IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 593 of 2007()
1. EETTISSERI KUTTIATU VEETIL PUSHPAJAN,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.A.T.ANILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :14/02/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 593 OF 2007
=================================
Dated this the 14th day of February 2007
O R D E R
The revision petitioner/accused stands convicted for the
offence under sections 279, 337 and 338 of IPC and sentenced to
undergo imprisonment till the rising of court and to pay a fine of
Rs.1000/- in default to undergo simple imprisonment for 15 days
for the offence punishable under section 279 IPC., to pay a fine of
Rs. 500/- in default to undergo simple imprisonment for 15 days
for the for the offence punishable under section 337 IPC. and to
pay a fine of Rs. 1000/- in default to undergo simple
imprisonment for 15 days for the offence punishable under
section 338 IPC. and also to suspend the driving licence for a
period of six months from the date of surrender vide section 22
(1) of the Motor Vehicles Act.
Both the courts have concurrently found that the accused
are guilty of offences. The bus hit on a tree on the side and
overturned. PWs 1 to 25 were examined and Exts. P1 to P3 were
CRL. R.P. NO. 593 OF 2007
: 2 :
marked. Both the courts have found that the evidence of
witnesses adduced PWs 2,3,5 and 10 established the prosecution
allegation that the accused drove the vehicle in a negligent
manner. About 18 passengers sustained injuries and the injuries
of some of the passengers were grievous in nature. I find no
reason for interference in the findings of the courts below. The
sentence imposed is just flea bite in nature. The revision petition
is dismissed in limine.
K.R. UDAYABHANU, JUDGE.
RV
CRL. R.P. NO. 593 OF 2007
: 3 :