Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abhiman Pandurang Waghmare vs The State Of Maharashtra
2017 Latest Caselaw 5926 Bom

Citation : 2017 Latest Caselaw 5926 Bom
Judgement Date : 14 August, 2017

Bombay High Court
Abhiman Pandurang Waghmare vs The State Of Maharashtra on 14 August, 2017
Bench: Sangitrao S. Patil
             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD

                        CRIMINAL APPEAL NO. 66 OF 2008


Abhiman s/o Pandurang Waghmare,
Age : 56 years, Occu. Agri.,
R/o Andhora, Tq. Paranda,
District Osmanabad                                                      APPELLANT 

       VERSUS

The State of Maharashtra,
through Police Station, 
Paranda                                                                 RESPONDENT 

                          ----
Mr. P.B. Rakhunde, Advocate for the appellant 
Mr. G.O. Wattamwar A.P.P. for the respondent/State 
                          ----

                                        CORAM :   SANGITRAO S. PATIL, J.

                                        DATE  :  14th AUGUST, 2017


ORAL JUDGMENT :


                Heard the learned counsel for the appellant and 

the learned A.P.P. for the respondent/State.


2.              The appellant has challenged his conviction and 

sentence   for   the   offence   punishable   under   Section   135 

(1) (a) of the Electricity Act, 2003 ("Act", for short), 

passed   in   Special   Case   No.   97   of   2006   by   the   learned 

Special Judge, Osmanabad on 7th February, 2008.




     ::: Uploaded on - 21/08/2017                    ::: Downloaded on - 23/08/2017 01:34:11 :::
                                       2                           criapl66-2008

3.              It   is   alleged   that   the   appellant   committed 

theft   of   electricity   by   taking   illegal   connection   from 

L.T. Supply Line upto his house.  The electricity stolen 

by the appellant is stated to be 180 units.


4.              After   evaluating   the   evidence   on   record,   the 

learned Special Judge held the appellant guilty of the 

said   offence   and   punished   him   to   suffer   simple 

imprisonment   for   one   month   and   to   pay   a   fine   of   Rs. 

1555/-,   which   was   determined   as   civil   liability   as 

contemplated   under   Section   154   (5)   of   the   Act.     The 

appellant   has   deposited   the   fine   amount   in   the   Trial 

Court.


5.              The   learned   counsel   for   the   appellant,   on 

instructions, submits that the appellant is not going to 

press the grounds of objections against his conviction. 

He submits that the period of more than eleven years has 

been elapsed after the date of commission of the alleged 

offence.   The   appellant   is   a   poor   person.     He   has 

deposited   the   amount   determined   towards   the   civil 

liability.  He, therefore, submits that the leniency may 

be shown to the appellant and instead of sending him to 

jail, he may be ordered to pay additional fine amount.




     ::: Uploaded on - 21/08/2017             ::: Downloaded on - 23/08/2017 01:34:11 :::
                                       3                            criapl66-2008

6.              The  learned  A.P.P.   opposed   the   prayer   made   on 

behalf of the appellant.


7.              The offence under clause (a) of sub-section (1) 

of   Section   135   of   the   Act   is   punishable   with 

imprisonment for a term which may extend to three years 

or   with   fine   or   with   both.   The   alleged   theft   of 

electricity   was   committed   on   31st  October,   2006.   Thus, 

the period of more than ten years has been elapsed after 

the date of commission of the offence. The appellant is 

a   poor   person.     No   previous   conviction   is   standing   to 

his credit.  He is not a person of criminal antecedents. 

The   informant   i.e.   the   Maharashtra   State   Electricity 

Distribution   Company   Ltd.   may   be   more   interested   in 

getting the loss suffered by the Company compensated in 

terms of money than seeing the accused behind the bars 

for such a small amount of theft of electricity.  It is 

not   that   the   appellant   has   committed   theft   of   a   huge 

quantity   of   electricity   for   running   any   business   or 

industry. The theft is stated to have been committed for 

the use for domestic purpose in a small house.   In the 

circumstances,   the   learned   Special   Judge   ought   to   have 

used   his   discretion   in   the   matter   of   inflicting 

punishment   as   provided   under   Section   135   of   the   Act 



     ::: Uploaded on - 21/08/2017              ::: Downloaded on - 23/08/2017 01:34:11 :::
                                          4                            criapl66-2008

itself and instead of sending the appellant behind the 

bars,   ought   to   have   inflicted   the   punishment   of   heavy 

fine   so   that   the   Company   also   could   have   been   duly 

compensated.   Considering these facts and circumstances 

of the case, I am of the view that though the conviction 

of the appellant for the above mentioned offence needs 

no   interference,   the   punishment   of   sending   him   behind 

the   bars,   being   harsh,   will   have   to   be   set   aside   and 

instead, he will have to be directed to pay additional 

fine amount, out of which the Company can be adequately 

compensated.   In the result, I allow the appeal partly 

with the following order:-  


                                     O R D E R 

(i) The Criminal Appeal is partly allowed.

(ii) The impugned order, convicting the appellant

for the offence punishable under Section 135

(1) (a) of the Electricity Act, 2003, is

confirmed.

(iii) The impugned order of sentence passed against

the appellant is quashed and set aside and

instead of sentencing him to suffer simple

5 criapl66-2008

imprisonment for one month, he is ordered to

pay additional fine of Rs.10,000/- (rupees ten

thousand), in default to suffer simple

imprisonment for three months.

(iv) The appellant is granted time of four weeks

from today to deposit the amount of fine before

the Trial Court, failing which he shall

surrender to his bail bonds by appearing before

the Trial Court to undergo the sentence of

imprisonment in default of payment of fine.

(v) In case the appellant does not pay the fine

amount as directed above and does not appear

before the Trial Court within four weeks from

today, the Trial Court shall issue coercive

process against the appellant to secure his

presence for compliance of this order.

(vi) If the fine amount, as directed above, is

deposited by the appellant or recovered from

him, it be paid to the complainant -

Maharashtra State Electricity Distribution

Company Ltd., as compensation.

                                      6                            criapl66-2008

(vii)         On deposit of the fine amount by the appellant, 

as directed above, his bail bonds shall stand

cancelled and he shall be set at liberty, if

not required in any other case.

(viii) The appeal is accordingly disposed of.

[SANGITRAO S. PATIL] JUDGE

npj/criapl66-2008

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter