Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tajoddin S/O Khajabai vs The State Of Karnataka
2024 Latest Caselaw 22834 Kant

Citation : 2024 Latest Caselaw 22834 Kant
Judgement Date : 10 September, 2024

Karnataka High Court

Tajoddin S/O Khajabai vs The State Of Karnataka on 10 September, 2024

Author: K Natarajan

Bench: K Natarajan

                                             -1-
                                                        NC: 2024:KHC-K:6832
                                                  CRL.A No. 200126 of 2020
                                              C/W CRL.A No. 200128 of 2020



                            IN THE HIGH COURT OF KARNATAKA,

                                    KALABURAGI BENCH

                       DATED THIS THE 10TH DAY OF SEPTEMBER, 2024

                                          BEFORE
                          THE HON'BLE MR. JUSTICE K NATARAJAN


                           CRIMINAL APPEAL NO.200126 OF 2020
                                  (374(Cr.PC)/415(BNSS))
                                            C/W
                           CRIMINAL APPEAL NO.200128 OF 2020
                                  (374(Cr.PC)/415(BNSS))


                   IN CRL.A.NO.200126/2020:
                   BETWEEN:

                   TAJODDIN S/O KHAJABAI
                   AGE: 36 YEARS OCC: AGRICULTURE,
                   R/O. HIROLI VILLAGE, TQ. ALAND,
                   DIST. KALABURAGI-585302.
Digitally signed
by KHAJAAMEEN                                                  ...APPELLANT
L MALAGHAN
Location: High     (BY SRI. SANTOSH PATIL, ADVOCATE)
Court Of
Karnataka          AND:

                   THE STATE OF KARNATAKA
                   THROUGH GESCOM POLICE STATION, KALABURAGI,
                   REPRESENTED BY ADDITIONAL SPP,
                   HIGH COURT OF KARNATAKA,
                   KALABURAGI BENCH-585105.

                                                             ...RESPONDENT
                   (BY SRI. GOPALKRISHNA B. YADAV, HCGP)
                            -2-
                                      NC: 2024:KHC-K:6832
                                CRL.A No. 200126 of 2020
                            C/W CRL.A No. 200128 of 2020



       THIS CRIMINAL APPEAL IS FILED UNDER SECTION 374

(2) OF CR.P.C., PRAYING TO ALLOW THIS APPEAL AND SET

ASIDE    THE   IMPUGNED    JUDGMENT   AND    ORDER    OF

CONVICTION AND SENTENCE DATED 30.09.2020 CONVICTING

THE     ACCUSED    NO.2/APPELLANT   FOR   THE   OFFENCE

PUNISHABLE UNDER SECTION 135 OF ELECTRICITY ACT READ

WITH SECTION 379 OF IPC AND SENTENCE OF SIMPLE

IMPRISONMENT FOR A PERIOD OF 02 YEARS WITH FINE

AMOUNT OF RS.30,000/-, IN DEFAULT OF PAYMENT OF FINE

AMOUNT, THE APPELLANT SHALL UNDERGO FURTHER SIMPLE

IMPRISONMENT FOR A PERIOD OF ONE MONTH, BY THE

LEARNED I ADDL. SESSIONS COURT AT KALABURAGI IN SPL.

CASE NO.13/2018.

IN CRL.A.NO.200128/2020:

BETWEEN:

SHAIKH ABDUL SATTAR S/O ISMAILSAB
AGE: 77 YEARS OCC: NIL,
R/O. HIROLI VILLAGE, TQ. ALAND,
DIST. KALABURAGI-585302.

                                             ...APPELLANT

(BY SRI. ARUNKUMAR AMARGUNDAPPA, ADVOCATE)


AND:
                              -3-
                                             NC: 2024:KHC-K:6832
                                  CRL.A No. 200126 of 2020
                              C/W CRL.A No. 200128 of 2020




THE STATE THROUGH
GESCOM, POLICE STATION, KALABURAGI,
DIST: KALABURAGI, NOW REPRESENTED BY
ADDL. SPP. HIGH COURT OF KARNATAKA
AT KALABURAGI BENCH-585107.




                                                  ...RESPONDENT

(BY SRI. GOPALKRISHNA B. YADAV, HCGP)



     THIS CRIMINAL APPEAL IS FILED UNDER SECTION 374


(2) OF CR.P.C., PRAYING TO CALL FOR RECORDS AND


EXAMINE THE RECORDS IN SPECIAL CASE NO.13/2018 AND


SET-ASIDE THE JUDGMENT PASSED BY THE LEARNED I ADDL.


SESSIONS      JUDGE,   KALABURAGI,      AT    KALABURAGI    FOR


CONVICTING     THE APPELLANT       BY   ITS JUDGMENT     DATED


30.09.2020.



     THESE APPEALS, COMING ON FOR HEARING, THIS DAY,

JUDGMENT WAS DELIVERED THEREIN AS UNDER:
                             -4-
                                        NC: 2024:KHC-K:6832
                                 CRL.A No. 200126 of 2020
                             C/W CRL.A No. 200128 of 2020



CORAM:     HON'BLE MR. JUSTICE K NATARAJAN


                     ORAL JUDGMENT

(PER: HON'BLE MR. JUSTICE K NATARAJAN)

These appeals are filed by the appellants / accused

Nos.1 and 2 under Section 374 (2) of Cr.P.C. seeking to

allow these appeals and set aside the impugned judgment

of conviction and order of sentence dated 30.09.2020

passed by the learned I Addl. Sessions Court at Kalaburagi

in Spl. Case No.13/2018, convicting the appellants /

accused No.1 and 2 for the offence punishable under

Section 135 of Electricity Act read with Section 379 of IPC.

02. Heard the learned counsel for the appellants

and the learned counsel for the respondent.

03. During the pending of these appeals, the

Executive Engineer Vigilance on behalf of the GESCOM has

appeared and submitted that if the full pledge amount is

paid by the appellants / accused Nos.1 and 2, the offence

can be compounded.

NC: 2024:KHC-K:6832

04. The proposal has been given by the GESCOM

Officer, where the appellants are required to pay

Rs.1,16,325/- plus compounding fee of Rs.14,000/-,

totally Rs.1,30,325/-.

05. The learned counsel for the appellants submits

that the appellants are ready to deposit the said amount

and ready to furnish the demand draft in the name of

Assistant Executive Engineer of GESCOM Aland or they will

deposit the said amount directly in the office of the AEE

GESCOM at Aland, on 12.09.2024.

06. The submission of learned counsel for both the

parties, is placed on record.

07. The offence is compoundable offence. The Court

can permit them to compound the offence. The application

is also filed in this regard. The same is accepted.

Accordingly, I proceed to pass the following;

NC: 2024:KHC-K:6832

ORDER

I. Both the appeals are allowed.

II. The judgment of conviction and sentence passed by

the I Additional Sessions Judge, Kalaburagi in Special

Case No.13/2018 dated 30.09.2020, is hereby set-

aside.

III. Both the appellants are hereby acquitted, in view of

the compromise. The Bail Bonds stand cancelled.

IV. The appellants are directed to deposit an amount of

Rs.1,30,325/- to the AEE, GESCOM Aland on

12.09.2024.

Sd/-

(K NATARAJAN) JUDGE

KJJ

CT:SI

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter