REPORTABLE
IN THE SUPREME COURT OF INDIA
CRIMINAL APPELLATE JURISDICTION
CRIMINAL APPEAL NOS. 1191-1194 OF 2005
Malay Kumar Ganguly ... Appellant
Versus
Dr. Sukumar Mukherjee and others ....Respondents
WITH
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. 1727 OF 2007
Dr. Kunal Saha ... Appellant
Versus
Dr. Sukumar Mukherjee and others ...Respondents
JUDGMENT
S.B. SINHA, J.
A. INTRODUCTION
A. 1. BACKGROUND FACTS:
The patient (Anuradha) and her husband Dr. Kunal Saha (for short,
“Kunal”) were settled in the United States of America. Anuradha, a child
2
Psychologist by profession, was a recent graduate from a prestigious Ivy
League School (`Columbia University’ in the New York State). Although a
doctor by profession, Kunal has been engaged in research on H.I.V/ AIDS
for the past 15 years.
They left U.S.A. for a vacation to India on 24th March, 1998. They
arrived in Calcutta on 1st April, 1998. While in Calcutta, Anuradha
developed fever along with skin rash on 25th April, 1998. On 26th April, Dr.
Sukumar Mukherjee, Respondent No. 1 herein attended and examined
Anuradha at her parental residence on a professional call. Dr. Mukherjee
assured the patient and her husband of a quick recovery and advised her to
take rest but did not prescribe her any specific medicine. However, two
weeks thereafter, i.e., on 7th May, 1998, the skin rash reappeared more
aggressively. Dr. Mukherjee was again contacted and as per his instructions,
Anuradha was taken to his chamber. After examining Anuradha, Dr.
Mukherjee prescribed Depomedrol injection 80 mg twice daily for the next
three days. Despite administration of the said injection twice daily,
Anuradha’s condition deteriorated rapidly from bad to worse over the next
few days. Accordingly, she was admitted at the Advanced Medicare
Research Institute (AMRI) in the morning of 11th May, 1998 under Dr.
Mukherjee’s supervision. Anuradha was also examined by Dr. Baidyanath
3
Halder, Respondent No. 2 herein. Dr. Halder found that she had been
suffering from Erithima plus blisters. Her condition, however, continued to
deteriorate further. Dr. Abani Roy Chowdhury, Consultant, Respondent
No. 3 was also consulted on 12th May, 1998.
On or about 17th May, 1998, Anuradha was shifted to Breach Candy
Hospital, Mumbai as her condition further deteriorated severely. She
breathed her last on 28th May, 1998.
Kunal sent a lawyer’s notice to 26 persons on 30th September, 1998.
The first 19 addressees were those who had treated Anuradha at Kolkata
while addressee numbers 20 to 26 were those who treated her in Mumbai.
On or about 19th November, 1998 one of his relatives, Malay Kumar
Ganguly filed a Criminal Complaint in the Court of Chief Judicial
Magistrate, 24 Paraganas at Alipore against Dr. Sukumar Mukherjee, Dr.
Baidyanath Halder and Dr. Abani Roy Chowdhury, respondent Nos. 1, 2 and
3 for commission of offence under Section 304-A of the Indian Penal Code.
Thereafter Kunal filed O.P. Nos. 240 of 1999 against 19 persons who
had rendered medical advice/treatment/facilities to Anuradha between 23rd
April, 1998 and 17th May, 1998 at Kolkata before the National Consumer
Disputes Redressal Commission, New Delhi (Commission). However,
4
pursuant to the orders of the Commission names of some of the respondents
were struck off.
In the said petition the complainant claimed an amount of
compensation of Rs. 77,76,73,500/- with interest for the alleged deficiency
in the service rendered by Respondent Nos. 1, 2, 3, 5, 6 and AMRI hospital
(Respondent No.4).
On or about 17.7.1999, a complaint was filed by Kunal against Dr.
Sukumar Mukherjee, Dr. Baidyanath Halder and Dr. Abani Roy Chowdhury
before the West Bengal Medical Council (WBMC) making allegations
similar to the one he had made in his complaint before the Commission.
On or about 29th May, 2000 , OP No. 179 of 2000 was filed by Kunal
against the doctors, including Dr. Udwadia of the Breach Candy Hospital at
Mumbai and the hospital itself before the Commission.
Before the learned Chief Judicial Magistrate, in the said criminal
complaint a large number of witnesses were examined. A large number of
documents were also marked as exhibits. The learned Chief Judicial
Magistrate, Alipore by his judgment and order dated 29th May, 2002 found
Respondent Nos. 1 and 2 guilty of commission of an offence under Section
5
304-A of the Indian Penal Code and sentenced them to undergo simple
imprisonment for three months and to pay a fine of Rs.3,000/- each and in
default to undergo a further simple imprisonment for 15 days. Respondent
No.3, Dr. Abani Roy Chowdhury was, however, acquitted.
The West Bengal Medical Council dismissed the complaint filed by
Dr. Kunal by its order dated 1st July, 2002.
On 25th May, 2003 the complainant-Kunal withdrew O.P.
No.179/2009 filed before the Commission against the doctors/Breach Candy
Hospital.
Against the order of the learned Magistrate, Respondent No.1 filed
Criminal Appeal which was marked as Criminal Appeal No.55 of 2002 and
Respondent No.2 filed Criminal Appeal No. 54 of 2002 before the learned
Sessions Judge at Alipore, whereas the complainant, Mr. Malay Kumar
Ganguly, filed a revision application being C.R.R. No. 1856 of 2002 for
enhancement of the punishment imposed on Respondent Nos. 1 and 2. The
complainant also filed another revision application before the High Court
questioning the legality of the judgment with respect to acquittal of
Respondent No.3. The Calcutta High Court withdrew the appeals preferred
6
by Respondent Nos. 1 and 2 before the learned Sessions Judge to itself and
heard the criminal appeals and revision petitions together.
By a judgment and order dated 19th March, 2004 the appeals preferred
by Respondent Nos. 1 and 2 were allowed while the Criminal Revision
Petitions filed by the complainant were dismissed. The said order has been
challenged before us by way of Criminal Appeal Nos. 1191-1194 of 2005.
The Commission also by its judgment and order dated 1st June, 2006
dismissed O.P. No. 240 of 1999. Civil Appeal No.1727 of 2007 arises out
of the said order.
A.2. SUBMISSIONS OF APPELLANT:
Dr. Kunal Saha, who appeared in person, made the following
submissions :-
(i) Respondent No.1 from the very beginning should have referred
Anuradha to a Dermatologist as she had skin rashes all over her
body.
(ii) Diagnosis of Respondent No.1 that Anuradha was suffering
from angioneurotic oedema with allergic vasculitis was wrong.
In any event, prescribing a long acting corticosteroid
7`Depomedrol’ injection at a dose of 80 mg. twice daily for the
next three days when it was the beginning of angeioneurotic
oedema and the continued treatment on the same line later at
AMRI by Respondent No.1 and other doctors led to her death
inasmuch as –
(a) The Medical Journals as also the experts’ opinion show
that although steroid is not to be used when the patient is
diagnosed to be suffering from Toxic Epidermal
Necrolysis (TEN), and although some doctors still
administer steroids, the administering of Depomedrol of
80 mg. twice daily, could not be prescribed under any
clinical condition.
(b) For the said purpose the evidence of Dr. Anil Shinde
(PW-8), Manager of Medical Service for Pharmacia; Dr.
S. Bhattacharyya (PW-11), a highly respected Professor
of Pharmacology at the Banaras Hindu University and
opinions of Prof. Jo-David Fine ; Professor Gerald
Pierard and Prof. Fritsch Peter (Exts. 4, 5 and 6) opining
that steroids and in any event Depomedrol could not be
8prescribed; far less, in the quantity in which it had been
done.
(iii) The pro-steroid experts also only use “quick acting” steroids for
a short period and that too at very early stages of the disease
and then quickly stop the same to avoid its side effects to
enhance the infection or taper it gradually.
(iv) Respondents failed to adhere to the treatment protocol as
outlined in the Table of the Textbook “Cutaneous Medicine and
Surgery” authored by Prof. J.E. Revuz and J.C. Rojeau
recommending – 5 “Primary Emergency Care” and
“Symphtomatic Therapy” including specific direction for “fluid
replacement’, “antibacterial policy”, “nutritional support’ etc.
The aforementioned should have been advised for treatment of
Anuradha at AMRI.
(v) The treatment given to Anuradha at AMRI hospital continued
as Respondent Nos. 2 and 3 jointly took charge and
recommended steroids, despite stopping “‘Depomedrol’ after
12th May, 1998 without realizing that she had already been a
huge amount of a “long-acting” steroid (Depomedrol) and in
9that view of the matter they should have administered adopted
remedial measures which was not done.
(vi) Respondents Nos.2 and 3 added more fuel to the fire in the
form of a new “quick-acting” steroid, “Prednisolone” at 40 mg.
three times daily, which was itself an excessive dose. Dr.
Udwadia of Breach Candy Hospital noticed the same when
Anuradha was examined by him; as according to him not more
than 40 mg. Prednisolone daily for one day, to be reduced to 5
mg. within the next 5 to 6 days is the ideal dosage.
(vii) When a patient is diagnosed to be suffering from TEN,
supportive therapy is imperative in character but no such advice
was rendered.
(viii) On and after 12th May, 1998, Anuradha was not provided any
supportive treatment which could be evident from the hospital
records seized by the police.
(ix) Although the police seized 71 pages of the record from AMRI,
merely 22 pages are in relation to her stay during 11th May to
17th May, 1998, whereas the medical record of Breach Candy
Hospital from 17th May to 27th May, 1998 cover around 370
pages.
10
(x) At AMRI records of vital parameters like temperature, pulse,
blood pressure; etc. were not maintained which itself is an act
of gross negligence.
(xi) Respondent Nos. 5 and 6, although were junior doctors, also
followed the treatment guidelines set forth by the three seniors
doctors, even though they were independent physicians with
postgraduate medical qualifications and, thus, it was expected
of them that they would take their independent decisions.
(xii) The Expert doctors has categorically stated that mal-practice
had been committed during the treatment of Anuradha.
(xiii) The High Court committed a serious error in opining that there
was no medical negligence on the part of Respondents.
(xiv) The allegation that the appellant had resorted to forgery was
arrived at by the High Court without any application of mind as
Dr. Anil Kumar Gupta testified that it was Respondent No.5
who had inserted the words “for better treatment” in his
presence, which was also supported by Mr. T.R. Nehra,
handwriting expert.
(xv) The transfer certificate when issued, in any event, must be held
to be `for better treatment” as otherwise transfer of a patient
11from one hospital to the other, in the situation of the present
case, was not necessary.
(xvi) The claim that the appellant had interfered in the treatment and
had been responsible for his wife’s death is absolutely incorrect
inasmuch as his name did not even appear in any of the hospital
records suggestive of any interference whatsoever.
(xvii) The alleged defence of alibi resorted to by Respondent No.3
and accepted by the High Court is not borne out from the record
which clearly shows that he was closely involved in the
treatment of Anuradha at AMRI.
(xviii) The telephone bills brought on record clearly show that
numerous calls were made by Dr. Kunal Saha to Respondent
No.3’s residence as well as to his office, during Anuradha’s
stay at AMRI which clearly established that Respondent No.3
was involved with Anuradha’s treatment.
(xix) The High Court has failed to consider the previous decisions of
this Court on criminal negligence, as in the instant case gross
negligence on the part of the Respondents establishes the
offence committed by them under Section 304-A of the Indian
Penal Code.
12
(xx) Negligence in fact in Anuradha’s treatment had been admitted
by the Respondents at different stages of the proceedings.
A.3. SUBMISSIONS OF RESPONDENTS
Mr. Kailash Vasdev, learned senior counsel appearing for Respondent
Nos. 1 and 2 would submit :-
(i) Kunal misled the doctors from time to time on the
drugs/treatment to be administered to Anuradha.
(ii) The Pathological Reports which were carried out on the basis of
the prescription of Respondent No.1 had never been shown to
him.
(iii) A panel of elected Committee of the West Bengal Medical
Council being an Expert Body having come to a specific
finding vis-`-vis the Respondents that there had been no
deficiency or negligence on the part of the doctors and use of
the drugs is demonstrative of the fact that Respondents had not
committed an offence under Section 304-A of the Indian Penal
Code.
13
Mr. Ranjan Mukherjee, learned counsel appearing on behalf of
Respondent No.3 contended :-
(i) It stands admitted by the appellant during his cross-examination
that Respondent No.3 came to AMRI on 12th May, 1998 hours
after Dr. B.N. Halder came there.
(ii) There is no evidence that Dr. B.N. Halder and Respondent No.3
were together at AMRI or that those they discussed about the
treatment to be given to the patient.
(iii) Dr. B.N. Halder in his examination under Section 313 of the
Code of Criminal Procedure has admitted that the prescription
was written by him and, therefore, Respondent No.3 cannot be
said to have any liability.
(iv) The plea of the appellant that a joint prescription was made by
Respondent Nos. 2 and 3 having been found to be in the
handwriting of Kunal himself must be held to be a self-serving
document.
(v) Apart from making the joint prescription, Respondent No.3
having not been involved in the treatment of the deceased, the
prosecution has miserably failed to prove its case.
14
(vi) So far as the certificate of transfer of the patient is concerned,
the same admittedly being interpolated, no credence thereto can
be attached.
(vii) As no witness has testified in support of the allegation that he
was the principal physician of Anuradha during her stay at
AMRI, the courts below must have correctly held.
(viii) Respondent No.3 having been acquitted by both the courts, this
Court should not exercise its jurisdiction under Article 136 of
the Constitution of India as the view taken by the courts below
is a plausible one.
B. PROCEEDINGS
B.1. TRIAL COURT PROCEEDINGS
The common defence of all the Respondents in the case is denial of
material allegations brought against them as also false implication. Separate
defences, however, have been entered into by each of the Respondents. We
would notice them in seriatum:
(i) Dr. Sukumar Mukherjee examined Anuradha Saha (deceased) only on
7th May, 1998 and 11th May, 1998. He left India on 11th May, 1998
which was within the knowledge of her husband. He treated
15Anuradha as per medical protocol. He diagnosed her disease as
allergic/hypersensitivity vasculitis. Depomedrol was correctly
prescribed, being required for the disease Anuradha had been
suffering from. The dose prescribed was also correct. He prescribed
certain tests to be taken on 7th May as also on 11th May but he was not
apprised of the results of those tests. On 11th May, he had also
prescribed the requisite supportive treatment which was necessary for
the recovery of Anuradha.
(ii) Dr. Baidyanath Halder examined the patient for one day only on 12th
May, 1998. He diagnosed the disease as Toxic Epidermal Necrolysis
(TEN) correctly and prescribed medicines as per the treatment
protocol noted in the text books. He examined the patient having
been requested by a group of his students who were friends of
Anuradha’s husband. He did not charge any fees. He prescribed all
necessary supportive therapy required for the patient of TEN. He had
not been given any feedback by the husband of the deceased after 12th
May, 1998.
(iii) Dr. Abani Roychowdhury had never seen the patient nor treated her at
AMRI at any point of time. He being attached to AMRI visited the
hospital once in a week at the outdoor. On 12th May, 1998 having
16been requested by Dr. Kunal Saha as also Dr. Prasad, he went to the
cabin only for the purpose of boosting the patient’s morale. He
neither treated her nor was he a member of the team of doctors
treating Anuradha at AMRI. As despite requests he had not
participated in the treatment of the deceased, Kunal implicated him
falsely.
(iv) Respondent No. 4 contended that the Appellant was fully aware of the
absence of a burn ward in AMRI at the time of admission of the
deceased patient. Furthermore, the deceased was shifted to a VIP
cabin in the hospital which was fully isolated, with environmental
temperature control. Moreover it was Kunal, himself who had
prevented the nursing staff from taking the temperature, blood
pressure etc. Also the infection, as alleged, aggravated due to
transportation of the deceased from Kolkata to Mumbai. Moreover
non administration of IV fluids is a matter of judgment for the treating
doctor and is not open to the Hospital Management to interfere with.
(v) Respondents 5, Dr. Balaram Prasad contended that the medical
treatment sheet of AMRI dated 11.5.1998, would show that he not
only attended the patient for the first time but he also meticulously
noted the diagnosis and continued the same medicine for one day as
17was prescribed by Dr. Mukherjee. Before, however, medicines as per
his prescription could be administered, Respondent Nos.1 and
Respondent 2 took over the treatment.
(vi) Respondent 6, denied the allegation of the appellant that he did not
give effect to the medical protocol while dressing Anuradha.
According to him, reference was made to him by Respondent No.5 for
the sole purpose of dressing the patient. He took care of the patient as
far as wound care was concerned and did the dressing as per medical
norms in support whereof reliance was placed on the opinion of Dr.
Jean Claude Roujeau of France.
Respondents did not plead guilty, they were put to trial in the criminal
matter.
Before the learned Chief Judicial Magistrate, South – 24 Parganas,
Alipore, the prosecution examined 11 witnesses. The complainant Malay
Kumar Ganguly examined himself as PW-1 whereas husband of the
deceased Kunal examined himself as PW-2. Dr. Balaram Prasad who was a
visiting consultant of AMRI at the relevant time was examined as PW-3. He
is Respondent No 5 in the connected civil appeal. Dr. Aloke Majumdar
attached to the B.R. Singh Railway Hospital, Sealdah as Senior Divisional
18Medical officer (ENT) examined himself as PW-4. PW-5 is Dr. Anil Kumar
Gupta who was attached to the Sub-divisional Hospital, Asansol as a
Medical Officer. The President of the West Bengal Medical Council Dr.
Ashoke Kumar Chowdhury was examined as PW-6. Prasenjit
Bhattacharjee, a Sub-Inspector of Kolkata Police who was attached to the
Lake Police Station at the relevant time was examined as PW-7. Dr. Anil
Shinde, a medical practitioner and Manager of Pharmacia India Limited,
Gurgaon, Haryana (the company manufacturing Depomedrol) was examined
as PW-8. Dilip Kumar Ghosh who was the Registrar, West Bengal Medical
Council has been examined as PW-9. Dr. Faruk E. Udwadia, a consultant
physician with specialization in critical care and respiratory medicine of
Breach Candy Hospital, Mumbai who treated the deceased from 12th May,
1998 to 18th May, 1998 was examined as PW-10. Dr. Salil Kumar
Bhattacharjee, Professor of Pharmacology Institute of Medical Science,
Benaras Hindu University was examined as an expert witness PW-11 on
behalf of the prosecution.
The defence has also examined 3 witnesses. DW-1 Smt. Sutapa
Chanda is the Nursing Superintendent of A.M.R.I. Dr. Kaushik Nandy, a
Plastic Surgeon attached to AMRI, who is a Respondent in the connected
Civil Appeal and had treated the deceased, was examined as DW-2. Mihir
19Pal, a Group `D’ staff attached to Asansol Sub-Sivisional Hospital was
examined as DW-3.
The prosecution proved as many as 20 documents, whereas the
defence has proved 4 documents.
Before the learned Trial Judge as also before the Commission, the
parties hereto had relied upon several medical text books of different
authors, journals, research papers/ deliberations of the National Conference
on Medical Science, transcripts of CDs, package insert, etc. One audio
cassette has been produced on behalf of the complainant to prove the
conversation which took place between him and the President of the West
Bengal Medical Council Dr. Ashoke Kumar Chowdhury.
JUDGMENT OF THE TRIAL COURT
The Trial Court observed as under:
I. The cause of death of Anuradha was Septicemia shock with multi-
organ failure leading to cardio-respiratory arrest.
II. The Breach Candy Hospital, Mumbai was not responsible for causing
the death of Anuradha.
III. Re : Dr. Sukumar Mukherjee:
20
(i) He having been consulted by Dr. Kunal Saha since the 4th week of
April, 1998, i.e., at his residence, at his chamber at Nightingale
Diagnostic & Eye Care Rresearch Centre Private Limited and
particularly on 3rd May, 1998, 4th May, 1998, 7th May, 1998 as also
on 11th May, 1998 at AMRI and his line of treatment having been
followed despite his leaving abroad on the night of 11th May, 1998,
his defence that his prescription from the afternoon of 11th May,
1998 became automatically redundant and inoperative cannot be
accepted from a doctor of his status. Such a stand taken by him
was not only a motivated one but beyond the moral obligation of a
doctor to his patients. The medicine was prescribed by him
[ Corticosteriod, viz., Depomedrol (Methyleprednisolone
Acetate) ] without even diagnosing a disease. But, he did not
advise symptomatic therapy like bed rest, elevation of the legs and
bandage to reduce Oedema nor prescribed any medicine for control
of the underlying disease. It was held:
“…Small vessel vasculitis are of different
kinds of which allergic vasculitis is one. It
corresponds approximately to
Hypersensitivity Angilis. The term allergic
is little contentious since it implies a
immunological etiology which may be an
over simplification. Allergic vasculitis is the
21most common part of Leucocytoclastic
vasculitis in adults. It is characterized by
purpuric or necrotic skin lesions, with or
without systemic features. Rheumatoid
Arthritis is the most common association
with coetaneous leucocytoclastic
vasculitis…”(ii)At least on 11th May, 1998, Anuradha was correctly diagnosed by
Dr. A.K. Ghoshal as also the following day by Dr. B.N. Halder,
still application of Corticosteriod Prednisolone for all these days in
prohibitive quantity and dosing intervals with no supportive
therapy was continued. That made her lose all her immunity to
fight out bacteria and become immunosuppressed leading to
`Septicemia’ or `Septic shock’.
(iii)PWs 5 and 11 also deposed about high dose of Depomedrol. Its
adverse effects caused `Immunosuppression’ and `Septicemia’
which resulted in the death of Anuradha.
(iv)The working Manager of Pharmacia India Ltd., Dr. Anil Shinde
(PW-8) has categorically stated that the maximum recommended
dose of Depomedrol for any dermatological or other clinical
condition is 40 mg to 120 mg once a week or once in two weeks as
22per the severity of the disease and clinical need. Depomedrol
cannot be given 80 mg twice daily in any clinical condition and
even in the right dose it is not recommended for TEN patients as it
is a long acting steroid. Therefore, musking of infection, latent
infections become active and opportunistic infections are likely as
it has immunosuppressive action. The package insert of
Depomedrol in U.S.A. indicates that Corticosteroids may musk
some signs of infections and new infections may appear during
their use.
(v) Another expert Dr. Salil Kumar Bhattacharya (PW-11) has gone
further and stated that Depomedrol has a prolonged duration of
action. The half life of the drug is 139 hours for which 80 mg
twice daily is excessive which is dangerous for the patient and the
immediate adverse effect of overuse of this steroid is
immunosuppression and chance of opportunistic infection. Sepsis
is a severe infective condition which is systemic in nature and is
caused by rapid growth and multiplication of infective organism as
opined by PW-11.
(vi)Dr. Anil Kumar Gupta (PW-5) made correspondences with
Pharmacia Upjohn to receive the following reply:
23“…our package insert on Depomedrol does
not recommend the twice daily dose of
injection Depomedrol 80 mg. in any clinical
condition…”(vii) In his opinion, the use of Depomedrol in high doses can cause
immunosuppression and H.P.A. Axis suppression as per
package insert.
(viii) Dr. Balaram Prasad who admittedly treated Anuradha had
doubt with regard to the treatment of the patient and sought
immediate advice regarding continuation of the drug from Dr.
Mukherjee and others. However, he was asked to continue with
the medicine by Dr. Mukherjee which was started by Dr.
Roychowdhury, the Dermatologist.
(ix) Dr. Mukherjee did not follow the treatment guidelines provided
for in the Journals. The resolution taken in an International
Conference known as Creteilis Experience, 1987 authored by J.
Revus and J.C. Roujeau (Ref. Archives of Dermatology, Vol.
123, pages 1156-57) had also not been followed.
24
(x) Although steroids are used but the supposed advantage of the
said therapy are far outweighed by its drawbacks. It is not used
as a standard therapy in TEN.
(xi) Although use of Corticosteroid is advocated in the treatment of
TEN, reports from early 1980s condemn their use.
(xii) The husband of the deceased is a Non-Resident Indian settled in
America as a doctor. The complainant examined doctors from
different corners of the country. On the other hand, the
witnesses examined on behalf of the defence were one doctor,
one Nursing Superintendent and one employee of the
Department of Health, Govt. of West Bengal.
(xiii) It is not denied by Dr. Mukherjee in his examination under
Section 313 of the Code of Criminal Procedure that
immunosuppression, infection and sepsis are the serious
adverse effects of Corticosteroids as also the probable effect of
the overuse and excessive dose of the said steroids including
Depomedrol.
(xiv) Even Dr. Kaushik Nandy (DW-2) admitted that
immunosuppression can be a side-effect of overuse or excessive
25use of Corticosteriods and may cause a chance of infection in
any patient. He admitted that steroids should not be used as a
standard therapy for treatment of TEN.
(xv) In Fitz Patrick’s Dermatology for General Medicine, the text
book on which both sides placed reliance, it is stated that
“Glucocorticosteroids (steroids) may promote the risk of
infection (Pneumonia, Septicemia)”.
(xvi) Steroid was used in the Breach Candy Hospital, as deposed by
PW-10, to completely taper the dose as the patient had very
high-circulating steroid level in her body because of her
receiving 120 mg. of Prednisolone daily in Kolkata and it was
done for her safety only. The point with regard to
Haemodialysis was not put to Dr. Udwadia and, thus, no benefit
in this behalf can be given to defence.
(vii)Dr. Kaushik Nandy (DW-2) has admitted that a very high
circulating steroid level in a patient may appear if large doses of
steroids are administered.
26
(viii)Non-examination of some witnesses like the brother of the
deceased Amritava Roy and sisters of AMRI was not very
material.
Dr. Sukumar Mukherjee was accordingly held guilty of the charge of
negligence.
IV. Dr. Baidyanath Halder
(i) He although diagnosed correctly but prescribed steroids.
Although, according to him, he had examined Anuradha only once
and no feedback about her condition was given to him. If he was
so sincere and careful, he could have collected the information
about the condition of the patient with regard to the result of his
treatment from the Hospital authorities or the patient party. He had
issued a certificate on 16th May, 1998. His prescription of
Prednisolone 40 mg. thrice daily and Minabol twice daily was
followed by the nurses of AMRI, as stated by Sutapa Chanda
(DW-1).
(ii)Dr. Halder was intimated about the prescription of Dr. Mukherjee
and the fact that Anuradha had already received 800 mg. of
Depomedrol which is equivalent to 1100 mg. of Prednisolone but
27despite the same he had advised Prednisolone three times a day
without any supportive therapy which is mandatory for the patient
of TEN as accepted by different universal protocols.
(iii)As Dr. Halder advised against pricking of needles in case of such
patients, no supportive treatment could be administered.
(iv)In view of the certificate given by Dr. Halder, the court had reason
to believe that he treated the patient from 12th May, 1998 at least
upto 16th May, 1998.
(v) Non-tapering of doses of steroid is in violation of the treatment
protocol for the disease TEN. The principles of supportive care
have been violated totally in the prescription of Dr. Halder.
(vi)In his statement under Section 313 of the Code of Criminal
Procedure, he had taken a specific plea that “journey from Kolkata
to Bombay likely to enhance the danger”, still, he had issued the
certificate.
(vii)The purported interpolation of three words “for better treatment”
did not make any difference, i.e., in the certificate itself to show
that it was issued at the instance of the patient party.
28(viii)The defence that the patient was removed at their own risk is not
correct as Dr. Saha did not furnish any risk bond and only some
other person not connected with the patient had endorsed the
record for taking the patient at his own risk. In any event, such
undertaking was not of much significance.
(ix)The accused doctor should not be allowed to raise the question of
chance of infection in transit from Kolkata to Mumbai as Anuradha
was suffering from TEN which is a non-infectious disorder and she
was found fit to travel from Kolkata to Mumbai. In view of her
physical condition which was found at Breach Candy Hospital, the
certificate issued does not properly reflect the actual physical
condition of the patient, which itself amount to avoidance of
responsibility on the part of the treating Physician.
V. Dr. Abani Roychowdhury
(i) There is nothing to show that Dr. Roychowdhury treated Anuradha
except the entries which appeared in the prescription of Dr.
Mukherjee dated 11th May, 1998, viz., “May I request Dr. Abani
Roychowdhury to see her” and another endorsement dated 15th
May, 1998 wherein PW-3 Dr. B. Prasad wrote to continue as
29advised by Dr. Mukherjee and Dr. Abani Roychowdhury. There is
nothing to show that he issued any prescription.
(ii) The statement of DW-1 that Dr. Roychowdhury had been to AMRI
is wholly unworthy of credence as she is a hearsay witness having
heard the same from PW-2 who in his evidence did not state
thereabout.
(iii)The statement made by DW-2 in his affidavit affirmed in the case
before the Commission stating that “I carried out and suggested
necessary treatment in conformity with the general treatment
pattern prescribed by senior consultants, namely O.P. Nos. 2 and 3
who were generally heading the medical team looking after the
treatment of the deceased. All the steps were taken to minimize
chance of infection and discomfort to the patient/deceased” has not
been proved as only a Xerox copy of the same had been produced.
(iv) The complainant has failed to establish the role of Dr.
Roychowdhury in the treatment of Anuradha.
VI. The defence story that Dr. Saha had interfered in the matter of
treatment, as deposed by DW-2 is not borne out from the treatment
sheet and consultation record maintained and kept by the nurses at
30AMRI particularly in view of the statement of DW-1 that Anuradha’s
nurses had been maintaining all the records.
VII. There is nothing on record to show that any advice was given for
biopsy. It was not necessary to conduct the post-mortem on the dead
body of Anuradha as the cause of death, as expressed by Dr. Udwadia,
was known. Immunosuppression having been found by Dr. Udwadia,
permission for laboratory tests was not considered necessary.
B.2. HIGH COURT JUDGMENT
(i) The High Court on the other hand in its judgment observed that in
view of the nature of the offence under Section 304-A, coupled with
the fact that the penalty imposed therefor was imprisonment for two
years, the Chief Judicial Magistrate should have converted the
summons case into a warrant one.
(ii) The C.J.M. should not have issued warrant of arrest without treating
the case into a warrant case.
(iii) It should have been considered that three renowned professors of the
State could have been man handled (by the police) on the basis of said
arrest warrant.
31
(iv) The fact that accused doctors did not levy any professional fees was
also a matter of relevance.
(v) In absence of the post-mortem examination with regard to the cause of
death of Anuradha, it must be held that the death was a natural one.
The death certificate issued by the Breach Candy Hospital, Mumbai
was not a conclusive proof of the cause of death but was only a
tentative one. It was silent about the antecedent cause or other
significant conditions contributing to the death. The death certificate
could not rule out the possibility of accidental, suicidal or homicidal
cause of death. The doctor who issued the death certificate was not
examined. Thus immediate cause of death vis-a-vis the link thereof
with the treatment at Kolkata and that too specially at the hands of
Respondents 1 to 3 was not proved.
(vi) Improvement to her health noticed in the Mumbai hospital after 25th
May, 1998 ran contrary to the contention of complainant.
Re : DR. MUKHERJEE
The allegation that he was responsible for causing the death of
Anuradha by his rash and negligent act not amounting to culpable homicide
by advising, prescribing and treating the deceased with steroid drugs namely
32Depomedrol, 80 mg, IM stat twice daily and other drugs in improper dosage
at improper interval without any supportive treatment was rejected for the
following reasons :-
(i) Various tests advised by him were not undertaken and he was
not apprised of the treatment chart of Anuradha for the period
3rd April, 1998 to 6th May, 1998.
(ii) Anuradha admittedly was suffering from certain allergic
disorders which were aggravated due to the intake of Chinese
food and for treating such allergic disorders generally steroids
would be used and thus the trial court was not correct to hold
that Dr. Mukherjee should not have prescribed Depomedrol.
(iii) There is nothing on record to show that the drug was actually
administered to the patient because no feedback of the
treatment was given to him.
(iv) At the time of admission at AMRI, Dr. Mukherjee’s
prescription was not taken into consideration. In fact it was
indicated that the patient was being treated by somebody else
whose identity had not been disclosed.
33
(v) Diagnosis that Anuradha was suffering from TEN was not done
by Dr. Mukherjee. The package insert of Depomedrol did not
indicate that it could not be prescribed for the said disease. As
Anuradha is stated to be suffering from vasculitis and could be
treated with the said medicine, which opinion has been
supported by others including Dermatologist – Dr. A.K.
Ghoshal, it could not be construed to be incorrect and contrary
to medical practice and ethos.
(vi) Dr. Ghosal was not examined to explain the basis upon which
the patient was diagnosed to be suffering from TEN.
(vii) Oral admission of Tab. Wysolone was sufficient to indicate that
the treatment of the patient was being carried out as per the
prescription of Dr. Mukherjee. However, in any event the
evidence on record was sufficient to indicate that from 3rd April,
1998 till her admission at AMRI on 11th May, 1998, Anuradha
was being treated after taking advice from different doctors.
There was evidence on record to indicate that Kunal’s doctor
friends contributed in her treatment.
34
(viii) There is a possibility of Anuradha suffering from drug allergy
as well as allergy from Chinese foods. Application of steroid is
undoubtedly an accepted treatment protocol for allergic
disorders. In fact, Depo-Medrol is a Glucocorticoid which has
anti inflammatory and anti-allergic action.
(ix) Allergic vasculitis is an allergic and inflammatory condition of
the blood vessels in the body and can affect not only the blood
vessels of the skin but also any internal vital organs leading to
death of the patient at any point of time. Allergic vasculitis is
not a dermatological disease. The treatment suggested by Dr.
Mukherjee, therefore, could not be considered to be an act of
rash and negligence.
Re : DR. HALDER
The allegation of the complainant that the prescription by Dr. Halder
of Prednisolone 40 mg. thrice daily had aggravated the disease was held not
tenable on the following grounds :-
(i) He visited the patient only on 12th May, 1998 which was
supported by Dr. Balaram Prasad. He, therefore, had no role to
35play in the treatment of Anuradha which would be evident from
the record of AMRI.
(ii) There is nothing on record to show that the prescription of Prof.
Halder was given effect to.
(iii) Occlusive dressings were carried as a result of which infection
had been increased
(iv) He had suggested Benadryl Syrup as there were eruptions
inside the mouth and Cortisone Kemicetin eye ointment for eye
care. However, the steroid based Neomycin Antibiotic was
prescribed by the Consultant Ophthalmologist Dr. S.
Bhattacharya on 12th May, 1998, although Prof. Halder in his
prescription advised to avoid Neomycin and Soframycin which
are common causes of drug allergy. As such the treatment
suggested by Prof. Halder was not followed.
(v) There was no evidence to show that he was incharge of the
patient.
(vi) There was no evidence to indicate that Dr. Mukherjee ever
requested Dr. Halder to see the patient.
36
(vii) Despite the fact that Dr. Halder confirmed that the patient was
suffering from TEN, records indicated that his line of treatment
was not followed and, thus, the evidence to consider the
deceased to be suffering from TEN is of no value.
(viii) Anuradha was thus not suffering from TEN. Although the
papers of Breach Candy Hospital mention that the disease was
diagnosed as TEN, but the attending physician was not a
dermatologist. Thus no one came forward to say that Anuradha
was suffering from TEN.
(ix) The death certificate also did not indicate that Anuradha was
suffering from TEN.
(x) Dr. Kunal Saha, husband of the deceased Anuradha being
himself not a Dermatologist; his opinion is irrelevant,
particularly when he is said to have become specialist of TEN
subsequently upon studying the subject after her death.
(xi) Prescription of Prof. Halder indicted that he stopped Depo-
Medrol once he started Prednisolone 40 mg. thrice with other
medicines. He also prohibited local anesthesia, Neomycin,
37Soframycin. He also gave importance on Elecrtolyte balance,
nutrition and advised for prevention of secondary infection.
(xii) Prof. Halder is a renowned Dermatologist with numerous
publications and teaching experience. His line of treatment was
in conformity with the accepted norms particularly in view of
the fact that there is no universal protocol for the treatment of
TEN. Treatment of each patient will depend upon his/her
condition on a particular day.
(xiii) During Anuradha’s stay at AMRI there was no indication of
any complication like hypovolemia, internal organ failure,
infection of septicemia etc.
Re : PROF. ABANI ROY CHOWDHURY.
Allegation that he had also taken active part in the treatment of
Anuradha is not established from the record.
There is nothing on record to show that Dr. Halder while writing the
prescription had any prior discussion with Dr. Abani Roychowdhury. The
38endorsement that the prescription was a joint prescription of Dr. Halder and
Dr. Roychowdhury was admittedly made by Dr. Kunal Saha himself
Although some of the doctors of AMRI had stated that they had
received the advice of Dr. Roychowdhury but the nature of the advice had
not been clarified by them.
RE: CERTIFICATE
The allegation that the certificate was issued at the instance of Dr.
Roychowdhury is not correct as the certificate issued by Prof. Halder did not
indicate that Anuradha was being carried by a Chartered flight for better
treatment. The words “for better treatment” were not written by Prof.
Halder and only in the course of evidence it was proved that there was an
interpolation in the certificate. The same was also admitted by Dr. Balaram
Prasad and thus the certificate of Prof. Halder was held to be forged. The
forged certificate demolishes the prosecution story that at the advice of Prof.
Halder or Prof. Roychowdhury the patient was taken to Mumbai. The
endorsement of Dr. Kunal Saha on the record of AMRI really proved that
Anuradha was shifted from the hospital at their own risk. The evidence on
record also indicates that till the evening of 18th May, 1998, the dressing of
Anuradha was not changed. Thus, by removing Anuradha, her husband
39Kunal Saha took upon himself great risk of infection to her in course of
transit being aware that infection was very common at that critical stage for
the patient.
Kolkata doctors had no hand in shifting Anuradha from Kolkata to
Mumbai.
The High Court also opined that the patient party did neither follow
the advice of Dr. Mukherjee nor that of Prof. Halder.
GENERAL OBSERVATIONS BY THE HIGH COURT
(i) As Anuradha was treated at AMRI for six days and at Breach Candy
Hospital for 12 days, by no stretch of imagination her death had anything to
do with the treatment at AMRI ; the cause of death being absent.
(ii) The contention of Dr. Kunal Saha that his wife was almost dead when
brought to Breach Candy Hospital, was untrue.
(iii) Anuradha was admitted under Dr. Balaram Prasad, who was a
Consultant Physician having Post Graduate Degree. He also claimed to be
the physician-in-charge of the treatment.
(iv) Interference by Dr. Kunal Saha was sufficient to indicate that
treatment of Anuradha was monitored by him alone and nobody else.
40Although, he claimed that Anuradha was suffering from TEN which was a
dermatological disease, but Anuradha was admitted by him under a Plastic
Surgeon, Dr. S. Keshwani. Even at the initial stage Dr. Kunal Saha gave
instructions to the doctors on 17th May, 1998 rejecting the treatment
suggested by doctors attending at Breach Candy Hospital, Mumbai. Thus
the diagnosis of the disease and the follow-up action was done under the
direct supervision of Dr. Kunal Saha and his brother-in-law. Such was the
position at AMRI also.
(v) The opinion of three internationally-accepted experts on TEN was not
acceptable as none of them were examined in Court. From the records of
Breach Candy Hospital it would itself appear that Anuradha was being
administered medicines other than the ones prescribed by the doctors. Cash
memos for purchase of medicines would show the discrepancy in the
medicines prescribed by the doctors like Bactroban Ointment, Efcorlin (one
kind of steroid) and Sofratule purchased on 12th, 13th and 16th May, 1998 had
not been prescribed by the doctors. Relatives of the patient having not
followed the treatment protocol of the doctors under whom the patent is
admitted; as soon as any interference is made therewith, the doctors are
absolved of their liability.
41
Charge of professional negligence on a medical person is a serious
one as it affects his professional status and reputation and as such the burden
of proof would be more onerous. A doctor cannot be held negligent only
because something has gone wrong. He also cannot be held liable for
mischance or misadventure or for an error of judgment in making a choice
when two options are available. The mistake in diagnosis is not necessarily
a negligent diagnosis.
Even under the law of tort a medical practitioner can only be held
liable in respect of an erroneous diagnosis if his error is so palpably wrong
as to prove by itself that it was negligently arrived at or it was the product of
absence of reasonable skill and care on his part regard being held to the
ordinary level of skill in the profession. For fastening criminal liability very
high degree of such negligence is required to be proved.
Death is the ultimate result of all serious ailments and the doctors are
there to save the victims from such ailments. Experience and expertise of a
doctor are utilised for the recovery. But it is not expected that in case of all
ailments the doctor can give guarantee of cure.
B.3. NATIONAL COMMISSION JUDGMENT
42The Commission in its judgment noted that doctor or a surgeon never
undertakes that he would positively cure the patient nor does he undertake to
use the highest degree of skill, but he only promises to use fair, reasonable
and competent degree of skill. In this regard the commission opined that if
there are several modes of treatment and a doctor adopts one of them and
conducts the same with due care and caution, then no negligence can be
attributed towards him
It went on to note that there was no negligence on part of Dr.
Mukherjee because even Dr. A. K. Ghoshal, Dermatologist, who diagnosed
the disease of Mrs. Anuradha as TEN, prescribed the same treatment.
Further, it observed that no records were produced by Dr. Saha
regarding the treatment given to Mrs. Anuradha from 1st April 1998 to 7th
May 1998. As there is no specific treatment for TEN, error of judgment in
the process of diagnosis does not amount to deficiency in service,
considering that the disease TEN is a rare occurring in 1 case out of 1.3 per
million per year.
It went on to observe that the patient was never in the absolute care of
Dr. Haldar, who had treated her only on 12th of May 1998. Dr. Haldar, it
noted, was, therefore, an unnecessary party.
43
It opined that all the necessary care was taken by Dr. Mukherjee and
Dr. Haldar. It laid special emphasis on the fact that a complaint had been
filed before the West Bengal Medical Council, which concluded that there
was no deficiency on the part of the doctors. The Writ petition against the
said decision before the High Court was dismissed. Therefore, it was
concluded that there was no negligence on the part of the doctors.
C. DETERMINATION OF CERTAIN SALIENT POINTS OF LAW
AND FACTSC.1. EXPERT EVIDENCE
Section 45 of the Indian Evidence Act speaks of expert evidence. It
reads as under :-
“45. Opinions of experts – When the Court has to
form an opinion upon a point of foreign law, or of
science, or art, or as to identity of hand writing or
finger-impressions, the opinions upon that point of
persons specially skilled in such foreign law,
science or art, or in questions as to identity of
handwriting or finger impressions, are relevant
facts. Such person called experts.Illustrations
(a) The question is, whether the death of A was
caused by poison. The opinions of experts as to the
symptoms produced by the poison by which A is
supposed to have died, are relevant.44
(b) The question is whether A, at the time of doing
a certain act, was by reason of unsoundness of
mind, in capable of knowing the nature of the act,
or that he was doing what was either wrong or
contrary to law.The opinions of experts upon the question whether
the symptoms exhibited by A commonly show
unsoundness of mind, and whether such
unsoundness of mind usually renders persons
incapable of knowing the nature of the acts which
they do, or knowing that what they do is either
wrong or contrary to law, are relevant.(c) The question is, whether a certain document
was written by A. Another document is produced
which is proved or admitted to have been written
by A.The opinion of experts on the question whether the
two documents were written by the same person or
by different persons are relevant.”A Court is not bound by the evidence of the experts which is to a large
extent advisory in nature. The Court must derive its own conclusion upon
considering the opinion of the experts which may be adduced by both sides,
cautiously, and upon taking into consideration the authorities on the point on
which he deposes.
Medical science is a difficult one. The court for the purpose of
arriving at a decision on the basis of the opinions of experts must take into
45consideration the difference between an `expert witness’ and an `ordinary
witness’. The opinion must be based on a person having special skill or
knowledge in medical science. It could be admitted or denied. Whether
such an evidence could be admitted or how much weight should be given
thereto, lies within the domain of the court. The evidence of an expert
should, however, be interpreted like any other evidence.
This Court in State of H.P. v. Jai Lal and others, [ (1999) 7 SCC 280]
held as under :-
” 17. Section 45 of the Evidence Act which
makes opinion of experts admissible lays down
that when the court has to form an opinion upon a
point of foreign law, or of science, or art, or as to
identity of handwriting or finger impressions, the
opinions upon that point of persons specially
skilled in such foreign law, science or art, or in
questions as to identity of handwriting, or finger
impressions are relevant facts. Therefore, in order
to bring the evidence of a witness as that of an
expert it has to be shown that he has made a
special study of the subject or acquired a special
experience therein or in other words that he is
skilled and has adequate knowledge of the subject.18. An expert is not a witness of fact. His
evidence is really of an advisory character. The
duty of an expert witness is to furnish the Judge
with the necessary scientific criteria for testing the
accuracy of the conclusions so as to enable the
Judge to form his independent judgment by the
application of this criteria to the facts proved by
46the evidence of the case. The scientific opinion
evidence, if intelligible, convincing and tested
becomes a factor and often an important factor for
consideration along with the other evidence of the
case. The credibility of such a witness depends on
the reasons stated in support of his conclusions and
the data and material furnished which form the
basis of his conclusions.19. The report submitted by an expert does not
go in evidence automatically. He is to be examined
as a witness in court and has to face cross-
examination. This Court in the case of Hazi
Mohammad Ekramul Haq v. State of W.B.concurred with the finding of the High Court in not
placing any reliance upon the evidence of an
expert witness on the ground that his evidence was
merely an opinion unsupported by any reasons.”ADMISSIBILITY OF EXHIBITS 4, 5 AND 6
Kunal, before us, contended that the High Court committed a serious
error in not placing reliance upon medical opinions i.e. Exts. 4, 5 and 6 on
the premise that no objection in that behalf was raised at any point of time.
Kunal would argue that this Court having given him permission to
examine the expert witnesses on Video Conferencing and he having deposed
in terms thereof, Respondents could have asked for their cross-examination
at any point of time and not having done so, it does not lie in their mouth to
47contend that the opinions of the said experts who are themselves authors on
TEN and having done research on the disease TEN, are not admissible.
FOR THE PURPOSES OF CRIMINAL PROCEEDINGS
Kunal, however, would contend that the aforementioned documents
were exhibited without any demur whatsoever. The respondents,
furthermore, did not make any prayer to cross-examine the said witnesses.
It is true that ordinarily if a party to an action does not object to a
document being taken on record and the same is marked as an exhibit, he is
estopped and precluded from questioning the admissibility thereof at a later
stage. It is, however, trite that a document becomes inadmissible in
evidence unless author thereof is examined; the contents thereof cannot be
held to have been proved unless he is examined and subjected to cross-
examination in a court of law.
The document which is otherwise inadmissible cannot be taken in
evidence only because no objection to the admissibility thereof was taken.
In a criminal case, subject of course, to the shifting of burden depending
upon the statutes and/or the decisions of the superiors courts, the right of an
accused is protected in terms of Article 21 of the Constitution of India. The
48procedure laid in that behalf, therefore, must be strictly complied with.
Exhibits 4, 5 and 6, in our opinion, are not admissible in evidence in the
criminal trial.
FOR PURPOSES OF PROCEEDINGS BEFORE THE NATIONAL
COMMISSIONThe said exhibits, however, are admissible before the consumer court.
This Court in R.V.E. Venkatachala Gounder v. Arulmigu Viswesaraswami
& V.P. Temple,(2003) 8 SCC 752, at page 763 :
“… Ordinarily, an objection to the admissibility of
evidence should be taken when it is tendered and
not subsequently. The objections as to admissibility
of documents in evidence may be classified into
two classes: (i) an objection that the document
which is sought to be proved is itself inadmissible
in evidence; and (ii) where the objection does not
dispute the admissibility of the document in
evidence but is directed towards the mode of proof
alleging the same to be irregular or insufficient. In
the first case, merely because a document has been
marked as “an exhibit”, an objection as to its
admissibility is not excluded and is available to be
raised even at a later stage or even in appeal or
revision. In the latter case, the objection should be
taken when the evidence is tendered and once the
document has been admitted in evidence and
marked as an exhibit, the objection that it should
not have been admitted in evidence or that the
mode adopted for proving the document is irregular
cannot be allowed to be raised at any stage
subsequent to the marking of the document as an
49exhibit. The latter proposition is a rule of fair play.
The crucial test is whether an objection, if taken at
the appropriate point of time, would have enabled
the party tendering the evidence to cure the defect
and resort to such mode of proof as would be
regular. The omission to object becomes fatal
because by his failure the party entitled to object
allows the party tendering the evidence to act on an
assumption that the opposite party is not serious
about the mode of proof. On the other hand, a
prompt objection does not prejudice the party
tendering the evidence, for two reasons: firstly, it
enables the court to apply its mind and pronounce
its decision on the question of admissibility then
and there; and secondly, in the event of finding of
the court on the mode of proof sought to be adopted
going against the party tendering the evidence, the
opportunity of seeking indulgence of the court for
permitting a regular mode or method of proof and
thereby removing the objection raised by the
opposite party, is available to the party leading the
evidence. Such practice and procedure is fair to
both the parties. Out of the two types of objections,
referred to hereinabove, in the latter case, failure to
raise a prompt and timely objection amounts to
waiver of the necessity for insisting on formal proof
of a document, the document itself which is sought
to be proved being admissible in evidence. In the
first case, acquiescence would be no bar to raising
the objection in a superior court.”Section 22 of the Consumer Protection Act, 1986 provides that
Sections 12, 13 and 14 thereof and the rules made thereunder for disposal of
the complaints by the District Forum, shall with such modification as may
be considered necessary by the Commission, be applicable to the disposal of
disputes by the National Commission. Section 12 of the 1986 Act provides
50for the manner in which the complaint shall be made. Section 13 prescribes
the procedure on admission of the complaint. Sub-section (3) thereof reads:-
“(3) No proceedings complying with the procedure
laid down in sub-sections (1) and (2) shall be called
in question in any court on the ground that the
principles of natural justice have not been complied
with.”Apart from the procedures laid down in Section 12 and 13 as also the
Rules made under the Act, the Commission is not bound by any other
prescribed procedure. The provisions of the Indian Evidence Act are not
applicable. The Commission is merely to comply with the principles of
natural justice, save and except the ones laid down under sub-section (4) of
Section 13 of the 1986 Act.
The proceedings before the National Commission are although
judicial proceedings, but at the same time it is not a civil court within the
meaning of the provisions of the Code of Civil Procedure. It may have all
the trappings of the Civil Court but yet it can not be called a civil court.
[ See Bharat Bank Ltd. v. Employees of the Bharat Bank Ltd. [1950 SCR
459] and Nahar Industries Ltd. v. Hong Kong & Shanghai Banking
Corporation etc. (Civil Appeal arising out of SLP (C) No. 24715 of 2008 etc
decided on 29th July, 2009)]
51Mr. Gupta, learned counsel appearing on behalf of Dr. Balram Prasad
contended that the opinions, exhibits P-4, P-5 and P-6 are inadmissible in
evidence.
The opinions of the experts as contained in the said documents are
probably based on the hospital records and other relevant papers. Such
opinions have been rendered on the basis of their expertise. They were
notarized. The said opinions have been appended to the complaint petition
even as documents. Respondents did not question the correctness thereof
either before the court or before the Commission. They did not examine any
expert to show that said opinion are not correct. The concerned respondents
in their depositions before the Commission also did not challenge the
correctness or otherwise of the said opinions. Even otherwise the
deficiencies pointed out therein are explicit from the records.
This Court in J.J. Merchant (Dr) v. Shrinath Chaturvedi, [(2002) 6
SCC 635], held as under :-
“19. It is true that it is the discretion of the
Commission to examine the experts if required in
an appropriate matter. It is equally true that in cases
where it is deemed fit to examine experts, recording
of evidence before a Commission may consume
time. The Act specifically empowers the Consumer
Forums to follow the procedure which may not
require more time or delay the proceedings. The
52only caution required is to follow the said
procedure strictly. Under the Act, while trying a
complaint, evidence could be taken on affidavits
[under Section 13(4)(iii)]. It also empowers such
Forums to issue any commission for examination of
any witness [under Section 13(4)(v)]. It is also to be
stated that Rule 4 in Order 18 CPC is substituted
which inter alia provides that in every case, the
examination-in-chief of a witness shall be on
affidavit and copies thereof shall be supplied to the
opposite party by the party who calls him for
evidence. It also provides that witnesses could be
examined by the court or the Commissioner
appointed by it. As stated above, the Commission is
also empowered to follow the said procedure.
Hence, we do not think that there is any scope of
delay in examination or cross-examination of the
witnesses. The affidavits of the experts including
the doctors can be taken as evidence. Thereafter, if
cross-examination is sought for by the other side
and the Commission finds it proper, it can easily
evolve a procedure permitting the party who
intends to cross-examine by putting certain
questions in writing and those questions also could
be replied by such experts including doctors on
affidavits. In case where stakes are very high and
still a party intends to cross-examine such doctors
or experts, there can be video conferences or asking
questions by arranging telephonic conference and at
the initial stage this cost should be borne by the
person who claims such video conference. Further,
cross-examination can be taken by the
Commissioner appointed by it at the working place
of such experts at a fixed time.”C.2. DIAGNOSIS AND TRAIL OF TREATMENT
OVERVIEW OF TOXIC EPIDERMAL NNECROLYSIS
53Toxic Epidermal Nnecrolysis (TEN hereinafter) is also known as
Lyell’s Syndrome, epidermolysis acuta toxica and scalded skin syndrome.
TEN begins with a non- specific prodome of 1- 14 days in atleast half of the
patients. It is a severe and extensive variant of erythematobullous drug
eruption. In TEN, the patient is ill with high fever occasionally suffers
somnolence and lassitude. Because of the extensive area of eroded skin,
large amount of body fluid is lost with consequent disturbances of
electrolyte and fluid balance. [See Dermatology in General Medicine ( Fitz
Patrick’s) (5th Ed), and Comprehensive Dermatological Drug Therapy]
NEGLIGENCE IN TREATMENT OF TEN
For determining the question as to whether the respondents herein are
guilty of any negligence, we may notice the treatment protocol.
Anuradha, it is conceded, was suffering from TEN. She had been
positively diagnosed to be suffering from the said disease on 12th May, 1998.
TEN is a spectrum of symptoms. The treatment protocol for TEN has
undergone considerable change throughout the world.
TEN was discovered in the year 1956 by Lyell. It leads to
immunosuppression. For treating the patients suffering from TEN, doctors
used to administer steroid. Later researches showed that they should not be
54used. Such a conclusion was arrived at upon undertaking researches of
patients suffering from the said disease with administration of steroid as well
as non-administration of them. It was found that those patients treated with
steroids do not respond properly thereto. Indisputably, however, some
doctors still use steroids. It is stated that the researchers found out that use
of steroids was more detrimental than beneficial to the TEN patients.
Admittedly, Anuradha was administered steroids. The learned
counsel for the parties have brought before us a vast volume of material to
contend that the experts in the field as also the doctors or medical
practitioners who have specialized in TEN and other dermatological diseases
are sharply divided on the administration of steroid. We for the sake of
brevity refer to them as the pro-steroid group and anti-steroid group.
Medical science, therefore, has a grey area in this respect.
At the outset, we may place on record the treatment pattern prescribed
by two experts, viz., Jean Edouard Revuz and Jean Claude Roujeau who are
generally accepted world over. According to them, the treatment pattern
should be as under:
“The disease usually begins with non specific
symptoms, such as fever, cough, sore throat,
burning eyes, followed in 1 to 3 days by skin and
mucous membrane lesions. A burning or painful
55rash starts systematically on the face and in the
upper part of the tongue and rapidly extends. Most
frequently, the initial individual skin lesions form
poorly defined margins with darker purpuric centre
progressively emerging on the skin, chest and
back. Less frequently, the initial manifestations
may be extensive scarlatiniform erythema.
Symptomatic therapy is a must. IV fluids must be
replaced mandatorily.The treatment protocol includes:
7 Symptomatic treatment
7 Monitoring
7 Fluid replacement and anti-infection
therapy
7 Nutrition
7 Warming (30-32 degree Celsius)
7 Skin care
7 Eyes and mucous membrane care”They hold the view that the current evidence suggests that
corticosteroids are more dangerous than useful in these disorders as they
increase the risk of death from infections, including systemic candidiasis, a
complication that had never been observed in many patients treated without
steroids.
After the death of Anuradha, Kunal consulted a large number of
experts from various countries including India.
The Canadian Treatment Protocol is as under:
56
“IV fluid resuscitation- including internal feeding,
use of air- fluidized beds, complete avoidance of
steroids, use of narcotics for pain, use of catheters
to be avoided, meticulous eye care daily, use of
systemic antibiotic therapy for specific infections
but not for prophylaxis, topical antibiotic therapy
is not used, meticulous wound care and moist
saline gauge dressing are applied once daily when
most of the involved epidermal surface has
sloughed off, usually 3 to 4 days after the onset of
TEN the patient is given general anesthesia for
washing the wounds vigorously and applying
briobrane under tension to be stapled all over”.Dr. George Goris, Managing Director Medical and Drug Information
of Pharmacia and Upjohn expressed that “DEPO” dosage of more than the
approved indication, that too 80 mg twice daily, was not correct.
Dr. David Fine, Dermatologist from University of North Carolina
opined as under:
“….. conventional therapy of TEN with systemic
corticosteroids involves either oral or intravenous
preparation. I have personally never seen
intramuscular corticosteroids administration for
this condition. In addition, intramuscular
corticosteroids are never given on a BID schedule
(and with some preparations no more frequently
than every 4-6 weeks) because of the prolonged
Depot effect related to administration by this
particular route. In general, intramuscular
administration of systemic corticosteroids is not
employed in the treatment of dermatological
57diseases since this routes provides very erratic
release of medication from the tissue…..”He also remarked, as far as the treatment in the present case is
concerned:
” …. manner in which the treatment was instituted
in your wife certainly appears to be
unprecedented.”Dr. David Heimbach, Professor of University of Washington holds the
view that the injection “DEPO” in twice daily dose was not indicated in
TEN protocol and the dosing interval as advised in the prescriptions of the
opposite party no. 1 is not recommended for treatment of any medical
condition, leave aside for, far less an acute medical condition such as the one
the patient was suffering from i.e. TEN.
Dr. Timothy Bradley, noted Physician wrote a famous article on TEN
wherein it was stated that several patients of TEN with 95% total BSA
involvement were treated without use of steroids and there was 100%
survival rate. In his view, the keystone, for survival in patients with TEN is
fluid resuscitation and nutritional support and vigilant surveillance for
infection.
58
Gerald Pierard in his treatise on TEN stated:-
a) Antiseptic measures are essential to
treat TEN patients since septicaemia
shock is the first cause of mortality. So a
sterile room and antiseptic bathes have to
be used. Intact blisters can be left in
place but when they burst, the narcotic
skin must be eliminated otherwise it
becomes an excellent medium for the
proliferation of microorganisms.Repeated skin swabs should be done to
detect excessive coetaneous infection and
to guide prophylactic antibiotherapy.
Systematic antibiotics should also be
used if direct or indirect signs of
septicaemia happen: positive blood
cultures, pneumonia, decrease of the
urinary flow, fever or rapid fall of the
temperature, impairing of the general
condition, and decrease in the white cells
count with neutropenia. The search of
these signs implies a permanent patient’s
supervision with many blood takes. Of
course, unnecessary i.v. catheters should
be avoided but in practise it is impossible
to totally avoid them. They have to be
changed frequently and placed in culture
after removal.b) Supportive measures are also essential.
Several litres of fluid per day are needed
since fluid loss is enormous in severe
cases. The absence of substitution of
these fluids leads to important internal
problems. The only way to bring such
amount of fluid is by catheters. The oral
59way is absolutely inadequate, more
especially as digestive tract is also often
injured. Once more, as previously said,
catheters should be changed very
regularly (maximum every 3 days),
placed if possible in areas of intact skin
and examined for bacterial contamination
after removal.c) Any definite TEN drug treatment is
currently not recognised. The case of
systematic steroids is controversial. The
use of high doses of quick acting
corticosteroids for a short time could be
defensible for patients treated at the
beginning of TEN without any sign of
septic contamination, to try to stop the
advancement of the disease. Steroids are
clearly harmful and ineffective when the
disease has settled. Long-acting steroids
have no place in TEN treatments. Their
action is too late.d) The slough of the skin and mucous
membrane is painful and it is medical
and ethical concern to relief pain in
TEN.”Our attention has also been drawn to the resolutions adopted in the
year 1985 at Creteil in France. We would label it as `Creteil Experience’. It
is summarized as under:
60
” The absence of dermal inflammatory
infiltration in TEN is an argument against steroid
therapy. Certain authors have claimed that the
extension of necrolysis is arrested by high-dose
corticosteroid therapy, but the natural history of
TEN is very variable both in extent and time
course. In some cases nerolysis is complete within
24 hours. Clearly, steroid therapy is illogical in
such patients. In other patients, necrolysis may
occur in waves. The unpredictable course of the
disease casts further doubt on uncontrolled claims
of the efficacy of steroid therapy. The benefits of
steroid therapy, if any, would be observed only at
an early stage of a slowly evolving case of TEN. It
cannot be overemphasised that once a large area of
dermis is uncovered i.e. more than 20% of the
body surface area, the supposed advantages of
steroid-therapy are far outweighed by its
drawbacks. The opinion that steroids should not be
used as a standard therapy for TEN is shared by
the majority of authors and was unanimously
agreed on at an international workshop on TEN
held in Creteil, France in October 1985. More
recently, Halebian et al have reported high
improvement of survival in patients treated without
steroids when compared with a previous series of
patients treated with high dose steroid therapy in
the same institution.Kunal had also consulted several doctors and experts in India. We
would notice the opinion of some of them here but we would deal with their
admissibility at a later stage.
Dr. S.K. Bose from Apollo Hospital, Delhi, on a query made by the
appellant, opined that the treatment protocol should be symptomatic and
61corticosteroids should be avoided. The resume of the protocol which should
be followed, according to him, is as under:
– Discontinue all drugs implicated in TEN JAAD 1991
– Intravenous canalization for fluid replacement
depending upon % of TBSA, Nasogastric tube feeding,
catheter if required– Topical skin care
– Monitoring serum electrolytes by culture
– Room Temperature of about 30-32 degrees Celsius,
sterile environment, air fluidized bed, barrier nursing– Encourage oral fluids
– Hyperbaric oxygen, aerosols, bronchial aspiration,
physical therapy, therapies for herpes and
mycoplasma.Appellant also consulted those Indian doctors who still administered
steroids. Dr. J.S. Pasricha is one of them. According to him, use of
corticosteroids in TEN was very controversial; however, if they are used
appropriately, the patient’s life can be saved. Death due to usage of
corticosteroids in TEN patients, he stated, occurs only when :
– The reaction is not controlled properly
– Corticosteroids are not withdrawn quickly
Attention has also been drawn to the protocol treatment on behalf of
the respondents. They have placed reliance on a number of authorities to
62suggest a protocol of treatment of the disease TEN in which the
administration of glucocorticosteriods plays an integral role. Some of the
authorities suggested by them include:
– Journal of Association of Physicians of India.
– Comprehensive Dermatological Drug Therapy.
– Dermatology by O. Brian Falco.
– Dermatology in General Medicine (Fitz Patrick) (5th Ed)
– Goodman and Gillman: The Pharmacological Basis of Therapuetics
(9th) (Ed)
– Harrison’s Principle of Internal Medicine
– Principle’s of Pharmacology.
– Journal of Burn Care and Rehabilitation ( A 10 year experience
with TEN)
– TEN – Medical Findings and Prognosis in 87 Patients, Jean Revuz,
From the archives of Dermatology
– J.S. Pasricha, TEN, International Journal of Dermatology.
Nonetheless the following principles are integral to the treatment of
TEN as suggested by the Respondents:
63
a. Treatment in burn units should be strived for in exceptional
cases but is not generally necessary.
b. Treatment has to be individually tailored according to cause,
type, stage and presence of complications.
c. Systemic glucocorticoids should not be used routinely but are
justified in the early stages of drug induced TEN. They should
be given in doses from 80 to 120 mg of methlypredisolone per
day by mouth, for several days until disease progression has
ceased. Dosages should be tapered quickly and cautiously since
no further benefit can be expected thereafter and the untoward
effects may then predominate.
d. Treatment may focus on early detection and prevention of the
most fatal complication e.g. overwhelming infection. Cultures
from skin and mucosal erosions, must be regularly performed.
e. Blood gases and fluid, electrolytes and protein balance must be
monitored and adjusted appropriately. Fluid replacement
regimens as used for burn patients.
f. Supportive care is of great importance and particular attention
must be paid to a high calorie and high – protein diet.
64g. Debridgement of necrotic skin should not be performed before
disease activity ceases.
In the criminal case, the appellant examined Dr. Salil Kumar
Bhattacharjee. For the sake of completeness it would be necessary to place
on record his opinion in the matter.
Dr. Bhattacharjee, as noticed hereinbefore, is a Professor of
Pharmacology at the Institute of Medical Science, Benaras Hindu
University. In an answer to a query, on whether he was aware of the drug
Depomedrol and its usage, he answered that “it is usually used in chronic
clinical condition like Bronchial Asthma and Rheumatiod Arthritis” and on
being questioned, whether Depomedrol can be used for TEN, he answered in
the negative. He stated that recommended usage is 40 to 120 mg at intervals
of at least one week and a daily dose of 80 mg can never be used.
Appellant also examined Dr. Udwadia. He is the Consultant
Physician in the Breach Candy Hospital. Anuradha was a patient in the said
hospital under him. He has not used Depomedrol although his personal
view was that he would have used lesser doses of corticosteroid. Although
he had not used Depomedrol and he had no experience with the said drug, he
65categorically stated that it could obviously add to steroid. In his statement,
he made it clear that “all corticosteroids are double-edged weapons on the
one hand, there can be a beneficial effect and on the other, they can have
untoward effects and the effect is immunosuppression leading to infection”.
He also testified that supportive therapy was necessary.
In the criminal case, even Dr. Prasad who was examined as PW-3
stated that he prescribed Depomedrol for a day after seeing the prescription
of Dr. Mukherjee. And before the National Commission he stated that
Depomedrol 80 mg twice daily cannot be administered to any patient.
Before the Commission Dr. Mukherjee admitted that he prescribed the
injection of Depomedrol and gave it to the patient at the request of Kunal on
compassionate grounds. Dr. Halder accepted that Depomedrol is not the
correct medicine for TEN and is used in acute medical condition.
We would, in view of the difference of opinion amongst experts as
noticed by us heretoabove in some detail, proceed on the assumption that
steroid can be administered in the TEN patients. However, it is clear from
the opinion of the pro-steroid experts that:
(i) The nature of steroid which should be used is corticosteroid
meaning thereby methyl prednisolone.
66
(ii) It should be used only at the early stages for a few days and
then should be stopped or tapered to avoid the effect of
immunosuppresion as also sepsis.
(iii) Supportive treatment must be administered.
(iv) It should be individually tailored according to the patients’
need.
Supportive treatment is also advised by Dr. Pasricha and others.
Two factors, however, must be noticed at this juncture :
(i) The chemical composition of Depomedrol is different from
other type of glucocorticosteroid inasmuch as Depomedrol is
methyl prednisolone acetate and glucocorticosteroid is methyl
prednisolone sodium succinate. The evidence of Kunal in this
behalf is absolutely categorical and unequivocal.
(ii) All the authors are one in stating that their opinion is subject to
the instructions given in the package insert of the medicine.
Kunal examined Dr. Anil Shinde as PW-8. He is the Manager,
Medical Service of Pharmacia India Private Limited. Depomedorol is
manufactured by Pharmacia and Upjohn, USA. The company is the
67distributor of the said product in India. The packet insert of Depomedrol
reads as under:
“DOSAGE:-
The usual dosage for patients with Dermatalogic
Lesions benefitted by systemic corticoid therapy is
40-120 MG of Methyl Prednisolone acetate
administered intramuscularly at weekly intervals
for 1-4 weeks. In acute severe dermatitis due to
poison IV relief may result within 8-12 hrs
following intramuscular administration of a single
dose of 80-120 MG. In chronic Contact dermatitis,
repeated injections at 5-10 day intervals may be
necessary. Following intramuscular administration
of 80-120 MG to asthmatic patient’s relief may
result within 6-48 hrs and persist for upto 2 weeks.
Intramuscular dosage will vary with the condition
being treated when a prolonged effect is desired;
the weekly dose may be calculated by multiplying
the daily dose by 7 and given as a singular
intramuscular injection. Dosage must be
individualised according to the severity of the
disease and the response of the patients. In general,
the duration of the treatment should be kept as
short as possible. Medical surveillance is
necessary.PROPERTIES
After a single IM injection of 40-80 MG of
Depomedrol, duration of HPA Axis suppression
ranges from 4-8 days. An intra-articular injection
of 40 MG in both knees given after 4-8 hrs methyl
68prednisolone peaks of approximately 21.5
micrograms/ 100 ML. After intrarticular
administration, methyl prednisolone acetate
defuses from the joint into systemic circulation
over approximately 7 days as demonstrated by the
duration of HPA Axis suppression and by the
serum Methyl Prednisolone Values.INDICATIONS
For Intramuscular administration, Methyl
Prednisolone acetate (Depomedrol) is not suitable
for the treatment of acute life threatening
conditions if a rapid hormonal effect of maximum
intensity is required the IV administration of
highly soluble methyl prednisolone sodium
succinate (Solumedrol) is indicated.PRECAUTION
Since the complications of treatment with
glucocorticoids are dependant on the size of the
dose and the duration of treatment ,a risk/ benefit
decision must be made in each individual case as
to dose and duration of treatment and as to whether
daily or intermittent therapy should be used.Glucocorticoids may musk some signs of infection
and new infections may appear during their use.There may be decreased resistance and inability to
localise infection when glucocorticoids are used.
69Do not use intrarticulary, intra bursally or intra
tendinous administration in the presence of acute
infection. IM administration can only be
considered after institution of an appropriate anti
microbial treatment.”The necessity of following the instructions given in the packet insert
cannot be underestimated. Admittedly, the instructions in the said packet
insert had not been followed in the instant case.
EFFECT OF EXCESS DOSAGE
There is, thus, a near unanimity that the doses of glucocorticosteroid
and in particular Depomedrol were excessive. From the prescription of Dr.
Mukherjee, it is evident that he not only prescribed Depomedrol injection
twice daily, but had also prescribed Wysolone which is also a steroid having
the composition of Methyl Predinosolone.
From the AMRI records, it would appear that while admitting the
patient, it had categorically been noticed that both Depomedrol injection
twice daily and Wysolone were being administered from 7th May, 1998
following the prescription of Dr. Mukherjee. It also now stands admitted
that Dr. Prasad also prescribed the same medicine. From Dr. Mukherjee’s
prescription dated 11.05.1998, it is furthermore evident that he had
70prescribed Wysolone 50 mg once daily for one week, 40 mg daily for next
week and 30 mg daily for the third week. He had also prescribed
Depomedrol injection 80 mg twice daily for two days.
“Depomedrol”, is a “long acting” steroid recommended for the treatment
of “chronic” clinical conditions like “asthma” or “arthritis” for its
prolonged immnumosupressive action. The maximum recommended
dose of Depomedrol is 40-120 mg at 1-4 week intervals as clearly
mentioned by the drug manufacturer, Pharmacia. Dr. J.S. Pasricha, Prof.
and Ex – head of Dermatology at the All India Institute of Medical
Sciences (AIIMS) has categorically stated, “Depo – preparations are used
for chronic diseases and not for acute disease like TEN. Secondly, Depo
preparations are not to be used twice a day”.
In his deposition, Dr. Anil Gupta deposed that, he wrote to Pharmacia
Upjohn, to know from them if the drug can be used in this fashion (as was
done by the Kolkata doctors) in any clinical condition. In the reply sent by
Dr. S.P.S. Bindra, it was stated that “our package insert on Depomedrol does
not recommend the twice daily dose of injection Depomedrol 80 mg in any
clinical condition”. Moreover he also testified to the cause of Anuradha’s
death was due to Septicemia, which happened as a result of profound
71immuno – suppression, caused by overuse of steroid as prescribed by Dr.
Mukherjee. Further cause of death of Anuradha was lack of supportive
treatment and lack of care on the part of Dr. Abani Roycoudhuri and Dr.
Halder and other attending Physicians.
In his deposition Dr. Anil Shinde stated that he was working as a
Manager, Medical Service with Pharmacia India Pvt. Ltd and elucidated the
details of Depomedrol. He stated that the dosage should be between 40 to
120 mg once a week or once in two weeks. On questioned whether 80 mg of
Depomedrol can be given twice daily, the answer was “No”.
In his deposition Dr. Salil Kumar Bhattacharya stated that he was a ]
Professor of Pharmacology. On being questioned whether he is aware of the
Drug Depomedrol and its usage, it was answered that “it is usually used in
chronic clinical condition like Bronchial Asthama and Rheumatoid
Arthritus”. On being questioned whether Depomedrol can be used for TEN,
the answer was “No” He furthermore stated that the recommended usage is
40 to 120 mg. at intervals of at least 1 week and a daily dose of 80 mg can
never be used. On the question whether `long acting’ steroids can
accumulate in the body, he replied `Yes, it can accumulate.’ On being
questioned, whether it is discretion of the Physician to decide the mode of
72administration of any drug, he answered that the choice is “prerogative”.
However, he has to follow the pharmaco- therapeutic norms of the drug
chosen.
SUPPORTIVE THERAPY
No symptomatic therapy was administered. No emergency care was
provided. Dr. Halder himself accepted that the same was necessary. This
has also been stated by Roujeau and Revuz in their book in the following
terms:
“Withdrawal of any suspect drug, avoidance of
skin trauma, inserting a peripheral venous line,
administration of macromolecular solution, direct
the patient to burn unit or ICU.”AMRI records demonstrate how abysmal the nursing care was. We
understand that there was no burn unit in AMRI and there was no burn unit
at Breach Candy Hospital either. A patient of TEN is kept in ICU. All
emphasis has been laid on the fact that one room was virtually made an ICU.
Entry Restrictions were strictly adhered to. Hygiene was ensured.
But constant nursing and supervision was required. In the name of
preventing infection, it cannot be accepted that the nurses would not keep a
watch on the patient. They would also not come to see the patients or
73administer drugs. No nasogastric tube was given although the condition of
mouth was such that she could not have been given any solid food. She
required 7 to 8 litres of water daily. It was impossible to give so much water
by mouth. The doctors on the very first day found that condition of mouth
was bad.
The ENT specialist in his prescription noticed blisters around the lips
of the patient which led her to difficulty in swallowing or eating.
No blood sample was taken. No other routine
pathological examination was carried out. It is now beyond any dispute that
25-30% body surface area was affected (re. prescription of Dr. Nandy,
Plastic Surgeon)
The next day, he examined the patient and he found that more and
more body surface area was affected. Even Dr. Prasad found the same.
Supportive therapy or symptomatic therapy, admittedly, was not
administered as needle prick was prohibited. AMRI even did not maintain
its records properly. The nurses reports clearly show that from 13th May
onwards even the routine check-ups were not done.
LINE OF TREATMENT
74Kunal and Anuradha came on a vacation to Calcutta on 1st April,
1998, principally to attend a wedding in the family. Anuradha supposedly,
after eating some Chinese food in some restaurant, developed fever and skin
rash on or about 25.4.1998. Respondent No.1, Dr. Sukumar Mukherjee,
indisputably is a very reputed Physician. He was a Professor of Medicine in
Calcutta Medical College. Anuradha and Kunal were advised to consult
him.
Respondent No.1 examined Anuradha at her residence in the evening
of 26th April, 1998. He suggested certain pathological examinations. On
that date no medicine was prescribed. Two weeks thereafter i.e. on or about
7th May, 1998, Respondent No.1 was informed by Kunal Saha that
Anuradha’s condition had deteriorated and the skin rash and fever were
back. She was taken to his chamber at 11, Shakespeare Sarani, Calcutta.
Maculopropular rash, palpable penpina, enlarged neck glands were found to
be present. She was diagnosed to be suffering from `Anglo-Neurotic
Oedema with allergic vasculitis’. Respondent No.1 prescribed Depomedrol
stat (immediately) injection 80 mg. on a twice daily schedule(B.I.D) for 3
days to be followed by other oral steroids. One injection was given by him.
Despite the institution of Depomedrol, Anuradha’s condition
worsened from bad to worse in the next few days and Dr. Kunal Saha,
75contacted Respondent No. 1 from time to time for advice on telephone, who,
however, insisted on continuing Depomedrol in the same dose. Anuradha
was said to have also examined by two Consulting Dermatologists – Dr.
A.K. Ghoshal and Dr. S. Ghosh, who diagnosed disease to be a case of
Vasculitis. The injection, as suggested by Respondent No.1, however, was
continued to be given.
On or about 11th May, 1998 Respondent No.1 was informed by Kunal
that his wife’s condition had not been improving. The skin rash was
persisting alongwith the fever and palpable neck glands whereafter he was
recommended that Anuradha be hospitalised immediately. On the same date
Anuradha was admitted in the Advanced Medicare Research Institute
(AMRI) (Respondent No. 4). On being admitted she was examined by Dr.
Balaram Prasad, Respondent No.5, who also continued with the injection of
Depo-Medrol 80 mg.(2 ml.) I/M B.D. x 1 day.
Anuradha was examined by Respondent No.1 at 2.15 p.m. on the
same date. The prescription provided for Inj. ‘Depomedrol’ 80 mg IM twice
daily x 2 days (then 40 mg IM twice x days) among other things.
76On the basis of the said advise Anuradha was examined by Consultant
Dermatologist Dr. A.K. Ghoshal. Anuradha was diagnosed to be suffering
from TEN. The bed ticket reads as under :-
“Toxic Epidermal Necrolysis.
Separation of large sheets of skin from back and
limbs, many small/ large bulla on limbs. Dusky red
areas of vasculitis almost all over the body. Mild
conjunctivitis. Erosive lesions on tongue and buccal
mucosali.Adv.
Maintain fluid and electrolyte balance.
Maintain maximum asepsis.Continue same medicines.
Soframycin cream to apply on rash areas only
Capsule Zevit – 1 Cap daily
To be reviewed later.”Respondent No.3, Prof. Dr. Abani Roy Chowdhury, Consultant, as
recommended by Respondent No.12 was also consulted on 12th May, 1998.
It is however, stated that he did not examine the patient as he had not been
contacted by the hospital. Anuradha was also examined by Respondent
No.2, Dr. Baidyanath Halder, a Consultant Dermatologist of fame and
author of several Books on Skin Disorders. He also diagnosed that it could
be a case of TEN. He recommended treatment with Steroids like Pedmeslan
and and others and the application of ointments. Dr Halder found that
77Anuradha was suffering from Erithima plus blisters. However, no
abnormality in the eyes or lungs was detected. He, although opined that an
electrolytic balance of the patent should be maintained and steps should be
taken to prevent any secondary infection, but did not prescribe any medicine
or indicated the steps to be taken therefor.
Dr. Prasad referred the patient to the following Consultants.
(i) Dr. K. Nandy - a Plastic Surgeon ; (ii) Dr. Purnima Chatterjee - a Gynecologist ; (iii) Dr. S. Ahmed - an E.N.T. Surgeon ; (iv) Dr. S. Bhattacherjee ; and (v) Dr. N. Iqbal - General Surgeon.Her condition deteriorated further. On or about 17th May, 1998 Kunal
was advised to shift Anuradha to Breach Candy Hospital, Mumbai. For the
aforementioned purpose Respondent No.2 issued a certificate. Three words
in the said certificate, namely – “for better treatment” were said to be added.
A Chartered Plane was arranged for taking Anuradha to Mumbai from
Kolkata on 17th May, 2009. She was admitted in the said hospital at about
789.30 p.m. On her admission to the Breach Candy Hospital, it was recorded
inter alia :-
“Mrs. Anuradha Saha has been admitted to Breach
Candy Hospital, on 17.5.98 at night – 9.30 PM. Her
condition on admission is serious. She has been
accompanied by her husband Dr. Saha, who has
given the history of antibiotic injection for
respiratory tract injection – Rovamycin,
Routhromycin, Ampicillin and Ampiclox and
Nemuslide followed by development of Toixc
Epidermal Necrolysis. She has received T
Prednisolone 120 mg/day for 7 days and also Inj.
Depomedrol Im x 3 days. She has been
hemodynamically stable till now. She is able to
swallow liquids, which has been her only
nourishment over the past few days.”She was examined by Dr. Farokh E. Udwadia at the Breach Candy
Hospital in the afternoon of 18th May, 1998. His diagnosis was as under :-
“Patient has come with a diagnosis Toxic
Epidermal Necrolysis (TEN). She has had a number
of drugs at Calcutta form antibiotics to non-steroid
and inflammatory agents. Is there any way of
distinguishing this from a Stevens & Johnson
Syndrome? There is no skin left. The mucus of the
mouth, genitals and area is also severely affected.
And have not seen the evolution of the skin lesions
to the point where there is now no skin left. So far
there is no organ evolvement in particular. No
pulmonary lesions nor any urinary lesions (organs
commonly involved as in a Steven Johnson
Syndrome). In any case the basic management is
the same. I do feel that the dose of steroids used in
79Calcutta is either excessive – 120 mg. Daily for a
number of days, preceded by 80 mg Depomedral
Injections. I would not give more than 40 mg /day
Kg. body weight.”On the same date Kunal’s brother who is also a doctor practicing in
U.S.A. flew to Mumbai. He brought with him a new antibiotic known as
“Quinolone”. There was some difference of opinion between the brother-in-
law of Anuradha and Dr. Udwadia, which was noted by Dr. Udwadia. It
reads as under :-
“He was claiming of blood transfusion – insisted
that his blood or the relatives or friends blood be
used – no objection. But I have requested that this
is done quietly. The advice was to give whole
blood. My view is that `blood’ is being used to
increase Hb., and it is unusually accepted that to do
so one gives packed cell and not whole blood.
He was also advising the use of Erthropoitin as a
marrow stimulant. My view was that at the point of
time Erythropeitin will make no difference to her
condition. To increase her Hb., from the present
and Requested packed RBC infusions.He was keen on immediately giving a tonic
supplement. In my experience at this point of time,
Zinc supplement was not of immediate importance
that if gut was working and her external feed could
be increased, she would receive sufficient tonic.”80
However, some differences between Kunal and his elder brother on
one hand and Dr. Udwadia persisted. He noted as under :-
“Have had great problems with the husband and
brother-in-law. It is with great difficulty that I have
controlled myself. When presented with his
arrogance and condescends – merely and solely for
the patient’s sake. To keep the peace, I have
compromised on the following:To allow the use of Erythropoeitin. I reasoned that
though it cannot do much good, it does not do
harm.To allow the use of a Zinc preparation – totally
unnecessary but not likely to lead to Zinc
poisoning.I would not allow parental alimentation through the
same central line as fluids and electrolytes as I feel
that gut if viable used at IV alimentation at this
point of time may add to her hazards”.Her condition was better during 24th May and 25th May, 1998. She,
however, breathed her last on 28th May, 1998.
NOSOCOMIAL INFECTIONS:
Nosocomial infections are infections which are a result of treatment in
a hospital or a healthcare service unit, but secondary to the patient’s original
condition. Infections are considered nosocomial if they first appear 48 hours
or more after hospital admission or within 30 days after discharge. Thus it
81becomes the liability of the hospital to prevent such infection specially in the
cases where the patient has high risk of infection due to the nature of disease
suffered.
AMRI as also the other respondents say that the room was made
infection free. Certain restrictions on the visitors had also been taken. It is,
however, not disputed that the dressing of body surface by Dr. Kaushik
Nandy started only on 13th May, 1998. What type of dressing was to be
done is a matter of dispute. We may not go into the said question. But, we
must notice that in Breach Candy Hospital, the dressing was done in
operation theatre, firstly, on 18th May, 1998 and then on all subsequent days.
No dressing was done at AMRI in operation theatre.
It is now almost accepted worldwide that the hospital is liable to
prevent such infections specially in the case where the patient has high risk
thereof due to the nature of the disease suffered. It also almost stands
established that use of Depomedrol and other high dose of
glucocorticosteroid may first lead to immunosuppression which may in turn
lead to septisis.
82
In April, 1998, when she started suffering, she had skin rash. By the
time, she came to AMRI on 11th May, 1998, 25-30% of body surface area
was infected. Admittedly, by 14th May, 1998, her entire body except the
skull denuded of skin. Plastic Surgeon at Breach Candy Hospital who had
been doing the dressings on 19th May, 1998 stated that green tinge had
appeared on the back. Such a green tinge would not occur within a day.
Thus, infection was widespread. It might have been controlled to some
extent at Breach Candy Hospital. In the said hospital, the entire body was
put in bandage without leaving any part of the body open. It is only with a
view to control such bacterial infection, the antibiotics were administered.
C.3. FINDINGS AND ANALYSIS WITH RESPECT TO SO CALLED
CLEAVAGE OF OPINION
FINDINGS ON SO CALLED CLEAVAGE OF OPINION
Appellant, thus, has placed on record the view points of experts –
both of the pro-steroid and anti-steroid group. Would it amount to cleavage
of opinion so as to enable the court to arrive at a safe conclusion that no
negligence is proved or there was no deficiency in service? In other words,
the question is as to whether the treatment of Anuradha was in accordance
with the medical protocol. In our opinion, the answer must be rendered in
83the negative. Those who support use and administration of steroid do so
with note of caution. They in no uncertain terms state that the same should
be used at a preliminary stage. Respondents do not spell out as to what
would be the preliminary stage. The preliminary stage must have started
with the onset of the disease. She had been suffering from skin rash from 3rd
week of April, 1998. It increased with the passage of time. The cause of
such eruption was not ascertained. In fact what caused the onset of disease
was not known. It may be from Chinese food or it may even be from use of
vitamin.
On and from 7th May, 1998, she was prescribed injection Depomedrol
twice a day and Wysolone. It was continued upto 13th May, 1998, nobody
even thought of stopping the injection. Dr. Halder although stopped
Depomedrol injection from 13th May, 1998, but prescribed a high dose of
steroid.
No doctor posed unto themselves a basic question why despite use of
steroid, condition of the patient was going from bad to worse. It is agreed
across the board and at least during trial, that supportive treatment should
have been given. The medicine was propagated which did not exist. The
medical literatures were not consulted. Even for pulse therapy Depomedrol
could not have been used and only Solumedrol could have been used. Kunal
84in his evidence explained the difference between the two. Dr. Mukherjee in
his deposition indirectly accepted the same. Each of those pro-steroid group
spoke of a single injection. Nobody suggested on the face of the voluminous
medical literature and authoritative opinions of the experts that two
injections daily could be prescribed by any prudent physician. A great deed
of confusion was sought to be created between one kind of steroid and
another. Vague questions were asked from the experts to show that steroids
may be used but Dr. Pasricha stated that only a quick acting steroid should
be used. Depomedrol is not a quick acting steroid.
Kunal in his evidence categorically stated so in the following terms:
“Prednisolone can be used daily at 200 mgs for
multiple sclerosis. But if instead of Prednisolone,
Depomedrol which is Methyl Prednisolone Acetate
is used to this patient he or she is likely to die.
Depomedrol is not Prednisolone. And majority of
the dermatologists in the West do not do not use
any steroid whatsoever on TEN patients.”
“However there is no controversy even among the
“Pro-steroid” dermatologists that once more than
20% of the BSA is affected no steroid should be
used as it would only enhance the chance of
development of septicemia and death.”ANALYSIS
85The High Court as also the Commission principally proceeded on the
premise that the respondents herein are not liable either for any act of
criminal misconduct or negligence because of cleavage of opinion. The
cleavage of opinion, if any, as we have noticed hereinbefore, is between pro-
steroid group and anti-steroid group. Accepted treatment protocol so far as
the pro-steroid group is concerned has also been noticed by us. We have
proceeded to determine the question of negligence on the part of the
respondents herein principally on the premise that even if the opinion of the
pro-steroid group is followed, the respondents have failed and/or neglected
to even act strictly in terms of the treatment protocol laid down by them.
The opinion of the anti-steroid group appears to be more scientific and
structured but the same by itself, we are conscious of the fact, would not
lead us to the conclusion that the respondents are guilty of gross negligence.
We may, however, notice that Mr. Fitz Patrick in his book
Dermatology in General Medicine (5th Edition), inter alia, opined as under:-
“Treatment:
2. According to our view, agreement should be used
on following for the treatment of TEN:a. Treatment in burn units should be strived for
in exceptional cases but is not generally
necessary.86
b. Treatment has to be individually tailored
according to cause type and stage and
presence and type of complications.c. Systemic glucocorticoids should not be used
routinely but are justified in the early stages
of drug induced TEN. They should be given
in doses from 80 to 120 mg of
methlypredisolone per day by mouth, for
several days until disease progression has
ceased. Dosages should be tapered quickly
and cautiously since no further benefit can be
expected thereafter and the untoward effects
may then predominate.d. Treatment may focus on early detection and
prevention of the most fatal complication e.g.
overwhelming infection. Cultures from skin
and mucosal erosions, must be regularly
performed.e. Blood gases and fluid, electrolytes and
protein balance must be monitored and
adjusted appropriately. Fluid replacement
regimens as used for burn patients.f. Supportive care is of great importance and
particular attention must be paid to a high
calorie and high – protein diet.g. Debridgement of necrotic skin should not
performed before disease activity ceases.3. Course and Prognosis: The following factors appear
to be unfavourable prognostic signs: old age,
extensive skin lesions, nuetropenia, impaired renal
function and intake of multiple drugs. Septesemia,
gastrointestinal hemorrhage, pnuemoina and fluid
and electrolyte imbalance leading to
87renalinsufficiency are major complications leading
to death.”As noticed hereinbefore, precautions as also the course of actions
suggested by the authors have not been undertaken by the respondents. It is
to be noted that the learned authors’ expertise in the field is neither in doubt
nor in dispute, particularly when both parties have extensively relied
thereupon. Even the suspected offending drug was not withdrawn at later
stages. This drug is considered to be a real risk for the patient suffering from
TEN. The medicine has also been administered having regard to the
physical condition of the patient. They were required to be given only as a
part of the total program. We may also place on record that there has been a
cleavage of opinion in regard to mortality rate. Whereas according to the
one group of experts in TEN patients when properly treated and in particular
given supportive treatment, the mortality rate is 0-10%’ the respondents
contend that that in fact the mortality rate is quite high being 30-70%.
We would assume that the mortality rate is very high. If that be so,
we feel that the doctors should have been more careful. They should have
treated the patient upon exercise of more care and caution. For the said
purpose, if they had not been able to diagnose the disease properly or
identify the proper drug they would have undertaken some research. It is
88clear that they did not have any expertise in the field and therefore they
ought not to have behaved as experts
We are, therefore, of the opinion that the universally accepted
medicated treatment protocol had also not been followed.
It is also to be noted at this juncture, that there may well be a
difference of opinion on the course of action to be adopted while treating a
patient of TEN, but the treatment line followed by Dr. Mukherjee which
entailed administration of 80 mg of Depomedrol injection twice is not
supported by any school of thought. The treatment line, in this case, does not
flow from any considered affinity to a particular school of thought, but out
of sheer ignorance of basic hazards relating to use of steroids as also lack of
judgment.
C.4. BURDEN OF PROOF
Kunal had not only obtained opinion of a large number of experts, he
examined some of the including Dr. Anil Shinde P.W. 9,; Dr. Udwadia
(P.W.10) and, Dr. Salil Kumar Bhattacharyya, P.W. 11.
Respondents did not examine any expert. They, however, relied upon
some authorities to which we have referred to heretobefore. The onus of
proof, therefore, on a situation of this nature shifted to the respondents.
89While we say so we must place on record that we are not oblivious of
the fact that the principle of res ipsa loquitur may not be strictly applicable
in a criminal case, although certain authorities suggest application of the said
principle.
In Spring Meadows Hospital v. Harjol Ahluwalia, [(1998) 4 SCC 39],
this Court has held as under :-
“10. Gross medical mistake will always
result in a finding of negligence. Use of wrong drug
or wrong gas during the course of anaesthetic will
frequently lead to the imposition of liability and in
some situations even the principle of res ipsa
loquitur can be applied. Even delegation of
responsibility to another may amount to negligence
in certain circumstances. A consultant could be
negligent where he delegates the responsibility to
his junior with the knowledge that the junior was
incapable of performing of his duties properly.”However, in Rattan Singh v. State of Punjab, [(1979) 4 SCC 719},
this Court has held :-
“3. This, however, does not excuse the
accused from his rash driving of a “blind Leviathan
in berserk locomotion”. If we may adapt the words
of Lord Greene, M.R. : “It scarcely lies in the
mouth of the truck driver who plays with fire to
complain of burnt fingers”. Rashness and
negligence are relative concepts, not absolute
abstractions. In our current conditions, the law
under Section 304-A IPC and under the rubric of
Negligence, must have due regard to the fatal
90frequency of rash driving of heavy duty vehicles
and of speeding menaces. Thus viewed, it is fair to
apply the rule of res ipsa loquitur, of course, with
care. Conventional defences, except under
compelling evidence, must break down before the
pragmatic Court and must be given short shrift.
Looked at from this angle, we are convinced that
the present case deserves no consideration on the
question of conviction.”In B. Nagabhushanam v. State of Karnataka, [(2008) 5 SCC 730],this
Court held as under :-
“12. Reliance placed by Mr Kulkarni on Syad
Akbar v. State of Karnataka1 is not apposite. It
proceeded on the basis that res ipsa loquitur stricto
sensu would not apply to a criminal case as its
applicability in an action for injury by negligence is
well known. In Syad Akbar this Court opined:
(SCC p. 41, para 30):“30. Such simplified and pragmatic
application of the notion of res ipsa loquitur,
as a part of the general mode of inferring a
fact in issue from another circumstantial fact,
is subject to all the principles, the satisfaction
of which is essential before an accused can
be convicted on the basis of circumstantial
evidence alone. These are: Firstly, all the
circumstances, including the objective
circumstances constituting the accident, from
which the inference of guilt is to be drawn,
must be firmly established. Secondly, those
circumstances must be of a determinative
tendency pointing unerringly towards the
guilt of the accused. Thirdly, the
circumstances should make a chain so
complete that they cannot reasonably raise
91any other hypothesis save that of the
accused’s guilt. That is to say, they should be
incompatible with his innocence, and
inferentially exclude all reasonable doubt
about his guilt.”There cannot, however, be any doubt whatsoever that in the civil
appeal the said principle is applicable. It has clearly been held by this Court
that the onus of proof would shift on the respondents.
In Nizam Institute of Medical Sciences v. Prasanth S. Dhananka and
others, [2009 (7) SCALE 407] this Court held as under :-
“32. We are also cognizant of the fact that in a case
involving medical negligence, once the initial
burden has been discharged by the complainant by
making out a case of negligence on the part of the
hospital or the doctor concerned, the onus then
shifts on to the hospital or to the attending doctors
and it is for the hospital to satisfy the Court that
there was no lack of care or diligence. In Savita
Garg (Smt.) v. Director, National Heart Institute it
has been observed as under:Once an allegation is made that the patient
was admitted in a particular hospital and
evidence is produced to satisfy that he died
because of lack of proper care and
negligence, then the burden lies on the
hospital to justify that there was no
negligence on the part of the treating doctor
or hospital. Therefore, in any case, the
hospital is in a better position to disclose
what care was taken or what medicine was
92administered to the patient. It is the duty of
the hospital to satisfy that there was no lack
of care or diligence. The hospitals are
institutions, people expect better and efficient
service, if the hospital fails to discharge their
duties through their doctors, being employed
on job basis or employed on contract basis, it
is the hospital which has to justify and not
impleading a particular doctor will not
absolve the hospital of its responsibilities.”C.5. CONTRIBUTORY NEGLIGENCE
The High Court as also the Commission opined that the death of
Anuradha took place not because of any negligence on the part of the
doctors of AMRI but by reason of interference by Kunal Saha. It was on the
insistence of Kuanl Saha that the patient was transferred to Bombay. It has
been submitted that it was the infection which developed during
transportation which ultimately proved fatal.
Interference by Kunal at AMRI was sought to be proved through
Sutapa Chanda, Nursing Superintendant at AMRI, who appeared as DW-1.
However, the statement of the said Nursing Superintendent in regard to the
alleged interference by Kunal is not borne out from the record. As a matter
of fact she had not been able to explain the medicines which were to be
administered to her stating:-
93
“Q.38 (Ld. complainant counsel sows the witness
Exbt. 8). What do you understand by this line
“Fusys 200 mg. / weekly once”; – 3rd line from the
end?Ans. Regarding this question I like to say all
instructions for mediction in Exbt. 8 were carried
out by Dr. Kunal Saha but not by my nurses. If I
can not understand this instruction I would have
made queries and doctor would clear it. But I had
no such chance to make queries regarding this.”It is to be noted here that Nursing Superintendent being a professional
cannot take this plea. Moreover, the same is not borne out of records at
AMRI. Even if we assume this statement to be true, in a professional setting
of this nature, these interferences should have been resisted by them.
Interference cannot be taken to be an excuse for abdicating one’s
responsibility especially when an interference could also have been in the
nature of suggestion.
Same comments were said to have been made by Dr. Halder while
making his statement under Section 313 of the Code of Criminal Procedure.
They are admissible in evidence for the said purpose. Similarly the
statements made by Dr. Mukherjee and Dr. Halder in their written
statements before the National Commission are not backed by any evidence
on record. Even otherwise, keeping in view the specific defence raised by
94them individually, interference by Kunal, so far as they are concerned,
would amount to hearsay evidence and not direct evidence.
Dr. K. Nandy in his evidence stated that he was not allowed to change
the dressings on 15th May and 16th May, 1998. However, according to him,
he forced his decision to do the dressing on 17th May, 1998 before she was
taken away from the hospital.
However, it appears from the AMRI records that the name of Kunal
only appears once i.e. when he got Anuradha admitted in the hospital. His
name is not borne out from any other record. So far as the statement of Dr.
Nandy is concerned, Kunal’s explanation is that he did not follow the
medical protocol in the matter of dressing. This may or may not be correct.
We may notice that whenever any interference in contrast to the
AMRI was attempted to be made by the patient party at Breach Candy
Hospital, it had scrupulously been placed on record. Wherever “Dr. Saha”
appears in the record, it is evident that the same refers to the elder brother of
Kunal, who is a surgeon. However, when there is any discussion with both
the brothers, like in the case of Dr. Udwadia, it had been recorded `both of
them’.
95
It is accepted that the elder brother of Kunal came to Mumbai on 17th
May, 1998 itself. He brought with him a new antibiotic named “Quinolone”
which was not available in India. He persuaded Dr. Udwadia to administer
the said injection. This discussion between them has also been recorded.
Some adverse remarks have also been recorded with regard to the conduct of
Dr. Saha. Dr. Udwadia has noticed in the records of the Breach Candy
Hospital that he tolerated the said conduct on the part of the elder brother of
Kunal solely for the patient’s sake.
Though some of the suggestions of Dr. Saha did not seem particularly
useful to Dr. Udwadia, but those measures which were not harmful to the
patient were administered. We, however, may also notice that where Dr.
Udwadia thought that there could be some harm to the patient, he did not
agree thereto. He, therefore, acted in a professional manner.
We may also place on record that despite such elaborate and careful
treatment meted out to Anuradha, her condition had been worsening; Dr.
Udwadia even agreed to administer the injection “Quinolone” during her last
day as he might have thought that there was no harm in trying the same at
that juncture.
Respondents also sought to highlight on the number of antibiotics
which are said to have been administered by Kunal to Anuradha while she
96was in AMRI contending that the said antibiotics were necessary. Kunal,
however, submitted that the said antibiotics were prescribed by the doctors
at AMRI and he did not write any prescription. We would, however, assume
that the said antibiotics had been administered by Kunal on his own, but it
now stands admitted that administration of such antibiotics was necessary.
To conclude, it will be pertinent to note that even if we agree that
there was interference by Kunal Saha during the treatment, it in no way
diminishes the primary responsibility and default in duty on part of the
defendants. In spite of a possibility of him playing an over-anxious role
during the medical proceedings, the breach of duty to take basic standard of
medical care on the part of defendants is not diluted. To that extent,
contributory negligence is not pertinent. It may, however, have some role to
play for the purpose of damages.
C.6. NON-JOINDER OF NECESSARY PARTIES
Respondents contend that Dr. Kunal had been selective in prosecuting
three principal doctors on the criminal side who allegedly treated Anuradha
but some more before the Commission. Contending that no reason has been
assigned as to why case against Dr. A.K. Ghoshal as also Breach Candy
Hospital and doctors treating Anuradha at Bombay from 17th May, 1998 till
9728th May, 1998 had been given up, the learned counsel urged that these
appeals should be dismissed on that ground alone.
We are afraid that the aforementioned submission cannot be accepted
in view of the decision of this Court in Smt. Savita Garg (supra), wherein it
has been held:
” So far as the law with regard to the non-
joinder of necessary party under Code of Civil
Procedure, Order 1 Rule 9 and Order 1 Rule 10 of
the CPC there also even no suit shall fail because
of mis-joinder or non-joinder of parties. It can
proceed against the persons who are parties before
the Court. Even the Court has the power under
Order 1 Rule 10(4) to give direction to implead a
person who is a necessary party. Therefore, even if
after the direction given by the Commission the
concerned doctor and the nursing staff who were
looking after the deceased A.K. Garg have not
been impleaded as opposite parties it can not result
in dismissal of the original petition as a whole.”An argument has also been advanced that Anuradha was treated by as
many as 16 doctors and, thus, there was no reason as to why only the
respondents should have been proceeded against. Proceeding should be
initiated both under the criminal law as also the tort law only against those
who are specifically found to be guilty of criminal misconduct or medical
negligence or deficiency in service and not against all. Apart from making a
98general submission, it has not been pointed out as to what difference would
have been made if others were also impleaded as parties. The medical
records were before the court. The hospital records of both AMRI and
Breach Candy were also before it. AMRI records contained 22 pages,
records of Breach Candy runs into more than 400 pages. No party had relied
on any evidence other than those records as also the oral evidence and
documentary evidence brought on record by them. Respondents have also
not pointed out as to how treatment by any other doctor has contributed in
any manner to the death of Anuradha.
Submissions have also been made at the bar that Kunal issued notices
to a large number of persons but withdrew the cases against most of them. It
was placed before us that in the first notice there were as many as 26
addresses and in the complaint filed before the National Commission, there
were 19 addresses. Withdrawal of cases against some of them, in our
opinion, is not of much significance. The Directors of AMRI were
impleaded as parties. Cases against them had also been withdrawn and, in
our opinion, rightly so as most of them were liable in their personal capacity.
Dr. Kunal says that the proceeding against Breach Candy Hospital and
doctors treating Anuradha had been withdrawn as the principal grievance
against the hospital was that they did not have any burn ward although he
99was already informed thereabout. Burn ward was also not there in AMRI.
In fact, it was brought on record that no nursing home in Calcutta has a
separate burn ward. Absence of burn ward by itself, thus, might not be a
contributory factor although existence thereof was highly desirable keeping
in view the treatment protocol.
We must bear in mind that negligence is attributed when existing
facilities are not availed of. Medical negligence cannot be attributed for not
rendering a facility which was not available. In our opinion, if hospitals
knowingly fail to provide some amenities that are fundamental for the
patients, it would certainly amount to medical malpractice. As it has been
held in Smt. Savita Garg (supra), that a hospital not having basic facilities
like oxygen cylinders would not be excusable. Therein this Court has opined
that even the so-called humanitarian approach of the hospital authorities in
no way can be considered to be a factor in denying the compensation for
mental agony suffered by the parents. The aforementioned principle applies
to this case also in so far as it answers the contentions raised before us that
the three senior doctors did not charge any professional fees.
In any event, keeping in view of the said decision, we are of the firm
opinion that notices to a large number of persons and withdrawal of cases
100against some of them by itself cannot be considered to be a relevant factor
for dismissal of these appeals.
D. CIVIL LIABILITY UNDER TORT LAW AS ALSO UNDER
CONSUMER PROTECTION ACT
In this case, we are concerned with the extent of negligence on the
part of the doctors, if any, for the purpose of attracting rigours of Section
304A of the Indian Penal Code as also for attracting the liability to pay
compensation to the appellant in terms of the provisions of the Consumer
Protection Act, 1986. We intend to deal with these questions separately.
It is noteworthy that standard of proof as also culpability requirements
under Section 304 -A of Indian Penal Code stands on an altogether different
footing. On comparison of the provisions of Penal Code with the thresholds
under the Tort Law or the Consumer Protection Act, a foundational principle
that the attributes of care and negligence are not similar under Civil and
Criminal branches of Medical Negligence law is borne out. An act which
may constitute negligence or even rashness under torts may not amount to
same under section 304 – A.
Bearing this in mind, we further elaborate on both the questions
separately.
101
D.1. LAW OF NEGLIGENCE UNDER TORT LAW
Negligence is the breach of a duty caused by the omission to do
something which a reasonable man, guided by those considerations which
ordinarily regulate the conduct of human affairs would do, or doing
something which a prudent and reasonable man would not do. [See Law of
Torts, Ratanlal & Dhirajlal Twenty-fourth Edition 2002, at p.441-442]
Negligence means “either subjectively a careless state of mind, or
objectively careless conduct. It is not an absolute term but is a relative one;
is rather a comparative term. In determining whether negligence exist in a
particular case, all the attending and surrounding facts and circumstance
have to be taken into account.” [See Municipal Corpn. Of Greater Bombay
v. Laxman Iyer, (2003) 8 SCC 731, para 6; Adavanced Law Lexicon, P
Ramanatha Aiyar, 3rd ed. 2005, p. 3161]
Negligence is strictly nonfeasance and not malfeasance. It is the
omission to do what the law requires, or the failure to do anything in a
manner prescribed by law. It is the act which can be treated as negligence
without any proof as to the surrounding circumstances, because it is in
violation of statute or ordinance or is contrary to the dictates of ordinary
prudence.
102
In Bolam v. Friern Hospital Management Committee, [(1957) 2 All
ER 118], the law was stated thus:
“Where you get a situation which involves the use
of some special skill or competence, then the
test…..is the standard of ordinary skilled man
exercising and professing to have that special skill.
A man need not possess the highest expert skill; it
is well-established law that it is sufficient if he
exercises the ordinary skill of an ordinary
competent man exercising that particular art….[A doctor] is not guilty of negligence if he
has acted in accordance with a practice accepted as
proper by a responsible body of medical men
skilled in that particular art….Putting it the other
way round, a [doctor] is not negligent, if he [has
acted] in accordance with such a practice, merely
because there is a body of opinion which [takes] a
contrary view.”It has been laid down that an ordinary skilled professional standard of
care for determining the liability of medical professional should be followed.
(See Maynard v. West Midland Regional Health, Authority, [(1985) 1 All
ER 635 (HL)])
Recently in Martin F.D’ Souza v. Mohd. Ishfaq, [ (2009) 3 SCC 1],
this Court laid down the precautions which doctors/hospitals etc. should
have taken, in the following terms :-
103
“(a) Current practices, infrastructure, paramedical
and other staff, hygiene and sterility should be
observed strictly….(b) No prescription should ordinarily be given
without actual examination. The tendency to give
prescription over the telephone, except in an acute
emergency, should be avoided.(c) A doctor should not merely go by the version
of the patient regarding his symptoms, but should
also make his own analysis including tests and
investigations where necessary.(d) A doctor should not experiment unless
necessary and even then he should ordinarily get a
written consent from the patient.(e) An expert should be consulted in case of any
doubt….”In fact, the Bolam case in common laws jurisdictions is weakened in
recent years by reasons of series of decisions in Australia [Rogers v.
Whitaker: (1992) 109 Aus LR 625 and Roenbreg v. Percival 2001 HCA 18];
Canada [Ribl v. Hughes: (1980) 114 DLR 3d 1] and the United States and
even in the United Kingdom.
We may refer to Bolitho v. City and Hackney Health Authority,
[(1997) 4 All ER 771 (HL)], where the Court got away from yet another
aspect of Bolam case. It was observed :-
104
” The court is not bound to hold that a
defendant doctor escapes liability for negligent
treatment or diagnosis just because he leads
evidence from a number of medical experts who
are genuinely of opinion that the defendant’s
treatment or diagnosis accorded with sound
medical practice. The use of these adjectives –responsible, reasonable and respectable – all show
that the court has to be satisfied that the exponents
of the body of opinion relied upon can demonstrate
that such opinion has a logical basis. In particular
in cases involving, as they so often do, the
weighing of risks against benefits, the judge before
accepting a body of opinion as being responsible,
reasonable and respectable, will need to be
satisfied that, in forming their views, the experts
have directed their minds to the question of
comparative risks and benefits and have reached a
defensible conclusion on the matter.”In this regard it would be imperative to notice the views rendered in
Jacob Mathew v. State of Punjab, [(2005) 6 SCC 1, where the court came
to the conclusions:
(i) Mere deviation from normal professional practice is not
necessarily evidence of negligence.
(ii) Mere accident is not evidence of negligence
(iii) An error of judgment on the part of a professional is not
7negligence per se.
105
(iv) Simply because a patient has not favourably responded to a
treatment given by a physician or a surgery has failed, the
doctor cannot be held liable per se by applying the doctrine
of res ipsa loquitor.
RIGHT OF THE PATIENT TO BE INFORMED
The patients by and large are ignorant about the disease or side or
adverse affect of a medicine. Ordinarily the patients are to be informed
about the admitted risk, if any. If some medicine has some adverse affect or
some reaction is anticipated, he should be informed thereabout. It was not
done in the instant case.
In Sidaway v. Board of Governors of Bethlem Royal Hospital and
the Maudsley Hospital, [ [1985] All ER 643 ], the House of Lords, inter alia
held as under :-
“The decision what degree of disclosure of
risks is best calculated to assist a particular patient
to make a rational choice as to whether or not to
undergo a particular treatment must primarily be a
matter of clinical judgment.An issue whether non-disclosure of a
particular risk or cluster of risks in a particular case
should be condemned as a breach of the doctor’s
duty of care is an issue to be decided primarily on
the basis of expert medical evidence. In the event
of a conflict of evidence the judge will have to
106decide whether a responsible body of medical
opinion would have approved of non-disclosure in
the case before him.A judge might in certain circumstances come
to the conclusion that disclosure of a particular risk
was so obviously necessary to an informed choice
on the part of the patient that no reasonably prudent
medical man would fail to make it, even in a case
where no expert witness in the relevant medical
field condemned the non-disclosure as being in
conflict with accepted and responsible medical
practice.”The law on medical negligence also has to keep up with the advances
in the medical science as to treatment as also diagnostics. Doctors
increasingly must engage with patients during treatments especially when
the line of treatment is a contested one and hazards are involved. Standard of
care in such cases will involve the duty to disclose to patients about the risks
of serious side effects or about alternative treatments. In the times to come,
litigation may be based on the theory of lack of informed consent. A
significant number of jurisdictions, however, determine the existence and
scope of the doctor’s duty to inform based on the information a reasonable
patient would find material in deciding whether or not to undergo the
proposed therapy. [See Canterbury v. Spence, 464 F.2d 772 (D.C. Cir.
1972), cert. denied, 409 U.S. 1064 (19r72); see also Cobbs v. Grant, 8 Cal.
3d 229, 104 Cal. Rptr. 505, 502 P.2d 1 (1972); Hamiltorn v. Hardy, 37 Colo.
107App. 375, 549 P.2d 1099 (1976)]. In this respect, the only reasonable
guarantee of a patient’s right of bodily integrity and self-determination is for
courts to apply a stringent standard of disclosure in conjunction with a
presumption of proximate cause. At the same time, a reasonable measure of
autonomy for the doctor is also pertinent to be safeguarded from
unnecessary interference.
D.2. TRANSPORTATION
So far as transportation of Anuradha from Kolkata to Mumbai is
concerned, we must place on record that a certificate in that behalf was
given by Dr. Baidyanath Halder correctness whereof, except for the words
“for better treatment” is not in dispute. Dr. Halder does not contend that the
contents of the same are wrong. He merely says that the same was issued at
the instance of the patient. The submission of Dr. Halder that he had issued
the certificate without seeing the patient cannot be believed. If that be so,
such a certificate could have been issued by Dr. Balram Prasad and/or any
other doctor. Why he had taken the burden of issuing such a certificate is
not explained.
We are of the opinion that a conclusion as to whether the words “for
better treatment” have been inserted in the said certificate or not or the same
108was done at the instance of Kunal, is wholly unnecessary for our purpose.
The only question which arises is as to whether there was any risk of
Anuradha developing infection due to exposure during transportation. She
was flown to Mumbai by an exclusive chartered flight (air ambulance) of
East-West Rescue of Delhi. Kunal had to pay about $ 2000 for the said
purpose. Respondents did not suggest that the service provided by the said
airlines was of inferior character or sufficient precautions were not taken
during transportation. In fact, the condition of Anuradha was so critical that
there was no other option but to take her to a better hospital. Her
transportation to Mumbai was necessary and was not an act borne out of
desperation alone.
We may notice that even a couple of Kunal’s friends, who were
doctors, came to Mumbai by Jet Airways flight.
It appears that East West Rescue of Delhi, which provided air
ambulance, must have taken all necessary precautions. Although lot of
literature on the subject relating to the services of the said airlines showing
that it is considered to be one of best in the world is available, we refrain
from dealing with the same, as it is not necessary.
Dr. Udwadia made a comment that transportation of Anuradha from
Kolkata to Mumbai may have exposed her to infection. He, however, added
109a proviso thereto – unless better care was taken. There was no reason as to
why the proper care was not taken, particularly seeing her condition. There
is no evidence on record leading to an opposite conclusion. Dr. Nandy,
stated dressing was necessary before transportation. He must have done so
keeping in view the necessity of prevention of further infection during flight.
At Bombay, Dr. Kulkarni noticed a green patch showing old infection. It
must have escaped the notice of even Dr. Nandy. Dr. Kulkarni noticing the
same, observed that the patient’s condition was worse than he anticipated.
D.3. LEGITIMATE EXPECTATION
Kunal approached the best doctors available. He admitted his wife at
AMRI on the recommendation of Dr. Mukherjee, evidently, expecting the
best possible treatment from the renowned doctors and a renowned hospital.
It was not too much for a patient to expect the best treatment from the
doctors of the stature of Dr. Mukherjee, Dr. Halder and Dr. Abani Roy
Chowdhury. Services of other experts in fields were requisitioned by the
Hospital. References were made and the Hospital on the basis of the
recommendations made by the doctors themselves consulted the best doctors
in their respective fields. Kunal or Anuradha or his relatives never interfered
therewith. They did not call any doctor of their choice to the Hospital. In
fact, after Dr. A.K. Ghoshal came to know that Anuradha was suffering from
110TEN, he suggested a line of treatment which was not adhered to keeping in
view the fact that Dr. Halder and hospital authorities were in charge of the
case.
The standard of duty to care in medical services may also be inferred
after factoring in the position and stature of the doctors concerned as also the
hospital; the premium stature of services available to the patient certainly
raises a legitimate expectation. We are not oblivious that the source of the
said doctrine is in administrative law. A little expansion of the said doctrine
having regard to an implied nature of service which is to be rendered, in our
opinion, would not be quite out of place.
AMRI makes a representation that it is one of the best hospitals in
Calcutta and provides very good medical care to its patients. In fact the
learned Senior Counsel appearing on behalf of the respondents, when
confronted with the question in regard to maintenance of the nurses register,
urged that it is not expected that in AMRI regular daily medical check-up
would not have been conducted. We thought so, but the records suggest
otherwise. The deficiency in service emanates therefrom. Even in the
matter of determining the deficiency in medical service, it is now well-
settled that if representation is made by a doctor that he is a specialist and
111ultimately it turns out that he is not, deficiency in medical services would be
presumed.
We may notice some of the decisions in this behalf.
In Smt. Savita Garg v. The Director, National Heart Institute [2004 (8)
SCALE 694 : (2004) 8 SCC 56], this Court opined:
“It is the common experience that when a patient
goes to a private clinic, he goes by the reputation
of the clinic and with the hope that proper care will
be taken by the Hospital authorities. It is not
possible for the patient to know that which doctor
will treat him. When a patient is admitted to a
private clinic/ hospital it is hospital/ clinic which
engages the doctors for treatment. …They charge
fee for the services rendered by them and they are
supposed to bestow the best care.”D.4. INDIVIDUAL LIABILITY OF THE DOCTORS
There cannot be, however, by any doubt or dispute that for
establishing medical negligence or deficiency in service, the courts would
determine the following:
(i) No guarantee is given by any doctor or surgeon that the patient
would be cured.
112
(ii) The doctor, however, must undertake a fair, reasonable and
competent degree of skill, which may not be the highest skill.
(iii) Adoption of one of the modes of treatment, if there are many, and
treating the patient with due care and caution would not constitute
any negligence.
(iv) Failure to act in accordance with the standard, reasonable,
competent medical means at the time would not constitute a
negligence. However, a medical practitioner must exercise the
reasonable degree of care and skill and knowledge which he
possesses. Failure to use due skill in diagnosis with the result that
wrong treatment is given would be negligence.
(v) In a complicated case, the court would be slow in contributing
negligence on the part of the doctor, if he is performing his duties
to be best of his ability.
Bearing in mind the aforementioned principles, the individual liability
of the doctors and hospital must be judged.
We enumerate heretobelow the duty of care which ought to have been
taken and the deficiency whereof is being complained of in the criminal case
113and the civil case, respectively, so far as respondent Nos. 1 to 3 are
concerned.
When Dr. Mukherjee examined Anuradha, she had rashes all over her
body and this being the case of dermatology, he should have referred her to
a dermatologist. Instead, he prescribed “Depomedrol” for the next 3 days on
his assumption that it was a case of “vasculitis”. The dosage of 120 mg
Depomedrol per day is certainly a higher dose in case of a TEN Patient or
for that matter any patient suffering from any other bypass of skin disease
and the maximum recommended usage by the drug manufacturer has also
been exceeded by Dr. Mukherjee. On 11th May, 1998, the further
prescription of Depomedrol without diagnosing the nature of the disease is a
wrongful act on his part.
According to general practice, long acting steroids are not advisable in
any clinical condition, as noticed hereinbefore. However, instead of
prescribing to a quick acting steroid, the prescription of a long acting steroid
without foreseeing its implications is certainly an act of negligence on his
part without exercising any care or caution. As it has been already stated by
the Experts who were cross examined and the authorities that have been
submitted that the usage of 80-120 mg is not permissible in TEN.
114Furthermore, after prescribing a steroid, the effect of
immunosuppression caused due to it, ought to have been foreseen. The
effect of immunosuppression caused due to the use of steroids has affected
the immunity of the patient and Dr. Mukherjee has failed to take note of the
said consequences.
After taking over the treatment of the patient and detecting TEN, Dr.
Halder ought to have necessarily verified the previous prescription that has
been given to the patient. On 12th May, 1998 although `depomedrol’ was
stopped, Dr. Halder did not take any remedial measures against the
excessive amount of `depomedrol’ that was already stuck in the patient’s
body and added more fuel to the fire by prescribing a quick acting steroid
`Prednisolone’ at 40mg three times daily, which is an excessive dose,
considering the fact that a huge amount of “Depomedrol” has been already
accumulated in the body.
Life saving `supportive therapy’ including IV fluids/ electrolyte
replacement, dressing of skin wounds and close monitoring of infection is
mandatory for proper care of TEN patients. Skin(wound) swap and blood
tests also ought to be performed regularly to detect the degree of infection.
Apart from using the steroids, aggressive supportive therapy that is
considered to be rudimentary for TEN patients was not provided by Dr.
115Halder. Further `vital-signs’ of a patient such as temperature, pulse, intake-
output and blood pressure were not monitored. All these factors are
considered to be the very basic necessary amenities to be provided to any
patient, who is critically ill. The failure of Dr. Halder to ensure that these
factors are monitored regularly is certainly an act of negligence.
Occlusive dressing were carried as a result of which the infection had
been increased. Dr Halder’s prescription was against the Canadian treatment
protocol reference to which we have already made herein before.
It is the duty of the doctors to prevent further spreading of infections.
How that is to be done is the doctors concern. Hospitals or nursing homes
where a patient is taken for better treatment should not be a place for getting
infection.
After coming to know that the patient is suffering from TEN, Dr.
Abani Roy Chowdhury ought to have ensured that supportive therapy had
been given. He had treated the patient along with Dr. Halder and failed to
provide any supportive therapy or advise for providing IV fluids or other
supplements that is a necessity for the patient who was critically ill.
116As regards, individual liability of the respondent Nos 4, 5 and 6 is
concerned, we may notice the same hereunder.
As regards AMRI, it may be noticed:
(i) Vital parameters of Anuradha were not examined between
11.05.1998 to 16.05.1998 (Body Temperature, Respiration Rate,
pulse, BP and urine input and output)
(ii)I.V. Fuid not administered. (I.V. fluid administration is absolutely
necessary in the first 48 hours of treating TEN)
As regards, Dr. Balaram Prasad, Respondent No. 5, it may be noticed:
(i) Most Doctors refrain from using steroids at the later stage of the
disease – due to the fear of Sepsis, yet he added more steroids in the
form of quick – acting “Prednisolone” at 40g three times a day.
(ii)He stood as second fiddle to the treatment and failed to apply his own
mind.
(iii)No doctor has the right to use the drug beyond the maximum
recommended dose.
117
So far as the judgment of the Commission is concerned, it was clearly
wrong in opining that there was no negligence on the part of the hospital or
the doctors. We are, however, of the opinion, keeping in view the fact that
Dr. Kaushik Nandy has done whatever was possible to be done and his line
of treatment meets with the treatment protocol of one of the experts, viz.
Prof. Jean Claude Roujeau although there may be otherwise difference of
opinion, that he cannot be held to be guilty of negligence.
D.5. CONCLUSION
We remit the case back to the Commission only for the purpose of
determination of quantum of compensation.
The principles of determining compensation are well-known. We
may place on record a few of them.
In Oriental Insurance Company Limited v. Jashuben and Others
[(2008) 4 SCC 162], this Court held:
“28. We, therefore, are of the opinion that what
would have been the income of the deceased on
the date of retirement was not a relevant factor in
the light of peculiar facts of this case and, thus, the
approach of the Tribunal and the High Court must
be held to be incorrect. It is impermissible in law
to take into consideration the effect of revision in
scale of pay w.e.f. 1.1.1997 or what would have
been the scale of pay in 2002.118
29. The loss of dependency, in our opinion, should
be calculated on the basis as if the basic pay of the
deceased been Rs. 3295/- X 2 = Rs. 6,590/-,
thereto should be added 18.5% dearness allowance
which comes to Rs. 1219/-, child education
allowance for two children @ Rs. 240/- X 2 = Rs.
480 and child bus fair Rs. 160 X 2 = Rs. 320/-
should have been added which comes to Rs.
8,609/-.30. From the aforementioned figure 1/3rd should
be deducted. After deduction, the amount of
income comes to Rs. 5,738/- per month [Rs. 8609/-– Rs. 2871/-] and the amount of compensation
should be determined by adopting the multiplier of
13, which comes to Rs. 8,95,128/-31. In the present case, the High Court itself has
applied the multiplier of 13. We are of the opinion
that no interference therewith is warranted. We
furthermore do not intend to interfere with the rate
of interest in the facts and circumstance of the
case.”Indisputably, grant of compensation involving an accident is within
the realm of law of torts. It is based on the principle of restitution in
integrum. The said principle provides that a person entitled to damages
should, as nearly as possible, get that sum of money which would put him in
the same position as he would have been if he had not sustained the wrong.
[See Livingstone v. Rawyards Coal Co. [ (1880) 5 AC 25 ].
119When a death occurs the loss accruing to the dependent must be taken
into account; the balance of loss and gain to him must be ascertained ; the
position of each dependent in each case may have to be considered
separately [ See Davis v. Powell Duffrya Associated Collieries Ltd.
[ (1942) AC 601 ]. The said principle has been applied by this Court in
Gobald Motor Service Ltd., Allahabad v. R.M.K. Veluswami, [AIR 1962
SC 1 ].
Loss of wife to a husband may always be truly compensated by way
of mandatory compensation. How one would do it has been baffling the
court for a long time. For compensating a husband for loss of his wife,
therefore, courts consider the loss of income to the family. It may not be
difficult to do when she had been earning. Even otherwise a wife’s
contribution to the family in terms of money can always be worked out.
Every housewife makes contribution to his family. It is capable of being
measured on monetary terms although emotional aspect of it cannot be. It
depends upon her educational qualification, her own upbringing, status,
husband’s income, etc.
This Court, we may notice, has laid down certain norms for grant of
compensation for the death of members of family including the loss of child
120in some of its decisions. [See Lata Wadhwa v. State of Bihar (2001) 8 SCC
197 and R.K. Malik and Anr. v. Kiran Pal & Ors. 2009 (8) SCALE 451]
In R.D. Hattangadi v. Pest Control (India) (P) Ltd. [AIR 1995 SC
755], this Court observed:
“Broadly speaking while fixing an amount of
compensation payable to a victim of an accident,
the damages have to be assessed separately as
pecuniary damages and special damages.
Pecuniary damages are those which the victim has
actually incurred and which are capable of being
calculated in terms of money; whereas non-
pecuniary damages are those which are incapable
of being assessed by arithmetical calculations. In
order to appreciate two concepts pecuniary
damages may include expenses incurred by the
claimant: (i) medical attendance; (ii) loss of
earning of profit up to the date of trial; (iii) other
material loss. So far non-pecuniary damages are
concerned, they may include (i) damages for
mental and physical shock, pain and suffering,
already suffered or likely to be suffered in future;(ii) damages to compensate for the loss of
amenities of life which may include a variety of
matters i.e. on account of injury the claimant may
not be able to walk, run or sit; (iii) damages for the
loss of expectation of life, i.e., on account of injury
the normal longevity of the person concerned is
shortened; (iv) inconvenience, hardship,
discomfort, disappointment, frustration and mental
stress in life.”121
The Commission must, therefore, while arriving at the adequate
compensation bear in mind all these relevant facts and circumstances.
E. ASSESSING CRIMINAL CULPABILITY
UNDER SECTION 304-AE.1. CRIMINAL NEGLIGENCE UNDER SECTION 304-A
Criminal Medical Negligence is governed by Section 304A of the
Indian Penal Code. Section 304-A of the Indian Penal Code reads as under:-
“304-A. Causing death by negligence.- Whoever
causes the death of any person by doing any rash
or negligent act not amounting to culpable
homicide, shall be punished with imprisonment of
either description for a term which may extend to
two years, or with fine, or with both.”Essential ingredients of Section 304-A are as under:-
(i) Death of a person (ii) Death was caused by accused during any rash or negligence act.(iii) Act does not amount to culpable homicide.
And to prove negligence under Criminal Law, the prosecution must
prove:
122
(i) The existence of duty.
(ii)A breach of the duty causing death.
(iii) The breach of the duty must be characterized as gross
negligence.
[See R. v. Prentice and R v. Adomako: [1993] 4 All ER 935]
The question in the instant case would be whether the Respondents are
guilty of criminal negligence. Criminal negligence is the failure to exercise
duty with reasonable and proper care and employing precautions guarding
against injury to the public generally or to any individual in particular.
It is, however, well settled that so far as the negligence alleged to have
been caused by medical practitioner is concerned, to constitute negligence,
simple lack of care or an error of judgment is not sufficient. Negligence
must be of a gross or a very high degree to amount to Criminal Negligence.
Medical science is a complex science. Before an inference of medical
negligence is drawn, the court must hold not only existence of negligence
but also omission or commission on his part upon going into the depth of the
working of the professional as also the nature of the job. The cause of death
should be direct or proximate. A distinction must be borne in mind between
civil action and the criminal action.
123
The jurisprudential concept of negligence differs in civil and criminal
law. What may be negligence in civil law may not necessarily be negligence
in criminal law. For negligence to amount to an offence the element of mens
rea must be shown to exist. For an act to amount to criminal negligence, the
degree of negligence should be much high degree. A negligence which is not
of such a high degree may provide a ground for action in civil law but
cannot form the basis for prosecution. To prosecute a medical professional
for negligence under criminal law it must be shown that the accused did
something or failed to do something which in the given facts and
circumstances no medical professional in his ordinary senses and prudence
would have done or failed to do.
SHIFTING OF BLAME
It is also of some great significance that both in the criminal as also the
civil cases, the concerned doctors took recourse to the blame game. Some of
them tried to shirk their individual responsibilities. We may in this behalf
notice the following:
(i) In response to the notice of Dr. Kunal, Dr. Mukherjee says that
Depomedrol had not been administered at all. When confronted
124with his prescription, he suggested that the reply was not
prepared on his instructions, but on the instruction of AMRI.
(ii) Dr. Mukherjee, thus, sought to disown his prescription at the first
instance. So far as his prescription dated 11th May, 1998 is
concerned, according to him, because he left Calcutta for
attending an international conference, the prescription issued by
him became non-operative and, thus, he sought to shift the blame
on Dr. Halder.
(iii) Dr. Mukherjee and Dr. Halder have shifted the blame to Dr.
Prasad and other doctors. Whereas Dr. Prasad counter-charged
the senior doctors including the respondent No. 2 stating:
“Prof. B.N. Halder (Respondent No. 2) was
so much attached with the day to day treatment of
patient Anuradha that he never found any
deficiency in overall management at AMRI so
much so that he had himself given a certificate that
her condition was very much fit enough to travel to
Mumbai…”In answer to a question as to whether Dr. Halder had given specific
direction to him for control of day to day medicine to Anuradha, he stated:
“…this was done under the guidance of Dr.
Sukumar Mukherjee (Respondent No. 1), Dr. B.N.
Halder (Respondent No. 2) and Dr. Abani
Roychowdhury (Respondent No. 3)”125
He furthermore stated that those three senior doctors primarily decided
the treatment regimen for Anuradha at AMRI.
(iv) Dr. Kaushik Nandy had also stated that three senior doctors were
incharge of Anuradha’s treatment.
(v) AMRI states that the drugs had been administered and nursing
care had been given as per the directions of the doctors.
(vi) Respondent Nos. 5 and 6, therefore, did not own any individual
responsibility on themselves although they were independent
Physicians with Post Graduate medical qualifications.
In `Errors, Medicine and the Law’, Cambridge University Press, p.14.,
the authors, Alan Merry and Alexander McCall Smith, 2001 ed., stated:
“Many incidents involve a contribution from
more than one person, and this case is an example.
It illustrates the tendency to blame the last
identifiable element in the claim of causation – the
person holding the `smoking gun’. A more
comprehensive approach would identify the
relative contributions of the other failures in the
system, including failures in the conduct of other
individuals…”In R v. Yogasa Karan [1990] 1 NZLR 399, the New Zealand Court
opined that the hospital is in a better position to disclose what care was taken
126or what medicine was administered to the patient. It is the duty of the
hospital to satisfy that there was no lack of care or diligence. The hospitals
are institutions, people expect better and efficient service, if the hospital fails
to discharge their duties through their doctors, being employed on job basis
or employed on contract basis, it is the hospital which has to justify and not
impleading a particular doctor will not absolve the hospital of its
responsibilities. [See also Errors, Medicine and the Law, Alan Merry and
Alexander McCall Smith, 2001 ed., Cambridge University Press, p.12]
It is generally expected that very senior doctors would behave
responsibly, and they were entitled to take any defence which is available to
them but they should not resort to mudslinging. This being a case where
both sides being doctors, fair dealings were expected from them.
CUMULATIVE EFFECT OF NEGLIGENCE
A patient would feel the deficiency in service having regard to the
cumulative effect of negligence of all concerned. Negligence on the part of
each of the treating doctors as also the hospital may have been contributing
factors to the ultimate death of the patient. But, then in a case of this nature,
the court must deal with the consequences the patient faced keeping in view
the cumulative effect.
127
In the instant case, negligent action has been noticed with respect to
more than one respondent. A cumulative incidence, therefore, has led to the
death of the patient. It is to be noted that doctrine of cumulative effect is not
available in criminal law. The complexities involved in the instant case as
also differing nature of negligence exercised by various actors, make it very
difficult to distil individual extent of negligence with respect to each of the
respondent. In such a scenario finding of medical negligence under section
304-A cannot be objectively determined.
E.2. CONCLUSION
. In view of our discussions made hereinbefore, we are of the opinion
that for the death of Anuradha although Dr. Mukherjee, Dr. Halder, Dr.
Abani Roy Chowdhury, AMRI, Dr. B. Prasad were negligent, the extent
thereof and keeping in view our observations made hereinbefore, it cannot
be said that they should be held guilty for commission of an offence under
Section 304-A of the Indian Penal Code. We furthermore in a case of this
nature do not intend to exercise our discretionary jurisdiction under Article
136 of the Constitution of India having regard to the fact that a judgment of
acquittal has been recorded by the Calcutta High Court.
F. OBSERVATIONS OF THE CALCUTTA HIGH COURT
128We must express our agony in placing on record that the Calcutta High
Court in its judgment has made certain observations which apart from being
not borne out from the records, are also otherwise highly undesirable.
Some of the conclusions arrived at by the High Court are not based on
the findings emerging from the records. These conclusions are as produced
as under:
“28…On 24.5.1998, it was noted “wounds were
healing well, epidermal islands have appeared over
palms, soles and trunk ………….. no obvious
Pseudomonas Colony like before”. All these noting
in the record of Breach Candy Hospital indicate
that her skin had started healing and undoubtedly,
such healing was outcome of effective treatment.
This betterment of skin lesion in the instant case
could have been due to timely and effective
treatment, undoubtedly with steroids. This may
indicate the benefit of treatment at Calcutta…It was furthermore stated:
“32. In this connection it is also to be mentioned
that the death certificate alone cannot rule out the
possibility of accidental suicidal or homicidal
cause of the death. A post-mortem examination
alone could rule out the possibility of these three
kinds of death….On the other hand, the
improvement of Anuradha as noticed before
25.5.1998 indirectly supports the argument that the
treatment at Calcutta was at best not wrongly
directed.”129
….
“119…But in the present case, it indicates that
there was no fixed treatment, and no faith was
reposed on any of the accused doctors and over-
jealousness of the patient party practically brought
the untimely death of a young lady.The High Court observed that Anuradha died because of interference
of Kunal. Such an observation was made on the basis of some
representations although his name did not appear in the records of AMRI. It
was stated:
“124. At the close, it is to be pointed out that
Dr. Kunal Saha did not repose faith on any
institution as can be ascertained from his conduct
discussed hereinabove in details. He also failed to
take the investigating agency of this country into
confidence and in paragraph 25 of the complaint, it
was noted –“that the accused persons are highly
influential and are likely to interfere with
investigation and as such, complainant would be
left with no other alternative than to institute the
complaint before the highest magistracy of the
Sessions Division of 24-Paraganas (South)”. It is
rightly contended by the learned counsel appearing
on behalf of the accused doctors that such an
action may lead to two conclusions :–(i) The complainant has no confidence on the
police investigation of this country, or,(ii) The police investigation could unveil
some untold facts or circumstances leading to the
untimely death of Anuradha.130
Be that as it may, by filing a complaint for the
purpose of proving the rash and negligent act
against the three specialized doctors, the
complainant party intentionally took upon
themselves a heavy burden of proving the case
which they actually failed to discharge. So it was
claimed to be an uneven battle, which was
declared by the complainant party without being
aware of the law on the subject and the
consequences. It is needless to mention that now-a-
days there is an attempt amongst the patient party
to lodge complaint against the attending doctors
for the purpose of their punishment. On several
occasions patient party also ransacked the hospitals
or chambers of the doctors and mishandled them
on the plea of negligence to duty. In this way the
doctors have been suffering from fear psychosis.”We must also express our great dissatisfaction when the Calcutta High
Court stated:
“121. But it is sufficiently clear that a man of
the medical field now residing at United States
with family after acquiring citizenship of that
country has challenged the conduct and integrity of
the three Professors. In this connection, I deem it
proper to quote a remark of Lord Denning MR in
White House v. Jordan (supra);“……………. Take heed of what has happened
in the United States. ‘Medical malpractice’ cases
there are very worrying, especially as they are tried
by juries who have sympathy for the patient and
none for the doctor who is insured. The damages
are colossal. The doctors insure but the premiums
become very high ; and these have to be passed on
in fees to the patients. Experienced practitioners
131are none to have refused to treat patients for fear of
being accused of negligence. Young men are even
deterred from entering the profession because of
the risks involved. In the interests of all, we must
avoid such consequences in England. Not only
must we avoid excessive damages. We must say
and say firmly, that in a professional man, an error
of judgment is not negligent …………..”.
Further the statement made by the High Court that the transfer
certificate was forged by the patient party is absolutely erroneous, as Dr.
Anil Kumar Gupta deposed before the trial court that he saw the transfer
certificate at AMRI’s office and the words “for better treatment” were
written by Dr.Balaram Prasad in his presence and these words were written
by Dr.Prasad, who told it would be easier for them to transport the patient.
In a case of this nature, Kunal would have expected sympathy and not a
spate of irresponsible accusation from the High Court.
G. SUMMARY
For the reasons aforementioned, the criminal appeals are dismissed.
As regards the civil appeal, the matter is remitted to the National
Commission for determining the compensation with a request to dispose of
the matter as expeditiously as possible and preferably within a period of six
132
months from the date of receipt of a copy of this judgment. Civil Appeal is
disposed of accordingly.
We, keeping in view the stand taken and conduct of AMRI and Dr.
Mukherjee, direct that costs of Rs. 5,00,000/- and Rs. 1,00,000/- would
payable by AMRI and Dr. Mukherjee respectively.
We further direct that if any foreign experts are to be examined it shall
be done only through video conferencing and at the cost of respondents.
………………………….J.
[S.B. Sinha]
…………………………..J.
[Deepak Verma]
New Delhi;
August 07, 2009