High Court Punjab-Haryana High Court

Jagir Singh vs State Of Haryana on 10 December, 2009

Punjab-Haryana High Court
Jagir Singh vs State Of Haryana on 10 December, 2009
Crl. Revision No.2053 of 2002                                        -1-



    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                    CHANDIGARH

                                CRIMINAL REVISION No. 2053 OF 2002.
                                     DATE OF DECISION : 10-12-2009.




Jagir Singh.
                                                 ...... PETITIONER

                                   Versus


State of Haryana.
                                                 ..... RESPONDENT



CORAM:- HON'BLE MR.JUSTICE RAM CHAND GUPTA


Present:       Mr. N.S.Shekhawat, Advocate
               for the petitioner.

               Mr. S.S.Randhawa, Addl. A.G., Haryana.
                          ***


RAM CHAND GUPTA, J.

This revision petition is directed against the judgment

dated 01.10.2002 rendered by the court of Additional Sessions Judge,

Hisar, vide which it dismissed the appeal against the judgment of

conviction dated 13.09.1996 rendered by the court of Judicial

Magistrate First Class, Hisar, vide which it convicted the present

revision-petitioner for offences under Sections 279/304-A of Indian

Penal Code (hereinafter referred to as the ‘IPC’) and however, the

sentence of imprisonment for offence under Section 304-A IPC was
Crl. Revision No.2053 of 2002 -2-

reduced from eight months R.I. to six months R.I. while maintaining

the remaining sentences including the sentence of fine.

2. Briefly stated, the case of the prosecution is that on

26.07.1989 Sushil Kumar – complainant was driving a scooter bearing

No. HYW-4598 and Subhash (deceased) was pillion rider. The scooter

was being driven on the extreme left side of the road at a moderate

speed. When they reached near Central Hall, Hisar, a truck bearing

registration No.HRB-4861, which was being driven by the accused –

Jagir Singh in a rash and negligent manner, came from the backside and

in a process of overtaking the scooter, the driver of the truck hit against

the scooter from backside due to which complainant fell down on one

side of the road whereas, Subhash was run over by the truck and hence,

sustained injuries. He was removed to the hospital and however, he

succumbed to the injuries in the hospital.

3. After registration of FIR investigation was taken in hand.

Postmortem examination on the dead body of Subhash was got

conducted. Statement of witnesses were recorded. The scooter and

truck, involved in the accident, were taken into possession and both the

vehicles were mechanically examined. Photographs of the place of

occurrence were taken and rough site plan of the same was also

prepared which is Ex.PW4/E. After completion of investigation, report

under Section 173 Cr.P.C. was filed against the accused for trial of

offences punishable under Sections 279/304-A IPC.

4. Accused was charged for offences under Sections 279/304-

A IPC by the learned Trial Court to which he did not plead guilty and
Crl. Revision No.2053 of 2002 -3-

claimed trial.

5. In order to substantiate the allegations against the accused,

prosecution examined as many as four witnesses. PW1 is Sushil Kumar

– complainant who deposed regarding the case of the prosecution. PW2

is Fateh Singh in whose presence the vehicles involved in the accident

were taken into possession. However, he did not support the

prosecution version. PW3 is Dr. Ramesh Jindal, who conducted the

postmortem examination on the dead body of Subhash and proved his

report Ex.PW3/A. PW 4 is Jai Hind, ASI, who had recorded the

statement of the complainant and investigated this case.

6. In the statement recorded under Section 313 of Cr.P.C, the

accused denied the incriminating evidence coming against him and

pleaded innocence, however, he did not lead any evidence in his

defence.

7. Learned Trial Court convicted the present revision-

petitioner for offences under Sections 279/304-A IPC and sentenced

him for the said offences. Accused preferred appeal against the said

judgment of conviction and order of sentence passed by learned Trial

Court before the court of Additional Sessions Judge, Hisar, who

dismissed the same except for modification in the order of sentence and

hence, present revision petition.

8. I have heard Mr. N.S.Shekhawat, learned counsel for the

revision-petitioner and Mr. S.S.Randhawa, Additional Advocate

General, Haryana and have gone through the whole record carefully.

9. It is settled principle of law that in its revisional
Crl. Revision No.2053 of 2002 -4-

jurisdiction, this Court is not to reappreciate and reappraise the

evidence until and unless, it comes to the conclusion that the findings

recorded by the trial court are perverse, illegal and erroneous on

account of misreading of evidence. The courts below while relying

upon the cogent and convincing evidence of prosecution witnesses,

were right in coming to the conclusion that the prosecution had proved

its case against the accused beyond a reasonable shadow of doubt.

10. It has been argued by the learned counsel for the revision-

petitioner that Fateh Singh, PW2 had not supported the version of the

prosecution, in whose presence the vehicles involved in the accident

were taken into possession. However, this plea has already been

considered by the learned Trial Court and moreover, Fateh Singh is not

the eye-witness of the occurrence. It has further been argued that the

only eye-witness of the occurrence, Sushil Kumar, has deposed that the

truck was coming from backside of the scooter and that he came to

know about the accident when Subhash had already fallen down from

the scooter. However, the mere fact that truck came from behind the

scooter and hit against it due to which both the riders of the scooter had

fallen down goes to prove that the truck was being driven in a rash and

negligent manner by its driver. The statement of complainant found

corroboration from site plan Ex.PW4/E, of the place of occurrence.

Driver of the truck should have taken proper care while overtaking the

scooter as the scooter was going ahead of the truck.

11. Both the courts below have found the deposition of Sushil

Kumar – complainant(PW1) convincing and reliable. Deposition of the
Crl. Revision No.2053 of 2002 -5-

complainant is fully corroborated by the medical evidence as well.

12. Hence, no fault can be found with the judgment of

conviction passed by the learned Trial Court as well as by the learned

Appellate Court.

13. So far as order of sentence is concerned, it is contended by

the learned counsel for the revision-petitioner that he has already

undergone 29 days’ imprisonment and that he has been facing agony of

trial since 26.07.1989 i.e. for the last about 20 years and hence, it is

argued that he should be given benefit of probation under the Probation

of Offenders Act, 1958 or the sentence be reduced to the period already

undergone by him. On the point he has also placed reliance upon 2008

(2) RCR(Crl.) 478, Paul George v. State of NCT of Delhi.

14. On the other hand, it was argued by the learned Additional

Advocate General for the State of Haryana that the present revision-

petitioner has taken away the life of a person by driving the truck in

rash and negligent manner and hence, taking into consideration the

nature of offence, no interference in the order of sentence passed by the

learned Appellate Court is called for.

15. Law on the point as to whether the benefit of probation

under the Probation of Offenders Act should be granted to the accused

convicted for offence under Section 304-A of IPC, has been settled by

Hon’ble Apex Court in Dalbir Singh v. State of Haryana, 2000(2) RCR

(Crl.) 816 by observing that the courts should not as a normal rule,

invoke the provisions of the Probation of Offenders Act when the

accused is convicted of the offence under Section 304-A of IPC in
Crl. Revision No.2053 of 2002 -6-

causing death of human beings by rash or negligent driving. Relevant

paragraphs No.12 and 13 of the judgment read as under:-

“12. In State of Karnataka v. Krishna alias Raju (1987) 1
SCC 538 : (AIR 1987 SC 861 : 1987 Cri LJ 776) this Court
did not allow a sentence of fine, imposed on a driver who
was convicted under S. 304-A, I.P.C. to remain in force
although the High Court too had confirmed the said
sentence when an accused was convicted of the offence of
driving a bus callously and causing death of a human being.
In that case this Court enhanced the sentence to rigorous
imprisonment for six months besides imposing a fine.

13. Bearing in mind the galloping trend in road accidents in
India and the devastating consequences visiting the victims
and their families, Criminal Courts cannot treat the nature
of the offence under S. 304-A, I.P.C. as attracting the
benevolent provisions of S. 4 of the PO Act. While
considering the quantum of sentence, to be imposed for the
offence of causing death by rash or negligent driving of
automobiles, one of the prime considerations should be
deterrence. A professional driver pedals the accelerator of
the automobile almost throughout his working hours. He
must constantly inform himself that he cannot afford to
have a single moment of laxity or inattentiveness when his
leg is on the pedal of a vehicle in locomotion. He cannot
and should not take a chance thinking that a rash driving
need not necessarily cause any accident; or even if any
accident occurs it need not necessarily result in the death of
any human being; or even if such death ensues he might not
be convicted of the offence; and lastly that even if he is
convicted he would be dealt with leniently by the Court. He
must always keep in his mind the fear psyche that if he is
convicted of the offence for causing death of a human
being due to his callous driving of vehicle he cannot escape
Crl. Revision No.2053 of 2002 -7-

from jail sentence. This is the role which the Courts can
play, particularly at the level of trial Courts, for lessening
the high rate of motor accidents due to callous driving of
automobiles.”

16. This judgment was subsequently followed by the Hon’ble

Apex Court in B.Nagabhushanam v. State of Karnataka, 2008(3)

RCR(Crl.) 50 and the benefit under the Probation of Offenders Act was

denied to the accused for commission of offence punishable under

Section 304-A IPC.

17. In the present case, while driving his truck, the accused hit

the scooter from behind and crushed the pillion rider of the scooter

under the wheels of his truck hence, taking into consideration the legal

proposition settled by Hon’ble Apex Court in Dalbir Singh’s case

(supra) followed in B.Nagabhushanam’s case (supra) and in view of

peculiar fact and circumstances of this case, I am of the view that it is

not a fit case in which the benefit of probation under Probation of

Offenders Act should be granted to the accused. Learned Appellate

Court has already reduced the sentence to six months R.I. for offence

under Section 304-A IPC and hence, in my view no further reduction in

the sentence is called for merely on the ground that the present revision-

petitioner is facing trial for the last about 20 years.

18. Hence, for the reasons recorded above, the present revision

petition being devoid of any merit, is hereby dismissed. The judgments

of conviction and order of sentence are upheld.

19. Bail bond of the revision-petitioner stands cancelled. The

concerned Chief Judicial Magistrate shall take necessary steps to
Crl. Revision No.2053 of 2002 -8-

comply with the judgment with due promptitude keeping in view the

applicability of provision of Section 428 of Code of Criminal Procedure

and submit his compliance report within two months.

( RAM CHAND GUPTA )
December 10, 2009. JUDGE
‘om’

Note: Whether to be referred to reporter? Yes / No