High Court Karnataka High Court

L Venkataramana vs State Through The Station House … on 23 July, 2009

Karnataka High Court
L Venkataramana vs State Through The Station House … on 23 July, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT QHARWAD

DATED THIS THE 23*" DAY OF JULY, 2oos>;*f..j;.'__'__:   

BEFORE

THE HO%\|'BLE MR.JusT1cEf;jAwA'D R)'-\._HI'i¥"-'i-- .1: '-

CREMINAL PETITION NO.E2%6:2{2OO6.:V."_iAE'" * it 1.

BETWEEN:

 'BA NGAL'»o=R E"; 

LVENKATARAMANA, V Z 
s/o. SUBS/--\NNA SE"'£""TY .|-i~.._  ;
AGED 40 YEARS, 
LORRY DRIVER, V A
R/o. sATHvAvAAi1Ai'A(3AR:.' _ _  -  *

BELLARY.    =i   A ' *7=-___,.-...PETETIOi\éER

(By Sré  .  it

AND:

sTATE TH ROUGH. THE» sT.AT1=oi\:,
HOUSE OFEICER,  *  _  
:<uRuGoDu POLICE STATION',
KURUGODU, REPRE'S'ENT'ED BY SPP,
HI(3H:'«:CO_L§F'iT, " A

 'RE'€PQ§\iD'EN'T,_ 

"(av-sir; 'T3_ii.;'_e.ot~i_%.h'i'hd:, HCG P)

E This Ctiminal Revision Petition is fééed under Section397

 r_/wt 401.. of Cr.P.C. by the Advocate for the petitioner praying
~[_*tt3at'~..this Hon'b§e Court may be pleased to set aside the
'ijvddgment of conviction and sentence passed in C.C.no.167/99

dated 10'10.2003 on the file of the Pré. Civéé Judge { Sr. Dn.) 8:

""CJM, Beéiary and set aside the gudgment of conviction and

sentence passed in Cri.A.No.61/2003 dated 1.12.2006 on the

W



fiie of the PO. FTC-I hoiding concurrent charge of P.O. FTC--1E,
Beiiarv. 

This petition coming on for admission, this 

made the foiiowing:

ORDER

Convictedwaccused is in revision ;a~ga7inst.juidgnnie-n.t .3

Cri.A.No.61/2003 dated 1.12.’2i3{)_6 0i;i”€.h”e nie:di’TrTadi__C_,H 3*

2:7. ‘The. VVpet4i.tiovn:_’3’i’i-sitpending for admission from
2606’ after 3n’oti’ce to the ‘State.

4._ .”3h:7.ifii:e petition is admitted and taken up for final

‘~..,disposai’oy consent.

5. The petitioner was tried and found guiityifor

“the offences indicated above on the accusation that on

8.10.98 at 8.30 a.m., whiie driving iorry NO. KA–34/4901

aw

from Kampli to Kurugodu, crossed a bridge, which was

sub–merged in water near Naarihaila near Shantinagar»._4″A_Vs

the bridge was not worthy of use and was

water, the vehicle capsized in thehalla;””‘7tijere~;wereg:”‘

several passengers travelling in the c;3irer.ier”iporti’on”o:f.__th.ei.’

lorry and some were sitting iriflthe caoi-n and eveflryb_Vody:’§feVlli

into the flowing water and of twlovfears, daughter
of Eshwaramma __due touasphyxia
as a result of drowning:,.~~–v:’_if: A i if V

6. was lodged at the
iurisdictiofnaifip.olice’}V”sta’tio.:n’ be,/A'”_’l3W.’3–Viz’upal<amined_ theV"._evidenc.e~liinf 'P\}"i}i.S'~

complainant as also the injuredVi'i'passengers"_oi*V'the':§vehicle.
Their evidence was ioiiim c.orro'phbr._a~tiiiv-ep from" the other
investigating materiai, Tigria'i'~~CoLUftaccepted. The

accused was %_t"her_e'fore"-.;oinv'icte'd._Va~nd…,s~entenced, against

which he wassvin'Crl;A;'i'io'.'6.1;'2'0O3 reiterating the plea of
innocence';p__ * Appellate Eudge even on

real'@?i'éiS~aE of"'~f.act and evidence found no merit and

.rej«ected theappeai and against the concurrent findings, he

is iAn..grev'is?o»n.",."s

Learned counsel for the petitioner would

that both the judgments impugned are

unsustainable as there is no proper appreciation of

evidence on record. In this regard, his rnain contention is

as

that the prosecution had not established that petitioner

was the driver of the vehicle in question and the l,orrv"ii_n

question was involved in the incident. To gain..S'Ll'pi3,G'F.t'V';{lQ

the contentions, he submits that_ffW.1

different registration number of the is/eh7icie.,..'biit4'l'a'ter«~eit.'

was changed. in the evidence,'«–h_Ve says only falling

into the halla, without specific'a'l'§v_ aVl_Vleg"ing._ith:e rash and
negligent act of the and 6 the
alleged victims have convincingly
driver of the
vehicle___a_nd' negligence, the accident
has contention is that there is no
incriminlating rash and negligent driving.

Hegyvlould sub'm.i_tVthat since rash and negligent driving is

.A notlljprovedrt-he question of convicting him for the offence

iinder IPC does not arise. He has referred

toxthe"-.':oivd'er passed by the Trial Court whereby the

'acctiseyd is convicted only for the offence under section

338 and 304–A of IPC and not for the offence under

it "Section 279 of IPC. §~§e_siibmits that since the accused has

not been convicted for the offence under Section 279 IPC,

NV

6

his conviction for the offence under Section 304-A of 19C is

iilegal. Aiternativeiy, he submits that the pUni_’S1.’]V_i’i’!.u€”l1.t

imposed is very harsh.

8. Per contra, Sri P.i~i.Gc§ti~;h’ihdi._,

supports the impugned jud>grhent4’~._ah–d.

through the evidence on record’;’aj’i.

9. Keeping in””-ri*ii.nd.g ‘;2_vija4tfjis”~urged, I have
examined the iower Court” record ‘V’irr”‘s”upport of the

arguments of» the if; . it
1VO’f”‘1tfi»::a_sv to “hate that right from the
beginning the alleged the petitioner was

the driver the Ag_ood”s vehicle bearing registration

“At””r’:’o”poirtt of time, the accused disputed

driver of the vehicle. PW.5 is the

co’mupiainant’3–.V_oh whose report the investigation was taken

Hup. Though the accused had fuii opportunity to question

V”ix_t’h,e_’ajiegations made in the complaint about the petitioner

being driver of the vehicle, has not even suggested that

a'<'"~'/

11. The second aspect is about the ras.hVVi»-and

negligence of the driver. The accused has not _

situs of the accident or the time of the GCCLJ.;).r-EF’.’:{E::eV’J: u

and evidence of prosecution witnes7ses:1’sh.ow’=that”theVii-o_rr~agii

with severai passengers wasi’driv_Ven by, the ac’cus:e.d_anl:l it

crossed a lake, which was over’fflow_i_ng”_”~ read was
submerged. There VVva&\\’l/#0″ p_ro;:N:/r As expected,
when the vehicles’-evnteriedthe it capsized
resulting in:.:F’o’rtunately, most of
the but resulted in death
of a two accused has not explained
under “lithe drove the vehicle with

passengers onialvroacl, which was submerged by over»

.flow_ing_l’ o.f–_w–aVter. It is a clear case of the petitioner

Hc.o’n-tVr’ave’ri_i_vn_g’the provision of Section 184 of motor vehicle

Act?’ wh:ich”rnandates that who so ever drives a vehicle

dangerously, having regard to the nature, is liable to be

ZpVu’n’ished with imprisonment. Therefore, the evidence

it “given by the prosecution witnesses cleariy indicts the

accused for the rash and negligent driving and

W

9

consequently for the offence under Section 304»~A. The

contention of the learned counsel for the petition.er*~t_ha_t

the Trial Court has not found him guilty for the _

rash and negligent driving has to bVeAgVreject,eu’*t{efcaus:e«.the:u

Trial Court has in para~14 of theju_dg;nent1’has4″c’i:e.at~i:>;fu.’

discussed the evidence Whi-‘”.:h’«–._¢StaVE)’1-l._S’i;iE!S and

negiigent act of the accusedkin,Vdriv’i’ng:i’theVf; vehicle

dahgerousiy endangeriVngRhuAn’i_a n;_ li.fe~–a’nld”property.

12. No. ‘dQE§l’bt, [the’_Tria.lVA”‘coiirt ‘while passing the
order convicted him for the
offenceviiuindet}SeActi”onT”‘2VV79 of_”I’PC perhaps because the
accused’-was Vconvic_tedv«_als.o:’for the offence under Section

3O4–VA_of There’-._are”biVtwo views on this aspect. If a

‘JV’i–…perso’n:,.;’rhas2beenwtharged for the offence of rash and

_n’egl’i’gent.ldrivirig and also for the offence under Section

3′(J.é__ii¥%/ix the punishment for the offence under

‘*..,Sectiorfi”304–A is of higher degree. Therefore there is

“ii:”_mer’g.er and hence it is held that the sentence imposed for

S the offence under Section 30-4~A suffice for the guilt of the

accused established under Section 279 of IPC. That is

(31%/_

actually an accrual benefit to the accused, which is now

tried to be used, to nullify the effect of conviction under

Section 304-A of IPC, such a view is wholly untena_4b.ler-and

rejected in toto.

13. In the resultant positio’n,Hther_e’–,is.;no'”rrierit:?ini.”;

the petition, the petition is rejected_

judgments are confirmed.

14. However, V”ta:l’;ing,_ consideration all
attending circumstancegin..i.il:»hi’C3″!,”¥he”‘petiti’o’ner is placed,
the order re.g_a§-rdiniggfn se.nten’ce is_,to– ‘reviewed. The Trial
Court hassentencejdvtil-nveracctised to undergo SI. for 6

months and to p’ay””.,3 Rs.2SOO/– for the offence

und,e§’Selction of IPC and 2 months ‘5.1. and fine of

offence under Section 337 of IPC and 3

i’m.o’iitVlisvV’S,;r,..__a’n,’£i”..a fine of Rs.1000/– for the offence under

V . Section of IPC.

As seen from the reasoning of the Trial Court,

it ?is a well–reasoned order, but considering the time factor

which is consumed in the prosecution of the accused, the

33,,

sentence of 6 months’ S.I. for the offence punishabie

under Section 304–A of EPC is reduced to three months”;’S..I.

and the sentence of imprisonment for the offe~nce«’V~:i_’ritie_r’

Section 337 {PC is reduced to 15 days

Likewise, for the offence under E§ect:i_onj;338″‘of._h:

sentence to undergo S.I. fo:”.4_3 mo’n_th’–s is sVreiduvce’d ijo”1

month. The order regardinc_f’~ifi’ne_ is V”n1.a:i”ntvain’eEd, The
accused is entitied to’se’t:off.’_$for,th~e_pie-riod ofidetention if
any he has undergone d.uri’n~g

y’ .

16. 5The,acciose«ci–.,.__si’i.aVlI’?sti_rre_nder before the Trial
Court:to%”Ljnd:e»irgo’é:t§i1e :s’en’tence”‘w§thin a period of 15 days

from now .

Sd/–

JUDGE