Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 0]

Madras High Court

Murugan vs State By on 5 June, 2025

Author: G.K.Ilanthiraiyan

Bench: G.K.Ilanthiraiyan

                                                                                         Crl.A.No.104 of 2023

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED : 05.06.2025

                                                           CORAM:

                            THE HONOURABLE MR. JUSTICE G.K.ILANTHIRAIYAN

                                                  Crl.A.No.104 of 2023

                     Murugan                                                             ... Appellant
                                                                Vs.

                     1.State by
                     The Deputy Superintendent of Police,
                     Thirukovilur Sub Division,
                     (Manalurpet Police Station Crime No.485 of 2018)
                     Villupuram District
                     2.Ganesan
                     (R2 impleaded as per order dated 09.02.2023 in
                     Crl.MP.No.1889 of 2023 in Crl.A.No.104 of 2023)                     ... Respondents

                     PRAYER:          Criminal Appeal filed under Section 374(2) of Cr.P.C.,
                     praying to allow the above appeal and set aside the conviction and
                     sentence imposed upon the appellant vide judgment dated 30.12.2022 in
                     SC.No.59 of 2019 on the file of the Sessions Judge, Special Court for
                     Exclusive Trial of Cases registered under SC/ST (POA) Act, Villupuram
                     and acquit the appellant.
                                     For Appellant         : Mr.K.Prabakar


                                     For Respondents
                                           For R1    : Mr.S.Raja Kumar,
                                                       Additional Public Prosecutor

                                          For R2           : Mr.K.Shakespeare

                     Page 1 of 8


https://www.mhc.tn.gov.in/judis                ( Uploaded on: 12/08/2025 04:27:26 pm )
                                                                                           Crl.A.No.104 of 2023

                                                         JUDGMENT

This criminal appeal has been filed against the conviction and sentence imposed upon the appellant vide judgment dated 30.12.2022 passed in SC.No.59 of 2019 on the file of the learned Sessions Judge, Special Court for Exclusive Trial of Cases registered under SC/ST(PoA) Act, Villupuram for the offence punishable under Section 304(ii) of IPC and Section 135(i)(a) of Electricity Act, 2003.

2. The case of the prosecution is that on 06.09.2018 at about 11.30 a.m., near Kollapakkam Lake, the deceased was grazing his cattles along with two others. He had gone for drinking water to the land belongs to one, Ramachandran. There was fencing to protect the agricultural crops from wild animals by tapping electricity from a live wire. Unfortunately, he was electrocuted, due to which he died. The first respondent registered FIR in crime No.485 of 2018 for the offence punishable under Section 174 of Cr.P.C. After investigation, the offences were altered and final report was filed for the offence punishable under Section 304(ii) of IPC r/w 201 of IPC, Section 135(i)(a) of Electricity Act, 2003 and Section 3(2)(v) of SC/ST(PoA) Amendment Act. Page 2 of 8 https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/08/2025 04:27:26 pm ) Crl.A.No.104 of 2023

3. On the side of the prosecution, they had examined PW1 to PW18 and marked Ex.P1 to Ex.P19. They also produced material objects i.e. MO.1 to MO.4. On the side of the accused, no one was examined and no exhibits were marked. On perusal of oral and documentary evidences, the trial court found the appellant guilty for the offences punishable under Sections 304(ii) of IPC and Section 135(i)(a) of Electricity Act, 2003. Aggrieved by the same, the present criminal appeal has been filed.

4. The learned counsel for the appellant would submit that there are totally three accused, in which the appellant is arrayed as A1. The trial court acquitted the second and the third accused. The prosecution failed to prove that the appellant was cultivating the land at the time of the occurrence and he had only tapped electricity to the electric fencing in and around the subject land. The said land admittedly belongs to one, Ramachandran who was examined as PW10. He categorically deposed that the land comprised in survey No.105/5 to an extent of 14 ares belongs to him and he obtained electricity service connection in SC.No.120. There, he was cultivating sugarcane crop and the said land was not leased out to anybody. Therefore the prosecution failed to prove that the appellant was in position of the subject land and Page 3 of 8 https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/08/2025 04:27:26 pm ) Crl.A.No.104 of 2023 he only tapped electricity to the electric fencing.

5. The learned counsel for the second respondent submitted that the prosecution categorically proved that the appellant was cultivating the subject land and he only tapped the electricity power from live electric wire to put up electric fencing in and around the subject land illegally, that too without any cautioning. Unfortunately, the deceased went to the subject land for drinking water and got electrocuted while tapping the electricity fencing. After electrocution, he died on the spot. The Assistant Engineer concerned of Electricity Board was examined as PW12 and he categorically deposed that there was an electricity theft from the land belongs to PW10 and electric fencing was put up without any cautioning and without any permission from Electricity Department. Therefore, the prosecution had proved the case beyond any doubt. Hence, the conviction and sentence imposed on the appellant by the trial court do not warrant any interference by this court.

6. Heard, the learned counsel appearing on either side and perused, all the materials placed before this Court. Page 4 of 8 https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/08/2025 04:27:26 pm ) Crl.A.No.104 of 2023

7. There are totally three accused, in which the appellant is arrayed as A1. A2 and A3 have already been acquitted by the trial court. The appellant was convicted for the offences punishment under Section 304(ii) of IPC and Section 135(i)(a) of Electricity Act. The case of the prosecution is that the appellant was the cultivating tenant under the PW10 in respect of the land comprised in survey No.105/5 to an extent of 14 ares at Kuladeepamangalam Village, Thirukovilur Taluk, Villupuram district. When he was cultivating sugarcane crop, he had electric fenced the entire land by tapping electricity from an electric post illegally. The entire fencing was electrocuted without any cautioning. When the deceased tapped the electric fencing, he got electrocuted and died. The original owner of the land one, Ramachandran was examined as PW10 and he categorically deposed as follows:

ehd; jw;nghJ FyjPgk';fyj;jpy; FoapUf;fpnwd;/ ehd; tptrha ntiy bra;fpnwd;/ M$h; vjphpfis bjhpa[k/; mth;fs; v';fs; Ch;fhuh;fs;/ rk;gtj;ij FwpjJ ; vdf;F vJt[k; bjhpahJ/ rk;gtj;jpd; nghJ ehd; vd; ngugps;isfis ghh;f;f brd;idf;F brd;Wtpl;nld;/ rk;gtk; ele;j ,lk; vd;Dila epyk; rh;nt vz;/105-5. 14 Vh;!; tp!;jPuzk;/ me;j ,lj;jpy; nkhl;lhh; gk;g[ brl;L cs;sJ/ mjw;fhd kpd; ,izg;g[ vz;/120/ me;j epyj;ij ehd; jhd; gaph; bra;njd;/ fUk;g[ gaph; bra;jpUe;njd;/ ehd; ahUf;Fk; Fj;jiff;F tpltpy;iy/ nghyPrhh; vd;id Page 5 of 8 https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/08/2025 04:27:26 pm ) Crl.A.No.104 of 2023 tprhhpff; tpy;iy/

8. Thus it is clear that the subject land was never leased out in favour of the appellant. PW10 was cultivating the land by farming sugarcane crops. Therefore, the subject land was not leased out in favour of the appellant and there is no proof to show that the appellant was cultivating the subject land by farming sugarcane crops. Though the entire fencing was electrocuted in and around the subject land to protect the sugarcane crops from wild animals, the prosecution failed to prove that only the appellant had put up the electric fencing and he was cultivating the subject land. It is also not clear that how the prosecution fixed the appellant as the accused when he was not the cultivating tenant and when there is no proof to show that the appellant electric-fenced the entire property. There is absolutely no piece of material produced by the prosecution to prove that the appellant was cultivating the subject land and he electric-fenced the property. It is true that there was electric fencing and there was recovery of materials to show that the fencing was fully electrocuted in order to protect the sugarcane crops from wild animals, which were produced as material objects i.e. MO.1 to MO.4. However, the prosecution failed to prove the charges against the appellant. As such, the entire conviction and sentence imposed on the Page 6 of 8 https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/08/2025 04:27:26 pm ) Crl.A.No.104 of 2023 appellant cannot be sustained since the prosecution miserably failed to bring the charges to home in order to convict the appellant for the offences punishable under Sections 304(ii) of IPC and Section 135(i)(a) of Electricity Act, 2003. Therefore, the impugned judgment is liable to be set aside.

9. Accordingly, the judgment dated 30.12.2022 passed in SC.No.59 of 2019 on the file of the learned Sessions Judge, Special Court for Exclusive Trial of Cases registered under SC/ST(PoA) Act, Villupuram, is set aside and this criminal appeal stands allowed. The appellant is acquitted of all the charges for the offences under Section 304(ii) of IPC and Section 135(i)(a) of Electricity Act, 2003. The bail bond, if any executed by the appellant, shall stand cancelled. Fine amount, if any paid, shall be refunded to the appellant forthwith.





                                                                                               05.06.2025

                     Index            : Yes/No
                     Neutral citation : Yes/No
                     Speaking/non-speaking order
                     lok


                     Page 7 of 8


https://www.mhc.tn.gov.in/judis                 ( Uploaded on: 12/08/2025 04:27:26 pm )
                                                                                          Crl.A.No.104 of 2023




                                                                          G.K.ILANTHIRAIYAN, J.


                                                                                                          lok

                     To

1.Sessions Judge, Special Court for Exclusive Trial of Cases registered under SC/ST (POA) Act, Villupuram

2.The Deputy Superintendent of Police, Thirukovilur Sub Division, Manalurpet Police Station, Villupuram District

3.The Public Prosecutor, High Court of Madras Crl.A.No.104 of 2023 05.06.2025 Page 8 of 8 https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/08/2025 04:27:26 pm )