Bombay High Court High Court

Ms. Asha Shamandas Bajaj vs Mrs. Meeran Borwankar on 22 October, 2008

Bombay High Court
Ms. Asha Shamandas Bajaj vs Mrs. Meeran Borwankar on 22 October, 2008
Bench: Bilal Nazki, A.A. Kumbhakoni
                                            1




                                                                               
                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                         CRIMINAL APPELLATE JURISDICTION




                                                       
                    CRIMINAL WRIT PETITION NO.  1353  OF 2008




                                                      
    1) MS. ASHA SHAMANDAS BAJAJ,            )
       Age 30 years, Occ.: Student.         )

    2) MRS. KAMLA SHAMANDAS BAJAJ )




                                           
       Age: 62 years, Occ.: Housewife, )
                            
       Both residing at B-2/504, Powai 
       Vihar Complex, Opp. Powai Lake, 
       A. S. Marg, Powai, Mumbai.
                                            )
                                            )
                                            )..   ..    ..       Petitioners. 
                           
                 VERSUS

    1) MRS. MEERAN BORWANKAR                )
       Special Inspector General of Police, )
       

       Pune.                                )
    



    2) DR. NATTO,                           )
       Head of Department, Psychiatrist,    )
       Sasoon Mental Hospital, Pune.        )

    3) DR. AMIT TAK,                        )





       Sasoon Mental Hospital, Pune.        )

    4) DEEPAK HUMBRE,                       )
       Senior Police Inspector,             )
       Lashkar Police Station, Pune.        )





    5) DR. VILAS BHAILUME,                  )
       Superintendent,                      )
       Yerwada Mental Hospital,             )
       Yerwada, Pune.                       )

    6) COMMISSIONER OF POLICE,              )
       Pune.                                )

    7) DIRECTOR GENERAL OF POLICE,  )




                                                       ::: Downloaded on - 09/06/2013 14:00:34 :::
                                                2




                                                                                    
         Maharashtra, Mumbai.                  )

    8) THE STATE OF MAHARASHTRA,               )




                                                            
       (Through the Principal Secretary,       )
       Home Department, Mantralaya,            )
       Mumbai - 400 032.)                      )..     ..     ...     Respondents. 




                                                           
    Mr. S. B. Shetye with Mr. Niranjan Mogre for the Petitioners. 
    Mr. Ravi Kadam, Advocate General with Mr. S. R. Borulkar,
    and Mrs. P. H. Kantharia, Public Prosecutors for Respondents. 




                                              
                               ig       CORAM :   BILAL NAZKI  and
                                                                 
                                                  A. A. KUMBHAKONI, JJ.

                                 RESERVED ON : 9TH SEPTEMBER, 2008.
                             
                                 DELIVERED ON: 22ND OCTOBER, 2008.
                                               (At 4.30 P.M. in Court)
       

    JUDGMENT (Per Bilal Nazki, J.) : 

This petition was filed seeking quashing of Misc. Application No.

040/470 of 2008 pending before the Additional Chief Judicial Magistrate,

Pune. The petitioners have also sought quashing of the order passed by the

said Magistrate on 16th June, 2008, by which the Magistrate had directed

that the petitioner No.1 should be detained for treatment in Regional

Mental Hospital, Yerwada, Pune.

2. The petition was entertained by this Court and an order was passed

on 7th July, 2008. According to petitioner No.1 she had escaped from the

hospital and filed this writ petition. We recorded our prima facie findings

::: Downloaded on – 09/06/2013 14:00:34 :::
3

that there was no need to send her to any mental hospital. Therefore, we

directed that the respondents should not interfere with the petitioner No.1′
s

life. Thereafter the notices were issued, counters were filed, record of the

trial court was summoned and we have recorded certain prima facie findings

by our order dated 23rd July, 2008.

3. Now coming to the facts of the case, the petitioner No.1 claims that

she had given a matrimonial advertisement in the Times of India. On the

basis of such advertisement one person contacted her and she started

meeting him and his family members. But the said person extracted money

from her and cheated her and she lodged report being F. I. R. No. 157 of

2005 dated 27th April, 2005 at Powai Police Station, Mumbai. While

pursuing this case, she also made application to respondent No.1, the then

Joint Commissioner of Police, Crime. On several occasions petitioner No.1

approached respondent No.1 for seeking her co-operation in the matter.

Petitioner No.1 also got mobile number of respondent No.1 and started

sending SMSs to respondent No.1. Respondent No.1 got irritated and

warned petitioner No.1 of penal action against her. Then the petitioner

No.1 claims that she saw the son of respondent No.1 and started liking him

and in the first week of November, 2007 she sent message to respondent

No.1 giving her residential address and expressed her liking towards the son

::: Downloaded on – 09/06/2013 14:00:34 :::
4

of respondent No.1. In December, 2007 petitioner No.1 also sent SMS to

respondent No.1 seeking an alliance with her son. This was not liked by

respondent No.1 and petitioner No.1 started receiving threatening calls from

the P. A. of respondent No.1. On 9th June, 2008 two lady police personnel

approached the petitioners and asked petitioner No.1 to come along with

Office. But she refused to go with them. Again on 12th
them to the D. C. P’s

June, 2008 two lady police personnel came at the petitioners’
residence and

asked them to hand over the medical report of Psychiatrist, if any, relating

to petitioner No.1. Thereafter, petitioner No.1 decided not to contact

respondent No.1. However, since she wanted to apologize to respondent

No.1, on 14th June, 2008 she went to the residence of respondent No.1 at

about 6.20 p.m. Respondent No.1 on seeing her, started beating petitioner

No.1. She was mercilessly assaulted by fist and kick blows and was also

abused in most filthy language. Respondent No.1 thereupon directed police

constables, who were present at the residence of respondent No.1, to take

petitioner No.1 into custody and prepare a case diary that petitioner No.1

was mentally ill person. The petitioner No.1 was taken to Lashkar Police

Station, Pune, wherein respondent No.4 detained her, prepared the case

diary and produced her before the Lady Magistrate at around 9.30 p.m. The

Magistrate passed some order on the application made before her by the

police. The petitioner No.1 was thereafter straightway taken to the Sasoon

::: Downloaded on – 09/06/2013 14:00:34 :::
5

Mental Hospital, Pune and was admitted in the General Psychiatrist Ward.

She was kept under observation of respondent Nos.2 and 3. On 15th June,

2008 the mother of petitioner No.1 visited the hospital. Since it was Sunday,

she could not meet respondent No.2, who was in-charge of the Sasoon

Mental Hospital, Pune. The petitioner No.1 requested the Ward Boy of the

Hospital to allow her to call her mother. Accordingly, at 4.00 a.m. she called

up her mother and informed her that she was forcibly detained in Sasoon

Mental Hospital, Pune. Thereafter, her mother, petitioner No.2 reached the

Sasoon Mental Hospital. On 16th June, 2008, petitioner No.2, the mother of

petitioner No.1, met the Doctor and explained that her daughter was well

and she was not suffering from any mental disorder. On 16th June, 2008

itself, the Personal Secretary of respondent No.1 came to the Hospital and

met petitioner No.1 and the said Personal Secretary Mr. Vaidya insisted

respondent Nos.2 and 3 to prepare such a report that petitioner No.1 was

suffering from mental disorder so that she could be detained by the order of

the Magistrate in the mental hospital. The mother of petitioner No.1

personally remained present in the mental hospital on 16th June, 2008.

Again on 16th June, 2008 at 4.30 p.m. petitioner No.1 was produced before

the learned Additional Chief Judicial Magistrate, Pune. The application was

filed by the Medical Officer of the Sasoon Mental Hospital, Pune. False

report about her alleged mental illness was submitted to the Magistrate. The

::: Downloaded on – 09/06/2013 14:00:34 :::
6

petitioner No.1 personally tried to convince the Magistrate that it was a

conspiracy hatched against her at the behest of respondent No.1. Petitioner

No.2, who was present, also tried to convince the Magistrate that petitioner

No.1 was not suffering from any mental disorder or illness. Both the

petitioners apologized to the Magistrate and tried to assure that the mistake

committed by Petitioner No.1 would not be repeated. The Personal

Secretary of respondent No.1 went into the Chamber of the learned

Magistrate and he was there for about 15 minutes and the Magistrate passed

an order directing detention of petitioner No.1 for 10 days in the Yerwada

Mental Hospital, Pune. Thereafter, on 17th June, 2008 she was able to

escape from the Hospital and filed this petition.

4. Counter affidavit has been filed by respondent No.1. She has given a

long history of her acquittance with the petitioners. She stated that while

she was trying to help petitioner No.1, but the petitioner No.1 was taking

undue advantage by sending obscene and vulgar SMSs at odd hours. She

has also written various letters to various authorities against her. She has

also submitted copies of certain letters and copies of certain SMSs. She

further stated that petitioner No.1 was also referred for counselling. She had

time and again threatened to commit suicide. Petitioner No.1 had tendered

her apology for her behaviour. But instead of that she had continued to send

messages to her. Since behaviour of petitioner No.1 continued unabated and

::: Downloaded on – 09/06/2013 14:00:34 :::
7

due to constant threats of committing suicide, she was left with no option

and therefore she filed a complaint. She further stated that it would be clear

that she was subjected to an undue harassment by petitioner No.1 and she

had been creating nuisance and respondent No.1 has relied on certain

letters written by petitioner No.1 to her. One of the letters being letter dated

28th January, 2008. She has contended that on 14th June, 2008 petitioner

No.1 was called by the Social Service Branch, Chembur, Mumbai for

counselling. The case of petitioner No.1 was that since she started liking son

of respondent No.1 she got irritated and sent her to mental hospital. The

case of respondent No.1 was that she was the victim of harassment of

petitioner No.1 and she had nothing to do with the petitioner No.1 being

sent to the mental hospital. She denied having sent any police officials to the

house of the petitioners to threaten her. However, with respect of the

incident on 14th June, 2008, respondent No.1 has stated that petitioner No.1

had created nuisance at her residence and Lashkar Police Station had taken

her into custody and produced her before the Magistrate, who referred her

for medical treatment. Now it is an admitted fact that on 14th June, 2008

the petitioner No.1 had been detained at the residence of respondent No.1

when according to respondent No.1 she had created nuisance.

5. In the light of these facts, now this Court will have to see whether

action taken under the Mental Health Act, 1987 was justified or not. Before

::: Downloaded on – 09/06/2013 14:00:34 :::
8

addressing this question, we will have to look at the record of the

proceedings before the learned Magistrate.

6. An application was moved on 14th June, 2008 by the Police Inspector

before the Magistrate complaining that at 6.30 p.m. on the same day

petitioner No.1 had gone to the residence of respondent No.1 and created

some inconvenience and for this act a phone had been received from

respondent No.1 at the Police Station and he also recorded it in Police Diary.

The police constables were sent there and she was taken into custody. On

making inquiry with petitioner No.1 she stated that she wanted to marry

respondent No.1. Later on she stated that she wanted to marry the son of

respondent No.1. Since petitioner No.1 had gone to the residence of a high

official, therefore they apprehended that she may cause some danger to her

and he felt that she suffers from mental disorder and therefore she should

be sent to mental hospital. Now, this application in itself does not show

anything to come to the conclusion that petitioner No.1 was mentally ill.

The Magistrate wrote an interesting order in the following terms :

“Alleged lunatic produced before me at 10.30 p.m. Perused record
and asked question to her about her name, job, etc. Perused letter
attached with report. I am of the view that she required to be
examined by civil surgeon or Medical Officer appointed for two
days i.e. till 16.06.2008. The concerned Police Officer to obtain
report and produce alleged lunatic before concerned Court on 16th
June, 2008.”

On 16th June, 2008 the Magistrate has passed two orders according to the

::: Downloaded on – 09/06/2013 14:00:34 :::
9

record. One is in English and another is in Marathi. The Marathi order is a

brief order, which speaks that the Lunatic was produced before him. When

the Magistrate asked some questions to the Lunatic, she gave inappropriate

answers. From that, he formed opinion that the said Lunatic requires mental

treatment. He, thereafter, ordered that she be sent and kept for 10 days as

in-patient in Regional Mental Hospital, Yerwada, Pune for treatment and

observation. Another order passed on 16th June, 2008 in English reads thus:

“1) Shri B. M. Mule, API, Lashkar Police Station has
produced Miss Asha Bajaj R/o. Pawai, Mumbai u/s 23 of Mental

Health Act, 1987 on the allegation that the mental health of Miss
Asha Bajaj is not proper and she will cause hurt to Superior Police
Officer o to herself and for that he produced ample evidence on
record and SMS sent by Miss Asha to Superior Police Officer. I
personally talked with Asha Bajaj and her mother. From her talk it

appears that she appear normal, but she has admitted that she sent
messages to the Superior Police Officer. The report of Medical

Officer also shows that she became violent when she was taken to
Sasoon General Hospital. Doctor eaxamined her and opined that
patient is suffering from psychological disorder. She required
further observation and treatment. Mother of Mis Asha Bajaj stated

that she will take care of her daughter, but Shri Mule, API
submitted that such type of assurance was given by her mother
previously also, but Miss Asha and her mother committed breach of
those assurance and if Miss Asha is left free then there is possibility
of threat to the life of Asha and also the life of other Police officer.

So to protect her he requested to send Miss Asha for medical
treatment.

2) Considering the evidence brought on record and the
opinion of medical officer, Sassoon General Hospital, it will be not
safe to give the custody of Miss Asha to her mother who is old and
not able to control her daughter. Miss Asha requires medical
treatment and hence she be sent to Mental Hospital, Yerawada,
Pune for observation and treatment for 10 days with direction to

::: Downloaded on – 09/06/2013 14:00:34 :::
10

produce her for further order with the opinion of Supt. Medical
Officer, Yerawada, Pune. The Supt. Medical Officer is authorized to
retain Miss Asha for 10 days for observation and treatment. Issue

retention order accordingly.”

7. There was the Indian Lunacy Act of 1912 which was repelled by the

Mental Health Act, 1987 and the statement of objects and reasons of the

1987 Act were the following:

“The attitude of the society towards persons afflicted with mental

illness has changed considerably and it is now realised that no
stigma should be attached to such illness as it is curable,
particularly, when diagnosed at an early stage. Thus the mentally

ill persons are to be treated like any other sick persons and the
environment around them should be made as normal as possible.

The experience of the working of the Indian Lunacy Act, 1912 has
revealed that it has become outmoded. With the rapid advance of

medical science and the understanding of the nature of the
malady, it has become necessary to have fresh legislation with

provisions for treatment of mentally ill persons in accordance with
the new approach. Hence this Bill.”

The word “lunatic” was defined in 1912 Act under sub-section (5) of section

3 to mean an idiot or person of unsound mind and “criminal lunatic” was

defined in sub-section (4) of section 3 to mean any person for whose

detention in, or removal to any asylum, jail or other place of safe custody an

order has been made in accordance with the provisions of Section 466 or

Section 471 of the Code of Criminal Procedure, 1898. These words and

terms were given a go-by in the 1987 Act. We do not find a term of

“Lunatic” in the 1987 Act. On the other hand this Act defines “mentally ill

::: Downloaded on – 09/06/2013 14:00:34 :::
11

person” under sub-section (l) of section 2 as a person who is in need of

treatment by reason of any mental disorder other than mental retardation.

So in the first instance, the Police and the Magistrate concerned were under

the impression that the petitioner No.1 was a lunatic. Now scheme of the

Act under 1987 Act is altogether different then the scheme under 1912 Act.

Even if it is accepted that the petitioner was mentally ill even then in our

view the course adopted by the respondents and the Magistrate concerned

could not have been adopted. Although we will deal with the question as to

whether the petitioner No.1 could have been declared to be mentally ill or

not in terms of 1987 Act separately.

8. Chapter IV of the Mental Health Act deals with admission and

detention in psychiatric hospital, or psychiatric nursing home. Section 15 of

the Act mentions, request by major for admission as voluntary patient.

Under Section 16 a request can be made for admission of a ward by

guardian when a minor is sought to be admitted at the request of the

guardian. On receipt of request under Section 15 or Section 16, the Medical

Officer in-Charge is supposed to conduct an inquiry under Section 17 to get

himself satisfied that the applicant or the minor as the case may be needs

treatment as an in-patient. So the law is very strict for admission into the

psychiatric hospital or psychiatric nursing home. Section 18 deals with the

discharge. Section 19 deals with admission of mentally ill person under

::: Downloaded on – 09/06/2013 14:00:34 :::
12

special circumstances. Under Part III of Chapter IV, under Section 20

application for reception order can be made. Section 20 lays down the

procedure for reception. Section 22 deals with the procedure upon

application for reception order. Section 23 deals with powers and duties of

the police officers in respect of certain mentally ill persons. It is under this

section that the police claims to have acted in the present case. This section

is reproduced below:

“23. Powers and duties of police officers in respect of certain
mentally ill persons.-

(1) Every officer in charge of a police station, –

(a)may take or cause to be taken into protection any person
found wandering at large within the limits of his station
whom he has reason to believe to be so mentally ill as to be

incapable of taking care of himself, and

(b)shall take or cause to be taken into protection any person
within the limits of his station whom he has reason to
believe to be dangerous by reason of mental illness.

(2) No person taken into protection under sub-section (1) shall
be detained by the police without being informed, as soon as may
be, of the grounds for taking him into such protection, or where, in
the opinion of the officer taking the person into protection, such
person is not capable of understanding those grounds, without his

relatives or friends, if any being informed of such grounds.

(3) Every person who is taken into protection and detained
under this section shall be produced before the nearest Magistrate
within a period of twenty-four hours of taking him into such
protection excluding the time necessary for the journey from the
place where he was taken into such protection to the court of the
Magistrate and shall not be detained beyond the said period
without the authority of the Magistrate.”

::: Downloaded on – 09/06/2013 14:00:34 :::
13

Sub-Section(1)(a) of Section 23 lays down that the person can be taken into

protection by a police officer when he has reason to believe that the person

was mentally ill as to be mentally incapable of taking care of himself. He

should have found him wandering at large within the limits of his

jurisdiction under sub-section (1)(b) of Section 23, the person can be taken

into protection if the Officer has reasons to believe that the person was

dangerous by reason of his mental illness. Sub-Section (2) of section 23 lays

down that the Officer who takes such person into protection should inform

him of the grounds and if that person is incapable of understanding the

grounds to his relatives or friends. And sub-section (3) of section 23 lays

down that he should be produced before the Magistrate within twenty four

hours. After analysing these sections and trying to connect it with the

record as produced before us and which has been mentioned hereinabove,

the following things become clear:

1) That the petitioner No.1 was not found wandering at large;

2) That there was no material before the Police Officer to believe that

the petitioner No.1 was incapable of taking care of herself;

3) There was no material also to suggest that there was any reason for

the Police Officer to believe that petitioner No.1′
s presence was

dangerous by reason of her mental illness;

4) The record does not show that the grounds of taking into protection

::: Downloaded on – 09/06/2013 14:00:34 :::
14

were communicated to the petitioner No.1 or her mother, the

petitioner No.2 herein.

Therefore, the taking petitioner No.1 into protection under Section 23 of the

Mental Health Act, 1987 by the Police Officer was itself illegal.

9. Now coming to the procedure after application of Section 23, Section

24 of the Act for production of mentally ill person has to be followed.

Section 24 reads thus:

24.

Procedure on production of mentally ill person.-

(1) If a person is produced before a Magistrate under sub-section (3)
of section 23, and if, in his opinion, there are sufficient grounds for
proceeding further, the Magistrate shall –

(a) examine the person to assess his capacity to understand,

(b) cause him to be examined by a medical officer, and

(c) make such inquiries in relation to such person as he may deem
necessary.

(2) After the completion of the proceedings under sub-section (1),
the Magistrate may pass a reception order authorising the detention of
the said person as an inpatient in a psychiatric hospital or psychiatric

nursing home,-

(a) if the medical officer certifies such person to be a mentally ill
person, and

(b) if the Magistrate is satisfied that the said person is a mentally ill
person and that in the interests of the health and personal safety

of that person or for the protection of others, it is necessary to
pass such order.

Provided that any relative or friend of the mentally ill person
desires that the mentally ill person be sent to any particular licensed
psychiatric hospital or licensed psychiatric nursing home for treatment
therein and undertakes in writing to the satisfaction of the Magistrate
to pay the cost of maintenance of the mentally ill person in such
hospital or nursing home, the Magistrate shall, if the medical officer in

::: Downloaded on – 09/06/2013 14:00:34 :::
15

charge of such hospital or nursing home consents, make a reception
order for the admission of the mentally ill person into that hospital or
nursing home and detention therein;

Provided further that if any relative or friend of the mentally ill
person enters into a bond, with or without sureties for such amount as
the Magistrate may determine, undertaking that such mentally ill

person will be properly taken care of and shall be prevented from
doing any injury to himself or to others, the Magistrate may, instead of
making a reception order, hand him over to the care of such relative or
friend.

10. We have also quoted the order passed by the Magistrate. The

Magistrate’

s first order merely states that the Magistrate perused record,

asked questions and then states that she was required to be examined by

civil surgeon. So the first requirement of Section 24 of the 1987 Act to form

an opinion for examination of the person to assess his capacity to

understand was not met by the learned Magistrate. Second requirement

under Section 24(1)(b) is for the protected person to be examined by the

medical officer. This power can be exercised by the Magistrate only if he is

satisfied under sub-section (a) of sub-section (1) of section 24 of the Act

after examining the person and assessing his capacity to understand.

Therefore, the Magistrate from very inception was wrong to refer petitioner

No.1 for examination by a medical officer. After the medical examination, if

the Magistrate was satisfied that the person was mentally ill and that in the

interest of health and personal safety of that person he finds it necessary to

pass an order, he may authorise the detention of said person as an inpatient

::: Downloaded on – 09/06/2013 14:00:34 :::
16

in a psychiatric hospital or psychiatric nursing home. So even after getting

medical report suggesting the person to be mentally ill person, the

Magistrate has to record a satisfaction that in the interest of his health and

personal safety of such person the detention of such person in a mental or

psychiatric hospital or psychiatric nursing home was necessary. Even after

these requirements are met, still there are two proviso. One of the proviso

to the section is, “Provided further that if any relative or friend of the

mentally ill person enters into a bond, with or without sureties for such

amount as the Magistrate may determine, undertaking that such mentally ill

person will be properly taken care of and shall be prevented from doing any

injury to himself or to others, the Magistrate may, instead of making a

reception order, hand him over to the care of such relative or friend.” The

learned Magistrate has noted in his order dated 16th June, 2008, “Mother of

Ms. Asha Bajaj stated that she will take care of her daughter, but Shri Mule,

API, submitted that such type of assurance was given by her mother

previously also, but Miss Asha and her mother committed breach of those

assurance and if Miss Asha is left free then there is possibility of threat to

the life of Asha and also to the life of other police officer.” There was no

record before the Magistrate compelling her not to grant request of the

mother of Petitioner No.1, who was present before the Magistrate. At best

the Magistrate could have demanded a bond from the mother of petitioner

::: Downloaded on – 09/06/2013 14:00:34 :::
17

No.1. It appears that the Magistrate was performing formalities and the

decision was taken even prior to medical report.

11. Now let us come to the medical examination which was conducted.

Even after two days of admission the doctor concerned was not able to make

a final diagnosis. But he only stated that Miss Asha Bajaj was suffering from

a psychiatric disorder and according to him she required further

observation, evaluation and treatment at the psychiatric hospital urgently.

What abnormality he had found were that her talks were irrational and

illogical. She was preoccupied to meet the Inspector General of Police and

occasionally gave suicidal threats. Her insight and judgment was lacking.

Seeing the sequences of events in this case, we have serious doubts about

this certificate as well. But we are not going in this proceeding to decide

whether the petitioner No.1 needed medical treatment or not because that is

a subject which is left to the Doctor. But the fact of the matter is that

respondent No.1 had some grudge against the petitioner No.1 and we do

not want to judge the issue as to whether the petitioner No.1 was wrong or

respondent No.1 was wrong. Respondent No.1 might have had reason to

feel harassed, embarrassed by petitioner No.1. The letters and the SMSs

which have been placed on record by respondent No.1, if are true, could

have been a reason for anybody to feel harassed and embarrassed. But that

does not mean that the whole machinery could be used to send to petitioner

::: Downloaded on – 09/06/2013 14:00:34 :::
18

No.1 to a mental hospital. Therefore, we are of the view that the whole

exercise was done to send petitioner No.1 to the mental hospital with a

preconceived plan in which the main role has been played by respondent

No.1 and unfortunately by a Magistrate. If respondent No.1 had any

grievance she could have taken recourse to law and petitioner No.1 could

have been booked for the offences she might have committed. But the

course taken by respondent No.1 was absolutely wrong and was not

expected of an Officer of the cadre of respondent No.1. However, in the

facts and circumstances of the case, we do not think it appropriate to pass

any order in this regard. The respondent No.1 is at liberty to take recourse

to law, if any, available to her for redressal of her grievances.

12. Learned Advocate General who is appearing in the matter has

submitted that psychiatric disease have many many manifestations and one

of the manifestation is of being `stalker’
. He submitted that a stalker is

usually one who pursue the victim for a variety of reasons and according to

him the experts define five categories of stalkers to facilitate diagnosis and

management. He has produced some material before us and one of such is

an extract from a magazine `Psychiatric News’
. Another publication is based

on an issue of March of the British Journal of Psychiatry, which has

concluded that stalkers are a group of people whose behaviour is motivated

by different forms of psychopathology, including psychosis and severe

::: Downloaded on – 09/06/2013 14:00:34 :::
19

personality disorder. Both stalkers and their victims are in urgent need of

the development of specific treatments. Learned Advocate General

submitted that it appears to him that the petitioner No.1 was a victim of

stalker and because of her psychiatric condition she was a reason for

personal suffering of respondent No.1 as an expert believe that stalking is

causing pervasive and intense personal suffering and is an area of psychiatry

that is currently overlooked. The experts defined stalking as “the wilful,

malicious and repeated following or harassing of another person that

threatens his or her safety”. Typical staling behaviour includes the intrusive

following of a `target’,
for example, by placing one’
s self in front of the

target’
s home. Stalkers most often persecute their targets by unwanted

communications, like frequent telephone calls, letters, e-mail, graffiti, notes

or packages. We appreciate the assistance provided by the learned Advocate

General. But as we have said that it may not be possible for us to decide

whether the petitioner was a psychiatric patient or not and even if the

doctors were of the opinion that she needed hospitalisation or assistance

under law, the Magistrate was bound to give her custody to her mother who

was willing to take her. Learned Advocate General submitted that in some of

these cases in United Nation stalking has been made punishable and in the

State of Massachusetts stalking has been defined and punishment has been

prescribed. We have our own doubt that if stalking has been made

::: Downloaded on – 09/06/2013 14:00:34 :::
20

punishable in the States of United Nation. Section 43 of Chapter 265 :

Crimes against the Person, which has been produced before us, lays down

the following :

“Section 43: (a) Whoever (1) wilfully and maliciously engages in

a knowing pattern of conduct or series of acts over a period of time
directed at a specific person which seriously alarms or annoys that
person and would cause a reasonable person to suffer substantial
emotional distress, and (2) makes a threat with the intent to place

the person in imminent fear of death or bodily injury, shall be
guilty of the crime of stalking and shall be punished by

imprisonment in the state prison for not more than five years or by
a fine of not more than one thousand dollars, or imprisonment in
the house of correction for not more than two and one-half years or

both. Such conduct, acts or threats described in this paragraph shall
include, but not be limited to, conduct, acts or threats conducted by
mail or by use of a telephonic or telecommunication device
including, but not limited to, electronic mail, internet
communications and facsimile communications.

(b) Whoever commits the crime of stalking in violation of a

temporary or permanent vacate, restraining, or no-contact order or
judgment issued pursuant to sections eighteen, thirty-four B, or
thirty-four C of chapter two hundred and eight; or section thirty-
two of chapter two hundred and nine; or sections three, four or five

of chapter two hundred and nine A: or sections fifteen or twenty of
chapter two hundred and nine C or a protection order issued by
another jurisdiction; or a temporary restraining order or
preliminary or permanent injunction issued by the superior court,
shall be punished by imprisonment in a jail or the state prison for

not less than one year and not more than five years. No sentence
imposed under the provisions of this subsection shall be less than a
mandatory minimum term of imprisonment of one year.”

13. In any case, we do not have any such law in this country. But we

agree with the learned Advocate General that if a person is continuously

harassed by SMSs and letters of the nature of which the petitioner was

::: Downloaded on – 09/06/2013 14:00:34 :::
21

allegedly writing to respondent No.1, there should be some law against such

behavior. But in that connection the learned Advocate General would be of

more helpful than this Court as we cannot legislate and it is only the

legislatures that can legislate such a law.

14. With the observations that the Magistrates should treat themselves to

be the custodian and protector of the rights of the people and if police fail in

their duty the Magistrates should not fail and should ensure that the person

is not sent to a mental hospital without strict compliance of the provisions of

the Act.

15. For the reasons mentioned above, we allow the writ petition and

quash and set aside the entire proceedings and the orders passed by the

learned Additional Chief Judicial Magistrate, Pune in Misc. Application No.

040/470/2008.

16. We also make it clear that any reference made to any allegations

levelled by petitioners against respondent No.1 or any allegation made by

respondent No.1 against the petitioner has only been made for deciding the

present petition and should not be taken as an expression of opinion with

regard to any of the allegations.

Sd/-

(BILAL NAZKI, J.)

Sd/-

::: Downloaded on – 09/06/2013 14:00:34 :::
22

(A. A. KUMBHAKONI, J.)

::: Downloaded on – 09/06/2013 14:00:34 :::