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

Jodhpur Vidyut Vitaran Nigam ... vs Bhagwana Ram
2022 Latest Caselaw 11165 Raj

Citation : 2022 Latest Caselaw 11165 Raj
Judgement Date : 7 September, 2022

Rajasthan High Court - Jodhpur
Jodhpur Vidyut Vitaran Nigam ... vs Bhagwana Ram on 7 September, 2022
Bench: Pushpendra Singh Bhati
     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
                S.B. Criminal Appeal No. 496/2022

Jodhpur Vidyut Vitaran Nigam Limited, Through Executive
Engineer, Bikaner Dist. Bikaner (Raj.).
                                                                  ----Appellant
                                   Versus
Bhagwana Ram S/o Imichand, B/c Bishnoi, R/o Gali No. 9,
Rampura Basti, Bikaner, Dist. Bikaner (Raj.).
                                                                ----Respondent


For Appellant(s)         :     Mr. Pradeep Sharma



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                    Order

07/09/2022

1.   This Criminal Appeal under Section 374 Cr.P.C. has been

preferred claiming the following reliefs:-


     "It is therefore, humbly and respectfully prayed that
     the appeal may kindly be allowed and the judgment
     for acquittal of the respondent dated 09.10.2018
     passed by the learned Additional Sessions Judge No.1,
     Bikaner in Session Case No.05/2016 may kindly be
     quashed and set aside and the respondent/accused
     may kindly be convicted for the charge leveled against
     him for the offence under Section 135, 138 of the
     Electricity Act.
           Any other order which this Hon'ble Court deems
     fit, may also be granted in favour of the appellant."

2.   Learned counsel for the appellant-Corporation submits that

there is sufficient proof on the record which points to the

culpability of the respondents, for the charges levelled against the




                    (Downloaded on 09/09/2022 at 08:45:48 PM)
                                                                            (2 of 2)                   [CRLAS-496/2022]



                                   respondent herein, for the offences under the Sections 135, 138 of

                                   the Electricity Act, 2003.

                                   3.    It is clear from the impugned order that the civil liability of

                                   the respondent ought to be discharged.

                                   4.    Looking into the overall facts and circumstances of the case

                                   and on a perusal of the record, and taking into consideration the

                                   principles, regarding powers of an appellate Court while dealing

                                   with an order of acquittal, as laid down by the Hon'ble Apex Court

                                   in the case of Chandrappa & Ors. v. State of Karnataka

                                   (2007) 4 SCC 415, this Court does not find a case to be made

                                   out, so as to warrant its interference, in the impugned judgment

                                   of acquittal except for the recovery of civil liability.

                                   5.    In view of the above, this Court disposes of the present

                                   appeal, while maintaining the impugned judgment of acquittal, but

                                   simultaneously directing the accused-respondent to pay the

                                   amount of civil liability, in full, within a period of three months

                                   from today. In case, any amount has already been deposited

                                   against    the   demand        in     question,         the      same   shall   be

                                   excluded/adjusted against such demand. It shall be open for the

                                   appellant-Corporation to recover the amount of civil liability, in the

                                   manner as it deems fit.

                                         All pending applications also stand disposed of.



                                                                 (DR.PUSHPENDRA SINGH BHATI), J.

44-Zeeshan

Powered by TCPDF (www.tcpdf.org)

 
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