Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohan Lal @ Ranjan Mohan Bhatnagar vs The State (Nct Of Delhi)
2011 Latest Caselaw 4054 Del

Citation : 2011 Latest Caselaw 4054 Del
Judgement Date : 23 August, 2011

Delhi High Court
Mohan Lal @ Ranjan Mohan Bhatnagar vs The State (Nct Of Delhi) on 23 August, 2011
Author: Veena Birbal
         THE HIGH COURT OF DELHI AT NEW DELHI

%                                       Judgment delivered on: 23.08.2011

+      CRL.A. No.350/1997

MOHAN LAL @ RANJAN MOHAN BHATNAGAR ...Appellant

                     versus

THE STATE (NCT OF DELHI)                                        ...Respondent

Advocates who appeared in this case:-

For the Appellant : Mr Ajay Verma, Advocate

For the Respondent : Ms Richa Kapoor, APP

CORAM:-

HON'BLE MR JUSTICE BADAR DURREZ AHMED HON'BLE MS JUSTICE VEENA BIRBAL

1. Whether reporters of local papers may be allowed to see the judgment? Yes

2. To be referred to the Reporter or not? Yes

3. Whether the judgment should be reported in the Digest? Yes

VEENA BIRBAL, J

1. The present appeal is directed against the judgment dated

02.09.1997 passed by the learned Additional Sessions Judge, New

Delhi, arising out of FIR No. 77/1989, P.S. R.K. Puram, under

Section 302/307 IPC wherein the appellant has been convicted for

the offence punishable under Section 302 for having committed the

murder of his minor son, namely, Aditya and under Section 325

IPC for having caused grievous hurt to his wife Rajeshwari (PW-

7). The appeal is also directed against the order on sentence dated

03.09.1997 whereby the appellant has been sentenced to undergo

life imprisonment and to pay a fine of ` 2000/- and in default of

payment of fine to further undergo RI for six months under Section

302 IPC and is also awarded RI for 3 years and fine of ` 500/- and

in default of payment of fine to further undergo RI for one month

under Section 325 IPC.

2. The case of the prosecution is based upon the statement

Ex.PW-1/A of Sohan Lal (PW-1) brother of appellant to the police

wherein it is alleged that his sister Sarita (PW-2) and elder brother

Mohan Lal i.e., appellant were residing at quarter No. 423, Sector-

7, R.K. Puram. His sister was in a government job and the said

quarter was allotted to her. The marriage of the appellant Mohan

Lal was solemnized in December 1984 with Rajeshwari (PW-7), a

resident of Jaipur. They were not having cordial relations since

their marriage. Due to their strained relations, Rajeshwari (PW-7)

had been residing with her parents for the past two years. Her

parents were not sending her back as the appellant was

unemployed. Few days prior to the occurrence, Sarita (PW-2) and

the complainant i.e., Sohan Lal (PW-1) went to Jaipur and brought

Rajeshwari as well as her son Aditya aged 2½ years to Delhi on

19.02.1989 after speaking to her parents. Thereafter, the appellant

along with Rajeshwari (PW-7) and Aditya started residing at the

aforesaid quarter i.e., 423, Sector-7, R.K. Puram. It is alleged that

on 23.02.1989, Sarita (PW-2) went to the house of his brother

Sohan Lal for residing at Netaji Nagar. Appellant and his wife and

their son Aditya remained at home. At about 12.00 midnight

appellant had a quarrel with Rajeshwari (PW-7) as he was

suspecting that she was having illicit relations with one Babli @

Zamil and Aditya was son of said Zamil. It is alleged that

Rajeshwari (PW-7) confessed that she was having illicit relations

with Zamil and thereupon the appellant Mohan Lal, his wife

Rajeshwari and his son Aditya lay down on the bedding of his

floor. It is alleged that appellant could not sleep and at about 12.00

mid night, he strangulated the throat of his son Aditya. It is further

alleged that when Rajeshwari (PW-7) came for the rescue of her

child, appellant picked up a thapi (which is used for washing

clothes) and struck her head. Thereupon appellant locked the

house leaving Rajeshwari (PW-7) and deceased Aditya there and

went to the house of his brother Sohan Lal (PW-1) at Netaji Nagar

and told them about the alleged incident. It is alleged that Sarita

(PW-2) and Sohan Lal (PW-1) came to quarter No. 423 and

opened the lock of the house where Aditya was found dead and

Rajeshwari (PW-7) was groaning with pain in an injured condition.

Rajeshwari (PW-7) was removed to Safdarjung Hospital whereas

appellant Mohan Lal and Sarita remained at home. On the basis of

aforesaid statement, FIR Ex. PW-3/A was registered against the

appellant and thereupon the I.O. Inspector Gurdeep Singh (PW-26)

reached the place of occurrence where the dead body of a child

was lying on the floor. The crime team was called which inspected

the spot. Necessary articles were seized from the spot by preparing

necessary memos in this regard. During investigation, statements

of witnesses were recorded. The appellant Mohan Lal was

arrested. Statement of Rajeshwari (PW-7) and her father (PW-6)

were got recorded under Section 164 Cr.P.C. by producing them

before the concerned M.M. After completion of necessary

formalities, a report under Section 173 Cr.P.C. was prepared and

was filed before the concerned M.M.

3. Before the learned M.M. on 22.06.1999, an application under

Section 328 Cr.P.C. was moved on behalf of appellant by his

counsel to the effect that appellant was mentally sick and was not

in a sound state of mind and a request was made to inquire about

the state of mind of the appellant and for postponement of

proceedings. On the said application, an order was passed by

Learned M.M. for producing the appellant before Superintendent,

Mental Hospital, Shahdara for medical examination. Thereupon

appellant was got examined there and a report Ex.CW1/A was

submitted by Dr. Baqar Mujtaba who was examined as CW1

before learned M.M. and thereafter vide order dated 24.02.1990,

the learned M.M. held that appellant was of unsound mind and was

not capable of making his defence and the proceedings of the case

were postponed till further orders. Thereafter, the case was being

adjourned from time to time and the medical report concerning

mental status of the appellant was being called from time to time.

On the receipt of medical reports from time to time and on finding

that the appellant was fit to face trial, the case was committed to

Sessions on 16.02.1993. On 03.02.1994, charge was framed

against the appellant under Section 302/307 IPC to which he had

pleaded not guilty and claimed trial and thus was tried before the

learned Addl Sessions Judge, New Delhi.

4. The prosecution in all had examined 26 witnesses, out of

which Sohan Lal PW-1 and Sarita PW-2 are the brother and sister

of the accused. Rakesh Kumar PW-4 is the witness before whom

blood sample of the deceased child and thapi were seized. Prahlad

Rai PW-6 is the father-in-law of the appellant. Rajeshwari Devi

PW-7 is the wife of the appellant. Smt. Sangita Dhingra, Ld. Addl

Sessions Judge (at the relevant time learned M.M., New Delhi)

recorded the statement of Prahlad Rai (PW-6) and Rajeshwari

(PW-7) under Section 164 Cr.P.C. Remaining testimony relates to

police and medical witnesses.

5. The incriminating evidence was put to appellant under

Section 313 Cr.P.C. who denied the same and stated that present is

a false case and he was an innocent person. The appellant had

stated that about 4-5 months prior to the incident, he started

hearing super natural voices and they used to tell him that his wife

had got pregnant from one Babli @ Zamil Ahmed. He also went

to Jaipur to inquire about the same. He sent his sister and brother

to inquire about the same but the same was found to be incorrect.

He was not mentally fit. He has not committed the murder of his

son nor has he inflicted injuries to his wife. He has been falsely

implicated by his wife and her father. When he was lodged in jail,

he was deaf and dumb at that time. He was not mentally fit at the

time of incident.

In defence, 5 witnesses are produced -Dr Baqar Mujtaba

(DW-1), Dr. Rajesh Kaul (DW-2), Dr. Mohan Lal, CMO,

Directorate of Health Services (DW-3), Dr. S.E.K. Kharkhongor

(DW-4) from Central Jail Hospital, Tihar, New Delhi and Sh.

A.K. Gupta, Junior Psychapric, Social Worker (DW-5).

6. Learned trial court on the basis of evidence on record

rejected the defence of the accused that he was mentally unfit at

the time of occurrence as such had not committed any offence in

view of Section 84 of IPC. Learned Addl Sessions Judge held that

the burden of proving the mental condition of the appellant at the

crucial point was upon him and he had failed to prove the same

and accordingly rejected the defence of insanity. On the basis of

evidence on record, the learned Addl Sessions Judge had held him

guilty of committing the murder of his son Aditya aged about 2½

years and also having caused grievous injuries to his wife

Rajeshwari PW-7 and thereby convicted the appellant for offence

under Section 302 and 325 IPC and sentenced him vide order dated

03.09.1997 as is stated above.

7. The amicus curiae appearing for the appellant has

contended that the appellant at the time of occurrence was

suffering from paranoid schizophrenia and was mentally unsound

at the time of occurrence as such he could not have been convicted

of any offence and was entitled to the benefit of general exception

contained in Section 84 of IPC. It is contended that the evidence

on record shows that before the commencement of trial the

appellant was got examined by various doctors by the learned

Metropolitan Magistrate in the proceedings under Section 328

Cr.P.C. and was found to be a man of unsound mind and the

learned M.M. also passed an order in this regard dated 24.02.90

and the trial had commenced only when he was declared mentally

fit. The appellant also produced five witnesses in defence to

substantiate his stand that he was mentally unsound and the doctors

opined that he was suffering from paranoid schizophrenia.

Learned amicus curiae has also referred to the evidence of Sohan

Lal (PW-1) and Sarita (PW-2) to substantiate that the appellant at

the time of occurrence was a man of unsound mind and as such

was entitled for the benefit of general exception contained in

Section 84 of IPC.

8. The learned counsel for the State has contended that burden

of proof that the appellant was of unsound mind and as a result

thereof he was incapable of knowing the consequence of his act

was on the defence. It is contended that under Section 105 of the

Evidence Act the burden of proving the existence of circumstances

bringing the case within the exception under Section 84 of IPC was

upon the defence and the defence has failed to discharge the said

burden. It is contended that nothing has been placed on record to

show that prior to the occurrence the appellant was suffering from

paranoid schizophrenia as is alleged. It is contended that for the

first time, learned M.M. has been informed of mental unsoundness

of appellant after about 4 months of occurrence and after about

one month of filing of report under Section 173 of Cr.P.C. against

the appellant. Prior to that no such stand has been taken. It is

further contended that the conduct of the appellant after

commission of the crime i.e., of having locked the room where

incident had occurred and of concealing the weapon of offence

thapi behind the door and thereafter going to the house of his

brother Sohan Lal demolishes the stand of defence that appellant

was a man of unsound mind at the time of occurrence. It is

contended that no abnormal behavior of appellant was noticed at

the time of his arrest. Further, nothing about the alleged delusion

was stated during the investigation. None of his family members

had stated about the delusion in the evidence during the trial. It is

contended that neither the lawyer of appellant nor his relatives i.e.,

brother and sister took the stand of insanity at initial stages. It is

contended that even if it is held that after the incident he has been

found to be a patient of paranoid schizophrenia the same cannot

relate back to the date of the incident. It is contended that no

evidence was produced in this regard by the defence nor any

treatment papers had been produced concerning the appellant prior

to the occurrence. Even the application filed before the Magistrate

does not give any particulars as to when the alleged ailment

started. It is contended that Ld Addl Sessions Judge has rightly

appreciated the evidence and convicted the appellant and passed

the order on sentence and no interference of this court is required.

9. Rajeshwari PW-7 is the star witness of the occurrence being

one of the victims. She is also the wife of the appellant and the

mother of deceased Aditya. She had deposed that she was married

to accused on 05.12.1984 and after the marriage appellant used to

harass her and also used to give her beatings due to inadequacy of

dowry. She had also deposed that the appellant was not doing any

job and accused also did not wish to have any child and whenever

she conceived, he forced her to go for an abortion. The deceased

Aditya was born to her two years after the marriage and she gave

birth to the child in her parents‟ house as she was apprehending

that appellant may not force her for the abortion. On 19.02.1989,

she had come to Delhi along with her son Aditya as Sohan Lal

PW-1 and Sarita PW-2, brother and sister of appellant had come to

her parental home at Jaipur and brought her to Delhi. She had

deposed that on the night of 22.02.1989, accused quarrelled with

her by saying that the son i.e., deceased Aditya was not from him

and the appellant slapped her and at about 2.30 a.m. on

22/23.02.1989 appellant pressed the throat of Aditya and when she

tried to save him the appellant killed Aditya by pressing his throat

and when she cried and raised an alarm, appellant had hit thapi Ex.

PW-26/D on her head due to which she fell down and became

unconscious. During the trial, she also proved the blood stained

clothes i.e., Pyjama Ex.P.1 and shirt Ex.P.2 and the thapi Ex.P.4

with which she was hit by the appellant and she also proved the

sweater Ex.P.5, shirt Ex.P.6, necker Ex.P.7, baniyan Ex.P.8 and T.

shirt Ex.P.9 being that of Aditya and she also proved the sweater

Ex.P.10, pant Ex.P.11 and shirt Ex.P.12 being that of the accused

which he was wearing at the time of incident. She also proved the

bed sheet Ex.P.13, quilt Ex.P.14, mattresses Ex.P.15 and P.16,

pillows Ex.P.17 and P.18 which were lying in the bed room at the

time of incident. The evidence of injured eye witness i.e.,

Rajeshwari as regards the role of the appellant at the time of

incident is not shaken in the cross-examination. She had stated in

her evidence that the incident had occurred on 22/23.02.1989.

Even her father Prahlad Rai (PW-6) has stated the said date of

incident whereas the incident had taken place in the night

intervening 23/24.02.1989. Rajeshwari PW-7 was also admitted in

the hospital in the morning of 24.02.1989. DD No. PW-19/A by

which the information was received at the Police Station that

Rajeshwari PW-7 had been admitted in hospital was recorded on

24.02.1989. Her statement in court was recorded after 7 years of

the incident. The said discrepancy in date had come due to lapse

of time. Considering the totality of evidence on record, the said

discrepancy is immaterial. The testimony of Rajeshwari PW- 7

finds support from post mortem report Ex. PW-8/A which shows

that the cause of death was due to asphyxia following ante mortem

throttling. It also finds support from MLC Ex.PW-23/A dated 24th

February, 2009 of Rajeshwari (PW-7) as per which there are

injuries on forehead and parietal region and the same has been

opined as "grievous". The testimony of PW-7 also gets support

from the CFSL report Ex.PW-26/M as per which blood group „A‟

is found on thapi Ex.P.4 as well as shirt Ex.P.12 of the appellant

which was the blood group of deceased. The evidence on record

clearly establishes that the accused has caused the alleged

occurrence.

Though Sohan Lal (PW-1) and Sarita (PW-2) have not fully

supported the case of prosecution despite that the case of

prosecution is not demolished in view of evidence of injured eye

witness which clearly proves the alleged occurrence. However,

Sohan Lal (PW-1) has admitted his signature in statement Ex.PW-

1/A.

10. The only plea raised while arguing the present appeal is that

at the time of the commission of the offence the appellant was a

person of unsound mind as he was suffering from paranoid

schizophrenia and as such was entitled to the benefit of the general

exception contained in Section 84 of IPC.

11. The material provisions dealing with the contention of the

appellant are as under:-

Indian Penal Code Section 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.

Indian Evidence Act Section 105. When a person is accused of any offence, the burden of proving the existence of circumstances bringing the case within any of the General Exceptions in the Indian Penal Code (45 of 1860) or within any special exception or proviso contained in any other part of the same Code, or in any law defining the offence, is upon him, and the Court shall presume the absence of such circumstances.

In Dahyabhai Chhaganbhai Thakkar v. State of Gujarat;

AIR 1964 SC 1563, the doctrine of burden of proof in a case

where plea of insanity has been taken is discussed. The relevant

para is as under:-

"7. The doctrine of burden of proof in the context of the plea of insanity may be stated in the following propositions: (1) The prosecution must prove beyond reasonable doubt that the accused had committed the offence with the requisite mens rea, and the burden of proving that always rests on the prosecution from the beginning to the end of the trial. (2) There is a rebuttable presumption that the accused

was not insane, when he committed the crime, in the sense laid down by Section 84 of the Indian Penal Code: the accused may rebut it by placing before the court all the relevant evidence oral, documentary or circumstantial, but the burden of proof upon him is no higher than that rests upon a party to civil proceedings. (3) Even if the accused was not able to establish conclusively that he was insane at the time he committed the offence, the evidence placed before the court by the accused or by the prosecution may raise a reasonable doubt in the mind of the court as regards one or more of the ingredients of the offence, including mens rea of the accused and in that case the court would be entitled to acquit the accused on the ground that the general burden of proof resting on the prosecution was not discharged."

In Shrikant Anandrao Bhosale v. State of Maharashtra;

(2002) 7 SCC 748, it is held that burden of proving the existence

of circumstances bringing the case within the provision of Section

84 IPC is on the accused. What is paranoid schizophrenia has also

been discussed in the said judgment. The relevant paragraphs are

reproduced as under:-

"10. What is paranoid schizophrenia, when it starts, what are its characteristics and dangers flowing from this ailment? Paranoid schizophrenia, in the vast majority of cases, starts in the fourth decade and

develops insidiously. Suspiciousness is the characteristic symptom of the early stage. Ideas of reference occur, which gradually develop into delusions of persecution. Auditory hallucinations follow, which in the beginning, start as sounds or noises in the ears, but afterwards change into abuses or insults. Delusions are at first indefinite, but gradually they become fixed and definite, to lead the patient to believe that he is persecuted by some unknown person or some superhuman agency. He believes that his food is being poisoned, some noxious gases are blown into his room and people are plotting against him to ruin him. Disturbances of general sensation give rise to hallucinations, which are attributed to the effects of hypnotism, electricity, wireless telegraphy or atomic agencies. The patient gets very irritated and excited owing to these painful and disagreeable hallucinations and delusions. Since so many people are against him and are interested in his ruin, he comes to believe that he must be a very important man. The nature of delusions thus may change from persecutory to the grandiose type. He entertains delusions of grandeur, power and wealth, and generally conducts himself in a haughty and overbearing manner. The patient usually retains his memory and orientation and does not show signs of insanity, until the conversation is directed to the particular type of delusion from which he is suffering. When delusions affect his behavior, he is often a source of danger to himself and to others. (Modi's Medical Jurisprudence and Toxicology, 22nd Edn.)

11. Further, according to Modi, the cause of schizophrenia is still not known but heredity plays a

part. The irritation and excitement are effects of illness. On delusion affecting the behaviour of a patient, he is a source of danger to himself and to others."

12. The main question for consideration is whether at the time of

commission of offence appellant was suffering from paranoid

schizophrenia as is alleged.

13. The date of occurrence is night intervening 23/24.02.1989.

The FIR Ex. PW-3/A is registered on 24.02.1989 on the statement

Ex. PW-1/A of Sohan Lal PW-1, brother of accused. Nothing is

stated therein about the mental condition of appellant. The

statement of sister Sarita (PW- 2), who is an educated lady and at

the relevant time was a Government employee, was also recorded

at the time of investigation. She has also not stated in this regard.

It is not their stand that they had stated about the mental condition

of the accused at the time of investigation and police did not record

their statement in this regard. The accused was arrested on

24.02.1989. After his arrest, he was produced before the learned

M.M. It is not the stand of the defence that in the remand

proceedings before learned MM wherein accused was produced,

such a stand was taken. The charge sheet was filed against the

appellant before learned M.M. on 23.05.1989. The copies had

been supplied to the appellant on that day. On 07.06.1989 an

application is moved by his brother (PW-1) and sister (PW-2)

through counsel wherein prayer was made for engaging counsel

for the appellant. Only on 22.06.1989, an application is moved by

the advocate of the accused on his behalf under Section 328

Cr.P.C. wherein it is stated that appellant is suffering from mental

and physical infirmities and due to the unsound state of mind he

was unable to understand the proceedings. He has also lost hearing

and speaking powers. Therefore, request was made for calling for

the medical reports from the hospital. On the said date, the

application was also moved for providing „B‟ class facilities to the

appellant in Jail being a graduate. In both these applications, it is

not stated that at the time of commission of offence or prior to that

appellant was suffering from paranoid schizophrenia/unsoundness

of mind as is alleged.

The wife of appellant i.e., Rajeshwari (PW-7) with whom

appellant was married prior to the occurrence had denied in her

cross-examination that the appellant was suffering from insanity.

The report Ex.CW1/A was proved on record by the

psychologist Dr Baqar Mujtaba, CW1 before the learned M.M.

while deciding the application of appellant u/s 328 of Cr.P.C. The

said doctor had deposed having examined the appellant on

17.07.1989, 21.08.1989, 11.09.1989, 14.09.1989, 18.09.1989 and

20.09.1989 and also gave him many psychological tests to arrive at

a conclusion whether he was suffering from mental ailment or not

and if so what type of illness. After examining, the doctor gave

report Ex.CW1/A as per which the appellant was found suffering

from paranoid schizophrenia. Accepting that opinion the learned

MM during committal proceedings, declared vide order dated 24th

February, 1990 that the appellant was a man of unsound mind.

Dr Baqar Mujtaba has also appeared as a defence witness on

behalf of appellant as DW-1. The said doctor has deposed that at

the relevant time he was working in the Institute of Human

Behaviour and Allied Sciences, Shahdara, Delhi and he had

examined the appellant between 14.08.1989 to 29.09.1989 when

the case was sent to him by the then Medical Superintendent of the

hospital and after examining the appellant clinically as well as

through physiological tests diagnosed him as a patient suffering

from paranoid schizophrenia which is a type of mental illness and

he found him totally non-communicative but co-operative. He had

proved his report as Ex.DW-1/A. Thereafter, on 28.09.1990, he

examined the patient again for reassessment of his mental

condition. On examination, he found that appellant was still

suffering from some disorder and gave his report Ex.DW-1/B. The

aforesaid reports only show the mental status of appellant from

14.08.1989 to 28.09.1989 as well as on 28.9.1990 whereas the

incident had occurred on 23/24.02.1989.

Dr Yogesh Kaul DW-2 who at the relevant time was working

as G.D.O. in Tihar Jail has deposed having examined the appellant

on 16.05.1989. He found that the appellant was not having any

acute mental disease. He further deposed having found appellant fit

to remain in Jail. The said doctor had examined the appellant

much prior to examination by Dr Baqar Mujtaba DW-1. The said

doctor did not find appellant suffering from any acute mental

disease. The other defence witness produced by the appellant

during the trial was Dr Mohan Lal DW-3. The said doctor has

deposed that on 24.02.1989 he was attached to Mental ward of

Tihar Jail from Mental Hospital, Shahdara. The evidence of

aforesaid doctor is of no help to the appellant as he had stated that

record pertaining to appellant was not available in the jail. He

even did not remember whether he had examined appellant on 24th

February, 1989. The other witness produced by appellant was Dr

S.E.K. Kharkhongor DW-4, Associate RMO, Central Jail Hospital.

He had brought medical record of appellant from 15th May, 1989

to 12th June, 1994 and proved medical reports Ex.DW-4/A and

DW-4/B pertaining to appellant. Ex.DW-4/A shows medical

examination of appellant on 15th May, 1989 and 26th May, 1989.

As per medical examination dated 15th May, 1989, it is reported

that patient is not speaking and is referred to psychiatrist. As per

noting dated 26.05.1989 it is stated that no abnormal behaviour is

reported but the patient is not speaking at all. The overall defence

evidence discussed above shows that appellant had been examined

for the mental condition only after filing of charge sheet against

him. The reports discussed above do not show that appellant was

suffering from acute mental ailment at the time of initial

examination in the month of May. Thereafter, he has been

examined by DW-1 from 14.08.1989 to 29.09.1989. The said

doctor has opined that he was a patient of paranoid schizophrenia

and treatment was given to appellant and was cured in 1994 and

faced the trial of the present case. The report Ex.DW-1/A shows

that he was found to be of unsound mind at later stage. Nothing

has been placed on record by the defence to show that he was a

man of unsound mind at the time of occurrence or that prior to the

occurrence he had undergone some treatment in this regard. It is

also not the case of the defence that there was a family history of

appellant about this ailment. No treatment papers for unsoundness

of mind are there prior to occurrence or at the time of occurrence.

Further, his conduct after the occurrence i.e., after the incident he

had locked the room from outside and in the early hours of the day

had gone running to the house of his brother and brought him to

his house negatives the stand of defence that he was a man of

unsound mind at the time of occurrence. Neither Sohan Lal (PW-

1) nor his sister Sarita (PW-2) had stated in the evidence that

appellant was of unsound mind at the time of occurrence. Sohan

Lal (PW-1) in the evidence has stated that appellant sometimes

used to become violent and sometimes used to behave in an

unusual manner. His sister Sarita (PW-2) in cross-examination has

stated that appellant used to remain away from the house for 12-13

days and when he used to return back he used to be back without

clothes and shoes which he used to take with him. However, he

used to say that he was alright. The allegations made are vague.

No specific date and year is mentioned as to when he had behaved

in that manner. The name of the person with whom he used to

become violent or used to misbehave is also not stated. From these

circumstances, inference cannot be drawn that he was suffering

from unsoundness of mind at the time of occurrence as is alleged.

Rajeshwari (PW-7) and her father Prahlad Rai (PW-6) have denied

that the appellant was suffering from paranoid schizophrenia or

was under some treatment in this regard. Dr Kamal Krishan (PW-

21) who had examined the appellant on 24.02.1989 had stated that

on examination of appellant vide MLC Ex. PW 21/A, he found

him conscious and oriented. He denied the suggestion of defence

that appellant was not mentally sound when he examined him.

In view of above discussion, the defence has failed to

discharge the burden as required under Section 105 of Evidence

Act in order to avail the benefit of Section 84 of IPC. It has not

been established by the defence that accused was insane at the time

of occurrence nor is the evidence sufficient to throw a reasonable

doubt in our minds that the act might have been committed when

the appellant was in a fit of insanity.

In view of the above discussion, we dismiss the appeal.

The appellant is on bail. His bail stands cancelled. The

appellant be arrested for serving the remainder of his sentence.

A copy of the judgment along with record be sent to the

learned trial court for compliance.

VEENA BIRBAL, J

BADAR DURREZ AHMED, J rd AUGUST 23 , 2011 kks

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter