Bombay High Court High Court

State Of Maharashtra vs Austin Anthony D’Souza on 5 March, 1986

Bombay High Court
State Of Maharashtra vs Austin Anthony D’Souza on 5 March, 1986
Equivalent citations: 1986 (3) BomCR 44
Author: A Tated
Bench: A Tated


JUDGMENT

A.D. Tated, J.

1. The State preferred this appeal against the judgment and order dated 10th July, 1981 passed by the learned Judicial Magistrate, First Class, Vasai, in Criminal Case No. 1299 of 1978 acquitting the respondent-accused driver of on S.T. bus-of the offences punishable under sections 279 and 304A I.P.C. and section 116 of the Motor Vehicle Act, 1939.

2. The facts leading to the prosecution of the respondent-accused lie in a very narrow compass. The accused on 18th July, 1978 was driving State Transport Bus No. MHF 481 plying between Arnala and Virar. He left Arnala at about 2 p.m. At a short distance from Arnala Bus Station there is a building where the Bank of Maharashtra is housed and near that building there is a sharp curve. The bus driving from Arnala to Virar has to travel from west to east and hear the Maharashtra Bank building it has to take a sharp turn towards north. While the bus driven by the accused was negotiating the curve near the Maharashtra Bank building, the left middle portion of the body of the bus came in contact with the wall of the Maharashtra Bank building and at that time deceased Sakina Vahad Bugadwala, aged about 20 years, who was walking by the side of the Maharashtra Bank building, was crushed between the body of the bus and the Maharashtra Bank building, and she succumbed to the injuries sustained by her in the impact of the bus. Near the Maharashtra Bank building there is a cutcha road of the, width of about three and half feet and beyond that there is a tar road of the width of 13 feet and beyond the tar road there is some cutcha road. The bus while negotiating the curve had left the tar road and went on the cutcha road and, while so negotiating the curve, the middle and the rear left portions of the bus brushed the wall of the Maharashtra Bank building and in the process the pedestrian Sakina was crushed and succumbed to the injuries. On those facts, the prosecution alleged that the accused was rash and negligent in driving the vehicle and thereby caused the death of Sakina. He was, therefore, prosecuted for the offences mentioned above.

3. The defence of the respondent-accused as disclosed in his examination under section 313 Cri.P.C., is that a vehicle was coming from the opposite side and, therefore, he stopped the vehicle, and he had to shunt the vehicle to make room for the vehicle coming from the opposite direction. At that time there was commotion at the back side and, therefore, he got down and witnessed that a woman was pressed between the wall of the Maharashtra Bank building and the bus. He denied that he was rash and negligent in driving the vehicle. He led no evidence in defence.

4. The learned Judicial Magistrate, after considering the evidence adduced by the prosecution, found that the prosecution failed to prove the offence beyond reasonable doubt, and, therefore, he acquitted the respondent-accused.

5. Feeling aggrieved, the State has come up in appeal.

6. The learned Public Prosecutor Mr. P.M. Vyas contends that while the respondent-accused was negotiating the curve near the Maharashtra Bank building he had taken the vehicle from the tar road to the extreme left-hand side on the cutcha road and he did not exercise the necessary care in negotiating the curve and thereby the middle and the rear portions of the vehicle brushed against the wall of the Maharashtra Bank building and deceased Sakina, who was then passing by the side of the Maharashtra Bank building, was crushed between the bus and the Maharashtra Bank building. According to the learned Public Prosecutor, the learned trial Magistrate rightly rejected the defence story that the accused had to take the vehicle to the extreme left to make room for the vehicle coming from the opposite direction. The Conductor Shankar Santu Barad (P.W. 3) who was on the vehicle at the time of the incident, stated that some bus was coming from the opposite direction and in order to make way for the bus to pass, the accused had to take the bus towards the side of the Maharashtra Bank building. This testimony is not borne out by the report Ex. 19 made by him at the police-station immediately after the incident. He was serving with the State Transport Corporation and he and the accused were working together for the last may years, therefore, naturally to save the accused he introduced the story of a bus coming from the opposite direction, and that was rightly rejected by the learned Judicial Magistrate.

7. The learned Public Prosecutor contends that when the bus left the road and went to the cutcha road, so deep as to strike against the Maharashtra Bank building which was after the cutcha road of three and a half feet, clearly indicates negligence on the part of the driver. The evidence of Rafika Sakir Husain (P.W. 2), who was walking ahead of deceased Sakina, shows that at the time of the incident some persons were walking on the cutcha road by the side of the Maharashtra Bank building and this the respondent-accused could have seen and, therefore, his leaving the road and going to the cutcha side road so as to cover the whole cutcha road and brush the vehicle against the wall of the Maharashtra Bank building clearly indicated that the accused was culpably negligent in driving the vehicle and it resulted in crushing deceased Sakina by pressing her with the left side body of the bus against the wall of the Maharashtra Bank building.

8. The learned Counsel for the respondent-accused, Mr. J.C. Rajani, contends that at the time of the incident the vehicle was not being driven at a high speed. The vehicle had started on its journey from Arnala to Virar from the bus stand which was at a distance of about 70 feet from the spot of the incident. At the spot of the incident there was a curve of the length of about 35 feet and there was a sharp turn near the Maharashtra Bank building. The vehicle going towards Virar from Arnala had to pass from west to east upto, the Maharashtra Bank building and near the Maharashtra Bank building there was an acute turn towards north. He submits that while negotiating the turn near the Maharashtra Bank building the accused, in order to leave sufficient space for any vehicle that may come from the opposite direction, must have gone to the extreme left on the cutcha road and the front portion of the bus had passed without dashing deceased Sakina. After the front portion of the bus had passed ahead without dashing the pedestrian walking by the side of the Maharashtra Bank building, the driver was not expected to look back in order to see that no one is dashed by the rear portion of the vehicle. He submits that taking into consideration the facts and circumstances attending the incident, though it maybe said that the driver was to some extent negligent, it could not be held that he was culpably negligent. According to him, this is a case of error of judgment. The accused committed error in judging that when the front portion of the vehicle passed on without coming in contact with the Maharashtra Bank building, the rear portion would also pass without coming in contact with the Maharashtra Bank building, but unfortunately his judgment turned to be wrong and the left rear portion of the vehicle brushed the Maharashtra Bank building and in that process the pedestrian Sakina, who was then near that building, was crushed. The learned Counsel contends that this is a case of mere error of judgment and the negligence, if any, of the accused is not so gross as to hold him guilty of the offence punishable under section 304A I.P.C. In support of his submission he relied on the Supreme Court decision in Syad Akbar v. State of Karnataka, . In that case a woman accompanied by her 4 years old daughter came out of her village to cross the highway. While crossing the road the mother asked the child to go back home but when the mother had crossed the road and descended into the deep ditch on the other side, the child suddenly dashed across the road to join her mother and was caught under the left front wheel of a passenger bus driven by the accused and was crushed to death. According to the eye-witness account of the four passengers of the bus, at the material time the accused was driving the bus slowly, as a narrow bridge was thirty feet ahead, and when the child suddenly appeared on the road, he immediately swerved the vehicle to the extreme right side of the road in order to save the collision. It was also clear that if he had moved the bus further to the right, it would have fallen in the ditch, endangering the lives of the passengers. On those facts the accused was convicted by the Judicial Magistrate of the offence under section 304-A I.P.C. In appeal the Sessions Judge maintained the conviction. In revision the High Court also endorsed the view taken by the Sessions Judge that the maxim res ipso loquitur was attracted to the facts of the case and maintained the conviction. On appeal to the Supreme Court, the conviction was set aside and the accused was acquitted. Their Lordships of the Supreme Court while considering the scope of the application of the maxim res ipso loquitur expounded the law at page 40 of the report as follows :—

“In our opinion, for reasons that follow, the first line of approach which tends to give the maxim a larger effect than that of a merely permissive inference, by laying down that the application of the maxim shifts or casts, even in the first instance, the burden on the defendant who in order to exculpate himself must rebut the presumption of negligence against him, cannot, as such, be invoked in the trial of criminal cases where the accused stands charged for causing injury or death by negligent or rash act. The primary reasons for non-application of this abstract doctrine of res ipse loquitur to criminal trials are : Firstly, in a criminal trial, the burden of proving everything essential to the establishment of the charge against the accused always rests on the prosecution, as every man is presumed to be innocent until the contrary is proved, and criminality is never to be presumed subject to statutory exception. No such statutory exception has been made by requiring the drawing of a mandatory presumption of negligence against the accused where the accident tells its own story of negligence of somebody. Secondly, there is a marked difference as to the effect of evidence, viz. the proof, in civil and criminal proceedings. In civil proceedings, a mere preponderance of probability is sufficient and the defendant is not necessarily entitled to the benefit of every reasonable doubt; but in criminal proceedings, the persuasion of guilt must amount to such a moral certainty as convinces the mind of the Court, as a reasonable man beyond all reasonable doubt. Where negligence is an essential ingredient of the offence; the negligence to be established by the prosecution must be culpable or gross and not the negligence merely based upon an error of judgment. As pointed out by Lord Atkin in Andrews v. Director of Public Prosecutions, (1937)2 All.E.R. 552 : 1937 A.C. 576 ‘simple lace of case such as will constitute civil liability, is not enough’; for liability under the criminal law a very high degree of negligence is required to be proved. Probably, of all the epithets that can be applied `reckless’ most nearly covers the case”.

On the facts of that case, Their Lordships of the Supreme Court held that it was evident that the accident happened due to an error of judgment and not negligence or want of driving skill on the part of the accused. Their Lordships further observed that an error of judgment of the kind, such as the one in the instant case which comes to light only on post-accident reflection, but could not be foreseen by the accused in that fragmented moment before the accident, is not a sure index of negligence, particularly, when in taking and executing that decision the accused was acting with the knowledge and in the belief that this was the best course to be adopted in the circumstances for everyone’s safety.

9. In the present case the speed of the vehicle was normal as it should be while negotiating a curve. The front portion of the bus had not dashed either against any pedestrian or on the wall of the Maharashtra Bank building. Do doubt the respondent-accused was negligent, in the sense that knowing that pedestrians were walking on the side cutcha road, he had taken the vehicle to the extreme left of the cutcha road so as to touch the Maharashtra Bank building. However, the negligence under the circumstances of the present case was not so gross as to brand it culpable negligence. Thinking that he should leave sufficient space for any vehicle that may come from the opposite directions, he had taken his bus to the extreme left right upto the Maharashtra Bank building which was at a distance of about three and a half feet from the tar road; and the front portion of the bus having passed without hitting the Maharashtra Bank building or any pedestrian, the accused must have thought that the rear portion also might pass without hitting any pedestrian or the Maharashtra Bank building, but he failed in his judgment and the unfortunate incident took place. Under such circumstances, I agree with the learned Counsel for the respondent-accused that this is a case of error of judgment and though two views on the facts of the case are possible, it would not be proper for this Court to take the view in this appeal against acquittal which is not favourable to the accused.

10. In this view of the matter, the appeal is dismissed. The bail bond shall stand cancelled.