- 1 -
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CRIMINAL APPELLATE JURISDICTION
CRIMINAL REVISION APPLICATION NO.75 OF 1999
Yasin Sheku Nigewan .. Applicant
vs
The State of Maharashtra .. Respondent
Mr.Nitin Jamdar for Applicant
Mr.H.J.Dedhia APP for State-Respondent
CORAM: A.S.OKA, J
JUDGMENT
ig DATED : 15th July, 2009
1. The submissions of the learned counsel appearing
for the applicant and the APP for the State were heard on
the earlier date. The applicant was prosecuted at the
instance of the State for offences under section 304-A of
the Indian penal Code (Hereinafter referred to as the
Penal Code) and section 134 of the Motor Vehicles Act,
1988 (hereinafter referred to as the said Act) which is
punishable under section 177 of the said Act. The
applicant was convicted by the learned Chief Judicial
Magistrate, Solapur. The applicant was sentenced to
suffer rigorous imprisonment for six months and to pay
fine of Rs.100/- for the offence under section 304-A of
the Penal Code. He was sentenced to pay fine of Rs.100/-
for the offence under the said Act of 1988 and in default
of payment of fine, he was directed to undergo simple
imprisonment for six months. The order of conviction has
::: Downloaded on – 09/06/2013 14:47:00 :::
– 2 –
been confirmed in an appeal preferred by the applicant.
The Revision application was admitted by this Court and
interim relief in terms of prayer clause (d) was granted
thereby suspending the operation of the sentence.
2. The learned counsel appearing for the applicant has
taken me through the notes of evidence and other relevant
documents on record of the trial Court. He invited my
attention to the evidence of the prosecution witnesses
and submitted that taking the evidence as it is, rash and
negligent driving on the part of the applicant was not at
all established. He submitted that the Courts below have
failed to consider the real controversy namely whether
the applicant was guilty of rash or negligent driving of
the truck. He submitted that the findings recorded by
the Courts below are contrary to the evidence on record.
He submitted that the Sessions Court has not really
dealt with the issue of rashness or negligence. He
submitted that the impugned orders are perverse. The
learned APP submitted that in the limited revisional
jurisdiction, this Court cannot re-appreciate the
evidence and there is no scope to interfere with the
concurrent findings of fact recorded by the Courts below.
3. I have carefully considered the submissions. I
have perused the notes of evidence. The case of
prosecution in brief needs to be adverted to before
::: Downloaded on – 09/06/2013 14:47:00 :::
– 3 –
considering the submissions made by learned counsel
appearing for the parties on merits.
The allegation against the applicant is that on
28th May, 1995 at about 10.30 p.m, he was driving his
truck bearing No.MH 13-B 4466. It is alleged that when
the truck was near Multani bakery on Solapur-Hotgi Road,
the applicant was driving the truck in a rash and
negligent manner thereby endangering the human life. It
is alleged that he caused the death of a 5 year child by
the name Chhaya who was standing by the side of the road.
Further allegation is that after committing the offence,
the applicant failed to give information of the incident
to the nearest police station as soon as possible and in
any event within 24 hours from the time of the incident.
4. It will be necessary to refer to the evidence of
the prosecution witnesses. The main witness examined by
the prosecution is PW 2 Chandrakant Potdar who is the
father of the victim girl. He stated in his evidence
that his brother Rajaram had been to his house on that
day. He accompanied his brother Rajaram along with his
daughter Chhaya to Multani bakery bus stop. He stated
that he was standing by the side of the bus stop. At that
time, a truck carrying sand came in a very fast speed.
He stated that while his daughter was standing, the truck
gave a dash to his daughter from the front side. His
::: Downloaded on – 09/06/2013 14:47:00 :::
– 4 –
daughter fell down and the truck ran over her person. He
stated that the truck proceeded ahead and stopped at some
distance. He stated that his daughter Chhaya died on the
spot. He stated that after the truck halted, the driver
alighted from the truck and ran away. In cross
examination he admitted that the said road has a heavy
traffic of vehicles. He stated that a bus was standing at
the bus stop. He further stated that after the city bus
left, his daughter was about to cross the road. He,
however, denied the correctness of the suggestion that
his daughter all of a sudden came on the road without
paying attention to the vehicles on the road. Thus, in
examination-in-chief he stated that at the time of impact
his daughter was standing along with him near the bus
stop. In the cross-examination, he came out with the case
that after the bus standing at the bus stop left, his
daughter was about to cross the road the accident
occured. He has not come out with the case that he was
also attempting or intending to cross the road with his
daughter.
5. The next prosecution witness is P.W.3 Appasahab
Sidram Chougule. He stated that he was having his house
near the Multani bakery bus stop. He stated that he was
proceeding on his moped from his house towards his land.
He stated that the truck was going towards Hotgi side and
the said truck was on his front. He stated that there was
::: Downloaded on – 09/06/2013 14:47:00 :::
– 5 –
no other vehicle between his truck and his moped. He
stated that he was behind the truck up to the bus stop.
He stated that after crossing the bus stop, the truck
stopped and there was a crowd. He, thereafter, noticed
that the truck had run over a child. He stated that the
truck halted after some distance and the driver ran away.
In his cross-examination, he stated that there was always
traffic and crowd of people on the road. He stated that
he was not aware as to what was the speed of the truck.
He admitted that he had not personally seen the impact or
the actual incident.
6. The panch witnesses namely PW 4 and PW 5 were
declared hostile. The prosecution examined P.W.6 Namdeo
Vithoba Aanbhule Assistant Inspector of Police. He is
the person who had lodged the FIR and had drawn the
panchanama of the scene of offence as well as the inquest
panchanama. In his cross-examination, he admitted that
the deceased girl came below the truck while crossing the
road and that the deceased was crossing the road alone.
This Police officer had lodged the FIR in which he
categorically stated that the incident occured when the
deceased was crossing the road and that the deceased was
crossing the road alone. As pointed out earlier, the
father of the deceased in his cross examination came out
with a case that after the bus which had stopped at the
bus stop left the bus stop, the child was about to cross
::: Downloaded on – 09/06/2013 14:47:00 :::
– 6 –
the road. It must be stated here that the initial case
made out by the father of the child was that he along
with the child were standing at the bus stop. The said
version has undergone a change. In the cross-examination,
he stated that after the bus which had stopped at the bus
stop left, the child was about to cross the road. The
concerned police officer went further and stated that the
incident occured when the child was alone crossing the
road. It will be also be necessary to refer to the
Cr.P.C.
statement of the applicant recorded under section 313 of
What was put to the applicant was that when PW 2
Chandrakant Potdar was standing by the side of the bus
stop his daughter was also standing along with him and
at that time the truck driven by the applicant came in a
fast speed and gave a dash to the child.
7. At this stage, it will be necessary to refer to the
scene of offence panchanama which is on record. The said
panchanama records that the width of the road at the spot
is 24 feet. The panchanama records that there is a
kaccha road having width of 5 ft on either side. It is
further stated that on the southern side of the spot of
the incident, the bus stop is at distance of 25 feet.
8. Thus, apart from the evidence of PW. 1 who has
stated that the incident occured when the deceased was
alone crossing the road, the scene of offence panchanama
::: Downloaded on – 09/06/2013 14:47:00 :::
– 7 –
completely negatives the case of the prosecution that the
truck gave a dash to the deceased child while she was
standing along with her father by the side of the bus
stop. The allegation of negligence made by father of
the child is that though the child was standing near the
bus stop, the truck came in a rash and negligent manner
and ran over the child. There is evidence on record to
show that the road is always crowded and there is heavy
traffic on the road. It will be necessary at this stage
to refer to the finding recorded by the Sessions Judge on
this aspect. Para 14 of the decision of the Sessions
Court reads thus :
In this context, the death of the deceased
Chhaya is admitted by the accused before the
trial court and also admitted in the panchanamaof the scene of offence and seizure of the
truck. In such circumstances, if we read the
panchanama of the scene of offence and
panchanama of attachment of the truck, it will
be clear that deceased Chhaya was found lying onthe ground because she came into contact from
the front side of the truck and her body was ran
over below the tyre of the truck. In other
words, the front tyre of the truck actually
crossed the body of deceased Chhaya and this
fact was witnessed by PW 3 Appasaheb Chougule
and PW 2 Chandrakant Potdar. There is nosuggestion given to the above named witness of
prosecution that accused was not driving the
truck at the time of the alleged incident. On
the contrary, the defence taken by the accused
in the trial court would go to show that girl
was suddenly crossing the road without taking
the note of vehicle of the accused which was on
the road. Even such type of defence is
ultimately found false by the trial court and
learned Judge of the trial court has pointed out
that accused was driving the said truck at the
relevant time and it is also clear from the
record of the case of the prosecution that::: Downloaded on – 09/06/2013 14:47:00 :::
– 8 –
deceased Chhaya standing near by city bus stop
and the said truck of the accused while passing
the city bus stop gave dash to the deceased
Chhaya by driving the said truck in a rash andnegligent manner and in this way the accused
himself committed the above said offence.
Therefore, the defence taken by the accused
appeared to be totally wrong and false.
9. The said finding is obviously contrary to what PW 1
and PW 2 admitted in their cross examination. The
Sessions court has proceeded on an erroneous assumption
that the incident occured when the unfortunate daughter
was standing by the side of the bus stop. The Courts have
proceeded on the assumption that there is negligence and
rashness on the part of the applicant as he has ran away
after the incident. The entire basis of the findings
recorded by the Courts below is contrary to the oral and
documentary evidence on record. In fact, this is a case
where the father of the child was standing at the bus
stop and after the bus standing at the bus stop left, the
five year child suddenly attempted to cross the road. As
stated earlier, admittedly the road has a very heavy
traffic. The scene of offence panchnama shows that there
were brake marks on the road which establish that the
applicant must have applied brakes. Taking the evidence
of the prosecution witnesses as it is , negligence or
rashness on the part of the applicant has not been
established.
10. Therefore, it is apparent that the findings
recorded by the Courts below are completely contrary to
::: Downloaded on – 09/06/2013 14:47:00 :::
– 9 –
the oral and documentary evidence on record as far as the
offence under section 304-A is concerned.
11. In so far as breach of section 134 of said Act of
1988 is concerned, the prosecution witnesses are
consistent. The applicant stopped the truck at a
distance and thereafter ran away and did not report the
incident to police. Therefore, though conviction under
section 304-A of the penal code deserves to be set aside,
the conviction for other offence under the said Act will
have to be upheld. However, it must be noted that the
applicant has already paid a fine of Rs.100/- which is
the only sentence for the offence punishable under
section 177 of the said Act of 1988.
12. Hence, Revision Application must succeed in part
and I pass the following order :
1. The impugned order of conviction of the
applicant under section 304-A of IPC is quashed and
set aside andthe applicant is acquitted of the
offence under section 304-A IPC.
2. However, his conviction and sentence for other
the offence is confirmed.
3. The bail bonds of the stands cancelled.
A.S.Oka, J
::: Downloaded on – 09/06/2013 14:47:00 :::