15''}
._ID
IN THE HIGH ooum OF KARNATAKA, BANGHLQRE
DATED THIS THE 4TH DAY OF APRIL..w2{v)V:(I8"'sj"wVs. 0 h
Famo"" 'ii Fthmed,
S/o Ameer Ahamed, '
Aged about 42 years; «_
Driver of Bus Be.-aring-- ~
No.KA.o2/9225, _ .
Behind Basaves-ii1waI'£i'I*a1'i;ies,j]__ 1 .0 "
Horapet,
Chitradu.__rga'; " :Pet.itioner
(By
ANDf7..,, ii 0
....i:,..'i.__
T116 State~oi' K.l:'iJ".Tl.l:l.l.-".'-i.i'h1'..~,-"iv
By its State Prosecutor,
'_ Qoutrt ofA'Kama'taka,
.Béi1.2éL!.ore-*~5_60 001; : -.e-spondent
Addifionai S'.P.P.,)
Revision Petition is filed under Section
397 as 401 Cr.P.C-. praying to set aside the Judment and
usenteiice of conviction passed by the Additional, Sessions
Judge, Fast Track Court--i,. Chitradurga in
"._Cri;A.No. 16/2005 dated 11-10-2005 and the judgeH1_11_
and sentence passed by the C.J.M., Chitradurga, in
V 102/2903 dated 02606-2965.
This petition coming on for hearing, this edgy the
Cuurt, made the fellewfingz V _
,,,e-
Petitioner-accused is convicted t'0f' 'it1:.e' .01TeI1¢ese.
punishable 11/8. 279, 337, 3303 0003045
.L_
f 6 1:11 d {O ;-ffji fie' '--'.fR§;e,1.,GG5i'~--..1ui*E an rifle 1
punishable UIS. '% R1. for three
months and pay default to undergo
simple days for an oifence
I-2.1. its: six pay fine of Rs. 1,000;- in
defatflt, jtxndergb for one month for an offence
V' - &pttI':1iS:;1'xa'l3lt:& IPC. To undergo R.I for a period of
"Q_ne" pay fine of Rs.3,000_l-,. in default to pay
42,..- ..V--_.'... .. ..
1-~1__c, _.tu_ ,uuuc1' u 3.1. for 3 months for an efienee
AApuI1ishACable U/S. 304(A) IPC, by the Judgment of
cozevicflon and sentence passed by the Chief Judicial
A .----§MagistI'ate, Chitradurga dated 02.06.2005 in C.C.No.
v4.9»./1.ua'.f2L.e
102/ 2003, which is confirmed by Judgment}--.i dated
11.10.2005 passed by the Additional Sessions.§l;1id_fié:.;_:Fast
Track Court, and Chitradurga in Cr1.A. No, 0. 0
4-Is'...-...m
2_ ma 11 ' pr 4.}. ....;;.
4* '......*.... .'.--,._-.. '.'..._ « ....;
iufi ufifli lasts 01 u.._u.: PL'Ua§;U'VV LL 1._U':¢:: H,!L_ A 6:15
follows: . h A V
That on 06.10.2002'lV'Vi'l":.'?1t _VVahout,.4': 'Dam, on
Davanagere - Matadakare area,
the acct_1_,d_-_ -,ti driver of
.... .;\.-u 1-an-;-nu
Thpppeswafiiy __ 'KIA-U2-9220 drove the
same and negligent manner,
dashed to fan __autorickshaw bearing No.KA-
16/75"? i~- Jtirinivasa, due to impact, the
' 5! 'V -- V" ., V .. .-...-1
_Hfl'|1f.l"\'ly'il"1kQl"Il1II'r 1'1f1'I"l'I£I1Il' g'l')IvI'v7I'I1'Il'a all';
.A died on their way to hospital and one
the hospital While taking treatment and
other viz., Srlnivasa (driver of auto--PW.4),
Roopafll and RT. Savitha a1__,lt__in_._ inim'ies= .A...,...r
'V; ' Q 'Lani-ru-r-I u-u-nan as-931-1 _ _ ' '-
CGHeCt.'IIig '£336 1'61 vmit uiutci , tn ui:l.Lu run I:
"Chitradurga filed charge sheet against the accused-
5iA.v\au.L«___
petitioner for the offences punishable U/ S. 279,Vi33p7, 338
63 304-A IPC.
3. The prosecution in support it-éfci.é_1se
churn-In-|rl-:-Iflnnnnrl Tlflfu 'I 4-.-u. T3111' 1''! ..-u.'-. .-.' ..-..'I..1?'£-uh.-..-I 'I"..\.... 'I L-
c tutu mu r.wa.1 LU r.w.1r A
P. 15. No evidence Was: let on ,
petitioner. On appreciafioxntof the tiocumentary
evidence, the A tile accused-
... nu.-'us Amt.' gs..- asa.-l»4LI'.a|", _\.-~ a '- :1 «It, -1': rl-I%JvIII6\-I J. -ura.i.\ra.L\z
§3'_ij:'si'i 1115 nf'fi=-nngg
sentenced" A ibefore.
._ bpwitnesses examined P.W.1 is the
cleaner meant,
not supported the case of the
'PlI'|l$E|£VIl'I"'I'I"';I\TIV-'lGI'Il" '-11: 'man 'nag;-In I-Iwcu-I<I-xzu-1 1-:1-uni-31:; In' F') H... R
«I~'5.i~"'§\a\/3-.5-I-A-['41.]-I .ll.bv1.l¢:I.D I)'-IIJJ-I LI. LKJKJ. lluaulb. I. W-A L" 'J
» ere ._the Witnesses for scene of occurrence
but he have not supported the case of
fliepactaident, PWA is :1 xx. -i'a_t-1ic__shnw and
ptosecuticn. PW.3 is the complainant and eyewitness to
___ __ _ 11431.. __n_
" :__:_-___I __-__....:4.._.___ 4.- ___:_1__.;. 111:. rs IL A __ 4.1__:___
gl 1 cu- yC IIJICSS LU HLSUIUCIIL. FWS. O (5 "1" 1 U1 11
H evidence have stated that autorickshaw was proceeding on
\
the extreme left side of the road and it was goitjogein the
West-East direction, at that time, the bus east
corn side, entered its extreme right s§id.e'v_A4_j;I:I._rt;.r; of
: nu A-uni n-a-n1-u-.-'.-- _-_':_'._' V _.
.{'GE'ud and 1111'. {I1 uuttu IU1 1% 41; 5.1 rg
fir
. a9
5
0:
extreme left side of the roa.d,_ becanse of
3 & 4 and other sustaj11e'i.l_V'?grievot1's and two
persons died on waist the.hh~ospita1 and another
'___é!'S()!1 died in vhgspie,-.;!.c .....u....M...
Not'run' g coritragiigis evidence to disbelicve or
discard Ixiaterial on record further
revedl__s that'tii1ere"is"a:"divid.er at the scene of occurrence
as depicted the spot sketch. Petition _.r--
1:a'*~.crossed the {Md dmuer auu uau g 1
-edfttxeme right side of the road and caused
t ta¢cid¢nt;serte *
7
L' xi1'1G--t1e.t r_r_m'n 7 r . .122 & 5. mm I=w.9 & 10 are
as
'6:
A r1cac1 bodies of deceased N.G. Vasanthalakshmi, Kum:
/P4
fiiau./\ ault 1/9-»-
A. _ _,,, '!A '
Savitha 85 G. Soumya and issued post mortem reports as
per Ex.P.6, 7 & 8 respectively. PW.11 85 the
doctors who treated the injured
1'
TNT? A\ ._.-.-.-..-I 1"}.-....-.-..-. II'!!!
'T 1u IKUULJH. [FVV
6. PW. 12 is the; Motor e i svhs
inspected the bus as the in the
accident. He in depesed that the
nnnidpqf ip nn_.ta i 'n qnnv ('I11 ,
........ . v . . .....1 _. 'IJ§'? ..i
accordingly;-.he;issue.Ci.as perex.p. 10. W. 13 is the
owner ct accident, she has been
....¢1id-' not support the case of the
prosecntieI1,vv' are the investigating officers,
V "accused.
it .1' careful scrutiny of the material on record
the ocular evidence of injured eyewitnesses
---- r--------- '-p' -u- ----'I--------' --- w--'
it it PWs=3 «J; 4 ..eupL. wit
V' .. __ L1... __ ._
;u1c same would reveai the' [.11 ace-U
H being the driver of the bus drove the same in a h'gh speed,
fflulvx/.'*.'L_,tl/L..
in rash and negligent manner, took the bus tejextrelne
right side of the road and dashed against
which was proceedings on the of
-_.-....l f'l\'l-... .-..._....
1 HM. 111C 15 C
negligent in driving the as .__''and was no
contributory negligence on partaoi' anmnckshaw
driver. There is on record to
eyewitness. triaiicourt as"vrei1"'as the first appeiiate
court. on agapretgiatioli t.'1e: m_ateria1'on record in proper
._ at 5 right conclusion that the
pctitioner4_'_here'ii1_ham committed the ofl'ences
ptrsnsruable U}... '. 1"" On re-
»A Vjaplpieciiation. of the material on record, I do not find any
in the Judgments and order of conviction
A .1r_i':«
A7 the trial Court as well as the first appellate
rt;
_ .;,_..
_ 'I_._.______ ._ __ __._______I
at n w v r, as garos tn" "entence. it is
an
US
'Harguecl by the learned counsel for the petitioner that
petitioner herein is sole bread earner in the famiiy~.,and he
has got responsibility to maintain his
who are solely depending upon the H
family to look after his
put behind bars, peflfionerantihis will be
put to untold sentence imposed
upon petitioner is too harsh,
excessive ' ac taxen While
__ it no the hardship pleaded by the
petitionee the totality of the facts and
.;rfc{:I1'fnAst 11 Ls, this . "rt i... of .he csnside. W *..e=.'.* that
I
i
I
1
i
5
.A senizenee imposed upon the petitioner for the proved
harsh and excessive and the same is
liable modified. Hence, I pass the following:
ORDER
it it “Judgment of conviction and sentence passed by the court
x.é’]ju\/l_C»LI- I’./’-._ ‘
below convicting the petitioner for the oifenees pufxishable
U/S. 279, 337, 333 & 304-A IPC is :_ The
O I
napfence _f ‘I1’|’I’I”I 3
Av!-l’\I.lC saggy: .5
1,, 1-‘r
petitioner the offences pur1ihi;”1e…u[S;.33b’279–, 43. Vc’§:,s3cJu8″‘-..
IPC., remains un-a]Iered.Huoweve,1_?’,”‘in the
sentence of imprisonment 1 1etitioner for
an offence punishabiefll he is sentenced to I
u.I.1uu.1 5.. “,5… ‘fef_ u. inn. u.um..m
for the sail? ifihe of 1?s.3,000/-. in
defaq1t__of jeisentenced to sufi’er S.I. for
furtlier It is ordered that the
.1rren V, II the
3 ;trial, to set 011’ as provided under Section 428