High Court Kerala High Court

Hameed vs The State Of Kerala on 29 June, 2010

Kerala High Court
Hameed vs The State Of Kerala on 29 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1216 of 2003()


1. HAMEED, S/O. ABDU RAHIMAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/06/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
           CRL.R.P.NO.1216 OF 2003
           ---------------------------------------------
               Dated      29th     June, 2010


                          O R D E R

Petitioner, accused in C.C.21/1996

was convicted for the offences under

Sections 279, 337 and 338 of Indian Penal

Code and Section 184 read with Section 177

of Motor Vehicles Act by Judicial First

Class Magistrate-II, Perinthalmanna.

Petitioner challenged the conviction and

sentence before Sessions court, Manjeri in

Crl.A.77/1999. Learned Additional Sessions

Judge on re-appreciation of the evidence

confirmed the conviction and sentence and

dismissed the appeal. It is challenged in

this revision.

       2. Revision                    petitioner            would

contend  that          none          of         the      witnesses

CRRP 1216/03             2


identified petitioner as the driver of the

bus and therefore, conviction of the

petitioner is illegal. It is also contended

that from the evidence of the witnesses, at

best it could be said that the bus was being

run in over speed, which by itself will not

constitute the offences alleged and the

witnesses have not spoken about any

negligence attributed to the driver and the

courts below did not properly appreciate the

material contradictions, omissions and

discrepancies in the evidence and therefore,

conviction is unsustainable.

           3. Prosecution   case    is   that

petitioner was the driver of     bus KL-10-B-

1072 which was proceeding along      Melattur-

Perinthalmanna public road on 5/12/1995 at

about 12.45 p.m. Petitioner was driving the

bus rashly and negligently, so as to

CRRP 1216/03 3

endanger human life. When it reached near

Melattur Bazar, it capsized after covering

a hump due to the said rash and negligent

driving and caused hurt and grievous hurt to

35 passengers. Petitioner thereby committed

the offence. Petitioner pleaded not guilty.

Prosecution examined 28 witnesses and marked

Ext.P1 to P40. Petitioner did not adduce any

evidence. Learned Magistrate on the evidence

found that though many of the witnesses

turned hostile, evidence of Pws.1,3,4,5,6

and 13 establish that petitioner was the

driver of the bus and the bus after covering

a hump due to the rash and negligent driving

of the petitioner capsized, causing hurt and

grievous hurt to 35 passengers including

Pws.1 to 6 and thereby committed the

offences. Though petitioner contended that

the incident was not due to any negligent,

CRRP 1216/03 4

but due to mechanical defect, relying on the

evidence of PW22, AMVI and Ext.P39

inspection report it was found that there

was no mechanical defect to the vehicle and

the evidence establish that immediately

before the bus capsized, petitioner had

lighted a cigarette and was not in control

of the vehicle and in such circumstances, he

was found guilty of the offences. He was

sentenced to simple imprisonment for three

months and fine of Rs.1,000/- for the

offence under Section 279 and simple

imprisonment and fine of Rs.500/- for the

offence under Section 337 and simple

imprisonment for six months and fine of

Rs.1,000/- for the offence under Section 338

and fine of Rs.100/- and in default simple

imprisonment for ten days for the offence

under Section 184 read with Section 177 of

CRRP 1216/03 5

Motor Vehicles Act. All the substantive

sentences were directed to be run

concurrently .Petitioner was also granted

set off as provided under Section 428 of

Code of Criminal Procedure. Learned Sessions

Judge re-appreciated the evidence and

confirmed the conviction and sentence.

4. Argument of the learned counsel

appearing for the petitioner is that none of

the witnesses identified petitioner as the

driver of the bus and in any event evidence

do not disclose that the bus capsized due to

the rash and negligent driving and on the

evidence it should have been found that bus

capsized only due to mechanical defect.

Learned Public Prosecutor pointed out that

the evidence of Pws.1,4,5 and 6 injured

passengers of the bus who had opportunity to

identify the driver while travelling in that

CRRP 1216/03 6

bus, identified petitioner as the driver,

which was not challenged in cross

examination and therefore, petitioner is not

entitled to dispute his identity as driver

of the bus. It was also pointed out that the

evidence of Pws.1,4,5, and 6 along with that

of Pws.3 and 13 establish that just before

the bus capsized there was hump and when

the bus was covering that hump petitioner

was lightening a cigarette and the bus was

being driven in over speed and as a result

it capsized and it is also proved that 35

passengers of the bus sustained hurt and

grievous hurt by the evidence of PW7, the

doctor with Exts.P2 to 36 wound certificates

and therefore, conviction is perfectly

legal.

           5. Though     revision     petition

petitioner     disputed  his  identity,   when

CRRP 1216/03            7


Pws.1,4,5,6,14,24,25 and 27 were examined,

they identified petitioner as the driver of

the bus at the relevant time. Their version

that petitioner was the driver was not

challenged in cross examination. It is seen

that when petitioner was questioned under

Section 313 of Code of Criminal Procedure

also, he has no case that he was not the

driver of the bus. When he was asked whether

he has anything more to say apart from

answering to the question put to him, he

only stated that the incident was not due to

his negligence but as the leaf of the bus

had broken. Therefore, petitioner is not

entitled to contend before the revisional

court that he was not the driver of the bus

at the relevant time, as he did not dispute

that fact when the witnesses were being

examined.

CRRP 1216/03 8

6. Fact that passengers of the bus

sustained hurt and grievous hurt is not

disputed. As rightly found by the courts

below evidence of PW7 the doctor with

Exts.P2 to 36 wound certificates establish

that 35 passengers of the bus was examined

by him and noted the injuries recorded in

Exts.P2 to 36 wound certificates. Ext.P2

wound certificate shows that the injured

sustained fracture of humor. Exts.P4 to P11

wound certificates also establish that those

injured also sustained fractures. The other

injured only sustained hurt. In such

circumstances, fact that those victims were

passengers of the bus and they sustained

injuries were also not disputed. Therefore,

prosecution has established that consequent

to the capsizing of the bus, 35 passengers

of the bus sustained injury and several of

CRRP 1216/03 9

them sustained grievous hurt and others

simple hurt.

7. Crucial question is whether the

bus capsized due to the rash and negligent

driving of the bus by the petitioner. Though

it is contended by the revision petitioner

and it was argued by the learned counsel

that the evidence of witnesses do not

establish that there was no negligence on

the part of the petitioner and at best it

would only show there was over speed, as

rightly pointed out by the learned Public

Prosecutor evidence is otherwise. Evidence

of Pws.1,3,4,5 and 13 establish that just

before the bus capsized, petitioner was

lightening a cigarette and was not taking

proper care in driving the bus. Their

evidence also establish that bus was in over

speed. It is also in evidence that in spite

CRRP 1216/03 10

of the fact that there was a hump in the

road, petitioner did not slow down the

vehicle. It is in such circumstances,

petitioner lost control of the vehicle and

the bus capsized. Though it was contended

that the bus over turned not because of the

negligent driving but because of mechanical

defect, as rightly found by the courts

below, Ext.P39 report of AMVI with evidence

of PW22 conclusively establish that there

was no mechanical defect to the vehicle

before the incident. Though leaf was found

broken, evidence establishes that it was in

the incident, when the bus capsized the

damage was caused and not before the

incident. Even if leaf was broken the bus

would not have capsized. In such

circumstances, finding of the courts below

that petitioner was driving the bus rashly

CRRP 1216/03 11

and negligently, so as to endanger human

life and by such driving caused grievous

hurt and hurt to 35 passengers is in

accordance with the evidence. In such

circumstances, conviction of the petitioner

for the offences is perfectly legal and

warrants no interference.

8. Then the only question is

regarding the sentence. Argument of the

learned counsel is that incident occurred

in 1995 and at this distant point of time

petitioner may not be sent to prison and

leniency may be shown. Petitioner was the

driver of the stage carriage bus. Life of

the passengers of the bus is definitely in

the hands of the driver of the bus. Evidence

establish that petitioner was grossly

negligent in driving the bus. Considering

the fact that the driver of the stage

CRRP 1216/03 12

carriage bus are unconcerned about the

safety of the passengers and incidents of

this are common, interest of justice does

not warrant any leniency. In such

circumstances, I find no reason to interfere

with the sentence also.

Revision fails and is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.