High Court Karnataka High Court

B Krishna Bhat vs State Of Karnataka on 22 January, 2009

Karnataka High Court
B Krishna Bhat vs State Of Karnataka on 22 January, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit


in THE HIGH court? or KARNATAKA AT ~ ”

DATED 1’1-us THE 22″ DAY OF JANUARY,’ ‘

PRESENT

mm HOWBLE am. P.l). nINAKARAx;’m?’uEF Jfigficfi ”

AND _ % 4
THE I-IOWBLE MR.&£E_§TIQE’;”V’# §,!§{fi3HA!;iIT”

Writ Petitiog No. 142%’ T_
Writ PIL)
writ Petjggon No. ;4$:91″:%:§§£_V 2o1<).3j_:' 39 %

Between: …. N "

B.Krishna Bhai.

Aged about 376 V ._ =

Son of late B. Nan}’iya:1.a Bhat ; = V

510.399, 3 P Road T V’

Girfigagar, Be_inga}ore 5661,08 V : Petitioner

(By Advocate}

V cf
A _ Principal Sqcmtary

oepa-rtmnjt of Healtll and Medical Services

‘!_1’ka_sV$oudI}iaa, Dr Ambcdkar Veeclhi
‘ ‘ . Bangalore’ 560 ()0 I

State Government Medical
. ‘£);fi<:'t:x§s Association, by its Secretary

.. filialisia Rao circic, Bangalore 560 009

3. Medicai Council of india

by its Secretazy,

No.9, Temple Lane, Khotle Road _
New Delhi 1 19 011 :Respo’:Jg:1cI1ts ?’
(Sm: Niloufer Akbar, AGA for R1; 2 A .g _ . V V .
Sri Ravi Verma Kumar, Senior Advocate, =__for;-£~.’a?vi 2/rams
Associates, for R2 W A V– ‘
Szi N.Khetty, Advocate for R3 )

Writ petition filed under Articles 326 Sn 227 off the
Constitution of India praying to dixeQt~~–f3i1é”.rc5&pondei1i:s;. 3./to 3 to
make necessary efforts to mstbre ‘i;11e_assistancc and
service to the patients ail over the ‘ [tails it Wa§sA.be»fQm etc,

Writ D¢tit__i_g1_ No.14gs5-gggoas’ ~ I’; V

Between:

S.V-asudeva, _

Advocate, aged ‘abcut 68 ‘3x§a,;~s V ” ~

Ne.?8/2,Sus1me’ia Road

Doddamavallj ” _ Q ,

Baliigalore 56,5004 ” ‘ :Pet1’tio}:1er

{Sz*I§3 .Va$u1;l.c§§:a,”;)a1*1;3f-in~;5éféi$i1)

And: V

.. The G<'m;r1 xmgtit L:«'§3i"i{a111ata}{a
By its Chief fiecyctaxjfr,
. . .'.«{i§,_ha12a soudhgz, 'Bangalore 560 {)0 1

I-Ieralth and Famiiy pianning
_ {3(iv;'c:_1i:_1m:fit of Karnataka
"ii-ijt':11:;_3na sjoudha, Bangalore 1

Diixector of Health,
Govezhment of Karnataka
Antanda rao circle, Bangalore

4. President,

Kazmaizaka Medical Ofiices Association
Victoria Hospital

Bangalore

5. Chairman
Indian Medical Council

No.9, Tempic Lane

Kotle Road ‘ ” ‘ ‘
New Delhi 110 911 __ :Respo11tioJ:its

( Smt Niloufer Akbar, AGA for R31 «to R7.3;i ; .A .,

Sri Ravi Vanna Kumar, Senior Advocéttég fc_«~r_ ‘fverxna Kumar

Associates, forR.a4 . = 7 ”

Sri N.Khctty, Advocato..fc:r_R..5 )
Writ petition’ ‘ Iilfid 8a 227 of the

Constitution of India, p»raying to-.direot the jrospondents 1 to 3 to

make necessa1fj*t”E:£1″ofts to; restore thé””medica1 assistance and

service to the patients’ over tho ‘State as it was before etc.,

These Writ “op for pxeiioamaxy hearing this
day, tho Court drziivereci foI1owing:-

V A_ Jfibommxw
« t:j{:)§z1;%;¢r;§;: by P.£}.D1nakara11, co.)

Sinc6.__oommo:t;;:guesfions arise for consideration 1’11 both. the

‘.(2V’£.-it-1€§§,”{‘.1fl€}7 am fiémd together and by consent, they are taken up

:2)””7I’heso public interest litigations are filed seeking

writ: or direction to the State of Karnataka to take

W .

immediate action to put an end to the strike by doctors svorv1V;it1 g*i_n

the government hospitals and to issue a dizection that it

practising medicine cannot go on strike afi’ecting__ftheV gieneraii”

pubiic. The prayers also include seeking dfieceeg :2; tie,

Government and the Ministry of Health :’Fami1y[ to it

take appropriate disciplinary _procee€iit2gs agaiesta
doctors who have acted again”st_ – public
interest and to deal with them, law; to declare
that the stnke called ‘fifiedicai oeieers’
Association, unconstituticzial
and that tl1ey’:’:__I1a\{eA from medical service to
which they have been éiovemment hospital all over
the State; Indian Medicai Cou_nci1~ 55*’-1′

action against the members of the

Association, who have acted iilegaily

T’ Imcofistitutioizaiiy.

Viiifietitioners in these PILS have only vindicated the

of the public at large and particularly that of the common

it V{j2;3ei1’4″e§’Hthe society, who are below the middle class, economically

and downtmeiden, and those who mostly need the medicai

facilities of the Government hospitals. The stiike called

Karnataka Medical Ofiicers’ Association that the ~

doctors propose to go on strike from 1’2.11__.20{)_$ neces’sl:tatedV

petitioners to approach this Court in the al3ovté_”P€3€.s,’lt »t_k1’atj’tot§ if

days after commencement of the strikelV_tJ’3i_tl1e

4) NoI1.nal1y’, this Court jwould the
Press reports; but at the same i’i§fl’filtawj!’. ._proper for this
Court to close the eyes to the Press ané
the media with intetisifying the
strike througl1o11t–. boycotting of emergency
services like (labour), Medico-legal
services etc: the 131 November, 2008.

to our notice that except in teaching

;_._hos§:ite33.,_ medical help and treament across the

hospitals and ¥’rima1y Health Centres that

l tl3leV.l~:’Iealt}3. anti Fmily Welfare Department, sufifezecl.

.§{oWe1;e:%,VVWe_..§lso appreciate that some of the doctors were on duty

.c_a}e of the emergency labour and admizlisfzative sections

1/ help the yoor ageé needy, that too with skeletal strength.

3) If any person of medical profusion
(tioctors on duty) were to resort to such strikes,

demivififi the immediate medical attention A4

treatment to the persons in real need, the
authorities should not hesitate ‘
pxovisions of the Essential Serviees
Act. 1968 if necessary by tereatin£.Ati3.e metiieei 1 ‘
services to the person in vree’i’~~._nee’tV’i to
essential service.” L» t t

{ empha ._sup’f§i£e;§A}Vt” .. __ V , ‘ *~ . . M

1}) Despite ?he’«1_eibove c_1i.€etion°x–:No,3;«we are rather

surprised that” a very lenient View
against the in November, 2008. Of
cauzse, the Goverexjment action under Ruie 10643 of
Kagjnataka R”tde.s__§::y issuing notices to the doctors who

we1:1t:g);£1firo;=,%&A”*§.£).11.2O08 to 13.11.2008 causing much

:;A”‘.i_§e1C(}I1Vt3ilE}f’xf3′,AVi.](3,fJ uf’_i;he’;= fiublic health service which is in clear

vifieletion oft’I.:stajn”£I:3i:hf “‘

pursuance of a strike. We am unable

taken by the Government in this Iegaid, as in g;t;§S;9gzri91ation.M

of the directions of the Qivision Bench iu:sT_s’i’1edV}i1;1 Writ
petition No.-43362/1999 dated ‘:I.$’;3¢.2<.3o5i., I ~ ' "

12) With the “of the same as
hereunder ‘ T . A V. ‘
“…..the 1’-.§ta_!:e #i2atl1.{iri1;ie:>sé:”‘$ho1ild not hesitate to
apply the up:ovisi_6’s;t.;s~_ d=£, t!:;é Essential Services
Maintenance “Act, v1S2_68«,\if’z1uecessary by treating the
V.medic;3gl $e:~vice§ in «person in real need to be an

13)’ §r~;t§ed law that the govemment servants have

. . to go ‘strike ether fundamentally, statutofily or morafiy.

time and again, have declared that the employees

‘A .§:{é1;1*£:_”‘n”G fgmdamental right to resort to strike. There is no statutory

fLpn;;vuision empowefing the employees to_ go 013. strike. The

‘C’t:(VZ!’V’+It3I’I{1I1€Ii’i employees cannot take the society at ransom by going

E1

on striice. Even if there is any injustice to some
(iemocrafic welfare State, the Government doctors _
resort to the machinery provided under various u
nedressal of their grievance. The strike, in .’
misused. which result in n1ai~admi13ist1’a§ion.«V”If’1::ie
society as a whole. £11 a society ecale
unemployment and number eagerly
waiting for employment in the or in the
public sector undeI*ta}.:n::gs: ;* stfiiee jnstified on any

equitable ground.

14) For instead of going on strike,
if the gevennznent sexivants’ £10 eotee more work henestly, diiigently

andi.Ve.fiicienfl§;, Ages_ture”;§eoLdd not only be appreciated by the

autho’z31’ty:V ” at large. The mason being, in a

.r;i em9crae3? they are government empioyees, they are

A ” ~n paxeeief governing body and owe duty to the society
“”-‘:Q.’~.,(‘;iicVie—T¥:§{.R;§.f§A.3ARAJAN vs. GQVERNMENT 012’ TAMILNADU AND
& MR 2003 Sc 3032). of eeuree, in the instant case, few
VVeegcve;enment doctors were sineexeiy working in the hospitals

V§:1enesfly and diligentiy not being influenced by the strike calleé. In

our considered opinion, their sezvices duxing the _

desexves to be appreciated by the Governmextt and u

confidence that the Government woulci aniqounce ‘tad :’V’ .’

doctors who worked during the Ielevazrt atriicetpexixnd.

15) It is neediess to the tiéveitxment
that in Karnataka there is also Kamataka
State Civil Selvices (. 5:5, 1966 which
governs the field, But, we do
net u31derstanc’ivt”ht)x*:I’VAV.t’Vi;”t3: Act had not been
brought to the:”‘.;to’ti:<:e' by the authorities or
overlooked by the Section 3 of the Karnataka
State Qivil (?re§e11ti9;r_.tof Strikes) Act, 1966 which governs

the gates' deVt:§a1*€t§"'£.¥1at no State Civil Servant shall resort to

~16) ob'§ewed by the: Apex Court in the case of AIR 2003

(:nzp:'a)V,"'wh.ateve1' the reason may be, it may not be proper

ge»§rern"A'2ne11t servants to resort to stnk' 6, even 'though they

Vt , gefiuxltle and bona fide grievance. That has to be redzessed

'By Iesorting to the mackxinexy prcvided uncier the statutory

powers governing' the government servants, but not a

shake.

1′?) We do acknowledge the seivicieefivoti it

profession as a noble service. Every’ it_3jU.It¢tiA.vC.f€iZ€1}–.’E¥fQ1.3.ght fori

txeatmezit should iIz$tantaneousijg_&’be V¥)Vj]:’CS€I’VC
life and thereafter the allowed to
operate in order to even any
isolated incident hgaé assault on a dector,
such an i1é’v’e~V– been proceeded under
genera} iaiw; V .C311!101T be a gmund for
declaring a publicu” is argued by Szti Ravi Verma
f:§e:-:nio1′ ie£)–‘aii:;:1§_e1¢:’1br the 4*” respondent that same of

the AiI:i_e<:lAic::2'::.i.. jprgtessitixiais were attacked for the lapses committed.

'

V .18) do not contemplate death by negligence.

'at the government hospitals positioned to meet the

is, therefore, duty bound to extend medical

V Vasisiletiaiieei for pieserving life, as observed by the Apex Court in the

"of PLPARAMANANQ KATARA Vs UMON 09' INDIA Arm

5%'?

g’_WWW,,W,,,t

ma %

20) We also Iepose our mnfidence in the .,
keeping in mind the status of the doctors, which ja. M
profession, whether they are employed in Go\}enunei1t

elsewheze, the Government will come a s.o {lufion ”
their reasonable grievances prompigly.

21) With these dixeciions, we..r:.1ose ‘1:§ev£i’fio1:1s.

'i _ :i,__.    Vjiusfice

  Sd/-2:

Iudgmé

./"
, 4 r

1Hm=:.x- Yz"«;_:/s;_No  ~



"W