High Court Kerala High Court

Vineeshan vs State Of Kerala on 27 November, 2008

Kerala High Court
Vineeshan vs State Of Kerala on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3831 of 2008()


1. VINEESHAN, S/O. VIJAYAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.V.RAMKUMAR NAMBIAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :27/11/2008

 O R D E R
                M. SASIDHARAN NAMBIAR, J.
                  ------------------------------------------
                   CRL.R.P. NO. 3831 OF 2008
                  ------------------------------------------
            Dated this the 27th day of November, 2008

                              O R D E R

Revision petitioner was concurrently convicted and

sentenced for the offence under sections 279, 337 and 338 of

Indian Penal Code. Petitioner was admittedly driving the jeep

KL-10/C 4029 on 2.4.2000 at about 15.30 hrs. along the public

road and at Peravoor Theru the jeep hit on the electric post and

caused grievous hurt to PW1 and simple hurt to PWs 2 to 4.

Prosecution case is that revision petitioner was driving the jeep

rashly and negligently so as to endanger human life and by such

driving caused hurt and grievous hurt to PWs 1 to 4 and thereby

committed the offence under sections 279, 337 and 338 of IPC.

Petitioner pleaded not guilty to the charge. Learned Magistrate

on the evidence of PWs 1 to 7 found him guilty. He was

convicted and sentenced to simple imprisonment for two months

for the offence under section 279, simple imprisonment for three

months for the offence under section 337, simple imprisonment

for five months and a fine of Rs.1,000/- for the offence under

section 338 of IPC. Petitioner challenged the conviction and

CRRP3831/08 2

sentence before Sessions Court, Thalassery in Crl. Appeal 24 of

2003. Learned Sessions Judge on reappreciation of evidence

confirmed the conviction. But the sentence was modified to

simple imprisonment for ten days for the offence under section

279, simple imprisonment for twenty days for the offence under

section 337 and simple imprisonment for one month for the

offence under section 338 of IPC maintaining the fine and the

default sentence. Revision is filed challenging the conviction

and sentence.

2. Learned counsel appearing for revision petitioner and

learned Public Prosecutor were heard.

3. Learned counsel appearing for revision petitioner did

not challenge the conviction, in view of the evidence on record.

The learned counsel submitted that considering the nature of

the incident the sentence may be modified and revision

petitioner is prepared to pay compensation to the injured PWs 1

to 4.

4. Evidence establish that revision petitioner was

driving jeep KL-10/C 4029 along the public road on 2.4.2000 at

3.30 p.m. in a rash and negligent manner so as to endanger

human life and by such driving hit the jeep on an electric post

CRRP3831/08 3

and thereby caused grievous hurt to PW1 and simple hut to PWs

2 to 4. Conviction of the petitioner for the offence under section

279, 337 and 338 of IPC is therefore perfectly legal.

5. Then the only question is regarding the sentence.

Section 279 of IPC provides for a sentence of imprisonment

which may extend to six months and fine of 1000 rupees or both.

The offence under section 337 provides for a sentence of

imprisonment which may extend to six months or fine which may

extend to 500 rupees or both. Section 338 provides for

imprisonment which may extend to two years or fine which may

extend to 1000 rupees or both.

6. Considering the entire facts and circumstances of the

case interest of justice will be met if the sentence is reduced to

imprisonment till rising of Court with a direction to pay

compensation to the injured witnesses for the offence under

section 337 and 338 of IPC and the maximum fine for the

offence under section 279 of IPC.

Revision is allowed in part. Conviction of the petitioner for

the offence under section 279, 337 and 338 of IPC is confirmed.

Sentence is modified. Petitioner is sentenced to a fine of

Rs.1000/- and in default simple imprisonment for one month for

CRRP3831/08 4

the offence under section 279 of IPC. Petitioner is sentenced to

imprisonment till rising of Court and a compensation of

Rs.2000/- each to PWs 2, 3 and 4 for the offence under section

337 of IPC. For the offence under section 338, petitioner is

sentenced to imprisonment till rising of the Court and a

compensation of Rs.8,000/- to PW1. Petitioner is directed to

appear before the Magistrate on 15.1.2009.

M. SASIDHARAN NAMBIAR,
JUDGE

Okb/-