High Court Kerala High Court

Moni vs State Of Kerala on 4 February, 2011

Kerala High Court
Moni vs State Of Kerala on 4 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 832 of 2000(G)



1. MONI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.GEORGE THOMAS (MEVADA)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :04/02/2011

 O R D E R
                          P. BHAVADASAN, J.
               - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         S.A. No. 832 of 2000
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 4th day of February, 2011.

                                 JUDGMENT

The courts below found that the first defendant in

O.S. 711 of 1996 before the Munsiff’s court, Ernakulam to be

negligent in treating the plaintiff in the suit, whereby she had

to incur heavy damages for further treatment at a different

hospital. The aggrieved first defendant has come up in

appeal. The parties and facts are hereinafter referred to as

they are available before the trial court.

2. It is not in dispute that the plaintiff was admitted

in General Hospital, Ernakulam in the early hours of

26.6.1995. On the said day, at about 8.30 a.m. the first

defendant is said to have examined her and according to the

plaintiff she and her husband were told that a surgery is

necessary to cure her illness. The plaintiff speaks about some

payments made to the doctor. Several tests were done on

1.7.1995, 4.7.1995 and 8.7.1995. All along, according to the

S.A.832/2000. 2

plaintiff, the first defendant reiterated that a surgery was

the only option. According to the plaintiff, it so happened

that the Minister for Health happened to visit the hospital

and the husband of the plaintiff complained about the

hospital building. It is also stated that somebody had

complained to the Minister about bribes being insisted by

the first defendant and that annoyed and irritated him. He

thereafter became indifferent and careless in treating the

plaintiff and discharged her on 11.7.1995 when she had not

recovered from her illness. Thereafter she had to go to

Ernakulam Medical Centre and to undergo a surgery. She

had incurred heavy expenses and had undergone lot of

sufferings. Pointing out that the need for operation arose

due to the negligence on the part of the first defendant

doctor, the suit was laid for damages.

3. The first defendant resisted the suit. He denied

the allegations in the plaint and pointed out that he had

done what a doctor would do in the circumstances under

which the plaintiff was placed and he had never told either

S.A.832/2000. 3

the plaintiff or the husband of the plaintiff that operation

was the only remedy. He asserted that he had followed

conservative method of treatment and since the patient had

responded to the treatment, he felt that surgery was

unnecessary. He also pointed out that at the time of

discharge the plaintiff was given specific instruction that if

there was any discomfort or illness, she should at once

come and meet him. But after getting discharged, the

plaintiff never turned up and he had no reason to think that

the plaintiff was not cured. Denying that he was in any way

negligent in treating the plaintiff, he prayed for a dismissal

of the suit.

4. On the above pleadings, necessary issues were

raised by the trial court. The evidence consists of the

testimony of P.Ws.1 to 8 and marked Exts.A1 to A19 from

the side of the plaintiff. The first defendant examined

himself as D.W.1. Exts. X1 and X2 series were marked as

third party exhibits. The trial court on an examination of the

medical records and on the basis of the evidence of the first

S.A.832/2000. 4

defendant as D.W.1 came to the conclusion that there was

gross negligence on the part of the first defendant and

decreed the suit.

5. The first defendant carried the matter in appeal

as A.S. 49 of 1998 before the Sub Court, Ernakulam. The

lower appellate court after an evaluation of the evidence

concurred with the trial court and dismissed the appeal.

6. Notice is seen to have been issued on the

following questions of law:

“1) Were not the courts below wrong in

awarding damages to the plaintiff in the absence

of any proof regarding negligent conduct from the

part of the 1st defendant resulting in any injury to

the plaintiff?

2) Were not the courts below totally in error

in completely ignoring the evidence of P.W.7 and

Ext.X2 that the plaintiff had a long previous

history of stomach complaints and she had

undergone several months of continuous

treatment at Ernakulam Medical Centre for

discharge of blood through mouth and anus etc

even after the surgery in July 1996 and the

S.A.832/2000. 5

claimed cure and yet finding the 1st defendant is

guilty of negligence in not performing a surgery

on the plaintiff?

3. Were not the courts below totally in error

in allowing Rs.6,000/- also as compensation to the

plaintiff which amount was admittedly expended

for the treatments at Ernakulam Medical Centre

unconnected with the surgery for intussusception?

4. The Hon’ble Supreme Court of India in AIR

1969 Sc 132 held that a Doctor is entitled to

decide the course of treatment in an emergency.

Were not the court below wrong in refusing to

follow this principle of law laid down by the apex

court and finding the first defendant guilty of

negligence in not operating on the plaintiff?

5. In as much as there is no proof of any

injury being suffered by the plaintiff due to the

alleged negligence of the 1st defendant are not the

judgments against the dictum laid down in AIR

1936 PC 154?

6. Has not the courts below completely

misread the pleadings and evidence in the case

and came to absurd conclusions?

7. Is the judgment and decree passed nearly

an year after the final hearing valid in law? Is not

S.A.832/2000. 6

such judgment invalid and inoperative in view of

the mandate under Order 20 of CPC?”

7. In fact the only question that arises for

consideration is whether there is sufficient proof to show

that the first defendant was negligent in treating the

plaintiff.

8. Learned counsel appearing for the appellant

pointed out that both the courts below had not properly

addressed themselves to the legal principles involved in the

case and have mechanically acted on the basis of some

records which too had not been properly considered.

Learned counsel pointed out that allegation regarding the

taking of bribe etc. remains unproved and there is nothing

to indicate that the first defendant was negligent in

treating the plaintiff. In fact the evidence of the doctors

examined by the plaintiff herself would show that the first

defendant had resorted to the normal course of treatment

which a doctor would adopt in a circumstance under which

the plaintiff was placed and there is nothing to show that he

S.A.832/2000. 7

had done any negligent act, which aggravated the illness of

the plaintiff. Learned counsel very fairly conceded that

there may be some inconsistencies in the evidence of

D.W.1 and the records maintained in the hospital. But that

is insufficient to show that the first defendant was negligent.

The test to be applied is whether the first defendant had

exercised the skill and expertise required of him and not

whether there were slight discrepancies in the evidence.

The proper approach is to ascertain whether a person with

skill and expertise of the first defendant would have

normally resort to the mode of treatment adopted by him in

the case of the plaintiff. If the course of treatment chosen by

the first defendant is an accepted mode of treatment, then

the mere fact that a better method could have been chosen

is not a ground to hold that the first defendant was

negligent. An appreciation of the evidence in the case,

according to learned counsel, would clearly show that the

claim of the plaintiff that the first defendant had told her

and her husband that surgery was the only option cannot be

S.A.832/2000. 8

true. Even going by the evidence adduced by the plaintiff, it

is clear that surgery is the last option. It was also pointed

out that except for the ipsi dixit of the plaintiff, there is

nothing to show that she was not relieved of her illness at

the time of discharge from the General Hospital on

11.7.1995. Of course, she was asked to continue taking

medicines for a while. According to learned counsel, there

is absolute want of evidence to show that the first defendant

was in any way negligent in giving treatment to the plaintiff.

9. In reply, learned counsel appearing for the

respondents pointed out that both the courts below

meticulously analysed the evidence on record and have

come to the conclusion that the first defendant was

negligent. There is considerable inconsistency between the

evidence of D.W.1 and the official records maintained in the

hospital and that is sufficient to show that there was

absolute want of care and caution on the part of the first

defendant in treating the plaintiff. Learned counsel went on

to contend that the nature of illness of the plaintiff was such

S.A.832/2000. 9

that immediate surgery had to be done and the first

defendant, who is a person with expertise in that field of

medicine, deliberately abstained from conducting surgery

due to extraneous reasons. It is also contended that at the

time of discharge, the plaintiff was still suffering from her

illness and she had soon thereafter to go to another

hospital where she underwent surgery. First defendant was

well aware of the fact that surgery was the only remedy for

the illness of the plaintiff, but he abstained from performing

a surgery due to extraneous considerations. It is also

pointed out that both the courts below were concurrently

found that the first defendant has been negligent. Being a

question of fact, no interference is called for in Second

Appeal.

10. Merely because this court is sitting in Second

Appeal, it does not mean that this court is precluded from

considering the evidence in the case to see that the finding

of the courts below suffers from gross illegality and injustice.

Learned counsel for the appellant took this court through

S.A.832/2000. 10

the entire evidence adduced in the case and contended

that the finding of the courts below that the first defendant

was negligent cannot be sustained.

11. At the outset itself, it must be said that there

is considerable force in the above submission. That the

plaintiff was admitted in the General Hospital on 26.6.1995

is a matter not in dispute. It is also not in dispute that the

first defendant had attended to her on the same day. The

evidence discloses that the plaintiff had intussusception,

which means ‘the enfolding of one segment of the intestine

within another’. Learned counsel appearing for the

respondent would contend that in such cases the only

remedy is to subject the patient to surgery and the course

adopted by the first defendant cannot be appreciated. The

above contention does not appear to be correct.

12. One may in this regard refer to the evidence

of the doctors examined by the plaintiff herself.

13. P.W.4 was a doctor in the Medical Centre

Hospital at the relevant time. He deposed that on

S.A.832/2000. 11

18.7.1995 the plaintiff was admitted in the hospital. He said

that on examining the X-Ray taken, he did not find any

problem with the large intestine. He then speaks about the

various modes of investigation adopted in such cases. He

finally says that he only examined the patient to ensure the

physical fitness of the patient to undergo surgery.

14. P.W.6 was a Gastro intestinal surgeon

attached to Medical Centre Hospital. He speaks about the

operation conducted on the patient on 19.7.1995. He would

say that she was suffering from Jejunial intussusception. It

is significant to notice that in chief examination itself this

witness had stated that it was only on opening of the

abdomen it was diagnosed as Jejunial intussusception. It is

also equally important to notice that even if the patient

suffers from acute intussusception, it is not necessary that

surgery should be immediately conducted. The doctor

would specifically depose that surgery is not the only mode

of treatment in such cases. The patient can be asked not to

take food including water and put the patient on I.V. It is

S.A.832/2000. 12

possible that there may be spontaneous reduction. He

speaks about other modes of treatment also. In cross

examination this witness has stated that Jejunial

intussusception is a very rare phenomenon. He would also

depose that on conservative treatment if the obstruction in

the intestine gets removed, then surgery may not be

necessary at all. Even if the patient responds to the

conservative method of treatment, the patient will not be

discharged immediately and kept under observation for a

while.

15. P.W.7 is yet another doctor attached to the

Medical Centre Hospital. He is a surgeon. He would depose

that at the time of admission of the patient they suspected

intestinal intussusception. He also deposed that the patient

was having similar symptoms for the last 3 or 4 years. After

going through the records of the General Hospital, where

the patient had undergone treatment, they were not able to

come to a definite conclusion regarding her ailment. He

however deposed that in the General Hospital all required

S.A.832/2000. 13

tests were done. He would say that immediately the patient

was put on conservative treatment. But they found no

improvement on the next day and therefore they decided to

conduct a laproscopy. When they did that, they detected a

fairly large lump in the intestine. When they found it, they

could not reduce it though laproscopy, they decided to open

the abdomen. Only when they opened the abdomen and

investigated they found that the patient was suffering

intussusception. After operation, the patient recovered

without much complication. Through this witness, the

records of the Medical Centre Hospital were marked.

16. What is significant about the evidence of this

witness is that in chief examination itself he says that as

soon as intestinal intussusception is detected, it is not

necessary to go in for a surgery. The usual practice

followed is to adopt conservative method of treatment and if

the condition of the patient does not improve, then go in for

operation. In several cases on conservative treatment the

patient’s condition improve, otherwise the patient would be

S.A.832/2000. 14

subjected to surgery. Even if the patient shows

improvement, P.W.7 would say that the patient is kept under

observation for a few days.

17. P.W.8 is an independent witness, who speaks

about having gone along with P.W.2 to the doctor to give

money. His evidence is not of much relevance.

18. D.W.1 is the first defendant, who had

attended to the patient when she had gone to the General

Hospital. At the relevant time he was functioning as the

Surgeon in the General Hospital. He speaks about the

treatment given to the patient by him and says that since

the patient showed considerable improvement, then put on

conservative method of treatment. He discharged the

patient on 11.7.1995. He would also depose that at the time

of discharge, the patient was cautioned that in case of any

illness the patient should at once come and meet him. He

would say that after discharge, the patient had never

returned to him. The witness would maintain that if on

adopting conservative method of treatment, the condition of

S.A.832/2000. 15

the patient does not improve, then alone surgery is resorted

to. In the case on hand, he would say that the plaintiff

responded to the conservative method of treatment and

therefore he did not feel it necessary to subject the patient

to a surgery.

19. Ext.X1 is the file maintained in the General

Hospital and Ext.X2 is the file maintained in the Medical

Centre Hospital.

20. Before going into the evidence relating to

the negligence on the part of the doctor, it will be useful to

refer to the law on the point. The law of negligence

regarding professional has undergone considerable change

in recent times. The law of which was initially reluctant to

attribute negligence to professional men, has now

developed will laid principles to judge the standard of care

and caution to be exercised by a professional. As far as

medical profession is concerned, the law laid down in Bolam

v. Froern Hospital Management Committee ((1957) 2

S.A.832/2000. 16

All ER 118) is considered to be the locus classica in the field.

In the said decision it was held as follows:

“The test is the standard of the 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. In the case of a medical man, negligence

means failure to act in accordance with the

standards of reasonably competent medical men

at the time. There may be one or more perfectly

proper standards, and if he conforms with one of

these proper standards, then he is not

negligent.”

The above principle continues to be the law even now.

21. A doctor’s liability to patient arises both under

tort and in contract. The question often arises as to what is

the degree of care and caution that is expected of a doctor.

Lord Denning in The Discipline of Law at page 243 states as

follows:

S.A.832/2000. 17

“You should only find him guilty of negligence

when he falls short of the standard of a reasonably

skilful medical man, in short, when he is

deserving of censure — for negligence in a

medical man is deserving of censure.”

It is further stated:

“But so far as the law is concerned, it does not

condemn the doctor when he only does that which

may a wise and good doctor so placed would do.

It only condemns him when he falls short of the

accepted standards of a great profession; in short,

when he is deserving of censure.”

22. Salmond and Heuston on the Law of Torts

Eighteenth Edition at page 215 observes thus:

“It is expected of such a professional man

that he should show a fair, reasonable and

competent degree of skill; it is not required that

he should use the highest degree of skill, for there

may be persons who have higher education and

greater advantages than he has, nor will he be

held to have guaranteed a cure. So a barrister is

S.A.832/2000. 18

not expected to be right: it is enough that he

exercises reasonable care. So a medical

practitioner should not be found negligent simply

because one of the risks inherent in an operation

of the kind occurs, or because in a matter of

opinion he made an error of judgment, or because

he has failed to warn the patient of every risk

involved in a proposed course of treatment. There

is no rule that a doctor must tell a patient what is

the matter with him.”

23. In the decision reported in Antonio Dias v.

Frederick Augustus (AIR 1936 PC 154) it was held as

follows:

“Where a suit is filed for damages against a

doctor, the onus of proof is upon the plaintiff, and

if he is to succeed he must demonstrate, beyond

reasonable doubt, that the defendant was

negligent, and that his negligence caused the

injury of which the plaintiff complains.”

24. In the decision reported in Poonam Verma

v. Ashwin Patel (AIR 1996 SC 2111) it was held as follows:

S.A.832/2000. 19

“The breach of duty may be occasioned

either by not doing something which a reasonable

man, under a given set of circumstances would

do, or, by doing some act which a reasonable

prudent man would not do.”

25. According to Halsbury’s Laws of England, 4th

Edn., Vol.26 pp.17-18, the definition of negligence is as

under:

“22. Negligence.- Duties owed to patient. A

person who holds himself out as ready to give

medical advice or treatment impliedly undertakes

that he is possessed of skill and knowledge for the

purpose. Such a person, whether he is a

registered medical practitioner or not, who is

consulted by a patient, owes him certain duties,

namely, a duty of care in deciding whether to

undertake the case; a duty of care in deciding

what treatment to give; and a duty of care in his

administration of that treatment. A breach of any

of these duties will support an action for

negligence by the patient.”

S.A.832/2000. 20

26. In the decision reported in Jacob Mathew v.

State of Punjab (2005(3) K.L.T. 965(SC), which has

considered the matter in detail following the principle laid

down in Bolam’s case held as follows:

“We sum up our conclusions as under:-

(1) Negligence is the breach of a duty caused by

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. The definition of negligence as

given in Law of Torts, Ratanlal & Dhirajlal (edited

by Justice G.P. Singh), referred to hereinabove,

holds good. Negligence becomes actionable on

account of injury resulting from the act or

omission amounting to negligence attributable to

the person sued. The essential components of

negligence are three: `duty’, `breach’ and

`resulting damage’.

(2) Negligence in the context of medical

profession necessarily calls for a treatment with a

difference. To infer rashness or negligence on the

S.A.832/2000. 21

part of a professional, in particular a doctor,

additional considerations apply. A case of

occupational negligence is different from one of

professional negligence. A simple lack of care, an

error of judgment or an accident, is not proof of

negligence on the part of a medical professional.

So long as a doctor follows a practice acceptable

to the medical profession of that day, he cannot

be held liable for negligence merely because a

better alternative course or method of treatment

was also available or simply because a more

skilled doctor would not have chosen to follow or

resort to that practice or procedure which the

accused followed. When it comes to the failure of

taking precautions what has to be seen is whether

those precautions were taken which the ordinary

experience of men has found to be sufficient; a

failure to use special or extraordinary precautions

which might have prevented the particular

happening cannot be the standard for judging the

alleged negligence. So also, the standard of care,

while assessing the practice as adopted, is judged

in the light of knowledge available at the time of

the incident, and not at the date of trial. Similarly,

when the charge of negligence arises out of failure

S.A.832/2000. 22

to use some particular equipment, the charge

would fail if the equipment was not generally

available at that particular time (that is, the time

of the incident) at which it is suggested it should

have been used.

(3) A professional may be held liable for

negligence on one of the two findings: either he

was not possessed of the requisite skill which he

professed to have possessed, or, he did not

exercise, with reasonable competence in the

given case, the skill which he did possess. The

standard to be applied for judging, whether the

person charged has been negligent or not, would

be that of an ordinary competent person

exercising ordinary skill in that profession. It is not

possible for every professional to possess the

highest level of expertise or skills in that branch

which he practices. A highly skilled professional

may be possessed of better qualities, but that

cannot be made the basis or the yardstick for

judging the performance of the professional

proceeded against on indictment of negligence.

(4) The test for determining medical negligence

S.A.832/2000. 23

as laid down in Bolam’s case [1957] 1 W.L.R. 582,

586 holds good in its applicability in India.

(5) 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 higher i.e. gross or of a very high

degree. Negligence which is neither gross nor of a

higher degree may provide a ground for action in

civil law but cannot form the basis for prosecution.

(6) The word `gross’ has not been used in S.

304A of IPC, yet it is settled that in criminal law

negligence or recklessness, to be so held, must be

of such a high degree as to be `gross’. The

expression `rash or negligent act’ as occurring in

Section 304A of the IPC has to be read as qualified

by the word `grossly’.

(7) To prosecute a medical professional for

negligence under criminal law it must be shown

S.A.832/2000. 24

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. The hazard taken by the accused

doctor should be of such a nature that the injury

which resulted was most likely imminent.

(8 Res ipsa loquitur is only a rule of evidence and

operates in the domain of civil law specially in

cases of torts and helps in determining the onus of

proof in actions relating to negligence. It cannot

be pressed in service for determining per se the

liability for negligence within the domain of

criminal law. Res ipsa loquitur has, if at all, a

limited application in trial on a charge of criminal

negligence.”

27. In the decision reported in INS. Malhotra

(Ms) v. Dr.A.Kriplani ((2009) 4 SCC 705) it was held as

follows:

“Negligence in the context of the

medical profession necessarily calls for a

treatment with a difference. To infer rashness or

S.A.832/2000. 25

negligence on the part of a professional

negligence. A simple lack of care, an error of

judgment or an accident, is not proof of

negligence on the part of a medicalrofessional. so

long as a doctor follows apractice acceptble to the

medical profession of that day, he cannot be held

liable for negligence merely because a better

alternative course or method of treatment was

also available or simply because a more skilled

doctor would not have chosen to follow or resort

to that practice orprocedure which the accused

followed. The classical statement of law in Bolam

case, has been widely accepted as decisive of the

sandard of care required both of professional men

generally and medical practitioners in particular,

and holds good in its applicability in India. In tort,

it is enough for the defendant to show that the

standard of care and the skill attained was that of

the ordinary competent medical practitioner

exercising an ordinary degree of professional skill.

the fct that a defendant charged with negligence

acted in accord with the general and approved

practice is enough to clear him of the charge. It is

not necessary for every professional to possess

the highest level of expertise in that branch which

S.A.832/2000. 26

which he practises. Three things are pertinent to

be noted. Firstly, the standard of care, when

assessing the practce as adopted, is judged in the

light of knowledge available at the time of the

incident, and not at the date of trial. Secondly,

when the charge of negligence arises out of failure

touse some particular equipment, the charge

would fail if the equipment was not generally

available at that oint of time (that is, the time of

the incident) on which it is suggested as should

have been used. Thirdly, when it comes to the

failure of taking precautions, what has to be seen

is whether those precautions were taken which

the ordinary experience of men has found to be

sufficient; a failure to use special or extraordinary

precautions which might have prevented the

particular happening cannot be the standard for

judging the alleged negligence.

In State of Punjab v. Shiv Rama three-Judge

Bench of this court while dealing with the case of

medical negligence by the doctor in conducting

sterilization operations, reiterated and reaffirmed

that unless negligence of doctor is established, the

primary liability cannot be fastened onthe medical

practitioner. In paragraph 6of hejudgment it is

S.A.832/2000. 27

stated:

“6. Very recently, this Court has dealth with

the issues ofmedical negligence and laid down

principles on which the liability of a medical

professional is determined generally and in the

field of criminal law in particular. Reference may

be had to Jacob Mathew v. State of Punjab. The

Court has approved the test as laid downin Bolam

v. Friern Hospital Management committee

popularly known as Bolam test, in its applicability

to India.”

28. In the decision reported in Kusum Sharma

v. Batra Hospital and Medical Research Centre (AIR

2010 SC 1050) it was held as follows:

“It is a matter of common knowledge that

after happening of some unfortunate event, there

is a marked tendency to look for a human factor to

blame for an untoward event, a tendency which is

closely linked with the desire to punish. things

have gone wrong and, therefore, somebody must

be found to answer forit. A professinal deserves

total protection. The Indian Penal Code has taken

care to ensure that people who act in good faith

S.A.832/2000. 28

should not be punished. Sections 88, 92 and 370

of the Indian Penal code give adequate protection

to the professional and particularly medical

professionals.

On scrutiny of the leading cases of medical

negligence both in our country and other countries

especially United Kingdom, some basic principles

emerge in dealing with the cases of medical

negligence. While deciding whether the medical

professional is guilty of medical negligence

following well known principles must be kept in

view:-

I. Negligence is the breach of a duty

exercised by omission to do something which a

reasonable man, guided by those considerations

which ordinarly regulate the conduct of human

affairs, would do, or doing something which a

prudent and reasonable man would not do.

II. Negligence is an essential ingredient of

the offence. The negligence to be established

bythe prosecution must be culpable or gross and

not the negligence merely based upon an error of

judgment.

III. The medical professional is expected to

bring a reasonable degree of skill and knowledge

S.A.832/2000. 29

and must exercise a reasonable degree of care.

Neither the very highest nor a very low degree of

care and competence judged in the light of the

particular circumstance of each case is what the

law requires.

IV. A medical practitiner would be liable only

where his conduct fell below that of the standards

of a reasonably competent practitioner in his field.

V. In the realm of diagnosis and treatment

there is scope for genuine difference of opinion

and one professional doctor is clearly not

negligent merely because his conclusion differs

from that of other professional doctor.

VI. The medical professional is often called

upon to adopt a procedure which involves higher

element of risk, but which he honestly believes as

providing greater chances of success for the

patient rather than a procedure involving lesser

risk but higher chances of failure. Just because a

professional looking to the gravity of illness has

taken higher element of risk to redeem the patient

out of his/her suffering which did not yield the

desired result may not amount to negligence.

VII. Negligence cannot be attributed to a

doctor so long as he performs his duties with

S.A.832/2000. 30

reasonable skill and competence. Merely because

the doctor chooses one course of action in

preference to the other one available, he would

not be liable if the course of action chosen by him

was acceptable to the medical profession.

VIII. It would not be conclusive to the

efficiency ofthe medical profession if no Doctor

could administer medicine without a halter round

his neck.

IX. It is our bounden duty and obligation of

the civil society to ensure that the medical

professionals are not unnecessary harassed or

humiliated so that they can perform their

professional duties without fear and apprehension.

X. the medical practioners at times also have

to be saved from such a class of complainants

who use criminal process as a tool for pressurizing

the medical professionals/hospitals particularly

private hositals or clinics for extracting uncalled

for compensation. Such malicious proceedings

deserve to be discarded against the medical

practitioners.

XI. The medical professionals are entitled to

get protection so long as they perform their duties

with reasonable skill and competence and in

S.A.832/2000. 31

theinterest of the patients. The interest and

welfare of the patients have to be paramount for

the medical professinals.:

29. In the decision reported in Malay Kumar

Ganguly v. Sukumar Mukherjee (AIR 2010 SC 1162) it

was held as follows:

“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 mischane or misadventure or for an error of

judgment in making a choice when two options are

available. The mistake of diagnosis is not

necessarily a negligent 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

S.A.832/2000. 32

held to the ordinary level of skill in the profession.

For fastrning 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 tosave the

victims from such ailments. Experience and

expertise of a doctor are utilized for the recovery.

But it is not expected that in case of all ailments

the doctor can give guarantee of cure.”

30. In the decision reported in Kusum Sharma

v. Batra Hospital and Medical Research Centre (2010)

3 SCC 480) it was held as follows:

“In a celebrated and oft cited judgment in

Bolam v. Friern Hospital Management Committee

(Queen’s Bench Division) McNair ,L.J. observed:

(i) a doctor is not negligent, if he is acting in

accordance with a practice accepted as proper by

a reasonable body of medical men skilled in that

particular art, merelybecause there is a body of

such opinion that takes a contrary view.

“The direction that, where there are two

different schools of medical practice, both having

recognition among practitioners, it is not negligent

for a practitioner to follow one in preference to the

S.A.832/2000. 33

other accords also with American law. Moreover,

it seems that by American law a failure to warn

the patient of damages of treatment is not, of

itself, negligence.”

McNair, L.J. observed:

Before I turn to than, I must explain what in

law we mean by ‘negligence’. In the ordinary case

which does not involve any special skill,

negligence in law means this: some failure to do

some act which a reasonable man in the

circumstances would do, or the doing of some act

which a reasonable man in the circumstances

would do, or the doing of some act which a

reasonable man in the circumstances would not

do; and if that failure or the doing of that act

results in injury, then there is a cause of action.

How do you test whether this act or failure is

negligent? In an ordinary case it is generally said,

that you judge that by the action of the man in the

street. He is the ordinary man. In one case it has

been said that you judge it by the conduct of the

man on the top of a clapham Omnibus. He is the

ordinaryman. But where you get a situation which

involved the use of some special skill or

competence, then the test as to whether there has

S.A.832/2000. 34

been negligence or not is not the test of the man

on the top of a Clapham Omnibus, because he has

not got this man exercising and professing to have

that special skill…. A man need not possess the

highest expert skill at the risk of being found

negligent. It is well-established law that it is

sufficient if he exercises the ordinary skill of an

ordinary competent man exercising that particular

art.

In Chin Keow v. Govt. of Malaysia the Privy

Council applied these words of McNair, L.J. in

Bolam v. Friern Hospital Management Committee.

“………where you get a situation which

involves the use of some special skill or

competence, then the test as to whether there has

been negligence ornot is not the test of the man

on the top of a Clapham Omnibus, because he has

not got this special skill. The test is the standard

of the ordinary skilled man exercising and

professing to have that special skill.”

(See the decisions reported in Marghesh K. Parikh

(minor) v. Dr. Mayur H.Mehta ((2011) 1 SCC 31) and

V.N. Shrikhande (Dr.) v. Anita Sena Fernandes ((2011)

1 SCC 53)).

S.A.832/2000. 35

31. A perusal of the above decisions shows that

attributing negligence to a medical personnel is indeed a

serious affair and as it affects his professional status and

reputation. In such cases, according to the various

decisions, the burden of proof is very high. Merely because

the patient has not been cured or something has gone

wrong, the medical officer cannot be held liable in tort. He

may make an error in the choice of two options and every

error in diagnosis need not be a negligent one. His act has

to be such that it is palpably wrong and contrary to the

medical standards and procedures usually adopted in such

cases. A high degree of negligence is usually insisted in

such cases.

32. Before going further into the matter, it will be

useful to understand what exactly was the ailment of the

plaintiff. At the time of admission in the General Hospital,

the first defendant did suspect a lump in the stomach. But

the evidence given by the witnesses examined by the

S.A.832/2000. 36

plaintiff herself show that it is not easy to detect

intussusception. In fact the evidence of one of the surgeons

would indicate that they were able to confirm

intussusception when they infact opened her abdomen.

33. Intussusception occurs when part of the bowel

or intestine is wrapped around itself producing a masslike

object on the right side of the abdomen during palpation.

The major symptom of intussusception is vomiting and

severe abdominal pain. There may be nausea and diarrhea

and occasionally the patient may develop fever. Once

intussusception is suspected, barium enema is resorted to.

It is well accepted in medical field that even when

intussusception is detected, it is not necessary to subject

the patient to a surgery immediately. The usual procedure

that is followed is conservative method of treatment and

then the medical officer waits to see if the patient responds

to such treatment. If the patient does respond to that

treatment, and intussusception gets reduced, then the

patient is kept under observation for a few days. The initial

S.A.832/2000. 37

methods of treatment adopted are to stop oral feeding and

to put the patient on I.V. From the evidence available on

record, it is almost clear that surgery is the last option and

not the first one. Of course, it also depends upon the

intensity of the disease. If intussusception ailment persists,

the possibility of intestinal gangrene, shock and death

increases.

34. The courts below have mainly been

influenced by the inconsistency in the evidence of D.W.1

and the entries in Ext.X1 record. Certainly there are some

conspicuous and significant differences and inconsistencies.

But the question is whether that by itself is sufficient to

fasten liability on the first defendant.

35. Here one has to notice the evidence of the

first defendant. His definite stand was that he had

suspected intussusception and as the normal procedure he

resorted to conservative method of treatment. He would

say that the patient responded to the treatment and

therefore he postponed the surgery. There is evidence in

S.A.832/2000. 38

this case to show that the patient responded to barium

enema and also that she had taken oral food few days after

the admission. While the plaintiff would maintain that she

continued to vomit and had severe abdomen pain, the first

defendant would say that she showed marked improvement

in her condition. What D.W.1 says can be found to be true

from the entries in Ext.X1. Of course there is some

incongruity regarding the directions given by the first

defendant and the steps taken by the nursing staff. The

statement of the first defendant as D.W.1 that he did not

care to look into that aspect may not be commendable. But

that is far from saying that he was negligent.

36. Learned counsel appearing for the

respondents in this appeal stressed that the moment when

it was suspected that the patient was having

intussusception, she should have been subjected to surgery.

The further contention is that if as a matter of fact after

admission on 26.6.1995 if the patient responded to the

treatment next two or three days, there was no necessity to

S.A.832/2000. 39

retain her in the hospital. Emphasis was also laid on the

plaintiff undergoing further tests on 1st, 4th and 8th July,

1995. It was very vehemently contended that if what D.W.1

says is true, it was unnecessary to conduct these tests and

that shows that the condition had never improved.

37. Learned counsel for the first respondent

seems to have omitted to notice the evidence furnished by

witnesses from the side of the plaintiff. Before going into

that aspect, one fact may be noticed. After discharge from

the General Hospital and before going to the Medical Centre

Hospital, the plaintiff had met a doctor attached to

P.S.Clinic, which is near her house. She was discharged

from the General Hospital on 11.7.1995. D.W.1 categorically

says that at the time of discharge she was cautioned that if

the symptoms return, she would meet him immediately.

Nobody has a case that she ever went back to General

Hospital. On 13.7.1995 it seems that the plaintiff had gone

to the Clinic run by P.W.5. She would say that she had

advised the plaintiff to go to a well equipped hospital. P.W.5

S.A.832/2000. 40

says that she gave an injunction to the patient and the

patient went back to her house. In cross examination, this

witness would say that between 13.7.1995 and 18.7.1995

when the patient came back with the same complaint,

according to her, the patient was on normal diet.

38. Both the plaintiff and P.W.3, her husband,

have a case that for two reasons the first defendant was

negligent in the treatment of the plaintiff. One is that P.W.3,

the husband of the plaintiff had complained to the Minister,

who had visited the hospital, about the nature of the

building and also someone else had complained that the

first defendant was insisting bribes for treating the

patients. P.Ws. 1 and 3 do say that they had paid amounts

to the first defendant, though the first defendant denies the

same. However, P.Ws.1 and 3 are gracious enough to say

that the first defendant never demanded any amount from

them and the payment made by them were voluntary

payments.

S.A.832/2000. 41

39. The evidence of P.W.3 shows that even

though he says that the condition of her wife did not

improve, he does say that his wife was able to attend to her

routine affiars during the time while she was in the hospital.

It is also seen from his evidence that oral food was taken

after a few days under instructions from the medical staff. I

am not oblivious of his statement that even at the time of

discharge, his wife was suffering from the same illness. One

may here also refer to the evidence of P.W.1. P.W.1 says

that when she developed pain in the abdomen again on

13.7.1995, she had gone to the Clinic run by P.W.5. She

would say that on the first occasion, i.e., on 13.7.1995 when

she met P.W.5, she gave her an injunction, but she did not

ask P.W.1 to go to a better hospital. This is contrary to the

evidence furnished by P.W.5, who categorically says that

when the patient came to her on 13.7.1995, she was

advised to go and take better treatment in a hospital which

has more facilities. P.W.1 says that on 13.7.1995 and

18.7.1995 when she went to P.S. Clinic, she could not take

S.A.832/2000. 42

any food due to vomiting. One may here at once refer to

the evidence of P.W.5, who says that as per her diagnosis

and as per the information gathered from the patient, from

13.7.1995 to 18.7.995 P.W.1 was taking normal food. One

may again refer to the evidence of P.W.4. He would say that

if acute intussusception is detected in a patient, normally

two types of treatments are adopted, they are conservative

method and surgical method. He would also depose that

normally at first conservative method of treatment is

adopted. P.W.6, whose evidence has already been referred

to, is a surgeon attended to the Medical Centre Hospital.

He has categorically stated in his deposition that the

remedy for acute intussusception is not surgery alone. The

first mode of treatment is to instruct the patient not to take

any food orally including water. The doctor says that, that

may bring about spontaneous reduction of intussusception

and he also says about the various methods of treatment

before surgery is resorted to. His evidence discloses that it

is extremely difficult to diagnosis intussusception. It is in

S.A.832/2000. 43

this regard the evidence of P.W.7 needs to be appreciated.

He also says that on 18.7.1995 the plaintiff came to the

hospital with a complaint of vomiting and severe abdominal

pain and they had suspected something wrong with the

intestine. He would say that the patient was put on

conservative method of treatment. Only when they found

that she did not respond to that treatment, surgery was

decided to conduct upon. It is also significant to note that in

chief examination this witness would say that whey they

conducted laproscopy, they found a lump in the stomach,

but only when they opened and probed into it, it was

diagnosed as intussusception.

40. Thus, an analysis of the evidence will clearly

show that the mode of treatment adopted by the first

defendant initially is an accepted method even going by the

evidence furnished by the plaintiff herself. The contention

of the learned counsel for the respondent was that on the

very same day of admission and on the very next day of

admission, patient was put on I.V, that is not the accepted

S.A.832/2000. 44

mode of treatment in case acute intussusception is initially

diagnosed. The uniform opinion of all the doctors examined

is that, first the medical officer concerned resorts to

conservative method of treatment and only if the patient

does not respond to the same and develop further

complications, surgery is resorted to. In other words,

surgery is the last option and not the first one as contended

by the learned counsel for the first respondent.

41. One need not disbelieve the first defendant

when he says that on 11.7.1995 when the plaintiff was

discharged, her condition had considerably improved. If as

a matter of fact what is claimed by the plaintiff and her

husband P.W.3 is correct, certainly, it would have been

difficult for her to survive for 2 or more days in General

Hospital. It is to be noticed that she had in the General

Hospital for 11 days. Therefore most of the submissions

made by P.Ws.1 and 3 can be taken only with a pinch of salt.

42. May be that the first defendant was slightly

indifferent. But that by itself does not lead to the conclusion

S.A.832/2000. 45

that he was negligent. As noticed in several decisions, the

standard of proof is very high in case of medical negligence.

The evidence does not disclose that the treatment adopted

by the first defendant in the case of the plaintiff was not an

accepted mode of treatment. In fact the evidence is to the

contrary. The initial treatment given to P.W.1, which is

known as conservative method of treatment is one usually

resorted to in all such case. The evidence is clear to the

effect that option of surgery is the last resort when the

patient does not show any improvement after receiving

conservative method of treatment and begins to develop

more and more complications. Applying the above test and

principle to the facts of the case on hand, it therefore

follows that the plaintiff has miserably failed to establish

that the first defendant was negligent in any manner.

43. At the time of hearing of the appeal, this court

was given to understand that the decree has been executed

and the plaintiff has realised the amount decreed by the

trial court and as confirmed by the appellate court.

S.A.832/2000. 46

Considering the facts and circumstances, it is directed that

in case the plaintiff had realized the amount, it shall not be

recovered from the plaintiff. But it is held that the courts

below were not justified in holding that the first defendant

was negligent in the treatment of the plaintiff.

In the result, this appeal is allowed, the judgments

and decrees of the courts below are set aside and the suit

stands dismissed. There will be no order as to costs.

P. BHAVADASAN,
JUDGE
sb.