Karnataka High Court
Shivanna vs The State By K.P.T.C.L on 22 September, 2023
Author: Shivashankar Amarannavar
Bench: Shivashankar Amarannavar
-1-
NC: 2023:KHC:34559
CRL.A No. 616 of 2012
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 22ND DAY OF SEPTEMBER, 2023
BEFORE
THE HON'BLE MR JUSTICE SHIVASHANKAR AMARANNAVAR
CRIMINAL APPEAL No. 616 OF 2012
BETWEEN:
SHIVANNA
S/O GANGAPPA
REISDING AT HAVALA VILLAGE
TURUVEKERE TALUK
TUMKUR DISTRICT - 561 012.
Digitally signed by ...APPELLANT
LAKSHMINARAYANA
MURTHY RAJASHRI
Location: HIGH (BY SRI D R ANANDEESWARA, ADVOCATE)
COURT OF
KARNATAKA
AND:
THE STATE BY K.P.T.C.L.
TUMKUR,
REPT. BY STATE PUBLIC PROSECUTOR
HIGH COURT BUILDING
BANGALORE - 560 001.
...RESPONDENT
(BY SRI RANGASWAMY R, HCGP)
THIS CRL.A. IS FILED U/S.374(2) CR.P.C PRAYING TO
SET ASIDE THE JUDGEMENT DATED 03.04.2012 PASSED BY
THE I ADDL. DISTRICT & S.J., TUMKUR IN SPL.C.No.91/2008 -
CONVICTING THE APPELLANT/ACCUSED FOR THE OFFENCE
P/U/S 135 OF ELECTRICITY ACT, 2003. THE
APPELLANT/ACCUSED ARE SENTENCED TO SUFFER RIGOROUS
IMPRISONMENT FOR 1 YEAR AND TO PAY A FINE OF
RS.35,000/- (RUPEES THIRTY FIVE THOUSAND ONLY) AND IN
DEFAULT TO PAY IT, TO SUFFER RIGOROUS IMPRISONMENT
FOR 3 MONTHS FOR THE OFFENCE P/U/S 135 OF ELECTRICITY
ACT, 2003.
-2-
NC: 2023:KHC:34559
CRL.A No. 616 of 2012
THIS APPEAL COMING ON FOR HEARING THIS DAY, THE
COURT DELIVERED THE FOLLOWING:
JUDGMENT
1. This appeal is filed against the judgment of conviction and order of sentence dated 03.04.2012 passed in Special Case No.91/2008, by the I Additional district and Sessions Judge, Tumakuru, convicting the appellant - accused for the offence punishable under Section 135 of the Electricity Act, 2003 (for short hereinafter referred to as 'the Act'), sentencing to undergo Rigorous Imprisonment for a period of one year and to pay fine of Rs.35,000/- and in default, to undergo Rigorous Imprisonment for three months.
2. The factual matrix of the case is that; on 06.03.2004, at about 12.45 pm., when PW3 in the presence of PWs.1 and 2 and another inspected installation of irrigation pumpset belonging to the appellant - accused situated at Havala Village at Turuvekere Taluk, he found the appellant - accused -3- NC: 2023:KHC:34559 CRL.A No. 616 of 2012 committing theft of 8100 units valued at Rs.11,520/- by drawing the wire of about 15 feet long to his 5 HP motor connected to the borewell and thereby, committed the offence under Section 135 of the Act. The Special Court framed the charge for the offence under Section 135 of the Act.
3. The prosecution examined seven witnesses as PWs.1 to 7 and got marked the documents as Exs.P1 to P6 and MO.1. The statement of the accused under Section 313 of Cr.P.C was recorded.
4. After hearing the arguments on both sides, the Trial Court framed the points for consideration and convicted the appellant - accused for the offence under Section 135 of the Act. The said judgment of conviction and order of sentence has been challenged by the appellant - accused in this appeal.
-4-
NC: 2023:KHC:34559 CRL.A No. 616 of 2012
5. Heard the arguments of learned counsel for the appellant - accused and learned High Court Government Pleader for the respondent - State.
6. Learned counsel for the appellant would contend that the evidence on record does not establish that the appellant - accused has committed theft of electricity. The mahazar has been drawn as per Ex.P1, prior to filing of the complaint by PW3 as per Ex.P3. The mahazar has been drawn on 06.03.2004 and the complaint has been filed on 07.03.2004. The evidence of PWs.1 to 3 has not been supported by any independent witnesses. There is no evidence to show that the alleged borewell and the pumpset connected to the said borewell is in the land of this appellant - accused. Without considering all these aspects, the learned Sessions Judge has passed the impugned judgment of conviction and order of sentence which requires interference by this Court. He further argued that this appellant - accused is now an aged -5- NC: 2023:KHC:34559 CRL.A No. 616 of 2012 person suffering from paralysis and prayed to modify the sentence, only to fine as imposed by the Trial Court.
7. Learned High Court Government Pleader would contend that the evidence of PWs.1 to 3 clearly establishes that this appellant - accused has taken direct connection from the electric pole to the pumpset installed to the borewell and used the electricity and caused loss to the Department. The R.T.C extract - Ex.P5 issued by PW7 shows that the land belongs to this appellant - accused. The Trial Court considering the evidence of the prosecution, has rightly convicted the appellant - accused for the offence under Section 135 of the Act. With this, he prayed to dismiss the appeal.
8. On the grounds made out and considering the arguments advanced, the following points would arise for my consideration;
(i) Whether the Trial Court erred in convicting the appellant - accused for the offence punishable under Section 135 of the Act? -6-
NC: 2023:KHC:34559 CRL.A No. 616 of 2012
(ii) Whether there are grounds for reducing the sentence to fine alone, as prayed by learned counsel for the appellant -
accused?
9. My answer to point No.1 is in the negative and point No.2 in the affirmative, for the following reasons;
PW1 is the Assistant Engineer of BESCOM. PW2 is the Lineman. PW3 along with PWs.1 and 2 inspected the electric installation in the land of the appellant - accused and found unauthorized connection directly from the electric pole taken to the pumpset installed to the borewell which is having 5 HP motor. PW3 has prepared the mahazar as per Ex.P1 in the presence of PWs.1 and 2 and seized MO.1 - wire. PW2 has disconnected the said wire. PWs.1 and 2 also deposed in consonance with the evidence of PW3 regarding they visiting the land of the appellant - accused and finding an unauthorized electricity connection to the 5 HP motor and theft of electricity by the appellant - accused. The R.T.C - Ex.P5 issued by PW7 -7- NC: 2023:KHC:34559 CRL.A No. 616 of 2012 shows that the said agricultural land is standing in the name of the appellant - accused. PW3, after drawing the mahazar as per Ex.P1, has filed a complaint as per Ex.P3 and the same came to be registered by PW5 who has issued F.I.R as per Ex.P6. PW6 has conducted further investigation and filed the charge sheet. The Trial Court considering the evidence of PWs.1 to 3, has rightly held that the prosecution has proved that the appellant - accused has taken an unauthorized connection of electricity directly from the electric pole to his 5 HP motor connected to the borewell and committed theft of electricity.
10. On perusal of the entire prosecution evidence, this Court did not find any error in the judgment of conviction passed by the Trial Court convicting the appellant - accused for the offence under Section 135 of the Act.
11. The appellant - accused has been sentenced to undergo Rigorous Imprisonment for a period of one year and to pay fine of Rs.35,000/- and in default, to suffer -8- NC: 2023:KHC:34559 CRL.A No. 616 of 2012 Rigorous Imprisonment for three months. The punishment provided for the offence under Section 135 of the Act is imprisonment for a term, which may extend to three years or with fine or with both.
12. The proviso to section 135 of the Act provides that, "the fine imposed on the first conviction shall not be less than three times the financial gain on account of theft of such electricity."
13. As per Ex.P4, the back billing charges is Rs.11,520/-. The said amount of Rs.11,520/- is the financial gain by the appellant - accused on account of theft of electricity. Therefore, the fine to be imposed on the appellant - accused shall not be less than three times the said financial gain. The Trial Court has rightly imposed the fine of Rs.35,000/- which is little more than three times the financial gain on account of said theft of electricity. The Trial Court apart from the fine amount has sentenced the appellant - accused to undergo Rigorous Imprisonment for a period of one year.
-9-
NC: 2023:KHC:34559 CRL.A No. 616 of 2012
14. Learned counsel for the appellant - accused has argued that the appellant - accused is now suffering from paralysis and prayed to restrict the sentence to fine only.
15. There is a discretion to the Court to impose the sentence of imprisonment or fine or both. Considering that this appellant - accused is an agriculturist and as he is now suffering from paralysis, it is suffice to meet the ends of justice to impose fine alone by doing away with the sentence of imprisonment as awarded by the Trial Court. Therefore, the appellant - accused has made out a case for reducing the sentence to fine alone as imposed by the Trial Court with default sentence of Rigorous Imprisonment for three months. In the result, the following;
ORDER The appeal is allowed in part. The judgment of conviction of the appellant - accused for the offence under Section 135 of the Act as held in special Case No.91/2008
- 10 -
NC: 2023:KHC:34559 CRL.A No. 616 of 2012 by the I Additional District and Sessions Judge, Tumakuru is affirmed. The sentence imposed by the Trial Court is reduced to fine, with a default sentence. The fine imposed by the Trial Court is Rs.35,000/- and default sentence is Rigorous Imprisonment for three months. The appellant - accused to deposit the fine amount within one month from today.
Sd/-
JUDGE GH List No.: 1 Sl No.: 31