Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shakambari Industries And Anr. vs State Of Maharashtra And Anr.
2005 Latest Caselaw 1148 Bom

Citation : 2005 Latest Caselaw 1148 Bom
Judgement Date : 19 September, 2005

Bombay High Court
Shakambari Industries And Anr. vs State Of Maharashtra And Anr. on 19 September, 2005
Equivalent citations: 2006 (2) MhLj 170
Author: K Rohee
Bench: K Rohee

JUDGMENT

K.J. Rohee, J.

1. By this application under Section 482 of the Code of Criminal Procedure read with Articles 226 and 227 of the Constitution of India the applicants seek to quash FIR in Crime No. 3108/2003 registered at Police Station Old City, Akola.

2. Applicant No. 1 is a partnership firm which is running an industry at Ridhora road, Akola, Applicant No. 2 is the partner of the said firm. It is alleged that on 2-8-2003 Shri Istape, Assistant Engineer, M.S.E.B. visited the industry. He found that the seals of the electric meter were broken and the meter was tampered with. Shri Istape prepared panchanama of the condition of the meter and seal in presence of two panchas. Thereafter on the same day he lodged report at Police Station Old City Akola, on the basis of which Crime No. 3108/2003 under Section 135 of the Electricity Act, 2003 was registered against the applicants. It appears that charge-sheet is yet to be filed.

3. I have heard Shri G. B. Lohiya, Advocate for the applicants and Shri A. S. Fulzele, APP for respondent No. 1. None appears for respondent No. 2 though served.

4. Shri G. B. Lohiya submitted that under Section 151 of the Electricity Act, 2003 no Court can take cognizance of an offence punishable under this Act except upon a complaint in writing made by the Officer authorised. Shri Lohiya further submitted that when there is prohibition for taking cognizance except upon a complaint in writing the police could not have taken cognizance of the offence. The reasoning is that even after completion of investigation if the police presents charge-sheet the Court would not be in a position to take cognizance thereof as the same is barred under section 151 of the Electricity Act, 2003.

5. I find that though the police took cognizance of the offence punishable under Section 135 of the Electricity Act, 2003 no charge-sheet can be filed and even if filed no cognizance thereof can be taken by the Court concerned. Thus this is a fit case in which inherent powers of this Court are required to be invoked for preventing the abuse of the process of the Court. Hence the order:

(i) The criminal application is allowed.

(ii) FIR No. 3108/2003 under Section 135 of the Electricity Act, 2003 at Police Station Old City, Akola is hereby quashed.

(iii) It is made clear that the appropriate authority is at liberty to file complaint against the applicants as per law.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter