Allahabad High Court
State Of U.P. vs Abdul Latif And Anr. on 6 March, 1962
Equivalent citations: AIR1963ALL229, 1963CRILJ563, AIR 1963 ALLAHABAD 229, 1962 ALL. L. J. 1092 1963 ALLCRIR 484, 1963 ALLCRIR 484
JUDGMENT J.D. Sharma, J.
1. This is an appeal by the State against an order dated the 1st February 1961, of the Regional Transport Magistrate, Aligarh, acquitting the respondents of an offence under Section 123, Motor Vehicles Act, (hereinafter referred to as the Act).
2. Bhawani Shankar Gautam, respondent No. 2, is the owner of a transport vehicle No, UPB 2217, and the respondent No. 1, Abdul Latif, was a driver on it. At about 5-45 p.m. on the 6th September, 1960 while the transport vehicle was being driven by respondent No. 1 on the Hathras-Aligarh route it was found on checking by the Assistant Regional Transport Officer (E) that there was no permit for the Hathras Aligarh route. The respondents were therefore prosecuted under Section 123 of the Act.
3. The plea of the two respondents was that Bishambhar Singh who was a Manager brought his relation suffering from cholera to Lon and asked the driver Abdul Latif to take him to Aligarh hospital and that as the condition of the patient was serious he brought him in the truck to Aligarh and on the way it was checked by the Assistant Regional Transport Officer.
4. The learned Magistrate, believing the testimony of the Assistant Regional Transport Officer held that the transport vehicle was empty and there was no patient in it when it was checked on the Hathras-Aligarh route but relying upon the decision of the Madras High Court in In re T. V. Moidu, AIR 1960 Mad 265 he found the respondents not guilty and acquitted them. It was held in the above case that the word ''using'' does not mean the same thing as "driving" or "being in charge of the motor vehicle" and by driving an empty lorry at a place outside the route for plying not covered by the permit the provisions of Sections 42 and 123 of the Act could not be said to have been offended.
5. On behalf of the State the correctness of the view of the Madras High Court has been challenged and it is urged that mere driving or propelling a transport vehicle is using a vehicle, and therefore driving a vehicle without, or in contravention of the terms of, a permit is an offence. A close examination of the provisions of the Act will show that there is a clear distinction between using a vehicle in the sense of driving or propelling it and using it for the purpose of carrying passengers or goods. Section 22 says:
"No person shall drive any motor vehicle and no owner of a motor vehicle shall cause or permit the vehicle to be driven in any public place or in any other place for the purpose of carrying passengers or goods unless the vehicle is registered in accordance with this Chapter and certificate of registration of the vehicle has not been suspended or cancelled and the vehicle carries a registration mark displayed in the prescribed manner."
The restriction against a driver is absolute and against an owner only to the extent of causing or permitting a vehicle to be driven for the carrying passengers or goods. In other words, no person can drive a motor vehicle without a registration certificate while an owner cannot cause or permit a vehicle to be used for carrying passengers or goods. The distinction is further brought out by the provisions of Section 123 (1) which says:
"Whoever drives a motor vehicle or causes or allows a motor vehicle to be used in contravention of the provisions of Section 22 or without the permit required by Sub-section (1) of Section 42 or in contravention of any condition of such permit relating to the route on which or the area in which or the purpose for which the vehicle may be used, shall be punishable......"
Although the words relating to an owner in Section 22 are "cause or permit the vehicle to be driven", a different language indicating the use of the vehicle with reference to its purpose has been used in Section 123. The liability of an owner for the use of a vehicle in contravention of the terms of the permit arises under Section 42 (1) which reads:
"No owner of a transport vehicle shall use or permit the use of the vehicle in any public place, save in accordance with the conditions of a permit granted or countersigned by a Regional or State Transport Authority or the Commission authorising the use of the vehicle in that place in the manner in which the vehicle is being used......."
Consistent with the other provisions of the Act the word "used" in Section 123 (1) can only mean the use of the vehicle for the purpose for which a permit is granted, namely, for carrying passengers or goods.
6. The Act contains a specific provision in Section 121 for punishing an owner for the mere driving of a motor vehicle. Section 121 is:
"Any person who drives or causes or allows to be driven in any public place a motor vehicle or trailer while the vehicle or trailer has any defect, which such person knows of or could have discovered by the exercise of ordinary care and which is calculated to render the driving of the vehicle a source of danger to persons and vehicles using such place, shall be punishable with fine which may extend to two hundred and fifty rupees......"
7. I agree with the decision of the Madras High Court and hold that the transport vehicle being empty the owner Bhawani Shanker Gautam did not commit any offence.
8. But it is equally clear that the driver Abdul Latif was guilty. As already stated there is well defined distinction in the Act between driving as such and using a vehicle. If a person drives a vehicle in contravention of, or without, a permit, then on the plain language of Section 123 he is guilty.
9. The appeal is partly allowed. The order acquitting respondent Abdul Latif is set aside and he is convicted and sentenced to a fine of Rs. 100/-under Section 123 (1) of the Act, and in default of payment of fine to two months' simple imprisonment. Otherwise the appeal is dismissed.