Bombay High Court High Court

Jagannath Fakirchand … vs The State Of Maharashtra on 21 April, 2003

Bombay High Court
Jagannath Fakirchand … vs The State Of Maharashtra on 21 April, 2003
Author: P Gaikwad
Bench: P Gaikwad


JUDGMENT

P.B. Gaikwad, J.

1. Original Accused Jagannath Fakirchand Khandebharad being dissatisfied with the order passed by the Judicial Magistrate (First Class) Ambad dated 29/9/1989 convicting him for the offence punishable under Section 279 of Indian Penal Code and directing him to suffer R.I. for 3 months and to pay fine of Rs. 300/in default R.I. for one month, further convicting him for the offence under Section 337 and directing to suffer R.I. for 3 months and to pay fine of Rs. 300/in default R.I. for one month, and also convicting him for the offence under Section 42(1) read with Section 123 of Motor Vehicles Act and directing him to pay fine of Rs. 1000/- in default R.I. for 3 months, which is later on confirmed in Criminal Appeal No. 63/1989 by Sessions Judge, Jalna by his order dated 30/3/1994, filed present petition.

2. The facts, in brief, leading to the present petition are that; The alleged accident took place on 6/3/1988 on Chikangaon to Kharadgaon road near Chinchgaon fata. It is alleged that, the present petitioner was driving tractor bearing registration No. MFT/2301. It is further alleged that, some 30 to 40 occupants were in the trolly of the said tractor. A marriage party was proceeding in the said tractor along with two other tractors. It is further case of prosecution that, the petitioner who was driving tractor was rash and negligent. The tractor accordingly turned turtle. The occupants from the trolly of the said tractor including Bajrang, Damu, Natha, Namdeo i.e. near about 10 to 12 persons sustained injuries. It was also noticed that the petitioner was driving tractor without having any valid licence. Information was accordingly given to the police station Ambad. Injured were taken to the Primary Health Centre, Pachod. Laxman Joshi, Head Constable attached to the Ambad Police Station, made inquiry and thereafter filed complaint in respect of the said incident. Accordingly, registered offence under Section 279 and 338 of Indian Penal Code and also offence under Section 42(1) read with Section 123 and 116 of Motor Vehicles Act. Head Constable Joshi, after completing investigation submitted charge sheet before the Judicial Magistrate (First Class) Ambad.

3. The Judicial Magistrate (First Class) accordingly recorded plea of accused as per Exh.3. Particulars of offence were explained to the accused on 27.12.1988. The accused pleaded not guilty to the charge and claimed to be tried. The prosecution to connect the accused with the above said crime examined 5 witnesses i.e. P.W. 1 Prakash Chagan, one of the injured, P.W.2 Natha Motiram Kasbe, another injured and an eye witness to the said incident. P.W.3 Dr. Sudam Mogale, medical officer attached to the Primary Health Centre, Pachod. P.W.4 Dr. Mohamad Ismile, is another medical officer who examined some of the injured. P.W.5 is Laxman Joshi, investigating officer. Through his evidence Complaint Exh. 27 is got proved.

4. The Judicial Magistrate (First Class)after considering the evidence on record concluded that the accident is out come of negligence and rashness on the part of the present petitioner while driving the Tractor from Chikangaon to Kharadgaon. Accordingly he convicted the accused for the offence under Section 279 and 337 of Indian Penal Code. He also concluded that, at the relevant time accused was not having driving licence and, therefore, convicted for the offence under Section 42(1) read with Section 123 of Motor Vehicles Act. The Petitioner being dissatisfied with the said order filed Criminal Appeal before Sessions Judge, Jalna i.e. Criminal Appeal No. 63/1989. Same is heard by Sessions Judge, Jalna and decided same by his order dated 30/3/1994 and dismissed the same as same being without merit. Said order is challenged by original accused present petitioner by filing present petition.

 5. In the petition , I heard Shri  S.C.    Bora advocate for  the Petitioner and Shri Bajpai A.P.P.  for State at length.  
 

6. It is  submitted by Shri S.C.  Bora advocate for petitioner that this being a revision  the  evidence on  record  can  safely  be considered when the findings recorded by the Judicial Magistrate (First Class), which is later on confirmed by the Sessions  Judge  Jalna,  is perverse,  there  is  no  proper evaluation of evidence. Secondly according to him, both the courts below  failed to consider  the  fact  that  P.W.   1 and 2 Prakash and Natha , in their evidence have  stated  that  they  have seen  the  accused  prior to the accident at some market place and, therefore, the identity of the person who was driving the tractor at the relevant time is in  dispute, and in such circumstances the Judicial Magistrate (First Class)  ought  to  have  given benefit to the accused as prosecution failed to prove identity of the  person  who was driving  tractor.    Thirdly, according to him there were 3 tractors in which  a  marriage  party  was  being taken  and  in  view  of  this  position identity of the person who was driving tractor involved in the  accident ought to have been proved beyond doubt.  Fourthly, it is contended  that,  in the present case the evidence about rashness and negligence on the part of  the  person  who was  driving tractor has not been satisfactorily proved. Lastly, it is contended that  at  any  rate  the  courts below  ought to have considered that the accused present petitioner is entitled for benefit, either under Section 360 of Criminal Procedure Code  or  under  Probation  of Offenders  Act,  however,  he is directed to suffer R.I. for 3 months and same is disproportionate.   Shri  Bora, advocate  for  the petitioner placed reliance on certain authorities  in  support   of   his   contentions   i.e. Bhausaheb Vs.   State of Maharashtra  and relying on the ratio laid down in the  said authority,  according  to  him,  in  revision  or  while exercising  revisional  jurisdiction  evidence  can   be reassessed.    He   also   placed  reliance  on  another authority Radhelal Vs.  State of Maharashtra, 1982  Mah. Law Journal, page  no.  181.  While relying on the other two authorities i.e.  2001(10) Supreme Court Cases,  477 and  1995 (Supplement- 2) Supreme Court Cases, page 385, according to him this is a fit  case  where  benefit  of Section  360  of  Criminal  Procedure  Code  needs to be given, in case, if it  is  held  that  the  evidence  on record  adduced  by  the  prosecution  is  sufficient to convict the accused.  
 

 7. On the other hand it is  submitted  by  Shri Vajpai, A.P.P.  for the state that, the order convicting the accused for the offence under Section 279 and 337 of Indian Penal  Code  is proper and justified.  He further submits that, in the present case identity of accused is not in dispute.  Even the accused was found not  holding driving  licence and in such circumstances, according to him, this is not a fit case where benefit  of  Probation of  Offenders  Act is to be given nor there is any scope to take any lenient view.  He, therefore,  requested  to dismiss the petition as the same being without merit.  
 

8. Considering  the submissions it is necessary to see whether the findings  recorded  by  the  Judicial Magistrate  (First  Class) convicting the petitioner for the offence under Section 279 and 337  of  Indian  Penal Code is proper and justified.  
 

 9. From  the  evidence  on  record   and   more particularly, from   the   evidence  of  P.W.    3  Head Constable Laxman Joshi which is  at  Exh.    26,  it  is apparently  clear  that,  he made inquiry and thereafter made report on 18.3.1988 which is at Exh.  27.  From the evidence,  according  to  him,   the   tractor   bearing registration No.    MFT/2301  was  involved  in the said accident.   Same  was  proceeding  from  Chikangaon   to Kharadgaon   and   alleged   accident  took  place  near Chinchkhed village.  On the basis  of  report  given  by this witness  crime  No.   48/1988 is registered for the offences under Section 279 and 338 of I.P.C.   and  also for  the  offence under Section 42 read with Section 123 of Motor Vehicles Act.    Firstly,  so  far  as  regards identity  is  concerned,  as  the present petitioner was driving said tractor at the relevant time,  evidence  of P.W.   1  and  P.W.2  has  got  relevance  as they being injured in the said  accident.    On  perusal  of  their evidence  it  is  sufficiently  clear that, according to both these witnesses present petitioner original accused was driving  tractor  at  the  relevant  time  when  the accident took   place.     In  cross  examination  these witnesses  have   admitted   the   position   that   the petitioner,  who  was  driving  the tractor, was seen by these witnesses even prior to  the  accident  at  market place.   This  again  confirms  the  identity of present petitioner as he was driving  tractor  at  the  relevant time.  On close scrutiny of the evidence and considering the  reasoning  given  by the Judicial Magistrate (First Class) Ambad, and by the Sessions Judge, Jalna,  I  find that, the conclusion arrived at by both the courts below holding  that  the  accused  was  driving tractor at the relevant time i.e.  on 6.3.1988 when the  accident  took place, is proper and justified.  
 

 10. Another   aspect   is   about  rashness  and negligence on the part of the present petitioner.   From the  evidence  of  these two witnesses, if read together with other circumstances on record and the fact that the tractor turned turtle, itself makes it clear that he was driving tractor rashly and negligently.  Without  giving much details in respect of the evidence of P.W.1 and 2 I find  that  both  the  courts below have considered this aspect at length and rightly concluded  that  there  was negligence  and  rashness  on  the  part  of the present petitioner while  driving  tractor  and  the  conclusion arrived  at  in  that  respect is definitely reasonable, proper and acceptable.  So far as regards offence  under Section  337  is concerned, though the charge was framed under Section 338 the Judicial Magistrate (First  Class) has  rightly  concluded  that  there was no grave injury and, therefore convicted the present petitioner for  the offence under  Section  337.    Thus,  so far as regards order of conviction for the offence  under  Section  279 and  337  of Indian Penal Code is concerned, I find that same is reasonable.  So far as  regards  conviction  for the  offence  under  Section 42 read with Section 123 of Motor  Vehicles  Act  and  from  the  tenor   of   cross examination  of the witnesses and even, in the statement under Section 313, the accused has not made  clear  that he  was  holding  licence  nor  he  produced same before investigating   officer    during    the    course    of investigation.   In  view  of this position, I find that this particular aspect whether he was holding a  driving licence  or  not is within his specific knowledge and it was open for him  to  produce  the  same  and  thus  the findings  recorded  by  the court below concluding that, the accused was driving tractor  at  the  relevant  time without holding any licence is again justified.  
 

11. Shri Bora advocate for petitioner relying on the authorities referred above requested to give benefit under Section 360 of Criminal Procedure  Code  or  under Probation of  Offenders Act.  I find that in the present case near about 10 to  12  persons  sustained  injuries. Further  the  petitioner  was  driving  tractor  without holding any licence and in view of this position, to  my mind,  it  will  not  be desirable to give benefit under Section 360 of Cr.P.C.  or under Probation of  Offenders Act.   However,  purpose  will be served if the order of sentence is modified and the accused is directed to  pay fine amount for the offence under Section 279 and 337 of I.P.C.   So  far  as regards offence under Section 42(1) read  with  Section  123  of  Motor  Vehicles   Act   is concerned, fine of Rs.  1000/- is imposed and it is seen from  record  that  he  has  already  deposited the said amount.   There  is  nothing  to  modify  the  order  of conviction  and sentence so far as regards offence under Section 42 read with Section 123 of Motor  Vehicles  Act is concerned.    So far as regards offence under Section 279 and 337 of I.P.C.   is  concerned,  considering  the nature  of  offence,  manner  in which it took place and other factual aspects, I find that,  for  offence  under Section 279  of  I.P.C.    the petitioner is directed to suffer S.I.  till rising of court and to pay fine of Rs. 1000/- while in respect of offence under Section 377  of I.P.C.  he  is  directed  to suffer S.I.  till rising of court and to pay fine of Rs.  500/-.  
 

 12. In   the   result  order  of  conviction  is maintained.  Order  of  sentence  is  modified.      The Petitioner is  directed  to  suffer S.I.  till rising of court and to pay fine of Rs.   1000/-  in  default  S.I. for  one  month  for offence under Section 279 of I.P.C. He is further directed to suffer S.I.   till  rising  of court and to pay fine of Rs.  500/- in default S.I.  for 15 days  for  offence under Section 337 of I.P.C.  Order of conviction and sentence, so far  as  regards  offence under  Section  42(1) read with Section 123 of Motor Vehicles Act is concerned,  is  confirmed.    With  this modification petition  is  dismissed.    His  bail  bond stands cancelled.   He  is  directed  to  appear  before Judicial  Magistrate  (First  Class)  Ambad on 9/6/2003. Record  and  Proceeding  be  sent  to  the  lower  court immediately.