High Court Rajasthan High Court

Mahendra Singh vs The State Of Rajasthan on 26 March, 2008

Rajasthan High Court
Mahendra Singh vs The State Of Rajasthan on 26 March, 2008
Author: P Tatia
Bench: P Tatia, B Khan


JUDGMENT

Prakash Tatia, J.

1. The accused Mahendra Singh s/o Gurbachan Singh has preferred this appeal to challenge the judgment and order of the trial court dated 12.11.2002 passed in Sessions Case No. 74/2002, whereby the appellant has been convicted under Section 302, IPC and has been sentenced to undergo life imprisonment and to pay Rs. 1000/- as fine and in default of payment of fine, to further undergo one year’s additional simple imprisonment and the appellant has been convicted under Section 307 IPC and has been sentenced to seven years’ rigorous imprisonment with fine of Rs. 500/- and in default thereof, to undergo six months’ simple imprisonment.

2. As per the prosecution case, on 12.11.1999 an FIR No. 282/99 was registered at Police Station Sadulshahar for the offences under Sections 302 and 307 IPC on the written report submitted by one Gurcharan Singh s/o Babu Singh, Head Cashier, Punjab National Bank, Sadulshahar Branch. In the said written report, it was stated that D.K. Mahendru was the officer and Ashok Gadhwal was the cashier in the Punjab National Bank at Sadulshahar. The accused-appellant Mahendra Singh was the security guard. A 12 bore double gun and 12 cartridges were issued to Mahendra Singh for the security of the Bank. Today at about 12.40 p.m., the complainant Gurcharan Singh was doing the work on his seat. The Bank Manager had gone to tehsil officer. Shri D.K. Mahendru and Shri Ashok Gadhwal were also on their seats. The accused-appellant Mahendra Singh, Guard was standing on the gate of the Bank with the gun. Suddenly Mahendra Singh fired a short of the gun on the customer Surjeet Singh. Hearing the sound of fire, all the employees of the Bank became perturbed. In the meanwhile, Mahendra Singh entered in the Bank and after reaching near the seat of Mahendru, fired a shot upon him crying that you put an allegation of theft upon me again and again. When Ashok Gadhwal reached near Mahendru for his rescue, Mahendra Singh fired a shot upon him also saying that he is also spoon of Mahendru. According to the complainant, he ran away from the site and entered into the inner room and closed himself inside the room. Mahendra Singh gave shout to him in loud voice that where as Gurcharan Singh had died and I will see you also. At this juncture, the police reached at the spot. In the incident, D.K. Mahendru and Ashok Gadhwal died on the spot and the complainant was rescued from there.

3. The accused-appellant was arrested by the police on the same day immediately after the alleged incident which took place in the Bank on 12.11.1999. The police after investigation, filed challan against the appellant in the court of Judicial Magistrate, Sadulshahar, who committed the case to the court of Sessions Judge, Sriganganagar and subsequently, the case was transferred to the court of Addl. Sessions Judge (Fast Track), Sriganganagar. The charges were framed against the appellant for the offences under Sections 302 and 307, IPC. The prosecution examined 11 witnesses and after examination of the accused-appellant under Section 313, Cr.P.C., three defence witnesses were examined in the trial court. The trial court after hearing the arguments, held the appellant guilty for committing offences under Sections 302 and 307, IPC and awarded the sentences referred above. Hence this appeal by the accused appellant to challenge the conviction and sentence.

4. According to the learned Counsel for the appellant, the appellant was insane since the year 1995 and he was given treatment for his mental disease. This fact was made known to the prosecution immediately after the incident but the investigating agency did not take the care of this information, nor investigated the fact about the mental condition of the accused. Thereby the prosecution deprived the accused-appellant from valuable defence. It is also submitted that the accused’s mental condition was of the nature that he behaved violent some times all of sudden without any reason and at other times, he behaved normal. The total circumstances which have been placed on record by the prosecution clearly proves that the act was committed by the accused-appellant when he was not in position to understand consequences of his act, therefore, the appellant is entitled to be acquitted under Section 84 IPC, as the act committed by the accused-appellant in such unsound mind stage is not an offence.

5. The learned Counsel for the appellant vehemently submitted that the appellant was arrested on 12.11.1999 on the spot on the day when the alleged incident took place. The appellant remained in the police custody from 12.11.1999 to 15.11.1999. Even an application for mental check up of the appellant was filed on 15.11.1999 and on 15.11.1999, the accused was not produced in the court and was sent for medical check up. Even no order-sheets were drawn from 15.11.1999 to 3.1.2000 and for the first time, the accused was produced in the the court after 15.11.1999 only on 9.2.2000 when first incomplete charge-sheet was filed by the police in the court. The accused was not produced in court and remained under mental treatment at Psychiatric Center, Jaipur on 22.2.2000, 6.3.2000, 15.3.2000, 27.3.2000, 7.4.2000, 20.4.2000, 3.5.2000 and 15.5.2000. On 17.6.2000, supplementary charge-sheet was filed and the accused was produced in court on that day. According to the learned Counsel for the appellant, though the accused was also produced in court on various dates but during this period also, he remained under mental treatment upto the period 30.9.2000, then the accused-appellant was again referred to Psychiatric Center, Jaipur and was not produced in court on 13.10.2000, 24.10.2000 and 4.11.2000. The case was committed to the court of Sessions and the accused was produced in the court and the trial commended from 17.11.2000 and after conclusion of trial, the case was decided by the trial court on 11.12.2002. According to the learned Counsel for the appellant, the accused-appellant remained under mental treatment during trial period also and even after conviction of the appellant by the judgment and order dated 1.12.2002, the appellant is yet under treatment for his mental disease at Psychiatric Department of the Government Hospital at Sriganganagar or at Bikaner.

6. The learned Counsel for the appellant relied upon the judgment of the Hon’ble Supreme Court delivered in the case of Ratan Lal v. State of M.P. and submitted that the behaviour and conduct of the accused on the date of occurrence, medical evidence produced by the defence in regard to insanity of the accused and absence of motive are the relevant factors and failure of police to lead evidence as to mental condition of the accused when he was in custody, are sufficient circumstances to draw the inference that the accused was insane within the meaning of Section 84, IPC. Relying upon another judgment of the Hon’ble Supreme Court delivered in the case of Shrikant Anandrao Bhosale v. State of Maharashtra 2002 Cri.L.J. (SC) 4356, the learned Counsel for the appellant submitted that when there is no motive or there is a weak motive for committing crime and mental unsoundness of the accused prior to the occurrence and following the occurrence, if is proved, then inference can be drawn that the accused was under the delusion of unsoundness of his mind at the time of the occurrence and in view of the decision given by this Court in the case of Vidhya Devi v. State of Rajasthan 2004 (3) R.Cr.D. 348 (Raj.), an idiot or a lunatic even if he was conscious of his act, but had no capacity to know its nature and quality, he is not responsible for his act. In above case, this Court held that the accused was suffering from Schizophrenia and that stage existed before and after occurrence. The accused remained under mental treatment for long period even during trial, then in the facts of the above case, it was held that the accused is entitled to benefit of Section 84 IPC. This Court also held that the man who is insane will not be able to defend himself properly and effectively. Then it is the duty of the court to look after the defence of the accused in the light of the evidence on record. The learned Counsel for the appellant also relied upon the judgments delivered by the Karnataka High Court in the case of Sanna Eranna v. State of Karnataka 1983 Cr.L.J. 619 and by the Gujarat High Court delivered in the case Bai Ramilaben v. State of Gujarat 1991 Cr.L.J. 2219 (Gujarat), in support of his contention that where the accused had previous history of mental disease and which was revealed during the investigation, then it becomes obligatory on the part of the investigating agency to get the accused medically examined to ensure as to whether the accused was sane or insane at the time of occurrence. The failure of investigation agency to get the accused medically examined immediately after his arrest particularly when the accused was arrested at the spot immediately after the occurrence, is a material factor and in case where accused committed murder without any rhyme or reason and it is not possible to know the state of mind of the accused at the time of the occurrence, but the state of mind immediately after the incident could have been known if he was medically examined immediately after his arrest. In sum and substance, according to the learned Counsel for the appellant, the fact was brought to the notice of the investigating agency that the accused was man of unsound mind. He was caught on the spot and his behaviour was not normal either before or after said incident and the prosecution did not collect the evidence about the mental state of the accused and whatever evidence has been collected by the prosecution and the cause and motive for inflicting injuries by the accused and his behaviour and lack of any motive, clearly shows that the appellant was man of unsound mind at the time of commission of act or at least it is a case where the prosecution failed to discharge its obligation to investigate the matter in correct perspective, which had deprived the appellant from taking a defence in a case where it was the duty of the investigating agency as well as of the court to know that a unsound man may not defend himself. The learned Counsel for the appellant also relied upon the past history and subsequent treatment given to the accused to show that the appellant was and is man of unsound mind and his insanity is of the nature where the accused may be sane some times and may be insane at some times.

7. The learned Counsel for the appellant also tried to challenge the judgment on merit also which will be considered later on because of the reason that in case the appellant succeeds on the ground of his alleged insanity at the time of commission of offence, then that may go to the root of the matter.

8. At this juncture, it will be worthwhile to mention here that the appellant was in defence service till the year 1992 as he retired on attaining the age of superannuation in the year 1992. Immediately thereafter in the year 1993 itself, he got the appointment in the Punjab National Bank. He was transferred to the regional office of the Bank at Sriganganagar in the year 1995. As per the statement of the appellant’s wife Smt. Lachhami Devi (DW-1), the appellant daily used to travel between Hanumangarh and Sadulshahar for his duties in the Bank. That means the accused used to travel by public transport system twice a day. and used to go daily from Hanumangarh to Sadulshahar. In the background of these admitted facts, if we look into the facts from the record itself, as available in the record of the trial court, an application was submitted on 15.11.1999 on behalf of the accused that the accused is suffering from mental disease and he is under treatment since last one year and he needs some treatment from the doctor of medical diseases. It was prayed that the accused’s mental condition may be got examined. The photo-state copies of the slips dated 6.11.1999 and 10.1.1999 were produced along with the application. It appears from the correspondence available on record that the accused was not examined due to lack of facility in various hospitals and ultimately, he was examined by the Medical Board of Mental Hospital, Jaipur and it was certified by the Medical Board vide its letter dated 4.11.2000 that the accused is not the patient of mental disease. The learned Judicial Magistrate accepted that Medical Board’s opinion and committed the case to the court of Sessions vide order dated 17.11.2000. The Medical Board’s opinion was never challenged by the appellant-accused or on his behalf. Mere taking time in getting the opinion about the mental condition of the accused from the competent and expert body, cannot affect the opinion of the Medical Board who certified that the accused was not suffering from mental disease. The committal proceedings or order to commit have not been challenged by the appellant and, therefore, the trial begun in the court of Sessions. In the Sessions court, the accused was present before the court on 28.11.2000, as per the order-sheet of that day and thereafter produced in court on 6.12.2000, 12.12.2000 and 22.12.2000. The charges were framed by the court of Additional Sessions Judge on 22.12.2000 and the accused Mahendra Singh denied the charges and sought trial. The trial took a period of about more than two years and as per all the order-sheets, the accused was present in the court on every date of hearing before the trial court and all the witnesses were examined in presence of the accused-appellant. After recording evidence of as many as 11 witnesses, the accused-appellant himself was examined under Section 313, Cr.P.C. and the appellant gave reply to all the questions put to him under Section 313, Cr.P.C. with clarity and from answers given by the appellant under Section 313, Cr.P.C. it appears that he gave answers relevant to the questions put to him only and that is clear from his few of answers when he stated that ^^egsUnz dh yk’k cSd es iM+h gqbZ Fkh^^ v’kksd x s nh Fkh dkjrwl Hkh fn;s Fks A^^ He also gave answers to some of the questions in affirmative- ^^lgh dgrk gS A^^ However, in his statement under Section 313 Cr.P.C., the appellant stated in additional plea that he was mentally sick ^^esjk fnekx [kjkc Fkk A guqekuxs irk ugh ^^.

9. At this juncture we may notice the Section 105 of the Evidence Act, 1872 which clearly provides that when a person is accused of any offence, the burden of proving the existence of circumstances bringing the case within any of general exceptions in the Indian Penal Code, or within any special exception or proviso contained in any other part of the Indian Penal Code, or in any law defining the offence, is upon him, and the Court shall presume the absence of such circumstances. Therefore, in this case, since the appellant is seeking benefit of exception under Section 84 of the Evidence Act, therefore, it is the duty of the appellant-accused to prove the existence of circumstances, bringing his case within the said exception i.e., under Section 84 because Section 84 of Evidence Act, is exception to definitions of offences and makes the act of a person of unsound mind no offence in a case when if some act would have been done by the man of sound mind that would have been offence and would have been punishable under the provisions of the Indian Penal Code. Section 106 of the Evidence Act, 1872 further provides that when any fact is especially within the knowledge of any person, the burden of proving that fact is upon him.

10. The above provisions of Section 105 and 106 of the Evidence Act may also not have application upon the person of unsound mind because of the reason the burden to prove a fact or burden to prove the circumstances, bringing the case outside the purview or within purview of any provision of law can only upon the person who has capacity to do so. An insane person or a person of unsound mind can neither know the consequence and effect of his act of committing offence nor can know that what facts and circumstance can save him from any punishment. Therefore, special provisions have been made under Chapter XXV of the Code of Criminal Procedure. If we look into the relevant provisions under Chapter XXV of the Code of Criminal Procedure, 1973 then court should lien in favour of taking burden upon itself to satisfy itself about the mental condition of the accused. The above burden of court is during inquiry or trial and when accused is proceeded against by the criminal court on finding him man of sound mind then provisions of Sections 105 an 106 may have full application and in such situation the accused is required to prove that he was man of unsound mind at the time of commission of act by him which is otherwise is offence. This is because the court cannot try a person of unsound mind and when the court decided to proceed with trial on finding the accused sane and of sound mind then the accused knows that he can take defence under Section 84 of the Evidence Act also. In that situation it is not the burden of the court to take upon itself burden to find out about the mental condition of the accused as he can take care for that. To discharge this burden, the accused may lead direct evidence about his mental condition which was on the date of commission of the act by him. He may produce evidence about his mental condition, which was in existence prior to commission of offence and just after that and he may also lead evidence about his behaviour at the time of commission of offence so that the court may believe that he was suffering from such disease at the time of commission of his act that he could not know the consequence of his act and consequence thereof. In this case, since accused was found to be man of sound mind during trial by the court below, therefore, it was the duty of the accused to prove his case falling under any of the exception including under Section 84 of the Evidence Act to avoid his conviction and sentence.

11. It is clear from the facts that the accused was sent to doctors of mental diseases during period of two years of trial and his trial was not withheld under Section 329 Cr.P.C. by the court nor it was the prayer on behalf of the accused that trial cannot proceed due to unsoundness of mind of the accused. This fact itself is sufficient for holding that mere taking advise or even medicine from doctors of mental diseases or from Psychiatrist is no proof for unsoundness of mind of such person. There may be other ailments for which such doctors alone can give treatment and it is not necessary that if person is treated by such doctors, even for long period, then that patient is an insane or man of unsound mind. We may recapitulate here again that the accused was in service of Arms Force till 1992 and joined the Bank service in the year 1993 and continued in service up till 12.11.1999 when the incident took place and thereafter he might have been sent for medical check up and for treatment of his disease and for that purpose he might have been sent to the doctors treating mental diseases and might have been sent in the Psychiatric Department, but the Medical Board’s opinion is that he was not man of unsound mind and till the trial concluded he did not commit any act of insanity, rather say he behaved as a sane person and gave appropriate replies to the questions put to him under Section 313, Cr.P.C.

12. All above have been considered by us because of the reason that the learned Counsel for the appellant tried to refer certain facts with respect to the appellant’s alleged mental sickness from the date of incident to the date of his conviction by the trial court, i.e. from 12.11.1999 to 11.12.2002 and in view of the additional fact that the learned Counsel for the appellant tried to submit that the accused is yet getting treatment from the Psychiatric Department of Government Hospital at Sriganganar or from P.B.M. Hospital, Bikaner, as mentioned in the written brief submitted by the learned Counsel for the appellant. Therefore, it appears that the appellant might have been given treatment by the doctors of Psychiatric Department or the doctors of the mental diseases but there is no evidence on record to prove that the appellant was man of unsound mind during entire trial. We may observe here that the subsequent insanity or sanity of accused as such is not relevant and relevant fact is whether the accused was insane at the time of commission of act. When there is no direct evidence of mental condition of the accused at the time of commission of act by the accused then, prior and subsequent mental condition of the accused also have been considered by us to know about the mental condition of the accused which he was having at the time of commission of act by him. From circumstances which are on record and which have been shown by learned Counsel for the appellant do not prove that the accused was man of unsound mind immediately after the commission of the alleged act by the accused or during trial.

13. It appears that this appeal came up for hearing before the Division Bench of this Court on 18.7.2007. The investigating officer was also called on that day. The investigating officer was asked by the court as to whether any medical examination of the accused Mahendra Singh was done soon after the incident and the investigating officer, after looking into case file, stated that the accused was got examined by the doctor, however, no report was prepared because at that time, in the opinion of the doctor, no serious ailment in accused appeared to doctor. However, this Court deem it proper to summon Dr.B.B. Gupta to whom accused was taken immediately after the incident of killing. This Court directed to call the accused from jail also. On 23.7.2007, the accused was produced from the jail custody. He was asked questions by the court to know about his mental capability. This Court observed that his agricultural background was thoroughly deposed by him and he appeared to be normal man The Court also examined the investigating officer, the circle inspector Shri Vijay Pal Singh and Dr. B.B. Gupta as court witnesses. The accused was examined under Section 313, Cr.P.C. in view of recording of additional evidence.

14. The court witness CW-2 Vijay Pal Singh, in his statement before this Court, stated that he took the accused to the doctor for accused’s examination and the doctor told him that the accused is fit and the doctor did not prepare any slip recording the accused’s examination. In cross-examination, the witness CW-2 Vijay Pal Singh stated that he took the accused without taking any requisition or after issuing any requisition and he did not take the accused for getting his mental check up because he did not find any symptoms of mental disease in the accused-appellant. He also stated that in the case diary of relevant date, i.e. 12.11.1999, there is entry of taking the accused to the doctor from the place of occurrence. But when said entry was sought to be exhibited, an objection was raised by the learned Counsel for the appellant against its exhibition, however, the Rojnamcha dated 12.11.1999 was marked as C-1 and its copy was taken on record.

15. The another Court witness CW-1 Dr. B.B. Gupta stated that from talking with the accused in the Court, it appears that the accused has no mental disease. In cross-examination, he stated that he is stating from his memory that the accused was brought before him but he does not remember the time or date when the accused was brought before him. He also stated in the cross-examination that if in general appearance, no ailment is found in the person then the doctor may not prepare the slip for the patient. He admitted that he is not Psychiatrist and a Physician cannot tell whether the person is mentally sick or not by mere seeing the patient.

16. At this juncture, we may again observe that the relevant issue is only that whether the accused was man of unsound mind at the time of commission of offence and his mental condition at the time of hearing of this appeal is irrelevant for the purpose of Section 84 of the Evidence Act. Since the plea of the learned Counsel for the appellant is that the accused was insane at the time of commission of offence and this fact stands proved from the prior and subsequent events to the act of killing and for that this Court may look into all events which took place prior and after 12.11.1999 including during not only the trial in the trial court upto 11.12.2002 but the treatment given to the appellant upto 2002 and further upto the year 2004. Substantially the contention of the learned Counsel for the appellant is that the continuity of the treatment of the appellant clearly shows that the appellant was sick prior to the commission of the act attributed to the accused. But after going through all the events as mentioned in detail above, it appears that the observations of the committal court; the court of Sessions Judge and of Division Bench of this Court, do not support the contention of the learned Counsel for the appellant and it appears that the Medical Board as early as in the year 2000 itself, clearly opined that the accused was not suffering from any mental disease and this position of his being of man of sound mind continued during trial and the accused remained present before the trial court for long period of two years and if the accused would have been patient of mental disease with sufficient gravity of disease, then it would not have been possible that the court would not have noticed about the behaviour of the accused during at least long period of recording statements of the witnesses. All the circumstances only indicate that the appellant may have some neurological problem but neither he was nor he is of unsound mind.

17. Now we may examine the evidence with respect to the mental state of the appellant immediately after the incident on the basis of which the learned Counsel for the appellant submitted that the investigating officer was knowing from the beginning that the accused is insane person and, therefore, it was the duty of the prosecution to investigate into the mental state of the accused before they would have proceeded to investigate the matter and they would have filed the challan against the accused. We take first, the best of the case of the appellant and consider the evidence produced by the defence side so as to find out whether there was reasonable reason for the prosecution to have thorough investigation of the mental condition of the accused. This is being done because of the reason that according to Hon’ble Apex Court in Ratan Lal’s case (supra), the failure of police to lead evidence as to mental condition of the accused when he was in custody, may also be a sufficient circumstances to draw the inference that the accused was insane provided the behaviour and conduct of the accused on the date of occurrence and medical evidence produced by the defence in regard to insanity of the accused are sufficient for drawing inference that it was duty of the prosecution to investigate into the mental condition of the accused and in absence of motive and circumstances, prior to the occurrence and following the occurrence, may be sufficient to infer that the accused was in delusion of unsoundness of mind at the time of occurrence as held by the Hon’ble Supreme Court in the case of Shrikant Anandrao Bhosale(supra).

18. The defence witness DW-1 Lachhami Devi is wife of the appellant-accused. She stated that her marriage with appellant took place in the year 1979. The appellant was in defence service till 1992. He retired in the year 1992. Then obviously, he was not removed from service because of any mental ailment. He was given appointment in the Bank immediately thereafter, i.e. In the year 1993 as per the statement of defence witness DW-2 Ram Narain Sharma and as per DW-1 Lachhami Devi herself. Since 1995-96, the appellant was working in the another Branch of same Bank as Guard at Sadulshahar. According to DW-1 Lachhami Devi, the appellant is mentally sick since 1995 and when he is under influence of his mental disorder, he becomes violent and used to run to beat any body. She stated that in that mental state, the appellant run to beat the witness DW-1 Lachhmi Devi also. She also stated that the accused was under treatment of Dr. B.K. Sharma of Hanumangarh town. She further stated that whenever he used to take medicines, he remained fit. In cross-examination, she admitted that on fateful day, the accused went to job after taking his medicines and as stated earlier, according to her, the appellant used to remain normal after taking the medicines. The witness DW-1 Lachhami Devi deposed about some of the acts of the appellant but the statement in relation to the events are vague and the fact cannot be ignored that from 1995 to 1999 the accused used to travel between Sadulshahar to Hanumangarh by train or by bus twice a day, as admitted by the witness herself and DW-1 Smt. Lachhami Devi stated that she has no knowledge about any of the state of fit suffered by the accused-appellant when he was outside obviously when he was on duty or was travelling for duty and coming back. Her evidence is not sufficient evidence to prove that the accused was man of unsound mind by his acts or behaviour. Rather from this evidence, inference can be drawn that the accused was not man of unsound mind.

19. The witness DW-2 Ram Narain though stated in examination-in-chief that he is neighbour of the accused and the accused was in defence service upto 1992 and joined the service of the Punjab National Bank in the year 1993 and he was transferred to Sriganganagar in the year 1995 and his mental condition deteriorated in the year 1995, therefore, he was transferred to Sadulshahar from Sriganganagar. However, he admitted that the accused-appellant used to go from Sadulshahar to Hanumangarh. He stated that in past, the accused some times all of sudden, became violent and tried to beat his wife and children and the witness used to cool down the accused. He stated that the accused was given treatment by Dr. B.K. Sharma. But in cross-examination, he admitted that whenever he went to Sadulshahar, he never saw the appellant accused quarreling for fighting with any body and further admitted that in fact the accused never started quarreling or fighting before him at any point of time on account of his any mental problem. He also stated that the appellant-accused did not take any reimbursement for medical treatment.

20. DW-3 Dr. V.K. Sharma is M.D. (DPM) and he is mental disease expert. He stated that he is doctor for mental diseased and he is doing private practice. He stated that medical prescriptions Ex. D.5 to Ex. D.8 were given by him and which are in relation to treatment of Mahendra Singh. He stated that the accused-appellant was suffering from Schizophrenia. In cross-examination, he admitted that no clinical history is mentioned in any of the slips Ex. D-5 to Ex. D-8 of the appellant. He also admitted that in the above slips, the name of disease Schizophrenia has not been mentioned and further admitted that the medicines which have been mentioned in the said slips are also given in other diseases like insomnia, delusions and confusions. The doctor further stated that he is not maintaining the register of the patients and there is no mention of any number on the slips Ex. D-5 to Ex. D.-8 and all the medicines except Cizatil, all are tranquilizers or vitamins and Cizatil is also a tranquilizer and, thereafter, he admitted in his cross-examination that basically he is a Physician and he is working as Medical Officer and he is not recognized as Psychiatrist DW-3 Dr. Ram Narain Sharma thereafter admitted that from slips, he cannot tell that for what disease the appellant-accused came before him and what was symptoms and from 6.11.1999 the medicines of the accused were reduced substantially as is clear from Ex. D.7 and it was done because of the reason that the condition of the accused-appellant improved substantially. He admitted that by 6.11.1999, the accused (patient) was cured upto 60 to 70% and it is also possible that he might have been cured 70% and ultimately, he stated that from 6.11.1999 when last medicines were prescribed to the accused, he was in fit state of taking of care of his thoughts and was knowing that what is right and what is wrong. It is relevant that the incident took place just six days thereafter, on 12.11.1999, therefore, the defence witness, the doctor, produced by the defence, fully proved that the accused was in the better condition of his mind and he was knowing well what is right and what is wrong. There is a gap of only six days in between the date of incident and the date on which the doctor examined the accused and found him fit.

21. The learned Counsel for the appellant’s contention on the basis of the statement of DW-1 Smt. Lachhami Devi that she informed the police about mental condition of the accused on the date of incident itself, do not find support from any reliable evidence and the evidence of the court witnesses recorded by this Court, i.e. the statements of CW-1 B.B. Gupta and CW-2 Vijay Pal Singh, are sufficient evidence to show that there was no reason to believe for the investigating officer to think that the accused was suffering from any mental disease.

22. The circumstantial evidence also has been relied upon by the learned Counsel for the appellant which is the conduct of the accused at the time of commission of offence and his conduct thereafter. According to the learned Counsel for the appellant, a man suffering from Schizophrenia or mental disorder, may develop any thought and and under strong illusion of his thought he may act and may cause any harm to any person. The thought might have occurred that the victim is levelling false allegations against him and in that state of mind, he may have inflicted injuries. It is submitted that there was no quarrel or reason for quarrel with the victims. He remained in the Bank and did not ran away. In addition to above there is no motive for committing act of murder by the accused by use of fire arm. The learned Counsel for the appellant submitted that in fact the appellant was mentally sick and to avoid the blame of engaging of unsound person in the Bank, the Bank officers implicated the accused in the crime and the Bank officers are giving statements that the appellant was man of sound mind.

23. There is direct evidence about the conduct of the appellant just before the commission of the act and that has come from witness PW-1 Karam Chand Sharma, PW-2 Chandra Shekhar and PW-3 Gurcharan Singh, who clearly stated that on that fateful day, appellant Mahendra Singh behaved normally,he met with all. The police reached on the spot within few minutes only and, therefore, in that situation, if the appellant could not ran away and was caught by the police, then it cannot be presumed that since the appellant was not knowing the consequence of his act and, therefore, he remained on the scene of occurrence after committing the offence of murder.

24. In view of the above reasons, we are of the opinion that even from the circumstances which were available on spot, there was no indication about mental state of the appellant being man of unsound mind so as to investigate into the mental condition of the accused-appellant.

25. The learned Counsel for the appellant as stated above, tried to assail the findings on merit also but except a few insignificant and minor contradictions in the prosecution case, the learned Counsel for the appellant could not point out any material illegality in the judgment of the trial court nor could give any reason to take a different view than taken by the trial court for convicting the appellant. We are not convinced by the arguments of the learned Counsel for the appellants in any manner and the statements of eye-witnesses proving the fact of commission of offence by the accused, which find full support from the corroborative evidence and there is no reason to disbelieve the trustworthy evidence on the basis of the assumption only. The witness PW-1 Karam Chand Sharma, PW-2 Chandra Shekhar and PW-3 Gurcharan Singh gave complete narration how the incident took place and even from their cross-examination, their credibility has not been affected in any manner. It was never the defence put to the witnesses that to save their higher officers who employed Mahendra Singh(accused), the witnesses are giving false statements about the mental condition of the accused-appellant. In cross-examination, all the above three witnesses clearly stated that the accused behaved normal before the incident took place and there appears to be no reason to disbelieve these witnesses. The victims Devendra Krishna, Mahendru and Ashok Gadwal died due to injuries suffered by them from the weapon used by the accused, is proved by direct evidence and fully corroborated by medical evidence of doctors; the PW-4 Dr. Indra Prakash Punia, PW-11 Dr. B.M. Sharma and postmortem report Ex. P23 and Ex. P24. According to the postmortem reports Ex. 23 dated 13.11.1999 of Devendra Krishna Mahendru and Ex. 24 dated 12.11.1999 of Ashok Kumar, the cause of death of Devendra Krishna Mahendru is injury on vital organ (brain) due to (by) the gun shot and the cause of death of Ashok Kumar is due to shock due to injury of right pulmonary vessels and right lung and liver by gun shot.

26. In view of the above, the appeal of the appellant deserves to be dismissed and hence dismissed.