High Court Karnataka High Court

Sri Ramesha vs The State By Jayapura Police on 25 September, 2008

Karnataka High Court
Sri Ramesha vs The State By Jayapura Police on 25 September, 2008
Author: Arali Nagaraj
I

IN THE HIGH COURT OF I§:ARNA'1'AKA AT BANCrg§E;(}RE

DATED THIS THE 25% DAY OF' SEWEMBER ?2'<};:s  

BEFOREMH _  7 __
THE HONBLE MRJUSTJCE  '  J 7

 

S/0 Siddaiialaj,-""V_  % L     ,'

Aged a.bout~28   "  

Resic§.éntT'of .(2hikI§é11 1ra,1 Vi11agé"

Hampap:ua.H01:;fi '%    ' '

H.D.KGt,e Taluk     

Mysore I}ist1~ict§' %    _  ..PE'I'I'I'I(I)N}3)R

..  (By S1'i;.I};C SIi1}1ivasa, Adv for

' ¥$:i'i."\Ii;1od Prasad, Adv)

      

'f'h.%:  State? };Jayapura Police
Rcpresmnted by

   The State Public Prosecutor
.. High Court Buildings
' Bangalore. ...RESPONDEN'I'

(By Sri: A.V.Ramakrishna, HCGP)
qr-""'-$~b\'""-*\......



2

This Cr1.RP is filed under Section sgfzigéirfuiiiiaxéoi

CIZPC praying to set aside the judgment arid  
dated 27.03.2008 passed by the 11 Add}, 'District mid' 
Sessions Judge, Mysore in Cr1,A..N_o.7'?'[2G07.  the  "

order dated 03.02.2007 passccrby they JMFfC__.:(EE_
Mysore in co No.1414/2005. - '  * 1 -  

This Cr1.RP coming onafor day, me ' ii

Court made the fo1Iow:'tng:~   '_
 

Petitioner here'ir:1_,:"    in CC
No. 1414/ 2oo5i'a;.n%th¢» molar  JMFC, II Court,
Mysoro   to as "Trial Court" for short}
has "   and order of conviction

anrisenmnce i.--1;;:oeci«io3.o2.2oo7 convicting mm for the

ri .piifiis11able under Section 279 and 304A of IPC,

H  h:'m:1 to undergo simple imprisonment for

 onio   the offence 21/3 279 of H30 and to undergo

 » Sirnploiiiirnpzisonment for a period of 1 126 years for the

Aiofiierlce 11/ s 304A of IPC. He has also challenged the

Hmiudment dated 27.03.2003 passed in Cr1.A.No.77/2007

by the learned II Addl. District and Sessions Judge,

,,.....t'--'~""



3

Mysore (hereinafter referred to as  

short) dismissing the said appeal and    

Judgment and order of   _ 

2. Though this is'  fore"

admission, having regard  (gr 't:h.e.j§'udment
impugled and also    that lower Court
records are xjeee-iv_ed,;:"_~1:pV'fcs£Vv'Vfinal disposal by
consent   the petitioner and also
learned =  ':Vj'__Govemment Pleader. Their

a1'gume1its  merits. Perused both the

 , '_ judgxnents and also the entire material placed

 ' on r€0'?i"~"3-"Iv  

:3; iiviaving heard the learned Counsel for both

 the ddpdafties, the only point that arises for my

' '~§Ie'fei"'miI1ation in this appeal is:

"Whether the Trial Court and the
Appellate Court committed any ermr in
recording their findings that the

accused cemmitted the offences

 xm



punishable 11/535 279 and 3O4AvVcf;f"'»e..
IPC?" '   

My finding on this p<.)'im',-.iés    '

for the following, V 2 2  A

  3    
4. The findings   well as
the Appellate Couzrl:  Vito:  of accident on

29.07.2005

g3.ooi[§ pom; Baradanapura

Villajie ‘– H.D. Kote Road, the

mvolvexliergi of regfistration No.KA 22 —

t§1eV.’Said;.._.acoident, the death of the deceased

c «vg§1:”1*e:s1.11t of fatal injuries sustained in the said

not disputed. The only disputed facts

a1’e”igh:$;1*£_ the petitioncpaccused was the driver of the

V’ 5* eaiti~«_.vehic1e on the said date, time and place of accident

and he caused the said accident by driving the same in

a rash and negligeot manner.

g-~..(–“”””*’—–“‘

S. Sri.D.C.Srinivasa, learned Couneel foiflflie

petitiorzepaccused, vehemently contended that’ iieigr

identity of the accused as driver of the we :

relevant time and place of accident

the prosecution and flietefere, ;

the Trial Court as well as this

‘ petitioner was responeibie the said accident

cannot be sust.ei11ed._»« ‘

c learned HOG? — Sri A.V.

Ramaldiehna that though PW4 to 6 did not

the as the driver of the said tempo at

‘ of accident, the evidence of PWS. 9 and

. iaifewjrespectiveiy owner and cleaner of the said

teznpoi’ elearly establishes the fact that this petitioner

V’ arias.’ tlie driver of the said tempo at that time. He

submitted that the petitioner–aecused did not

offer any explanation in his statement recorded under

Section 313 of Cr.P.C. and he did not specifically state

(—-».–….§_–~\——..–r-“xx

6

therein that he was not driving the said

the relevant date, time and place of

therefore, the findings recorded’ “by* ‘

not call for any interference in fe_vision,:_3 = *

7. On ..evideiieeAVef I”-‘W4 to
6, the eye witnesses it could be

seen that PVi4″«§§e.s ‘eifiee the driver of the

said tnetcénxpo, he could not know
his name and eacidressgfe has stated that after he

went 19 die etafion, he came to know that the

.– ~. the dn'{ref ef the said tempo as Ramesh and

I’:e,’.1=went to the poiice station, the accused

was ppeeefit there. Furizher, PW6 has stated in his

evideixee that he did not see as to who was the driver of

” tempo at the fime of accident, but he came to

ienow that it was Ramesh.

r…..S’3″”‘*\.——~.,.,…a

7

8. On careful reading of the evidenceefi

the owner of the said tempo, it could be

has stated in clear terms t11a<'c't.his its

driver of the said tempo and its n

PW 10 is the said ' hisii

evidence that on the ._1 ted ago
at the afternoon, accused were

txaveiling time, the said

temp;-V = bywtiie accused and he was
cleaner; He' deposed that the accident

occ1;m'ed eh tliathvidaty Baladanapura Village and he

' _ eay how exactly the said accident

2 'It is pertinent to note that the above

A 57 efiidence of PW10 in his examitnation-in–chief has

ifemained totally unchallenged in his cross examination

made on behalf of the accused. Further, as rightly

submitted by the learned HCGP, the accused has not

(

8

stated in statement recorded under

Cr.P.C. that he was not dI’iViI1g,.Ih_f;’2

the Ieievant date, time and

the contention of the iea1Tie,§i”~(3,ounee:l for d”dde«:.petitioner-‘V . L’

accused that the very identitfi “of “t1_1e aceusediias being
the driver of the said date, time a
place of accident eetabfished by the
pmsecution »

‘ etated in their evidence in

clear teiiaed was being driven by its

A_ at and that after the tempo dashed

‘ Karthik, the deceased was dragged

. atof about 35 feet and that the said accident

wae title rashness and negligence on the part of the

A 51” dfiver of the said tempo.

11. On careful perusal of the cross examination
of these three witnesses made on behaif of the

petitio:”1er-accused, it is seen that the above evidence of

r…_..s””—–\..—

9

these witnesses in their exa1niz1ation–iI1~chief..ié3 the

said tempo was being driven by its driver

and also negligently has i

being so, I do not find any

findings recorded by the as aev;:AMfipeHate V

Court that the pIo§=;eeufi_oii’V_ its beyond
reasonable doubt that he
committed the said
aceideiitiii tempo rashly and
negligentiy es’ “Which the deceased Karthik
d.iec1:…–.o t it

1:2; to the sentence imposed on the

H 1.\etitioiie§?{:;§.ek3iised, learned Counsei for the petitioner

that one year simple imprisonment for the

V’ V’ V. offienéeeis under Section 279 of H90 and simple

‘ for 1% years for the ofieraee under Section

‘V 1304A of IPC Imposed on the petitlonenaocused by the

Trial Court and confirmed by the Appellate Court is very

‘__’_____:””u-I—\,__p4-6

10

harsh, in View of the fact that the accuseo ”

about 2’7 yeazs as on the date of

he is not havizlg any afiteeeoent’L’a§_mA~i».;:e’V

guilty of having committee!’ on any’

previous occasion. . the
petit:ioI1er~accused children and
also his par:;n§,»s_%:eand x1.+e: is detained in jail
for the his entire family
will regard to the facts and
feel that the ends of justice

wil} mefg’ of imprisonment is reduced by

‘-im”pn.sfn g seljltence of fine.

IIV;*A;resu1t, this Criminal Revision Petition is

“%ffa1Iowécs;m part. Whiie 1:nai.ntaim’ng the conviction of

petiiioner–aocused for both the offences under Sections

VT -“$79 and 304A of IPC, the sentence of simple

imprisonment for one year imposed on him for the

offence under Section 27 9 of IPC is hereby substituted

C_

11

with sentence of fine of Rs.2,000/— only,

undergo simple for

Further, the sentence of iInpriso1’_jm:enfe».for_:”lféfiyeérs

imposed on him for the oif¢fl=?e 1ir1d;’11’4 of V L’

IPC is hereby redigced fine of
Rs.5,(}00/~ is for the said
offence in defagiit, to for a
further ” out of the fine
to the father of the
deceased Eight
weeks time is the petitioner-accused

to, ~deposi%; fiiie «amount.

Sdfi
Judgé