High Court Punjab-Haryana High Court

Dalvinder Singh vs State Of Haryana on 22 January, 2009

Punjab-Haryana High Court
Dalvinder Singh vs State Of Haryana on 22 January, 2009
      In the High Court of Punjab and Haryana at Chandigarh



                               Crl. Revision No. 1062 of 2008 (O&M)
                               Date of Decision:22-01-2009

Dalvinder Singh


                                          ---Petitioner

                   versus

State of Haryana



                                          ---Respondent
Coram:      HON'BLE MRS. JUSTICE SABINA


Present:    Mr. R.K.Malik, Advocate,
            for the petitioner

            Mr. Sidharth Sarup, AAG, Haryana




SABINA, J.(Oral)

Petitioner-Dalvinder Singh was convicted under Sections 279,

337 and 304 A of the Indian Penal Code(hereinafter referred to as ‘ IPC’)

vide judgment dated 18.10.2006 rendered by Judicial Magistrate Ist Class,

Kurukshetra. Vide order dated 19.10.2007, the petitioner was sentenced

to undergo rigorous imprisonment for six months and fine of Rs. 1000/-

under Section 279 IPC and was sentenced to undergo rigorous

imprisonment for six months under Section 337 IPC and was sentenced to

rigorous imprisonment for a period of two years and fine of Rs. 10,000/-

under Section 304-A IPC was also imposed. All the substantive sentences

were ordered to run concurrently. Petitioner deposited the fine imposed by

the trial court. Aggrieved by the same, petitioner preferred an appeal and

the same was dismissed by the Additional Sessions Judge, Fast Track

Court,Kurukshetra on 26.5.2008.Hence, the present revision petition.
Crl. Revision No. 1062 of 2008 (O&M) -2-

Prosecution story, in brief, as noticed by the Appellate Court in

para 2 of its judgment is as under:-

“This case relates to a very tragic occurrence and

briefly stated it is that on 12.12.1996 accused

Dalvinder Singh was driving the Matador Bus No.

DL-4CB-1609 of Saraswati Model School,

Kurukshetra and children as student of the school

was travelling in it. There was an unmanned level

crossing No. 55/C, while crossing the railway track,

the driver of the Matador bus namely Dalvinder

Singh did not take proper care. He drove the vehicle

in a rash and negligent manner without even caring

for the train coming on the railway track which he

was crossing at an unmanned level crossing in area

of village Pindarsi. Passenger train No. 2 JNK was

passing and the the school bus was hit resulting in

death of three students namely Karnail Singh son of

Nasib singh, Kumari Sonia alias Rekha daughter of

Rattan Singh and Vikram Singh son of Gurnam

Singh who died on the way to the hospital. Many

children travelling in the school bus were injured.

Information was received in the police station

regarding the collision involving the Matador Bus No.

DL-4CB-1609 and 2 JNK passenger train at gate No.

55/C Km No. 69/1. First information report was

recorded and a police party led by Gandeep Singh SI

of the GRP reached the place of occurrence. The

Matador Bus had turned turtle. Inquest proceedings
Crl. Revision No. 1062 of 2008 (O&M) -3-

were conducted and report under Section 174

Cr.P.C. was prepared regarding Karnail Singh, Sonia

and Vikram Singh who died at the spot. One injured

child Bhupesh Kumar was taken to Anand

Orthopedic centre, Kurukshetra and was then

referred to PGI, Chandigarh. He also died on the

way and inquest proceedings followed. As many as

thirteen children namely Priyanka daughter of Rattan

Singh, Nitu daughter of Baldev Singh, Rina daughter

of Balraj Singh, Rekha daughter of Rattan Singh,

Gita daughter of Suresh, Navneet son of Gurnam

Singh, Baljit son of Balvinder, Suresh son of Ami

Chand, Vikhjeet son of Rattan Singh, Sandeep Singh

son of Harjinder Singh, Sandeep son of Satbir and

Navtej son of Baldev were injured. Accused

Dalvinder Singh himself was injured and was

admitted in LNJP Hospital, Kurukshetra. Accused

as also ten of the injured were then referred to

PGIMER, Chandigarh. Accused was arrested on

28.3.1997. Site plan of the place of occurrence

was prepared. The Matadoe Bus involved in the

accident was taken into possession and was got

mechanically examined. Statements of witnesses

were recorded and after completion of the

formalities, accused Dalvinger Singh was sent up for

trial.”

Learned counsel for the petitioner has submitted that the

prosecution had failed to prove its case. Petitioner was in custody for the
Crl. Revision No. 1062 of 2008 (O&M) -4-

last 8 months and in case his conviction was to be upheld, his sentence

be reduced to period already undergone by him.

Learned State counsel, on the other hand, states that the

petitioner was driving the Matador and was crossing the unmanned rail

way track negligently and due to this reason many children travelling in the

vehicle, in question, suffered injuries and three children succumbed to their

injuries on the way to the hospital.

On 12.12.1996, petitioner was driving Matador, in question,

and was taking school children to school. Petitioner crossed the

unmanned rail way track without bothering for the oncoming train and as a

result the passenger train struck against the Matador, in question. Three

children, namely, Karnail Singh, Sonia alias Rekha and Vikram Singh died

due to the injuries suffered by them. Many other children in the vehicle, in

question, also suffered injuries.

PW-1, Rajesh Verma has deposed that on 12.12.1996

instead of him, petitioner was deputed with vehicle, in question. PW-14,

Sandeep Singh, PW-17 Balvinder Singh and PW-8 Suresh Kumar have

also deposed that the petitioner was driving the vehicle, in question, on the

day of accident. PW-8, Suresh Kumar has deposed that he was working

as an Assistant on train No. 2 JNK on 12.12.1996 and when the train

reached Pindarsi crossing No. 55/C, suddenly the Matador, in question,

came on the track and the driver of the train tried to stop the train but it

collided with the Matador, in question. PW-2, Rati Ram has deposed that

he was present in his quarter at 8-00 a.m. on the day of occurrence and on

hearing a loud noise, he reached the spot and found that the Matador, in

question, had collided with the train. Children and the driver of the Matador

were badly injured. PW-4, Gurdip Singh deposed that he reached the

spot and arrested the driver of the vehicle, in question. PW- 10,
Crl. Revision No. 1062 of 2008 (O&M) -5-

Dr. Surinder Kumar proved the Medico Legal Report of the injured and the

petitioner. PW-5 ASI Surinder Singh proved the inquest report with

regard to the dead bodies of Karnail Singh, Sonia alias Rekha and Vikram

Singh. Thus, the prosecution had been successful in proving its case.

Petitioner had crossed the unmanned railway track without bothering to

wait for the oncoming train. Due to rash and negligent act of the petitioner,

who was driver of the vehicle, in question, three children lost their lives

and the remaining children suffered injuries.

In the facts and circumstances of this case, it is not a fit case

where the sentence of imprisonment of the petitioner can be reduced to

already undergone by him. The facts and circumstances of this case are

too shocking to take any lenient view.

, This revision petition is dismissed accordingly

(SABINA)
JUDGE

January 22, 2009
PARAMJIT