High Court Kerala High Court

Noushad K.K. vs Chairman on 20 October, 2010

Kerala High Court
Noushad K.K. vs Chairman on 20 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31925 of 2010(M)


1. NOUSHAD K.K., AGED 35 YEARS,
                      ...  Petitioner
2. FOUSI N.K.,
3. KUNHU MOHAMMED K.B.,
4. PATHROSE,
5. LEELAMMA, W/O. PATHROSE, AGED 45 YEARS,
6. SUMI MOL, AGED 22 YEARS,

                        Vs



1. CHAIRMAN,
                       ...       Respondent

2. DIRECTOR OF MEDICAL EDUCATION,

3. THE DIRECTOR,

                For Petitioner  :SRI.SIVAN MADATHIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/10/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.31925 OF 2010(M)
              --------------------------------------------------
           Dated this the 20th day of October, 2010

                           J U D G M E N T

The first petitioner is a patient suffering from chronic renal

failure and undergoing dialysis. Second petitioner is his wife and

the 3rd petitioner is the father of the first petitioner. Fourth

petitioner is stated to be a resident of Nadeashala, Thodupuzha

in Idukki District and it is stated that he was employed under the

3rd petitioner for about 3 years. Fifth petitioner is the wife of the

4th petitioner and 6th petitioner, who is a B. Sc Nursing Student, is

the daughter of 4th and 5th petitioners.

2. It is stated that the first petitioner has been advised to

have an immediate kidney transplantation and was admitted in

the Medical Trust Hospital, 3rd respondent herein. It is the case of

the petitioners that the 4th petitioner had voluntarily consented to

donate one of his kidney to the first petitioner and that after

completing all the necessary documentation, the request was

placed before the first respondent in terms of the provisions

contained in the Transplantation of Human Organs Act, 1994.

Accordingly, the matter was considered and Ext.P17 order was

WPC.No. 31925/2010
:2 :

passed by the first respondent on 18.9.2010 doubting the

altruism in the donation and accordingly the committee

unanimously decided to reject the proposal.

3. It is stated that thereupon the 3rd petitioner, the father

of the first petitioner, submitted Ext.P18 representation to the

Chief Minister and on the directions from the Chief Minister the

matter was reconsidered by the first respondent. However, again

by Ext.P19 order, the first respondent rejected the request,

suspecting the altruism in donation. It is on account of the above,

challenging Exts.P17 and P19, this writ petition has been filed.

4. A reading of both Exts.P17 and P19 shows that there

were contradictions in the statements and the responses given by

the patient, the donor and the relatives. It was therefore the first

respondent was persuaded to pass Exts.P17 and P19 orders

rejecting the request. Going by the contents of Exts.P17 and P19

orders, in my view, the suspicion expressed by the first

respondent cannot be said to be totally misplaced. Still fact

remains that, challenging these orders, this writ petition has been

filed not only by the patient, his wife and his father, but also the

donor, his wife and even his daughter has chosen to join the writ

petition as parties. This therefore indicates that, atleast now,

WPC.No. 31925/2010
:3 :

there is no reason to suspect the altruism in the offer made by the

4th petitioner for saving the life of the first petitioner. In that view

of the matter, I am persuaded to think that the matter needs an

immediate reconsideration.

5. Therefore, I quash Exts.P17 and P19 orders and direct

that on the production of a copy of this judgment, the first

respondent shall immediately reconsider the request and pass

immediate orders in the matter.

6. I take note of the submission made by the learned

counsel appearing for the petitioners that the first petitioner is

still hospitalized and he is in immediate necessity of undergoing

surgery. I am sure that realizing the urgency of the situation, the

first respondent will give immediate attention to the matter and

pass orders in the matter.

7. Petitioners shall produce a copy of the judgment before

the first respondent for compliance.

Writ petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/