High Court Kerala High Court

Aravindakshan vs State Of Kerala By Si Of Police on 8 July, 2009

Kerala High Court
Aravindakshan vs State Of Kerala By Si Of Police on 8 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 1983 of 2009()


1. ARAVINDAKSHAN, S/O.AYYAPPAN, AGED 42
                      ...  Petitioner

                        Vs



1. STATE OF KERALA BY SI OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.RAJESH SIVARAMANKUTTY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :08/07/2009

 O R D E R
                    THOMAS P JOSEPH, J
                 ----------------------------------------
                    Crl.R.P.No.1983 of 2009C
                 ---------------------------------------
                 Dated this 08th day of July 2009

                               ORDER

For alleged rash and negligent driving so as to endanger

human life resulting in hurt/grievous hurt to many of the

passengers in the vehicles involved, petitioner faced trial in the

court of learned Judicial First Class Magistrate-III, Palakkad for

offences punishable under Sec.279, 337 and 338 of the Penal Code

(for short, “the Code”). According to the prosecution, petitioner

was driving the offending bus from Cherupulassery to Palakkad on

13-07-04 and at 2.30 p.m when that bus reached the place of

occurrence, on account of its rash and negligent driving it hit the

jeep which came from the opposite side. The bus capsized into the

adjoining paddy field. Passengers in both the vehicles suffered

hurt/grievous hurt. Learned magistrate found petitioner guilty of

offences punishable under Sec.279,337 of the Code. He was

sentenced to undergo simple imprisonment for three months each.

He was acquitted of the charge under Sec.338 of the Code.

Crl.R.P.No.1983 of 2009 2

Learned Additional Sessions Judge who heard the appeal

confirmed conviction for offences under Sec.279 and 337 of the

Code, but modified the sentence as imprisonment for two months

each. Aggrieved, petitioner has come up in revision. It is

contended by learned counsel that there is no evidence to show that

accident was due to the rashness or negligence of petitioner. It is

also contended by learned counsel that all the relevant documents

were proved through the investigating officer and not through the

witnesses concerned.

2. Though prosecution examined PWs.1 to 15 to prove the

accident, many of them did not support it fully. They only stated

that while they were travelling in the vehicles involved the vehicles

collided causing hurt to them. They could not, or did not, identify

petitioner as driver of the offending bus. They did not also

attribute rashness or negligence on the driver of the bus. PW5,

driver of the jeep, himself an injured supported the prosecution.

He stated that petitioner was driving the offending bus at excessive

speed, that bus came from the opposite side, overtook a lorry going

Crl.R.P.No.1983 of 2009 3

ahead and hit the jeep he was driving. According to PW3, rashness

and negligence of petitioner caused the accident. PW.12,

conductor of the bus stated that petitioner was driving the bus at

the time of accident. There is sufficient evidence to show that at

the time of accident petitioner was driving the offending bus.

3. Crucial question for decision is whether prosecution has

established that accident was due to the rashness or negligence of

petitioner. ‘Rashness’ involves recklessness. It means a hasty,

impetous act without due consideration or regard for

consequences. Straight, J, said in Empress of India V Idu Beg

(ICR (1881) 3 Allahabad 776 that,

“.. I may remark that criminal rashness is

hazarding a dangerous or wanton act with

the knowledge that it is so, and that it may

cause injury, but without intention to cause

injury, or knowledge that it will probably be

caused. The criminality has in running the

risk of doing such an act with recklessness or

indifference as to the consequences. Criminal

negligence is the gross and culpable neglect or

Crl.R.P.No.1983 of 2009 4

failure to exercise that reasonable and proper

care and precaution to guard against injury either

to the public generally or to an individual in

particular, which, having regard to all the

circumstances out of which the charge has

arisen, it was the imperative duty of the

accused person to have adopted…”

Negligence in that conduct which a reasonable man placed in

similar circumstances would avoid on the ground that it involved

injury to the life and property of himself or others. It is a breach of

duty imposed by law. ‘Negligence’ in its legal acceptance includes

omissions as well as commissions. A reference to Secs. 279, 337,

338 and 304A of the Code would show that legislature was fully

aware of the distinction between “rashness” and “negligence” that

if referred to those words disjunctively making rash or negligent

act punishable. In cases involving motor accidents prosecution has

to prove rashness or negligence on the part of the driver of the

offending vehicle. It is not necessary that witnesses should say

that accident was caused due to rashness or negligence. It is not

Crl.R.P.No.1983 of 2009 5

for witnesses to decide what was the cause of the accident. That is

the responsibility of the court concerned to decide on the materials

supplied by the prosecution. What the witnesses are expected to

state is facts from which the court could come to the conclusion

that there was rashness or negligence on the part of the driver of

the offending vehicle. In this case except PW.5, none of the

prosecution witnesses referred to any fact or material from which

the court could come to the conclusion that there was rashness or

negligence on petitioner.

4. So far as evidence of PW.5 is concerned, it is true that

he stated that the bus driven by petitioner came from the opposite

side at excessive speed overtaking a lorry and hit the jeep. Ext.P2,

mahazar for scene of occurrence does not show that there was any

tyre mark at the place of the accident. It is seen from that mahazar

that both vehicles suffered serious damage on its front side

indicating that there was a forceful hit . But in deciding whether

there was rashness or negligence the place of accident plays an

important role. In Ext.P2, the mahazar lie of the road at the place

Crl.R.P.No.1983 of 2009 6

of accident is given as east-west. The tar portion has width of

8metres. Accident spot is shown as 5.50metres south of northern

tar end. Ext.P2 indicates that accident has occurred within the

southern half of the tar portion. Unfortunately there is no evidence

in this case, oral or documentary to show the direction in which the

vehicles came. The final report does not say about the direction in

which the vehicles came. None of PWs.1 to 15 stated about the

direction in which the vehicles came. It is true that in Ext.P2 the

lie of the vehicles after the accident is stated. Jeep driven by PW.5

was seen facing towards west while the bus driven by petitioner

was seen facing towards east. The lie of the vehicles after the

accident by itself cannot indicate the direction in which the

vehicles came. Result is that there is no evidence indicating the

direction in which the vehicles came and as such it is not possible

to say on whose wrong side the accident has occurred.

5. In cases involving motor accidents the mahazar for

scene of accident and the sketch if any, prepared basing on such

mahazar play an important role to fix the place of accident. If the

Crl.R.P.No.1983 of 2009 7

accident has occurred on the wrong side of the offending vehicle

that is prima facie evidence of rashness or negligence. The officer

investigating the case should specifically state in the mahazar for

place of accident the lie and direction of the road and specify the

accident spot. The law officers conducting prosecution should

bring out from the witnesses to the accident the lie and direction of

the road at the place of accident and the direction in which the

vehicle/vehicles involved in the accident came at the relevant time.

It will be ideal if the officer who prepared or proves the mahazar

speaks to the accident spot, and the lie and direction of the road at

the place of accident. Even if the police officer has not specifically

stated that, once the mahazar is properly proved without objection

it is possible for the court to rely on the recitals in that document

as to what the police officer saw at the spot of accident. The

officers investigating the case, the Law Officers conducting the

prosecution and the magistrates conducting the trial of the cases

should alert themselves about this all important matter. Lack of

alertness in the matter can lead to unmerrited acquittals in accident

Crl.R.P.No.1983 of 2009 8

cases which would only help spiraling of motor accidents. In this

case it is not possible to say which of the vehicles has gone over to

its wrong side because the witnesses have not spoken the direction

in which the vehicles came. If the jeep driven by PW.5 has gone to

its wrong side and hit the bus, it is not possible to say that rashness

and negligence was on the part of the petitioner.

6. It is distressing to see that all the relevant documents

including wound certificates and the reports of the Motor Vehicle

Inspector concerning vehicles involved are marked through the

Investigating Officer. He was not competent to prove those

documents. Either, those documents if not disputed by the defence

should have been marked as provided under Sec.294 of the Code

of criminal procedure or by examining the witnesses concerned.

Prosecution has the bounden responsibility to prove that accident

was not referable to mechanical defect the vehicles/vehicles

involved. Defence must also get the opportunity to cross examine

the witness who prepared the relevant documents and introduced

into evidence for the prosecution. Mere markings of the document

Crl.R.P.No.1983 of 2009 9

would not amount to proof of its contents. On going through the

records and hearing learned counsel for petitioner and the learned

public prosecutor I am of the view that the courts below were not

correct in holding petitioner guilty of rash and negligent driving in

the absence of appropriate evidence in that regard.

This revision succeeds. Conviction and sentence of petitioner

are set aside. He is acquitted of the charges found against him.

THOMAS P JOSEPH, JUDGE
Sbna/