High Court Punjab-Haryana High Court

Cancer Peerat Kissan Committee vs State Of Punjab And Others on 31 July, 2009

Punjab-Haryana High Court
Cancer Peerat Kissan Committee vs State Of Punjab And Others on 31 July, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH


                   Civil Writ Petition No.11425 of 2005
                     Date of decision: 31st July, 2009


Cancer Peerat Kissan Committee
                                                               ... Petitioner
                                    Versus
State of Punjab and others
                                                           ... Respondents


CORAM:       HON'BLE MR. JUSTICE T.S. THAKUR
             HOB'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA


Present:     Mr. Amit Jhanjhi, Amicus Curiae for the petitioner.

             Mr. Rupinder Khosla, Additional Advocate General Punjab,

             for respondents No.1 and 2.

             Mr. Chander Mohan Sharma, Central Govt. Standing Counsel
             for respondent No.4.


Notes: 1.    Whether reporters of local newspapers may be allowed to
             see the judgment?
       2.    To be referred to the reporters or not?

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


KANWALJIT SINGH AHLUWALIA, J.

Cancer Peerat Kissan (farmers) Committee has filed present

writ petition projecting misery, which has befallen upon farmers of

Mukatsar and Bathinda Districts of Punjab.

With science and technology having become an inseparable

part of the daily life, the creation of scientific awareness among the

masses has become all the more important now than ever before.
Civil Writ Petition No. 11425 of 2005 2

Therefore, present writ petition raises an important question of human

concern regarding excessive use of pesticides. There is no doubt that

pesticides have hazardous health effects and though beneficial to the

agriculture sector and in vector bone disease control, pesticides can be

source of many diseases and deterioration of human health.

By way of present writ petition, in the form of public interest

litigation, we have been called upon to issue directions to the State of

Punjab to take effective preventive steps to save the ruralities of Bathinda

and Muktsar districts from affliction of deadly disease of cancer and

provide necessary medical treatment, amenities and care to the suffering

families. Petitioner, Cancer Peerat Kissan Committee has urged that

residents of various villages of Muktsar and Bathinda Divisions are

suffering from deadly disease of cancer, which has taken a heavy toll of

human lives. It is stated that the ground water in the area is having high

fluoride and selenium contents and has contributed to rise of cancer

disease and has caused agony and trauma. A grievance has been made

that State of Punjab has not taken effective steps to alleviate the suffering

of farmers and there is lack of necessary medical expertise and facilities to

cope up with effects of the dreaded disease. It is depicted in the writ

petition that there are no facilities available in the area for treatment of

cancer.

In the written statement filed by the Additional Director, Health

and Family Welfare Department, Punjab on behalf of the Govt. of Punjab,

it has been stated that in order to curb and check the growing incidents of

incurable disease like cancer, a High Powered Committee was constituted

for implementation of necessary measures and to review and monitor the

grave situation from time to time. In the reply, it is averred that a special

campaign was launched to impart knowledge to people about the early
Civil Writ Petition No. 11425 of 2005 3

symptoms, preventive measures and treatment of cancer disease by

holding rallies with the participation of school children at Block, Tehsil and

District level. A study was also undertaken by expert group under the

Chairmanship of eminent agriculture scientist and medical specialist, Dr.

S.S.Johl, Vice Chairman, Punjab State Planning Board and Dr.

K.K.Talwar, Director PGIMER, Chandigarh. Punjab Agricultural University

carried investigative study on contamination of drinking water, soil and

plants with poisonous heavy metals and pesticides as a potential cause of

abnormally high incidence of cancer in south-western Punjab.

Furthermore, an epidemiological study of cancer cases reported from the

villages of Talwandi Sabo Block in District Bathinda and Chamkaur Sahib

Block of District Ropar was conducted by Department of Community

Medicine, PGIMER, Chandigarh. Centre for Science and Environment,

New Delhi undertook analysis of pesticide residues in blood samples in

State of Punjab. Directorate of Health Services and Family Welfare

launched a study regarding pesticides prevalence in human blood and

urine in Punjab. Furthermore, a survey of cancer patients was also

conducted by the Department in four districts of Punjab, Mansa, Muktsar,

Bathinda and Faridkot. Some of the findings of these committees can be

summed up as under:

(a) Excessive use of pesticides in the area of cotton crop was

considered as one possibility but the study concluded that the

sample size of the study was too small to make any definite

conclusion.

(b) In the shallow hand pumps, contents of arsenic was found more

than the permissible limit, a possible cause, due to disposal of

industrial waste was not ruled out.

Civil Writ Petition No. 11425 of 2005 4

(c) The study taken by PGIMER, Chandigarh revealed that higher

prevalence of cancer was due to residues of pesticides found in

the drinking water.

(d) The study conducted by Centre for Science and Environment,

New Delhi showed that the level of pesticides in the blood of

people from rural Punjab was very high and was further

contaminated with newer OP pesticides. It was noted by one of

the committees that the prevalence of cancer in the Districts of

Muktsar and Bathinda is higher than national average.

Following recommendations were made by the committee:

(i) In depth study to know the exact causes and incidents

of cancer, specifically in relation to the use of pesticides

be undertaken.

(ii) Subsidized Medi-claim Policy to the extent of 50% of

the premium should be made available for the cancer

patients below poverty line and other poor people.

(iii) Educational and informative campaigns should be

initiated to make people aware for taking necessary

precautions and protective measures, i.e. use of Mask

and Gloves etc. while spraying the pesticides.

Arguments of this case were heard at length on December

12, 2008. Taking into consideration the arguments advanced by counsel

for the parties, this Court formulated a view that in order to provide

immediate relief and to ameliorate the cause of sufferers, to provide care

to the cancer patients, following preventive and remedial measures ought
Civil Writ Petition No. 11425 of 2005 5

to be taken by the State Govt. Thus, the order dated December 12, 2008

read as under:

“Mr. Amol Rattan Singh has filed an additional affidavit
sworn by the Joint Director (Health), Government of Punjab,
Chandigarh. A reading of the said affidavit shows that a
number of steps are being taken to grapple with the problem
arising out of wide spread of cancer presumably on account of
underground pollution caused by use of pesticides. Details of
the steps allegedly taken however need to be verified as the
same have not been set out in the affidavit. We, therefore,
direct the Government of Punjab to place on record:-

(i) the steps that have been taken by Punjab
Infrastructure Development Board (PIDB) so far in
regard to the setting up of Super Specialty
Cancer Centre at Bhatinda under the proposed
public private partnership and the time frame
within which the proposed Super Specialty
Hospital will come up at Bhatinda;

(ii) the government shall also indicate the reasons
why the supply of the machine meant for the
proposed Mammography Unit in the Mobile
Medical Unit at Bhatinda District Hospital is being
delayed and what action has been taken to
expedite the said supply;

(iii) the government shall indicate as to what norms
have been framed for declaring the patients
below the poverty line to be able to take financial
assistance under the State Illness Fund
established by it;

(iv) The State Public Health Laboratory, Chandigarh
shall file a report as to the number of tests
conducted in respect of Water Quality to detect
poisons like Arsenic, Copper, Cyanide and
Chromium in different regions of the State and the
results of such tests;

(v) report of the team of experts constituted by the
Government of India for setting up of a Regional
Civil Writ Petition No. 11425 of 2005 6

Cancer Centre at Government Medical College,
Amritsar shall be placed on the record;

(vi) The Principal, Government Medical College,
Amritsar shall submit a status report as regards
the construction of the Regional Cancer Centre
Building at Amritsar and the process undertaken
for purchase of equipment which according to the
affidavit was started in May/June, 2008. The
delay if any in the purchase of equipment shall
also be indicated together with the time frame
within which the equipment shall be installed;

(vii) The Principal, Government Medical College,
Patiala shall report whether the Brachy Therapy
Machine has been installed and is functional. If it
is not the reason why the machine has not been
made functional shall be indicated. The process
for the purchase of Simulator and Mammography
Unit is said to have been started. The reasons for
the delay if any in the completion of that process
shall also be indicated; and

(viii) The Principal, Government Medical College,
Faridkot shall report whether the construction of
the building and purchase of equipment has
started? If the same has not been started, the
reasons for the same shall also be indicated.

(ix) Similarly, the Principal of Shri Guru Ram Dass
Institute of Medical Sciences and Research,
Amritsar shall report whether Cobalt Radioactive
Source has been delivered by the supplier? If not,
the reasons for the delay together with the time
frame within which the machine shall be received
and installed, shall be given;

(x) Director, PGI, Chandigarh shall report whether
the regional cancer centre for Punjab in the PGI,
is functioning satisfactorily and if there are any
deficiencies, the nature of such deficiencies and
Civil Writ Petition No. 11425 of 2005 7

the need if any for augmentation of the man
power and machinery required shall be identified.

The needful shall be done in terms of the above
expeditiously but not later than six weeks from today.”

In compliance with the order dated December 12, 2008,

additional affidavit has been filed by the Joint Director, Office of Health

Services, Punjab on behalf of State of Punjab and the Director, Health

Services, Punjab, Chandigarh. It enumerates following steps taken by the

Department to combat the menace of cancer:

1) Govt. has taken effective steps and has signed an

agreement with M/s Max Lifecare for establishing

Greenfield Super Specialty Hospitals at Bathinda and

Mohali. To facilitate setting up of such hospitals,

necessary paper work has been executed and

concessions have been also granted to the operator of

the hospitals, besides appointment of M/s IL&FS IDC

as Project Developers.

2) It was stated that Mobile Medical Unit having

Mammography Unit at Bathinda was not feasible but a

Mammography Unit has been set up at Civil Hospital,

Bathinda and same is currently operational.

3) Through the aegis of Punjab Health System

Corporation, the State Illness Fund Scheme has been

implemented to provide assistance to the below

poverty line families. The beneficiaries also include

persons who, on the basis of survey conducted by the

Department of Panchayati Raj and Rural Development
Civil Writ Petition No. 11425 of 2005 8

and State Urban Development Authority under Local

Govt., have been issued Yellow Cards.

4) The State Laboratory has been performing qualitative

testing of potable water and testing kits for the

quantitative testing, of water samples regarding

presence of Arsenic, Copper, Cyanide and Chromium,

were issued. Some of the samples of potable water

had failed and efforts are being made that the potable

water available is within the permissible limits as per IS

– 10500: Drinking Water Specifications 1991.

5) For establishing Regional Cancer Centre at Govt.

Medical College, Amritsar, Govt. of India had

constituted a team of expert Doctors, which opined that

establishment of Regional Cancer Centre at Govt.

Medical College, Amritsar is technically and realistically

possible.

6) That the building for Regional Cancer Centre is under

construction at Guru Nanak Hospital, Amritsar.

Machinery and equipment for the treatment of cancer

patients is in the process of being purchased.

7) That the Brachy Therapy Machine has been installed at

Govt. Medical College, Patiala on 14th December,

2007 and same is functioning properly and

satisfactorily. Furthermore, Govt. of India has released

central assistance to the tune of Rs.2.00 crores for

purchase of simulator and treatment planning system.

Process is on to purchase simulator and treatment

planning system. Furthermore, active steps have been
Civil Writ Petition No. 11425 of 2005 9

taken for purchase of Mammography Unit for Medical

College, Patiala.

8) A sum of Rs.47.00 lakhs has been released by PWD

authorities at Faridkot for construction of building of

Radiotherapy Block at Govt. Medical College, Faridkot

and purchase order for procuring Cobalt Unit has been

placed with the supplier.

9) Sri Guru Ram Das Rotary Cancer Hospital, Amritsar

has placed an order for purchase of Cobalt Source to

BRIT (Board of Radiation and Isotope Technology) and

an advance amount has been also sent to the

manufacturer.

10) PGIMER, Chandigarh was recognized as Regional

Cancer Centre in March 2005 by Ministry of Health and

Family Welfare, Govt. of India to cater to UT,

Chandigarh and the State of Punjab.

In the affidavit so filed, it has been further stated that the

Department is conscious of certain deficiencies and requirements for

achieving an ideal set up. It further states that subject to availability of

funds from the Govt. or from National Cancer Control Programme,

necessary facilities will be upgraded and augmented from time to time and

the Department shall continue to work to overcome the deficiencies or

cure the shortcomings for providing service to the cancer patients.

Since, nobody had appeared for the petitioner, Mr.Amit

Jhanjhi was appointed as Amicus Curiae. Mr. Amit Jhanjhi has expressed

satisfaction over the steps taken by the State Government to improve the

necessary medical care to the patients of cancer.

Civil Writ Petition No. 11425 of 2005 10

Mr. Rupinder Khosla appearing for the State has also assured

that the State Govt. is concerned regarding the growing incidents of

incurable disease like cancer and its effects, therefore, from time to time

future action plan and strategies shall be drawn to check the incidents of

cancer disease and provide better medical care to the sufferers of the

disease.

Taking into consideration the steps taken by the Govt. of

Punjab, satisfaction expressed by the Amicus Curiae and assurance given

by the State Counsel, we are of the view that further monitoring by this

Court is not required and the present writ petition can be disposed of with

the direction to the State Govt. to continue with its endeavour to take

preventive measures to contain re-occurrence of cancer disease and

educate and make people at large aware regarding ill effects of over-use

of pesticides. We are conscious of the fact that prevention and remedial

measures are an on-going process. Therefore, as and when the need

arises, this Court can be approached for further directions by filing a

separate writ petition detailing ground realities. The petition is accordingly

disposed of with the above observation leaving the parties to bear their

own costs.




    [T. S. THAKUR]                      [KANWALJIT SINGH AHLUWALIA]
    CHIEF JUSTICE                                  JUDGE


July 31, 2009
rps