Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 2]

Supreme Court of India

State Of Maharashtra vs Sh. Maruti Shrjpati Dubal on 29 August, 1996

Equivalent citations: AIR 1997 SUPREME COURT 411, 1996 (6) SCC 42, 1996 AIR SCW 3791, 1996 APLJ(CRI) 350, 1996 UP CRIR 737, 1996 CRILR(SC&MP) 579, 1996 SCC (CRI) 1116, (1997) 1 MADLW(CRI) 13, (1996) 11 OCR 642, (1996) 3 CURCRIR 146, (1997) 34 ALLCRIC 341, (1996) 2 APLJ 67, (1997) 1 CHANDCRIC 19, (1996) 3 ALLCRILR 629, 1996 CRILR(SC MAH GUJ) 579, (1996) 3 CRIMES 262

Author: G.N. Ray

Bench: G.N. Ray

           CASE NO.:
Appeal (crl.)  130 of 1987

PETITIONER:
STATE OF MAHARASHTRA

RESPONDENT:
SH. MARUTI SHRJPATI DUBAL

DATE OF JUDGMENT: 29/08/1996

BENCH:
G.N. RAY & G.B, PATTANAIK

JUDGMENT:

JUDGMENT 1996 Supp.(5) SCR 358 The following Order of the Court was delivered :

This appeal is directed against the judgment dated 25.9.96 passed in writ petition No. 641 of 1986 by the High Court of Bombay upholding the challenge made: by the respondent Shri Maruti Shripati Dubai about the vires of Section 309 of the Indian Penal Code, The respondent Shri DubaL was a Police Constable attached to the Bombay City Police Force and on the date of the incident, he had already put in 19 years service as a Constable. In 1981, he met with an accident and suffered head injuries and although he recovered from such injury he became mentally ill and con- tinued to be so until that day. He attempted to commit suicide by pouring kerosene on his body and lighting match stick as alleged by the prosecution. Before the said case of attempted suicide could be decided by the Court, the respondent challenged the vires of Section 309 of the IPC before the High Court of Bombay by filing the writ petition and by the impugned judgment, the High Court found that Section 309 was ultra vires, Articles 14 and 21 of the Constitution, In Criminal Appeal No. 461/96 (Lokendra Singh v. State of Madhya Pradesh) the Constitution Bench of this Court by judgment dated 21st March, 1996 since reported in [1996] 2 SCC page 648 has upheld the vires of Section 309 Indian Penal Code by indicating that the said section does not violate Articles 14, 19 and 21 of the Constitution of India. The im-pugned decision of the Bombay High Court was also referred for con-sideration in Lokendra Singh's case but the decision of the Bombay High Court in Maruti Sripati's case has been expressly overruled. The appeal, therefore, is to be allowed. The impugned judgment of the Bombay High Court is set aside.
It, however, appears to us that the alleged attempt to commit suicide had been made by the respondent on 27th April, 1985 and the said case had not been tried as yet because of the challenge at the threshhold made by the respondent questioning the constitutional validity of Section 309 IPC. As Section 309 IPC is constitutionally valid as held by the Constitution Bench of this Court, the criminal case initiated on the charge of attempt to commit suicide therefore requires to be decided on merits.
The alleged incident for attempt to commit suicide had taken place more than 11 years ago. In the impugned judgment, the High Court has noted that after meeting with road accident causing head injury, the respondent became mentally dis-balanced and he had undergone psychiatric treatment since January, 1982. His ailments were diagnosed in July 1992 as "Giddiness fright, reduced sleep; nervousness, confusion etc," In August, 1982, the doctor diagnosed that the respondent was suf-fering from schizophrenia. He was also suffering from auditory and visual hallucinations. Electric Shocks treatment was administered to him and heavy tranquilizers were given to the respondent and even when the writ petition was presented before the Bombay High Court, the respondent was under heavy tranquilizers, It has been indicated in the Constitution Bench decision in Lokendra Singh's case that Section 309 IPC does not offend Article 14 because of the inbuilt flexibility in Section 309 IPC. It has been indicated that the discretion given to the court to award suitable punishment commensurate with the gravity of the offence against compulsion of giving dispropor- tionately harsh punishment in all cases of offence of attempt to commit suicide protects Section 309 IPC from the vice of being unconscionably harsh, thereby making it wholly arbitrary and unreasonable, It has been indicated by the Constitution Bench that in an appropriate case, even fine can be imposed for offence under Section 309 IPC and incidents have been cited where Law Courts m India have awarded nominal punishment and have been given the benefit of Probation of Offenders' Act to the accused convicted for offence in attempting to commit suicide.
Considering the serious ailments which the respondent was suffering from, it appears to us that it will riot be desirable to proceed further with the trial of the said criminal case initiated against the accused for the alleged offence to commit suicide after such a long lapse of time. In the facts of the ease, even if he is found guilty after the completion of trial, the respondent deserves to. be treated very sympathetically in the matter of awarding punishment for the said offence alleged against him. In the special facts of the case, we do not think that the respondent deserves to be subjected to trial for the aforesaid offence after such a distant time when even if the prosecution case is proved beyond reasonable doubt, the accused deserves a very lenient sentence of nominal fine. In order to do complete justice, in the facts of the case, we direct for quashing the said criminal case against the respondent.