High Court Kerala High Court

Rasheed vs State Of Kerala on 13 January, 2011

Kerala High Court
Rasheed vs State Of Kerala on 13 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4938 of 2010()


1. RASHEED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.JOMY GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :13/01/2011

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                             Crl.M.C. No.4938 of 2010
                            --------------------------------------
                     Dated this the 13th day of January, 2011.

                                         ORDER

Petitioner is accused in C.P.No.33 of 2009 of the court of learned Judicial

First Class Magistrate-I, Ernakulam for offence punishable under Section 302 of

the Indian Penal Code (for short, “the IPC”). During the course of committal

proceedings it was brought to the notice of the learned Magistrate that

petitioner, being mentally retarded is unable to make his defence. Thereon

learned Magistrate conducted enquiry as provided under Section 328 of the

Code of Criminal Procedure(for short, “the Code”) and on finding that petitioner

is able to make his defence committed the case for trial to the court of learned

Sessions Judge as per Annexure-A7, order dated September 20, 2010.

Proceedings before the committal court and Annexure-A7, order are challenged

in this proceeding at the instance of petitioner. Learned counsel has contended

that it was mandatory to ascertain whether petitioner on account of mental

retardation is capable of making his defence, such enquiry has not been

conducted by appropriate authorities and hence proceedings before committal

court and Annexure-A7, order are vitiated. Learned counsel contends that

petitioner is entitled to have a fair trial which includes his ability to understand

the case against him and make a proper defence. Learned counsel has placed

Crl.M.C.No.4938/2010

2

reliance on the decision in Madhavan Nair v. State of Kerala (1978 KLT

156) and the observations at page 159, in particular. I have heard learned

Public Prosecutor as well in the matter.

2. Charge against petitioner is one under Section 302 of the IPC. It is

stated that petitioner was staying at Snehanilayam which is an institution for

mentally challenged persons from 1984 to 1991. Annexure-A1 is the certificate

issued from the said institution stating so. That certificate also states that IQ of

petitioner shows that he is mentally challenged of moderate degree and that

(notwithstanding his biological age) his mental age is four and a half years.

Obviously in the light of the said situation learned Magistrate directed an enquiry

to be conducted into the mental capacity of petitioner to stand trial. He was

referred to a Civil Surgeon who suggested that his examination at Mental Health

Centre is required. Petitioner was referred to the Mental Health Centre. The

Assistant Surgeon attached to that institution, according to the petitioner without

conducting proper examination reported that petitioner is fit for trial. Petitioner

thereon filed C.M.P.No.2003 of 2009 to send him for further examination to the

Mental Health Centre. Learned Magistrate allowed that petition by Annexure-A2,

order dated October 21,2009. Before doing so, learned Magistrate has also

examined the Assistant Surgeon as CW1 and marked her report as Ext.C1.

Learned Magistrate was of the view that deposition of CW1 would show that she

had not conducted any medical test to determine mental state of petitioner and

instead, opinion was based on mere clinical observation and examination.

Crl.M.C.No.4938/2010

3

Learned Magistrate thought that it is necessary to have a detailed study of the

mental state of petitioner, allowed C.M.P.No.2003 of 2009 and referred petitioner

to the Superintendent of Mental Health Centre, Thrissur. The latter was directed

to constitute a Medical Board consisting of a Neurologist, Psychiatrist and a

Psychologist to evaluate mental condition of petitioner. The Superintendent

was directed to file a report before the court after examination. Accordingly

petitioner was sent to the Medical Board constituted by the Superintendent of

Mental Health Centre and he was examined by that Board. The

Superintendent of Mental Health Centre submitted Annexure-A3, report dated

April 12, 2010 stating that physiological and psychological evaluation was done

“clinically” and that there is evidence of mild retardation. Petitioner was called for

a psychological testing of quantification of his IQ on 09.04.2010 but he was not

brought for that test. Based on the available materials, Superintendent opined

in Annexure-3 that “Mr. Rasheed is having mild mental retardations. There is no

evidence and another psychiatric syndrome or neurological abnormalities.” The

Superintendent was examined as CW2 (his deposition is Annexure-A4). Then

also he stated that Medical Board had examined petitioner on 05.04.2010 when

he was found to have mental retardation, an IQ test was arranged on 09.04.2010

but petitioner was not brought for that test. There was no symptoms of any

psychiatric illness or neurological abnormalities. He can understand the nature

of trial and has slight mental retardation. Witness stated that petitioner is not

insane and that sanity and mental retardation are different. Learned counsel

argued about the manner of diagnosis of mental retardation as per the latest

Crl.M.C.No.4938/2010

4

edition of the Diagnostic and Statistical Manual of Mental Disorders (DSM-IV)

and that three criteria must be met for a diagnosis of mental retardation: an IQ

below 70, significant limitations in two or more areas of adaptive behaviour (as

measured by an adaptive behaviour rating scale, ie., communication, self-help

skills, interpersonal skills and more) and evidence that the limitations became

apparent before the aged of 18.

3. Based on the opinion of Superintendent of Mental Health Centre,

learned Magistrate has passed Annexure-A6, order. Learned Magistrate opined

that concurrent findings in Exts.C1 and C2 are sufficient to arrive at the

conclusion that petitioner is sane and can understand the nature of trial and is fit

to stand trial. Though petitioner has mild retardation and his IQ is slightly low

C.M.P.No.1574 of 2010 filed by petitioner to send him for further test to the

Medical Board was not accepted. Following that, learned Magistrate has

passed Annexure-A7, order of committal. It is the said proceedings which are

under challenge as first above stated.

4. Though originally mental retardation was not a subject matter of

enquiry under Section 328 of the Code, that has been brought into the Statute

by Act 5 of 2009 with effect from 31.12.2009. Now as the position stands the

Magistrate is to conduct an enquiry whether an accused is mentally retarded as

well. Section 328 of the Code prescribes the procedure. Sub-section (1) of

Section 328 states that when a Magistrate holding an enquiry has reason to

Crl.M.C.No.4938/2010

5

believe that the person against whom the enquiry is being held is of unsound

mind and consequently incapable of making his defence, the Magistrate shall

enquire into the fact of such unsoundness of mind and shall cause such person

to be examined by the Civil Surgeon of the district or such other Medical Officer

as the State Government may direct, and thereupon shall examine such

Surgeon or other officer as a witness and shall reduce the examination to writing.

Sub-section (1A) incorporated by Act 5 of 2009 as above stated, states that if

the Civil Surgeon finds the accused to be of unsound mind, he shall refer such

person to a Psychiatrist or Clinical Psychologist for care, treatment and

prognosis of the condition and the Psychiatrist or Clinical Psychologist as the

case may be shall inform the Magistrate whether the accused is suffering from

unsoundness of mind or “mental retardation”. It is pursuant to the said provision

that learned Magistrate has undertaken the enquiry in the present case. Now

the question is whether enquiry conducted and finding entered by learned

Magistrate would stand the test prescribed under Section 328 of the Code above

stated. Learned Magistrate was right in referring petitioner to the Medical Board

in the light of the in-perfect examination conducted by the Assistant Surgeon and

obtaining a report. But it is seen from Ext.C2 (Annexure-A3) and the statement

of CW2 (the Superintendent of Mental Health Centre) that though the Medical

Board wanted an IQ test to be conducted on 09.04.2010 but petitioner was not

made available for that test which meant that the IQ test was not conducted. In

otherwords, it was without conducting IQ test that the Superintendent of Medical

Health Centre opined in Annexure-A3 that mental retardation is mild and, in his

Crl.M.C.No.4938/2010

6

evidence as CW2 it is stated that there was no symptom of any psychiatric

illness or neurological abnormalities and that he can understand the nature of

trial.

5. In Madhavan Nair v. State of Kerala referred to above learned

Judge observed:

“………….. Valuable rights have been

conferred on the accused under Ss.207 and 209 of

the Code and as stated earlier, he is entitled to free

copies of statements and documents referred to

therein and the Magistrate is bound, without delay to

furnish such statements and documents to the

accused. If the person accused of an offence is a

lunatic incapable of defending himself and

understanding what is happening in the court, how it

is possible for the Magistrate to comply with the

requirements of the salient provisions in Ss.207 and

208. Before action under S.209 is taken against an

accused, he is entitled to get copies of statements

and documents which give him notice of the case

which he has to meet. While passing an order

under S.209, the accused must know that he was

Crl.M.C.No.4938/2010

7

being committed to the Court of Session. But all

these requirements can be complied with only in the

case of a person of sound mind and not of unsound

mind. …………”

In otherwords, the Magistrate must be satisfied from the enquiry he has

conducted that petitioner is capable of understanding things and making his

defence in a meaningful manner. It is only in such a situation, case could be

committed to the court of Sessions for trial. As I stated, one thing is lacking in

the present case, ie. quantification of the IQ of petitioner and an opinion based

on that. In such a situation it is doubtful whether petitioner is able to make his

defence in a meaningful manner. I consider that it is not fair to commit

petitioner for trial in such a doubtful situation. I do not forget that under Section

329 of the Code, learned Sessions Judge also has a similar power. But, going

by Sub-section (1) of that provision the said situation arises when the Sessions

Judge has reason to think at the trial (ie. after framing charge) that the person

concerned is of unsound mind. For the purpose of an effective and meaningful

framing of charge and trial, petitioner should be capable of making his

defence. Having regard to these matters I am inclined to think that committal

was not proper.

Crl.M.C.No.4938/2010

8

Resultantly this petition is allowed and Annexures-A6 and A7, orders are

set aside. Learned Judicial First Class Magistrate-I, Ernakulam is directed to

conduct further enquiry into the matter as provided under Section 328 of the

Code by directing the Superintendent of Mental Health Centre to coduct a

detailed psychologic test for quantification of the IQ of petitioner as suggested

in Annexure-A3, certificate and based on that, to report whether petitioner is

capable of standing trial and pass appropriate consequential orders in the

matter.

THOMAS P.JOSEPH,
Judge.

cks