Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 19, Cited by 0]

Karnataka High Court

Chandrashekar S/O. Basavanneppa ... vs The State Of Karnataka on 9 February, 2026

Author: V.Srishananda

Bench: V.Srishananda

                                                  -1-
                                                              NC: 2026:KHC-D:1887
                                                        CRL.RP No. 100029 of 2021


                      HC-KAR



                       IN THE HIGH COURT OF KARNATAKA,AT DHARWAD

                         DATED THIS THE 9TH DAY OF FEBRUARY, 2026

                                           BEFORE

                          THE HON'BLE MR. JUSTICE V.SRISHANANDA

                      CRIMINAL REVISION PETITION NO. 100029 OF 2021
                                   (397(CR.PC)/438(BNSS))

                      BETWEEN:

                      CHANDRASHEKAR S/O. BASAVANNEPPA BULLAPUR
                      AGE. 49 YEARS, OCC. DRIVER,
                      R/O. KODA, TQ. HIREKERUR,
                      DIST. HAVERI-581110.
                                                                       ...PETITIONER
                      (BY SRI. SUNITHA P. KALASURAMATH, ADVOCATE)

                      AND:

                      THE STATE OF KARNATAKA
                      REPRESENTED BY HIREKERUR POLICE
                      HIREKERUR-581111
                      REPRESENTED BY STATE SPP.
                      HIGH COURT OF KARNATAKA, DHARWAD
CHANDRASHEKAR                                                         ...RESPONDENT
LAXMAN
KATTIMANI             (BY SRI. PRAVEENA Y. DEVAREDDIYAVARA, HCGP)

                           THIS CRIMINAL REVISION PETITION IS FILED U/S 397 R/W 401
Digitally signed by
CHANDRASHEKAR         OF CR.P.C., SEEKING TO SET ASIDE THE ORDER DATED 05/02/2020
LAXMAN
KATTIMANI             PASSED BY THE SENIOR CIVIL JUDGE AND JMFC AT HIREKERUR IN
Date: 2026.02.12
16:42:10 +0530        C.C.NO.238/2018 WHICH IS AFFIRMED IN CRIMINAL APPEAL
                      NO.18/2020 DATED 15/12/2020 PASSED BY THE II ADDL. DISTRICT
                      AND SESSIONS JUDGE, HAVERI (SITTING AT RANBENNUR), BY
                      ACQUITTING THE REVISION PETITIONER FROM THE ALLEGED
                      OFFENCES U/S 279, 337 AND 304A OF IPC AND SEC.134 R/W 187 OF
                      INDIAN MOTOR VEHICLE ACT.

                            THIS PETITION, COMING ON FOR FURTHER HEARING, THIS
                      DAY, ORDER WAS MADE THEREIN AS UNDER:
                                     -2-
                                                   NC: 2026:KHC-D:1887
                                          CRL.RP No. 100029 of 2021


HC-KAR



                           ORAL ORDER

(PER: THE HON'BLE MR. JUSTICE V.SRISHANANDA) Heard Smt.Sunitha P. Kalasoor, learned counsel for the revision petitioner and Sri.Praveen Y. Devareddiyavara, learned High Court Government Pleader for the State/respondent.

2. Accused is the revision petitioner who has suffered an order of conviction in CC No.238/2018 dated 05.02.2020 on the file of Senior Civil Judge and JMFC, Hirekerur for the offences punishable under Section 279, 337 and 304A of IPC and Section 134 read with Section 187 of Indian Motor Vehicles Act.

3. Order of sentence passed by the learned Trial Magistrate reads as under:

"The accused is found guilty of the offence punishable U/s.279, 337 and 304(A) of IPC and section 134 R/w 187 of IMV Act, accordingly acting U/s. 255(2) of Criminal Procedure Code, accused is convicted for the said offences.
-3-
NC: 2026:KHC-D:1887 CRL.RP No. 100029 of 2021 HC-KAR The accused is hereby sentenced to undergo simple imprisonment for a period of Two years with a fine of ₹10,000-00 and in default of payment of fine, he shall undergo simple imprisonment for a period of one month for the offence punishable under Sec. 304(A) of IPC.
Further the accused is hereby sentenced to undergo simple imprisonment for a period of One month with a fine of 1,000-00 and in default of payment of fine, he shall undergo simple imprisonment for a period of 7-days for the offence punishable under Sec. 279 of IPC.
Further the accused is hereby sentenced to undergo simple imprisonment for a period of One month with a fine of 1500-00 and in default of payment of fine, he shall undergo simple imprisonment for a period of 7-days for the offence punishable under Sec. 337 of IPC.
Further the accused is hereby sentenced to pay fine of ₹500-00 and in default of payment of fine, he shall undergo simple imprisonment for a period of 5-days for the offence punishable under Sec. 137 R/w 187 of IMV Act.
-4-
NC: 2026:KHC-D:1887 CRL.RP No. 100029 of 2021 HC-KAR All the sentences shall run concurrently.
The bail bond and surety bond of accused stands cancelled."

4. Order of conviction and sentence was challenged before the First Appellate Court in Crl.A.No.18/2020.

5. Learned Judge in the First Appellate Court after securing the records, heard the arguments of the parties in detail and reappreciated the material on record and by considered judgment dated 15.12.2020 and dismissed the appeal.

6. Being further aggrieved by the same, revision petitioner is before this Court, in this revision.

7. Learned counsel for the revision petitioner reiterating the grounds urged in the revision petition vehemently contended that both the Courts have not properly appreciated the material evidence placed on record -5- NC: 2026:KHC-D:1887 CRL.RP No. 100029 of 2021 HC-KAR and wrongly convicted the accused and sought for allowing the revision petition.

8. Learned counsel for the revision petitioner would further contend that material evidence placed on record was not sufficient enough to record a finding that there was a negligence on the part of the revision petitioner which is a sine qua non for recording the order of conviction punishable under Section 304A of IPC and sought for allowing the revision petition.

9. Alternatively, learned counsel for the revision petitioner would contend that in the event, this Court while upholding the order of conviction, taking note of the fact that revision petitioner is having a family to maintain, may reduce the sentence by enhancing the fine amount and portion of which can be paid as compensation to the dependants of the deceased and sought for allowing the revision petition.

-6-

NC: 2026:KHC-D:1887 CRL.RP No. 100029 of 2021 HC-KAR

10. Per contra, learned High Court Government Pleader supports the impugned order.

11. He would further contend that eye witness has been examined who has deposed before the Court as to the nature with which the road traffic accident occurred in a graphical manner which has been specifically appreciated by the learned Trial Magistrate in the impugned judgment in paragraph No.18 by contending that P.W.6 has stated that somebody was doing exercise on the public road and in order to avoid the bus dashing against them, he has to steer the bus on to the left hand side and at that juncture, it hit on the deceased and his friends. Therefore, the negligence of the petitioner is very much apparent on record and sought for dismissal of the revision petition.

12. Insofar as alternate submission is concerned, learned High Court Government Pleader would contend that petitioner has not placed any mitigating circumstances on record so as to accept the argument of learned counsel for -7- NC: 2026:KHC-D:1887 CRL.RP No. 100029 of 2021 HC-KAR the revision petitioner seeking scaling down of sentence and sought for dismissal of the revision petition in toto.

13. Having heard the parties in detail, this Court perused the material on record meticulously.

14. On such perusal of the material on record, it is crystal clear that in the case on hand, P.W.1 is the injured in the same incident and P.W.6 is the independent eye witness. Death of the pedestrian namely Lokangouda son of Hanumagouda is on account of road traffic accident involving a bus bearing No.KA-20-C/5198 involved on 13.03.2018 at about 5.45 a.m is established. There is no dispute that the petitioner was the driver of the said bus as could be seen from the material on record.

15. Oral evidence of the injured witness coupled with the oral testimony of the independent eye witness is sufficient enough to conclude that it is because of the rash and negligent driving of the bus by the revision petitioner, accident has occurred.

-8-

NC: 2026:KHC-D:1887 CRL.RP No. 100029 of 2021 HC-KAR

16. Admittedly, among the deceased and his friends, P.W.1 is also injured who was walking on the side of the road and in order to avoid the people who were doing exercise on the road, petitioner herein has steered the bus to the left hand side and hit against the pedestrian.

17. Further, accused has not offered any explanation whatsoever to the incident instead he has even denied the accident at the time of recording the accused statement.

18. Taking note of these aspects of the matter, following the dictum of the Hon'ble Apex Court in the case of Ravi Kapur v. State of Rajasthan reported in (2012) 9 SCC 284, when the petitioner has failed to utilize the opportunity to offer his side of the incident nor any explanation to the incriminatory circumstances, order of conviction recorded by the learned Trial Magistrate confirmed by the First Appellate Court needs no interference that too in the revisional jurisdiction. -9-

NC: 2026:KHC-D:1887 CRL.RP No. 100029 of 2021 HC-KAR

19. Now coming to the question of adequacy of the sentence is concerned, learned Trial Magistrate without there being any proper reasons, awarded two years imprisonment.

20. Learned counsel for the revision petitioner has contended that petitioner is having a family to maintain and therefore, by enhancing the fine amount, portion of which can be paid as compensation, sought for setting aside the imprisonment of two years for the offence punishable under Section 304A of IPC.

21. What is the adequacy of the sentence that has been passed in a matter of this nature, and what are the factors that are to be taken into consideration while passing an adequate sentence in respect of the offence under Section 304A of IPC is no longer res integra in view of the principles of law laid down by the Hon'ble Apex Court in the case of State of Punjab v. Saurabh Bakshi reported in (2015) 5 SCC 182.

- 10 -

NC: 2026:KHC-D:1887 CRL.RP No. 100029 of 2021 HC-KAR

22. Relevant paragraphs of the said judgment is culled out hereunder for ready reference:

"14. In this context, we may refer with profit to the decision in Balwinder Singh [State of Punjab v. Balwinder Singh, (2012) 2 SCC 182 :
(2012) 1 SCC (Cri) 706] wherein the High Court had allowed the revision and reduced the quantum of sentence awarded by the Judicial Magistrate, First Class, for the offences punishable under Sections 304-A, 337, 279 IPC by reducing the sentence of imprisonment already undergone, that is, 15 days.

The Court referred to the decision in Dalbir Singh v. State of Haryana [Dalbir Singh v. State of Haryana, (2000) 5 SCC 82 : 2004 SCC (Cri) 1208] and reproduced two paragraphs which we feel extremely necessary for reproduction : (Balwinder Singh case [State of Punjab v. Balwinder Singh, (2012) 2 SCC 182 : (2012) 1 SCC (Cri) 706] , SCC pp. 186-87, para 12) "12. ... '1. When automobiles have become death traps any leniency shown to drivers who are found guilty of rash driving would be at the risk of further escalation of road accidents. All those who are manning the steering of automobiles, particularly professional drivers,

- 11 -

NC: 2026:KHC-D:1887 CRL.RP No. 100029 of 2021 HC-KAR must be kept under constant reminders of their duty to adopt utmost care and also of the consequences befalling them in cases of dereliction. One of the most effective ways of keeping such drivers under mental vigil is to maintain a deterrent element in the sentencing sphere. Any latitude shown to them in that sphere would tempt them to make driving frivolous and a frolic.

***

13. Bearing in mind the galloping trend in road accidents in India and the devastating consequences visiting the victims and their families, criminal courts cannot treat the nature of the offence under Section 304-A IPC as attracting the benevolent provisions of Section 4 of the Probation of Offenders Act. While considering the quantum of sentence to be imposed for the offence of causing death by rash or negligent driving of automobiles, one of the prime considerations should be deterrence. A professional driver pedals the accelerator of the automobile almost throughout his working hours. He must constantly inform himself that he cannot afford to have a single moment of laxity or inattentiveness when his leg is on the pedal of a vehicle in locomotion. He cannot and

- 12 -

NC: 2026:KHC-D:1887 CRL.RP No. 100029 of 2021 HC-KAR should not take a chance thinking that a rash driving need not necessarily cause any accident; or even if any accident occurs it need not necessarily result in the death of any human being; or even if such death ensues he might not be convicted of the offence; and lastly, that even if he is convicted he would be dealt with leniently by the court. He must always keep in his mind the fear psyche that if he is convicted of the offence for causing death of a human being due to his callous driving of the vehicle he cannot escape from a jail sentence. This is the role which the courts can play, particularly at the level of trial courts, for lessening the high rate of motor accidents due to callous driving of automobiles.' (Dalbir Singh case [Dalbir Singh v. State of Haryana, (2000) 5 SCC 82 :

2004 SCC (Cri) 1208] , SCC pp. 84-85 & 87, paras 1 & 13)"
15. In B. Nagabhushanam v. State of Karnataka [(2008) 5 SCC 730 : (2008) 3 SCC (Cri) 61] the appellant was directed to undergo simple imprisonment for six months for the offence punishable under Section 304-A IPC. The two-Judge Bench referred to Dalbir Singh [Dalbir Singh v. State of Haryana, (2000) 5 SCC 82 : 2004 SCC (Cri) 1208]
- 13 -
NC: 2026:KHC-D:1887 CRL.RP No. 100029 of 2021 HC-KAR and declined to interfere with the quantum of sentence. Be it stated, in the said case a passage from Rattan Singh v. State of Punjab [(1979) 4 SCC 719 : 1980 SCC (Cri) 17] was quoted : (B. Nagabhushanam case [(2008) 5 SCC 730 : (2008) 3 SCC (Cri) 61] , SCC p. 735, para 16) "16. ... '5. Nevertheless, sentencing must have a policy of correction. This driver, if he has to become a good driver, must have a better training in traffic laws and moral responsibility, with special reference to the potential injury to human life and limb. Punishment in this area must, therefore, be accompanied by these components. The State, we hope, will attach a course for better driving together with a livelier sense of responsibility, when the punishment is for driving offences. Maybe, the State may consider, in case of men with poor families, occasional parole and reformatory courses on appropriate application, without the rigour of the old rules which are subject to Government discretion.' (Rattan Singh case [(1979) 4 SCC 719 : 1980 SCC (Cri) 17] , SCC pp. 720-21, para 5)"

- 14 -

NC: 2026:KHC-D:1887 CRL.RP No. 100029 of 2021 HC-KAR

23. Applying the principles of law enunciated in the said decision to the facts and circumstances of the case, minimum punishment of six months imprisonment has to be ordered for the proved offence under Section 304A of IPC.

24. Taking note of the fact that there are no criminal antecedent insofar as petitioner is concerned and he is a professional driver, this Court is of the considered opinion that if the sentence is reduced from two years to six months by enhancing the fine amount in a sum of Rs.25,000/-, ends of justice would be met.

25. Accordingly, the following:

ORDER i. Revision petition is allowed in part.
ii. While maintaining the conviction of the revision petitioner for the offences punishable under Section 279, 337 and 304A of IPC and Section 134 read with
- 15 -
NC: 2026:KHC-D:1887 CRL.RP No. 100029 of 2021 HC-KAR Section 187 of Indian Motor Vehicles Act, sentence of imprisonment ordered by the learned Trial Magistrate confirmed by the First Appellate Court for the offence punishable under Section 304A of IPC is reduced from two years to six months by enhancing the fine amount in a sum of Rs.25,000/-.
iii. Rest of the sentence stands unaltered.
iv. Fine amount shall be paid on or before 28.02.2026.

v. Failure to pay the enhanced fine amount would result in automatic restoration of the sentence passed by the learned Trial Magistrate.

vi. On receipt of the fine amount, sum of Rs.5,000/- is ordered to be paid as compensation to P.W.1 and balance

- 16 -

NC: 2026:KHC-D:1887 CRL.RP No. 100029 of 2021 HC-KAR sum of Rs.20,000/- is ordered to be paid to dependants of the deceased under due identification.

vii. Office is directed to return the Trial Court Records with copy of this order forthwith for issue of modified conviction warrant. Ordered accordingly.

Sd/-

(V.SRISHANANDA) JUDGE KAV CT-CMU LIST NO.: 1 SL NO.: 56