Bombay High Court
State Of Maharashtra vs Sindhi Alias Raman, S/O Dalwai Alias ... on 4 August, 1987
Equivalent citations: (1987)89BOMLR423
JUDGMENT R.A. Jahagirdar, J.
1. [After discussing evidence and minor points His Lordship proceeds] There is a clear distinction between legal insanity and medical insanity. The medical insanity may be of various types, kinds and degrees. To what extent the medical insanity affects the cognitive faculties of a person will naturally depend upon the nature of that insanity. A person may be suffering from some form of insanity recognised by the doctors as such, but that form of insanity may not necessarily be the unsoundness of mind contemplated by Section 84 of the I.P.C. If despite the insanity, which the doctor may find in a particular person, that person is able to recognise the nature and the quality of the act for which he is tried or if he is capable of knowing that what he was doing was either wrong or was contrary to law, then the benefit of Section 84 of the I.P.C. naturally would not be available to him. It is not every form of insanity, loosely so called, that is recognised by law as sufficient excuse as to come within the protection of Section 84 of the I.P.C. If, despite the state of mind of the accused which Dr. Patkar found on the day on which he examined him and assuming that this state of mind had set in by the day on which the incident took place, the accused was capable of knowing the nature of his act and after the knowing the nature of his act he was also capable of knowing that what he was doing was either wrong or contrary to law, then naturally the accused would not get the benefit of Section 84 of the I.P.C.
2. It is generally believed that Section 84 of the I.P.C. incorporates what are known as McNaughten Rules. The McNaughten Rules were formulated in the year 1843 in reply to questions by the House of Lords to the judges. Those Rules have been accepted as laying down the law of insanity at the time of the alleged offence. The Rules incorporated in the form of questions and answers have been reproduced in Archbold's Criminal Pleading, Evidence and Practice (42nd Edition) on pages 1189 and 1190. It is not necessary to reproduce the same in this judgment, but they can be summarised as follows:
(1) Everyone is presumed sane until the contrary is proved.
(2) It is a defence to a criminal prosecution for the accused to show that he was labouring under such a defect of reason, due to disease of the mind, as either not to know the nature and quality of his act, and if he knows this, not to know that he was doing wrong.
3. The word "wrong" was itself the subject of some debate in England. The question specifically arose in R. v. Windle (1952) 2 All. E.R.I. Lord Goddard, Chief Justice, delivering the judgment of the Court stated that the word "wrong" necessarily meant what was contrary to law. This judgment has been the subject of some criticism and it has been stated that this judgment has not been followed in Australia. (See Introduction to Criminal Law. Cross and Jones, 9th Edition, page 82). It was thought that the effect of the decision in Windle's case would be to deprive a person, who was unable to know that what he was doing was wrong, the benefit of McNaughten Rules. It is, however, not necessary for me to go into the discussion based upon the McNaughten Rules or the interpretation made by the English or Australian Courts on the same, because, in my opinion, Section 84 of the I.P.C. is worded in such a manner as not to give any rise to the controversy about the nature of the mind of the accused. The following to be found in Archbold's Criminal Pleading, Evidence and Practice (42nd Edition, page 1195), however, seems to be appropriate criticism of the same:
Where, it is submitted, the court in Windle's case were mistaken was in stating baldly that "the word 'wrong' in the M'Naughten Rules means contrary to law." This opens up the argument that if by reason of disease of the mind the defendant did not know that his act was illegal, he is entitled to the special verdict, even though he knew that his act was regarded as morally wrong by the bulk of mankind. It is submitted that the court cannot have intended this result, and that the passage cited is obiter, in that so widely it is unnecessary to the decision.
4. Section 84 of the I.P.C. is as follows:
84. Act of a person of unsound mind. Nothing is an offence which is done by a person who, at the time of doing it, by reason of unsoundness of mind, is incapable of knowing the nature of the act, or that he is doing what is either wrong or contrary to law.
5. It has been urged by Mr. Chitnis that Section 84 is an advance over McNaughten Rules, inasmuch as it gives protection not only to a person who was not knowing what he did was contrary to law but also to a person who did not know that what he was doing was wrong. In Windle's case "wrong" was interpreted to mean "contrary to law". If that continues to be the law in England, it is clear that Section 84 is somewhat different because it mentions not only "what is contrary to law" but also "what is wrong". Mr. Chitnis says that the confession of the accused, if it is accepted, and the answers given by him in examination under Section 342 of the Code clearly show that though the accused knew the nature of the act committed by him, he was acting pursuant to a command which he described as "Kanoon". The accused has thought, or has suffered from a delusion, that he was acting under the command of a law which was higher than the law of the land. He also regarded that it was obligatory upon him to follow the "Kanoon" which told him to kill persons. In this connection Mr. Chitnis has relied upon the conclusions which the Board, which had been appointed earlier in this Court, had arrived at. Those conclusions, as summarised in the order dated July 3, 1970 of Palekar, J. and Kania, J., are as follows:
(1) Sindhi Dalwai alias Raman Raghav (prisoner) is of unsound mind. He is suffering from a psychosis called chronic paranoid schizophrenia or paraphrenia, the latter being an old term for chronic paranoid schizophrenia plus auditory hallucinations. He is dangerous to the society and hence certifiably insane.
(2) Sindhi knew the nature of the act, i.e. he knew that he was killing human beings.
(3) He did know that what he did was wrong and contrary to the law of the land but he firmly believed that what he was doing was right and in tune with the law of 'Kanoon' whose law according to him was obligatory for him to follow.
6. The Board also mentioned that the accused suffered from firm and unshakable delusions that only the law of "Kanoon" matters and the law of this world does not apply to him. Though these conclusions were given in the context of the question about the ability of the accused to participate in the proceedings in the High Court, Mr. Chitnis wants to rely upon them because the concept of "Kanoon" has been noted by all the doctors who examined the accused at different times. If from this it can be said that, in all probability, the accused believed in the might or power of a force called "Kanoon" about which he had auditory hallucinations, then, naturally, it must be inferred that the accused did not know that what he was doing was wrong. He was, at any rate, incapable of knowing that what he was doing was wrong. If this is so, says Mr. Chitnis, then he would be clearly covered by the provisions of Section 84 of the I.P.C. The evidence shows, according to Mr. Chitnis, that the accused regarded himself as an instrument in the hands of a higher power.
7. Mr. Chitnis has analysed Section 84 of the I.P.C. in the manner which would support his contention. He has stated that Section 84 contemplates three situations. If any of the said three situations prevails, then the person charged with an offence must be deemed to have not committed that offence. According to Mr. Chitnis, nothing is an offence which is done by a person who, at the time of doing it, by reason of unsoundnes of mind, is incapable of knowing (1) the nature of the act, or (2) that he is doing what is wrong or (3) that he is doing what is contrary to law. In the instant case, if it is accepted that the accused was obeying a law which was higher than the law of the land and if he felt that he was under an obligation to obey that law, naturally, it cannot be said that he knew that what he was doing was wrong. After all, says Mr. Chitnis, a person with such delusions and infirmity of mind, as the accused, could not be expected to examine the correctness of the choice between the law of the land and the higher law in which the accused believed. If, therefore, because of un-soundness of mind from which he was suffering he was incapable of knowing that he was doing what was wrong, then obviously what he did could not be said to be an offence by virtue of the provisions contained in Section 84 of the I.P.C.
8. This analysis of Section 84 is clearly not acceptable to me. It is not correct to say, as Mr. Chitnis has suggested, that Section 84 contemplates three kinds of situations. In fact, properly analysed, it can be easily seen that Section 84 visualises only two situations. Those situations are: (1) the incapacity of the accused of knowing the nature of the act and (2) the incapacity of the accused to know that what he is doing is either wrong or contrary to law. The latter situation may consist of two parts, but that does not make the situation itself two in number. In my opinion, properly analysed, the said provision must mean that nothing is an offence which is done by a person who, at the time of doing it, by reason of un-soundness of mind, is incapable of knowing the nature of the act. If, however, he knows the nature of the act, then he should be incapable of knowing that he is doing what is either wrong or contrary to law. If, being capable of knowing the nature of the act, he is capable of knowing that what he is doing is either wrong or contrary to law, then he would not be able to get the protection of the provisions of Section 84. It is his incapacity, after knowing the nature of the act, to know that what he is doing is either wrong or contrary to law, that would place him under the umbrella of protection of Section 84. If he knew that what he was doing was either wrong or contrary to law, then he would not be getting the protection of Section 84. For example, if he knew that what he was doing was contrary to law but he did not know that it was wrong, that would not be a case contemplated by Section 84. The use of the words "either" and "or" in "that he is doing what is either wrong or contrary to law" is significant. What is contemplated is the incapacity of the person to know either. If he knew either, then, naturally, he would not get the protection of Section 84. Though normally one would not venture into redrafting a statute or a part of the statute enacted by the legislature, in the instant case, for the purpose of easier understanding, the said section can be expressed in different words, as suggested by Mr. Kotwal, as follows:
Nothing is an offence which is done by a person who, at the time of doing it, by reason of un soundness of mind, is incapable of knwoing the nature of the act or knowing the nature of the act, he is incapable of knowing that what he is doing is either wrong or contrary to law.
9. Expressing the same in slightly modified form in positive words, it can be said that a thing done is an offence if done by a person who, at the time of doing it, was capable of knowing the nature of the act or, after knowing the nature of the act, was capable of knowing that what he was doing was either wrong or contrary to law.
10. In Geron Ali v. Emperor [1940] I.L.R. 2 Cal. 329 Section 84, which has remained unamended, has been, in my opinion, correctly analysed. The facts of that case disclose that the appellant before the High Court was convicted of murder and sentenced to transportation for life. One Khoaz Ali, regarded as a holy man in the village of the appellant, had developed an unholy alliance with a woman, mistakenly called Pirani. The holy man had become unpopular in the village. Finding that the appellant-accused before the High Court was loyal to him and his mistress, the Pir told him to take the heads of those who dissuaded the accused from coming to him. A weapon was also said to have been provided by the Pir. It was also suggested that the accused was made to swallow some substance. He was encouraged in his act of eliminating the enemies of the Pir by the exhortation of the Pirani that the accused would go to heaven if he offered a human head in sacrifice. The accused thereafter armed himself with Dao and severed the head of one Shaz Ali and carried that head to his house. He also cut the head of his own daughter who was three years old and thereafter took both the heads to the Pir and his mistress, proclaiming that he had brought presents for them. After having been detected, the accused was arrested and was tried along with the Pir and his mistress. The learned Sessions Judge acquitted the mistress, convicted the Pir as well as the accused before the High Court. The Pir was sentenced to death, while the accused was sentenced to transportation for life. The Pir himself was acquitted in his appeal. In the trial Court, the learned Judge had told the jury that unless they were satisfied that the accused was incapable of understanding the nature of his act by reason of his insanity at the time of the occurrence, he would be liable for consequences of his acts. The High Court found that this was an imperfect understanding of the provisions of Section 84. Even if the accused was capable of understanding the nature of his act, that by itself would not make him guilty as the learned trial Judge seemed to have told the jury. The High Court pointed out as follows:
Section 84 of the Indian Penal Code is quite clear on the point. It says that if a person by reason of unsoundness of mind, is incapable of understanding the nature of his acts at the time of the commission of the acts, then such acts will not amount to an offence. The section, however, does not stop there. It goes on to deal with another type of insanity which would also take away from the criminality of an act. It says that if a person does an act and at the time of doing the act by reason of insanity does not know that the act is either wrong or contrary to law, then also he would be protected, even though he knew the nature of the act.
(emphasis provided) [herein indicated in italics. Ed.]
11. On the facts of that case, it was found by the High Court, from the conduct of the accused, especially that his mind was disordered. He not only killed a third person but he killed his own daughter for non-assignable reasons. Therefore, it was found that the appellant knew the nature of the act, but he did not know that what he did was contrary to law, nor did he know that what he was doing was wrong. It was specifically noted in Geron Ali's case that if the accused knew that what he was doing was contrary to law, he would not be protected, even though he did not know that what he was doing was wrong. This, in my opinion, was the correct exposition of the provisions contained in Section 84 of the I.P.C. If by reason of unsoundness of mind, a person is incapable of knowing the nature of his act, then the question of considering the other part of Section 84 does not arise at all. However, even if he knew the nature of the act but, if by reason of unsoundness of mind, the person is incapable of knowing that what he is doing is either wrong or what he is doing is contrary to law, then he would get the protection of Section 84. But after knowing the nature of his act, if he is capable of knowing that what he is doing is contrary to law or that it is wrong one or the other then he could not get the protection of Section 84.
12. The reliance placed by Mr. Chitnis on the decision in Ashiruddin Ahmed v. The King (1948) 50 Cri. L.J. 255 is justified from his point of view. It supports, undoubtedly, his contention on the interpretation of Section 84. The accused in Ashiruddin Ahmed's case dreamt of somebody in paradise commanding him to sacrifice his son of 5 years of age. Next day morning, the accused killed his son. He thereafter went to his uncle, but finding a Chowkidar nearby, took the uncle to a tank at some distance and told him the whole story. From this, it was clear that he did not want to announce what he did to everybody but wanted to tell his uncle alone separately. However, the Division Bench of the Calcutta High Court thought that Section 84 had three elements necessary and if any one of them was established by the accused, he could get the benefit of the provisions. On the facts of that case, the Division Bench noted that the accused knew the nature of the act and also knew that the act was contrary to law, but holding that the accused did not know that the act was wrong, held that the act of the accused did not amount to an offence. It may be noted that the dream which the accused in that case dreamt had something to do with the faith to which he belonged. Probably, though not stated explicitly, the Division Bench thought that the accused believed that what he did was not wrong, because he obeyed some command from somebody who, he thought, was in the paradise.
13. It is somewhat surprising that Roxburgh, J., who was on the Bench in Geron Ali's case, was also on the Bench in Ashiruddin's case. What has been mentioned in Ashiruddin's case is inconsistent with what has been laid down, with great respect, with precision in Garon Ali's case. For reasons which have been mentioned in the earlier judgment, it is not possible to agree with Ashiruddin's case. A view similar to the one taken by me above is to be found in Kanbi Kurji Duba v. State [1960] A.I.R. Guj. 1 though some observations in the said judgment are likely to give rise to the impression that Section 84 consists of three alternatives.
14. If a person who, by reason of unsoundness of mind, is incapable of knowing the nature of the act, then he would be excused by virtue of the provisions contained in Section 84 of the I.P.C. The question whether he knew that it was contrary to law or was wrong does not arise at all. However, if a person knows the nature of the act, but, by reason of unsoundness of mind, is incapable of knowing either what he is doing is wrong or what he is doing is contrary to law, then he may still be benefited by the provisions contained in Section 84. But despite the unsoundness of mind, if he is capable of knowing that what he is doing is wrong or what he is doing is contrary to law, then he will not be excused by virtue of the provisions contained in Section 84 of the I.P.C. Merely because a person hears a command from above, may be from the sky or in his dream, or obeys the command of a person like the Pir in Geron Ali's case (supra), some imaginary or real prophet and then, in pursuance of that command, proceeds to murder people, he cannot be allowed to say that though he knew the nature of the act and that though he knew that what he was doing was contrary to law, he did not know that it was wrong and, therefore, he should be excused in view of the provisions contained in Section 84 of the I.P.C. Any interpretation of Section 84, which would uphold such claims, would spell catastrophe to the society, especially a society like the one in this country. Apart from this possible undesirable consequence, in my opinion, the section itself provides for the possible exception in clear and unambiguous words. In view of this interpretation of Section 84, which commends itself to me, it is not possible to uphold the argument of Mr. Chitnis that the accused should not be held guilty of the offence punishable under Section 302 of the Indian Penal Code. On the evidence, which commended itself to the learned Additional Sessions Judge, he gave certain findings, which findings it has not been possible for Mr. Chitnis to dislodge. It is established beyond reasonable doubt that the accused went to the place of offence after making preparations for meeting a situation where he could use the weapon which he was carrying. He knew the nature of the act that he was killing two persons. He knew that he was acting contrary to law, because fearing apprehension he ran away from the place. He knew that what he was doing was contrary to law also because he hid the weapon of offence in a place fairly remote from the scene of offence. If these are the facts, naturally, even if it is possible to hold that the accused, after knowing the nature of the act, did not know that it was wrong, he surely did know that it was contrary to law. In this view of the matter, the accused cannot be excused under the provisions of Section 84 of the I.P.C. The conviction of the accused, therefore, recorded under Section 302 of the I.P.C. by the learned Additional Sessions Judge will have to be upheld.
15. The question is now of sentence. The learned Additional Sessions Judge has found that it was a double-murder. The murders were committed in cold blood. The sentence of death was pronounced in the year 1969 before the Code of Criminal Procedure, 1973 had come into force. It is now well recognised, after the coming into force of the 1973 Code, that life sentence is the rule and death sentence is the exception.
16. Apart from this, there has been a passage of a long time after the sentence in the Sessions Court was passed. Though passage of time itself may not always be a factor in favour of awarding the lesser of the two sentences for the offence under Section 302 of the I.P.C., the passage of nearly 19 years in the instant case can be regarded as a very important circumstance in favour of reducing the death sentence to life imprisonment. One must also not forget that during the 19 years that the accused has been in jail, he has been for a long time a schizophrenic patient. He has been under treatment. At one time, in 1984, the Medical Board, which examined him, almost gave up his case as a hopeless case. The Board reported that he was suffering from incurable schizophrenia. Fortunately for him, he improved. A person who has gone through several such travails should not be sent to gallows. Apart from this, there is authority for the proposition that if the accused did an act on account of some sort of mental disorder, though not amounting to insanity under Section 84 of the I.P.C., the death sentence should not be awarded to him. (See Gopalan Nair v. State of Kerala [1973] A.I.R. S.C. 806). Considering all these facts and circumstances, I am of the opinion that the sentence of death awarded by the learned Additional Sessions Judge, in the instant case, ought to be set aside and the accused should be sentenced to imprisonment for life instead.
17. Before parting with this judgment, it would be useful to make certain observations regarding the conduct of cases where accused raises a plea of mental disorder or imbalance. Often people look towards such defences with suspicion and an approach which is useful from the point of view of justice and in the interest of the accused is not always adopted. Rarely, if at all, persons plead insanity for trivial or paltry reasons. If insanity is pleaded before the trial, there is always the risk of prolonged custody and without hope of deliverance. When a trial is held, if a plea, such as the one available in Section 84 of the I.P.C. is taken frivolously and if unfortunately that plea is accepted, there is always a risk of being confined to the mental hospital for a long time, because that is what the law provides if a person is to be acquitted on the ground that he is insane within the meaning of Section 84 of the I.P.C. Experience has shown that often people who raise such pleas come from the poorer or the weaker sections of the community. That, at least, is my experience. They are always defended by advocates appointed by the State. In such cases, enlightened approach must be adopted by the State, by the prosecutor and by the presiding officer of the Court. People who suffer from mental disorders are wholly free from responsibility for those mental disorders. They have never invited them themselves. They suffer them not because they have done anything which ought not to have been done, except in the case of alcohol and drug addicts. A mental disease is wholly an involuntary disease brought about either by circumstances beyond the control of the individual concerned or some organic defect in the brain. In such cases, despite the absence of specific provision in the procedural law, it would be advantageous if the presiding officer of a Court not only permits or actively encourages consultation with properly qualified psychiatrists, though psychiatrists may belong even to the Government Hospital. Unfortunately, specific provision in this regard is not to be found either in the Criminal Procedure Code or in the Mental Health Act of 1987, which leaves the procedural part out of its scope.
18. Distrust of psychiatry or psychiatrists in cases such as this is highly injurious not merely to the interest of the accused but also to the cause of justice. If provisions arc there in the Criminal Procedure Code and the Indian Penal Code where the question of the state of mind of an accused is to be decided, one naturally cannot afford to distrust the psychiatry or the opinions of the psychiatrists. It is, of course, ultimately the function of the Court to decide on the relevant questions after assessing the evidence given by the experts and the reasons given by them in support of their opinions.
19. It must be recorded with some appreciation that the accused had throughout the benefit of competent legal assistance, being defended at all levels by leading lawyers in the field of Criminal Law. One must also record the assistance we got from the learned Special Public Prosecutor who has given a very good exposition of the law as well as facts.
20. In the result, the order of conviction recorded by the learned Additional Sessions Judge of Greater Bombay against the accused in Sessions Case No. 65 of 1969 is confirmed. The order of death sentence is set aside and in its place the accused is sentenced to imprisonment for life. The benefit of set-off under Section 428 of the Code of Criminal Procedure, 1973 will naturally be made available to the accused.
Tated, J.
21. I have carefully gone through the judgment delivered by my learned brother.
22. The Additional Sessions Judge, Greater Bombay, in Sessions Case No. 65 of 1969 convicted the appellant-accused of the offence of murder punishable under Section 302 I.P.C. for causing the death of two persons, Lalchand Jagannath Yadav and Dular Jaggi Yadav, and sentenced him to death and submitted the case to this Court for confirmation of the death sentence, as per the provisions of Section 374 of the Code of Criminal Procedure, 1898.
23. The reference came up for hearing before the Division Bench of this Court in the year 1970. The learned Counsel appointed for the defence moved an application before this Court that the appellant-accused was not able to defend himself and was unable to give instructions to his counsel. On that application inquiry was made and a board of three psychiatrists was appointed to report on the mental condition of the accused and to see as to whether he was able to defend himself. After considering the opinion of the Board of psychiatrists, this Court by order dated July 3, 1970 held that the accused was of unsound mind and in consequence thereof was unable to make his defence. Therefore, the proceedings in the confirmation case were postponed and the authorities concerned were directed to submit the report about the mental condition of the accused from time to time. The accused was being treated for his ailment at Yeravda Prison and the reports of his mental condition were received from time to time. The accused applied to this Court for early hearing of the confirmation case. This Court received report from Dr. Kelkar, Superintendent, Central Institute of Mental Health and Research, Yeravda, that the accused was in sound mental health and he could instruct his counsel and defend himself. After receiving report from Dr. Kelkar, this Court called further information and detailed report from Dr. Kelkar. Dr. Kelkar accordingly submitted his report. Thereafter, in order to test whether the accused was able to understand the proceedings in the Court and was in a position to instruct his counsel, this Court put certain questions to him. After considering his answers and after hearing the counsel for the defence and the Public Prosecutor, this Court held that the accused was in a position to understand the proceedings and could instruct his counsel in this confirmation case. Thereafter this confirmation case was heard.
24. At the outset, Mr. S.R. Chitnis, learned Counsel for the defence, challenged the finding of the learned trial Judge in the inquiry under Section 465 of the Code of Criminal Procedure, 1898, and contended that in the trial Court no proper inquiry under the said Section 465 was conducted and the learned trial Judge wrongly believed the testimony of Dr. Christopher Adams Frankline (P.W. 1) who had examined the appellant-accused and reached a wrong conclusion that the accused was able to defend himself. According to the learned Counsel, the learned trial Judge was not right in referring the accused to Dr. Frankline, Police Surgeon, Bombay, who did not have any qualification in psychiatry and that the conclusions reached by him on the observations of the accused were not correct. It is always open for the accused to challenge the inquiry under the said Section 465 made by the trial Court and in case he is able to persuade this Court that there was no proper inquiry and that the learned trial Judge wrongly held that the accused was able to defend himself, this Court can quash the proceedings and order fresh trial of the accused. Therefore, it is necessary to consider the contention raised by the learned Counsel for the defence that the inquiry under the said Section 465 made by the learned trial Judge was not proper and he reached a wrong conclusion and thereby the defence was prejudiced.
25. The learned Public Prosecutor produced before us excerpts from the Civil Medical Code, Edition 1938, page 32, regarding the appointment of the Police Surgeon of Bombay. The duties of the Police Surgeon mentioned therein are:
(1) Medical Officer in charge of the Bombay Police Force. (G.R.J.D. No. 772, dated January 31, 1900).
(2) Medical Officer in charge of the Northcote Police Hospital, Bombay.
(3) He will be in charge of the Lunatics sent by the Commissioner of Police and the Presidency and Honorary Magistrates and of the sick under-trial prisoners.
(4) Medical Adviser to the Police (including the Police of the G.I.P. and B.B. & C.I. Railways) in medico-legal cases. (G.R.G.D. No. 1741, dated March 5, 1907).
(5) Surgeon to the Coroner of Bombay. (G.R.J.D. No. 3246, dated January 10, 1910).
(6) Inspector of Lepers. (G.R.G.D. No. 1798, dated March 7, 1914).
26. The post of the Police Surgeon of Bombay is equivalent to the post of the Civil Surgeon in the District. At Bombay there are no posts of Civil Surgeons. In the districts, as per the provisions of Section 464 of the Code of Criminal Procedure, 1898, the accused has to be referred to the Civil Surgeon of the district for the opinion regarding his mental condition, and in Bombay the Police Surgeon being his equivalent, reference has to be made to the Police Surgeon. Therefore, it cannot be said that the learned trial Judge was not right in calling report from the Police Surgeon, Bombay, on the mental condition of the appellant-accused.
27. Dr. Frankline (P.W. 1) was cross-examined regarding his competency to opine about the mental condition of the appellant-accused. At paragraph 30 of the deposition he states thus:
30. I was in Medical College, Nagpur, for 10 years as Lecturer in Forensic Medicine-and for three years as a Reader in Forensic Medicine, at Aurangabad, before coining to Bombay. I am M.B.B.S. of Nagpur University and M.D., Forensic Medicine, of Luck-now University. At present I am the Reader and Head of the department in Grant Medical College of Forensic Medicine. In Grant Medical College there was also a Professor of Psychiatry. I do not remember his name. Dr. Vaitiya is the Honorary Psychiatrist assisting me. Dr. Vaidya deals with the mental cases that come to me for treatment. I read Davidson and Sevill, the book of about 60 to 70 pages, but I consider them sufficient. In Nagpur University or even other Universities there is no separate paper on psychiatry set for students. It is a part of general medicine. There is no paper, but questions are asked on Forensic Psychiatry and the cases are given for practical examination for M.D. at Lucknow. I am not a psychiatrist, but I have made a special study of the science of psychiatry. I have also specialised in it when I obtained M.D. degree in Forensic Science.
28. Dr. Frankline is an authority under the Indian Lunacy Act, 1912, and he has to certify as to whether the person sent to him is a 'lunatic' within the provisions of the said Act. Thus he has a long experience of examining criminal lunatics. He is also assisted at Northcote Police Hospital, Bombay, by a psychiatrist. Dr. Vaidya. He observed the accused for about three weeks and his notes are at Ex. 9. On going through the notes of observation maintained by Dr. Frankline, I find that he had established a good rapport with the accused and could elicit a lot of information from him so as to form correct opinion regarding his mental condition. On the basis of his observations at Ex. 9 he reached the following conclusions about the mental condition of the accused:
He is not suffering from any psychosis.
He is not mentally retarded.
His memory is sound.
He possesses average intelligence.
He has sufficient intelligence to understand the nature and object of proceeding against him. He has faced several court proceedings in the past.
He is aware of his own position in respect of the proceedings and has sufficient mind to conduct his proper defence in a rational and reasonable manner, He has stated to us that he is aware of the nature and purpose of his acts which are the basis of the present proceedings against him.
He is not certifiably insane.
He will be able to stand his trial.
29. The conclusion arrived at by Dr. Frankline on observing the accused for about three weeks that he was able to understand the proceedings and could defend himself is fully borne out by the examination of the accused under Section 342 of the Code of Criminal Procedure, 1898. The reading of the answers given by the accused to the questions put to him by the learned trial Judge indicates that the accused had properly and fully understood the evidence recorded against him in his presence during the trial. His answers to the questions are very intelligent. I do not want to burden the record by reproducing all those questions and answers. A cursory look at those questions and answers clearly indicates that the accused had fully understood the proceedings in the trial Court and he gave rational answers to the questions put to him, though at times according to his garrulous nature he said something more but concerning the topic on which the question was put to him. Therefore. I find that the learned trial Judge was right in finding that the accused was in a position to defend himself and there is no defect in the inquiry conducted by him under Section 465 of the Code of Criminal Procedure, 1898. Dr Frankline was fully competent and had the requisite experience to give opinion on the subject referred to him. Consequently, the contention raised by the learned Counsel for the appellant-accused that the accused was not in a position to understand the proceedings in the trial Court and the learned trial Judge was not right in conducting the trial has to be rejected.
30. The charge against the appellant-accused was that on the night between 25th and 26th August 1968 he committed the murders of two persons Lalchand Jagannath Yadav and Dular Jaggi Yadav at the stables of Dr. Mandlik at the Bombay Suburbs of Malad, The defence was that the accused was of unsound mind and was not in a position to understand the nature of his act and as such was covered by the general exception contained in Section 84 I.P.C.
31. The prosecution, in order to prove the charge levelled against the appellant-accused, examined as many as 32 witnesses. The accused examined himself and also Dr. Anant Pundlik Patkar (D.W. 2) in support of his defence of insanity under Section 84 I.P.C. The burden is always on the prosecution to prove the charge levelled against the accused beyond reasonable doubt. For proving the charge of murder the prosecution must prove actus reus and mens rea. The burden of proving legal insanity under Section 84 I.P.C. is on the accused, but that burden is not as high as the one on the prosecution to prove the charge levelled against the accused. In every case it is not necessary for the accused to adduce evidence to prove the defence of insanity. By referring to the evidence adduced by the prosecution he can show that there is a preponderance of probability in favour of the defence of insanity put forward by him. The accused may also adduce evidence in support of his defence and the Court has to consider all the evidence adduced by both the parties for finding out whether the prosecution has proved the charge levelled against the accused and also for finding out whether there is a preponderance of probability in favour of the defence set up by the accused. As the burden is on the prosecution to prove the charge levelled against the accused, with all the ingredients of the offence, it is necessary first to see whether the prosecution has been able to establish the charge levelled against the accused. We are required to consider this because the learned Counsel for the defence has challenged the conviction of the accused on merits also. According to the prosecution, the accused wanted to commit theft at the office of the stables of Dr. Mandlik. At that office always some amount was kept in the cupboard and the accused, being aware thereof, wanted to commit theft at the office of Dr. Mandlik's stables. The accused, in order to remove any obstruction that might be there in committing the theft, always got prepared for committing murders of the persons who were likely to come in the way of committing theft. With the motive to commit the theft at the office of the stables and for removing obstruction, if any, the accused got prepared the weapon (Article A). The motive of the accused to enter the stables to commit theft is fully established on the evidence on record and the accused himself has admitted in his deposition and also in his interview before Dr. Frankline (P.W. 1) and Dr. Patkar (D.W. 2) that he committed murders for the sake of money. Thus the prosecution has proved the motive for the accused to commit the offence.
32. Secondly, the prosecution led evidence to prove that the appellant-accused made preparation for committing the crime. The accused had been to the house of his friend Michael George D'Souza (P.W. 6) on August 13, 1968. He told Michael that he had no house, but he had managed to get some land beyond Chinchvali Gate and he wanted to build a room there. He requested Michael to lend him a crowbar for digging purposes. Michael gave him an iron bar of the length of about three or three and a half feet. It was octagonal in shape. The accused in his examination under Section 342 of the Code of Criminal Procedure, 1898, admits that he obtained the iron bar from Michael, but he denies that he gave out to Michael that he wanted the iron bar for digging at the site where he wanted to construct a house. After obtaining the iron bar from Michael the accused went to Lalchand Ramanand Vishwakarma (P.W. 5), a blacksmith. Lalchand Vishwakarma states that as per the instructions of the accused he prepared the weapon (Article A) and he received Rs. 10/- as wages from the accused. While preparing the instrument he had to cut some portion of the iron bar, and that remaining portion of the iron bar he had produced before the police later on. When this question was put to the accused under the said Section 342, he admitted that he approached the said Lalchand with the bar he had obtained from the said Michael and got the weapon (Article A) prepared and paid him his charges amounting to Rs. 10/-. The evidence on record, which I shall be soon adverting to, shows that this very instrument was used by the accused for giving blows on the heads of Lalchand and Dular and in causing their death. The accused also admits in his examination under the said Section 342 that the weapon (Article 1) was used by him for giving blows on the heads of the two deceased persons. Thus the accused had made preparation for committing the crime.
33. Thirdly, the prosecution proves that the appellant-accused selected the time after midnight for committing the crime. By midnight all the activities in the stables had stopped and the people had gone to sleep. At that time he stealthily from the south went into the stables and for that purpose he had to wade through the nullah full of mud and dung. He had never expected that there would be some persons on the way to the office room, but while he was proceeding towards the office room to commit the theft he found the two deceased persons sleeping on a cot in a hut. As they were on the way and the accused feared that they might wake up and catch him while committing the theft, he wanted to get rid of them and, therefore, he entered into the hut and gave forcible blows on the heads of the deceased persons. The forcible blows had the expected results and both of them died on the spot. There is evidence that after committing the murders of those two persons the accused tried to remove whatever he could find from that hut. He searched the pockets of the shirts of the deceased persons and he found 7 Paise in one of the pockets. He took them. He found one gamcha (towel or a big napkin) (Article D). He also took that gamcha with him. While he was handling a steel box, it fell down causing noise. On hearing the noise the watchman Babu Bapu Shinde (P.W. 3) and his son Ramesh (P.W. 4) rushed towards the hut. The accused, sensing that some persons were approaching the hut, came out of the hut and started running, and at that time the said Babu and the said Ramesh could see him. Babu had a torch and in the torchlight Babu and Ramesh could sea his face. The accused managed to run away from the spot after giving fatal blows and causing death of the two persons.
34. Fourthly, the prosecution relies on the subsequent conduct of the appellant-accused. After committing the crime, hearing the sound of some persons outside who were approaching the hut, the accused, with the weapon and other articles which he could collect there, ran away and he concealed the weapon (Article A) and the gamcha (Article D) and other articles in a secluded -place. The weapon and the gamcha were discovered on the information given by the accused after he was arrested. The weapon was sent to the chemical analyser and it was found that there were blood stains of 'A' and 'B' Groups to which the blood of the deceased belonged.
35. The appellant-accused was arrested by P.S.I. Alex Sabastian Fialho (P.W. 9) on August 27, 1968 at about 8 a.m. P.S.I. Fialho found a blue bush shirt and a pair of khaki trousers on the person of the accused stained with blood. The clothes from the person of the accused were seized and they were sent to the chemical analyser. On those clothes also blood stains of 'A' and 'B' Groups, to which Groups the blood of the deceased belonged, were found. After his arrest the accused was sent to Dr. Jawaharlal Motilal Doshi (P.W. 31). He examined the person of the accused on August 27, 1968. He did not find any injury on the person of the accused.
36. The prosecution also relies on the evidence of the watchman Babu (P.W. 3) and his son Ramesh (P.W. 4). Babu is employed as watchman at the stables and Ramesh assisted him in his duties. On that night at about 12.30 Babu had asked Ramesh to go and see whether the buffalo had delivered, and, therefore, he had gone to the stable near the hut where the deceased were sleeping. At that time he had noticed that there was some person in the nearby grass, but he could not see him properly. On returning to his father Babu, he informed him that he had seen movement of some person in the grass. Babu and Ramesh had been to that site to see whether there was any person, but they could not see anyone. Later on, when they heard the sound of falling of an utensil from the hut occupied by the deceased, they went towards that hut and when they flashed the torchlight they found the accused getting out of the hut. In the torchlight they could very well see the face of the appellant-accused. The accused made good his escape by running away from the place. Both Babu and Ramesh have been cross-examined at great length, but there is nothing to discredit their testimony. Both Babu and Ramesh later on identified the accused in the identification parade conducted by Dr. Harilal Hansraj Shah (P.W. 15) on August 29, 1968. Therefore, the learned trial Judge was perfectly right in relying on the testimony of Babu and Ramesh that they saw the accused coming out of the hut of the deceased and running away. Soon after the accused ran away, both these persons entered into the hut and found Lalchand and Dular lying with fatal injuries on the heads. Autopsy of the dead bodies was held by Dr. Franklins (P.W. 1) on August 26, 1968. The post-mortem notes recorded by him are at Exs. 30 and 31. He has described the injuries found on the two dead persons. On the dead body of Lalchand, Dr. Frankline found the following external injuries:
(1) Lacerated wound on outer half of left eyebrow, 1" X 1\4 Bone fractured beneath.
(2) Abraded bruise on cheek below one angle of left eye, 1/2" x 1/4".
(3) Abrasions on left cheek beside the nose, vertically placed, 1/2" linear.
(4) Abrasions (two) on left cheek, obliquely placed, almost parallel, 1/4" apart, 1/4" x 1/2" long, left ends sprouting towards angle of lower jaw, upper one to angle of left eye, upper jaw dislocated and nosal bones fractured.
37. All those injuries were ante mortem. He found the following internal injuries on the dead body of Lalchand:
(1) Orbital plate of left frontal bone.
(2) Base of skull in middle running across the temporal bones.
38. There was subarachnoid haemorrhage all over. Sefl. frontal brain was lacerated. All these injuries were ante mortem. He opined that the injury No. 1 was necessarily fatal. According to him, the injuries Nos. 1 and 2, subarachnoid haemorrhage and laceration of the frontal brain could be caused by a weapon like Article 'A'.
On the dead body of Dular, Dr. Frankline found the following external injuries :
(1) Lacerated punctured wound opposite left ear in region of talus, 1/ 1/2" X 1/4" x 3" deep (from outside inside toward centre of head).
(2) Contused lacerated wound on left side in between eye and ear, irregular, triangular almost in shape, 15/8" each limb, with hole in middle.
(3) Contused punctured lacerated wound, square in shape, each limb 3/4" X 3" deep towards centre of head on left side front of ear.
(4) Abrasion below injury No. 3, two in number, 1/2" linear.
(5) Abrasion on left cheek, ten in number, almost horizontally placed, from 1/4" to 1/2" long linear.
39. All those injuries were ante mortem. He found the following corresponding internal injuries:
Upper jaw dislocated.
Lower jaw fractured between right 2nd incision and right canine.
Left half of middle cramal fossa fractured into bits.
Brain bruised and lacerated under surface opposite fracture in base of skull.
40. There was subarachnoid haemorrhage on the surface of the brain. He opined that the deceased died of the brain injury following the skull fracture with the blow of hard and blunt object. He also opined that those injuries could be caused by Article A. According to him, dislocation of the upper jaw, fracture of the lower jaw and laceration of the brain, taken individually, are necessarily fatal and that the person suffering from those injuries must have died immediately.
41. The prosecution evidence referred to by me clearly establishes that Lalchand and Dular, on the night between August 25 and 26, 1968, met with homicidal death and it was the appellant-accused and none else who caused the injuries found on their persons and thereby caused the death of both of them. As stated earlier, the prosecution has proved that there was motive on the part of the accused to commit the crime. The accused had made preparation for committing the crime and got the weapon (Article 1) prepared. He selected the time after midnight for committing the crime. He gave a number of blows on the heads of the deceased while they were asleep. Both the injured succumbed to the injuries sustained by them with the blows the accused gave on their heads. The accused after committing the crime ran away from the place. He concealed the weapon and the gamcha of the deceased in a secluded place. The evidence led by the prosecution regarding the discovery of the weapon and other articles on the information of the accused has been rightly believed by the trial Court and there is no infirmity in the evidence. On considering all those circumstances, it must be held that the accused and none else committed the crime. The conduct of the accused before the commission of the crime, during the crime and following the crime clearly indicates that he was fully knowing the nature of his act and he did intend to cause the death of those two persons, as they were on the way to the place where he was going to commit theft. His subsequent conduct in running away from the place and concealing the weapon clearly indicates that he knew that what he did was contrary to law and in order to avoid detection he ran away from the spot and concealed the blood-stained weapon. Therefore, it must be held that the prosecution proved both actus reus and mens rea on the part of the accused for proving the charge of murder of two persons levelled against him.
42. It takes me to the defence of insanity raised by the appellant-accused. The defence examined Dr. Patkar (D.W. 2) to substantiate the defence of insanity set up by him. Dr. Patkar is a well qualified psychiatrist. He is M.B.B.S. of the University of Bombay and a holder of a Diploma in Psychological Medicines of England. At the time of his deposition he was Honorary Assistant Psychiatrist attached to the Nair Hospital, Bombay, and Assistant Professor of Psychiatrist in Children's Hospital. As a professor he delivered lectures to the persons graduating for M.B.B.S. and for M.D. Psychiatrists. In 1957 he was House Physician in Psychiatry in K.E.M. Hospital, Bombay. At that time he was Acting Registrar at K.E.M. Hospital. He was Senior House Officer, Carlton Hayel Hospital, England. He was Registrar at three County Hospitals in England. All this was in psychiatry. He was also on the specialist committee as a Consulting Psychiatrist in England. He is practising as a Consulting Psychiatrist in Bombay since 1.961, He was supplied with the confession and the statement of the accused. He was also supplied with the notes made by Dr. Frankline (P.W. 1) as well as the evidence he gave in the trial Court before he went to have the interview of the accused. He interviewed the accused on August 5, 1969 between 1.40 p.m. and 3 p.m. Dr. Frankline and Dr. Vaidya were present with him. He states that he could not follow Hindustani of the accused completely. The interview was conducted by him at Arthur Road Prison. He found the accused co-operative throughout the interview, appeared neat and tidy and sat at one place throughout the interview. He talked very fast, with pressure of ideas, and was over eager to supply information about himself and the surrounding world. Dr. Patkar put about ten questions to the accused, and from the answers the accused gave to those questions he reached the conclusion that the accused suffered from chronic paranoic schizophrenia or paraphrenia for a fairly long time. According to him, the onset of the disease might have been about two years before his examination. He maintained the notes of his interview with the accused. Those notes are at Ex. 83. They set out the questions put by the doctor and the answers given by the accused. The ten questions which Dr. Patkar put to the accused are:
1. What is your name?
2. What is Kanoon?
3. Did you murder all these people you are charged with?
4. Can you explain in more detail what you mean by that?
5. Will you like to finish the account?
6. But you slept with a dead women according to your own statement.
7. Did she become alive?
8. Did you know when you were using your ankda that you are killing somebody?
9. Is it wrong to murder somebody?
10. Do you know what happens to murderers who are convicted of murder?
43. The answers given to these questions are at Ex. 83. Dr. Patkar was subjected to lengthy cross-examination in order to show that the conclusions arrived at by him by interviewing the accused for about one and a half hour were not correct. The evidence of an expert should be approached with considerable care and caution. In the case of an expert one should see whether there exists a tendency to support the party which employs him so that it is difficult to get from him an independent opinion. Phipson on Evidence by John Huxley Buzzard, Richard May and M.N. Howard, Thirteenth Edition, at pages 565-6 records:
The truth is that the adversarial nature of the English trial brings with it certain, disadvantages as well as advantages. There is an observable phenomenon even of independent and honest witnesses of fact unconsciously tailoring their evidence to support their own 'side', that is the party for whom they are called. This is even more true of expert witnesses, many of whom are frequently employed in that capacity.
44. The great thinker Richard Cecil in The New Dictionary of Thoughts, A cyclopedia of Quotations from the best authors of the world, both ancient and modern, originally compiled by Tryon Edwards, D.D., and revised and enlarged by C.N. Catrevas, A.B., Jonathan Edwards, A.M., and Ralph Emerson Browns, A.M., at page 408 says:
A perfectly just and sound mind is a rare and invaluable gift. But it is still more unusual to see such a mind unbiased in all its actings. God has given this soundness of mind but to few; and a very small number of these few escape the bias of some predilection perhaps habitually operating; and none are at all times perfectly free. An exquisite watch went irregularly, though no defect could be discovered in it. At last it was found that the balance wheel had been near a magnet and here was all the mischief. If the soundest mind be magnetized by any predilection, it must act irregularly.
45. In the compilation "International Psychiatry Clinics Forensic Psychiatry & Child Psychiatry edited by D. Ewen Cameron M.D. from Albany, New York" there is an article titled "Observations on Psychiatry and the Law in Canada" by Robert O. Jones. He has considered the position of a doctor vis-a-vis a lawyer. At page 85 he states thus:
This attitude is often exceedingly difficult for the doctor to understand. In fact, he is apt to regard it as barbaric and feel that the lawyer should search for the whole truth of the situation and use this understanding as the basis for his handling of the defendant. Here again, I believe there is a fundamental difference between the doctor and the lawyer. The lawyer is indeed anxious to know everything about the accused and the circumstances of the crime. This is not for the purpose of devising an appropriate punishment which the doctor would call 'therapy', but rather to ensure that everything is said for or against the accused, so that if he is found guilty his punishment may be determined not by his need but by what the law says is appropriate for the specific crime,. Thus, the lawyer will believe that every man who comes to trial (and if I am ever arrested, I certainly want my lawyer to believe this) has the right to the utilization of every fragment of the law to provide the best possible defence for him. Such a defence involves not only the question of guilt but also the mitigating circumstances, the degree of responsibility, and so on. The severity of the sentence will depend upon such questions. The psychiatrist is called then, not as we fondly believe to help determine the truth of the situation but to supply every fact that will favour the viewpoint of one of the lawyers. In the true 'joust' situation, the other lawyer will of necessity do his best to secure the facts on the other side and, if it seems advantageous, present another expert who may well be more adept at discovering the facts wanted by this particular lawyer.
At page 86 he continues:
Zilboorg (11) has made some interesting comments on the difference between the psychology of the doctor and that of the lawyer. He points out that the lawyer's training is case-centered, while the doctor's training is patient-centered. The lawyer cannot be expected to put himself in his client's position or to experience the same behaviour for which the client is being tried. The doctor, on the other hand, deals with the people-whom he has been taught to see, and feel for and with, and he knows that he may well find himself with exactly the same illness as his patient.
At page 87 he further continues:
Lawyers are not always tough, demanding vengeance; psychiatrists are not always merciful with the feeling that everyone should be treated and no one should be punished. There are hanging judges, and there are hanging psychiatrists. On a number of occasions, psychiatrists who devoted a good deal of their professional life to the examination of criminals, and who usually appeared for the prosecution in any such trials that happen in a particular geographical area, frequently seemed to have lost their 'therapeutic orientation' and have had it replaced by a 'punishment orientation'.
A number of suggestions were put before the commission that, following the actual establishment of guilt or nonguilt by the jury, the question of the disposal of the prisoner should be turned over to the judge and a panel of experts, or solely to the panel, usually composed of psychiatrists. I would hesitate to leave my fate, were I found guilty of murder, in the hands of some of my professional brethren who have spent 30 years testifying as crown witnesses. Experts can be exceedingly biased. I would believe that justice is more likely to result from the deliberation of 12 good men and true, who, though ignorant, are able to sympathize with the man on the dock, than from the deliberations of many of the individuals who would form the majority of a panel of experts.
At page 88 he continues:
The question of fitness to stand trial has never been clearly defined, but certainly a man who is clinically psychotic may well stand trial. In broad terms, the criteria here are whether or not the accused can understand the proceedings of the trial and can instruct counsel. An extremely psychotic paranoid, for example, may well understand everything that is going on, indeed may be very alert and may well be able to instruct his counsel; and despite the fact that he is psychotic, he can certainly stand trial. The same paranoid who may have obvious delusions regarding his wife's fidelity may shoot a teller in the course of a bank robbery; and in this case his psychosis is no defence. The law is not primarily concerned with the question of existing psychosis. Indeed, known psychotics have been sentenced and have been hanged. The law's concern is with responsibility Does the patient suffer from mental disease which is so severe that he ought not to be held responsible for his act? Thus, the aim, of the law and the psychiatrist through the years has been to determine not if the patient was mentally ill at the time of his offence but rather if his mental illness was of such severity that he was not responsible for his act.
46. I am in respectful agreement with the views of Robert O. Jones reproduced above.
47. The Supreme Court in Dahyabhai Chhaganbhai Thakkar v. Stale of Gujarat [1964] A.I.R. S.C. 1563 considered the defence of insanity under Section 84 I.P.C. At pages 1569-70 of the report their Lordships of the Supreme Court laid down the law thus:
When a plea of legal insanity is sot up, the Court has to consider whether at the time of commission of the offence the accused, by reason of unsoundness of mind, was incapable of knowing the nature of the act or that he was doing what was either wrong or contrary to law. The crucial point of time for ascertaining the state of mind of the accused is the time when the offence was committed. Whether the accused was in such a state of mind as to be entitled to the benefit of Section 84 of the Indian Penal Code can only be established from the circumstances which preceded, attended and followed the crime.
48. Their Lordships of the Supreme Court have also considered the plea of insanity under Section 84 I.P.C. in the case of Bhikari v. The State of U.P. [1966] A.I.R. S.C. 1. At page 2 of the report their lordships laid down the law thus:
There is no doubt that the burden of proving an offence is always on the prosecution and that it never shifts. It would, therefore, be correct to say that intention, when it is an essential ingredient of an offence, has also to be established by the prosecution. But the state of mind of a person can ordinarily only be inferred from circumstances. Thus if a person deliberately strikes another with a deadly weapon, which according to the common experience of man-kind is likely to cause an injury and sometimes even a fatal injury depending upon the quality of the weapon and the part of the body on which it is struck, it would be reasonable to infer that what the accused did was accompanied by the intention to cause a kind of injury which in fact resulted from the act. In such a case the prosecution must be deemed to have discharged the burden which rested upon it to establish an essential ingredient of the offence, namely the intention of the accused inflicting a blow with a deadly weapon. Section 84 of the Indian Penal Code can no doubt be invoked by a person for nullifying the evidence adduced by the prosecution by establishing that he was at the relevant time incapable of knowing the nature of the act or that what he was doing was either wrong or contrary to law. Now it is not for the prosecution to establish that a person who strikes another with a deadly weapon was incapable of knowing the nature of the act or of knowing that what he was doing was either wrong or contrary to law, Every one is presumed to know the natural consequences of his act. Similarly every one is also presumed to know the law. These are not facts which the prosecution has to establish. It is for this reason that Section 105 of the Evidence Act places upon the accused person the burden of proving the exception upon which he relies.
49. The Supreme Court in Jai Lal v. Delhi Administration [1969] A.I.R. S.C. 15 considered the plea of insanity under Section 84 I.P.C. In that case one Dhani Ram was the father of Leela. Dhani Ram, his wife Somawati, his daughter Leela and his brother Baburam lived together in the same house. Indira was the appellant's sister. The appellant and his father suspected that Baburam was prone to making illicit approaches to Indira. On this account, the appellant had a long standing grudge against Baburam. This enmity is said to be the motive of the attack by the appellant on Leela, a member of the family of Baburam. The motive for the attack on Parbati is not clear. Raghubir was attacked because he tried to intervene. The defence plea was of insanity. Since 1958 the appellant was art employee in the Stores Branch of the Northern Railway Headquarters in Baroda House, New Delhi. In 1958 and 1959 he had altercations with other clerks in the office. On May 20, 1959 his superior officer observed that he was prone to lose temper in no time. In his moments of excitement he became dangerous and used to hit his colleagues with any thing that he could lay his hands on. But at the time of his greatest excitement he could distinguish between right and wrong. After May 1959 he worked at his desk as a normal man. In March 1960 he again quarrelled with another clerk. He was suspended and sent for medical examination At this stage he was suffering from mental illness. On October 12, 1960 he was examined by a psychiatrist who found that he exhibited symptoms of acute schizophrenia and showed disorder of thought, emotion and perception of external realities. The psychiatrist said that he was harbouring certain delusions. The nature of the delusions is not stated. It is not proved that the appellant suffered from any particular delusion or hallucination. The appellant was put on a drug named Largactil and was given convulsive electro-therapy treatment. On January 12, 1961 he was cured of his illness and was advised to join his duties. On resuming his duties the appellant worked in the office in the normal manner. On November 25, 1961 and on the preceding night the appellant complained that he was unwell and took medicine. But on the morning of November 25, he went to his office as usual. He was late in attendance and was marked absent. He applied in writing for one day's casual leave stating that he had an urgent piece of work at home. Nobody noticed any symptoms of mental disorder at that time. He left the office at about 11.30 a.m. and returned home alone. At 1,45 p.m. he stabbed Leela, Parbati and Raghubir with a knife. He concealed the knife and a search for it has proved fruitless. At 2.45 p.m. the investigating officer arrived on the spot, arrested the appellant and interrogated him. He was then found normal and gave intelligent answers. On the same day he was produced before a Magistrate, His brother was then present, but the Magistrate was not informed that he was insane. On November 27, he was interrogated by an Inspector. It does not appear that he was then insane. On November 30, the appellant's brother filed an application before the committing magistrate stating that the appellant was insane at the time of the occurrence. The appellant was later remanded to judicial custody. On receipt of another application from his brother, he was kept under medical observation from December 16 to the December 23. On December 19, the medical officer noted that the appellant was indifferent to his surroundings and personal cleanliness preoccupied in his thoughts muttering to himself, making meaningless gestures, losing track of conversations, given to delayed and repetitive answers and unable to give detailed account of incidents leading to his arrest. On December 23, he was declared to be a lunatic though not violent. The psychiatrist noted that the appellant had a relapse of schizophrenia and was suffering from disorder of thought, emotion and Joss of contact with realities. From his attitude and manner of talk he was found to be aggressive. On September 6, 1962 the psychiatrist reported that the appellant was cured and was in a position to understand proceedings in court. The commitment order was made on January 4, 1963. The trial started in February 1963. The appellant was sane at the time of the trial. After considering the evidence, their lordships of the Supreme Court at page 17 of the report state thus:
The thing in favour of the appellant is that though he had a motive for attacking Baburam, no clear motive for attacking the child Leela or Parbati is discernible. But there is clear evidence to show that he knew that his act of stabbing and killing was wrong and contrary to law. He concealed the weapon of offence. The knife could not be recovered in spite of searches. He bolted the front door of his house to prevent arrest. He then tried to run away by the back door. When an attempt was made to apprehend him he ran back to his house and bolted the door. He then tried to disperse the crowd by throwing brickbats from the roof. His conduct immediately after the occurrence displays consciousness of his guilt. He knew the physical nature of stabbing. He knew that the stabbing would kill and maim his victims. On a comprehensive review of the entire evidence the two courts below concurrently found that the defence of insanity under Section 84(I.P.C.) was not made out.
(Bracketed portion supplied.)
50. Therefore, the crucial point of time for bringing the case within the provisions of Section 84 I.P.C. is the time when the offence is committed by the accused, and in order to know what was the state of mind of the accused at the time of the offence, his conduct and behaviour preceding, during and following the crime has to be considered.
51. Dr. Patkar (D.W. 2) during his cross-examination frankly admitted that he could not give any opinion about the condition of the mind of the appellant-accused in August 1968. Though he made such categorical statement, he stated that the accused suffered from paranoid schizophrenia and the onset thereof might be from two years before his examination by him. It has been brought in the cross-examination of Dr. Patkar that he had no occasion to examine any criminal lunatic before he examined the accused in this case. Time at his disposal was too short to properly fathom the mind of the accused and know his mental condition. The questions reproduced above which Dr. Patkar put to the accused can hardly be said to be sufficient to know the nature of the ailment the accused was suffering at the time of his interview with Dr. Patkar. When Dr. Patkar asked the accused what he meant by 'Kanoon', he said that the Kanoon was inside him, and he put his hand on his stomach. Thus, according to the accused, Kanoon for him is the needs of his body. The accused wanted money for his maintenance, being unemployed, he had to resort to thefts, and to avoid detection his modus operandi was first to kill the inmates of the house and thereafter to steal whatever he could find in the house. It is pertinent to note that the accused was examined under Section 342 of the Code of Criminal Procedure, 1898, on 1st and 4th August, 1969. He was also examined on oath on August 4, 1969. The reading of his answers to the questions put to him in his examination under the said Section 342 does not show that he was of insane mind. On the contrary, they indicate that his memory and insight were sound. He was understanding the questions fully and was answering them intelligently. On August 4, 1969 he was examined on oath and his deposition reads as follows:
I do hereby on solemn affirmation state that:
My name is Sindhi Dalwai Age: about 40 years.
Residence: Madras Makhan,> Trinivelli District, Taluka Ambas Mutra, Post Virhen Nallu, Giri Argeshwar Vallabh. Examination-in-Chief Q.: Why did you kill the two persons at Chincholi Phatak?
A.: I killed them because there was a war between the 3 Governments. The British: Govt., The English Govt. and third I also killed them for greed of money. I cannot give more details about war.
Cross-examination by Mr. Vora for the prosecution
2. I was knowing that the owner's man was keeping the amount recovered from the stables in a cupboard. It was a wooden cupboard. I was knowing about it since the year 1965. I have stated this while giving confession before Magistrate. They were on the way and I wanted to clear it.
52. On August 4, 1969 in the Court of Sessions for Greater Bombay he did not exhibit signs of insanity, though he exhibited his garrulous nature and some ideas of grandeur. The accused made confession before the Presidency Magistrate Mr. Devare. The confession was recorded by Mr. Ram Manohar Devare (P.W. 33), Presidency Magistrate who was then presiding over the 14th Court, Girgaum, Bombay, on 11th, 12th and 13th November 1968. The learned Presidency Magistrate before recording the confession had observed all the necessary precautions and was satisfied that the accused was making his confession voluntarily and without any pressure from outside agencies. My learned brother has considered the challenge made to the voluntary and true nature of the confession by the learned Counsel for the defence and has reached the conclusion that the confession was voluntary and true. I am in respectful agreement with him. In the confession which was recorded over three days the accused nowhere says that he received orders from Kanoon to commit the murders. There is no reference to Kanoon anywhere in the confession. The accused was examined by the learned Additional Chief Presidency Magistrate, 19th Court, Esplanade, Bombay on January 16, 1969. The accused was asked what he had to say and the accused replied:
I admit that I killed two persons at Malad, in the Tabela.
53. His confession was also put to him and he was asked what he had to say about it. He replied:
I have admitted this in my confession.
54. On receiving the application dated May 30, 1969 from the learned advocate for the accused, the learned Additional Sessions Judge examined the accused on June 2, 1969. In the answers he gave to the questions put by the learned Additional Sessions Judge there is no reference to Kanoon. It was for the first time in the interviews Mr. Pawar, the learned appointed counsel for the accused, had with the accused that there was reference to Kanoon and to the orders received from 'Above' to do justice in this world. During the interviews Mr. Pawar had with the accused he gathered that the accused received telephone information from the 'Above' and he acted as per the orders received from 'above'. Mr. Pawar narrated as many as ten incidents which he gathered from the accused and on the basis of the behaviour of the accused and his expressions regarding those incidents. Mr. Pawar gathered that the accused was of unsound mind and consequently incapable of making his defence. Thereafter in the interviews Dr. Frankline (P.W. 1) had with the accused, the orders from Kanoon were referred to. The accused could not explain properly what he meant by Kanoon, and, as stated earlier, when asked by Dr. Patkar the meaning of 'Kanoon', he put his hand on his stomach and said that Kanoon was within him. Thus, according to the accused, whatever he was required to do for the needs of his body was ordained by Kanoon. It is in the cross-examination of Dr. Patkar that before he interviewed the accused he had discussions with the defence counsel Mr. Pawar, Mr. Pawar told him about eight incidents narrated by the accused. He was also supplied by Mr. Pawar the notes recorded by him while interviewing the accused. Dr. Patkar, when questioned regarding the possibility of suggestion to the accused to feign insanity, stated that he could recognise the possibility of making a suggestion to the accused at the time of interview to feign insanity. He also admits that before he interviewed the accused he knew the opinion of Advocate Mr. Pawar that the accused was of unsound mind. It appears that all this has acted as a magnet which made the exquisite watch to go wrong, as has been expressed by the great thinker Richard Cecil in the quotation reproduced earlier.
Section 84 I.P.C. reads as follows:
84. Nothing is an offence which is done by a person who, at the time of doing it, by reason of unsoundness of mind, is incapable of knowing the nature of the act, or that he is doing what is either wrong or contrary to law.
55. It is clear from Section 84 I.P.C. reproduced above that by itself unsoundness of mind is no defence, unless, on account of unsoundness of mind, the accused is (a) either incapable of knowing the nature of the act, or (b) incapable of knowing that he is doing an act which is either wrong or contrary to law. The crucial point of time at which unsoundness of mind has to be proved is the time when the crime is actually committed. The word 'wrong' appearing in the second part of Section 84 I.P.C. necessarily means "contrary to law", as has been held in R. v. Windle (supra). What is contrary to law can never be held to be not wrong. The decisions in Ashiruddin v. The King (supra), and Kanbi Kurji Duba v. State (supra), which express a different view, do not appear to be correctly decided. What is wrong is not to be judged from what the accused considers to be wrong, but it has to be judged from what a prudent man would consider to be wrong, and what is against law must always be considered to be wrong. In order to know whether the accused was of unsound mind within the provisions of Section 84 I.P.C. at the time of the commission of offence, as stated by their lordships of the Supreme Court in the decisions referred to above, the conduct of the accused preceding, during and following the crime has to be considered. The evidence indicating the conduct of the accused preceding, during and following the incident has been already considered. The accused had met Michael D'Souza (P.W. 6) on August 13, 1968 and again sometime before the commission of the crime. He also met the blacksmith Lalchand Vishwakarma (P.W. 5), Mrs. Manjulabai Nilkanth Dalvi (P.W. 11) and Sanjiva Hudha Shetty (P.W. 10). Neither Michael and his daughter Miss Violet Joseph Coria (P.W. 13), from whom the accused had obtained an iron bar on a false pretext that it was required for digging, nor the blacksmith Lalchand Vishwakarma, who prepared the weapon (Article A) at the instance of the accused, state that they noticed any abnormality in the behaviour of the accused. The accused met Manjulabai on August 24, 196R at about 11.30 a.m. The evidence of Manjulabai shows that at that time the accused had put on a blue shirt and a pair of khaki half trousers. Manjulabai deposed that the accused earlier resided at the chawl called Sharma Bhaiyyas Chawl and she knew him for three years before the incident. She resided in the nearby chaw of Sindar Terry. On August 24, 1968 the accused met her while she was fetching water. She asked him, "Anna, where had you come'?". He replied that he had come to Sharma Bhaiyya's Chawl. At that time he was having an umbrella in his left hand and he was wearing reddish colour canvass shoes. He had then no beard. As the police were on the look out for the accused even before the present crime was committed, they saw Manjulabai on August 25, 1968 and had recorded her statement regarding her meeting with the accused. They had also shown her the photographs of the accused (Ex. 28). When questioned during cross-examination, she stated that she did not find the behaviour of the accused strange. She states that if someone wished and called him, he used to talk well with that person. The accused in his examination under Section 342 of the Code of Criminal Procedure, 1898, admits that he had met Manjulabai in August 1968. In reply to question regarding the evidence of Manjulabai, he states that he did not remember the date. He did meet Manjulabai near her house. At that time she was sitting. He also gave the reason why he had gone there. He wanted to pay the arrears of rent to Sharma, the owner of the chawl, and for that purpose he had been there. He also admits that the evidence of Manjulabai regarding his dress was correct. Sanjiva Shetty 'runs a hotel known as Jai Hanuman Restaurant at Chinchavali Naka opposite the petrol pump. He gave evidence that on August 25, 1968 at about 10.45 p.m. the accused had been to his hotel. He had put on a blue shirt and a pair of khaki half trousers. He took tea and eatables. The waiter informed the accused that the bill was rupee one. However, the accused paid eight annas at the counter. Shetty told him that he had consumed goods worth rupee one and expressed surprise how he was offering only eight annas. Thereupon the accused told him that he had no money, and thereafter he went away in anger saying that as to what he should do when he had no money. The accused in his examination under Section 342 of the Code of Criminal Procedure, 1898, admits to have visited the hotel of Sanjiva Shetty on the night of the incident. He states that he was angry with the waiter because he had put his fingers in the glass in which he had fetched water. He denied that the dispute was on account of his paying eight annas less. He stated that he always completed the account of everybody, and in case he was wild, he would look to him in some other way but not by keeping back the payment. Thus the evidence of all those witnesses who had the occasion to meet the accused and have some dealings with him before the crime in question clearly shows that the accused did not exhibit any sign of abnormality or insanity. The conduct of the accused during the crime in selecting the approach way to the stables through the nullah, in selecting the time after midnight, in giving a large number of blows on the vital part, that is, head, of both the deceased persons and, on knowing that somebody was approaching, in running away with the weapon and concealment of the weapon clearly shows that he was fully on his senses and his faculties of cognition were perfectly in order and he was behaving like an ordinary criminal. His subsequent conduct in giving information to the police regarding the place where he had concealed the weapons and leading the police to the house of Michael D'Souza from whom he had obtained the iron bar and also to the shop of the blacksmith Lalchand Vishwakarma from whom he got the weapon (Article A) prepared do not in any way indicate that he was suffering from any mental disease at that time. Thus, on considering the conduct of the accused preceding, during and following the crime, it could not by any stretch of imagination be said that the accused discharged the burden, however light it may be, of proving the general exception under Section 84 I.P.C. Consequently, I find that the learned trial Judge was perfectly justified in rejecting the defence of insanity under Section 84 I.P.C.
56. It takes me to consider whether the sentence of death awarded by the learned trial Judge should be confirmed. In awarding sentence the Court has to take into consideration all aggravating and mitigating circumstances. The Court has to take into consideration the antecedents and character of the accused, the nature and gravity of the crime and its impact on the society. The background of the accused is fully depicted in the confessional statement he has made before the learned Presidency Magistrate. He started his crime career during childhood. He was detained in the Boastal School. He was addicted to wine and other intoxicating drugs. He visited prostitutes. In order to feed those vices he required money and for that purpose he committed thefts. He was convicted for those thefts on several occasions and once he was involved in a murder case. He was convicted in those cases and had to undergo the sentence of imprisonment for about five years. After coming out of the prison he did not get any employment, and in order to secure money for the necessities of life and also for feeding his vices he started committing thefts and in order to avoid detection he started committing the murders of all the inmates of the house before committing thefts. Taking into consideration all those facts and the fact that the accused committed the murders of two innocent persons in the most cruel manner, I think that the learned Additional Sessions Judge was perfectly justified in awarding the death sentence to the accused. The death sentence has to be awarded in the rarest of rare cases and to me it appears that the present is the rarest of the rare cases, with no parallel in the legal history, and as such the learned Additional Sessions Judge, in my opinion, was perfectly right in awarding the death sentence to the accused. Their lordships of the Supreme Court in Joseph Peter v. State of Goa, Daman and Diu [1977] A.I.R. S.C. 1812, while considering the death sentence awarded to the appellant therein, at page 1813 of the report observed as follows:
Section 354(5) of the new Code [that is, the Code of Criminal Procedure, 1973] gives the convicting judge, on a murder charge, a discretion to choose between capital sentence and life term. It is true that in the present Code the unmistakable shift in legislative emphasis is on life imprisonment for murder as the rule and capital sentence an exception to be resorted to for reasons to be stated (Ediga Anamma) [1974] A.I.R. S.C. 799. Even so, the discretion is limited and courts can never afford to forget Benjamin Cardozo's wise guidance:
The judge, even when he is free, is still not wholly free. He is not to innovate at pleasure. He is not a knight-errant roaming at will in pursuit of his own ideal of beauty or of goodness. He is to draw his inspiration from consecrated principles. He is not to yield to spasmodic sentiment, to vague and unregulated benevolence. He is to exercise a discretion informed by tradition, methodized by analogy, disciplined by system, and subordinated to 'the primordial necessity of order in the social life'. Wide enough in all conscience is1 the field of discretion that remains.' (Cardozo: The Nature of the Judicial Process: Yale University Press (1921)).
(Square-bracketed portion supplied.) Their Lordships further continue (at pp. 1813-4):
The learned Sessions Judge has given valid reasons as to why he is imposing the death sentence. The guidelines laid down by this Court, in its precedents which bind us, tell us that if the offence has been perpetrated with attendant aggravating circumstances, if the perpetrator discloses an extremely depraved state of mind and diabolical trickery in committing the homicide, accompanied by brutal dealing with the cadaver, the court can hardly help in the present state of the law, avoiding infliction of the death penalty. When discretion has been exercised by the trial Court and it is difficult to fault that court on any ground, statutory or precedential, an appellate review and even referral action become too narrow to demolish the discretionary exercise of power by the inferior court. So viewed, it is clear that the learned Judicial Commissioner has acted rightly in affirming the death sentence. We are unable to grant leave on this score either.
57. In the case of Nawab Singh v. The State of U.P. [1954] A.I.R. S.C. 278, delay in execution of the death sentence was put forward as a ground for commuting the death sentence, and their lordships of the Supreme Court observed (at p. 279):
It is true that in proper cases an inordinate delay in the execution of the death sentence may be regarded as a ground for commuting it, but we desire to point out that this is no rule of law and is a matter primarily for consideration of the local Government.
58. In Javed Ahmed Abdulhamid Pawala v. State of Maharashtra [1983] Cri. L.J. 960 (S.C.) the appellant was found guilty of multiple murders. The motive for murders was gain. The murders were perpetrated in a cruel, callous and fiendish fashion. He was awarded the sentence of death. The Supreme Court declined to interfere with the sentence of death, though the accused was 22 years of age, and the case rested upon circumstantial evidence. The appellant filed a writ petition under Article 32 of the Constitution of India after his appeal was dismissed by the Supreme Court. The petition for review was dismissed and the petition for clemency was also dismissed by the President of India. It was a case from Thane. The accused was sentenced to death by the Sessions Judge, Thane, on February 6, 1982, The High Court confirmed the sentence of death on April 29/30, 1982. The appeal to the Supreme Court was dismissed on April 20, 1983 and the petition for review was dismissed on August 12, 1983. The petition for clemency was rejected by the President of India. Thereafter he filed a writ petition under Article 32 of the Constitution of India in the Supreme Court praying that in view of his tender age, his reformation in jail and the infliction of the sentence of death on him and the delay in execution of the death sentence put forward by him as a ground for commuting the death sentence be taken into consideration and the sentence may be commuted to one of imprisonment for life. The Supreme Court called for the report from the prison authorities and, taking into consideration the tender age of the accused, reformation in the jail and long lapse of time since the passing of the order of of sentence of death, that is, of two years and nine months, quashed the sentence of death and substituted it with the sentence of imprisonment for life. In T.V. Vatheeswaran v. The State of Tamil Nadu [1983] A.I.R. S.C. 361. Their Lordships of the Supreme Court considered the effect of delay exceeding two years in executing the sentence of death and laid down the law at pages 366-7 of the report thus:
Articles 14, 19 and 21 (of the Constitution of India) are not mutually exclusive. They sustain, strengthen and nourish each other. They are available to prisoners as well as free men. Prison walls do not keep out Fundamental Rights. A person under sentence of death may also claim Fundamental Rights. The fiat of Article 21, as explained is that any procedure which deprives a person of his life or libery must be just, fair and reasonable. Just, fair and reasonable procedure implies a right to free legal services where he cannot avail them. It implies a right to a speedy trial. It implies humane conditions of detention, preventive or punitive. 'Procedure established by law' does not end with the pronouncement of sentence; it includes the carrying out of sentence. That is as far as we have gone so far. It seems to us but a short step, but a step in the right direction, to hold that prolonged detention to await the execution of a sentence of death is an unjust, unfair and unreasonable procedure and the only way to undo the wrong is to quash the sentence of death. In the United States of America where the right to a speedy trial is a constitutionally guaranteed right, the denial of a speedy trial has been held to entitle an accused person to the dismissal of the indictment or the vacation of the sentence (vide Strunk v. United States (1973) 37 L. Ed. 2d 56), Analogy of American Law is not permis-' sible, but interpreting our Constitution sui generis, as we are bound to do, we find no impediment in holding that the dehumanising factor of prolonged delay in the execution of a sentence of death has the constitutional implication of depriving a person of his life in an unjust, unfair and unreasonable way as to defend the constitutional guarantee that no person shall be deprived of his life or personal liberty except according to procedure established by law. The appropriate relief in such a case is to vacate the sentence of death.
What may be considered prolonged delay so as to attract the constitutional protection of Article 21 (of the Constitution of India) against the execution of a sentence of death is a ticklish question. In Ediga Anamma's case (AIR 1974 SC 799) two years was considered sufficient to justify interference with the sentence of death. In Bhagwan Bux's case (AIR 1978 SC 34) two and a half years and in Sadhu Singh's case (AIR 1978 SC 1506), three and a half years were taken as sufficient to justify altering the sentence of death into one imprisonment for life. The Code of Criminal Procedure (of 1973) provides that a sentence of death imposed by a Court of Session must be confirmed by the High Court. The practice, to our knowledge, has always been to give top priority to the hearing of such cases by the High Courts. So also in this Court (that is, the Supreme Court of India). There are provisions in the Constitution (Articles 72 and 161) which invest the President and the Governor with power to suspend, remit or commute a sentence of death. Making all reasonable allowance for the time necessary for appeal and consideration of reprieve, we think that delay exceeding two years in the execution of a sentence of death should be considered sufficient to entitle the person under sentence of death to invoke Article 21 and demand the quashing of the sentence of death. We, therefore, accept the special leave petition, allow the appeal as also the Writ Petition and quash the sentence of death. In the place of the sentence of death, we substitute the sentence of imprisonment for life.
(Bracketed portions supplied.)
59. After the decision in the above case another Bench of three Judges of the Supreme Court in Sher Singh v. State of Punjab [1983] A.I.R. S.C. 465, while expressing agreement with what has been said in that case, dissented from the opinion expressed therein that the delay of two years and more was sufficient to entitle the person under sentence of death to invoke Article 21 of the Constitution of India. Their Lordships reproduced the following passage appearing at paragraph 11 in Sher Singh's case (at pp. 468-9):
11. But we must hasten to add that this Court has not taken the narrow view that the jurisdiction to interfere with a death sentence can be exercised only in an appeal against the judgment of conviction and sentence. The question which arises in such appeals is whether the extreme penalty provided by law is called for in the circumstances of the case. The question which arises in proceedings such as those before us is whether, even if the death sentence was the only appropriate sentence to impose in the case and was therefore imposed, it will be harsh and unjust to execute that sentence by reason of supervening events. In very recent times, the sentence of death has been commuted to life imprisonment by this Court (that is, the Supreme Court of India) in quite a few cases for the reason, inter alia, that the prisoner was under the spectre of the sentence of death for an unduly long time after the final confirmation of that sentence, consequent upon the dismissal of the prisoner's Special Leave Petition or Appeal by this Court, Traditionally, subsequent events are taken into account in the area of civil law. There is no reason why they should not receive due consideration in other jurisdictions, particularly when their relevance on the implementation or execution of judicial verdicts is undeniable. Undoubtedly, principles analogous to res judicata govern all judicial proceedings but when new situations emerge, particularly factual, after a verdict has assumed finality in the course of the hierarchical process, advertence to those situations is not barred on the ground that a final decision has been rendered already. That final decision is not a decision on new facts. Courts are never powerless to do justice, that is to say, to ensure that the processes of law do not result in undue misery, suffering or hardship. That is why, even after the final seal of approval is placed upon a sentence of death, this Court has exercised its power to direct, ex dcbito justitiae, that though the sentence was justified when passed, its execution, in the circumstances of the case, is not justified by reason of the unduly long time which has elapsed since the confirmation of that sentence by this Court. Some of us dealing with this case have been parties to decisions directing, in appropriate cases, that the death sentence shall not be executed by reason of supervening circumstances.
(The bracketed portion supplied.)
60. In the present case the accused was sentenced to death by the learned trial Judge on August 13, 1969 and since then he has been kept in the prison in a death cell. He is undergoing solitary confinement in the death cell for the last 18 years. He has yet to face eight more Sessions trials on the charges of murder. Therefore, he is bound to continue in the prison for a further pretty long time. He has reached the age of 60 and by the time the trial of the eight cases pending against him is over, he will have to be in the prison and if found guilty in those cases he will have to undergo sentences in those cases also. Therefore, there is no immediate danger to the society from the accused. The danger was apprehended because on his release from the prison on account of his antecedents it was unlikely that he would get any gainful employment and as of necessity he will have again to revert to commission of thefts and murders to facilitate the thefts without detection. My learned brother has already expressed that he is not in favour of confirming the death sentence and he has directed the substitution of the death sentence by imprisonment for life. I am in respectful agreement with him that in the circumstances of the present case, taking into consideration that the accused has been for a period of about 18 years under the sentence of death, the death sentence awarded to him by the learned trial Judge should be quashed and it should be substituted by imprisonment for life.
61. In the result, I find that the conviction of the appellant-accused by the learned Additional Sessions Judge for the offence under Section 302 I.P.C. is perfectly right and it is hereby affirmed. The sentence of death awarded by the learned trial Judge is set aside and it is substituted by a sentence of imprisonment for life.
62. I fully associate with my learned brother in appreciating the valuable assistance given by the learned Public Prosecutor Mr. Kotwal and the learned defence Counsel Mr. S.R. Chitnis.
63. Per Court The conviction recorded by the learned Additional Sessions Judge of Greater Bombay in Sessions Case No. 65 of 1969 of the appellant-accused for the offences punishable under Section 302 of the Indian Penal Code is hereby affirmed. The award of death sentence given by the learned Additional Sessions Judge is hereby set aside and in its place the accused is sentenced to imprisonment for life.