High Court Madras High Court

Jesudurai vs State on 16 June, 2009

Madras High Court
Jesudurai vs State on 16 June, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:16.6.2009

CORAM:

THE HONOURABLE MR.JUSTICE G.RAJASURIA

Crl.R.C.No.12 of 2006
and
Crl.M.P.No.56 of 2006

Jesudurai							...  Petitioner 

vs.

State, rep.by
The Inspector of Police,
Traffic Investigation,
J3, Guildy Police Station,
Chennai.							...  Respondent
 
Prayer:  Petition filed under Section 397 r/w 401 of Cr.P.C. against  the judgement dated 29.12.2005 passed by the learned Additional District cum Sessions Judge, (IV Fast Track Court) in Cr.A.No.203 of 2005 confirming the conviction and sentence imposed in the order dated 12.4.2005 passed by the IV Metropolitan Magistrate, Saidapet, in C.C.No.6687 of 2003.

		For Petitioner       :   No appearance
		For Respondent    :   Mr.Hasan Md.Jinnah
					    
		       		O R D E R	

Animadverting upon the the judgement dated 29.12.2005 passed by the learned Additional District cum Sessions Judge (IV Fast Track Court) in Cr.A.No.203 of 2005 confirming the conviction and sentence imposed by the IV Metropolitan Magistrate, Saidapet, in C.C.No.6687 of 2003, dated 12.4.2005, this criminal revision case is focussed.

2. Compendiously and concisely, the case of the revision petitioner, as stood exposited from the records could be narrated thus:

On 22.2.2003, at about 11.45 p.m., the offending vehicle, viz., Qualis Car, bearing Registration No.2626, which was driven by the accused in a rash and negligent manner, was negotiating along Brindavan Street, West Mambalam, from West to East and dashed against a cycle, which was ridden by Palanivelu by having his colleague Senthilkumar as pillion rider, from behind and caused fatal injury to Senthilkumar and simple injuries to Palanivelu. The lower Court convicted the accused for the offence under Sections 304(A), 337 IPC and Section 184 of the Motor Vehicles Act, based on the evidence of P.Ws.1, 2, 3 and 5 and also placing reliance on the medical evidence of Doctors P.Ws.6 and 7 and other documents and imposed the following sentences:

(i) to undergo one month rigourous imprisonment and to pay a fine of Rs.500/- for the offence under Section 337 IPC;

(ii) to undergo rigourous imprisonment for 6 months and to pay a fine of Rs.5000/- for the offence under Section 304(A) IPC;

(iii) to undergo one month rigourous imprisonment and to pay a fine of Rs.250/- for the offence under Section 184 of M.V.Act.

3. Being aggrieved by and dis-satisfied with the conviction recorded and sentence imposed by the Court below, this revision is focussed on the main ground that the identity of the accused as the person, who caused the accident by driving the vehicle was not established before the lower Court, nevertheless the trial Court simply took the prosecution case for gospel truth and recorded conviction as against the accused and imposed the sentences unjustifiably and those alleged eye witnesses were not real eye witnesses, nonetheless the lower Court simply treated them as eye witnesses.

4. The point for consideration is as to whether the finding of the lower Court is perverse in allegedly treating the non-eye witnesses as eye witnesses and giving the finding as though the identity of the accused was established. Despite opportunities given, no one represented the revision petitioner.

5. The learned Additional Public Prosecutor would invite the attention of this Court to the evidence of P.Ws.1, 2, 3 and 5 and develop his argument to the effect that copiously and cogently, convincingly and truthfully those witnesses, without any embellishment detailed and delineated the occurrence.

6. The contention of the revision petitioner that the identity of the accused as the person who drove the offending vehicle has not been fortified or buttressed by any preponderance of probabilities. I am fully aware of the fact that the accused need not prove his plea beyond reasonable doubt the defence and at least if the accused is capable of creating a picture in the mind of the Court in favour of the defence theory based on preponderance of probabilities then that would be sufficient for acquittal. But in this case, the very rider of the cycle, involved in the accident, categorically deposed to the effect that he was the person who was riding the cycle by having the deceased as the pillion rider along the said road and at that time, the offending vehicle driven by the accused came from behind in a rash and negligent manner and dashed against his cycle and caused the fatal accident. The other witnesses P.Ws.1, 2, 3 and 5 also corroborated the evidence of P.W.1. No doubt P.W.5 while furnishing the Registration number of the vehicle, instead of specifying as 2626 stated as 2676, which the trial Court correctly understood, as a mere error and pointed out that it was nothing but lapse lingua on the part of P.W.5 in furnishing that offending vehicle’s registration number as 2676 instead of 2626. The defendant cannot try to make a mountain out of mole hill.

7. It is the duty of the criminal Court to see the reality and arrive at the conclusion, which the lower Court correctly did, warranting no interference by this Court, while exercising its revisional jurisdiction. Unless there is perversity or non-exercise of jurisdiction or wrong exercise of jurisdiction on the part of the trial Court, the question of invoking the revisional jurisdiction by this Court does not arise. Here in this case, even the scanning of the evidence, which this Court is not expected to do in detail, would exemplify and demonstrate, display and convey that the lower Court correctly recorded the finding of guilt as against the accused, warranting no interference by this Court.

8. However, I could see one technical error on the part of the lower Court in imposing the sentence in respect of the offence under Section 184 of Motor Vehicles Act also. Having imposed substantive sentences of imprisonment as well as fine for the offence under Section 304(A) IPC relating to the death of Senthilkumar and under Section 337 IPC relating to the injuries sustained by Palanivelu, the lower Court even though was justified in recording the finding of guilty under section 184 of the Motor Vehicles Act, was not justified in imposing substantive sentence as well as fine of Rs.250/-, as it is redundant and falls foul of Section 71 of the Indian Penal Code, as it is quite obvious and axiomatic. Hence, the substantial sentence of imprisonment and the finding imposed under Section 184 of the Motor Vehicles Act alone is set aside and the rest of the findings, convictions and sentences, including the sentence of fine imposed against the accused are confirmed.

9. In the result, the criminal revision case is partly allowed. Since the revision petitioner is not present, the lower Court is directed to issue warrant to the revision petitioner on receipt of a copy of this order, so as to secure his presence and commit him to jail in order to undergo the sentence, if he has not already undergone. Consequently, connected miscellaneous petition is closed. The fine of Rs.250/- (Two hundred and fifty) relates to the offence under Section 184 of M.V.Act, if collected already, the same shall be returned by the lower Court to the accused.

Msk

To

1. The learned Additional District cum Sessions Judge,
(IV Fast Track Court.

2. The IV Metropolitan Magistrate, Saidapet,

2. The Public Prosecutor,
High Court