High Court Karnataka High Court

Aslam Pasha S/O Buddan Sab vs State By Town Police Station … on 28 March, 2008

Karnataka High Court
Aslam Pasha S/O Buddan Sab vs State By Town Police Station … on 28 March, 2008
Author: R.B.Naik
 1' 11311;' '*.flO 1

IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 23TH DAY OF % 

BEFORE

THE HON'BLE1'viR.  'k 
 F<T  " R WSI0N£ L.Am1A  %%05%'%% %

Aslam Pasha,

S/o Buddan Sab, ._  .
Aged about 33 yea.rs,..  _  '
R/o Mujavarmohaila, _, 

 .,     
Hassan  »      : Petitioner

I 'l'I"I"'-LVVL. " .
HIVLJ: '.

State by "'"i'e)yVvr1.1?*oli(:e Si;ation,

Aziaszkere. ' ~  A V :Res'_" fruient T

 j «(.'LI:%5y  HCGP.,]

. ' VV"'Ié'his  Revision Petition is'_fflcd§!:1n(1cr'Scction
_ _ Cr.P.C. pra_'y'ing- ta set --aside.tEitt":_-iJ1ic'1§fl_1er1t
and "acntcncc passed by the Additional TS¢sSions- n':-Judge

 I 1., "VII" 'fl

 X and  » 13.0., Fast 'I'rack Court-.1-I,_ jH[assan,;g in

t:::1.A.59j20oo dated 31-£52005 :3nd'--Ju_d.g-1W1;cnt " and

x = sentence passed by the 0.J..(Sr.Dn.)-8a'Add11§1'_on'al cf.J.M.,

 Arasikere, in C.C.No.9f1-.999 daieci 8-9-2G0'0,'.* -

This petition coming on for hearing, "t.'.'l511s,  the

Qc;n.LI'I:, made 1:.h.,-:-. following:

 



 whiie confirming the order of conviction, 1- ordered tne

ORDER

The petitioner] accused is convicted ;fer_j

punishable under Section 279 -_

u ee montus and tr: p”‘ -” i”.-
undergo S.I. for a peI’i0dp0f4_t)I1ci1iiI.titith and ;h.e_is cgonvicted
for an offence punishableunder it vVfg337 and is

sentenced to S.I. forttiree to pay a fine of Rs

n ~ ‘ I ” V ‘~_’ ._” 0
5()(){- in defaul. to undergo. 5,1. .01′ a~_p’61’1Gd of one Licnth

and he _ ioirexice punishable under
Section undergo to S.I. for one
yeaiiand Rs 1,000/- in default to undergo

S.I. for rtperiod” inonths. All the sentences were

c«1′:der*~’d t* r”~#1 ccI3.sec”ti””1*’ “”id he is t”‘um”” oi’-d”r”d t’

»A V1’unde_rAgo’«.,zS”;’1 ___for one and half years and to pay a fine of

‘~ default to pay a fine to undergo S1 for four

}i’11e additional Sessions Judge Fast -Track Court

3; his to de-

substantive sentences to run concurrently.

D . ‘
;’?’-L,;¢1..mm..LvL_._i

2. It is the case of the prosecution that the”‘ai2cused/

petitioner on 28-7-1998 at about 2-30

lorry bearing No. KA-O6-8163. He t,ok..l_;if;w:

cross in Arasikere, Santhepetfiou. nun f””d’Eiflfi j

a turn he dashed against Seeniitha
Seemitha daughter of Lathairaspp left side of

the road; Smt. bag and an

24. ‘

(‘:f:i’1’11[hE14hf)1 her handiirith hefright hand. They were

C13

goiilgffii of SInt.Latha and at that
point of driven by petitioner came from their

behind Seemitha.

c ji to P7.

A’ is the injured eye witness and mother

_ theippideiceased Smectha. P.W.2 Sivanandappa is me

it . ‘ aim of the lorry. He in his evidence ma… .,1;;,a.tid th…., t..e

H 06-8163 and was driving the same on the { date of the

accident. P.W.3 Siddappa is an independent witness

V

in TM-R;S.._

examined by the prosecution. He in his ‘evidence has
stated that a spot mahazar was drawn in %He
also states that he came to the spot
question and tlmt he 3″” :1
road and P.W.1 Latha had -also the
right shoulder. is an eye
witness to the it occurred in
front of his shop; stated mat the
1Gi”‘Ty states that the lorry
dashed It ‘- causing injury to her
shotliider-Aand’.a1seranfiever -Seemitha, the child because of
the the the scene o_. oceu_._ence its…£

‘”-‘” ‘ “‘” for scene of

:”U
,4
‘–u
Ci”

5:

E1.

=2′
:3
«:3
,.§
.

fid
03
Q!
E?

:-

9-

1-

E}
n–

E
GI
ml
Ml

Ex.P.2. The Post mortem report
is also marked as Ex.P.6. Ex.P.7 is the
“certificate which establishes injury to right

A
.. .he Aug. sketch prod ecu.

pd.

.a ‘ shotflder of Lat_h_a_=

A}’i”*r sarne rveais that the accident in question had
‘ happened near the circle on the left side of the road. After

negotiating left turn from the main road, the petitioner

.

was going on the left side of the road. Latha and her child

Seernitha were also moving in the same directioi”i;::

r.*.a_n_1e from behind and dashed against;

Se’nii”ia. Because of the same Seen’li’rha– a 7.

severe head injury and died at the sp t.fI;.,auxa”=- Ve

sustained injury to her”v’Vi’isl1oulder.~.V. is

Investigating ofileer’ :« the case

_ -_, .>

eemtneted ‘..-.e. iaa i. In ille¢’l’~vva’5e_harge sheet. The

“”””‘ tl-r’t”tl’1e**”el1ild was guided on

material
the roadvigy and she was carrying
of u1ilhre11aVVai;d..tianity’:”hag in her left hand; that the lorry

came It is also admitted by

|i

1 ‘it was on tha… d…y. It ‘s sI__ggested to her

._L

‘ tlshe to open umbrella and a tl””t¥’oin’ “f-time

H ” the hand of the child and at that juncture

the went towards the mid of the read, came in

‘* Aitteontaet the lorry and died. The aoeic_len1:- incident has

Vfoecurred on a Ewan’ sue… The petI1ti,r..!..,..1′,Ia..r_:I_1._,d

should have been cautious, the street wherefthe aocfde

ocoured is also found to be a narrow street it is-there

\

on record that he has not sounded the horn nef~appfied

the brakes; as such the material on recoI;1–.re§.?ea1s:V”‘that

the petitioner] accused is guilty of the

‘1e”1-“s been C611 ‘ct
ground to interfere with; .1;_he oI_’der of
sentence passed by the (lr;);1’1r_t;s Hence, the

following:

‘ :.\

QWDEna:

The dismissed. The order
of conyictioii modified by the first

appellate ‘ ‘

Sd/-_;H§__
Iudqé

gesfigr w J .