High Court Punjab-Haryana High Court

Dimple @ Dimpu @ Gurcharan vs State Of Punjab on 3 December, 2008

Punjab-Haryana High Court
Dimple @ Dimpu @ Gurcharan vs State Of Punjab on 3 December, 2008
CRIMINAL MISC. M NO.33238 OF 2004                                    :{ 1 }:

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH


                    DATE OF DECISION: December 03, 2008



             Dimple @ Dimpu @ Gurcharan

                                                             .....Petitioner

                           VERSUS

             State of Punjab

                                                              ....Respondent



CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH

1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



PRESENT:             Mr. Parveen Kumar, Advocate,
                     for the petitioner.

                     Mr. Mehardeep Singh, AAG, Punjab,
                     for the State.

                           ****

RANJIT SINGH, J.

A sick man suffering from unsoundness of mind and

accused of an offence under Sections 302/323 IPC has filed this

petition through his father, being his natural guardian for quashing of

the proceedings in progress against him. Dimple @ Dimpu @

Gurcharan son of a poor labourer is an accused in an FIR No.187

dated 29.10.1998 and was facing trial before Additional Sessions

Judge (Adhoc), Patiala. His father has now filed this petition to

impugn an order passed by Additional Sessions Judge (Adhoc),
CRIMINAL MISC. M NO.33238 OF 2004 :{ 2 }:

summoning the witnesses to conclude the trial, though the accused-

petitioner continues to suffer from psychotic illness. Prayer is to

quash this order and proceed with the case in accordance with the

provisions governing the procedure of trial in those cases where the

accused person suffers from disease of unsoundness of mind.

The petition, which is bereft of much detail, would show

that the petitioner is being prosecuted for an offence under Section

302, 323 and a report under Section 173 Cr.P.C was filed in this

case. The father of the petitioner moved an application before the

Court to proceed against the petitioner under Section 329 Cr.P.C as

the accused was of unsound mind. On 4.2.2000, the Sessions Judge

directed that the petitioner be committed to custody at Mental

Hospital, Amritsar, for detailed examination and report. The Medical

Officer was specifically directed to opine if the accused was capable

of standing trial or not. Mental Hospital, Amritsar, submitted a report

dated 22.2.2000, stating that the petitioner was not fit to stand trial.

The trial was accordingly stayed.

Criminal Misc. No. 3086-M of 2000 came to be filed

before this Court, though it is not clear as to who and for what

purpose this petition was filed. This Court in a Misc. Application filed

in the said Criminal Misc. Petition directed that the Trial Court shall

periodically review the medical condition of the petitioner and his trial

shall commence whenever it is found that he is fit to stand the trial.

To comply with the direction of this Court, the petitioner was referred

to Civil Surgeon, Patiala, for medical check up, from where he was

referred to P.G.I., Chandigarh. Head of the Psychiatry Department at

PGI, Chandigarh gave his report on 11.5.2004 opining as under:-

CRIMINAL MISC. M NO.33238 OF 2004 :{ 3 }:

“On the basis of the history obtained, the psychological

tests and our own observations of the accused in the

ward, it is my opinion that he is suffering from chronic

psychotic illness most likely to be schizophrenia of

undifferentiated nature. It is quite likely that because of

unpredictable behaviour and uncontrolled

aggression, he was involved in the alleged incident

which led to the unfortunate death of the person for

which he has been charged under the Indian Penal

Code. However, it is my opinion that this was neither

deliberate nor intentional. Moreover, if we go by the

history then it is apparent that Dimple had been ill for

more than 2 years before the alleged incident of crime

took place.

We had offered treatment to Dimple but his father

because of his own limitations could not keep the patient

in the psychiatry ward as per our terms and conditions.

Therefore, it is my humble suggestion to the court that the

fact that the accused is mentally ill should be kept in mind

when deciding about him and if possible he should be

sent to a mental hospital for treatment. An appropriate

sentence of this nature should be considered.

If the court desires any clarification regarding the

condition of the accused, then I would be too happy to be

of service to the Hon’ble Court.”

After receipt of this report, Additional Sessions Judge
CRIMINAL MISC. M NO.33238 OF 2004 :{ 4 }:

(Adhoc), Patiala, fixed the trial of the petitioner for 19.7.2004 through

his order dated 15.5.2004. This order, directing the petitioner to face

trial despite the fact that he was found to be suffering from mental

disorder is impugned through the present Petition.

Insensitivity on the part of the Trial Judge is seen from the

impugned order. Though there was a clear opinion of the expert

before him that the petitioner was suffering from chronic psychotic

illness which was most likely to be schizophrenia of undifferentiated

nature, the Trial Court summoned the prosecution witnesses and

issued direction for commencing the prosecution of the petitioner.

The manner in which the Trial Court chose to adopt this course

would not commend me much. In the impugned order, the Trial

Judge has noticed that the psychotic report from PGI dated

11.5.2004 was received but went on to observe that it was for the

Trial Court to decide when the trial is to commence after periodical

view of the medical condition of the accused-petitioner. The Court

then recorded the statement of father of the petitioner, which is

reproduced in the impugned order. The father of the petitioner did

state before the court that he was looking after his son and getting a

regular treatment. He also stated that his son was being defended by

Parvinder Singla and Rameshwar Singla, Advocates. It was further

recorded through him that accused was taking food and water but

had no control about the call of nature and keeping in view the

documents showing treatment of the petitioner at PGI, the trial may

be continued. The opinion of the doctor received from PGI was also

reproduced in the order. This is the same opinion dated 11.5.2004 as

is noted above.

CRIMINAL MISC. M NO.33238 OF 2004 :{ 5 }:

The Court then noticed that from the available medical

opinion and having periodical review of the medical condition of the

petitioner, it was to be seen whether he is fit to stand trial or not.

Strangely, however, the Court noticed that the application filed by the

father of the petitioner under Section 329 Cr.P.C stood concluded in

view of the circumstances and the statement of Roshan Lal, father of

the petitioner and the medical opinion.

The Court then referred to earlier order dated 4.2.2000 in

which it was observed that the accused-petitioner if found suffering

from any specific mental disorder, then he should be given necessary

treatment and further observed that no such evidence of mental

disorder has been produced by the petitioner in compliance with the

order dated 4.2.2000. This seems to be a contradiction of a sort.

There was a clear medical opinion about the mental condition of the

petitioner given by specialist at PGI. The Court had made reference

to the same and had reproduced it in the impugned order. Still it is

mentioned in the impugned order that no evidence of mental disorder

has been produced by the petitioner.

Having done so, the Court, in my view, has resorted to a

procedure which may not be permissible. By recording observation

about the behaviour of the petitioner-accused during his presence

inside the Court, to come to a conclusion that he is fit to face trial,

would lead to doing injustice to the sick person. The Court has

recorded observation in the impugned order that during the

proceedings the petitioner alongwith his father remained seated in

the Court from 10.30 AM to 12.55 P.M. The activities, behaviour and

mental condition of the petitioner was noted by the Court and it is
CRIMINAL MISC. M NO.33238 OF 2004 :{ 6 }:

endorsed as a note in the impugned order, which reads as under:-

“Note: The father of accused Roshan Lal was asking the

accused if he want to take a glass of water and accused

stated in affirmative.

When the accused was asked by the court as to whether

he was feeling thirsty, the accused replied in affirmative

and then father of accused went out of the court to take

water.

While going out the accused was asked to sit in court by

his father, when the accused was accompanying to go out

of court room but accused immediately obeyed the order

of his father and he voluntarily sit in the court room

without any abnormal behaviour or un-toward incident.”

From the above observation, the Court felt satisfied that

the petitioner was fit to stand trial and further stated that the judicial

discretion has to be exercised. The Court accordingly directed that

the prosecution witness be summoned. The father of the petitioner

has approached this Court to impugn this order of the Trial Court.

While issuing notice, this Court stayed the further

proceedings before the Trial Court. The case was adjourned from

time to time. On 13.12.2006, this Court noticed that earlier opinion

about the sickness of the petitioner was given2-1/2 years ago and

accordingly felt the need of obtaining latest opinion about this aspect

from PGI, Chandigarh. The police was accordingly directed to take

the petitioner for examination by the head of the Psychiatric

Department, PGI. The medical report was then directed to be

produced before this Court. When the petitioner was found to have
CRIMINAL MISC. M NO.33238 OF 2004 :{ 7 }:

not been taken for further medical examination, the Court issued

direction to take the petitioner for this purpose on 1.10.2008. The

latest medical opinion, thus, obtained was placed on record and it

reveals that the petitioner continues to suffer from mental disorder.

The opinion of the doctor is reproduced below for ready reference:-

“It is my opinion that Dimple is still suffering from a

chronic psychotic illness and is not showing any

appreciable response to the medication that has been

prescribed. I suspect that medication, supervision is not

meaningful and that his drug compliance is poor.

Therefore, I am changing his medication to long acting

intramascular injection which will be given from the

Psychiatry OPD every two weeks. Giving him long acting

intramascular injection would necessitate his coming to

my clinic every fortnight and we will also ensure that he

gets the medication. I will continue to seek him in my

outpatient clinic and has given him appointment to come

for examination and follow up visit on 3rd November, 2008.

Thanking you, Yours sincerely, Sd/- 4.10.08 Dr.P.Kulhara,

Professor and Head Department of Psychiatry, PGIMER,

Chandigarh.”

It is in the above noted background that now the prayer of

the petitioner against the impugned order has been heard.

The facts, as noted above, would clearly show that the

petitioner concededly is found to be suffering from mental disease

from the year 2000, though its origin seems to be even two years

prior to the incident alleged against him as has been opined by the
CRIMINAL MISC. M NO.33238 OF 2004 :{ 8 }:

expert doctor who examined him in the year 2000. Thus, the

petitioner has concededly been sick for more than 10 years now. His

latest medical condition has also been obtained and is noted above.

Chapter XXV of the Code would regulate the procedure

required to be followed in such cases. Application, thus, was rightly

filed under Section 329 Cr.P.C on behalf of the petitioner but the trial

Court has unjustly failed to consider the plea of the petitioner in this

regard.

Chapter XXV begins with Section 328 Cr.P.C, which

provides procedure for enquiry by a Magistrate in regard to the fact of

unsoundness of mind. A Magistrate holding an enquiry, if has reason

to believe that the person before him is of unsound mind and

consequently incapable of making his defence, then he is enjoined

upon to enquire into such unsoundness of mind and shall cause such

person to be examined by Civil Surgeon of the District or such other

medical officer as the State Government may direct. Such Civil

Surgeon or Medical Officer is thereafter to be examined as a witness.

Pending this enquiry, the Magistrate may deal with such a person in

accordance with provisions of Section 330 Cr.P.C, which talks of

release of lunatic pending investigation or trial. If Magistrate is of

the opinion that person is of unsound mind, he is to record his finding

to that effect and then postpone the proceedings in the case. This

Section has been so amended from old Section so as to provide for

procedure to be followed in any inquiry where person against whom

inquiry is being held appears to be of unsound mind.

Section 329 Cr.P.C, on the other hand, provides for

procedure in case of person of unsound mind tried before Court. This
CRIMINAL MISC. M NO.33238 OF 2004 :{ 9 }:

Section makes it clear that in a trial before Magistrate or Court of

Sessions, if the accused appears to be of unsound mind and

consequently incapable of making his defence, then the Court shall,

in the first instance, try the fact of such unsoundness of mind and

incapacity and if satisfied in this regard, shall record a finding to that

effect and shall postpone further proceedings. This Section is similar

to Section 328 Cr.P.C., with this difference that latter relates to an

enquiry before a Magistrate, while this Section relates to trial before

Magistrate or Court of Sessions. However, both the Sections relate to

unsoundness of mind at the time of inquiry or trial and not at the time

of commission of offence. The distinction between incapacity at the

time of doing the act charged and incapacity at the time of trial is,

therefore, appreciable. Incapacity at the time of commission of

offence is dealt under Section 84 IPC. Section 84 IPC is a

substantive provision which excuses the offence whereas Sections

328 and 329 Cr.P.C. affects the procedure and postpone the trial.

Condition essential for applicability of the Sections is that it must

appear to the Court that accused brought before it is of unsound

mind. If it does so appear, then the fact has to be tried and decided

first before calling upon the accused to stand trial for the offence

charged. Word `appears’ imports lessor degree of probability than

proof. These provisions are mandatory and ought to be strictly

complied with. The issue of insanity is to be tried only where the

accused appears to be incapable of making his defence due to

mental infirmity. Magistrate is not to order inquiry on mere defence of

insanity, he must have `reasons to believe’ that the accused is of

unsound mind. A Magistrate can not act on his own opinion. He must
CRIMINAL MISC. M NO.33238 OF 2004 :{ 10 }:

have before him a statement of medical officer, who must be

examined. Where the Court decides that the accused is of unsound

mind and consequently incapable of making his defence, the trial is

to be postponed. As provided in Section 330 Cr.P.C., such a person

may be released on sufficient security being given that he shall be

properly taken care of and shall be prevented from doing injury to

himself or to any other person or for his appearance when required

before the Magistrate or the Court. The Court or the Magistrate is

also entitled to direct the accused to be detained in safe custody in

such a place and manner as it may think fit if it is of the view that the

bail should not be taken or sufficient security is not given. Section

331 Cr.P.C thereafter talks of resumption of enquiry or trial, when the

concerned persons ceases to be of unsound mind. Section 332

Cr.P.C prescribes a procedure to proceed with the trial or enquiry as

the case may be.

Since the requirement under these Sections is mandatory

and the Court is to try the fact of unsoundness of mind and capacity

of the accused at the first instance, the commencement of trial

without recording medical evidence or satisfying himself or recording

a finding on the material placed before him, will vitiate the trial.

(Gurjit Singh Vs. State of Punjab, 1986 Cri.L.J. 1505). Needless

to mention that the conclusion of the Court that the person is or is not

of unsound mind has to be on the material placed on record and any

decision without holding enquiry or without recording reasons would

be unsustainable. When the medical report is to the effect that the

accused is of unsound mind, it would be reasonable to infer that he is

incapable of making his defence. In such circumstances, the Court
CRIMINAL MISC. M NO.33238 OF 2004 :{ 11 }:

would almost be bound to afford the protection to him as he is

entitled to under law, being of unsound mind at the time of trial.

Unlike Sections 328 and 329 Cr.P.C., Section 333

Cr.P.C, prescribe procedure, when the accused person appears to

be of sound mind at the time of enquiry and trial but the Court finds

that he was incapable of knowing the nature of the act or that it was

wrong or contrary to law at the time when he committed the act by

reasons of unsoundness of mind. Thus, Sections 333 Cr.P.C and

334 Cr.P.C regulates the procedure, when the accused person is

found capable of making a defence but pleads that the act was

committed at the time when he, on account of reasons of

unsoundness of mind, was incapable of knowing the nature thereof.

In such a case, he is required to be acquitted on the ground of

unsoundness of mind. This is so provided by Section 334 Cr.P.C. At

the time of recording this finding, the Court is also to record a finding

and state specifically whether the accused person had committed the

act or not. Section 333, when read with Section 334 Cr.P.C, would

provide for acquittal of an accused where the Court is satisfied from

the evidence given before it that the accused was, at the time of

commission of crime by reasons of unsoundness of mind, incapable

of knowing the nature of the act or that it was wrong or contrary to

law. While acquitting the accused on the ground of he being insane,

the Court is to give a specific finding whether the accused had

committed the act charged. A provision has also been made for

detaining a person acquitted on such grounds in safe custody in the

form of Section 335 Cr.P.C.

The Law Commission in its 41st report had inter-alia
CRIMINAL MISC. M NO.33238 OF 2004 :{ 12 }:

observed that when there is a special verdict (guilty but insane) and

when there is a finding of unfitness to plead, the Court should have a

discretion not to make an order for detention if it considers on

medical evidence that it is safe for the public to order the immediate

release of the accused. It is in this background that mandatory

provisions of Section 471 Cr.P.C (Old Code) were recommended to

be replaced to leave some discretion to the Court. It was also

observed that the primary objection of detention order under Section

471 (old Code) is rehabilitation of the accused and to prevent any

trouble if he should relapse into insanity. It was felt that the accused

would receive more personal attention and care from his own

relatives or friends than in a lunatic asylum and where his relatives or

friends were ready to look after him and to undertake that he causes

no injury to himself or others, then there seems to be no reason why

the accused should not be released to their custody. This then

coupled with Section 336 to 339 is the total scheme in this regard.

These provisions are there to regulate the procedure in the present

case.

The facts, as noticed above, including the medical opinion

obtained in respect of the petitioner from time to time, would indicate

that both the situations envisaged under Sections 329 and 333

Cr.P.C. would arise in the present case. The petitioner is opined to

be suffering from chronic psychotic illness/ schizophrenia of

undifferentiated type. He continues to suffer this disease for the last

eight years. The latest report obtained from expert in this regard is

that the petitioner is still suffering from chronic psychotic illness and

is not showing any appreciable response to the medication. When
CRIMINAL MISC. M NO.33238 OF 2004 :{ 13 }:

examined by a doctor now in the year 2008, he was found to be very

dirty, filthy and disheveled state. He did not produce any speech

spontaneously. His answers to the questions were mostly irrelevant.

It is more than `appears’ situation and rather it is clear that the

petitioner is incapable of making his defence, if he is put to trial.

Thus, the procedure prescribed under Section 329 Cr.P.C would

need to be followed. The application was made on behalf of the

petitioner, which appears to have been neglected/ignored or it failed

to receive proper consideration for reasons best known to the Court.

How could the Court record that application filed by the father of the

petitioner under Section 329 Cr.P.C stands concluded in view of the

circumstances and statement of Roshan Lal. It was incumbent on the

Court to decide the application in terms of the law, provisions being

mandatory and responsibility in this regard being of the Court. As

already noticed, the provisions of these Sections are mandatory and

are ought to be strictly complied with as otherwise the proceedings

would get vitiated. Since this plea was raised before the Court, it

was required to try this fact of unsoundness of mind at the first

instance. The Court instead ordered commencement of the trial

without recording medical evidence or satisfying itself. Thus,

continuing with the case would lead to trial being vitiated. This is so

held in Gurjit Singh’s case (supra). How and why the Court chose

to ignore the opinion of a doctor, who clearly stated that the petitioner

is suffering from chronic psychotic disorder and proceeded with the

trial can really not be made out. Section 329 Cr.P.C., as already

noticed, uses the word `appears’ which is of a lesser degree of

probability than proof. The Court must have statement of medical
CRIMINAL MISC. M NO.33238 OF 2004 :{ 14 }:

officer and such officer must be examined as a mere written

certificate of the medical officer that an accused is of unsound mind

is not sufficient evidence of insanity. Such officer must be called and

examined as a witness. Rather, the Court chose to prefer its personal

observations recorded while it was busy attending to other cases as

well. It would really sound strange. It is palpably illegal. Such a

decision can not be based merely on information received out of

Court from Civil Surgeon or on answer to question put to the

accused. It is so held in Mehan Singh Vs. State, AIR 1954 Patna

129. It has to be based on evidence. Thus, the Court was bound to

examine the doctor as witness who had examined the petitioner and

if it was still to view that the petitioner was not of unsound mind on

the basis of some question and answer put to the petitioner, then

these were to be placed on record. This course adopted by the Court

to rely upon its own observations and failing to follow the mandatory

procedure under Section 329 Cr.P.C by ignoring the opinion of an

expert, which is required to be taken into consideration in terms of

the statutory provisions, certainly would not be legally sound mode to

dispose of the plea raised before the Court. This mode adopted by

the Court, as such, can not be accepted being opposed to the

statutory provisions.

The impugned order as such, can not be sustained and

the same is set-aside. The Trial Court would now take up the case

and decide the same in terms of the statutory provisions contained in

Chapter XXV of the Code of Criminal Procedure.

It may need to be observed that the opinion of the

Psychiatrist, which was obtained in the year 2000 and which is
CRIMINAL MISC. M NO.33238 OF 2004 :{ 15 }:

reproduced above and so too in the impugned order, would show that

the unpredictable behaviour and uncontrolled aggression is opined to

be a cause for involvement of the petitioner in the alleged incident,

which has led to an unfortunate death of the person, for which he

was charged and is facing this prosecution. It was further opined that

the act on his part was neither deliberate nor intentional. The

petitioner was found to be ill for more than two years before the

alleged incident. It is, thus, seen that the petitioner is opined to be

suffering from that form of insanity at the time of commission of

offence, which may make him incapable of knowing the nature and

quality of his act, when he committed the same. Though he is not

capable of defending himself at the trial but his act also has been

opined to have been committed on account of reasons of

unsoundness of mind, when he was incapable of knowing the nature

of the act or that it was wrong or contrary to law. The operation of the

provisions of Sections 333 and 334 Cr.P.C would, thus, also come

into play. The Court now while deciding the application of the

petitioner under Section 329 Cr.P.C., may have to go into this aspect

as well and after recording the relevant evidence in this regard, if it

comes to the conclusion that the petitioner suffered from that form of

insanity which would take him out of consequences of his act and the

commission of offence, it would be open for it to pass an order in

accordance with provisions of Section 334 Cr.P.C. As to when a

person can claim exemption from punishment for a criminal act on

the ground of insanity is given in Section 84 IPC. The onus to prove

this is on accused. If an accused succeeds in proving so, he is to be

acquitted.

CRIMINAL MISC. M NO.33238 OF 2004 :{ 16 }:

The present petition is accordingly disposed of. The

parties, through their counsel, are directed to appear before the Trial

Court on 15.1.2009.

December 03, 2008                              ( RANJIT SINGH )
khurmi                                             JUDGE