Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 16, Cited by 1]

Bombay High Court

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

Author: Bilal Nazki

Bench: Bilal Nazki, A.A. Kumbhakoni

                                            1




                                                                               
                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                         CRIMINAL APPELLATE JURISDICTION




                                                       
                    CRIMINAL WRIT PETITION NO.  1353  OF 2008




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

    2) MRS. KAMLA SHAMANDAS BAJAJ )




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

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

       Pune.                                )
    



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

    3) DR. AMIT TAK,                        )





       Sasoon Mental Hospital, Pune.        )

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





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

    6) COMMISSIONER OF POLICE,              )
       Pune.                                )

    7) DIRECTOR GENERAL OF POLICE,  )




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




                                                                                    
         Maharashtra, Mumbai.                  )

    8) THE STATE OF MAHARASHTRA,               )




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




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




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

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

    JUDGMENT (Per Bilal Nazki, J.) :

This petition was filed seeking quashing of Misc. Application No. 040/470 of 2008 pending before the Additional Chief Judicial Magistrate, Pune. The petitioners have also sought quashing of the order passed by the said Magistrate on 16th June, 2008, by which the Magistrate had directed that the petitioner No.1 should be detained for treatment in Regional Mental Hospital, Yerwada, Pune.

2. The petition was entertained by this Court and an order was passed on 7th July, 2008. According to petitioner No.1 she had escaped from the hospital and filed this writ petition. We recorded our prima facie findings ::: Downloaded on - 09/06/2013 14:00:34 ::: 3 that there was no need to send her to any mental hospital. Therefore, we directed that the respondents should not interfere with the petitioner No.1' s life. Thereafter the notices were issued, counters were filed, record of the trial court was summoned and we have recorded certain prima facie findings by our order dated 23rd July, 2008.

3. Now coming to the facts of the case, the petitioner No.1 claims that she had given a matrimonial advertisement in the Times of India. On the basis of such advertisement one person contacted her and she started meeting him and his family members. But the said person extracted money from her and cheated her and she lodged report being F. I. R. No. 157 of 2005 dated 27th April, 2005 at Powai Police Station, Mumbai. While pursuing this case, she also made application to respondent No.1, the then Joint Commissioner of Police, Crime. On several occasions petitioner No.1 approached respondent No.1 for seeking her co-operation in the matter.

Petitioner No.1 also got mobile number of respondent No.1 and started sending SMSs to respondent No.1. Respondent No.1 got irritated and warned petitioner No.1 of penal action against her. Then the petitioner No.1 claims that she saw the son of respondent No.1 and started liking him and in the first week of November, 2007 she sent message to respondent No.1 giving her residential address and expressed her liking towards the son ::: Downloaded on - 09/06/2013 14:00:34 ::: 4 of respondent No.1. In December, 2007 petitioner No.1 also sent SMS to respondent No.1 seeking an alliance with her son. This was not liked by respondent No.1 and petitioner No.1 started receiving threatening calls from the P. A. of respondent No.1. On 9th June, 2008 two lady police personnel approached the petitioners and asked petitioner No.1 to come along with Office. But she refused to go with them. Again on 12th them to the D. C. P's June, 2008 two lady police personnel came at the petitioners' residence and asked them to hand over the medical report of Psychiatrist, if any, relating to petitioner No.1. Thereafter, petitioner No.1 decided not to contact respondent No.1. However, since she wanted to apologize to respondent No.1, on 14th June, 2008 she went to the residence of respondent No.1 at about 6.20 p.m. Respondent No.1 on seeing her, started beating petitioner No.1. She was mercilessly assaulted by fist and kick blows and was also abused in most filthy language. Respondent No.1 thereupon directed police constables, who were present at the residence of respondent No.1, to take petitioner No.1 into custody and prepare a case diary that petitioner No.1 was mentally ill person. The petitioner No.1 was taken to Lashkar Police Station, Pune, wherein respondent No.4 detained her, prepared the case diary and produced her before the Lady Magistrate at around 9.30 p.m. The Magistrate passed some order on the application made before her by the police. The petitioner No.1 was thereafter straightway taken to the Sasoon ::: Downloaded on - 09/06/2013 14:00:34 ::: 5 Mental Hospital, Pune and was admitted in the General Psychiatrist Ward.

She was kept under observation of respondent Nos.2 and 3. On 15th June, 2008 the mother of petitioner No.1 visited the hospital. Since it was Sunday, she could not meet respondent No.2, who was in-charge of the Sasoon Mental Hospital, Pune. The petitioner No.1 requested the Ward Boy of the Hospital to allow her to call her mother. Accordingly, at 4.00 a.m. she called up her mother and informed her that she was forcibly detained in Sasoon Mental Hospital, Pune. Thereafter, her mother, petitioner No.2 reached the Sasoon Mental Hospital. On 16th June, 2008, petitioner No.2, the mother of petitioner No.1, met the Doctor and explained that her daughter was well and she was not suffering from any mental disorder. On 16th June, 2008 itself, the Personal Secretary of respondent No.1 came to the Hospital and met petitioner No.1 and the said Personal Secretary Mr. Vaidya insisted respondent Nos.2 and 3 to prepare such a report that petitioner No.1 was suffering from mental disorder so that she could be detained by the order of the Magistrate in the mental hospital. The mother of petitioner No.1 personally remained present in the mental hospital on 16th June, 2008.

Again on 16th June, 2008 at 4.30 p.m. petitioner No.1 was produced before the learned Additional Chief Judicial Magistrate, Pune. The application was filed by the Medical Officer of the Sasoon Mental Hospital, Pune. False report about her alleged mental illness was submitted to the Magistrate. The ::: Downloaded on - 09/06/2013 14:00:34 ::: 6 petitioner No.1 personally tried to convince the Magistrate that it was a conspiracy hatched against her at the behest of respondent No.1. Petitioner No.2, who was present, also tried to convince the Magistrate that petitioner No.1 was not suffering from any mental disorder or illness. Both the petitioners apologized to the Magistrate and tried to assure that the mistake committed by Petitioner No.1 would not be repeated. The Personal Secretary of respondent No.1 went into the Chamber of the learned Magistrate and he was there for about 15 minutes and the Magistrate passed an order directing detention of petitioner No.1 for 10 days in the Yerwada Mental Hospital, Pune. Thereafter, on 17th June, 2008 she was able to escape from the Hospital and filed this petition.

4. Counter affidavit has been filed by respondent No.1. She has given a long history of her acquittance with the petitioners. She stated that while she was trying to help petitioner No.1, but the petitioner No.1 was taking undue advantage by sending obscene and vulgar SMSs at odd hours. She has also written various letters to various authorities against her. She has also submitted copies of certain letters and copies of certain SMSs. She further stated that petitioner No.1 was also referred for counselling. She had time and again threatened to commit suicide. Petitioner No.1 had tendered her apology for her behaviour. But instead of that she had continued to send messages to her. Since behaviour of petitioner No.1 continued unabated and ::: Downloaded on - 09/06/2013 14:00:34 ::: 7 due to constant threats of committing suicide, she was left with no option and therefore she filed a complaint. She further stated that it would be clear that she was subjected to an undue harassment by petitioner No.1 and she had been creating nuisance and respondent No.1 has relied on certain letters written by petitioner No.1 to her. One of the letters being letter dated 28th January, 2008. She has contended that on 14th June, 2008 petitioner No.1 was called by the Social Service Branch, Chembur, Mumbai for counselling. The case of petitioner No.1 was that since she started liking son of respondent No.1 she got irritated and sent her to mental hospital. The case of respondent No.1 was that she was the victim of harassment of petitioner No.1 and she had nothing to do with the petitioner No.1 being sent to the mental hospital. She denied having sent any police officials to the house of the petitioners to threaten her. However, with respect of the incident on 14th June, 2008, respondent No.1 has stated that petitioner No.1 had created nuisance at her residence and Lashkar Police Station had taken her into custody and produced her before the Magistrate, who referred her for medical treatment. Now it is an admitted fact that on 14th June, 2008 the petitioner No.1 had been detained at the residence of respondent No.1 when according to respondent No.1 she had created nuisance.

5. In the light of these facts, now this Court will have to see whether action taken under the Mental Health Act, 1987 was justified or not. Before ::: Downloaded on - 09/06/2013 14:00:34 ::: 8 addressing this question, we will have to look at the record of the proceedings before the learned Magistrate.

6. An application was moved on 14th June, 2008 by the Police Inspector before the Magistrate complaining that at 6.30 p.m. on the same day petitioner No.1 had gone to the residence of respondent No.1 and created some inconvenience and for this act a phone had been received from respondent No.1 at the Police Station and he also recorded it in Police Diary.

The police constables were sent there and she was taken into custody. On making inquiry with petitioner No.1 she stated that she wanted to marry respondent No.1. Later on she stated that she wanted to marry the son of respondent No.1. Since petitioner No.1 had gone to the residence of a high official, therefore they apprehended that she may cause some danger to her and he felt that she suffers from mental disorder and therefore she should be sent to mental hospital. Now, this application in itself does not show anything to come to the conclusion that petitioner No.1 was mentally ill.

The Magistrate wrote an interesting order in the following terms :

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

On 16th June, 2008 the Magistrate has passed two orders according to the ::: Downloaded on - 09/06/2013 14:00:34 ::: 9 record. One is in English and another is in Marathi. The Marathi order is a brief order, which speaks that the Lunatic was produced before him. When the Magistrate asked some questions to the Lunatic, she gave inappropriate answers. From that, he formed opinion that the said Lunatic requires mental treatment. He, thereafter, ordered that she be sent and kept for 10 days as in-patient in Regional Mental Hospital, Yerwada, Pune for treatment and observation. Another order passed on 16th June, 2008 in English reads thus:

"1) Shri B. M. Mule, API, Lashkar Police Station has produced Miss Asha Bajaj R/o. Pawai, Mumbai u/s 23 of Mental Health Act, 1987 on the allegation that the mental health of Miss Asha Bajaj is not proper and she will cause hurt to Superior Police Officer o to herself and for that he produced ample evidence on record and SMS sent by Miss Asha to Superior Police Officer. I personally talked with Asha Bajaj and her mother. From her talk it appears that she appear normal, but she has admitted that she sent messages to the Superior Police Officer. The report of Medical Officer also shows that she became violent when she was taken to Sasoon General Hospital. Doctor eaxamined her and opined that patient is suffering from psychological disorder. She required further observation and treatment. Mother of Mis Asha Bajaj stated that she will take care of her daughter, but Shri Mule, API submitted that such type of assurance was given by her mother previously also, but Miss Asha and her mother committed breach of those assurance and if Miss Asha is left free then there is possibility of threat to the life of Asha and also the life of other Police officer.

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

2) Considering the evidence brought on record and the opinion of medical officer, Sassoon General Hospital, it will be not safe to give the custody of Miss Asha to her mother who is old and not able to control her daughter. Miss Asha requires medical treatment and hence she be sent to Mental Hospital, Yerawada, Pune for observation and treatment for 10 days with direction to ::: Downloaded on - 09/06/2013 14:00:34 ::: 10 produce her for further order with the opinion of Supt. Medical Officer, Yerawada, Pune. The Supt. Medical Officer is authorized to retain Miss Asha for 10 days for observation and treatment. Issue retention order accordingly."

7. There was the Indian Lunacy Act of 1912 which was repelled by the Mental Health Act, 1987 and the statement of objects and reasons of the 1987 Act were the following:

"The attitude of the society towards persons afflicted with mental illness has changed considerably and it is now realised that no stigma should be attached to such illness as it is curable, particularly, when diagnosed at an early stage. Thus the mentally ill persons are to be treated like any other sick persons and the environment around them should be made as normal as possible.
The experience of the working of the Indian Lunacy Act, 1912 has revealed that it has become outmoded. With the rapid advance of medical science and the understanding of the nature of the malady, it has become necessary to have fresh legislation with provisions for treatment of mentally ill persons in accordance with the new approach. Hence this Bill."

The word "lunatic" was defined in 1912 Act under sub-section (5) of section 3 to mean an idiot or person of unsound mind and "criminal lunatic" was defined in sub-section (4) of section 3 to mean any person for whose detention in, or removal to any asylum, jail or other place of safe custody an order has been made in accordance with the provisions of Section 466 or Section 471 of the Code of Criminal Procedure, 1898. These words and terms were given a go-by in the 1987 Act. We do not find a term of "Lunatic" in the 1987 Act. On the other hand this Act defines "mentally ill ::: Downloaded on - 09/06/2013 14:00:34 ::: 11 person" under sub-section (l) of section 2 as a person who is in need of treatment by reason of any mental disorder other than mental retardation.

So in the first instance, the Police and the Magistrate concerned were under the impression that the petitioner No.1 was a lunatic. Now scheme of the Act under 1987 Act is altogether different then the scheme under 1912 Act.

Even if it is accepted that the petitioner was mentally ill even then in our view the course adopted by the respondents and the Magistrate concerned could not have been adopted. Although we will deal with the question as to whether the petitioner No.1 could have been declared to be mentally ill or not in terms of 1987 Act separately.

8. Chapter IV of the Mental Health Act deals with admission and detention in psychiatric hospital, or psychiatric nursing home. Section 15 of the Act mentions, request by major for admission as voluntary patient.

Under Section 16 a request can be made for admission of a ward by guardian when a minor is sought to be admitted at the request of the guardian. On receipt of request under Section 15 or Section 16, the Medical Officer in-Charge is supposed to conduct an inquiry under Section 17 to get himself satisfied that the applicant or the minor as the case may be needs treatment as an in-patient. So the law is very strict for admission into the psychiatric hospital or psychiatric nursing home. Section 18 deals with the discharge. Section 19 deals with admission of mentally ill person under ::: Downloaded on - 09/06/2013 14:00:34 ::: 12 special circumstances. Under Part III of Chapter IV, under Section 20 application for reception order can be made. Section 20 lays down the procedure for reception. Section 22 deals with the procedure upon application for reception order. Section 23 deals with powers and duties of the police officers in respect of certain mentally ill persons. It is under this section that the police claims to have acted in the present case. This section is reproduced below:

"23. Powers and duties of police officers in respect of certain mentally ill persons.-
(1) Every officer in charge of a police station, -
(a)may take or cause to be taken into protection any person found wandering at large within the limits of his station whom he has reason to believe to be so mentally ill as to be incapable of taking care of himself, and
(b)shall take or cause to be taken into protection any person within the limits of his station whom he has reason to believe to be dangerous by reason of mental illness.
(2) No person taken into protection under sub-section (1) shall be detained by the police without being informed, as soon as may be, of the grounds for taking him into such protection, or where, in the opinion of the officer taking the person into protection, such person is not capable of understanding those grounds, without his relatives or friends, if any being informed of such grounds.
(3) Every person who is taken into protection and detained under this section shall be produced before the nearest Magistrate within a period of twenty-four hours of taking him into such protection excluding the time necessary for the journey from the place where he was taken into such protection to the court of the Magistrate and shall not be detained beyond the said period without the authority of the Magistrate."
::: Downloaded on - 09/06/2013 14:00:34 ::: 13

Sub-Section(1)(a) of Section 23 lays down that the person can be taken into protection by a police officer when he has reason to believe that the person was mentally ill as to be mentally incapable of taking care of himself. He should have found him wandering at large within the limits of his jurisdiction under sub-section (1)(b) of Section 23, the person can be taken into protection if the Officer has reasons to believe that the person was dangerous by reason of his mental illness. Sub-Section (2) of section 23 lays down that the Officer who takes such person into protection should inform him of the grounds and if that person is incapable of understanding the grounds to his relatives or friends. And sub-section (3) of section 23 lays down that he should be produced before the Magistrate within twenty four hours. After analysing these sections and trying to connect it with the record as produced before us and which has been mentioned hereinabove, the following things become clear:

1) That the petitioner No.1 was not found wandering at large;
2) That there was no material before the Police Officer to believe that the petitioner No.1 was incapable of taking care of herself;
3) There was no material also to suggest that there was any reason for the Police Officer to believe that petitioner No.1' s presence was dangerous by reason of her mental illness;
4) The record does not show that the grounds of taking into protection ::: Downloaded on - 09/06/2013 14:00:34 ::: 14 were communicated to the petitioner No.1 or her mother, the petitioner No.2 herein.

Therefore, the taking petitioner No.1 into protection under Section 23 of the Mental Health Act, 1987 by the Police Officer was itself illegal.

9. Now coming to the procedure after application of Section 23, Section 24 of the Act for production of mentally ill person has to be followed.

Section 24 reads thus:

24.

Procedure on production of mentally ill person.-

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

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

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

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

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

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

(b) if the Magistrate is satisfied that the said person is a mentally ill person and that in the interests of the health and personal safety of that person or for the protection of others, it is necessary to pass such order.

Provided that any relative or friend of the mentally ill person desires that the mentally ill person be sent to any particular licensed psychiatric hospital or licensed psychiatric nursing home for treatment therein and undertakes in writing to the satisfaction of the Magistrate to pay the cost of maintenance of the mentally ill person in such hospital or nursing home, the Magistrate shall, if the medical officer in ::: Downloaded on - 09/06/2013 14:00:34 ::: 15 charge of such hospital or nursing home consents, make a reception order for the admission of the mentally ill person into that hospital or nursing home and detention therein;

Provided further that if any relative or friend of the mentally ill person enters into a bond, with or without sureties for such amount as the Magistrate may determine, undertaking that such mentally ill person will be properly taken care of and shall be prevented from doing any injury to himself or to others, the Magistrate may, instead of making a reception order, hand him over to the care of such relative or friend.

10. We have also quoted the order passed by the Magistrate. The Magistrate' s first order merely states that the Magistrate perused record, asked questions and then states that she was required to be examined by civil surgeon. So the first requirement of Section 24 of the 1987 Act to form an opinion for examination of the person to assess his capacity to understand was not met by the learned Magistrate. Second requirement under Section 24(1)(b) is for the protected person to be examined by the medical officer. This power can be exercised by the Magistrate only if he is satisfied under sub-section (a) of sub-section (1) of section 24 of the Act after examining the person and assessing his capacity to understand.

Therefore, the Magistrate from very inception was wrong to refer petitioner No.1 for examination by a medical officer. After the medical examination, if the Magistrate was satisfied that the person was mentally ill and that in the interest of health and personal safety of that person he finds it necessary to pass an order, he may authorise the detention of said person as an inpatient ::: Downloaded on - 09/06/2013 14:00:34 ::: 16 in a psychiatric hospital or psychiatric nursing home. So even after getting medical report suggesting the person to be mentally ill person, the Magistrate has to record a satisfaction that in the interest of his health and personal safety of such person the detention of such person in a mental or psychiatric hospital or psychiatric nursing home was necessary. Even after these requirements are met, still there are two proviso. One of the proviso to the section is, "Provided further that if any relative or friend of the mentally ill person enters into a bond, with or without sureties for such amount as the Magistrate may determine, undertaking that such mentally ill person will be properly taken care of and shall be prevented from doing any injury to himself or to others, the Magistrate may, instead of making a reception order, hand him over to the care of such relative or friend." The learned Magistrate has noted in his order dated 16th June, 2008, "Mother of Ms. Asha Bajaj stated that she will take care of her daughter, but Shri Mule, API, submitted that such type of assurance was given by her mother previously also, but Miss Asha and her mother committed breach of those assurance and if Miss Asha is left free then there is possibility of threat to the life of Asha and also to the life of other police officer." There was no record before the Magistrate compelling her not to grant request of the mother of Petitioner No.1, who was present before the Magistrate. At best the Magistrate could have demanded a bond from the mother of petitioner ::: Downloaded on - 09/06/2013 14:00:34 ::: 17 No.1. It appears that the Magistrate was performing formalities and the decision was taken even prior to medical report.

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

Even after two days of admission the doctor concerned was not able to make a final diagnosis. But he only stated that Miss Asha Bajaj was suffering from a psychiatric disorder and according to him she required further observation, evaluation and treatment at the psychiatric hospital urgently.

What abnormality he had found were that her talks were irrational and illogical. She was preoccupied to meet the Inspector General of Police and occasionally gave suicidal threats. Her insight and judgment was lacking.

Seeing the sequences of events in this case, we have serious doubts about this certificate as well. But we are not going in this proceeding to decide whether the petitioner No.1 needed medical treatment or not because that is a subject which is left to the Doctor. But the fact of the matter is that respondent No.1 had some grudge against the petitioner No.1 and we do not want to judge the issue as to whether the petitioner No.1 was wrong or respondent No.1 was wrong. Respondent No.1 might have had reason to feel harassed, embarrassed by petitioner No.1. The letters and the SMSs which have been placed on record by respondent No.1, if are true, could have been a reason for anybody to feel harassed and embarrassed. But that does not mean that the whole machinery could be used to send to petitioner ::: Downloaded on - 09/06/2013 14:00:34 ::: 18 No.1 to a mental hospital. Therefore, we are of the view that the whole exercise was done to send petitioner No.1 to the mental hospital with a preconceived plan in which the main role has been played by respondent No.1 and unfortunately by a Magistrate. If respondent No.1 had any grievance she could have taken recourse to law and petitioner No.1 could have been booked for the offences she might have committed. But the course taken by respondent No.1 was absolutely wrong and was not expected of an Officer of the cadre of respondent No.1. However, in the facts and circumstances of the case, we do not think it appropriate to pass any order in this regard. The respondent No.1 is at liberty to take recourse to law, if any, available to her for redressal of her grievances.

12. Learned Advocate General who is appearing in the matter has submitted that psychiatric disease have many many manifestations and one of the manifestation is of being `stalker' . He submitted that a stalker is usually one who pursue the victim for a variety of reasons and according to him the experts define five categories of stalkers to facilitate diagnosis and management. He has produced some material before us and one of such is an extract from a magazine `Psychiatric News' . Another publication is based on an issue of March of the British Journal of Psychiatry, which has concluded that stalkers are a group of people whose behaviour is motivated by different forms of psychopathology, including psychosis and severe ::: Downloaded on - 09/06/2013 14:00:34 ::: 19 personality disorder. Both stalkers and their victims are in urgent need of the development of specific treatments. Learned Advocate General submitted that it appears to him that the petitioner No.1 was a victim of stalker and because of her psychiatric condition she was a reason for personal suffering of respondent No.1 as an expert believe that stalking is causing pervasive and intense personal suffering and is an area of psychiatry that is currently overlooked. The experts defined stalking as "the wilful, malicious and repeated following or harassing of another person that threatens his or her safety". Typical staling behaviour includes the intrusive following of a `target', for example, by placing one' s self in front of the target' s home. Stalkers most often persecute their targets by unwanted communications, like frequent telephone calls, letters, e-mail, graffiti, notes or packages. We appreciate the assistance provided by the learned Advocate General. But as we have said that it may not be possible for us to decide whether the petitioner was a psychiatric patient or not and even if the doctors were of the opinion that she needed hospitalisation or assistance under law, the Magistrate was bound to give her custody to her mother who was willing to take her. Learned Advocate General submitted that in some of these cases in United Nation stalking has been made punishable and in the State of Massachusetts stalking has been defined and punishment has been prescribed. We have our own doubt that if stalking has been made ::: Downloaded on - 09/06/2013 14:00:34 ::: 20 punishable in the States of United Nation. Section 43 of Chapter 265 :

Crimes against the Person, which has been produced before us, lays down the following :
"Section 43: (a) Whoever (1) wilfully and maliciously engages in a knowing pattern of conduct or series of acts over a period of time directed at a specific person which seriously alarms or annoys that person and would cause a reasonable person to suffer substantial emotional distress, and (2) makes a threat with the intent to place the person in imminent fear of death or bodily injury, shall be guilty of the crime of stalking and shall be punished by imprisonment in the state prison for not more than five years or by a fine of not more than one thousand dollars, or imprisonment in the house of correction for not more than two and one-half years or both. Such conduct, acts or threats described in this paragraph shall include, but not be limited to, conduct, acts or threats conducted by mail or by use of a telephonic or telecommunication device including, but not limited to, electronic mail, internet communications and facsimile communications.
(b) Whoever commits the crime of stalking in violation of a temporary or permanent vacate, restraining, or no-contact order or judgment issued pursuant to sections eighteen, thirty-four B, or thirty-four C of chapter two hundred and eight; or section thirty-

two of chapter two hundred and nine; or sections three, four or five of chapter two hundred and nine A: or sections fifteen or twenty of chapter two hundred and nine C or a protection order issued by another jurisdiction; or a temporary restraining order or preliminary or permanent injunction issued by the superior court, shall be punished by imprisonment in a jail or the state prison for not less than one year and not more than five years. No sentence imposed under the provisions of this subsection shall be less than a mandatory minimum term of imprisonment of one year."

13. In any case, we do not have any such law in this country. But we agree with the learned Advocate General that if a person is continuously harassed by SMSs and letters of the nature of which the petitioner was ::: Downloaded on - 09/06/2013 14:00:34 ::: 21 allegedly writing to respondent No.1, there should be some law against such behavior. But in that connection the learned Advocate General would be of more helpful than this Court as we cannot legislate and it is only the legislatures that can legislate such a law.

14. With the observations that the Magistrates should treat themselves to be the custodian and protector of the rights of the people and if police fail in their duty the Magistrates should not fail and should ensure that the person is not sent to a mental hospital without strict compliance of the provisions of the Act.

15. For the reasons mentioned above, we allow the writ petition and quash and set aside the entire proceedings and the orders passed by the learned Additional Chief Judicial Magistrate, Pune in Misc. Application No. 040/470/2008.

16. We also make it clear that any reference made to any allegations levelled by petitioners against respondent No.1 or any allegation made by respondent No.1 against the petitioner has only been made for deciding the present petition and should not be taken as an expression of opinion with regard to any of the allegations.

Sd/-

(BILAL NAZKI, J.) Sd/-

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

(A. A. KUMBHAKONI, J.) ::: Downloaded on - 09/06/2013 14:00:34 :::