Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sureshchandra vs Madhyra Pradesh State Vidyut ...
2022 Latest Caselaw 12948 MP

Citation : 2022 Latest Caselaw 12948 MP
Judgement Date : 26 September, 2022

Madhya Pradesh High Court
Sureshchandra vs Madhyra Pradesh State Vidyut ... on 26 September, 2022
Author: Sunita Yadav
                                                             1
                                       IN THE HIGH COURT OF MADHYA PRADESH
                                                    AT GWALIOR
                                                          BEFORE
                                             HON'BLE SMT. JUSTICE SUNITA YADAV
                                                 ON THE 26th OF SEPTEMBER, 2022

                                             CRIMINAL APPEAL No. 462 of 2010

                                  BETWEEN:-
                                  SURESHCHANDRA S/O S/O DURGAPRASAD ,
                                  AGED ABOUT 50 YEARS, OCCUPATION: R/O
                                  VILL.BILAUA,BAZAR,DISTT.GWALIOR
                                  (MADHYA PRADESH)

                                                                                          .....APPELLANT
                                  (BY SHRI R.P.GUPTA - ADVOCATE)

                                  AND
                          1.      MADHYRA PRADESH STATE VIDYUT MANDAL
                                  JR.ENG.M.P.STATE                     VIDYUT
                                  M A N D A L , T E K A N P U R DISTT.GWALIOR
                                  (MADHYA PRADESH)

                          2.      STATE OF M.P. DISTT. GWALIOR (MADHYA
                                  PRADESH)

                                                                                       .....RESPONDENTS
                                  (BY SHRI RAJENDRA BHARGAVA - ADVOCATE)

                                Th is appeal coming on for hearing this day, t h e court passed the
                          following:
                                                              ORDER

The present appeal is filed assailing the judgment dated 19/03/2010 passed in Special Case No. 916/2008, by Special Court, Electricity Act, Dabra, District Gwalior by which the present appellant/accused has been convicted under Section 138 of Electricity Act and sentenced for imprisonment till rise of the Court and fine of Rs. 3,000/- with default stipulation of six months rigorous imprisonment.

The prosecution story in brief is that the father of the present Signature Not Verified Signed by: ALOK KUMAR Signing time: 27-Sep-22 10:15:20 AM

appellant/accused was given Electricity Connection No. 71434073. After death of his father, the appellant/accused illegally started using the electricity and did not pay the arrear amount of Rs. 23,957/-. Thereafter, after giving notice, his electricity connection was disconnected. On 28/07/2005, the house of the appellant/accused was visited and found that he was using electricity illegally by reconnecting with the main line.

Learned counsel for the appellant argued that the learned trial Court has wrongly appreciated the evidence and convicted the appellant. There are material contradictions and omissions in the statements of prosecution witnesses. No panchnama has been prepared to prove illegal connection with

the main line. PW-1 was not authorized to file the complaint. Therefore, the impugned order is perverse and deserves to be quashed.

On the other hand, learned counsel for the respondent supported the judgment and prays to dismiss the present appeal.

Heard learned counsel for the rival parties and perused the available record.

Perusal of record shows that the prosecution examined as many as three witnesses namely Somdatt Mishra (PW-1), Parshuram Chaurasia (PW-2) and A.M. Garg (PW-3). All the prosecution witnesses in their examination-in-chief supported the case of the prosecution, however, there are material contradictions in their cross-examination. PW-1 Somdatt Mishra has admitted in Para-4 of his statement that in Exhibit P-1, the direction to file complaint has been mentioned for Bhitarwar and not for the area of his jurisdiction.

The evidence of prosecution witnesses also show that there is no document or panchnama on record for disconnection of the electricity of the house of the appellant. So also, no panchanama has been made to prove that Signature Not Verified Signed by: ALOK KUMAR Signing time: 27-Sep-22 10:15:20 AM

any material or wire was being used for illegal re-connection. It is also apparent that the witnesses had not entered into the house of the appellant/accused. Therefore, the alleged illegal use of electricity has also not been proved.

Consequently, the prosecution has failed to prove its case beyond reasonable doubt. Therefore, this appeal is allowed and the impugned judgment is hereby quashed.

Appellant is acquitted from all the charges. Fine amount deposited by the appellant/accused shall be released in his favour.

(SUNITA YADAV) JUDGE vj

Signature Not Verified Signed by: ALOK KUMAR Signing time: 27-Sep-22 10:15:20 AM

 
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 : MAIMS

 
 
Latestlaws Newsletter