High Court Kerala High Court

Mr.Ahammed Kutty vs State Of Kerala on 11 January, 2007

Kerala High Court
Mr.Ahammed Kutty vs State Of Kerala on 11 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1003 of 2007(S)


1. MR.AHAMMED KUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. PRESIDENT,

3. PRESIDENT,

4. SECRETARY,

5. PRESIDENT,

                For Petitioner  :SMT.SREEKALA KRISHNADAS

                For Respondent  :SRI.SAJEEVU MATHEW

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN

 Dated :11/01/2007

 O R D E R
                 V.K.Bali,C.J. & M.Ramachandran,J.

          -------------------------------------------------------

            W.P.(C).Nos.1003 of 2007-S, 1023 of 2007-S,

                             1067 of 2007-S & 1249 of 2007-S

           -------------------------------------------------------

               Dated, this the 11th day of January, 2007


                                 JUDGMENT

V.K.Bali,C.J. (Oral)

By this common order, we propose to dispose of four

connected petitions bearing Nos.1003, 1023, 1067 and 1249 of

2007. The bare minimum facts, however, that need necessary

mention have been extracted from W.P.(C).No.1003 of 2007-S,

Ahmedkutty v. State of Kerala and others. The petitioner is

an Advocate, who is stated to be widely involved in social

activities. Through the present petition filed by him, he invited

the attention of this Court to the illegal, irregular and most

felonious attitude of organisation of doctors, from whom the

whole society expects great responsibility and nobility. It is the

case of the petitioner that one of the greatest achievement of

Kerala Model development is the public health system which was

developed and patroned by the Government of Kerala. This

system imparted a health security consciousness, primarily

WP(C).No.1003 of 2007-S etc. – 2 –

among the poor people in the State. The well dedicated and

scholared doctors who followed this profession is considered as

very sacred, but by passage of time the system has begun to

change. Now, one of the extreme steps likely to happen is the

strike called on by the Indian Medical Association, Kerala Branch

on 12.01.2007. The strike is stated to be in connection with the

arrest against a doctor in Medical College, Kottayam on charges

of corruption, negligence and consequential death of a young

man. The police has registered a case against him. He was also

suspended from service. Against this, the organisations of doctors

started agitation by conducting strikes by all the doctors at all the

five Government Medical Colleges following a call given by the

Kerala Medical College Teachers’ Association. This strike seriously

disrupted the functioning of all the Government Medical Colleges

and is still continuing to affect the public in large scale. On the

same date, whole doctors, including juniors and P.G. students of

Kottayam Medical College went on a 24-hours strike. That strike

practically paralysed the whole function of Medical College,

including the out patient department. Thousands of poor people

were the victims of that strike. The news item appeared in “the

WP(C).No.1003 of 2007-S etc. – 3 –

Hindu” dated 8.1.2007 has been produced along with the

petition. Apart from continuing hazard, now the Indian Medical

Association has called for a full day strike by all the doctors

including the private doctors. On 7.1.2007, the Indian Medical

Association (I.M.A.) had conducted a press conference at Kochi

and announced a ‘medical strike’ on 12.1.2007. The prayer in this

petition is to issue a writ in the nature of mandamus declaring

the strike as alleged to be conducted by the doctors to be illegal

and also to issue a writ in the nature of mandamus directing the

1st respondent-State of Kerala to invoke the provisions of

Essential Services Maintenance Act.

2. Pursuant to notice issued by this Court, the 1st

respondent-State of Kerala has filed a statement. We need not

delve upon the contents of the statement made by the State, as

suffice it to mention that the Minister (Health & Social Welfare)

on 6.1.2007 at 4.30 p.m. along with members of Kerala

Government Medical College Teachers’ Association has given the

following suggestions:-

“(1) Based on the complaint raised by KGMCTA that

the guidelines issued by the Government with regard

WP(C).No.1003 of 2007-S etc. – 4 –

to the registering of cases and investigation in the

matter of medical negligence have not been followed

by the District Authorities in the arrest of the doctor

following the death of a youth in Kottayam Medical

College, Government agreed that the police

investigation would be entrusted to the Crime Branch.

The Home Department would be requested for

necessary orders in this regard.

(2) The incident of death will be referred to the state

level Apex Committee comprising DHS, DME,

Addl.DHS (Vig.) and Director General of Prosecution.

The Committee will examine the various aspects of the

case especially as to whether any negligence has

occurred on the part of doctors including Dr.Asokan in

giving ample treatment to the patient.

(3) The apex committee will be requested to give

their report to the Investigating Officer and

Government within 30 days.

(4) Instructions will be issued that the procedures

laid down as per the Supreme Court verdict and

guidelines/circulars issued in this regard by State

Government should be strictly followed in future in the

matter of investigation and filling of charge sheet in

the cases relating to medical negligence by Doctors”.

3. The grievances of the doctors, if any, it appears, is

being redressed by the Government itself. The decisions or

suggestions by the Government apart, it is always open to the

aggrieved doctor or association of doctors to approach different

forums, be it Government or the Court, if it may find that

WP(C).No.1003 of 2007-S etc. – 5 –

something wrong has been done either to the members of their

association or an individual doctor. This decision or suggestion

given by the Government aforesaid on 6.1.2007 is known to all

the doctors of the State.

4. We had issued notice to respondents 3, 4 and 5 and

they are all represented by their respective counsel. 5th

respondent has filed the counter affidavit. It is pleaded therein

that the Indian Medical Association has declared an agitation on

12.1.2007 and being part of I.M.A., the 5th respondent has also

decided to strike on that day. Even though it is pleaded that the

members of K.G.M.O.A. will not deny treatment to any persons

coming to the hospital casualty and they will take the routine

rounds in the hospital and that they will do all emergency

operations also, the factum of going on strike is not denied. It

has rather been admitted.

5. We have heard learned counsel for the parties at

some length. During the course of argument, learned counsel

representing the Indian Medical Association states that this

Association itself had called off strike on 12.1.2007. The learned

counsel representing the 5th respondent, the Kerala Government

WP(C).No.1003 of 2007-S etc. – 6 –

Medical Officers’ Association states that the members of said

association would abide by the decision taken by the Indian

Medical Association. In view of the stand taken by the

respondents – Indian Medical Association and Kerala Government

Medical Officers’ Association – as mentioned above, we are

sanguine that no strike shall be adverted to on 12.1.2007. There

may not be, thus, any need to deal with these matters, but

before we part with this order, we would like to mention that

adopting to strike by doctors is prohibited by Rule 86 of the

Government Servants’ Conduct Rules, 1960. The same reads

thus:-

“86. Government servants not to partake in any

strike.- No Government servant shall engage himself

in any strike or incitement there to or in any similar

activities. Government servants should not engage

themselves in any concerted or organised slowing

down or attempt at slowing down Government work

or in any act which has the tendency to impede the

reasonably efficient and speedy transaction of

Government work. Concerted or organised refusal on

the part of Government servants to receive their pay

will entail severe disciplinary action”.

We may also observe that the services by doctors are essential

WP(C).No.1003 of 2007-S etc. – 7 –

services and if, therefore, the doctors of the State may strike, the

Government would be well in its right to invoke the provisions of

the Essential Services Maintenance Act and take action against

them accordingly. We may also mention that in a noble

profession which is totally service oriented, strike cannot be

possibly resorted to. The members of the noble profession who

are expected to serve the people cannot leave in lurch the

patients at the time of their extreme difficulty, pain and suffering.

We are sanguine that the doctors or the members of the

association of the Indian Medical Association and Kerala

Government Medical Officers’ Association would always

remember that albeit agony for themselves, they have to render

service to the society. We can visualise that in certain cases

doctors may be victims of harassment by miscreants, but they

require to be aware of the doors of remedial measures that are

available to them. They being engaged in a noble profession,

should invariably seek remedy from an appropriate forum

depending on the issue, instead of going on strike or getting onto

streets shouting slogans.

In view of the present stand taken by the Indian

WP(C).No.1003 of 2007-S etc. – 8 –

Medical Association and Kerala Government Medical Officers’

Association so as not to go with strike on 12.1.2007, we close

these matters. The petitioners are at liberty to file fresh petitions

with regard to any other prayers, if they so desire.








                                                               V.K.Bali

                                                             Chief Justice







                                                         M.Ramachandran

vku/-                                                            Judge