High Court Kerala High Court

Rasheed vs State Of Kerala on 6 March, 2007

Kerala High Court
Rasheed vs State Of Kerala on 6 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 837 of 1998()



1. RASHEED
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.N.P.SAMUEL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :06/03/2007

 O R D E R
                         K.R. UDAYABHANU, J

             =================================

                     CRL. R.P. NO.  837 OF 1998

             =================================

               Dated this the 6th day of March 2007




                                O R D E R

The revision petitioner stands convicted for the offence

under Sections 279, 337 and 338 of the Indian Penal Code and

sentenced to undergo simple imprisonment for 15 days for the

offence under section 279 and to undergo simple imprisonment

for one month for the offence under section 338 IPC. No

separate sentence is awarded for the offence under section 337

IPC. The prosecution case is that on 31.07.1991 at about 7.15

a.m the bus driven by the revision petitioner/accused, that was

proceeding from east-west hit on another bus that came from

opposite direction alleging that the accident occurred due to the

rash and negligent driving of the bus by the accused/revision

petitioner. PW7 sustained multiple fractures and PW8 sustained

fracture of her nasal bone. The rest of the witnesses have also

sustained minor injuries. Both the courts below have held that

the accused is guilty of rash and negligent driving.

CRL. R.P. NO. 837 OF 1998 : 2 :

2. I find that the scene mahazar clearly indicated that the

bus driven by the revision petitioner was totally on the wrong

side. The contention of the counsel for the revision petitioner

that it was a rainy day and that the visibility was poor and both

the vehicles has applied brake and that the accident was

unavoidable, cannot be sustained in view of the fact that the

vehicle was a public career and the revision petitioner ought to

have been careful. Had he driven the vehicle in a normal speed

in the above conditions the accident could have been averted.

The report of the A.M.V.I showed that there was no mechanical

defect to the vehicle. In the circumstances, I find no reason to

interfere in the findings of the courts below.

3. Considering the fact that the incident had taken place

more than 15 years ago and the revision petitioner was facing so

far under the ordeal of prosecution and court proceedings, I find

that the sentence is liable to be modified. The sentence for the

offence under section 338 is modified to imprisonment till rising

of the court and to pay a compensation of Rs.10,000/- to PW7

CRL. R.P. NO. 837 OF 1998 : 3 :

who sustained multiple fractures and in default to undergo simple

imprisonment for one month. No separate sentence is awarded

for the offences under Section 279 and 337 IPC. The revision

petitioner is granted one month’s time from today onwards to

pay the amount of compensation. The revision petitioner shall

appear before Judicial First Class Court, Kodungallur on

30.04.2007 to receive sentence.

The Crl. R.P is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV

CRL. R.P. NO. 837 OF 1998 : 4 :