Supreme Court of India

Aruna Ramchandra Shanbaug vs Union Of India & Ors on 7 March, 2011

Supreme Court of India
Aruna Ramchandra Shanbaug vs Union Of India & Ors on 7 March, 2011
Bench: Markandey Katju, Gyan Sudha Misra
                                                                                                      1



                                                                               REPORTABLE


                           IN THE SUPREME COURT OF INDIA


                           CRIMINAL ORIGINAL JURISDICTION


                  WRIT PETITION (CRIMINAL) NO. 115 OF 2009




Aruna Ramchandra Shanbaug                                     ..             Petitioner


               -versus-


Union of India and others                                     ..        Respondents




                                        J U D G M E N T

Markandey Katju, J.

“Marte hain aarzoo mein marne ki

Maut aati hai par nahin aati”

— Mirza Ghalib

1. Heard Mr. Shekhar Naphade, learned senior counsel for the petitioner,

learned Attorney General for India for the Union of India Mr. Vahanvati,

Mr. T. R. Andhyarujina, learned Senior Counsel, whom we had appointed as

amicus curiae, Mr. Pallav Sisodia, learned senior counsel for the Dean,

KEM Hospital, Mumbai, and Mr. Chinmay Khaldkar, learned counsel for

the State of Maharashtra.

2

2. Euthanasia is one of the most perplexing issues which the courts and

legislatures all over the world are facing today. This Court, in this case, is

facing the same issue, and we feel like a ship in an uncharted sea, seeking

some guidance by the light thrown by the legislations and judicial

pronouncements of foreign countries, as well as the submissions of learned

counsels before us. The case before us is a writ petition under Article 32 of

the Constitution, and has been filed on behalf of the petitioner Aruna

Ramachandra Shanbaug by one Ms. Pinki Virani of Mumbai, claiming to be

a next friend.

3. It is stated in the writ petition that the petitioner Aruna Ramachandra

Shanbaug was a staff Nurse working in King Edward Memorial Hospital,

Parel, Mumbai. On the evening of 27th November, 1973 she was attacked by

a sweeper in the hospital who wrapped a dog chain around her neck and

yanked her back with it. He tried to rape her but finding that she was

menstruating, he sodomized her. To immobilize her during this act he

twisted the chain around her neck. The next day on 28th November, 1973 at

7.45 a.m. a cleaner found her lying on the floor with blood all over in an

unconscious condition. It is alleged that due to strangulation by the dog

chain the supply of oxygen to the brain stopped and the brain got damaged.

It is alleged that the Neurologist in the Hospital found that she had plantars’

3

extensor, which indicates damage to the cortex or some other part of the

brain. She also had brain stem contusion injury with associated cervical cord

injury. It is alleged at page 11 of the petition that 36 years have expired since

the incident and now Aruna Ramachandra Shanbaug is about 60 years of

age. She is featherweight, and her brittle bones could break if her hand or leg

are awkwardly caught, even accidentally, under her lighter body. She has

stopped menstruating and her skin is now like papier mache’ stretched over a

skeleton. She is prone to bed sores. Her wrists are twisted inwards. Her teeth

had decayed causing her immense pain. She can only be given mashed food,

on which she survives. It is alleged that Aruna Ramachandra Shanbaug is in

a persistent negetative state (p.v.s.) and virtually a dead person and has no

state of awareness, and her brain is virtually dead. She can neither see, nor

hear anything nor can she express herself or communicate, in any manner

whatsoever. Mashed food is put in her mouth, she is not able to chew or

taste any food. She is not even aware that food has been put in her mouth.

She is not able to swallow any liquid food, which shows that the food goes

down on its own and not because of any effort on her part. The process of

digestion goes on in this way as the mashed food passes through her system.

However, Aruna is virtually a skeleton. Her excreta and the urine is

discharged on the bed itself. Once in a while she is cleaned up but in a short

4

while again she goes back into the same sub-human condition. Judged by

any parameter, Aruna cannot be said to be a living person and it is only on

account of mashed food which is put into her mouth that there is a facade of

life which is totally devoid of any human element. It is alleged that there is

not the slightest possibility of any improvement in her condition and her

body lies on the bed in the KEM Hospital, Mumbai like a dead animal, and

this has been the position for the last 36 years. The prayer of the petitioner is

that the respondents be directed to stop feeding Aruna, and let her die

peacefully.

4. We could have dismissed this petition on the short ground that under

Article 32 of the Constitution of India (unlike Article 226) the petitioner has

to prove violation of a fundamental right, and it has been held by the

Constitution Bench decision of this Court in Gian Kaur vs. State of

Punjab, 1996(2) SCC 648 (vide paragraphs 22 and 23) that the right to life

guaranteed by Article 21 of the Constitution does not include the right to die.

Hence the petitioner has not shown violation of any of her fundamental

rights. However, in view of the importance of the issues involved we

decided to go deeper into the merits of the case.

5

5. Notice had been issued by this Court on 16.12.2009 to all the

respondents in this petition. A counter affidavit was earlier filed on behalf

of the respondent nos.3 and 4, the Mumbai Municipal Corporation and the

Dean, KEM Hospital by Dr. Amar Ramaji Pazare, Professor and Head in the

said hospital, stating in paragraph 6 that Aruna accepts the food in normal

course and responds by facial expressions. She responds to commands

intermittently by making sounds. She makes sounds when she has to pass

stool and urine which the nursing staff identifies and attends to by leading

her to the toilet. Thus, there was some variance between the allegations in

the writ petition and the counter affidavit of Dr. Pazare.

6. Since there was some variance in the allegation in the writ petition

and the counter affidavit of Dr. Pazare, we, by our order dated 24 January,

2011 appointed a team of three very distinguished doctors of Mumbai to

examine Aruna Shanbaug thoroughly and submit a report about her physical

and mental condition. These three doctors were :

(1) Dr. J. V. Divatia, Professor and Head, Department of

Anesthesia, Critical Care and Pain at Tata Memorial

Hospital, Mumbai;

(2) Dr. Roop Gursahani, Consultant Neurologist at P.D.

Hinduja, Mumbai; and

6

(3) Dr. Nilesh Shah, Professor and Head, Department of

Psychiatry at Lokmanya Tilak Municipal Corporation

Medical College and General Hospital.

7. In pursuance of our order dated 24th January, 2011, the team of three

doctors above mentioned examined Aruna Shanbuag in KEM Hospital and

has submitted us the following report:

” Report of Examination of Ms. Aruna Ramachandra Shanbaug

Jointly prepared and signed by

1. Dr. J.V. Divatia

(Professor and Head, Department of Anesthesia, Critical Care

and Pain, at Tata Memorial Hospital, Mumbai)

2. Dr. Roop Gursahani

(Consultant Neurologist at P.D. Hinduja Hospital, Mumbai)

3. Dr. Nilesh Shah

(Professor and Head, Department of Psychiatry at Lokmanya

Tilak Municipal Corporation Medical College and General

Hospital).

I. Background

As per the request of Hon. Justice Katju and Hon.

Justice Mishra of the Supreme Court of India, Ms. Aruna

Ramachandra Shanbaug, a 60-year-old female patient

was examined on 28th January 2011, morning and 3rd

February 2011, in the side-room of ward-4, of the K. E.

M. Hospital by the team of 3 doctors viz. Dr. J.V. Divatia

(Professor and Head, Department of Anesthesia, Critical

Care and Pain at Tata Memorial Hospital, Mumbai), Dr.

Roop Gursahani (Consultant Neurologist at P.D. Hinduja

Hospital, Mumbai) and Dr. Nilesh Shah (Professor and

Head, Department of Psychiatry at Lokmanya Tilak

7

Municipal Corporation Medical College and General

Hospital).

This committee was set up because the Court

found some variance between the allegations in the writ

petition filed by Ms. Pinki Virani on behalf of Aruna

Ramchandras Shanbaug and the counter affidavit of Dr.

Pazare. This team of three doctors was appointed to

examine Aruna Ramachandra Shanbaug thoroughly and

give a report to the Court about her physical and mental

condition

It was felt by the team of doctors appointed by the

Supreme Court that longitudinal case history and

observations of last 37 years along with findings of

examination will give a better, clear and comprehensive

picture of the patient’s condition.

This report is based on:

1. The longitudinal case history and observations

obtained from the Dean and the medical and nursing staff

of K. E. M. Hospital,

2. Case records (including nursing records) since January

2010

3. Findings of the physical, neurological and mental

status examinations performed by the panel.

4. Investigations performed during the course of this

assessment (Blood tests, CT head,

Electroencephalogram)

II. Medical history

Medical history of Ms. Aruna Ramachandra

Shanbaug was obtained from the Dean, the Principal of

the School of Nursing and the medical and nursing staff

of ward-4 who has been looking after her.

8

It was learnt from the persons mentioned above that

1. Ms. Aruna Ramachandra Shanbaug was admitted in

the hospital after she was assaulted and strangulated by a

sweeper of the hospital on November 27, 1973.

2. Though she survived, she never fully recovered from

the trauma and brain damage resulting from the assault

and strangulation.

3. Since last so many years she is in the same bed in the

side-room of ward-4.

4. The hospital staff has provided her an excellent

nursing care since then which included feeding her by

mouth, bathing her and taking care of her toilet needs.

The care was of such an exceptional nature that she has

not developed a single bed-sore or fracture in spite of her

bed-ridden state since 1973.

5. According to the history from them, though she is not

very much aware of herself and her surrounding, she

somehow recognizes the presence of people around her

and expresses her like or dislike by making certain types

of vocal sounds and by waving her hands in certain

manners. She appears to be happy and smiles when she

receives her favorite food items like fish and chicken

soup. She accepts feed which she likes but may spit out

food which she doesn’t like. She was able to take oral

feeds till 16th September 2010, when she developed a

febrile illness, probably malaria. After that, her oral

intake reduced and a feeding tube (Ryle’s tube) was

passed into her stomach via her nose. Since then she

receives her major feeds by the Ryle’s tube, and is only

occasionally able to accept the oral liquids. Malaria has

taken a toll in her physical condition but she is gradually

recuperating from it.

6. Occasionally, when there are many people in the room

she makes vocal sounds indicating distress. She calms

down when people move out of her room. She also seems

9

to enjoy the devotional songs and music which is played

in her room and it has calming effect on her.

7. In an annual ritual, each and every batch of nursing

students is introduced to Ms. Aruna Ramachandra

Shanbaug, and is told that “She was one of us”; “She was

a very nice and efficient staff nurse but due to the mishap

she is in this bed-ridden state”.

8. The entire nursing staff member and other staff

members have a very compassionate attitude towards Ms.

Aruna Ramachandra Shanbaug and they all very happily

and willingly take care of her. They all are very proud of

their achievement of taking such a good care of their bed-

ridden colleague and feel very strongly that they want to

continue to take care of her in the same manner till she

succumbs naturally. They do not feel that Ms. Aruna

Ramachandra Shanbaug is living a painful and miserable

life.

III. Examination

IIIa. Physical examination

She was conscious, unable to co-operate and

appeared to be unaware of her surroundings.

Her body was lean and thin. She appeared neat and

clean and lay curled up in the bed with movements of the

left hand and made sounds, especially when many people

were present in the room.

She was afebrile, pulse rate was 80/min, regular,

and good volume. Her blood pressure recorded on the

nursing charts was normal. Respiratory rate was 15/min,

regular, with no signs of respiratory distress or

breathlessness.

There was no pallor, cyanosis, clubbing or icterus.

She was edentulous (no teeth).

10

Skin appeared to be generally in good condition,

there were no bed sores, bruises or evidence of old healed

bed sores. There were no skin signs suggestive of

nutritional deficiency or dehydration.

Her wrists had developed severe contractures, and

were fixed in acute flexion. Both knees had also

developed contractures (right more than left).

A nasogastric feeding tube (Ryles tube) was in

situ. She was wearing diapers.

Abdominal, respiratory and cardiovascular

examination was unremarkable.

IIIb. Neurological Examination

When examined she was conscious with eyes open

wakefulness but without any apparent awareness (see

Table 1 for detailed assessment of awareness). From the

above examination, she has evidence of intact auditory,

visual, somatic and motor primary neural pathways.

However no definitive evidence for awareness of

auditory, visual, somatic and motor stimuli was observed

during our examinations.

There was no coherent response to verbal

commands or to calling her name. She did not turn her

head to the direction of sounds or voices. When roused

she made non-specific unintelligible sounds (“uhhh,

ahhh”) loudly and continuously but was generally silent

when undisturbed.

Menace reflex (blinking in response to hand

movements in front of eyes) was present in both eyes and

hemifields but brisker and more consistent on the left.

Pupillary reaction was normal bilaterally. Fundi could

not be seen since she closed her eyes tightly when this

was attempted. At rest she seemed to maintain

11

preferential gaze to the left but otherwise gaze was

random and undirected (roving) though largely

conjugate. Facial movements were symmetric. Gag reflex

(movement of the palate in response to insertion of a

tongue depressor in the throat) was present and she does

not pool saliva. She could swallow both teaspoonfuls of

water as well as a small quantity of mashed banana. She

licked though not very completely sugar smeared on her

lips, suggesting some tongue control.

She had flexion contractures of all limbs and

seemed to be incapable of turning in bed spontaneously.

There was what appeared to be minimal voluntary

movement with the left upper limb (touching her wrist to

the eye for instance, perhaps as an attempt to rub it).

When examined/disturbed, she seemed to curl up even

further in her flexed foetal position. Sensory examination

was not possible but she did seem to find passive

movement painful in all four limbs and moaned

continuously during the examination. Deep tendon

reflexes were difficult to elicit elsewhere but were

present at the ankles. Plantars were withdrawal/extensor.

Thus neurologically she appears to be in a state of

intact consciousness without awareness of

self/environment. No cognitive or communication

abilities could be discerned. Visual function if present is

severely limited. Motor function is grossly impaired with

quadriparesis.

IIIc. Mental Status Examination

1. Consciousness, General Appearance, Attitude and Behavior :

Ms. Aruna Ramachandra Shanbaug was resting

quietly in her bed, apparently listening to the devotional

music, when we entered the room. Though, her body

built is lean, she appeared to be well nourished and there

were no signs of malnourishment. She appeared neat and

clean. She has developed contractures at both the wrist

12

joints and knee joints and so lied curled up in the bed

with minimum restricted physical movements.

She was conscious but appeared to be unaware of

herself and her surroundings. As soon as she realized the

presence of some people in her room, she started making

repetitive vocal sounds and moving her hands. This

behavior subsided as we left the room. She did not have

any involuntary movements. She did not demonstrate any

catatonic, hostile or violent behavior.

Her eyes were wide open and from her behavior it

appeared that she could see and hear us, as when one

loudly called her name, she stopped making vocal sounds

and hand movements for a while. She was unable to

maintain sustained eye-to eye contact but when the hand

was suddenly taken near her eyes, she was able to blink

well.

When an attempt was made to feed her by mouth,

she accepted a spoonful of water, some sugar and mashed

banana. She also licked the sugar and banana paste

sticking on her upper lips and swallowed it. Thus, at

times she could cooperate when fed.

2. Mood and affect :

It was difficult to assess her mood as she was

unable to communicate or express her feelings. She

appeared to calm down when she was touched or

caressed gently. She did not cry or laugh or expressed

any other emotions verbally or non-verbally during the

examination period. When not disturbed and observed

quietly from a distance, she did not appear to be in severe

pain or misery. Only when many people enter her room,

she appears to get a bit disturbed about it.

13

3. Speech and thoughts :

She could make repeated vocal sounds but she

could not utter or repeat any comprehensible words or

follow and respond to any of the simple commands (such

as “show me your tongue”). The only way she expressed

herself was by making some sounds. She appeared to

have minimal language comprehension or expression.

4. Perception :

She did not appear to be having any perceptual

abnormality like hallucinations or illusions from her

behavior.

5. Orientation, memory and intellectual capacity :

Formal assessment of orientation in time, place

and person, memory of immediate, recent and remote

events and her intellectual capacity could not be carried

out.

6. Insight :

As she does not appear to be fully aware of herself

and her surroundings, she is unlikely to have any insight

into her illness.

IV. Reports of Investigations

IVa. CT Scan Head (Plain)

This is contaminated by movement artefacts. It

shows generalized prominence of supratentorial sulci and

ventricles suggestive of generalized cerebral atrophy.

Brainstem and cerebellum seem normal. Ischemic foci

are seen in left centrum semi-ovale and right external

capsule. In addition a small left parieto-occipital cortical

lesion is also seen and is probably ischemic.

14

IVb. EEG

The dominant feature is a moderately rhythmic

alpha frequency at 8-10 Hz and 20-70 microvolts which

is widely distributed and is equally prominent both

anteriorly and posteriorly. It is not responsive to eye-

opening as seen on the video. Beta at 18-25 Hz is also

seen diffusely but more prominently anteriorly. No focal

or paroxysmal abnormalities were noted

IVc. Blood

Reports of the hemoglobin, white cell count, liver

function tests, renal function tests, electrolytes, thyroid

function, Vitamin B12 and 1,25 dihydroxy Vit D3 levels

are unremarkable. (Detailed report from KEM hospital

attached.)

V. Diagnostic impression

1) From the longitudinal case history and

examination it appears that Ms. Aruna Ramachandra

Shanbaug has developed non-progressive but irreversible

brain damage secondary to hypoxic-ischemic brain injury

consistent with the known effects of strangulation. Most

authorities consider a period exceeding 4 weeks in this

condition, especially when due to hypoxic-ischemic

injury as confirming irreversibility. In Ms. Aruna’s case,

this period has been as long as 37 years, making her

perhaps the longest survivor in this situation.

2) She meets most of the criteria for being in a

permanent vegetative state (PVS). PVS is defined as a

clinical condition of unawareness (Table 1) of self and

environment in which the patient breathes spontaneously,

has a stable circulation and shows cycles of eye closure

and opening which may simulate sleep and waking

(Table 2). While she has evidence of intact auditory,

visual, somatic and motor primary neural pathways, no

definitive evidence for awareness of auditory, visual,

15

somatic and motor stimuli was observed during our

examinations.

VI. Prognosis

Her dementia has not progressed and has remained

stable for last many years and it is likely to remain same

over next many years. At present there is no treatment

available for the brain damage she has sustained.

VII. Appendix

VII a. Table 1. CLINICAL ASSESSMENT TO ESTABLISH UNAWARENESS

(Wade DT, Johnston C. British Med
STI
MULUS RESPONSE

Journal 1999; 319:841-844) DOMAIN

OBSERVED

AUDITORY AWARENESS Sudden loud noise (clap) Startle present, ceases other movements

Meaningful noise (rattled steel tumbler and spoon, film songs
Non-specific head and body movements

of 1970s)

Spoken commands (“close your eyes”, “lift left hand “: in
Unable to obey commands. No specific or reproducible

English, Marathi and Konkani) response

VISUAL AWARENESS Bright light to eyes Pupillary responses present

Large moving object in front of eyes (bright red torch Tracking movements: present but inconsistent and poorly

rattle) reproducible

Visual threat (fingers suddenly moved toward eyes) Blinks, but more consistent on left than right

Written command (English, Marathi: close your eyes) No response

SOMATIC AWARENESS Painful stimuli to limbs (light prick with
Wi
thdrawal, maximal in left upper limb

sharp end of tendon hammer)

Painful stimuli to face Distress but no co-ordinated response to remove stimulus

Routine sensory stimuli during care (changing position in bed
Generalized non specific response presence but no coordinated

and feeding) attempt to assist in process

MOTOR OUTPUT Spontaneous Non-specific undirected activities. Goal

directed – lifting left hand to left side of

face, apparently to rub her left eye.

Responsive Non-specific undirected without any goal directed activities.

Conclusion:

From the above examination, she has evidence of intact auditory, visual, somatic

and motor primary neural pathways. However no definitive evidence for awareness

of auditory, visual, somatic and motor stimuli was observed during our

examinations.

VIIb. Table 2. Application of Criteria for Vegetative State

(Bernat JL. Neurology clinical Practice 2010; 75 (suppl. 1):

Exa
mination findings : whether she meets Criteria

S33-S38) Criteria (Yes /No / Probably)

Unaware of self and environment Yes, Unaware

No interaction with others Yes, no interaction

16

No sustained, reproducible or purposeful voluntary
Yes
, no sustained, reproducible or purposeful

behavioural response to visual, auditory, tactile or
b
ehavioural response, but :

noxious stimuli 1. Resisted examination of fundus

2. Licked sugar off lips

No language comprehension or expression Yes, no comprehension

No blink to visual threat Blinks, but more consistent on left than right

Present sleep wake cycles Yes (according to nurses)

Preserved autonomic and hypothalamic function
Yes

Preserved cranial nerve reflexes Yes

Bowel and bladder incontinence Yes

VIII. References

1. Multi-Society Task Force on PVS. Medical aspects of the persistent vegetative state. N

Engl J Med 1994; 330: 1499-508

2. Wade DT, Johnston C. The permanent vegetative state: practical guidance on diagnosis

and management. Brit Med J 1999; 319:841-4

3. Giacino JT, Ashwal S, Childs N, et al. The minimally conscious state : Definition and

diagnostic criteria. Neurology 2002;58:349-353

4. Bernat JL. Current controversies in states of chronic unconsciousness. Neurology

2010;75;S33″

8. On 18th February, 2011, we then passed the following order :

“In the above case Dr. J.V. Divatia on 17.02.2011 handed

over the report of the team of three doctors whom we had

appointed by our order dated 24th January, 2011. He has also

handed over a CD in this connection. Let the report as well as

the CD form part of the record.

On mentioning, the case has been adjourned to be listed

on 2nd March, 2011 at the request of learned Attorney General

of India, Mr. T.R. Andhyarujina, learned Senior Advocate,

whom we have appointed as amicus curiae in the case as well

as Mr. Shekhar Naphade, learned Senior Advocate for the

petitioner.

We request the doctors whom we had appointed viz., Dr.

J.V. Divatia, Dr. Roop Gurshani and Dr. Nilesh Shah to appear

before us on 2nd March, 2011 at 10.30 A.M. in the Court, since

17

it is quite possible that we may like to ask them questions about

the report which they have submitted, and in general about their

views in connection with euthanasia.

On perusal of the report of the committee of doctors to us

we have noted that there are many technical terms which have

been used therein which a non-medical man would find it

difficult to understand. We, therefore, request the doctors to

submit a supplementary report by the next date of hearing (by

e-mailing copy of the same two days before the next date of

hearing) in which the meaning of these technical terms in the

report is also explained.

The Central Government is directed to arrange for the air

travel expenses of all the three doctors as well as their stay in a

suitable accommodation at Delhi and also to provide them

necessary conveyance and other facilities they require, so that

they can appear before us on 02.03.2011.

An honorarium may also be given to the doctors, if they

so desire, which may be arranged mutually with the learned

Attorney General.

The Dean of King Edward Memorial Hospital as well as

Ms. Pinky Virani (who claims to be the next friend of the

petitioner) are directed to intimate the brother(s)/sister(s) or

other close relatives of the petitioner that the case will be

listed on 2nd March, 2011 in the Supreme Court and they can

put forward their views before the Court, if they so desire.

Learned counsel for the petitioner and the Registry of this Court

shall communicate a copy of this Order forthwith to the Dean,

KEM Hospital. The Dean, KEM Hospital is requested to file an

affidavit stating his views regarding the prayer in this writ

petition, and also the condition of the petitioner.

Copy of this Order shall be given forthwith to learned

Attorney General of India, Mr. Shekhar Naphade and Mr.

Andhyarujina, learned Senior Advocates.

18

Let the matter be listed as the first item on 2nd March,

2011″.

9. On 2.3.2011, the matter was listed again before us and we first saw

the screening of the CD submitted by the team of doctors along with their

report. We had arranged for the screening of the CD in the Courtroom, so

that all present in Court could see the condition of Aruna Shanbaug. For

doing so, we have relied on the precedent of the Nuremburg trials in which a

screening was done in the Courtroom of some of the Nazi atrocities during

the Second World War. We have heard learned counsel for the parties in

great detail. The three doctors nominated by us are also present in Court.

As requested by us, the doctors team submitted a supplementary report

before us which states :

Supplement To The Report Of The Medical Examination Of Aruna Ramchandra Shanbaug

Jointly prepared and signed by

1. Dr. J.V. Divatia

(Professor and Head, Department of Anesthesia, Critical Care and Pain, at Tata Memorial

Hospital, Mumbai)

2. Dr. Roop Gursahani

(Consultant Neurologist at P.D. Hinduja Hospital, Mumbai)

3. Dr. Nilesh Shah

(Professor and Head, Department of Psychiatry at Lokmanya Tilak Municipal Corporation

Medical College and General Hospital).

Mumbai

February 26, 2011

19

INDEX

Introduction 3

Terminology 4

Glossary of Technical terms 7

Opinion 11 3

Introduction

This document is a supplement to the Report of Examination of Ms. Aruna Ramachandra

Shanbaug, dated February 14, 2011.

On perusal of the report, the Hon. Court observed that there were many technical terms

which a non-medical man would find it difficult to understand, and requested us to submit a

supplementary report in which the meaning of these technical terms in the report is also

explained.

We have therefore prepared this Supplement to include a glossary of technical terms used in

the earlier Report, and also to clarify some of the terminology related to brain damage.

Finally, we have given our opinion in the case of Aruna Shanbaug.

Terminology

The words coma, brain death and vegetative state are often used in common language to

describe severe brain damage. However, in medical terminology, these terms have specific

meaning and significance.

Brain death

A state of prolonged irreversible cessation of all brain activity, including lower brain stem

function with the complete absence of voluntary movements, responses to stimuli, brain stem

reflexes, and spontaneous respirations.

Explanation: This is the most severe form of brain damage. The patient is unconscious,

completely unresponsive, has no reflex activity from centres in the brain, and has no

breathing efforts on his own. However the heart is beating. This patient can only be

maintained alive by advanced life support (breathing machine or ventilator, drugs to maintain

blood pressure, etc). These patients can be legally declared dead (`brain dead’) to allow their

organs to be taken for donation.

Aruna Shanbaug is clearly not brain dead.

Coma

Patients in coma have complete failure of the arousal system with no spontaneous eye

opening and are unable to be awakened by application of vigorous sensory stimulation.

20

Explanation: These patients are unconscious. They cannot be awakened even by application

of a painful stimulus. They have normal heart beat and breathing, and do not require

advanced life support to preserve life.

Aruna Shanbaug is clearly not in Coma.

Vegetative State (VS)

The complete absence of behavioral evidence for self or environmental awareness. There is

preserved capacity for spontaneous or stimulus-induced arousal, evidenced by sleep-wake

cycles. .i.e. patients are awake, but have no awareness.

Explanation: Patients appear awake. They have normal heart beat and breathing, and do not

require advanced life support to preserve life. They cannot produce a purposeful, co-

ordinated, voluntary response in a sustained manner, although they may have primitive

reflexive responses to light, sound, touch or pain. They cannot understand, communicate,

speak, or have emotions. They are unaware of self and environment and have no interaction

with others. They cannot voluntarily control passing of urine or stools. They sleep and

awaken. As the centres in the brain controlling the heart and breathing are intact, there is no

threat to life, and patients can survive for many years with expert nursing care. The following

behaviours may be seen in the vegetative state :

Sleep-wake cycles with eyes closed, then open

Patient breathes on her own

Spontaneous blinking and roving eye movements

Produce sounds but no words

Brief, unsustained visual pursuit (following an object with her eyes)

Grimacing to pain, changing facial expressions

Yawning; chewing jaw movements

Swallowing of her own spit

Nonpurposeful limb movements; arching of back

Reflex withdrawal from painful stimuli

Brief movements of head or eyes toward sound or movement without apparent localization or

fixation

Startles with a loud sound

Almost all of these features consistent with the diagnosis of permanent vegetative state were

present during the medical examination of Aruna Shanbaug.

21

Minimally Conscious State

Some patients with severe alteration in consciousness have neurologic findings that do not

meet criteria for VS. These patients demonstrate some behavioral evidence of conscious

awareness but remain unable to reproduce this behavior consistently. This condition is

referred to here as the minimally conscious state (MCS). MCS is distinguished from VS by

the partial preservation of conscious awareness.

To make the diagnosis of MCS, limited but clearly discernible evidence of self or

environmental awareness must be demonstrated on a reproducible or sustained basis by one

or more of the following behaviors:

7 Following simple commands.

7 Gestural or verbal yes/no responses (regardless of accuracy).

7 Intelligible sounds

7 Purposeful behavior, including movements or emotional behaviors (smiling, crying) that

occur in relation to relevant environmental stimuli and are not due to reflexive activity. Some

examples of qualifying purposeful behavior include:

– appropriate smiling or crying in response to the linguistic or visual content of emotional but

not to neutral topics or stimuli

– vocalizations or gestures that occur in direct response to the linguistic content of questions

– reaching for objects that demonstrates a clear relationship between object location and

direction of reach

– touching or holding objects in a manner that accommodates the size and shape of the object

– pursuit eye movement or sustained fixation that occurs in direct response to moving or

salient stimuli

None of the above behaviours suggestive of a Minimally Conscious State were observed

during the examination of Aruna Shanbaug.

GLOSSARY OF TECHNICAL TERMS USED IN THE MAIN REPORT

(In Alphabetical order) Term in text Meaning

Affect Feeling conveyed though expressions and

behavior

Afebrile No fever

Auditory Related to hearing

Bedsore A painful wound on the body caused by

having to lie in bed for a long time

Bilaterally On both sides (right and left)

Bruise An injury or mark where the skin has not

been broken but is darker in colour, often as

22

a result of being hit by something

Catatonic Describes someone who is stiff and not

moving or reacting, as if dead

Cerebral atrophy Shrinking of the globe (cortex) of the brain

Clubbing Bulging or prominence of the nailbed,

making base of the nails look thick. This is

often due to longstanding infection inside the

lungs.

Cognitive Related to ability to understand and process

information in the brain

Conjugate Synchronised movement (of the eyeball)

Conscious Awake with eyes open. By itself the term

conscious does not convey any information

about awareness of self and surroundings, or

the ability to understand, communicate, have

emotions, etc.

Contractures Muscles or tendons that have become

shortened and taut over a period of time. This

causes deformity and restriction of

movements.

CT Scan A specialized X-ray test where images of the

brain (or other part of the body) are obtained

in cross-section at different levels. This

allows clear visualization of different parts of

the brain

Cyanosis Bluish discoloration of the nails, lips or skin.

It may be due to low levels of oxygen in the

blood

Deep tendon reflexes Reflex response of the fleshy part of certain

muscles when its tendon is hit lightly with an

examination hammer

Dementia Disorder in which there is a cognitive defect,

i.e. the patient is unable to understand and

process information in the brain

Electroencephalography, (EEG) Recording of the electrical activity of the

brain

Febrile illness Illness with fever

Fracture A crack or a break in bones

Fundi Plural of fundus. Fundus of the eye is the

interior surface of the eye, opposite the lens.

It is examined with an instrument called the

ophthalmoscope

Gag reflex Movement of the palate in response to

insertion of a tongue depressor in the throat

Hallucinations Perception in the absence of stimuli. (e.g.

hearing voices which are not there or which

are inaudible to others)

Hemifields Right or left part of the field of vision

23

Hypoxic Related to reduced oxygen levels in the

blood

Icterus Yellowish discoloration of the skin and

eyeballs. This is commonly known as

jaundice, and may be caused by liver disease

Illusions Misperception of stimuli (seeing a rope as a

snake)

Immediate memory Memory of events which have occurred just

a few minutes ago

Insight Person’s understanding of his or her own

illness

Intellectual capacity Ability to solve problems. The ability to

learn, understand and make judgments or

have opinions that are based on reason

Involuntary movements Automatic movements over which patient

has no control

Ischemic Related to restriction or cutting off of the

blood flow to any part of the body

Malnourishment Weak and in bad health because of having

too little food or too little of the types of

food necessary for good health

Menace reflex Blinking in response to hand movements in

front of eyes

Mood The way one feels at a particular time

Motor Related to movement

Movement artefacts Disturbance in the image seen in the CT scan

due to patient movement

Oral feed Food given through mouth

Orientation Awareness about the time, place and person

Pallor Pale appearance of the skin. Usually this is

due to a low red blood cell count or low

haemoglobin level in the blood.

Passive movement Movement of a limb or part of the body done

by the doctor without any effort by the

patient

Perception Sensory experiences (such as seeing, hearing

etc.)

Perceptual abnormalities Abnormal sensory experiences, e.g, seeing

things that do not exist, hearing sounds when

there are none

Plantars Reflex response of the toes when a sharp

painful stimulus is applied to the sole of the

foot. The normal response is curling

downwards of the toes.

Plantars were withdrawal/extensor When a painful stimulus was applied to the

sole of the foot the toes spread out and there

was reflex movement of the leg (withdrawal)

or upward curling of the great toe and other

24

toes (extensor). This is an abnormal response

indicating damage in the pathway in the

brain or to the area in the brain controlling

function of the legs.

Primary neural pathways Course of the nerves from a part of the body

to the area in the brain responsible for the

function of that part

Pupillary reaction The pupillary light reflex controls the

diameter of the pupil, in response to the

intensity of light. Greater intensity light

causes the pupil to become smaller (allowing

less light in), whereas

Opinion

In our view, the issues in this case (and other similar cases) are:

1. In a person who is in a permanent vegetative state (PVS), should withholding or

withdrawal of life sustaining therapies (many authorities would include placement of an

artificial feeding tube as a life sustaining intervention) be permissible or `not unlawful’ ?

2. If the patient has previously expressed a wish not to have life-sustaining treatments in case

of futile care or a PVS, should his / her wishes be respected when the situation arises?

3. In case a person has not previously expressed such a wish, if his family or next of kin

makes a request to withhold or withdraw futile life-sustaining treatments, should their wishes

be respected?

4. Aruna Shanbaug has been abandoned by her family and is being looked after for the last 37

years by the staff of KEM Hospital. Who should take decisions on her behalf?

Questions such as these come up at times in the course of medical practice. We realize that

answers to these questions are difficult, and involve several ethical, legal and social issues.

Our opinion is based on medical facts and on the principles of medical ethics. We hope that

the Honourable Court will provide guidance and clarity in this matter.

Two of the cardinal principles of medical ethics are Patient Autonomy and Beneficiance.

1. Autonomy means the right to self-determination, where the informed patient has a right to

choose the manner of his treatment. To be autonomous the patient should be competent to

make decisions and choices. In the event that he is incompetent to make choices, his wishes

expressed in advance in the form of a Living Will, OR the wishes of surrogates acting on his

behalf (‘substituted judgment’) are to be respected.

The surrogate is expected to represent what the patient may have decided had he / she been

competent, or to act in the patient’s best interest. It is expected that a surrogate acting in the

25

patient’s best interest follows a course of action because it is best for the patient, and is not

influenced by personal convictions, motives or other considerations.

2. Beneficence is acting in what is (or judged to be) in patient’s best interest. Acting in the

patient’s best interest means following a course of action that is best for the patient, and is not

influenced by personal convictions, motives or other considerations. In some cases, the

doctor’s expanded goals may include allowing the natural dying process (neither hastening

nor delaying death, but `letting nature take its course’), thus avoiding or reducing the

sufferings of the patient and his family, and providing emotional support. This is not to be

confused with euthanasia, which involves the doctor’s deliberate and intentional act through

administering a lethal injection to end the life of the patient.

In the present case under consideration

1. We have no indication of Aruna Shanbaug’s views or wishes with respect to life-sustaining

treatments for a permanent vegetative state.

2. Any decision regarding her treatment will have to be taken by a surrogate

3. The staff of the KEM hospital have looked after her for 37 years, after she was abandoned

by her family. We believe that the Dean of the KEM Hospital (representing the staff of

hospital) is an appropriate surrogate.

4. If the doctors treating Aruna Shanbaug and the Dean of the KEM Hospital, together acting

in the best interest of the patient, feel that life sustaining treatments should continue, their

decision should be respected.

5. If the doctors treating Aruna Shanbaug and the Dean of the KEM Hospital, together acting

in the best interest of the patient, feel that withholding or withdrawing life-sustaining

treatments is the appropriate course of action, they should be allowed to do so, and their

actions should not be considered unlawful.

10. To complete the narration of facts and before we come to the legal

issues involved, we may mention that Dr. Sanjay Oak, Dean KEM Hospital

Mumbai has issued a statement on 24.1.2011 opposing euthanasia for the

petitioner :-

“She means a lot to KEM hospital. She is on liquid diet

and loves listening to music. We have never subjected her to

intravenous food or fed her via a tube. All these years, she

hasn’t had even one bedsore. When those looking after her do

26

not have a problem, I don’t understand why a third party who

has nothing to do with her [Pinky Virani who has moved the

apex court to seek euthanasia for Shanbaug] needs to worry,”

added Dr Oak, who, when he took over as dean of KEM

hospital in 2008, visited her first to take her blessings. “I call on

her whenever I get time. I am there whenever she has dysentery

or any another problem. She is very much alive and we have

faith in the judiciary,” said Dr Oak.”

11. Dr. Sanjay Oak has subsequently filed an affidavit in this Court which

states :

“a) Smt. Aruna Ramchandra Shanbaug has been

admitted in a single room in Ward No.4 which is a ward of

general internal medicine patients and she has been there for

last 37 years. She is looked after entirely by doctors, nurses

and para-medical staff of KEM Hospital. She has been our

staff nurse and the unfortunate tragic incidence has happened

with her in KEM Hospital and I must put on record that the

entire medical, administrative, nursing and para-medical staff is

extremely attached to her and consider her as one of us. Her

relatives and a gentleman (her fiancee) used to visit her in the

initial period of her illness but subsequently she has been left to

the care of KEM staff. I visit her frequently and my last visit to

her was on 22nd February, 2011. I give my observations as a

Clinician about Smt. Aruna Shanbaug as under :

b) It would be incorrect to say that Smt. Aruna

Shanbaug is an appropriate case for Coma. It appears that for a

crucial, critical period her brain was deprived of Oxygen supply

and this has resulted in her present state similar to that of

Cerebral Palsy in the newborn child. It is a condition where

brain looses it’s co-ordinatory, sensory as well as motor

functions and this includes loss of speech and perception. This

has resulted into a state which in a layman’s words “Aruna

lives in her own world for last 37 years”. She is lying in a

bed in a single room for 33 years. She has not been able to

stand or walk, nor have we attempted to do that of late because

27

we fear that she is fragile and would break her bones if she

falls. Her extremities and fingers have developed contractures

and subsequent to non-use; there is wasting of her body

muscles. Her eyes are open and she blinks frequently;

however, these movements are not pertaining to a specific

purpose or as a response to a question. At times she is quiet

and at times she shouts or shrieks. However, I must say that her

shouts and shrieks are completely oblivious to anybody’s

presence in her room. It is not true that she shouts after seeing

a man. I do not think Aruna can distinguish between a man and

a woman, nor can she even distinguish between ordinate and

inordinate object. We play devotional songs rendered by

Sadguru Wamanrao Pai continuously in her room and she lies

down on her bed listening to them. She expresses her

displeasure by grimaces and shouts if the tape recorder is

switched off. All these years she was never fed by tube and

whenever a nurse used to take food to her lips, she used to

swallow it. It is only since September 2010 she developed

Malaria and her oral intake dropped. In order to take care of

her calorie make need, nurses cadre resorted to naso-gastric

tube feed and now she is used to NG feeding. However, if

small morsels are held near her lips, Aruna accepts them gladly.

It appears that she relishes fish and occasionally smiles when

she is given non-vegetarian food. However, I am honest in

admitting that her smiles are not purposeful and it would be

improper to interpret them as a signal of gratification. I must

put on record that in the world history of medicine there would

not be another single case where such a person is cared and

nurtured in bed for 33 long years and has not developed a single

bed sore. This speaks of volumes of excellence of nursing care

that KEM Nursing staff has given to her.

c) This care is given not as a part of duty but as a part

of feeling of oneness. With every new batch of entrants, the

student nurses are introduced to her and they are told that she

was one of us and she continues to be one of us and then they

whole-heartedly take care of Aruna. In my opinion, this one is

finest example of love, professionalism, dedication and

commitment to one of our professional colleagues who is ailing

28

and cannot support herself. Not once, in this long sojourn of 33

years, anybody has thought of putting an end to her so called

vegetative existence. There have been several Deans and

Doctors of KEM Hospital who have cared her in succession.

Right from illustrious Dr. C.K. Deshpande in whose tenure the

incidence happened in 1973, Dr. G.B. Parulkar, Dr. Smt.

Pragna M. Pai, Dr. R.J. Shirahatti, Dr. Smt. N.A. Kshirsagar,

Dr. M.E. Yeolekar and now myself Dr. Sanjay N. Oak, all of us

have visited her room time and again and have cared for her

and seen her through her ups and downs. The very idea of

withholding food or putting her to sleep by active medication

(mercy killing) is extremely difficult for anybody working in

Seth GSMC & KEM Hospital to accept and I sincerely make a

plea to the Learned Counsel and Hon’ble Judges of Supreme

Court of India that this should not be allowed. Aruna has

probably crossed 60 years of life and would one day meet her

natural end. The Doctors, Nurses and staff of KEM, are

determined to take care of her till her last breath by natural

process.

d) I do not think it is proper on my part to make a

comment on the entire case. However, as a clinical surgeon for

last 3 decades and as an administrator of the hospitals for last 7

years and as a student of legal system of India (as I hold

“Bachelor of Law” degree from Mumbai University), I feel that

entire society has not matured enough to accept the execution

of an Act of Euthanasia or Mercy Killing. I fear that this may

get misused and our monitoring and deterring mechanisms may

fail to prevent those unfortunate incidences. To me any mature

society is best judged by it’s capacity and commitment to take

care of it’s “invalid” ones. They are the children of Lesser God

and in fact, developing nation as we are, we should move in a

positive manner of taking care of several unfortunate ones who

have deficiencies, disabilities and deformities.”

12. The Hospital staff of KEM Hospital, Mumbai e.g. the doctors, sister-

in-charge ward no. 4 KEM hospital Lenny Cornielo, Assistant Matron

29

Urmila Chauhan and others have also issued statements that they were

looking after Aruna Shanbaug and want her to live. “Aruna is the bond that

unites us”, the KEM Hospital staff has stated. One retired nurse, Tidi

Makwana, who used to take care of Aruna while in service, has even offered

to continue to take care of her without any salary and without charging any

traveling expenses.

13. We have referred to these statements because it is evident that the

KEM Hospital staff right from the Dean, including the present Dean Dr.

Sanjay Oak and down to the staff nurses and para-medical staff have been

looking after Aruna for 38 years day and night. What they have done is

simply marvelous. They feed Aruna, wash her, bathe her, cut her nails, and

generally take care of her, and they have been doing this not on a few

occasions but day and night, year after year. The whole country must learn

the meaning of dedication and sacrifice from the KEM hospital staff. In 38

years Aruna has not developed one bed sore.

14. It is thus obvious that the KEM hospital staff has developed an

emotional bonding and attachment to Aruna Shanbaug, and in a sense they

are her real family today. Ms. Pinki Virani who claims to be the next friend

of Aruna Shanbaug and has filed this petition on her behalf is not a relative

30

of Aruna Shanbaug nor can she claim to have such close emotional bonding

with her as the KEM hospital staff. Hence, we are treating the KEM

hospital staff as the next friend of Aruna Shanbaug and we decline to

recognize Ms. Pinki Virani as her next friend. No doubt Ms. Pinki Virani

has written a book about Aruna Shanbaug and has visited her a few times,

and we have great respect for her for the social causes she has espoused, but

she cannot claim to have the extent of attachment or bonding with Aruna

which the KEM hospital staff, which has been looking after her for years,

claims to have.

SUBMISSIONS OF LEARNED COUNSEL FOR THE PARTIES

15. Mr. Shekhar Naphade, learned senior counsel for the petitioner has

relied on the decision of this Court in Vikram Deo Singh Tomar vs. State

of Bihar 1988 (Supp) SCC 734 (vide para 2) where it was observed by this

Court :

“We live in an age when this Court has demonstrated, while

interpreting Article 21 of the Constitution, that every person is

entitled to a quality of life consistent with his human

personality. The right to live with human dignity is the

fundamental right of every Indian citizen”.

31

16. He has also relied on the decision of this Court in P. Rathinam vs.

Union of India and another (1994) 3 SCC 394 in which a two-Judge bench

of this Court quoted with approval a passage from an article by Dr. M. Indira

and Dr. Alka Dhal in which it was mentioned :

“Life is not mere living but living in health. Health is not the

absence of illness but a glowing vitality”.

17. The decision in Rathinam’s case (supra) was, however, overruled by

a Constitution Bench decision of this Court in Gian Kaur vs. State of

Punjab (1996) 2 SCC 648.

18. Mr. Naphade, however, has invited our attention to paras 24 & 25 of

the aforesaid decision in which it was observed :

“(24) Protagonism of euthanasia on the view that existence in

persistent vegetative state (PVS) is not a benefit to the patient

of a terminal illness being unrelated to the principle of ‘sanctity

of life’ or the right to live with dignity’ is of no assistance to

determine the scope of Article 21 for deciding whether the

guarantee of right to life’ therein includes the right to die’. The

right to life’ including the right to live with human dignity

would mean the existence of such a right upto the end of natural

life. This also includes the right to a dignified life upto the point

of death including a dignified procedure of death. In other

words, this may include the right of a dying man to also die

with dignity when his life is ebbing out. But the ‘right to die’

with dignity at the end of life is not to be confused or equated

32

with the right to die’ an unnatural death curtailing the natural

span of life.

(25) A question may arise, in the context of a dying man, who

is, terminally ill or in a persistent vegetative state that he may

be permitted to terminate it by a premature extinction of his life

in those circumstances. This category of cases may fall within

the ambit of the ‘right to die’ with dignity as a part of right to

live with dignity, when death due to termination of natural life

is certain and imminent and the process of natural death has

commenced. These are not cases of extinguishing life but only

of accelerating conclusion of the process of natural death which

has already commenced. The debate even in such cases to

permit physician assisted termination of life is inconclusive. It

is sufficient to reiterate that the argument to support the view of

permitting termination of life in such cases to reduce the period

of suffering during the process of certain natural death is not

available to interpret Article 21 to include therein the right to

curtail the natural span of life”.

He has particularly emphasized paragraph 25 of the said judgment in support

of his submission that Aruna Shanbaug should be allowed to die.

19. We have carefully considered paragraphs 24 and 25 in Gian Kaur’s

case (supra) and we are of the opinion that all that has been said therein is

that the view in Rathinam’s case (supra) that the right to life includes the

right to die is not correct. We cannot construe Gian Kaur’s case (supra) to

mean anything beyond that. In fact, it has been specifically mentioned in

paragraph 25 of the aforesaid decision that “the debate even in such cases to

33

permit physician assisted termination of life is inconclusive”. Thus it is

obvious that no final view was expressed in the decision in Gian Kaur’s

case beyond what we have mentioned above.

20. Mr. Naphade, learned senior counsel submitted that Ms. Pinky Virani

is the next friend of Aruna as she has written a book on her life called

`Aruna’s story’ and has been following Aruna’s case from 1980 and has

done whatever possible and within her means to help Aruna. Mr. Naphade

has also invited our attention to the report of the Law Commission of India,

2006 on `Medical Treatment to Terminally Ill Patients’. We have

perused the said report carefully.

21. Learned Attorney General appearing for the Union of India after

inviting our attention to the relevant case law submitted as under :

(i) Aruna Ramchandra Shanbaug has the right to live in her present

state.

(ii) The state that Aruna Ramchandra Shanbaug is presently in does

not justify terminating her life by withdrawing

hydration/food/medical support.

(iii) The aforesaid acts or series of acts and/or such omissions will

be cruel, inhuman and intolerable.

(iv) Withdrawing/withholding of hydration/food/medical support to

a patient is unknown to Indian law and is contrary to law.

34

(v) In case hydration or food is withdrawn/withheld from Aruna

Ramchandra Shanbaug, the efforts which have been put in by

batches after batches of nurses of KEM Hospital for the last 37

years will be undermined.

(vi) Besides causing a deep sense of resentment in the nursing staff

as well as other well wishers of Aruna Ramchandra Shanbaug

in KEM Hospital including the management, such

acts/omissions will lead to disheartenment in them and large

scale disillusionment.

(vii) In any event, these acts/omissions cannot be permitted at the

instance of Ms. Pinky Virani who desires to be the next friend

of Aruna Ramchandra Shanbaug without any locus.

Learned Attorney General stated that the report of the Law Commission of

India on euthanasia has not been accepted by the Government of India. He

further submitted that Indian society is emotional and care-oriented. We do

not send our parents to old age homes, as it happens in the West. He stated

that there was a great danger in permitting euthanasia that the relatives of a

person may conspire with doctors and get him killed to inherit his property.

He further submitted that tomorrow there may be a cure to a medical state

perceived as incurable today.

22. Mr. T. R. Andhyarujina, learned senior counsel whom we had

appointed as Amicus Curiae, in his erudite submissions explained to us the

law on the point. He submitted that in general in common law it is the right

35

of every individual to have the control of his own person free from all

restraints or interferences of others. Every human being of adult years and

sound mind has a right to determine what shall be done with his own body.

In the case of medical treatment, for example, a surgeon who performs an

operation without the patient’s consent commits assault or battery.

23. It follows as a corollary that the patient possesses the right not to

consent i.e. to refuse treatment. (In the United States this right is reinforced

by a Constitutional right of privacy). This is known as the principle of self-

determination or informed consent.

24. Mr. Andhyarujina submitted that the principle of self-determination

applies when a patient of sound mind requires that life support should be

discontinued. The same principle applies where a patient’s consent has been

expressed at an earlier date before he became unconscious or otherwise

incapable of communicating it as by a `living will’ or by giving written

authority to doctors in anticipation of his incompetent situation.

Mr. Andhyarujina differed from the view of the learned Attorney

General in that while the latter opposed even passive euthanasia, Mr.

36

Andhyarujina was in favour of passive euthanasia provided the decision to

discontinue life support was taken by responsible medical practitioners.

25. If the doctor acts on such consent there is no question of the patient

committing suicide or of the doctor having aided or abetted him in doing so.

It is simply that the patient, as he is entitled to do, declines to consent to

treatment which might or would have the effect of prolonging his life and

the doctor has in accordance with his duties complied with the patient’s

wishes.

26. The troublesome question is what happens when the patient is in no

condition to be able to say whether or not he consents to discontinuance of

the treatment and has also given no prior indication of his wishes with

regard to it as in the case of Aruna. In such a situation the patient being

incompetent to express his self-determination the approach adopted in some

of the American cases is of “substituted judgment” or the judgment of a

surrogate. This involves a detailed inquiry into the patient’s views and

preferences. The surrogate decision maker has to gather from material facts

as far as possible the decision which the incompetent patient would have

made if he was competent. However, such a test is not favoured in English

law in relation to incompetent adults.

37

27. Absent any indication from a patient who is incompetent the test

which is adopted by Courts is what is in the best interest of the patient

whose life is artificially prolonged by such life support. This is not a

question whether it is in the best interest of the patient that he should die.

The question is whether it is in the best interest of the patient that his life

should be prolonged by the continuance of the life support treatment. This

opinion must be formed by a responsible and competent body of medical

persons in charge of the patient.

28. The withdrawal of life support by the doctors is in law considered as

an omission and not a positive step to terminate the life. The latter would be

euthanasia, a criminal offence under the present law in UK, USA and India.

29. In such a situation, generally the wishes of the patient’s immediate

family will be given due weight, though their views cannot be determinative

of the carrying on of treatment as they cannot dictate to responsible and

competent doctors what is in the best interest of the patient. However,

experience shows that in most cases the opinions of the doctors and the

immediate relatives coincide.

38

30. Whilst this Court has held that there is no right to die (suicide) under

Article 21 of the Constitution and attempt to suicide is a crime vide Section

309 IPC, the Court has held that the right to life includes the right to live

with human dignity, and in the case of a dying person who is terminally ill

or in a permanent vegetative state he may be permitted to terminate it by a

premature extinction of his life in these circumstances and it is not a crime

vide Gian Kaur’s case (supra).

31. Mr. Andhyarujina submitted that the decision to withdraw the life

support is taken in the best interests of the patient by a body of medical

persons. It is not the function of the Court to evaluate the situation and form

an opinion on its own. In England for historical reasons the parens patriae

jurisdiction over adult mentally incompetent persons was abolished by

statute and the Court has no power now to give its consent. In this situation,

the Court only gives a declaration that the proposed omission by doctors is

not unlawful.

32. In U.K., the Mental Capacity Act, 2005 now makes provision relating

to persons who lack capacity and to determine what is in their best interests

and the power to make declaration by a special Court of Protection as to the

lawfulness of any act done in relation to a patient.

39

33. Mr. Andhyarujina submitted that the withdrawal of nutrition by

stopping essential food by means of nasogastric tube is not the same as

unplugging a ventilator which artificially breathes air into the lungs of a

patient incapable of breathing resulting in instant death. In case of

discontinuance of artificial feeding the patient will as a result starve to death

with all the sufferings and pain and distress associated with such starving.

This is a very relevant consideration in a PVS patient like Aruna who is not

totally unconscious and has sensory conditions of pain etc. unlike Antony

Bland in Airedale vs. Director MHD (1993) 2 WLR 316 who was totally

unconscious. Would the doctor be able to avoid such pain or distress by use

of sedatives etc.? In such a condition would it not be more appropriate to

continue with the nasogastric feeding but not take any other active steps to

combat any other illness which she may contract and which may lead to her

death?

34. Mr. Andhyarujina further submitted that in a situation like that of

Aruna, it is also necessary to recognize the deep agony of nurses of the

hospital who have with deep care looked after her for over 37 years and who

40

may not appreciate the withdrawal of the life support. It may be necessary

that their views should be considered by the Court in some appropriate way.

35. Mr. Andhyarujina, in the course of his submission stated that some

Courts in USA have observed that the view of a surrogate may be taken to

be the view of the incompetent patient for deciding whether to withdraw the

life support, though the House of Lords in Airedale’s case has not accepted

this. He submitted that relatives of Aruna do not seem to have cared for her

and it is only the nursing staff and medical attendants of KEM hospital who

have looked after her for 37 years. He has also submitted that though the

humanistic intention of Ms. Pinky Virani cannot be doubted, it is the opinion

of the attending doctors and nursing staff which is more relevant in this case

as they have looked after her for so many years.

36. Mr. Pallav Shishodia, learned senior counsel for the Dean, KEM

hospital, Mumbai submitted that Ms. Pinky Virani has no locus standi in the

matter and it is only the KEM hospital staff which could have filed such a

writ petition.

37. We have also heard learned counsel for the State of Maharashtra, Mr.

Chinmoy Khaldkar and other assisting counsel whose names have been

41

mentioned in this judgment. They have been of great assistance to us as we

are deciding a very sensitive and delicate issue which while requiring a

humanistic approach, also requires great case and caution to prevent misuse.

We were informed that not only the learned counsel who argued the case

before us, but also the assistants (whose names have been mentioned in the

judgment) have done research on the subject for several weeks, and indeed

this has made our task easier in deciding this case. They therefore deserve

our compliment and thanks.

Legal Issues : Active and Passive Euthanasia

38. Coming now to the legal issues in this case, it may be noted that

euthanasia is of two types : active and passive. Active euthanasia entails the

use of lethal substances or forces to kill a person e.g. a lethal injection given

to a person with terminal cancer who is in terrible agony. Passive euthanasia

entails withholding of medical treatment for continuance of life, e.g.

withholding of antibiotics where without giving it a patient is likely to die,

or removing the heart lung machine, from a patient in coma.

39. The general legal position all over the world seems to be that while

active euthanasia is illegal unless there is legislation permitting it, passive

42

euthanasia is legal even without legislation provided certain conditions and

safeguards are maintained.

40. A further categorization of euthanasia is between voluntary euthanasia

and non voluntary euthanasia. Voluntary euthanasia is where the consent is

taken from the patient, whereas non voluntary euthanasia is where the

consent is unavailable e.g. when the patient is in coma, or is otherwise

unable to give consent. While there is no legal difficulty in the case of the

former, the latter poses several problems, which we shall address.

ACTIVE EUTHANASIA

41. As already stated above active euthanasia is a crime all over the world

except where permitted by legislation. In India active euthanasia is illegal

and a crime under section 302 or at least section 304 IPC. Physician assisted

suicide is a crime under section 306 IPC (abetment to suicide).

42. Active euthanasia is taking specific steps to cause the patient’s death,

such as injecting the patient with some lethal substance, e.g. sodium

pentothal which causes a person deep sleep in a few seconds, and the person

instantaneously and painlessly dies in this deep sleep.

43

43. A distinction is sometimes drawn between euthanasia and physician

assisted dying, the difference being in who administers the lethal

medication. In euthanasia, a physician or third party administers it, while in

physician assisted suicide it is the patient himself who does it, though on the

advice of the doctor. In many countries/States the latter is legal while the

former is not.

44. The difference between “active” and “passive” euthanasia is that in

active euthanasia, something is done to end the patient’s life’ while in

passive euthanasia, something is not done that would have preserved the

patient’s life.

45. An important idea behind this distinction is that in “passive

euthanasia” the doctors are not actively killing anyone; they are simply not

saving him. While we usually applaud someone who saves another person’s

life, we do not normally condemn someone for failing to do so. If one rushes

into a burning building and carries someone out to safety, he will probably

be called a hero. But if one sees a burning building and people screaming for

help, and he stands on the sidelines — whether out of fear for his own safety,

or the belief that an inexperienced and ill-equipped person like himself

would only get in the way of the professional firefighters, or whatever — if

44

one does nothing, few would judge him for his inaction. One would surely

not be prosecuted for homicide. (At least, not unless one started the fire in

the first place.)

46. Thus, proponents of euthanasia say that while we can debate whether

active euthanasia should be legal, there can be no debate about passive

euthanasia: You cannot prosecute someone for failing to save a life. Even if

you think it would be good for people to do X, you cannot make it illegal for

people to not do X, or everyone in the country who did not do X today

would have to be arrested.

47. Some persons are of the view that the distinction is not valid. They

give the example of the old joke about the child who says to his teacher, “Do

you think it’s right to punish someone for something that he didn’t do?”

“Why, of course not,” the teacher replies. “Good,” the child says, “because I

didn’t do my homework.”

48. In fact we have many laws that penalize people for what they did not

do. A person cannot simply decide not to pay his income taxes, or not

bother to send his/her children to school (where the law requires sending

them), or not to obey a policeman’s order to put down one’s gun.

45

49. However, we are of the opinion that the distinction is valid, as has

been explained in some details by Lord Goff in Airedale’s case (infra)

which we shall presently discuss.

LEGISLATION IN SOME COUNTRIES RELATING TO

EUTHANASIA OR PHYSICIAN ASSISTED DEATH

50. Although in the present case we are dealing with a case related to

passive euthanasia, it would be of some interest to note the legislations in

certain countries permitting active euthanasia. These are given below.

Netherlands:

Euthanasia in the Netherlands is regulated by the “Termination of Life

on Request and Assisted Suicide (Review Procedures) Act”, 2002. It

states that euthanasia and physician-assisted suicide are not

punishable if the attending physician acts in accordance with the

criteria of due care. These criteria concern the patient’s request, the

patient’s suffering (unbearable and hopeless), the information

provided to the patient, the presence of reasonable alternatives,

consultation of another physician and the applied method of ending

life. To demonstrate their compliance, the Act requires physicians to

report euthanasia to a review committee.

46

The legal debate concerning euthanasia in the Netherlands took off

with the “Postma case” in 1973, concerning a physician who had

facilitated the death of her mother following repeated explicit requests

for euthanasia. While the physician was convicted, the court’s

judgment set out criteria when a doctor would not be required to keep

a patient alive contrary to his will. This set of criteria was formalized

in the course of a number of court cases during the 1980s.

Termination of Life on Request and Assisted Suicide (Review

Procedures) Act took effect on April 1, 2002. It legalizes euthanasia

and physician assisted suicide in very specific cases, under very

specific circumstances. The law was proposed by Els Borst, the

minister of Health. The procedures codified in the law had been a

convention of the Dutch medical community for over twenty years.

The law allows a medical review board to suspend prosecution of

doctors who performed euthanasia when each of the following

conditions is fulfilled:

7 the patient’s suffering is unbearable with no prospect of improvement

7 the patient’s request for euthanasia must be voluntary and persist over

time (the request cannot be granted when under the influence of

others, psychological illness, or drugs)

47

7 the patient must be fully aware of his/her condition, prospects and

options

7 there must be consultation with at least one other independent doctor

who needs to confirm the conditions mentioned above

7 the death must be carried out in a medically appropriate fashion by the

doctor or patient, in which case the doctor must be present

7 the patient is at least 12 years old (patients between 12 and 16 years of

age require the consent of their parents)

The doctor must also report the cause of death to the municipal

coroner in accordance with the relevant provisions of the Burial and

Cremation Act. A regional review committee assesses whether a case

of termination of life on request or assisted suicide complies with the

due care criteria. Depending on its findings, the case will either be

closed or, if the conditions are not met, brought to the attention of the

Public Prosecutor. Finally, the legislation offers an explicit

recognition of the validity of a written declaration of the will of the

patient regarding euthanasia (a “euthanasia directive”). Such

declarations can be used when a patient is in a coma or otherwise

unable to state if they wish to be euthanized.

48

Euthanasia remains a criminal offense in cases not meeting the law’s

specific conditions, with the exception of several situations that are

not subject to the restrictions of the law at all, because they are

considered normal medical practice. These are :

7 stopping or not starting a medically useless (futile) treatment

7 stopping or not starting a treatment at the patient’s request

7 speeding up death as a side-effect of treatment necessary for

alleviating serious suffering

Euthanasia of children under the age of 12 remains technically illegal;

however, Dr. Eduard Verhagen has documented several cases and,

together with colleagues and prosecutors, has developed a protocol to

be followed in those cases. Prosecutors will refrain from pressing

charges if this Groningen Protocol is followed.

Switzerland:

Switzerland has an unusual position on assisted suicide: it is legally

permitted and can be performed by non-physicians. However,

euthanasia is illegal, the difference between assisted suicide and

euthanasia being that while in the former the patient administers the

49

lethal injection himself, in the latter a doctor or some other person

administers it.

Article 115 of the Swiss penal code, which came into effect in 1942

(having been approved in 1937), considers assisting suicide a crime if,

and only if, the motive is selfish. The code does not give physicians a

special status in assisting suicide; although, they are most likely to

have access to suitable drugs. Ethical guidelines have cautioned

physicians against prescribing deadly drugs.

Switzerland seems to be the only country in which the law limits the

circumstances in which assisted suicide is a crime, thereby

decriminalising it in other cases, without requiring the involvement of

a physician. Consequently, non-physicians have participated in

assisted suicide. However, legally, active euthanasia e.g.

administering a lethal injection by a doctor or some other person to a

patient is illegal in Switzerland (unlike in Holland where it is legal

under certain conditions).

The Swiss law is unique because (1) the recipient need not be a Swiss

national, and (2) a physician need not be involved. Many persons

from other countries, especially Germany, go to Switzerland to

undergo euthanasia.

50

Belgium:

Belgium became the second country in Europe after Netherlands to

legalize the practice of euthanasia in September 2002.

The Belgian law sets out conditions under which suicide can be

practised without giving doctors a licence to kill.

Patients wishing to end their own lives must be conscious when the

demand is made and repeat their request for euthanasia. They have to

be under “constant and unbearable physical or psychological pain”

resulting from an accident or incurable illness.

The law gives patients the right to receive ongoing treatment with

painkillers — the authorities have to pay to ensure that poor or isolated

patients do not ask to die because they do not have money for such

treatment.

Unlike the Dutch legislation, minors cannot seek assistance to die.

In the case of someone who is not in the terminal stages of illness, a

third medical opinion must be sought.

Every mercy killing case will have to be filed at a special commission

to decide if the doctors in charge are following the regulations.

51

U.K., Spain, Austria, Italy, Germany, France, etc.

In none of these countries is euthanasia or physician assisted death

legal. In January 2011 the French Senate defeated by a 170-142 vote

a bill seeking to legalize euthanasia. In England, in May 2006 a bill

allowing physician assisted suicide, was blocked, and never became

law.

United States of America:

Active Euthanasia is illegal in all states in U.S.A., but physician

assisted dying is legal in the states of Oregon, Washington and

Montana. As already pointed out above, the difference between

euthanasia and physician assisted suicide lies in who administers the

lethal medication. In the former, the physician or someone else

administers it, while in the latter the patient himself does so, though

on the advice of the doctor.

Oregon:

Oregon was the first state in U.S.A. to legalize physician assisted

death.

52

The Oregon legislature enacted the Oregon Death with Dignity Act, in

1997. Under the Death With Dignity Act, a person who sought

physician-assisted suicide would have to meet certain criteria:

7 He must be an Oregon resident, at least 18 years old, and must have

decision making capacity.

7 The person must be terminally ill, having six months or less to live.

7 The person must make one written and two oral requests for

medication to end his/her life, the written one substantially in the form

provided in the Act, signed, dated, witnessed by two persons in the

presence of the patient who attest that the person is capable, acting

voluntarily and not being coerced to sign the request. There are

stringent qualifications as to who may act as a witness.

7 The patient’s decision must be an `informed’ one, and the attending

physician is obligated to provide the patient with information about

the diagnosis, prognosis, potential risks, and probable consequences

of taking the prescribed medication, and alternatives, including, but

not limited to comfort care, hospice care and pain control. Another

physician must confirm the diagnosis, the patient’s decision making

capacity, and voluntariness of the patient’s decisions.

53

7 Counselling has to be provided if the patient is suffering from

depression or a mental disorder which may impact his judgment.

7 There has to be a waiting period of 15 days, next of kin have to be

notified, and State authorities have to be informed.

7 The patient can rescind his decision at any time

In response to concerns that patients with depression may seek to end

their lives, the 1999 amendment provides that the attending physician

must determine that the patient does not have `depression causing

impaired judgment’ before prescribing the medication.

Under the law, a person who met all requirements could receive a

prescription of a barbiturate that would be sufficient to cause death.

However, the lethal injection must be administered by the patient

himself, and physicians are prohibited from administering it.

The landmark case to declare that the practice of euthanasia by

doctors to help their patients shall not be taken into cognizance was

Gonzalez vs Oregon decided in 2006.

After the Oregon Law was enacted about 200 persons have had

euthanasia in Oregon.

54

Washington:

Washington was the second state in U.S.A. which allowed the practice

of physician assisted death in the year 2008 by passing the

Washington Death with Dignity Act, 2008.

Montana:

Montana was the third state (after Oregon and Washington) in U.S.A.

to legalize physician assisted deaths, but this was done by the State

judiciary and not the legislature. On December 31, 2009, the Montana

Supreme Court delivered its verdict in the case of Baxter v. Montana

permitting physicians to prescribe lethal indication. The court held

that there was “nothing in Montana Supreme Court precedent or

Montana statutes indicating that physician aid in dying is against

public policy.”

Other States in U.S.A.:

In no other State in U.S.A. is euthanasia or physician assisted death

legal. Michigan banned euthanasia and assisted suicide in 1993, after

Dr. Kevorkian (who became known as `doctor death’) began

encouraging and assisting in suicides. He was convicted in 1999 for

55

an assisted suicide displayed on television, his medical licence

cancelled, and he spent 8 years in jail.

In 1999 the State of Texas enacted the Texas Futile Care Law which

entitles Texas hospitals and doctors, in some situations, to withdraw

life support measures, such as mechanical respiration, from terminally

ill patient when such treatment is considered futile and inappropriate.

However, Texas has not legalized euthanasia or physician assisted

death. In California, though 75 of people support physician assisted

death, the issue is highly controversial in the State legislature. Forty

States in USA have enacted laws which explicitly make it a crime to

provide another with the means of taking his or her life.

In 1977 California legalized living wills, and other States soon

followed suit. A living will (also known as advance directive or

advance decision) is an instruction given by an individual while

conscious specifying what action should be taken in the event he/she

is unable to make a decision due to illness or incapacity, and appoints

a person to take such decisions on his/her behalf. It may include a

directive to withdraw life support on certain eventualities.

56

Canada:

In Canada, physician assisted suicide is illegal vide Section 241(b) of

the Criminal Code of Canada.

The leading decision of the Canadian Supreme Court in this

connection is Sue Rodriguez v. British Columbia (Attorney

General), (1993) 3 SCR 519. Rodriguez, a woman of 43, was

diagnosed with Amyotrophic Lateral Sclerosis (ALS), and requested

the Canadian Supreme Court to allow someone to aid her in ending

her life. Her condition was deteriorating rapidly, and the doctors told

her that she would soon lose the ability to swallow, speak, walk, and

move her body without assistance. Thereafter she would lose her

capacity to breathe without a respirator, to eat without a gastrotomy,

and would eventually be confined to bed. Her life expectancy was 2

to 14 months.

The Canadian Supreme Court was deeply divided. By a 5 to 4

majority her plea was rejected. Justice Sopinka, speaking for the

majority (which included Justices La Forest, Gonthier, Iacobucci and

Major) observed :

“Sanctity of life has been understood historically

as excluding freedom of choice in the self infliction of

57

death, and certainly in the involvement of others in

carrying out that choice. At the very least, no new

consensus has emerged in society opposing the right of

the State to regulate the involvement of others in

exercising power over individuals ending their lives.”

The minority, consisting of Chief Justice Lamer and Justices

L’Heureux-Dube, Cory and McLachlin, dissented.

PASSIVE EUTHANASIA

51. Passive euthanasia is usually defined as withdrawing medical

treatment with a deliberate intention of causing the patient’s death. For

example, if a patient requires kidney dialysis to survive, not giving dialysis

although the machine is available, is passive euthanasia. Similarly, if a

patient is in coma or on a heart lung machine, withdrawing of the machine

will ordinarily result in passive euthanasia. Similarly not giving life saving

medicines like antibiotics in certain situations may result in passive

euthanasia. Denying food to a person in coma or PVS may also amount to

passive euthanasia.

52. As already stated above, euthanasia can be both voluntary or non

voluntary. In voluntary passive euthanasia a person who is capable of

deciding for himself decides that he would prefer to die (which may be for

58

various reasons e.g., that he is in great pain or that the money being spent on

his treatment should instead be given to his family who are in greater need,

etc.), and for this purpose he consciously and of his own free will refuses to

take life saving medicines. In India, if a person consciously and voluntarily

refuses to take life saving medical treatment it is not a crime. Whether not

taking food consciously and voluntarily with the aim of ending one’s life is a

crime under section 309 IPC (attempt to commit suicide) is a question which

need not be decided in this case.

53. Non voluntary passive euthanasia implies that the person is not in a

position to decide for himself e.g., if he is in coma or PVS. The present is a

case where we have to consider non voluntary passive euthanasia i.e.

whether to allow a person to die who is not in a position to give his/her

consent.

54. There is a plethora of case law on the subject of the Courts all over

the world relating to both active and passive euthanasia. It is not necessary

to refer in detail to all the decisions of the Courts in the world on the

subject of euthanasia or physically assisted dead (p.a.d.) but we think it

appropriate to refer in detail to certain landmark decisions, which have laid

down the law on the subject.

59

THE AIREDALE CASE : (Airedale NHS Trust v. Bland (1993) All E.R. 82)

(H.L.)

55. In the Airedale case decided by the House of Lords in the U.K., the

facts were that one Anthony Bland aged about 17 went to the Hillsborough

Ground on 15th April 1989 to support the Liverpool Football Club. In the

course of the disaster which occurred on that day, his lungs were crushed

and punctured and the supply to his brain was interrupted. As a result, he

suffered catastrophic and irreversible damage to the higher centres of the

brain. For three years, he was in a condition known as `persistent vegetative

state (PVS). This state arises from the destruction of the cerebral cortex on

account of prolonged deprivation of oxygen, and the cerebral cortex of

Anthony had resolved into a watery mass. The cortex is that part of the

brain which is the seat of cognitive function and sensory capacity. Anthony

Bland could not see, hear or feel anything. He could not communicate in

any way. His consciousness, which is an essential feature of an individual

personality, had departed forever. However, his brain-stem, which controls

the reflective functions of the body, in particular the heart beat, breathing

and digestion, continued to operate. He was in persistent vegetative state

(PVS) which is a recognized medical condition quite distinct from other

60

conditions sometimes known as “irreversible coma”, “the Guillain-Barre

syndrome”, “the locked-in syndrome” and “brain death”.

56. The distinguishing characteristic of PVS is that the brain stem remains

alive and functioning while the cortex has lost its function and activity.

Thus the PVS patient continues to breathe unaided and his digestion

continues to function. But although his eyes are open, he cannot see. He

cannot hear. Although capable of reflex movement, particularly in response

to painful stimuli, the patient is uncapable of voluntary movement and can

feel no pain. He cannot taste or smell. He cannot speak or communicate in

any way. He has no cognitive function and thus can feel no emotion,

whether pleasure or distress. The absence of cerebral function is not a

matter of surmise; it can be scientifically demonstrated. The space which

the brain should occupy is full of watery fluid.

57. In order to maintain Mr. Bland in his condition, feeding and hydration

were achieved by artificial means of a nasogastric tube while the excretory

functions were regulated by a catheter and enemas. According to eminent

medical opinion, there was no prospect whatsoever that he would ever make

a recovery from his condition, but there was every likelihood that he would

61

maintain this state of existence for many years to come provided the

artificial means of medical care was continued.

58. In this state of affairs the medical men in charge of Anthony Bland

case took the view, which was supported by his parents, that no useful

purpose would be served by continuing medical care, and that artificial

feeding and other measures aimed at prolonging his existence should be

stopped. Since however, there was a doubt as to whether this course might

constitute a criminal offence, the hospital authorities sought a declaration

from the British High Court to resolve these doubts.

59. The declaration was granted by the Family Division of the High Court

on 19.11.1992 and that judgment was affirmed by the Court of Appeal on

9.12.1992. A further appeal was made to the House of Lords which then

decided the case.

60. The broad issued raised before the House of Lords in the Airedale

case (supra) was “In what circumstances, if ever, can those having a duty to

feed an invalid lawfully stop doing so?” In fact this is precisely the question

raised in the present case of Aruna Shanbaug before us.

62

61. In Airedale’s case (supra), Lord Keith of Kinkel, noted that it was

unlawful to administer treatment to an adult who is conscious and of sound

mind, without his consent. Such a person is completely at liberty to decline

to undergo treatment, even if the result of his doing so will be that he will

die. This extends to the situation where the person in anticipation of his

entering into a condition such as PVS, gives clear instructions that in such an

event he is not to be given medical care, including artificial feeding,

designed to keep him alive.

62. It was held that if a person, due to accident or some other cause

becomes unconscious and is thus not able to give or withhold consent to

medical treatment, in that situation it is lawful for medical men to apply such

treatment as in their informed opinion is in the best interests of the

unconscious patient. That is what happened in the case of Anthony Bland

when he was first dealt with by the emergency services and later taken to

hospital.

63. When the incident happened the first imperative was to prevent

Anthony from dying, as he would certainly have done in the absence of the

steps that were taken. For a time, no doubt, there was some hope that he

might recover sufficiently for him to be able to live a life that had some

63

meaning. Some patients who have suffered damage to the cerebral cortex

have, indeed, made a complete recovery. It all depends on the degree of

damage. But sound medical opinion takes the view that if a P.V.S. patient

shows no signs of recovery after six months, or at most a year, then there is

no prospect whatever of any recovery.

64. There are techniques available which make it possible to ascertain the

state of the cerebral cortex, and in Anthony Bland’s case these indicated

that, it had degenerated into a mass of watery fluid. In this situation the

question before the House of Lords was whether the doctors could withdraw

medical treatment or feeding Anthony Bland thus allowing him to die.

65. It was held by Lord Keith that a medical practitioner is under no duty

to continue to treat such a patient where a large body of informed and

responsible medical opinion is to the effect that no benefit at all would be

conferred by continuance of the treatment. Existence in a vegetative state

with no prospect of recovery is by that opinion regarded as not being of

benefit to the patient.

66. Given that existence in the persistent vegetative state is of no benefit

to the patient, the House of Lords then considered whether the principle of

64

the sanctity of life which is the concern of the State (and the Judiciary is one

of the arms of the State) required the Court to hold that medical treatment to

Bland could not be discontinued.

67. Lord Keith observed that the principle of sanctity of life is not an

absolute one. For instance, it does not compel the medical practitioner on

pain of criminal sanction to treat a patient, who will die, if he does not,

according to the express wish of the patient. It does not authorize forcible

feeding of prisoners on hunger strike. It does not compel the temporary

keeping alive of patients who are terminally ill where to do so would merely

prolong their suffering. On the other hand, it forbids the taking of active

measures to cut short the life of a terminally-ill patient (unless there is

legislation which permits it).

68. Lord Keith observed that although the decision whether or not the

continued treatment and cure of a PVS patient confers any benefit on him is

essentially one for the medical practitioners in charge of his case to decide,

as a matter of routine the hospital/medical practitioner should apply to the

Family Division of the High Court for endorsing or reversing the said

decision. This is in the interest of the protection of the patient, protection of

the doctors, and for the reassurance of the patient’s family and the public.

65

69. In Airdale’s case (Supra) another Judge on the Bench, Lord Goff of

Chievely observed:-

“The central issue in the present case has been aptly

stated by the Master of the Rolls to be whether artificial

feeding and antibiotic drugs may lawfully be withheld

from an insensate patient with no hope of recovery when

it is known that if that is done the patient will shortly

thereafter die. The Court of Appeal, like the President,

answered this question generally in the affirmative, and

(in the declarations made or approved by them)

specifically also in the affirmative in relation to Anthony

Bland . I find myself to be in agreement with the

conclusions so reached by all the judges below,

substantially for the reasons given by them. But the

matter is of such importance that I propose to express my

reasons in my own words.

I start with the simple fact that, in law, Anthony is still

alive. It is true that his condition is such that it can be

described as a living death; but he is nevertheless still

alive. This is because, as a result of developments in

modern medical technology, doctors no longer associate

death exclusively with breathing and heart beat, and it

has come to be accepted that death occurs when the

brain, and in particular the brain stem, has been destroyed

(see Professor Ian Kennedy’s Paper entitled “Switching

off Life Support Machines: The Legal Implications”

reprinted in Treat Me Right, Essays in Medical Law and

Ethics, (1988)), especially at pp. 351-2, and the material

there cited). There has been no dispute on this point in

the present case, and it is unnecessary for me to consider

it further. The evidence is that Anthony’s brain stem is

still alive and functioning and it follows that, in the

present state of medical science, he is still alive and

should be so regarded as a matter of law.

It is on this basis that I turn to the applicable principles of

law. Here, the fundamental principle is the principle of

66

the sanctity of human life – a principle long recognized

not only in our own society but also in most, if not all,

civilized societies throughout the modern world, as is

indeed evidenced by its recognition both in article 2 of

the European Convention of Human Rights, and in article

6 of the International Covenant of Civil and Political

Rights.

But this principle, fundamental though it is, is not

absolute. Indeed there are circumstances in which it is

lawful to take another man’s life, for example by a lawful

act of self-defence, or (in the days when capital

punishment was acceptable in our society) by lawful

execution. We are not however concerned with cases

such as these. We are concerned with circumstances in

which it may be lawful to withhold from a patient

medical treatment or care by means of which his life may

be prolonged. But here too there is no absolute rule that

the patient’s life must be prolonged by such treatment or

care, if available, regardless of the circumstances.

First, it is established that the principle of self-

determination requires that respect must be given to the

wishes of the patient, so that if an adult patient of sound

mind refuses, however unreasonably, to consent to

treatment or care by which his life would or might be

prolonged, the doctors responsible for his care must give

effect to his wishes, even though they do not consider it

to be in his best interests to do so (see Schloendorff v .

Society of New York Hospital 105 N.E. 92, 93, per

Cardozo J. (1914); S. v . McC. (Orse S.) and M (D.S.

Intervene); W v . W [1972] A.C. 24, 43, per Lord Reid;

and Sidaway v . Board of Governors of the Bethlem

Royal Hospital and the Maudsley Hospital [1985] AC

871, 882, per Lord Scarman). To this extent, the principle

of the sanctity of human life must yield to the principle of

self- determination (see Court of Appeal Transcript in the

present case, at p. 38F per Hoffmann L.J.), and, for

present purposes perhaps more important, the doctor’s

duty to act in the best interests of his patient must

67

likewise be qualified. On this basis, it has been held that

a patient of sound mind may, if properly informed,

require that life support should be discontinued: see

Nancy B. v. Hotel Dieu de Quebec (1992) 86 D.L.R.

(4th) 385. Moreover the same principle applies where the

patient’s refusal to give his consent has been expressed at

an earlier date, before he became unconscious or

otherwise incapable of communicating it; though in such

circumstances especial care may be necessary to ensure

that the prior refusal of consent is still properly to be

regarded as applicable in the circumstances which have

subsequently occurred (see, e.g. In re T. (Adult: Refusal

of treatment) [1992] 3 W.L.R. 782). I wish to add that, in

cases of this kind, there is no question of the patient

having committed suicide, nor therefore of the doctor

having aided or abetted him in doing so. It is simply that

the patient has, as he is entitled to do, declined to consent

to treatment which might or would have the effect of

prolonging his life, and the doctor has, in accordance

with his duty, complied with his patient’s wishes.

But in many cases not only may the patient be in no

condition to be able to say whether or not he consents to

the relevant treatment or care, but also he may have given

no prior indication of his wishes with regard to it. In the

case of a child who is a ward of court, the court itself will

decide whether medical treatment should be provided in

the child’s best interests, taking into account medical

opinion. But the court cannot give its consent on behalf

of an adult patient who is incapable of himself deciding

whether or not to consent to treatment. I am of the

opinion that there is nevertheless no absolute obligation

upon the doctor who has the patient in his care to prolong

his life, regardless of the circumstances. Indeed, it would

be most startling, and could lead to the most adverse and

cruel effects upon the patient, if any such absolute rule

were held to exist. It is scarcely consistent with the

primacy given to the principle of self-determination in

those cases in which the patient of sound mind has

declined to give his consent, that the law should provide

68

no means of enabling treatment to be withheld in

appropriate circumstances where the patient is in no

condition to indicate, if that was his wish, that he did not

consent to it. The point was put forcibly in the judgment

of the Supreme Judicial Court of Massachusetts in

Superintendent of Belchertown State School v.

Saikewicz (1977) 370 N.E. 2d. 417, 428, as follows:

“To presume that the incompetent person must always be

subjected to what many rational and intelligent persons

may decline is to downgrade the status of the

incompetent person by placing a lesser value on his

intrinsic human worth and vitality.”

I must however stress, at this point, that the law draws a

crucial distinction between cases in which a doctor

decides not to provide, or to continue to provide, for his

patient treatment or care which could or might prolong

his life, and those in which he decides, for example by

administering a lethal drug, actively to bring his patient’s

life to an end. As I have already indicated, the former

may be lawful, either because the doctor is giving effect

to his patient’s wishes by withholding the treatment or

care, or even in certain circumstances in which (on

principles which I shall describe) the patient is

incapacitated from stating whether or not he gives his

consent. But it is not lawful for a doctor to administer a

drug to his patient to bring about his death, even though

that course is prompted by a humanitarian desire to end

his suffering, however great that suffering may be: see

Reg. v. Cox (Unreported), Ognall J., Winchester Crown

Court, 18 September 1992. So to act is to cross the

Rubicon which runs between on the one hand the care of

the living patient and on the other hand euthanasia –

actively causing his death to avoid or to end his suffering.

Euthanasia is not lawful at common law. It is of course

well known that there are many responsible members of

our society who believe that euthanasia should be made

lawful; but that result could, I believe, only be achieved

by legislation which expresses the democratic will that so

69

fundamental a change should be made in our law, and

can, if enacted, ensure that such legalised killing can only

be carried out subject to appropriate supervision and

control. It is true that the drawing of this distinction may

lead to a charge of hypocrisy; because it can be asked

why, if the doctor, by discontinuing treatment, is entitled

in consequence to let his patient die, it should not be

lawful to put him out of his misery straight away, in a

more humane manner, by a lethal injection, rather than

let him linger on in pain until he dies. But the law does

not feel able to authorize euthanasia, even in

circumstances such as these; for once euthanasia is

recognized as lawful in these circumstances, it is difficult

to see any logical basis for excluding it in others.

At the heart of this distinction lies a theoretical question.

Why is it that the doctor who gives his patient a lethal

injection which kills him commits an unlawful act and

indeed is guilty of murder, whereas a doctor who, by

discontinuing life support, allows his patient to die, may

not act unlawfully – and will not do so, if he commits no

breach of duty to his patient? Professor Glanville

Williams has suggested (see his Textbook of Criminal

Law, 2nd ed., p. 282) that the reason is that what the

doctor does when he switches off a life support machine

‘is in substance not an act but an omission to struggle,

and that ‘the omission is not a breach of duty by the

doctor because he is not obliged to continue in a hopeless

case’.

I agree that the doctor’s conduct in discontinuing life

support can properly be categorized as an omission. It is

true that it may be difficult to describe what the doctor

actually does as an omission, for example where he takes

some positive step to bring the life support to an end. But

discontinuation of life support is, for present purposes, no

different from not initiating life support in the first place.

In each case, the doctor is simply allowing his patient to

die in the sense that he is desisting from taking a step

which might, in certain circumstances, prevent his patient

70

from dying as a result of his pre-existing condition; and

as a matter of general principle an omission such as this

will not be unlawful unless it constitutes a breach of duty

to the patient. I also agree that the doctor’s conduct is to

be differentiated from that of, for example, an interloper

who maliciously switches off a life support machine

because, although the interloper may perform exactly the

same act as the doctor who discontinues life support, his

doing so constitutes interference with the life-prolonging

treatment then being administered by the doctor.

Accordingly, whereas the doctor, in discontinuing life

support, is simply allowing his patient to die of his pre-

existing condition, the interloper is actively intervening

to stop the doctor from prolonging the patient’s life, and

such conduct cannot possibly be categorised as an

omission.

The distinction appears, therefore, to be useful in the

present context in that it can be invoked to explain how

discontinuance of life support can be differentiated from

ending a patient’s life by a lethal injection. But in the end

the reason for that difference is that, whereas the law

considers that discontinuance of life support may be

consistent with the doctor’s duty to care for his patient, it

does not, for reasons of policy, consider that it forms any

part of his duty to give his patient a lethal injection to put

him out of his agony.

I return to the patient who, because for example he is of

unsound mind or has been rendered unconscious by

accident or by illness, is incapable of stating whether or

not he consents to treatment or care. In such

circumstances, it is now established that a doctor may

lawfully treat such a patient if he acts in his best interests,

and indeed that, if the patient is already in his care, he is

under a duty so to treat him: see In re F [1990] 2 AC 1, in

which the legal principles governing treatment in such

circumstances were stated by this House. For my part I

can see no reason why, as a matter of principle, a

decision by a doctor whether or not to initiate, or to

71

continue to provide, treatment or care which could or

might have the effect of prolonging such a patient’s life,

should not be governed by the same fundamental

principle. Of course, in the great majority of cases, the

best interests of the patient are likely to require that

treatment of this kind, if available, should be given to a

patient. But this may not always be so. To take a simple

example given by Thomas J. in Re J.H.L. (Unreported)

(High Court of New Zealand) 13 August 1992, at p. 35),

to whose judgment in that case I wish to pay tribute, it

cannot be right that a doctor, who has under his care a

patient suffering painfully from terminal cancer, should

be under an absolute obligation to perform upon him

major surgery to abate another condition which, if

unabated, would or might shorten his life still further.

The doctor who is caring for such a patient cannot, in my

opinion, be under an absolute obligation to prolong his

life by any means available to him, regardless of the

quality of the patient’s life. Common humanity requires

otherwise, as do medical ethics and good medical

practice accepted in this country and overseas. As I see it,

the doctor’s decision whether or not to take any such step

must (subject to his patient’s ability to give or withhold

his consent) be made in the best interests of the patient. It

is this principle too which, in my opinion, underlies the

established rule that a doctor may, when caring for a

patient who is, for example, dying of cancer, lawfully

administer painkilling drugs despite the fact that he

knows that an incidental effect of that application will be

to abbreviate the patient’s life. Such a decision may

properly be made as part of the care of the living patient,

in his best interests; and, on this basis, the treatment will

be lawful. Moreover, where the doctor’s treatment of his

patient is lawful, the patient’s death will be regarded in

law as exclusively caused by the injury or disease to

which his condition is attributable.

It is of course the development of modern medical

technology, and in particular the development of life

support systems, which has rendered cases such as the

72

present so much more relevant than in the past. Even so,

where (for example) a patient is brought into hospital in

such a condition that, without the benefit of a life support

system, he will not continue to live, the decision has to be

made whether or not to give him that benefit, if available.

That decision can only be made in the best interests of

the patient. No doubt, his best interests will ordinarily

require that he should be placed on a life support system

as soon as necessary, if only to make an accurate

assessment of his condition and a prognosis for the

future. But if he neither recovers sufficiently to be taken

off it nor dies, the question will ultimately arise whether

he should be kept on it indefinitely. As I see it, that

question (assuming the continued availability of the

system) can only be answered by reference to the best

interests of the patient himself, having regard to

established medical practice. Indeed, if the justification

for treating a patient who lacks the capacity to consent

lies in the fact that the treatment is provided in his best

interests, it must follow that the treatment may, and

indeed ultimately should, be discontinued where it is no

longer in his best interests to provide it. The question

which lies at the heart of the present case is, as I see it,

whether on that principle the doctors responsible for the

treatment and care of Anthony Bland can justifiably

discontinue the process of artificial feeding upon which

the prolongation of his life depends.

It is crucial for the understanding of this question that the

question itself should be correctly formulated. The

question is not whether the doctor should take a course

which will kill his patient, or even take a course which

has the effect of accelerating his death. The question is

whether the doctor should or should not continue to

provide his patient with medical treatment or care which,

if continued, will prolong his patient’s life. The question

is sometimes put in striking or emotional terms, which

can be misleading. For example, in the case of a life

support system, it is sometimes asked: Should a doctor be

entitled to switch it off, or to pull the plug? And then it is

73

asked: Can it be in the best interests of the patient that a

doctor should be able to switch the life support system

off, when this will inevitably result in the patient’s death?

Such an approach has rightly been criticised as

misleading, for example by Professor Ian Kennedy (in his

paper in Treat Me Right, Essays in Medical Law and

Ethics (1988), and by Thomas J. in Re J.H.L. at pp. 21-

22. This is because the question is not whether it is in the

best interests of the patient that he should die. The

question is whether it is in the best interests of the patient

that his life should be prolonged by the continuance of

this form of medical treatment or care.

The correct formulation of the question is of particular

importance in a case such as the present, where the

patient is totally unconscious and where there is no hope

whatsoever of any amelioration of his condition. In

circumstances such as these, it may be difficult to say

that it is in his best interests that the treatment should be

ended. But if the question is asked, as in my opinion it

should be, whether it is in his best interests that treatment

which has the effect of artificially prolonging his life

should be continued, that question can sensibly be

answered to the effect that it is not in his best interests to

do so.

(emphasis supplied)

70. In a Discussion Paper on Treatment of Patients in Persistent

Vegetative State issued in September 1992 by the Medical Ethics Committee

of the British Medical Association certain safeguards were mentioned which

should be observed before constituting life support for such patients:-

“(1) Every effort should be made at rehabilitation for at

least six months after the injury; (2) The diagnosis of

irreversible PVS should not be considered confirmed

74

until at least twelve months after the injury, with the

effect that any decision to withhold life prolonging

treatment will be delayed for that period; (3) The

diagnosis should be agreed by two other independent

doctors; and (4) Generally, the wishes of the patient’s

immediate family will be given great weight.”

71. Lord Goff observed that discontinuance of artificial feeding in such

cases is not equivalent to cutting a mountaineer’s rope, or severing the air

pipe of a deep sea diver. The true question is not whether the doctor should

take a course in which he will actively kill his patient, but rather whether he

should continue to provide his patient with medical treatment or care which,

if continued, will prolong his life.

72. Lord Browne-Wilkinson was of the view that removing the

nasogastric tube in the case of Anthony Bland cannot be regarded as a

positive act causing the death. The tube itself, without the food being

supplied through it, does nothing. Its non removal itself does not cause the

death since by itself, it does not sustain life. Hence removal of the tube

would not constitute the actus reus of murder, since such an act would not

cause the death.

73. Lord Mustill observed:-

“Threaded through the technical arguments

addressed to the House were the strands of a much wider

75

position, that it is in the best interests of the community

at large that Anthony Bland’s life should now end. The

doctors have done all they can. Nothing will be gained

by going on and much will be lost. The distress of the

family will get steadily worse. The strain on the devotion

of a medical staff charged with the care of a patient

whose condition will never improve, who may live for

years and who does not even recognize that he is being

cared for, will continue to mount. The large resources of

skill, labour and money now being devoted to Anthony

Bland might in the opinion of many be more fruitfully

employed in improving the condition of other patients,

who if treated may have useful, healthy and enjoyable

lives for years to come.”

74. Thus all the Judges of the House of Lords in the Airedale case (supra)

were agreed that Anthony Bland should be allowed to die.

75. Airedale (1993) decided by the House of Lords has been followed in a

number of cases in U.K., and the law is now fairly well settled that in the

case of incompetent patients, if the doctors act on the basis of informed

medical opinion, and withdraw the artificial life support system if it is in the

patient’s best interest, the said act cannot be regarded as a crime.

76. The question, however, remains as to who is to decide what is the

patient’s best interest where he is in a persistent vegetative state (PVS)?

Most decisions have held that the decision of the parents, spouse, or other

close relative, should carry weight if it is an informed one, but it is not

76

decisive (several of these decisions have been referred to in Chapter IV of

the 196th Report of the Law Commission of India on Medical Treatment to

Terminally ill Patients).

77. It is ultimately for the Court to decide, as parens patriae, as to what is

is in the best interest of the patient, though the wishes of close relatives and

next friend, and opinion of medical practitioners should be given due weight

in coming to its decision. As stated by Balcombe, J. in In Re J ( A Minor

Wardship : Medical Treatment) 1990(3) All E.R. 930, the Court as

representative of the Sovereign as parens patriae will adopt the same

standard which a reasonable and responsible parent would do.

78. The parens patriae (father of the country) jurisdiction was the

jurisdiction of the Crown, which, as stated in Airedale, could be traced to the

13th Century. This principle laid down that as the Sovereign it was the duty

of the King to protect the person and property of those who were unable to

protect themselves. The Court, as a wing of the State, has inherited the

parens patriae jurisdiction which formerly belonged to the King.

U.S. decisions

79. The two most significant cases of the U.S. Supreme Court that

addressed the issue whether there was a federal constitutional right to

77

assisted suicide arose from challenges to State laws banning physician

assisted suicide brought by terminally ill patients and their physicians. These

were Washington vs. Glucksberg 521 U.S. 702 (1997) and Vacco vs.

Quill 521 U.S. 793 (1997).

80. In Glucksberg’s case, the U.S. Supreme Court held that the asserted

right to assistance in committing suicide is not a fundamental liberty interest

protected by the Due Process Clause of the Fourteenth Amendment. The

Court observed :

“The decision to commit suicide with the assistance of

another may be just as personal and profound as the

decision to refuse unwanted medical treatment, but it has

never enjoyed similar legal protection. Indeed the two

acts are widely and reasonably regarded as quite

distinct.”

81. The Court went on to conclude that the Washington statute being

challenged was rationally related to five legitimate government interest :

protection of life, prevention of suicide, protection of ethical integrity of the

medical profession, protection of vulnerable groups, and protection against

the “slippery slope” towards euthanasia. The Court then noted that perhaps

the individual States were more suited to resolving or at least addressing the

78

myriad concerns raised by both proponents and opponents of physician

assisted suicide. The Court observed :

“Throughout the Nation, Americans are engaged in

an earnest and profound debate about the morality,

legality and practicality of physician assisted suicide.

Our holding permits this debate to continue, as it should

in a democratic society.”

82. In Vacco’s case (supra) the U.S. Supreme Court again recognized the

distinction between refusing life saving medical treatment and giving lethal

medication. The Court disagreed with the view of the Second Circuit

Federal Court that ending or refusing lifesaving medical treatment is nothing

more nor less than assisted suicide. The Court held that “the distinction

between letting a patient die and making that patient die is important,

logical, rational, and well established”. The Court held that the State of New

York could validly ban the latter.

83. In Cruzan v. Director, MDH, 497 U.S. 261(1990) decided by the

U.S. Supreme Court the majority opinion was delivered by the Chief Justice

Rehnquist.

84. In that case, the petitioner Nancy Cruzan sustained injuries in an

automobile accident and lay in a Missouri State hospital in what has been

referred to as a persistent vegetative state (PVS), a condition in which a

person exhibits motor reflexes but evinces no indication of significant

cognitive function. The state of Missouri was bearing the cost of her care.

79

Her parents and co-guardians applied to the Court for permission to

withdraw her artificial feeding and hydration equipment and allow her to

die. While the trial Court granted the prayer, the State Supreme Court of

Missouri reversed, holding that under a statute in the State of Missouri it was

necessary to prove by clear and convincing evidence that the incompetent

person had wanted, while competent, withdrawal of life support treatment in

such an eventuality. The only evidence led on that point was the alleged

statement of Nancy Cruzan to a housemate about a year before the accident

that she did not want life as a `vegetable’. The State Supreme Court was of

the view that this did not amount to saying that medical treatment or

nutrition or hydration should be withdrawn.

85. Chief Justice Rehnquist delivering the opinion of the Court (in which

Justices White, O’Connor, Scalia, and Kennedy, joined) in his judgment first

noted the facts:-

“On the night of January 11, 1983, Nancy Cruzan lost

control of her car as she traveled down Elm Road in

Jasper County, Missouri. The vehicle overturned, and

Cruzan was discovered lying face down in a ditch

without detectable respiratory or cardiac function.

Paramedics were able to restore her breathing and

heartbeat at the accident site, and she was transported to a

hospital in an unconscious state. An attending

neurosurgeon diagnosed her as having sustained probable

80

cerebral contusions compounded by significant anoxia

(lack of oxygen). The Missouri trial court in this case

found that permanent brain damage generally results after

6 minutes in an anoxic state; it was estimated that Cruzan

was deprived of oxygen from 12 to 14 minutes. She

remained in a coma for approximately three weeks, and

then progressed to an unconscious state in which she was

able to orally ingest some nutrition. In order to ease

feeding and further the recovery, surgeons implanted a

gastrostomy feeding and hydration tube in Cruzan with

the consent of her then husband. Subsequent

rehabilitative efforts proved unavailing. She now lies in a

Missouri state hospital in what is commonly referred to

as a persistent vegetative state: generally, a condition in

which a person exhibits motor reflexes but evinces no

indications of significant cognitive function. 1 The State

of Missouri is bearing the cost of her care. [497 U.S. 261,

267]

After it had become apparent that Nancy Cruzan had

virtually no chance of regaining her mental faculties, her

parents asked hospital employees to terminate the

artificial nutrition and hydration procedures. All agree

that such a [497 U.S. 261, 268] removal would cause

her death. The employees refused to honor the request

without court approval. The parents then sought and

received authorization from the state trial court for

termination.”

86. While the trial Court allowed the petition the State Supreme Court of

Missouri reversed. The US Supreme Court by majority affirmed the verdict

of the State Supreme Court

87. Chief Justice Rehnquist noted that in law even touching of one person

by another without consent and without legal justification was a battery, and

81

hence illegal. The notion of bodily integrity has been embodied in the

requirement that informed consent is generally required for medical

treatment. As observed by Justice Cardozo, while on the Court of Appeals

of New York “Every human being of adult years and sound mind has a right

to determine what shall be done with his own body, and a surgeon who

performs an operation without his patient’s consent commits an assault, for

which he is liable in damages.” vide Schloendorff vs. Society of New

York Hospital, 211 N.Y. 125, 129-30, 105 N.E. 92, 93 (1914). Thus the

informed consent doctrine has become firmly entrenched in American Tort

Law. The logical corollary of the doctrine of informed consent is that the

patient generally possesses the right not to consent, that is to refuse

treatment.

88. The question, however, arises in cases where the patient is unable to

decide whether the treatment should continue or not e.g. if he is in coma or

PVS. Who is to give consent to terminate the treatment in such a case? The

learned Chief Justice referred to a large number of decisions of Courts in

U.S.A. in this connection, often taking diverse approaches.

89. In re Quinlan 70 N.J.10, 355 A. 2d 647, Karen Quinlan suffered

severe brain damage as a result of anoxia, and entered into PVS. Her father

82

sought judicial approval to disconnect her respirator. The New Jersey

Supreme Court granted the prayer, holding that Karen had a right of privacy

grounded in the U.S. Constitution to terminate treatment. The Court

concluded that the way Karen’s right to privacy could be exercised would be

to allow her guardian and family to decide whether she would exercise it in

the circumstances.

90. In re Conroy 98 NJ 321, 486 A.2d 1209 (1985), however, the New

Jersey Supreme Court, in a case of an 84 year old incompetent nursing home

resident who had suffered irreversible mental and physical ailments,

contrary to its decision in Quinlan’s case, decided to base its decision on the

common law right to self determination and informed consent. This right

can be exercised by a surrogate decision maker when there was a clear

evidence that the incompetent person would have exercised it. Where such

evidence was lacking the Court held that an individual’s right could still be

invoked in certain circumstances under objective `best interest’ standards.

Where no trustworthy evidence existed that the individual would have

wanted to terminate treatment, and a person’s suffering would make the

administration of life sustaining treatment inhumane, a pure objective

83

standard could be used to terminate the treatment. If none of these

conditions obtained, it was best to err in favour of preserving life.

91. What is important to note in Cruzan’s case (supra) is that there was a

statute of the State of Missouri, unlike in Airedale’s case (where there was

none), which required clear and convincing evidence that while the patient

was competent she had desired that if she becomes incompetent and in a

PVS her life support should be withdrawn.

92. In Cruzan’s case (supra) the learned Chief Justice observed :

“Not all incompetent patients will have loved ones

available to serve as surrogate decision makers. And

even where family members are present, there will be, of

course, some unfortunate situations in which family

members will not act to protect a patient. A State is

entitled to guard against potential abuses in such

situations.”

93. The learned Chief Justice further observed :

“An erroneous decision not to terminate results in

maintenance of the status quo; the possibility of

subsequent developments such as advancements in

medical science, the discovery of new evidence regarding

the patient’s intent, changes in the law, or simply the

unexpected death of the patient despite the administration

of life-sustaining treatment, at least create the potential

that a wrong decision will eventually be corrected or its

impact mitigated. An erroneous decision to withdraw

84

life-sustaining treatment, however, is not susceptible of

correction.”

94. No doubt Mr. Justice Brennan (with whom Justices Marshall and

Blackmun joined) wrote a powerful dissenting opinion, but it is not

necessary for us to go into the question whether the view of the learned

Chief Justice or that of Justice Brennan, is correct.

95. It may be clarified that foreign decisions have only persuasive value

in our country, and are not binding authorities on our Courts. Hence we can

even prefer to follow the minority view, rather than the majority view, of a

foreign decision, or follow an overruled foreign decision.

96. Cruzan’s case (supra) can be distinguished on the simple ground that

there was a statute in the State of Missouri, whereas there was none in the

Airedale’s case nor in the present case before us. We are, therefore, of the

opinion that the Airedale’s case (supra) is more apposite as a precedent for

us. No doubt foreign decisions are not binding on us, but they certainly have

persuasive value.

LAW IN INDIA

97. In India abetment of suicide (Section 306 Indian Penal Code) and

attempt to suicide (Section 309 of Indian Penal Code) are both criminal

85

offences. This is in contrast to many countries such as USA where attempt

to suicide is not a crime.

98. The Constitution Bench of the Indian Supreme Court in Gian Kaur

vs. State of Punjab, 1996(2) SCC 648 held that both euthanasia and

assisted suicide are not lawful in India. That decision overruled the earlier

two Judge Bench decision of the Supreme Court in P. Rathinam vs. Union

of India, 1994(3) SCC 394. The Court held that the right to life under

Article 21 of the Constitution does not include the right to die (vide para 33).

In Gian Kaur’s case (supra) the Supreme Court approved of the decision of

the House of Lords in Airedale’s case (supra), and observed that euthanasia

could be made lawful only by legislation.

99. Sections 306 and 309 IPC read as under :

“306. Abetment of suicide – If any person commits

suicide, whoever abets the commission of such suicide,

shall be punished with imprisonment of either description

for a term which may extend to ten years, and shall also

be liable to fine.

309. Attempt to commit suicide – Whoever

attempts to commit suicide and does any act towards the

commission of such offence, shall be punished with

simple imprisonment for a term which may extend to one

year or with fine, or with both.”

86

100. We are of the opinion that although Section 309 Indian Penal Code

(attempt to commit suicide) has been held to be constitutionally valid in

Gian Kaur’s case (supra), the time has come when it should be deleted by

Parliament as it has become anachronistic. A person attempts suicide in a

depression, and hence he needs help, rather than punishment. We therefore

recommend to Parliament to consider the feasibility of deleting Section 309

from the Indian Penal Code.

101. It may be noted that in Gian Kaur’s case (supra) although the

Supreme Court has quoted with approval the view of the House of Lords in

Airedale’s case (supra), it has not clarified who can decide whether life

support should be discontinued in the case of an incompetent person e.g. a

person in coma or PVS. This vexed question has been arising often in India

because there are a large number of cases where persons go into coma (due

to an accident or some other reason) or for some other reason are unable to

give consent, and then the question arises as to who should give consent for

withdrawal of life support.

102. This is an extremely important question in India because of the

unfortunate low level of ethical standards to which our society has

descended, its raw and widespread commercialization, and the rampant

87

corruption, and hence, the Court has to be very cautious that unscrupulous

persons who wish to inherit the property of someone may not get him

eliminated by some crooked method.

103. Also, since medical science is advancing fast, doctors must not

declare a patient to be a hopeless case unless there appears to be no

reasonable possibility of any improvement by some newly discovered

medical method in the near future. In this connection we may refer to a

recent news item which we have come across on the internet of an Arkansas

man Terry Wallis, who was 19 years of age and newly married with a baby

daughter when in 1984 his truck plunged through a guard rail, falling 25

feet. He went into coma in the crash in 1984, but after 24 years he has

regained consciousness. This was perhaps because his brain spontaneously

rewired itself by growing tiny new nerve connections to replace the ones

sheared apart in the car crash. Probably the nerve fibers from Terry Wallis’

cells were severed but the cells themselves remained intact, unlike Terri

Schiavo, whose brain cells had died (see Terri Schiavo’s case on Google).

104. However, we make it clear that it is experts like medical practitioners

who can decide whether there is any reasonable possibility of a new medical

discovery which could enable such a patient to revive in the near future.

88

WHEN CAN A PERSON IS SAID TO BE DEAD

105. It is alleged in the writ petition filed by Ms. Pinky Virani (claiming to

be the next friend of Aruna Shanbaug) that in fact Aruna Shanbaug is

already dead and hence by not feeding her body any more we shall not be

killing her. The question hence arises as to when a person can be said to be

dead ?

106. A person’s most important organ is his/her brain. This organ cannot

be replaced. Other body parts can be replaced e.g. if a person’s hand or leg

is amputed, he can get an artificial limb. Similarly, we can transplant a

kidney, a heart or a liver when the original one has failed. However, we

cannot transplant a brain. If someone else’s brain is transplanted into one’s

body, then in fact, it will be that other person living in one’s body. The

entire mind, including one’s personality, cognition, memory, capacity of

receiving signals from the five senses and capacity of giving commands to

the other parts of the body, etc. are the functions of the brain. Hence one is

one’s brain. It follows that one is dead when one’s brain is dead.

107. As is well-known, the brain cells normally do not multiply after the

early years of childhood (except in the region called hippocampus), unlike

other cells like skin cells, which are regularly dying and being replaced by

89

new cells produced by multiplying of the old cells. This is probably because

brain cells are too highly specialized to multiply. Hence if the brain cells

die, they usually cannot be replaced (though sometimes one part of the brain

can take over the function of another part in certain situations where the

other part has been irreversibly damaged).

108. Brain cells require regular supply of oxygen which comes through the

red cells in the blood. If oxygen supply is cut off for more than six minutes,

the brain cells die and this condition is known as anoxia. Hence, if the brain

is dead a person is said to be dead.

BRAIN DEATH

109. The term `brain death’ has developed various meanings. While

initially, death could be defined as a cessation of breathing, or, more

scientifically, a cessation of heart-beat, recent medical advances have made

such definitions obsolete. In order to understand the nature and scope of

brain death, it is worthwhile to look at how death was understood.

Historically, as the oft-quoted definition in Black’s Law Dictionary

suggests, death was:

“The cessation of life; the ceasing to exist; defined by physicians as a total

stoppage of the circulation of the blood, and a cessation of the animal and

90

vital functions consequent thereon, such as respiration, pulsation, etc.”.1

This definition saw its echo in numerous other texts and legal case law. This

includes many American precedents- such as Schmidt v. Pierce, 344 S.W.2d

120, 133 (Mo. 1961) (“Black’s Law Dictionary, 4th Ed., defines death as

`the cessation of life; the ceasing to exist ….”‘); and Sanger v. Butler, 101

S.W. 459, 462 (Tex. Civ. App. 1907) (“The Encyclopaedic Dictionary,

among others, gives the following definitions of [death]: `The state of being

dead; the act or state of dying; the state or condition of the dead.’ The

Century Dictionary defines death as `cessation of life; that state of a being,

animal or vegetable, in which there is a total and permanent cessation of all

the vital functions.”‘).2

110. This understanding of death emerged from a cardiopulmonary

perspective. In such cases, the brain was usually irrelevant — being

understood that the cessation of circulation would automatically lead to the

death of brain cells, which require a great deal of blood to survive.

111. The invention of the ventilator and the defibrillator in the 1920s

altered this understanding, it being now possible that the cessation of

1 Black’s Law Dictionary 488 (4th ed., rev. 1968).

2 Goldsmith, Jason, Wanted! Dead and/or Alive: Choosing Amongst the Many Not-so-Uniform Definitions

of Death, 61 U. Miami L. Rev. 871. (2007).

91

respiration and circulation, though critical, would no longer be irreversible3.

Hence, a present-day understanding of death as the irreversible end of life

must imply total brain failure, such that neither breathing, nor circulation is

possible any more. The question of the length of time that may determine

such death is significant, especially considering a significant increase in

organ donations across jurisdictions over the last few years.

112. Brain death, may thus, be defined as “the irreversible cessation of all

functions of the entire brain, including the brain stem”.4 It is important to

understand that this definition goes beyond acknowledging consciousness —

a person who is incapable of ever regaining consciousness will not be

considered to be brain dead as long as parts of the brain e.g. brain stem that

regulate involuntary activity (such as response to light, respiration, heartbeat

etc.) still continue to function. Likewise, if consciousness, albeit severely

limited, is present, then a person will be considered to be alive even if he has

suffered brain stem death, wherein breathing and heartbeat can no longer be

regulated and must be mechanically determined. Hence, the international

standard for brain death is usually considered to include “whole-brain

death”, i.e., a situation where the higher brain (i.e. the part of the brain that

3 Samantha Weyrauch, Acceptance of Whole Brain Death Criteria for Determination of Death: A

Comparative Analysis of the United States and Japan, 17 UCLA Pac. Basin L.J. 91, 96. (1999).

4 Section 1, Universal Determination of Death Act, (The United States Legislation)

92

regulates consciousness and thought), the cerebellum or mid-brain, and the

brain-stem have all ceased to demonstrate any electrical activity whatsoever

for a significant amount of time. To say, in most cases, that only the death of

the higher brain would be a criteria for `brain death’ may have certain

serious consequences — for example, a foetus, technically under this

definition, would not be considered to be alive at all. Similarly, as per this,

different definitions of death would apply to human and non-human

organisms.

113. Brain death, thus, is different from a persistent vegetative state, where

the brain stem continues to work, and so some degree of reactions may

occur, though the possibility of regaining consciousness is relatively remote.

Even when a person is incapable of any response, but is able to sustain

respiration and circulation, he cannot be said to be dead. The mere

mechanical act of breathing, thus, would enable him or her to be “alive”.

114. The first attempt to define death in this manner came about in 1968, as

a result of a Harvard Committee constituted for the purpose.5 This definition,

widely criticized for trying to maximize organ donations, considered death

to be a situation wherein “individuals who had sustained traumatic brain

5 Ad Hoc Comm. of the Harvard Med. Sch. to Examine the Definition of Brain Death, A Definition of

Irreversible Coma, 205 JAMA 337, 337-40 (1968).

93

injury that caused them to be in an irreversible coma, and had lost the

ability to breathe spontaneously”6, would be considered dead. This

criticism led to the Presidents’ Committee, set up for the purpose, in 1981,

defining death more vaguely as the point “where the body’s physiological

system ceases to contribute a uniform whole”.

This definition of whole brain death, however, is not without its critics.

Some argue that the brain is not always responsible for all bodily

functioning- digestion, growth, and some degree of movement (regulated by

the spinal cord) may not require any electrical activity in the brain. In order

to combat this argument, and further explain what brain death could include,

the President’s Committee on Bio-ethics in the United States of America in

2008 came up with a new definition of brain death, according to which a

person was considered to be brain dead when he could no longer perform the

fundamental human work of an organism. These are:

“(1) “openness to the world, that is receptivity to stimuli and signals from

the surrounding environment,”

(2) “the ability to act upon the world to obtain selectively what it needs.

and (3) “the basic felt need that drives the organism to act … to obtain what

it needs.”7

6 Seema K. Shah, Franklin Miller, Can We Handle The Truth? Legal Fictions in the Determination of

Death. 36 Am. J.L. & Med. 540 (2010).

7 Ibid.

94

115. When this situation is reached, it is possible to assume that the person

is dead, even though he or she, through mechanical stimulation, may be able

to breathe, his or her heart might be able to beat, and he or she may be able

to take some form of nourishment. It is important, thus, that it be medically

proved that a situation where any human functioning would be impossible

should have been reached for there to be a declaration of brain death–

situations where a person is in a persistent vegetative state but can support

breathing, cardiac functions, and digestion without any mechanical aid are

necessarily those that will not come within the ambit of brain death.

116. In legal terms, the question of death would naturally assume

significance as death has a set of legal consequences as well. As per the

definition in the American Uniform Definition of Death Act, 1980. an

individual who “sustain[s] . . . irreversible cessation of all functions of the

entire brain, including the brain stem, is dead.” This stage, thus, is reached

at a situation where not only consciousness, but every other aspect of life

regulated from the brain can no longer be so regulated.

117. In the case of `euthanasia’, however, the situation is slightly different.

In these cases, it is believed, that a determination of when it would be right

or fair to disallow resuscitation of a person who is incapable of expressing

95

his or her consent to a termination of his or her life depends on two

circumstances:

a. when a person is only kept alive mechanically, i.e. when not

only consciousness is lost, but the person is only able to

sustain involuntary functioning through advanced medical

technology–such as the use of heart-lung machines, medical

ventilators etc.

b. when there is no plausible possibility of the person ever

being able to come out of this stage. Medical “miracles” are

not unknown, but if a person has been at a stage where his

life is only sustained through medical technology, and there

has been no significant alteration in the person’s condition

for a long period of time–at least a few years–then there

can be a fair case made out for passive euthanasia.

To extend this further, especially when a person is incapable of being able to

give any consent, would amount to committing judicial murder.

118. In this connection we may refer to the Transplantation of Human

Organs Act, 1994 enacted by the Indian Parliament. Section 2(d) of the Act

states :

“brain-stem death” means the stage at which all functions of

the brain-stem have permanently and irreversibly ceased and is

so certified under sub-section (6) of section 3:”

96

119. Section 3(6) of the said Act states:

“(6) Where any human organ is to be removed from the body of a

person in the event of his brain-stem death, no such removal shall be

undertaken unless such death is certified, in such form and in such manner

and on satisfaction of such conditions and requirements as may be

prescribed, by a Board of medical experts consisting of the following,

namely:-

(i) the registered medical practitioner, in charge of the

hospital in which brain-stem death has occurred;

(ii) an independent registered medical practitioner,

being a specialist, to be nominated by the

registered medical practitioner specified in clause

(i), from the panel of names approved by the

Appropriate Authority;

(iii) a neurologist or a neurosurgeon to be nominated

by the registered medical practitioner specified in

clause (i), from the panel of names approved by

the Appropriate Authority; and

(iv) the registered medical practitioner treating the

person whose brain-stem death has occurred”.

120. Although the above Act was only for the purpose of regulation of

transplantation of human organs it throws some light on the meaning of

brain death.

97

121. From the above angle, it cannot be said that Aruna Shanbaug is dead.

Even from the report of Committee of Doctors which we have quoted above

it appears that she has some brain activity, though very little.

122. She recognizes that persons are around her and expresses her like or

dislike by making some vocal sound and waving her hand by certain

movements. She smiles if she receives her favourite food, fish and chicken

soup. She breathes normally and does not require a heart lung machine or

intravenous tube for feeding. Her pulse rate and respiratory rate and blood

pressure are normal. She was able to blink well and could see her doctors

who examined her. When an attempt was made to feed her through mouth

she accepted a spoonful of water, some sugar and mashed banana. She also

licked the sugar and banana paste sticking on her upper lips and swallowed

it. She would get disturbed when many people entered her room, but she

appeared to calm down when she was touched or caressed gently.

123. Aruna Shanbaug meets most of the criteria for being in a permanent

vegetative state which has resulted for 37 years. However, her dementia has

not progressed and has remained stable for many years.

98

124. From the above examination by the team of doctors, it cannot be said

that Aruna Shanbaug is dead. Whatever the condition of her cortex, her

brain stem is certainly alive. She does not need a heart–lung machine. She

breathes on her own without the help of a respirator. She digests food, and

her body performs other involuntary function without any help. From the

CD (which we had screened in the courtroom on 2.3.2011 in the presence of

counsels and others) it appears that she can certainly not be called dead. She

was making some sounds, blinking, eating food put in her mouth, and even

licking with her tongue morsels on her mouth.

125. However, there appears little possibility of her coming out of PVS in

which she is in. In all probability, she will continue to be in the state in

which she is in till her death. The question now is whether her life support

system (which is done by feeding her) should be withdrawn, and at whose

instance?

WITHDRAWAL OF LIFE SUPPORT OF A PATIENT IN

PERMANENT VEGETATIVE STATE (PVS)

126. There is no statutory provision in our country as to the legal procedure

for withdrawing life support to a person in PVS or who is otherwise

incompetent to take a decision in this connection. We agree with Mr.

99

Andhyarujina that passive euthanasia should be permitted in our country in

certain situations, and we disagree with the learned Attorney General that it

should never be permitted. Hence, following the technique used in

Vishakha’s case (supra), we are laying down the law in this connection

which will continue to be the law until Parliament makes a law on the

subject.

(i) A decision has to be taken to discontinue life support

either by the parents or the spouse or other close

relatives, or in the absence of any of them, such a

decision can be taken even by a person or a body of

persons acting as a next friend. It can also be taken by

the doctors attending the patient. However, the decision

should be taken bona fide in the best interest of the

patient.

In the present case, we have already noted that Aruna

Shanbaug’s parents are dead and other close relatives are not

interested in her ever since she had the unfortunate assault on

her. As already noted above, it is the KEM hospital staff, who

have been amazingly caring for her day and night for so many

long years, who really are her next friends, and not Ms. Pinky

100

Virani who has only visited her on few occasions and written a

book on her. Hence it is for the KEM hospital staff to take that

decision. The KEM hospital staff have clearly expressed their

wish that Aruna Shanbaug should be allowed to live.

Mr. Pallav Shisodia, learned senior counsel, appearing

for the Dean, KEM Hospital, Mumbai, submitted that Ms.

Pinky Virani has no locus standi in this case. In our opinion it

is not necessary for us to go into this question since we are of

the opinion that it is the KEM Hospital staff who is really the

next friend of Aruna Shanbaug.

We do not mean to decry or disparage what Ms. Pinky

Virani has done. Rather, we wish to express our appreciation of

the splendid social spirit she has shown. We have seen on the

internet that she has been espousing many social causes, and we

hold her in high esteem. All that we wish to say is that however

much her interest in Aruna Shanbaug may be it cannot match

the involvement of the KEM hospital staff who have been

taking care of Aruna day and night for 38 years.

101

However, assuming that the KEM hospital staff at some

future time changes its mind, in our opinion in such a situation

the KEM hospital would have to apply to the Bombay High

Court for approval of the decision to withdraw life support.

(ii) Hence, even if a decision is taken by the near relatives or

doctors or next friend to withdraw life support, such a

decision requires approval from the High Court

concerned as laid down in Airedale’s case (supra).

In our opinion, this is even more necessary in our country

as we cannot rule out the possibility of mischief being done by

relatives or others for inheriting the property of the patient.

127. In our opinion, if we leave it solely to the patient’s relatives or to the

doctors or next friend to decide whether to withdraw the life support of an

incompetent person there is always a risk in our country that this may be

misused by some unscrupulous persons who wish to inherit or otherwise

grab the property of the patient. Considering the low ethical levels

prevailing in our society today and the rampant commercialization and

corruption, we cannot rule out the possibility that unscrupulous persons with

102

the help of some unscrupulous doctors may fabricate material to show that it

is a terminal case with no chance of recovery. There are doctors and

doctors. While many doctors are upright, there are others who can do

anything for money (see George Bernard Shaw’s play `The Doctors

Dilemma’). The commercialization of our society has crossed all limits.

Hence we have to guard against the potential of misuse (see Robin Cook’s

novel `Coma’). In our opinion, while giving great weight to the wishes of

the parents, spouse, or other close relatives or next friend of the incompetent

patient and also giving due weight to the opinion of the attending doctors,

we cannot leave it entirely to their discretion whether to discontinue the life

support or not. We agree with the decision of the Lord Keith in Airedale’s

case (supra) that the approval of the High Court should be taken in this

connection. This is in the interest of the protection of the patient, protection

of the doctors, relative and next friend, and for reassurance of the patient’s

family as well as the public. This is also in consonance with the doctrine of

parens patriae which is a well known principle of law.

DOCTRINE OF PARENS PATRIAE

128. The doctrine of Parens Patriae (father of the country) had originated

in British law as early as the 13th century. It implies that the King is the

103

father of the country and is under obligation to look after the interest of

those who are unable to look after themselves. The idea behind Parens

Patriae is that if a citizen is in need of someone who can act as a parent who

can make decisions and take some other action, sometimes the State is best

qualified to take on this role.

129. In the Constitution Bench decision of this Court in Charan Lal Sahu

vs. Union of India (1990) 1 SCC 613 (vide paras 35 and 36), the doctrine

has been explained in some details as follows :

“In the “Words and Phrases” Permanent Edition,

Vol. 33 at page 99, it is stated that parens patriae is the

inherent power and authority of a legislature to provide

protection to the person and property of persons non sui

juris, such as minor, insane, and incompetent persons,

but the words parens patriae meaning thereby `the father

of the country’, were applied originally to the King and

are used to designate the State referring to its sovereign

power of guardianship over persons under disability.

Parens patriae jurisdiction, it has been explained, is the

right of the sovereign and imposes a duty on the

sovereign, in public interest, to protect persons under

disability who have no rightful protector. The

connotation of the term parens patriae differs from

country to country, for instance, in England it is the King,

in America it is the people, etc. The government is

within its duty to protect and to control persons under

disability”.

104

The duty of the King in feudal times to act as parens patriae (father of the

country) has been taken over in modern times by the State.

130. In Heller vs. DOE (509) US 312 Mr. Justice Kennedy speaking for

the U.S. Supreme Court observed :

“the State has a legitimate interest under its parens

patriae powers in providing care to its citizens who are

unable to care for themselves”.

131. In State of Kerala vs. N.M. Thomas, 1976(1) SCR 906 (at page 951)

Mr. Justice Mathew observed :

” The Court also is `state’ within the meaning of Article

12 (of the Constitution).”.

132. In our opinion, in the case of an incompetent person who is unable to

take a decision whether to withdraw life support or not, it is the Court alone,

as parens patriae, which ultimately must take this decision, though, no

doubt, the views of the near relatives, next friend and doctors must be given

due weight.

UNDER WHICH PROVISION OF THE LAW CAN THE COURT

GRANT APPROVAL FOR WITHDRAWING LIFE SUPPORT TO AN

INCOMPETENT PERSON

105

133. In our opinion, it is the High Court under Article 226 of the

Constitution which can grant approval for withdrawal of life support to such

an incompetent person. Article 226(1) of the Constitution states :

“Notwithstanding anything in article 32, every High

Court shall have power, throughout the territories in

relation to which it exercises jurisdiction, to issue to any

person or authority, including in appropriate cases, any

Government, within those territories directions, orders or

writs, including writs in the nature of habeas corpus,

mandamus, prohibition, quo warranto and certiorari, or

any of them, for the enforcement of any of the rights

conferred by Part III and for any other purpose”.

134. A bare perusal of the above provisions shows that the High Court

under Article 226 of the Constitution is not only entitled to issue writs, but is

also entitled to issue directions or orders.

135. In Dwarka Nath vs. ITO AIR 1966 SC 81(vide paragraph 4) this

Court observed :

“This article is couched in comprehensive phraseology

and it ex facie confers a wide power on the High Courts

to reach injustice wherever it is found. The Constitution

designedly used a wide language in describing the nature

of the power, the purpose for which and the person or

authority against whom it can be exercised. It can issue

writs in the nature of prerogative writs as understood in

England; but the scope of those writs also is widened by

the use of the expression “nature”, for the said expression

does not equate the writs that can be issued in India with

those in England, but only draws an analogy from them.

106

That apart, High Courts can also issue directions, orders

or writs other than the prerogative writs. It enables the

High Courts to mould the reliefs to meet the peculiar and

complicated requirements of this country. Any attempt

to equate the scope of the power of the High Court under

Art. 226 of the Constitution with that of the English

Courts to issue prerogative writs is to introduce the

unnecessary procedural restrictions grown over the years

in a comparatively small country like England with a

unitary form of Government to a vast country like India

functioning under a federal structure.”

136. The above decision has been followed by this Court in Shri Anadi

Mukta Sadguru vs. V. R. Rudani AIR 1989 SC 1607 (vide para 18).

137. No doubt, the ordinary practice in our High Courts since the time of

framing of the Constitution in 1950 is that petitions filed under Article 226

of the Constitution pray for a writ of the kind referred to in the provision.

However, from the very language of the Article 226, and as explained by the

above decisions, a petition can also be made to the High Court under Article

226 of the Constitution praying for an order or direction, and not for any

writ. Hence, in our opinion, Article 226 gives abundant power to the High

Court to pass suitable orders on the application filed by the near relatives or

next friend or the doctors/hospital staff praying for permission to withdraw

the life support to an incompetent person of the kind above mentioned.

107

PROCEDURE TO BE ADOPTED BY THE HIGH COURT WHEN

SUCH AN APPLICATION IS FILED

138. When such an application is filed the Chief Justice of the High Court

should forthwith constitute a Bench of at least two Judges who should

decide to grant approval or not. Before doing so the Bench should seek the

opinion of a committee of three reputed doctors to be nominated by the

Bench after consulting such medical authorities/medical practitioners as it

may deem fit. Preferably one of the three doctors should be a neurologist,

one should be a psychiatrist, and the third a physician. For this purpose a

panel of doctors in every city may be prepared by the High Court in

consultation with the State Government/Union Territory and their fees for

this purpose may be fixed.

139. The committee of three doctors nominated by the Bench should

carefully examine the patient and also consult the record of the patient as

well as taking the views of the hospital staff and submit its report to the

High Court Bench.

140. Simultaneously with appointing the committee of doctors, the High

Court Bench shall also issue notice to the State and close relatives e.g.

parents, spouse, brothers/sisters etc. of the patient, and in their absence

108

his/her next friend, and supply a copy of the report of the doctor’s committee

to them as soon as it is available. After hearing them, the High Court bench

should give its verdict. The above procedure should be followed all over

India until Parliament makes legislation on this subject.

141. The High Court should give its decision speedily at the earliest, since

delay in the matter may result in causing great mental agony to the relatives

and persons close to the patient.

142. The High Court should give its decision assigning specific reasons in

accordance with the principle of `best interest of the patient’ laid down by

the House of Lords in Airedale’s case (supra). The views of the near

relatives and committee of doctors should be given due weight by the High

Court before pronouncing a final verdict which shall not be summary in

nature.

143. With these observations, this petition is dismissed.

144. Before parting with the case, we would like to express our gratitude to

Mr. Shekhar Naphade, learned senior counsel for the petitioner, assisted by

Ms. Shubhangi Tuli, Ms. Divya Jain and Mr. Vimal Chandra S. Dave,

109

advocates, the learned Attorney General for India Mr. G. E. Vahanvati,

assisted by Mr. Chinmoy P. Sharma, advocate, Mr. T. R. Andhyarujina,

learned Senior Counsel, whom we had appointed as amicus curiae assisted

by Mr. Soumik Ghoshal, advocate, Mr. Pallav Shishodia, learned senior

counsel, assisted by Ms. Sunaina Dutta and Mrs. Suchitra Atul Chitale,

advocates for the KEM Hospital, Mumbai and Mr. Chinmoy Khaldkar,

counsel for the State of Maharashtra, assisted by Mr. Sanjay V. Kharde and

Ms. Asha Gopalan Nair, advocates, who were of great assistance to us. We

wish to express our appreciation of Mr. Manav Kapur, Advocate, who is

Law-Clerk-cum-Research Assistant of one of us (Katju, J.) as well as Ms.

Neha Purohit, Advocate, who is Law-Clerk-cum-Research Assistant of

Hon’ble Justice Gyan Sudha Mishra. We also wish to mention the names of

Mr. Nithyaesh Nataraj and Mr. Vaibhav Rangarajan, final year law students

in the School of Excellence, Dr. B.R. Ambedkar Law University, Chennai,

who were the interns of one of us (Katju, J.) and who were of great help in

doing research in this case.

145. We wish to commend the team of doctors of Mumbai who helped us

viz. Dr. J. V. Divatia, Professor and Head, Department of Anesthesia,

Critical Care and Pain at Tata Memorial Hospital, Mumbai; Dr. Roop

110

Gursahani, Consultant Neurologist at P.D. Hinduja, Mumbai; and Dr. Nilesh

Shah, Professor and Head, Department of Psychiatry at Lokmanya Tilak

Municipal Corporation Medical College and General Hospital. They did an

excellent job.

146. We also wish to express our appreciation of Ms. Pinki Virani who

filed this petition. Although we have dismissed the petition for the reasons

given above, we regard her as a public spirited person who filed the petition

for a cause she bona fide regarded as correct and ethical. We hold her in

high esteem.

147. We also commend the entire staff of KEM Hospital, Mumbai

(including the retired staff) for their noble spirit and outstanding, exemplary

and unprecedented dedication in taking care of Aruna for so many long

years. Every Indian is proud of them.

……………………………..J.

(Markandey Katju)

…………………………….J.

(Gyan Sudha Misra)

New Delhi:

March 07, 2011