JUDGMENT
Vinod Prasad, J.
1. The revisionist Sukhram was tried by Additional Chief Judicial Magistrate, court No. 7, Ghaziabad in Case No. 251 of 2004, State v. Sukhram for offences under Sections 279, 304A, 427 I.P.C., Police Station, Kavi Nagar, District Ghaziabad arising out of Crime No. 728 of 2000. Finding the revisionist guilty under Sections 279, 304A, 427 I.P.C. the trial court convicted him under the aforesaid sections and sentenced him for rigorous imprisonment of one month under Section 279 I.P.C, four months rigorous imprisonment for each of the offences under Section 304A and 427 I.P.C vide its order dated 22.6.2004. The trial court further ordered that all the sentences shall run concurrently. Aggrieved by the aforesaid conviction and sentences the revisionist preferred Criminal Appeal No. 55 of 2004, Sukhram v. State, which appeal was heard and decided by Additional Sessions Judge, Court No. 12, Ghaziabad who was please to dismiss the aforesaid appeal on 12.12.2006 in toto, hence this revision challenging both the aforesaid orders of conviction and sentences and the affirmation thereof.
2. The synopsized allegations against the revisionist are that Sunil Kumar Agrawal (deceased) who was the brother of Anil Kumar Agrawal, informant, was returning on his Moped to his house on 17.12.2000 at 6.00 P.M. when at Rajnagar Fly Over Crossing Roadways Bus No. U.P.-24-1886 dashed against his Moped from behind as result of which the deceased Sunil Kumar Agrawal was thrown on the ground and the said Roadways Bus crushed him to death. Neeraj Kumar, a scooter rider chased the said bus on which the driver of the bus ran away from the spot after leaving the bus. The F.I.R. of the said incident was lodged by Anil Kumar Agrawal on 17.12.2000 at 6.45 P.M. at Police Station Kavi Nagar, District Ghaziabad, which was registered as Crime No. 728 of 2000 under the aforesaid sections. The investigation revealed that the present revisionist was the accused of the aforesaid offences and therefore, the charge sheet was laid against him.
3. During the trial Anil Kumar Agrawal, informant was examined as P.W.1, Y.P. Singhal P.W.2, Sub Inspector J.K. Gangwar P.W.3, Neeraj Garg P.W.4, Gagan Nanda P.W.5, Pradeep Suxana P.W.6 in support of the prosecution version. The accused did not examine anybody in his defense. From the evidence on record and finding the case of the prosecution to have been proved to the hilt, Additional Chief Judicial Magistrate, court no, 7, Ghaziabad convicted the revisionist for offences under Section 279, 304A, 427 I.P.C and sentences him for one month rigorous imprisonment on the first count and four month rigorous imprisonment each on the rest of the two counts vide his impugned order dated 22.6.04. As has been stated above the appeal of the accused was also dismissed by the Lower Appellate Court.
4. I have heard Sri A.P. Tiwari, learned Counsel for the revisionist as well as learned A.G.A. in support and opposition of this revision.
5. Sri A.P. Tiwari learned Counsel for the revisionist fairly conceded that so far as findings of fact recorded in this revision are concerned both the courts below did not commit any error in recording the said findings of fact. Consequently, learned Counsel for the revisionist did not lay much emphasis on the conviction part of the impugned judgments and conceded that the revisionist has been rightly convicted. However, he addressed the court on the sentence part of the revisionist an contended that six years has lapsed since the incident had taken place and to send the revisionist to jail at this belated stage for a maximum period of four months rigorous imprisonment will not serve any useful purpose. He submitted that sentencing the revisionist to jail is not going to further cause of justice. Learned Counsel for the revisionist contended that after the appeal of the revisionist was dismissed on 12.12.2006, the revisionist has already remain in jail for more than a month and therefore his substantive sentence of imprisonment be altered into fine.
6. Learned A.G.A. on the other hand contended that the sentence is too meager and therefore it should not be altered.
7. I have considered the submission of both the rival sides. As of now after the appeal of the revisionist was dismissed on 12.12.2006, he is in jail till date. Therefore one and a half months he has already served out the sentence. In my view no useful will be served in dismissing the revision in toto and allow the revisionist to serve the rest of the period of his imprisonment. From the judgment of the trial court I find that the trial court even though has sentenced the revisionist for a smaller period of four month but it has not cared to anoint the damage done by the revisionist to the bereaved family. In matter of such a nature I am of the opinion that the accused must be directed to compensate the deceased family adequately. During the course of the argument learned Counsel for the revisionist has informed the Court that under Motor Vehicles Accident Claim six lac rupees has been paid to the family of the deceased already. I am of the view that under such facts the revision should allow and the substantive imprisonment of jail of rest of the period of two and a half month should be altered by imposing a further fine of Rs. 15000/- on the revisionist out of which Rs. 12000/- shall be given to the family members of the deceased.
8. In view of what I have stated above this revision is allowed in part. While the conviction of the revisionist is maintained on the aforesaid counts, his conviction of substantive imprisonment is altered to pay a fine of Rs. 15000/- in all under all the three heads. The revisionist is granted one month from today to pay the said fine. After the fine is deposited by the revisionist the trial court concerned is directed to pay Rs. 12000/- as compensation to the entitled family member of the deceased. For the purpose of realizing the fine the revisionist is directed to be released from jail on his furnishing a personal bond of Rs. 20000/- and two sureties each in the like amount to the satisfaction of the trial court concerned. In the event of failure by the revisionist to deposit the amount of fine, which has been awarded on him by this judgment, within the specified time allowed by this judgment the trial court is directed to issue a warrant of arrest against him, get him arrested and send him to jail to serve out the remaining part of sentence imposed by it.
9. With the aforesaid direction this revision is allowed in part.