Delhi High Court High Court

Rajesh Kumar vs State on 30 August, 2011

Delhi High Court
Rajesh Kumar vs State on 30 August, 2011
Author: Mukta Gupta
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

+                      Crl.Rev.P.No.213/2011

%                                            Reserved on: 14th July, 2011

                                             Decided on: 30th August, 2011

RAJESH KUMAR                                           ..... Petitioner
                               Through:   Mr. Ajay Rai, Advocate.

                      versus
STATE                                                       ..... Respondent
                               Through:   Mr. Pawan Behl, APP with ASI
                                          Ramakant, PS Dwarka, Sector 23.
Coram:
HON'BLE MS. JUSTICE MUKTA GUPTA


1. Whether the Reporters of local papers may           Not Necessary
   be allowed to see the judgment?

2. To be referred to Reporter or not?                  Yes

3. Whether the judgment should be reported             Yes
   in the Digest?

MUKTA GUPTA, J.

1. By the present Revision Petition, the Petitioner seeks setting aside of

the judgment dated 28th February, 2011 passed by the learned Additional

Sessions Judge. By the impugned judgment learned Additional Sessions

Judge dismissed the appeal preferred by the Petitioner against the judgment

Crl. Rev. P. No.213/2011 Page 1 of 8
dated 17th August, 2011 passed by the learned ACMM convicting the

Petitioner and order on sentence dated 20th August, 2010 whereby the

Petitioner was sentenced to undergo Rigorous Imprisonment for a period of

one year and pay a fine of Rs. 20,000/- for the offences punishable under

Section 304A IPC, in default of payment of fine to further undergo Simple

Imprisonment for one month and to undergo Rigorous Imprisonment for

three months and pay a fine of Rs. 500/- for offence punishable under

Section 279 IPC, in default of payment of fine to further undergo simple

imprisonment for 15 days.

2. Briefly the prosecution’s case is that on 2nd April, 2000 at about 9.00

p.m. at Purana Najafgarh Road, Harizan Basti, Palam Village, New Delhi a

public way. The accused was driving Bus No. DL1PA-0003 in a rash and

negligent manner so as to endanger human life and safety. While driving the

said vehicle he struck against one scooter bearing No.DL 1S-5532 resulting

in the death of Satish. The Petitioner was arrested and after the investigation

a charge-sheet was filed against him for the offence punishable under

Sections 279/304-A IPC. After recording the prosecution evidence and the

statement of the Petitioner under Section 313 Cr.P.C., the Learned Trial

Court held that the Petitioner was driving the truck in a rash and negligent

Crl. Rev. P. No.213/2011 Page 2 of 8
manner which caused death of Satish. The judgment and order on sentence

passed by the Learned ACMM was appealed against before the Learned

Additional Sessions Judge which was dismissed vide order dated 28 th

February, 2011. The two judgments i.e. passed by the Learned ACMM and

Learned Additional Sessions Judge are impugned in the present petition.

3. Learned counsel for the Petitioner contends that the learned ACMM

and learned Additional Sessions Judge have not appreciated the facts and

circumstances of the case and the sentence awarded to the Petitioner is not

sustainable in the eyes of law. The alleged eye witnesses to the incident that

is PW1 Sat Pal Singh and PW5 Balbir Singh are not the eye witnesses and

are planted by the prosecution. PW1 has not identified the Petitioner as he

was not related to the deceased in any manner. The Trial Court has failed to

appreciate the fact that the alleged spot of incident was a dark place and it

was not possible to see the Petitioner, as there was no independent source of

light or street light. No TIP was conducted as the Petitioner was shown to

the witnesses in the Police Station and this version has been admitted by PW

10 in his cross-examination. The testimony of PW5 is full of improvements

and embellishment and is liable to be dismissed. It is further contended that

the investigating officer was not competent to prove the notice under Section

Crl. Rev. P. No.213/2011 Page 3 of 8
133 Motor Vehicle Act. Thus the legal requirement of proving the notice has

not been complied with. The present case is a case of false implication, thus

his conviction is liable to be set aside. In the alternative it is prayed that the

Petitioner has no previous involvement in any case and has faced trial for ten

years, thus, he be released on probation.

4. Learned APP on the other hand vehemently opposed the petition. It is

contended that there is no infirmity in the judgments passed by the learned

ACMM and the learned Additional Sessions Judge. The testimony of the

eye-witnesses is clear and cogent, PW1 has deposed that on 2nd April, 2000

the bus bearing No. DL-1PA-0003 overtook him and it was driven speedily

and after overtaking he heard a loud noise. When he reached the spot he saw

a man lying in a pool of blood. PW10 the Investigating Officer has also

corroborated the version of PW1 that on the spot he found a dead body lying

in a pool of blood. Thus, there is sufficient evidence on record to prove the

guilt of the accused/Petitioner. Hence the present petition has no merit and

is liable to be dismissed.

5. I have heard learned counsel for the parties and perused the record.

PW5 Shri Balbir Sharma has deposed that on the date of incident when he

reached Pusa Road, Harijan Basti, Palam Gaon near Johar he saw that a bus

Crl. Rev. P. No.213/2011 Page 4 of 8
was coming in a zig zag way on a very fast speed form Palam Gaon side. As

he was frightened he took his scooter down on footpath and parked there to

see the offending vehicle. One more scooter which was being driven by one

Satish was also going ahead of the bus in the same direction. He saw that

the said bus bearing no. DL-1PA-0003 hit the scooter from its left side. The

said scooter rider came under the wheel of the bus and the bus ran over him.

The driver of the bus present in the court stopped the bus 50-100 steps

ahead. He has further stated that he could recognize the driver in the natural

light as well as in the light of the vehicle passing through the said route. The

helmet of the scooter was also crushed. In his cross-examination, he has

deposed that the front left of the bus struck against the front as well as the

back of the scooterist. The scooter fell down itself underneath the front

wheel of the bus. PW1 Shri Satpal Singh had also deposed about the manner

in which the bus was being driven. He has stated that the driver of the bus

was driving the bus speedily and after the bus overtook him he heard a loud

noise under the bus and the bus jumped that time. He was approximately

30-40 meters behind the bus when he reached the spot where the bus had

jumped. He saw a scooter and a man lying in a pool of blood. The head of

the man was crushed under the bus. PW8 Constable Shyam Lal has

Crl. Rev. P. No.213/2011 Page 5 of 8
deposed that along with SI Balram and Constable Anil Kumar he reached

the spot and found a person lying on the road and his head seemed to be

crushed by some vehicle under the helmet. Thus, from a perusal of the

testimonies of the witnesses, it is clear that the manner in which the vehicle

was driven was rash and he was negligent enough to endanger the life of

public. The deposition of PW5 that the bus was coming in a zig zag manner

on a very high speed frightening him to the extent that he took his scooter

down on the footpath and PW1 deposing that the bus was being driven

speedily which overtook him and then he heard a loud noise and the bus

jumped proves the rash and negligent manner in which the Appellant was

driving the vehicle. Therefore, there is sufficient evidence placed on record

to prove that the vehicle was being driven rashly and negligently on a public

way endangering human life likely to cause hurt or injury to any person not

amounting to culpable homicide.

6. The contention of learned counsel for the Petitioner that the

Investigating Officer was not competent to prove the notice under Section

133 Motor Vehicle Act is liable to be dismissed as the Section contemplates

that any police officer authorized by the State Government is competent to

serve the notice to the owner of a motor vehicle, the driver or conductor of

Crl. Rev. P. No.213/2011 Page 6 of 8
which is accused of any offence under this Act.

7. I do not find any perversity much less any illegality in the impugned

judgments on the perusal of the evidence on record. It may be noted that the

power of revision vested in this Court is a kind of supervisory jurisdiction in

order to prevent miscarriage of justice arising from the misconception of law

or irregularity of procedure committed by the subordinate Courts. The

revisional power of this Court is to be exercised to see that justice is done in

accordance with the recognized rules of criminal jurisprudence and the

subordinate Courts do not exceed their jurisdiction or abuse their powers

vested in them under the Code of Criminal Procedure.

8. In Dalbir Singh v. State of Haryana, 2000 (5) SCC 82, the Hon’ble

Supreme Court while dealing with a case punishable under Section 304A

IPC held as under:-

“1. When automobiles have become death traps any leniency
shown to drivers who are found guilty of rash driving would be
at the risk of further escalation of road accidents. All those who
are manning the steering of automobiles, particularly
professional drivers, must be kept under constant reminders of
their duty to adopt utmost care and also of the consequences
befalling them in cases of dereliction. One of the most effective
ways of keeping such drivers under mental vigil is to maintain a
deterrent element in the sentencing sphere. Any latitude shown
to them in that sphere would tempt them to make driving
frivolous and a frolic.

Crl. Rev. P. No.213/2011 Page 7 of 8

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 Section 304-A IPC as attracting the
benevolent provisions of Section 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……..”

9. Hence in view of the law laid down by the Hon’ble Supreme Court, I

do not find any merit in the contention of the learned counsel for the

Petitioner to grant him the benefit under the probation of Offender Act and

release him on probation.

Petition is dismissed.

MUKTA GUPTA, J.

August 30, 2011
‘rb’

Crl. Rev. P. No.213/2011 Page 8 of 8