.Selvendran, TNEB


O R D E R

This matter came to be posted on being specially ordered by the order of the Hon’ble Chief Justice dated 29.08.2009.

2. This writ petition is filed by the petitioner, who is having a service connection in a shop owned by her at Besant Nagar. In view of the alleged energy theft, a criminal case was filed against the petitioner, which is pending before the XI Metropolitan Magistrate at Saidapet, Chennai in C.C.No.7010 of 2003. The trial is yet to take place. In the mean while, the petitioner had filed an application for compounding the offence. There was some difficulty expressed and the matter is yet to be compounded.

2. When the matter was pending trial, the petitioner has filed the present writ petition seeking for a direction to the respondents to apply the provisions of compounding of offences as available under Section 152 of the Electricity Act 2003 and G.O.Ms.No.118, Energy (B2), 27.11.2006 to the petitioner’s case, in which the theft of energy was detected on 21.08.2001

3. The short question that arises for consideration is whether the theft which had taken place before the notification of the relevant provision of the 2003 Act can have the benefit of the subsequent enactment.

4. The matter of energy theft are specific offences under the old Act as well as 2003 Act. When the matter is pending before the competent trial court, this court is not inclined to give direction to the respondents by exercising power under Article 226 of the Constitution of India. When the issue is raised and not answered by the trial court or despite the issue being raised by the petitioner, but the learned Magistrate has certain doubts with respect to the legal provisions, Section 395 of the Criminal Procedure Code, 1973 provides for refering the matter to this Court for opinion by this Court.

5. Therefore, it is not proper for this Court to render any finding on this issue especially when the petitioner is facing criminal charges. Any opinion expressed in this writ petition will affect the proceedings of the trial court. Hence this court refrains from giving any opinion on this issue. Suffice to say that the petitioner will have to raise the issue before the trial court and must agitate the same. Accordingly, the writ petition is dismissed. No costs.











nvsri

To

1    THE CHAIRMAN      
      TAMIL NADU ELECTRICITY BOARD  NO.800  ANNA 
     SALAI  CHENNAI-2.
									
2    THE ASSISTANT EXECUTIVE
     ENGINEER  OPERATION AND MAINTENANCE  TAMIL 
     NADU ELECTRICITY BOARD  ADYAR  
     CHENNAI 20