Bombay High Court High Court

Govind Ramchandra Jadhav vs The State Of Maharashtra on 17 July, 1996

Bombay High Court
Govind Ramchandra Jadhav vs The State Of Maharashtra on 17 July, 1996
Equivalent citations: 1997 (1) BomCR 148, 1997 BomCR Cri, 1996 CriLJ 4186
Author: S Parkar
Bench: S Parkar, V Sahai


JUDGMENT

S.S. Parkar, J.

1. This appeal has been filed challenging the conviction of the appellant under S. 302 of IPC and imprisonment for life imposed on him by the judgment and order dated 25th August 1982 delivered by the learned Additional Sessions Judge, Pune in Sessions Case No. 174 of 1978.

2. Facts leading to the conviction of the appellant briefly stated are as under :

The appellant was a Police Constable attached to Kalyan Railway Station at the relevant time in the year 1976 when the offence was committed on 21st January 1976. The appellant was charged under S. 302 of IPC for having committed the murder of Ashok Vishnupant Kulkarni who was Railway Police Constable at the Pune Railway Station. The said railway police station is situated in the premises of Pune Railway Station. In front of the said office there is a verrandha. The office of the Police Inspector is on platform No. 1 of the Pune Railway Station at a distance of about 400 yards from the Pune Railway Police Station. At the relevant time PW 4 Ravikant Abasaheb Tayade, the Police Inspector was holding the charge of Pune Railway Police Station as Police Inspector Yeshwant Hari Kulkarni PW 5 was on leave. The deceased Ashok Vishnupant Kulkarni was working as Police Constable at the said Railway Police Station. The appellant was seen at the Pune railway station platform on 19th, 20th and 21st January 1976 in his uniform.

3. On the day of the incident i.e. 21st January 1976 the appellant was seen sitting in the office of the Railway police station, Pune between 10 a.m. to 4 p.m. At times he was sitting quietly in the office premises. On that day the complainant Smt. Vachhal Narayan Kshirsagar, lady Police Sub Inspector was on duty as duty officer from 9 a.m. On the same day the deceased constable Ashok Kulkarni and another constable Manohar Baburao Waghmare PW 2 were keeping watch on the movements of constables of Railway Protection Force by sitting in the police station in plain clothes as per the directions of PW 4. At about 4-45 p.m. the appellant suddenly took out knife from his pocket and stabbed the deceased Ashok Kulkarni when the deceased and PW-2 Waghmare were in the verrandha. PW. 1 complainant Mrs. Vachhal Kshirsagar heard the cry of the persons coming from the verrandha and, therefore, she came in the door when she saw the deceased police constable Kulkarni lying injured in the pool of blood. The other constables present there i.e. PW. 2 Waghmare, Head Constables Devkathe, Gaikwad and Patil separated the appellant from the deceased when he was sitting on the body of the injured constable. The appellant was then pushed inside the office of the Railway police. PSI Vachhal Kshirsagar, PW 1 immediately went to inform about the incident to Police Inspector Ravikant Tayade PW 4. On his arrival the deceased constable Ashok Kulkarni was taken to the Sassoon Hospital, Pune where he was pronounced dead. The appellant immediately was arrested.

4. It is the prosecution case that immediately after the incident when the appellant was forced inside the office of the Railway police, the appellant lifted a chair lying in the police station and threw it out. On seeing this behaviour of the appellant the lady constables present in the police station raised cries. The appellant also lifted one kit box lying in the office of the police station and went towards the female officers for assaulting when constable Shaikh intercepted. The appellant was arrested by PW 4 PI Tayade under the arrest panchanama Exh. 14. At the time of arrest the knife article No. 10 found in the pant pocket of the appellant was seized. PW 1 Vachhal Kshirsagar filed her complaint Exh. 16 which was recorded by PI Tayade PW 4. An offence came to be registered under S. 302, IPC against the appellant under C.R. No. 16/76.

5. PW 4 Police Inspector Tayade commenced the investigation and drew the spot panchanama Exh. 11. He collected the blood found on the spot Article No. 9. Knife Article No. 8 recovered from the appellant stained with blood so also the uniform cap Article No. 7 belonging to the appellant having blood stains was also seized under spot panchanama Exh. 11. Sub Inspector Mali made inquest panchnama of the dead body in the Sassoon Hospital. PW 2 constable Waghmare produced the clothes of the deceased which are article Nos. 2, 3, 4 and 5. The same were seized under panchnama Exh. 13. Police Inspector Tayade recorded the statements of PW 2 Waghmare and ten others.

6. As the Police Inspector Tayade PW 4 noticed that the appellant was behaving in a very strange manner he felt that the appellant was not in proper mental condition and, therefore, he made an application Exh. 22 addressed to the Dean of Sassoon Hospital to medically examine the appellant and called for report regarding his mental condition. By the said application further request was also made that in case the appellant was found insane, necessary arrangement should be made to admit him in the mental hospital. Pursuant to this application the appellant was treated in the Sassoon Hospital from 21st January 1976 to 28th January 1976 and thereafter under the order passed by the learned JMFC (Railway) Pune appellant was admitted in Yeroda Mental Hospital where he was an inmate of the said hospital till 5th July 1982.

7. Reverting back to the progress of the investigation, PW 4 PI Tayade handed over the charge of the investigation to Police Inspector Yeshwant Kulkarni PW 5 on 27th January 1976 as he resumed duty on that day. The said Police Inspector Kulkarni carried on further investigation, he recorded the statements of two witnesses on 28th January 1976. On 16th March 1976 he forwarded the article Nos. 1 to 5 and 7 to 11 to the chemical analyser, Bombay for report. He received the CA report on 24th July 1976 which is Exhibit 25. The post-mortem notes are Exhibit 21. As the investigation was completed first provisional charge-sheet was sent to the learned JMFC, Pune on 17th March 1976 and thereafter final charge-sheet was sent on 2nd September 1976.

8. JMFC (Railways) Pune committed the case to the Court of Sessions, Pune as the offence, prima facie, fell under S. 302 of IPC.

9. As the appellant accused was in Yeroda Mental Hospital, Pune upto 5th July 1982, the trial of the appellant did not take place. On 14th July 1982 the report (Exhibit 2) was submitted before the Sessions Court on behalf of the State stating therein that the accused-appellant had improved totally and was declared fit to stand his trial by the visitors’ committed of the Yeroda Mental hospital on 27-11-1981. Considering the said report Exhibit 2 along with the letter of the Superintendent, Central Mental Hospital, Pune dated 20th May 1982 the Sessions Court, Pune was satisfied that the appellant had understanding capacity and was mentally fit to face the trial. The Sessions Court, therefore, passed order on 14th July 1982 to place the matter on 16th July 1982 for framing the charge. On that date the accused had engaged an Advocate who contended that the appellant was capable of defending himself and was fit to stand for his trial. Accordingly the Sessions Court framed the charge under S. 302, IPC against the appellant.

10. The appellant accused pleaded not guilty to the said charge. In order to substantiate its case the prosecution examined five witnesses. Firstly PSI Smt. Vachhal Kshirsagar who has filed her complaint is examined as PW 1. Secondly, PW 2 Constable Manohar Waghmare has been examined as eye-witness to the incident. PW 3 is Dr. Dilip Sapre who performed the autopsy on the deceased. Fourthly, PW 4 Police Inspector Ravikant Tayade who was the in-charge and acted as Investigating Officer until 26th January 1976 and PW 5 is Police Inspector Yeshwant Kulkarni who investigated the case since 27th January 1976. The prosecution also produced documents viz. spot Panchnama dated 21st January 1976 Exh. 11, Inquest Panchnama dated 21st January 1976 exh. 12, Panchnama regarding production of clothes of the deceased Exh. 13 and the arrest Panchnama Exh. 14. The FIR is Exh. 16 and the post-mortem report is Exh. 20 dated 22nd January 1976. The prosecution has also produced the application dated 21st January 1976 Exh. 22 made by the Police Inspector regarding the mental condition of the accused-appellant. Then there is remand application dated 22nd January 1976 Exh. 23 and the CA report dated 22nd July 1976 at Exh. 25.

11. The defence of the appellant is of total denial. On behalf of the appellant two doctors have been examined as defence witnesses. DW 1 is Dr. Keshav Thombare, Registrar in Psychiatry who examined the appellant on 21st January 1976 about his mental condition. DW 2 is Dr. Prabhakar Vyawahare who was the Medical Officer in Mental Hospital. The defence of the appellant-accused was that at the time of the incident the appellant was incapable of knowing the nature of the act or that he was doing what was either wrong or contrary to law, on 21st January 1976 and, therefore, whatever he did on that day was not an offence.

12. The learned Sessions Judge after considering the entire evidence on record that it was the appellant-accused who had committed the murder of Ashok Vishnupant Kulkarni on 21st January 1976 intentionally and, therefore, he committed offence under S. 302, IPC. The learned Judge rejected the plea of unsoundness of mind taken by the appellant accused under S. 84 of IPC and held that the appellant accused was guilty of offence under S. 302, IPC and, therefore, by his judgment and order dated 25th August 1982 sentenced him to suffer imprisonment for life.

13. It is this order of conviction and sentence passed by the learned Additional Sessions Judge which is under challenge before us in the above appeal.

14. Mr. N. K. Iyer, Learned counsel appearing on behalf of the appellant-accused has assailed the judgment of the trial Court. According to him there is sufficient material on record, both medical as well as the evidence about the behaviour of the appellant-accused on the day when the alleged offence of murder is committed, that the appellant-accused was not a man of sound mind and, therefore, his case fell squarely within the provisions of S. 84 of IPC and, therefore, the appellant was entitled for acquittal. He has relied on the evidence of two doctors who are examined as defence witnesses and also the ruling of the Supreme Court in the case of Dahyabhai v. State of Gujarat to substantiate his contention. We have gone through the entire evidence on record both of the prosecution witnesses as well as two doctors examined on behalf of the defence. We have also perused the documents like application dated 21st January 1976 made by PW 4 Police Inspector Tayade to the Sassoon Hospital regarding the mental condition of the accused and the report of the doctors. We have also gone through the reasoning given by the trial Court and are of the opinion that the case of the appellant fell squarely under S. 84 of the IPC and, therefore, he could not be held guilty for the offence of murder under S. 302 of IPC. We disagree with the views and reasonings expressed by the learned Additional Sessions Judge, Pune holding the appellant-accused guilty of offence under S. 302 of IPC for the reasons which follow hereinbelow.

15. The question as to whether the act of the appellant falls within the exemption under S. 84 of the IPC can be considered only if the prosecution proves that the appellant had done an act which would otherwise amount to murder within the which of S. 302 of IPC. It would, therefore, be necessary to see initially whether the death of Ashok Vishnupant Kulkarni, the Railway police constable was caused due to any act on the part of the appellant-accused. It is only after the prosecution has proved this, question will arise whether the said act on the part of the appellant was intentional or he has knowingly caused the death of the deceased or it falls within the provision of S. 84 of the IPC and by reason of unsoundness of mind was incapable of knowing the nature of the act or that he was doing what was either wrong or contrary to law. In order to prove that the death of the deceased was as a result of stabbing by the appellant is concerned, the prosecution has led evidence of Manohar Waghmare PW 2 who was the police constable at the Railway Police Station, Pune on the relevant date and time and was keeping watch on the movements of constables of the Railway Police Protection Force along with the deceased. According to this witness he was on the said duty from 2 p.m. onwards along with the deceased. He knew the accused. He along with the deceased were sitting in the verrandha at about 4-45 p.m. when the accused was inside the police station suddenly rushed to the verrandha, took out a knife article No. 8 from his pant pocket and stabbed the deceased Kulkarni. The another constable Ghodke gave a stick blow on the hand of the appellant as a result of which the knife fell down from the hand of the appellant-accused. Thereafter many police men caught the accused and kept inside the police station. This witness also deposed to the effect that from the time they were on duty on that day the accused was frequently entering into the police station and coming out and that he was in his uniform. The accused was known to this witness for a period over one year but he did not make any enquiry with him about his strange behaviour of coming and going out of the police station. This witness had seen the actual assault on the deceased and his testimony has not been shattered in the cross-examination. We have also gone through his evidence and we have no doubt that this witness has seen the actual assault on the deceased and his evidence is quite believable.

16 The next witness examined by the prosecution is PW 1 Vachhal Kshirsagar who is lady PSI and was on duty from 9 a.m. to 9 p.m. on the said date at the Pune Railway Police Station. She had seen the accused in the premises of Pune Railway Police Station since two days prior to 21st January 1976. At the relevant time of the assault she was inside the police station and on hearing the voice from the verrandha “Aai Ga ! (Oh mother !)” she came immediately out in the verrandha. On her coming out in the verrandha she saw the deceased constable Ashok Kulkarni lying injured in a pool of blood and the appellant was seen sitting on the body of the injured constable. According to her many other constables from the police station came and over-powered the accused. She also stated that the accused then lifted a chair and threw it out. She also stated that the accused lifted one of the kit boxes lying in the police office and rushed towards the lady constables and, therefore, lady constables raised cries when constable Shaikh intercepted the accused. This witness thereafter went and informed about the said incident to the Police Inspector Ravikant Tayade PW 4. After the Police Inspector came on the scene, the accused was taken into the custody and the injured was sent to the hospital. She then lodged her complaint which is at Exh. 16. The prosecution had examined the Police Inspector Tayade PW 4 who said that when PW 1 PSI Mrs. Kshirsagar informed him that the accused stabbed constable Ashok Kulkarni with a knife, he came at the scene of offence and sent the injured to the hospital. He also took the accused in custody. He recorded the FIR which is Exh. 16 lodged by PSI Mrs. Kshirsagar PW 1 and arrested the accused. He investigated the offence, drew spot panchnama Exh. 11, inquest panchnama Exh. 12 and panchnama of the articles found on the deceased Exh. 13. He recorded the statement of constables and arrested the accused and as he found some strange behaviour on the part of the accused, he sent the accused to Sassoon Hospital for treatment under his Yadi Exh. 22 on the same day. He handed over the investigation to P. I. Kulkarni PW 5 on 27th January 1976. P. I. Kulkarni after taking over the investigation on 27th January 1976 recorded the statements of two witnesses and sent Arts. 1 to 5 and 7 to 11 to the Chemical Analyser, Bombay. He received the C.A. report Exh. 25 and after completing investigation filed charge-sheet on 2-9-1976 before the J.M.F.C. (Railways), Pune. The evidence of none of these witnesses has been shattered in their cross-examination on the point of assault made by the accused on the deceased at the relevant time and place and date at the Railway Police Station, Pune.

17. As regards the injuries received by the deceased, the prosecution has examined Dr. Dilip Sapre PW 3 who performed the autopsy on the deceased. According to the said doctor, the deceased had sufferred four external injuries and six internal injuries as mentioned in post-mortem notes Exh. 20. According to the said doctor the deceased received the following four external injuries :-

1. An incised elliptical wound 3/4″ x 1/2″ on right side of neck 4″ above the sterno claciclcar joint and 1/2″ lateral midline with tailing towards right and oblique measuring 1/2″ x 1/4″ the fibres for sterno mestoid were obliquecally out and injury reaching up to right apical lobe of lung.

2. Incised elliptical wound 1″ x 1/2″ situated in left illic possa 4″ above the anterior superior illiac spine and 4/2″ below the constal margin and in the midelavicular line. Through this mesentary 4″ in length has come out.

3. 3 superficila scratch abrasion on right abdomen wall, first one was 7th rib measuring 2/2″ x 1/2″ and the others were 1″ below measuring 1/2″ x 1/4″ and the third was the above obvious second abrasion 1″ x 1/4″. All the three had tailing towards left side.

4. An incised wound 1/2″ x 1/4″ on the eleventh thorasic vortibras. It was bone deep. A circular abrasion 1/4″ in diameter just lateral and right side to that incised wound.

On internal examination the said doctor found the following injuries :-

1. Ruptured pluera on right side.

2. Two incised wounds near each other. One 1/2″ and other 1/4″ in length. First one was 4″ in depth and the other was 1/4″ in depth.

3. There was haemothorax with 350 c.c. of fluid blood in the thoraseic cavities.

4. 1″ x 1/2″ tear in the peritonumeum in the left illise fossa.

5. 400 c.cs. of fluid blood was present in the abdomen cavity.

6. Mes entrary shows 3 tears one inch apart from each other 2″ x 1″, 1/2″ x 1″ and 1″ x 1/2″. They are 4″ proximal to cascum.

According to the said doctor the external injuries were ante-mortem. In the opinion of the doctor the cause of death was due to haemarrhagic shock due to injuries to lung right masantry. The said doctor was shown the knife article No. 8 and he opined that the external injuries received by the deceased were possible by the knife article No. 8. The evidence of this doctor was not challenged in the cross-examination.

18. From the aforesaid evidence we have no manner of doubt that the deceased has died homicidal death as a result of the stab injury given by the appellant-accused by knife article No. 8 on 21st january 1976 at about 4-45 p.m. in the verrandha of the Railway Police Station at Pune. The report of the chemical analyser shows that the knife article No. 8 was stained with blood but the same was disintegrated and, therefore, the blood found on the knife could not be determined. According to the said report the blood found on the clothes of the deceased and the accused was human blood of Group ‘A’ which is that of the deceased. In other words the direct evidence led by the prosecution of the eye witness Manohar Waghmare PW 2 and that of complainant PW 1 has been substantially corroborated by the fact that the clothes of the deceased as well as the clothes of the accused were stained with human blood of Group ‘A.’ The said evidence is also corroborated by the medical evidence of Dr. Sapre who carried on the autopsy on the dead body of the deceased. The aforesaid evidence leaves no manner of doubt that the deceased had died because of the assault madde on him with a knife article No. 8 by the appellant-accused on 21st January 1976 at 4-45 p.m. in the verrandha of the Pune Railway Station.

19. In the instant case the matter does not rest there. In order to fix the appellant-accused with the guilt for committing the offence of murder under S. 300 punishable under S. 302 of IPC the prosecution has to prove that the said assault was made by the accused intentially or knowingly. In order to bring home the guilt of the accused for charge of murder the prosecution has to bring the accused under Fourth clause enumerated in S. 300 of IPC. The said offence would be punishable under S. 302 only if it is proved that either the act by which the death is caused is done with the intention of causing death or the act in question is done with the intention of causing such bodily injury which is sufficient in the ordinary course of nature to cause death. Such intention which is required to make the offence punishable under S. 302 of IPC cannot exist if the act in question is done by a person who at the time of doing it, by reason of unsoundness of mind, is incapable of knowing the nature of the act, or that he is doing what is either wrong or contrary to law as provided by S. 84 of the Indian Penal Code.

20. In the instant case from the medical evidence and circumstantial evidence which is on record we are of the opinion that the accused has done the aforesaid act of stabbing the deceased without being capable of knowing the nature of the act or that he was doing what was either wrong or contrary to law by reason of his unsoundness of mind at the time of doing it. It is true that there is no evidence on record to show, either medical or otherwise, that the accused was a person of unsound mind before the date of alleged offence. However, the defence is relying on the mental condition of the accused on the date of offence i.e. 21st January 1976 and the medical evidence which shows that he was required to be kept in the mental hospital until 5th July 1982. In this respect it is necessary to consider the evidence of two doctors examined as defence witnesses one being Dr. Keshav Govind Thombre DW. 1 and another is Dr. Prabhakar Narayan Vyawahare DW 2. DW 1 Dr. Keshav Thombre is the doctor who examined the accused on 21st January 1976 as per police yadi exh. 22. The said witness is an MD in Psychiatry and was the Registrar in Psychiatry in Sassoon Hospital from September 1972 to September 1976. He has deposed that on 21st January 1976 at about 11-30 p.m. the accused was brought to Sassoon Hospital for treatment by Police Officer. He examined the accused on that day and was kept under observation from 21st January 1976 to 28th January 1976. He states in his deposition that during his examination on 21st January 1976 he found that the accused was confused. He had maintained the case-papers which were prepared in his hand. On the following day i.e. 22nd January 1976 in the course of examination he found that the accused had paronoid delusion. He further deposed that during the said examination the accused told him that his wife was influenced by his neighbour by way of Mantra and Tantra and that earlier day everybody was killing him and he was protecting him and, therefore, he took out knife and he did not know what happened thereafter. The said doctor examined the accused again on 23rd January 1976 when he found the accused to be persistent in his paronoid delusion and was confused. On the basis of his findings during the examination of the accused in those days he found the accused to be mentally sick and accordingly he gave his opinion. According to him the accused had auditory hallucinations. He further deposed that delusions, hallucinations, depressions, seclusiveness are the symptoms of mental disease. According to the said doctor the other experts also had examined the accused between 22nd January 1976 and 28th January 1976. One such expert was Mrs. Master who has also noted her observations in the case papers which at Exh. 27. He proved the observations made in the handwriting of Mrs. Master. According to the said expert the accused was suffering from delusions in the nature of persecution. According to him the insane persons are guided by their own feelings and sensations and do not care or listen to any arguments. He further stated that delusions and hallucinations are the symptoms of schizophrenia and that declusions affect the conduct of and actions of sufferer and may lead him to commit suicide, or murder. It is important to note that he has also opined that the observations which are made by him in the case papers Exh. 27 pertaining to the accused could not be the outcome of one day. He stated that it was possible that these diseases were deep rooted in the patient accused for a long time.

21. Another doctor who is examined as DW 2 on behalf of the defence is Dr. Prabhakar Vyawahare who is M.D. in Psychiatry. He examined the accused as an inmate of the Mental Hospital from 28th January 1976 to 5th July 1982. During that period many doctors had examined the accused and the diagnosis was paronoid schizophrenia. According to him person suffering from delusions and persecutions are primarily dangerous but may or may not commit violent act. According to him looking to the prolonged stay of the accused at the Mental Hospital, the disease may or may not surface on one day and that the accused was not pretending the insanity. According to him the observations made by the expert for the mental condition of a person are for that particular time and if the same behaviour is not repeated does not mean that the patient was cured. This witness has fairly stated in the cross-examination that he was not in a position to say since when the accused was sufferring from paronoid schizophrenia.

22. It is also significant to mention here that on the date of incident when the accused was arrested and was being interrogated by Investigation Officer PW 4 Police Inspector Tayade, he found the accused behaving abnormally. In his deposition before the court he stated in para 5 of his evidence that during interrogation the accused was not properly giving answers and that he was not speaking. Therefore, he felt that his mental condition was not satisfactory and, therefore, he sent the accused to Sassoon Hospital for treatment. He sent the accused to the Sassoon Hospital under Yadi dated 21st January 1976 which is Exh. 22 on record. The said Yadi sates, “On enquiry with the said accused he behaved irregularly and not speaking anything. On seeing his condition we think that he is mentally deranged. So he be medically examined and report regarding his condition be given. If the accused found insane necessary arrangement be made to admit him in the Mental Hospital, Yeravada. It was pursuant to this Yadi that the accused was kept under observation between 21st January 1976 to 28th January 1976 and thereafter the doctor opined that he was a mental case and, therefore, he was sent to the Mental Hospital, Yervada where he was discharged on 5th July 1982 i.e. after a period of 6 and 1/2 years. The prosecution has also produced the remand application dated 22nd January 1976 which is Exh. 23 in which it is mentioned by the Police Inspector that on enquiry with the accused he was behaving irregularly in the fits of insanity and he was sent to Civil Surgeon, Sassoon Hospital, Pune for treatment and, therefore, seven days’ magisterial custody was asked for Pursuant to the said application, learned JMFC (Railways) Pune was pleased to grant this remand.

23. From the aforesaid evidence we have no manner of doubt that the appellant was not in proper mental state and capable of understanding the nature of his acts on 21st January 1976 and thereafter. It is true that the defence has not produced any medical evidence with regard to the mental state of the accused before the date of incident. However, the said mental state of the accused can be inferred from his conduct on the date of the incident and two days prior to the date of incident as deposed to by the Complainant PW 1 and eye-witness PW 2 and also the medical evidence led after the incident. It is no doubt true that when the plea of legal insanity is set up, the Court has to consider whether the accused by reason of unsoundness of mind was incapable of knowing the nature of the act or that he was doing what was either wrong or contrary to law at the time of commission of the offence. The crucial point of time for ascertaining the state of mind of the accused is the time when the offence was committed, as Provided under S. 84 of the Penal Code (IPC). But such state of mind of the accused in order to entitle him to the benefit of S. 84 of the Penal Code can be established from the circumstances which preceded, attended and followed the crime, as held by the Supreme Court in the case of Dahyabhai v. State of Gujarat .

24. As discussed earlier Dr. Keshav G. Thombare DW-1 has stated that the accused was suffering from the delusions in the nature of persecution and that delusions and hallucination from which the accused suffered, are the symptoms of schizophrenia. It is further opined by the said doctor that on examination he found that the accused was confused. It is important to note that Dr. K. Thombare has deposed that from the case papers of the appellant accused at Exh. 27, he could say that the accused was suffering from delusions was not the outcome of one day and that his disease was deep rooted since a long time. Similarly DW-2 Dr. P. Vyawhare has also deposed that the accused was suffering from paranoid schizophrenia. From the prolonged stay of the accused in the Mental Hospital, this doctor has inferred that the disease from which the accused was suffering can not surface on one day and that he was not pretending insanity. From the aforesaid evidence it is crystal clear that the accused was not feigning insanity nor it could be said with any certainty or definiteness that the accused was absolutely sane on the date and at the time when he assaulted the deceased with a knife. It has to be borne in mind that the burden on accused is not to prove or establish his defence beyond a shadow of doubt, as in the case of prosecution, but he has only to establish it with preponderance of probability. The said doctor could not categorically state that the accused had capacity or not to understand the nature of his act at the time of alleged incident dated 21st January 1976 at about 4-45 p.m. or that the accused was suffering from his mental abnormality prior to or at the time of the incident. In that case the benefit must go to the appellant accused.

25. We have gone through the reasoning given by the Trial Court and we are unable to approve the same for the aforesaid reasons. The trial Court has not accepted the evidence of PW-4 Tayade Police Inspector on the ground that he is not an expert, when he said that during the interrogation from the behaviour of the accused, he suspected that the accused to be mentally unsound. Similarly, the learned trial Judge has not given any importance to the circumstances proved by the lady P.S.I. PW-1 Mrs. V. N. Kshirsagar, when she said that after the incident the accused threw chair out of the office and also tried to assault lady Police by picking up the Kit box which was lying in the Police Station. The trial Court has also not given due importance to the case papers Exh. 27, wherein the wife of the accused is reported to have said that since last 8 months the accused was quarrelsome, abusive, adamant and was very whimsical in his nature and also refused to take treatment since 8 days’ prior to the date of the incident on the ground that she was not examined. The learned trial Judge has relied on the circumstance of finding two knives with the accused to infer that he must be absolutely sane. We are of the view that keeping two knives may not be indicative of the insanity but certainly it is abnormal conduct or behaviour. A person who carries knife with the intention of killing somebody or for any other purpose, does not keep two knives in his pant pocket. Similarly, after the incident no normal accused starts throwing chairs and other goods when he is over powered and confined inside the Police Station in the presence of number of Police-men.

26. In our view the learned judge has also not properly appreciated the evidence of two doctors, examined on behalf of the two defences. The trial Court has wrongly relied on the deposition DW 1 Dr. Thombare in his cross-examination when he stated that the accused was a patient of Paranoid Schizophrenia, was not a conclusive diagnosis and that he was not in a position to state whether on 21st January 1976 at about 4-45 p.m. i.e. the date and time of incident, the accused had no understanding capacity to know the nature of his act. Similarly, the trial Court has wrongly relied on the statement of DW-2 Dr. P. N. Vyawhare, in his cross-examination that he was not in a position to state since what time the accused was suffering from the mental disease. As stated earlier the mental condition of the accused has to be inferred from the aforesaid circumstances and from the medical findings. We are of the firm view that the mental insanity or incapability of the accused to understand the nature of his act on the date and the time when he assaulted the deceased can be very safely inferred from the evidence of the two doctors, examined on behalf of the accused coupled with the behaviour of the accused immediately after the incident, as deposed to by the prosecution witnesses PW 1 Smt. V. N. Kshirsagar; PW 2 Police Constable M. B. Waghmare and PW 4 Police Inspector Ravikant A. Tayade. The appellant attending Pune Railway Police Station in uniform for couple of days before the incident, when he is posted for duty at Kalyan, is also strange behaviour and reflects on his mental condition. This aspect also is not considered by the trial Court.

27. We are, therefore, of the firm view that the prosecution has failed to prove the requisite mens rea or intention on the part of the appellant which is necessary to convict him for offences under S. 300 and S. 302 of IPC. On the contrary there is sufficient evidence on the record to infer that the appellant by reason of unsoundness of mind at the time of the alleged offence, was incapable of knowing the nature of the act or that he was doing what was either wrong or contrary to law, as laid down under S. 84 of the IPC.

28. In the above circumstances, we are of the view that the appellant accused is entitled for the benefit of provisions of S. 84 of the Indian Penal Code and is entitled for acquittal for charge of murder under S. 302 of IPC.

29. Hence the above appeal succeeds and the conviction of the appellant accused under S. 302 of IPC and the sentence of life imprisonment recorded by Additional Sessions Judge, Pune in Sessions Case No. 174 of 1978 is liable to be set aside.

30. In the result the above Appeal of the Appellant is allowed and the conviction and sentence of the appellant accused under S. 302 of IPC is hereby set aside. The appellant accused is on bail and his bail bond shall stand cancelled.

On the application of the counsel for the appellant, certified copy of the judgment is expedited.

We appreciate the assistance rendered to us by the Counsel on both sides and particularly by Shri N. K. Iyer for the appellant.

31. Appeal allowed.