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 14, Cited by 0]

Karnataka High Court

Mallesh S/O Narasappa Sheshagiri vs The State Of Karnataka on 22 September, 2025

                                                -1-
                                                             NC: 2025:KHC-K:5707
                                                       CRL.RP No. 200013 of 2021


                      HC-KAR




                               IN THE HIGH COURT OF KARNATAKA

                                       KALABURAGI BENCH

                          DATED THIS THE 22ND DAY OF SEPTEMBER, 2025

                                             BEFORE
                               THE HON'BLE MRS. JUSTICE M.G. UMA

                        CRIMINAL REVISION PETITION NO.200013 OF 2021
                                     (397(Cr.PC)/438(BNSS))

                      BETWEEN:

                      MALLESH S/O NARASAPPA SHESHAGIRI,
                      AGE: 43 YEARS, OCC: KSRTC BUS DRIVER,
                      R/O. H.NO. 12-425, SIDDARTH NAGAR,
                      GOLA (K) ROAD,
                      SHAHABAD.
                                                                    ...PETITIONER
                      (BY SRI K. RAVINDRA, ADVOCATE)

                      AND:

                      THE STATE OF KARNATAKA,
Digitally signed by   THROUGH KAMALAPUR POLICE STATION,
SUMITRA
SHERIGAR              REP. BY ADDL. SPP,
Location: HIGH        HIGH COURT OF KARNATAKA,
COURT OF              KALABURAGI BENCH- 585 103.
KARNATAKA
                                                                  ...RESPONDENT
                      (BY SRI GOPALKRISHNA B. YADAV, HCGP)

                           THIS CRIMINAL REVISION PETITION IS FILED UNDER
                      SECTION 397 OF CR.P.C., PRAYING TO SET ASIDE THE
                      JUDGMENT DATED 30.12.2020 PASSED BY THE LEARNED I
                      ADDL. SESSIONS JUDGE, KALABURAGI, IN CRL. APPEAL
                      NO.32/2020, CONFIRMING THE JUDGMENT PASSED IN
                      C.C.NO.4285/2013 BY LEARNED I ADDL. CIVIL JUDGE AND
                      JMFC, KALABURAGI, THEREBY TO ACQUIT THE PETITIONER
                      FROM ALL THE CHARGES.
                              -2-
                                         NC: 2025:KHC-K:5707
                                   CRL.RP No. 200013 of 2021


HC-KAR




    THIS PETITION, COMING ON FOR HEARING THIS DAY,
ORDER WAS MADE THEREIN AS UNDER:

CORAM:   HON'BLE MRS. JUSTICE M.G. UMA


                       ORAL ORDER

(PER: HON'BLE MRS. JUSTICE M.G. UMA) The accused in C.C. No.4285/2013 on the file of the learned I Additional Senior Civil Judge and J.M.F.C., Kalaburagi, [for short 'Trial Court'] is impugning the judgment dated 07.03.2020 convicting the accused for the offences punishable under Sections 279, 337, 338 and 304A of Indian Penal Code [for short 'IPC'] and under Section 187 of Motor Vehicles Act [for short 'M.V. Act'], which was confirmed in Crl.A. No.32/2020 on the file of the learned I Additional District and Sessions Judge, Kalaburagi, [for short 'First Appellate Court'], however, the judgment of conviction and order of sentence passed by the Trial Court for the offence punishable under Sections 338 of IPC was set aside by the First Appellate Court. -3-

NC: 2025:KHC-K:5707 CRL.RP No. 200013 of 2021 HC-KAR

2. Facts of the case in brief are that, PW1 - the injured eyewitness filed the first information with Kamalapur Police Station against accused for the offences punishable under Sections 279, 337, 338 and 304A of IPC and under Section 187 of M.V. Act. It was the contention of the prosecution that, the accused being the driver of the KSRTC bus bearing registration No.KA-32/F-1558 drove the same on Hyderabad to Kalaburagi road in rash and negligent manner so as to endanger the human life and dashed the same to the pedestrians, who were proceeding by the side of the road, as result of which, four persons have died and several injured. Even after causing the accident, accused ran away from the spot without informing this fact to the Police or provided any medical assistance. Thereby, he has committed the offence as stated above.

3. On the basis of the FIR, investigation was undertaken and final report came to be filed against the accused for the offences punishable under Sections 279, -4- NC: 2025:KHC-K:5707 CRL.RP No. 200013 of 2021 HC-KAR 337, 338 and 304A of IPC and Section 187 of MV Act. Accused appeared before the Trial Court, pleaded not guilty. The prosecution examined PWs.1 to 12 and got marked Exs.P1 to P28 in support of its contention. The accused denied all the incriminating materials available on record in his statement under Section 313 of Cr.P.C., but has not led any evidence in support of his defence.

4. The Trial Court after taking into consideration all these materials on record, came to the conclusion that, the prosecution is successful in proving guilt of the accused for the offences punishable under Sections 279, 337, 338 and 304A of IPC and under Section 187 of M.V. Act. Accordingly, convicted the accused and sentenced him vide judgment dated 07.03.2020.

5. Being aggrieved by the same, the accused had preferred Crl.A. No.32/2020. The First Appellate Court on re-appreciation of the materials on record, confirmed the judgment of conviction for the offences punishable under Sections 279, 337 and 304A of IPC and Section 187 of -5- NC: 2025:KHC-K:5707 CRL.RP No. 200013 of 2021 HC-KAR M.V. Act, however, set aside the judgment of conviction and order of sentence for the offence punishable under Section 338 of IPC. Being aggrieved by the impugned judgment of conviction and order of sentence passed by the Trial Court, the accused is before this Court.

6. Heard Sri K. Ravindra, learned counsel for the revision petitioner and Sri Gopalkrishna B. Yadav, learned High Court Government Pleader for the respondent - State. Perused the materials on record.

7. In view of the rival contentions urged by the learned counsels for both the parties, the point that would arise for my consideration is:

"Whether the impugned judgment of conviction and order of sentence passed by the Trial Court, which was confirmed by the First Appellate Court suffers from infirmities and calls for interference by this Court?"

My answer to the above point is 'Partly in the Affirmative' for the following:

-6-

NC: 2025:KHC-K:5707 CRL.RP No. 200013 of 2021 HC-KAR REASONS

8. The specific contention taken by the prosecution is that, the accused is the driver of the offending bus i.e., KSRTC Bus bearing registration No.KA- 32/F-1538. This fact is not in dispute. The prosecution got marked Ex.P19, which is not disputed by the accused.

9. It is the specific contention of the prosecution that, the bus driven by the accused caused the road traffic accident, in which four pedestrians have died and several others were injured. This fact is also not in dispute. The prosecution got marked Exs.P4 to P7, the inquest mahazars, post mortem reports as per Exs.P8 to P11 and Wound Certificates as per Ex.P12 to P15 and P22. The prosecution has also placed reliance on the I.M.V. Report as per Ex.P21, according to which, there was no mechanical defect, which resulted in road traffic accident. Therefore, it is the contention of the prosecution that, it was the accused, who was driving the bus in question in a -7- NC: 2025:KHC-K:5707 CRL.RP No. 200013 of 2021 HC-KAR rash and negligent manner, which resulted in road traffic accident, taking life of the four pedestrians and causing injuries to several other persons.

10. PW1 lodged the first information as per Ex.P1. PWs.1, 2, 3, 5, 6, 7, 8 and 9 are the eyewitnesses. PWs.1, 2, 3 are the injured eyewitnesses. It is pertinent to note that, all these eyewitnesses are the rustic villagers and they have given their evidence in their own way stating that, on the date of the accident at 3.30 a.m., early morning, they were proceeding by the side of the road. The KSRTC bus came from the back side without blowing horn and ran over the pedestrians. In that regard, PW.1 - informant has filed the complaint as per Ex.P1. During cross-examination, even though it was suggested to the witness that, she has not seen the accused as the driver of the offending vehicle, witness states that, he was the driver and now he is before the Court. Witness also states that, at the time of the incident, about 40 persons in a group were proceeding by -8- NC: 2025:KHC-K:5707 CRL.RP No. 200013 of 2021 HC-KAR the side of the road. Even though, the said witness was cross-examined at length, nothing has been elicited from her to disbelieve her version.

11. The other injured eyewitnesses and the eyewitnesses also depose in similar lines, stating that in a group they were proceeding by the side of the road at 3.30 a.m. The accused being the driver of the KSRTC Bus without blowing the horn came from backside and ran over them, which resulted in the death of four persons and causing injuries to several others.

12. It is pertinent to note that, even though these witnesses were cross-examined by the learned counsel for the accused at length, no specific defence was taken by the accused suggesting the reason for the road traffic accident. It is pertinent to note that, none of the documents produced by the prosecution is disputed by the accused. The statement of the accused under Section 313 of Cr.P.C., was recorded by the Trial Court, where the accused has not offered any explanation except denying -9- NC: 2025:KHC-K:5707 CRL.RP No. 200013 of 2021 HC-KAR the incriminating materials available on record. From the materials on record, it is clear that, the accused was the driver of the offending KSRTC Bus and he caused the road traffic accident resulting in four deaths and five injured, who were proceeding in group by the side of the road. The accused has not explained as to how and why the accident had occurred.

13. Learned counsel for the petitioner contended that none of the eyewitnesses have spoken about the rash and negligent driving of the bus by the accused. I do not find any support for the contention taken by the petitioner as the witnesses have stated that the accused being the driver of the bus, came from backside, without blowing the horn and ran over the group of the persons, itself speaks about the rashness and negligence on the part of the accused in driving the bus. The principles of res-ipsa loquitur aptly applies to the facts of the case. The accused has not taken the responsibility of explaining as to how the

- 10 -

NC: 2025:KHC-K:5707 CRL.RP No. 200013 of 2021 HC-KAR accident had occurred, if at all he was not either rash or negligent in driving the bus.

14. Learned counsel for the petitioner places reliance on the decision of Apex Court in Syed Akbar vs State of Karnataka1 to contend that, the principles of res-ipsa loquitur is not applicable to the facts of the present case. In the said case the facts are entirely different as the accused was the driver of the bus driving the same on a public road. There was deep ditch on either side of the road. A mother, accompanied her young daughter aged 4 years were proceeding on the road. The mother had already crossed the road and she instructed her daughter, aged 4 years to go back to the house. It is the evidence on record that, the young girl was already half way through for crossing the road and she was in a dilemma whether to cross the road or to go back, as instructed by her mother. The Apex Court considered the principles of res-ipsa loquitur and held that, two fold 1 1979 AIR 1848

- 11 -

NC: 2025:KHC-K:5707 CRL.RP No. 200013 of 2021 HC-KAR requirements are required to be satisfied for application of the maxim viz., the first one is that the res must not only speak about the negligence, but it should pin it on the accused.

15. In the case before the Hon'ble Apex Court, the accused has given his explanation in his statement under Section 313 of Cr.P.C., as to how the incident had occurred. He stated that, he was driving the vehicle slowly, and the child came on the road from the left side, all of a sudden to cross it; to avoid the collusion with the child, he immediately turned the vehicle towards right side of the road, but he failed to save the child. The defence plea taken by the accused in the said case was that, he could not avoid the accident inspite of being very careful. The Apex Court has taken into consideration the evidence led by the prosecution in the light of the defence taken by the accused and came to the conclusion that, the mother was insisting the child not to follow her, but to return to home. Therefore, the child which came on the road with

- 12 -

NC: 2025:KHC-K:5707 CRL.RP No. 200013 of 2021 HC-KAR an intention to cross the road, stopped in between for a moment and probably went ahead to cross the road. In the meantime, the accused therein being the driver of the offending bus, in order to avoid the child, took the bus on the other side of the road, but he could not avoid hitting the child. The Apex Court has also taken into consideration the fact that, there was a greater risk of harming the passengers in the bus, as there were deep ditches on either side of the road. Considering all these facts and circumstances, the Apex Court held that the principle of res-ipsa loquitur cannot be made applicable to the facts of the said case.

16. But in the present case, no such defence was taken by the accused explaining as to how and why the accident had occurred. It is not his contention that, he had taken care to avoid the accident. Under such circumstances, I am of the opinion that, the prosecution is successful in proving the guilt of the accused for the

- 13 -

NC: 2025:KHC-K:5707 CRL.RP No. 200013 of 2021 HC-KAR offences punishable under Sections 279, 337, 338, 304(A) of IPC and 187 of Motor Vehicles Act.

17. When the accused is found guilty for the offence punishable under Sections 279 and 304-A of IPC, the offence under Section 279 of IPC being the minor offence, merges with the major offence under Section 304A of IPC, in view of the decision of the Hon'ble Apex Court in Gurubasavaraj @ Bennishettappa vs. State of Karnataka2. In view of the same, I am of the opinion that the petitioner is not liable for sentence for the offence punishable under Section 279 of IPC separately. Such order of sentence is liable to be set aside.

18. The Trial Court convicted and sentenced the accused for the offences punishable under Sections 279, 337, 338, 304-A of IPC and under Section 187 of M.V. Act. The First Appellate Court on re-appreciation of the materials on record, confirmed the judgment of conviction for the offences punishable under Sections 279, 337 and 2 (2012) 8 SCC 734

- 14 -

NC: 2025:KHC-K:5707 CRL.RP No. 200013 of 2021 HC-KAR 304A of IPC and Section 187 of M.V. Act, however, it set aside the judgment of conviction and order of sentence for the offence punishable under Section 338 of IPC. Hence, I do not find any reason to interfere with the same. Accordingly, I answer the above point 'partly in the affirmative' and proceed to pass the following:

ORDER
(i) The Criminal Revision Petition is allowed in part.
(ii) The judgment of conviction passed in C.C. No.4285/2013 on the file of the learned I Addl. Civil Judge and JMFC, Kalaburagi, which was confirmed in Criminal Appeal No.32/2020 on the file of the learned I Additional District and Sessions Judge, Kalaburagi, vide judgment dated 30.12.2020 for the offences punishable under Sections 279, 337, 304A of IPC and under Section 187 of M.V.Act, is hereby confirmed.

(iii) The order of sentence passed by the Trial Court for the offences punishable under

- 15 -

NC: 2025:KHC-K:5707 CRL.RP No. 200013 of 2021 HC-KAR Sections 337, 304(A) of IPC and 187 of M.V.Act, is also confirmed.

(iv) The order of sentence passed by the Trial Court for the offence punishable under Section 279 of IPC is hereby set aside.


         (v)     Fine amount, if any, deposited for the
                 above   said      offence      is   ordered   to    be
                 refunded    to      the       petitioner   on      due
                 identification.

Registry is directed to send back the Trial Court records along with copy of this order for information and needful action.

Sd/-

(M.G. UMA) JUDGE SBS, MSR List No.: 1 Sl No.: 22 CT:PK