Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Omprakash Satnami vs Chhattisgarh State Power Distribution ...
2025 Latest Caselaw 3917 Chatt

Citation : 2025 Latest Caselaw 3917 Chatt
Judgement Date : 24 April, 2025

Chattisgarh High Court

Omprakash Satnami vs Chhattisgarh State Power Distribution ... on 24 April, 2025

                                                                        1




                                                                                                  2025:CGHC:18674
                                                                                                             NAFR
                                         HIGH COURT OF CHHATTISGARH, BILASPUR

                                                     Criminal Appeal No.74 of 2016
                                 Omprakash Satnami S/o Narhar Satnami Aged About 33 Years R/o House
                                 No. 173, Sendripali Harijan Muhalla, Village Sendripali, Tehsil Kartala,
                                 District Korba, Chhattisgarh.
                                                                                           ... Appellant

                                                                     versus

                                 Chhattisgarh State Power Distribution Company Ltd. Through Assistant
                                 Engineer Office Sanchaar Evam Soodhar, Sakti, District Janjgir Champa,
                                 Chhattisgarh.
                                                                                         ---- Respondent
                                 -----------------------------------------------------------------------------------------

For Appellant : Mr. R.L. Rajak, Advocate appears on behalf of Mr. Atul Kumar Kesharwani, Advocate For Respondent : Mr. Varun Sharma, Advocate

-----------------------------------------------------------------------------------------

Hon'ble Shri Arvind Kumar Verma, Judge Judgment on Board

24.04.2025

1. The appellant has filed the instant appeal under Section 374(2) of the

Code of Criminal Procedure, 1973, (henceforth 'the Cr.P.C.') questioning

the judgment of conviction and order of sentence dated 01.12.2015

(Annexure A-1) passed by the Special Judge (Electricity Act), District

Janjgir-Champa (C.G.) in Electricity Criminal Case No.52/2012, whereby

the appellant has been convicted and sentenced as under :-

VASANT KUMAR

KUMAR 2025.04.30 10:49:02 +0530

Conviction Sentence In Default of Payment of Fine Under Section 135 Fine amount of RI for 06 months (A-1) of the Electricity Rs.46,000/-

Act, 2003

2. Case of the prosecution in brief is that on 11.02.2011 at 03:20 pm, the

staff of respondent company, during search, raided the house of the

appellant and thereby found that the appellant was using 01 heater, 01

halogen, 02 bulbs & 01 ceiling fan inside his house by hooking from L.T.

Line and consuming 2160 watt power. Allegedly the respondent, after

finding that the appellant was committing theft of electricity, prepared

Panchnama report and served its copy to the appellant there itself. The

signatures of the appellant were taken at many places in the Panchnama

Report. Thereafter, seizure of 10 meter wires was made and a seizure

report was prepared by the officer of respondent company in presence of

two witnesses who are employees of the company, but the other electric

articles which were allegedly being used by the appellant were not seized.

3. On 12.02.2011, notice for payment of Rs.40,558 (forty thousand five

hundred fifty eight rupees) for unauthorized consumption of electricity by

the appellant was sent to the appellant. The aforesaid notice was returned

with a note that "the wife of the appellant namely Heera Bai refused to

accept the bill". It is submitted that the actual name of wife of the

appellant is Dhan Bai and not Heera Bai. For this purpose the appellant

has already produced the evidence in support, which was taken on record

by the trial Court.

4. In order to prove the charges against the appellant (accused), prosecution

examined as many as 04 witnesses. Statement of appellant was also

recorded under Section 313 of CrPC in which he pleaded innocence and

false implication. However, defence witness was examined by the

appellant himself.

5. After appreciation of evidence available on record, learned trial Court has

convicted and sentenced the appellant for commission of offence

punishable under Section 135 (1-A) of the Electricity Act, 2003. Hence,

this appeal.

6. Learned counsel appearing for the appellant contended that the learned

trial Court has wrongly been convicted the appellant without any

sufficient and clinching evidence available on record against the

appellant. He further contended that the learned Trial Court has failed to

appreciate the evidence on record and has also failed to consider various

case laws propounded by the Hon'ble High Court in cases of theft of

electricity. The reasoning of learned trial Court for holding the appellant

guilty is against the settled principles of law because the evidence on

record are not sufficient to prove the charge on the appellant. He further

contended that as per complaint filed by the respondent, the appellant

took direct connection from L.T. Line by hooking and was using bulbs,

ceiling fan, heater and halogen; the respondent only seized the wires

through which the appellant took unauthorized connection and did not

seize the other electronic articles which were being used by the appellant.

Since complainant/respondent company has not the seized

aforementioned articles, the respondent has failed to establish that the

aforementioned articles were used by the appellant and thus the

respondent has failed to proof that appellant was committing theft of

electricity. He further contended that only 4 witnesses have been

examined by respondent in the case and all of them belong to the

respondent company and are interested witnesses. There is no other

independent seizure witness as is required by provisions of Code of

Criminal Procedure.

7. It is further contended that as per the complaint filed by the respondent,

theft was being committed by the appellant at his residence situated at

village Chhote Rabeli, PS Malkharoda, District Janjgir-Champa (C.G.).

In this regard, the appellant produced a certificate before learned trial

Court which was issued by Sarpanch of village Sendaripali. Tehsil

Kartala, District- Korba (C.G.) (Exhibit D-3). In that certificate, it was

certified by Sarpanch that appellant is a permanent resident of village

Sendaripali and he resides there only with his wife namely Dhan Bai.

This has been overlooked by the learned trial court while passing the

impugned judgment. Further, the respondent has stated in the complaint

that the appellant took direct connection from L.T. Line to his house at

village Chhote Rabeli, so the burden lies on the respondent to prove that

the said offence was committed by the appellant at his residence which is

situated at village Chhote Rabeli, but the respondent has failed to prove

so. Whereas the evidence produced by the appellant reveals the actual

residence of the appellant which makes the story of respondent doubtful.

So the impugned order is liable to be set aside for the reason that the

learned trial court has failed to apply the mandatory legal provisions of

Evidence Act. He lastly contended that the appellant has already been

paid the fine amount of Rs.46,000/- vide Annexure A-2. In view of this

fact, it is prayed that this Court may be pleased to set aside the impugned

order dated 01.12.2015 (Annexure A-1) and this Court be further pleased

to pass such other orders as it may deem fit under the facts and

circumstances of the case.

8. Per contra, learned counsel for the respondent opposes the argument

raised by counsel for the appellant, supported the impugned judgment

and submits that sentence awarded by the trial Court is just and proper

and requires no interference.

9. I have heard learned counsel appearing for the respective parties and

perused the record of the trial Court and other material available on

record with utmost circumspection.

10. Line Inspector Budhram Mannewara (PW-4) has stated that on the date of

the incident, he was posted at CG RVV. Malkharoda. On 11.02.2011,

Junior Engineer R.K. Agrawal, Junior Engineer R.P. Nayak, Helper

Yogesh Chandra went to village Chhote Raveli to investigate electricity

theft. While investigating, when they reached the premises of the

accused, they saw that electricity was being used illegally by hooking

directly to the LT line. Then, an investigation team was formed on the

spot by the investigating officer. The formation of the investigation team

is Exhibit P-3. After the formation of the investigation team, the accused

himself was called from the premises. He was asked by Agrawal sahab

about whose premises it was. The accused told that the premises

belonged to him and when asked who had hooked the wire to the LT line,

he told that it was installed by the accused himself. After receiving the

information, the electrical investigation of the premises was done, during

investigation, it was found that the accused had hooked the wire to the LT

line. He was found to be using a 1500 watt heater, a halogen, a fan and a

bulb illegally in his premises by hooking it directly to the line.

Panchanama Ex.P-4 was prepared by the investigating officer in his

presence at the spot. After the Panchanama proceedings, 02 pieces of

black wire being used by hooking to the LT line were seized by the

investigating officer, in respect of which the seizure was recorded in his

presence at the spot. The seizure memo is Ex.P-5. The spot map was

prepared by the investigating officer. The spot map is Ex.P-6. The

accused had also signed all the forms prepared by the investigating

officer at the spot.

11. Section 135 of the Electricity Act, 2003 deals with theft of electricity.

The said Section is reproduced herein below :-

"135. Theft of Electricity. [(1) Whoever, dishonestly,-

(a) taps, makes or causes to be made any connection with overhead, underground or under water lines or cables, or service wires, or service facilities of a licensee or supplier, as the case may be; or

(b) tampers a meter, installs or uses a tampered meter, current reversing transformer, loop connection or any other device or method which interferes with accurate or proper registration, calibration or metering of electric current or otherwise results in a manner whereby electricity is stolen or wasted; or

(c) damages or destroys an electric meter, apparatus, equipment, or wire or causes or allows any of them to be so damaged or destroyed as to interfere with the proper or accurate metering of electricity; or

(d) uses electricity through a tampered meter; or

(e) uses electricity for the purpose other than for which the usage of electricity was authorised,

so as to abstract or consume or use electricity shall be punishable with imprisonment for a term which may extend to three years or with fine or with both:

Provided that in a case where the load abstracted, consumed, or used or attempted abstraction or attempted consumption or attempted use--

(i) does not exceed 10 kilowatt, the fine imposed on first conviction shall not be less than three times the financial gain on account of such theft of electricity and in the event of second or subsequent conviction the fine imposed shall not be less than six times the financial gain on account of such theft of electricity;

(ii) exceeds 10 kilowatt, the fine imposed on first conviction shall not be less than three times the financial gain on account of such theft of electricity and in the event of second or subsequent conviction, the sentence shall be imprisonment for a term not

less than six months, but which may extend to five years and with fine not less than six times the financial gain on account of such theft of electricity:

Provided further that in the event of second and subsequent conviction of a person where the load abstracted, consumed, or used or attempted abstraction or attempted consumption or attempted use exceeds 10 kilowatt, such person shall also be debarred from getting any supply of electricity for a period which shall not be less than three months but may extend to two years and shall also be debarred from getting supply of electricity for that period from any other source or generating station:

Provided also that if it is proved that any artificial means or means not authorised by the Board or licensee or supplier, as the case may be, exist for the abstraction, consumption or use of electricity by the consumer, it shall be presumed, until the contrary is proved, that any abstraction, consumption or use of electricity has been dishonestly caused by such consumer.

(1A) Without prejudice to the provisions of this Act, the licensee or supplier, as the case may be, may, upon detection of such theft of electricity, immediately disconnect the supply of electricity:

Provided that only such officer of the licensee or supplier, as authorised for the purpose by the Appropriate Commission or any other officer of the licensee or supplier, as the case may be, of the rank higher than the rank so authorised shall disconnect the supply line of electricity:

Provided further that such officer of the licensee or supplier, as the case may be, shall lodge a complaint in writing relating to the commission of such offence in police station having jurisdiction within twenty-four hours from the time of such disconnection:

Provided also that the licensee or supplier, as the case may be, on deposit or payment of the assessed amount or electricity charges in accordance with the provisions of this Act, shall, without prejudice to the obligation to lodge the complaint as referred to in the second proviso to this clause, restore the supply line of electricity within forty-eight hours of such deposit or

payment.]

(2) [Any officer of the licensee or supplier as the case may be, authorised] in this behalf by the State Government may--

(a) enter, inspect, break open and search any place or premises in which he has reason to believe that electricity [has been or is being], used unauthorisedly;

(b) search, seize and remove all such devices, instruments, wires and any other facilitator or article which 1 has been, or is being, used for unauthorised use of electricity;

(c) examine or seize any books of account or documents which in his opinion shall be useful for or relevant to, any proceedings in respect of the offence under sub-section (1) and allow the person from whose custody such books of account or documents are seized to make copies thereof or take extracts therefrom in his presence.

(3) The occupant of the place of search or any person on his behalf shall remain present during the search and a list of all things seized in the course of such search shall be prepared and delivered to such occupant or person who shall sign the list:

Provided that no inspection, search and seizure of any domestic places or domestic premises shall be carried out between sunset and sunrise except in the presence of an adult male member occupying such premises.

(4) The provisions of the Code of Criminal Procedure, 1973 (2 of 1974), relating to search and seizure shall apply, as far as may be, to searches and seizure under this Act.

12. It is undisputed fact that on the date of incident, when the Officials of the

Electricity Department reached the premises of the appellant for

inspection, they found that the appellant committing theft of electricity by

hooking the same and thereby caused financial loss to the Electricity

Department.

13. The appellant has also not stated anything concrete in his defence except

that he does not know and that he has been falsely implicated. In my

opinion, the above chain of circumstances is complete and leads only to

one conclusion that it was the accused/appellant who has committed the

aforesaid crime. The view taken by the learned trial Court that the

appellant is the author of the crime is a pure finding of fact based on

evidence available on record and I am of the opinion that in the present

case, the only view possible was the one taken by the trial Court. Since the

appellant has theft of electricity, hence, offence under Section 135 (1-A)

of the Electricity Act, 2003 is fully proved against the appellant.

14. Since the commission of offence under Section 135 (1-A) of the

Electricity Act, 2003 has been duly proved, the learned trial Court has

rightly convicted the appellant and imposed the fine sentence under the

aforesaid offence.

15. Considering the facts and circumstances of the case, submission made

by counsel for the respective parties, provisions of Section 135(1-A) of

the Electricity Act, 2003 and the appellant has already been paid the

fine amount of Rs.46,000/- vide Annexure A-2.

16. From the above analysis, I am of the considered opinion that the

prosecution has been successful in proving its case beyond reasonable

doubt and the said finding recorded by the trial Court is based upon the

evidence available on record which is not perverse nor contrary to the

records. Thus, in considered opinion of this Court that the trial Court

has rightly convicted the appellant and imposed the fine sentence for

the aforesaid offence. I do not find any illegality and irregularity in the

findings recorded by the trial Court.

17. In view of above discussion, this Court comes to the conclusion that

the prosecution has succeeded in proving its case beyond all reasonable

doubts against the appellant. The conviction and fine sentence as

awarded by the trial Court against the appellant is hereby

affirmed/maintained.

18. The present criminal appeal lacks merit and is accordingly dismissed.

Sd/-

(Arvind Kumar Verma) Judge

Vasant

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter