High Court Patna High Court - Orders

Dev Narayan Sahni vs The State Of Bihar on 26 October, 2010

Patna High Court – Orders
Dev Narayan Sahni vs The State Of Bihar on 26 October, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. REV. No.1258 of 2010
                    DEV NARAYAN SAHNI
                                           ...PETITIONER
                                     Versus
                    THE STATE OF BIHAR
                                          ...OPPOSITE PARTY
                    For the petitioner :Mr. Nasrul Hoda Khan &
                                       :Mr. Irshad
                    For the State       :Mr. Jharkhandi Upadhyay,APP
                                               -----------

03. 26.10.2010 Heard counsel for the parties.

Rule confined to the question of sentence only.

Learned APP waives service of notice on behalf of

the State.

With the consent of the parties, this application is

now being disposed of.

Petitioner was tried and convicted for offences

punishable under sections 279,337 and 304A IPC and sentenced

to undergo S.I. for four months, S.I. for six months and S.I for

one and a half years respectively. The occurrence had taken

place on 30.11.2000. Four-year-old daughter of the informant

(P.W.1) was run over by a bus as a result whereof she died

instantaneously. Petitioner was apprehended and tried for the

said charge(s). At the trial, two witnesses were examined.

Informant herself examined as P.W.1, whereas P.W.2 (husband

of the informant) was also examined who supported the

prosecution case, as spelt out by the informant in her deposition.

Learned trial court on a careful appraisal of evidence and

materials on record including oral evidence found the testimony
2

of P.W.1 trustworthy and unblemished. P.W.1 in her cross-

examination eloquently gave reasons for identifying the

petitioner at the dock. Consequently, learned trial court found

that charges levelled against the petitioner were proved beyond

shadow of reasonable doubts. Aggrieved by the aforesaid

judgment and order of conviction, petitioner preferred Cr.

Appeal No. 14/06. Learned lower appellate court (F.T.C.-II,

Samastipur) by judgment dated 29.05.2010 dismissed the appeal

after re-scanning the materials on record.

Learned counsel for the petitioner submits that that

the evidence of P.W.1 was not sufficient and convincing enough

to implicate the petitioner in the alleged occurrence. I have

perused the judgment of the trial court. Paragraph 8 deals with

the evidence of P.W.1. From perusal of the same, it appears that

reasons/circumstances indicated by this P.W. in order to claim

identification of the petitioner as the driver of bus which ran

over the daughter of the informant has been accepted by the trial

court and affirmed in appeal.

Learned counsel for the petitioner next submits that

the occurrence had taken place on 30.11.2000 and petitioner had

to fight criminal litigation for about six years. Learned trial court

convicted him for the said charges in the year 2006. It is

contended that fighting litigation for such a long time is a shade

of punishment. It is next contended that at the time of recording

conviction he was found aged about 65 years. It is further stated

that petitioner is now aged about 70 years and has left the
3

profession of driving commercial vehicle and is confined to his

house.

This Court finds force in the submissions of learned

counsel for the petitioner that fighting criminal litigation have

manifold exasperating effects. It further appears that at the time

of recording conviction, he was found aged about 65 years.

Having regard to the aforesaid aspects of the matter, this Court is

satisfied that a lessor punishment, in the facts and circumstances

of the case, would subserve the ends of justice.

Accordingly while upholding the judgment and

order of conviction recorded by learned trial court and affirmed

by learned lower appellate court, the sentence recorded under

section 304A IPC is reduced to S.I. for nine months. Other

part(s)/condition(s) of sentence shall remain intact.

With this modification in sentence, the application is

dismissed.

( Kishore K. Mandal )
hr