Delhi High Court High Court

Dr.Suresh Ch.Malik vs The Vice Chancellor & Ors. on 3 August, 2011

Delhi High Court
Dr.Suresh Ch.Malik vs The Vice Chancellor & Ors. on 3 August, 2011
Author: Rajiv Sahai Endlaw
*        IN THE HIGH COURT OF DELHI AT NEW DELHI

                                            Date of decision: 3rd August, 2011

+                             W.P.(C) 16906/2006

         DR.SURESH CH.MALIK                                      ..... Petitioner
                      Through:            Mr. Suresh Tripathy, Adv.

                                      versus

         THE VICE CHANCELLOR & ORS.                ..... Respondents
                      Through: Mr. P.K. Sharma for Mr. S.C.
                               Dhanda, Adv. for R-1/JNU
                               Ms. Zubeda Begum, Adv. for R-2.
                               Mr. Sumit Babbar & Mr. Mehmood
                               Pracha, Adv for AIIMS.

CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1.       Whether reporters of Local papers may               Not necessary
         be allowed to see the judgment?

2.       To be referred to the reporter or not?              Not necessary

3.       Whether the judgment should be reported             Not necessary
         in the Digest?

         RAJIV SAHAI ENDLAW, J.

1. The son of the petitioner was pursuing Ph.D Programme in the

respondent no.1 JNU University and was resident of a hostel in the

W.P.(C) 16906/2006 Page 1 of 6
University. On 2nd August, 2006 at about 1200 hours he was taken to the

respondent no.3 All India Institute of Medical Sciences (AIIMS) on

complaint of fever and was discharged the following day at 0700 hours in

the morning; he continued to take medicines prescribed to him and on 4 th

August, 2006 at 0830 hours in the morning was found lying unconscious in

his room and died shortly thereafter. The petitioner claims that he was

informed by a friend of his son at about 1100 hours. This writ petition has

been filed seeking an independent inquiry into the death of his son and for a

direction to the authorities to formulate a scheme for providing medical

attention and insurance cover to the students in the University.

2. Notice of the petition was issued and pleadings have been completed.

3. On 23rd April, 2009, the respondent no.1 University was directed to

file a copy of Rules or Guidelines as to the power or duties of the Wardens

of the hostels and to disclose the number of students under supervision of

each such Warden. On 12th July, 2010 the Medical Superintendent of the

respondent no.3 AIIMS was directed to conduct an enquiry into the

treatment meted out to the son of the petitioner.

W.P.(C) 16906/2006 Page 2 of 6

4. In response to the aforesaid direction, the respondent no.3 AIIMS

constituted a Committee comprising of Professor In-charge Emergency

Services, Dy. Nursing Superintendent and Member Secretary of the Deptt.

of Hospital Administration and which Committee has submitted a report

dated 24th July, 2010. As per the said report, the son of the petitioner at the

time of medical examination on 3rd August, 2006 at 1315 hours had

complained of fever for two days with headache and vomiting; the medical

examination did not reveal any significant abnormality and he was given

appropriate treatment; he was discharged next day as aforesaid with

direction to attend the Medicine OPD. The report further states that as per

the Postmortem Report, the cause of death was identified as rupture of

aneurysm at Circle of Willis and states that medicines prescribed on 2 nd / 3rd

August, 2006 were given to control fever and for treating malaria on

presumptive grounds and none of the medicines prescribed were known to

cause rupture of aneurysm.

5. The counsel for the petitioner has contended that there is no

explanation in the aforesaid report as to why the blood pressure of the

W.P.(C) 16906/2006 Page 3 of 6
petitioner’s son was not measured. It is contended that rupture of aneurysm

is associated with high blood pressure and had the blood pressure been

checked, rupture of aneurysm which ultimately caused death may have been

detected and treated.

6. The Supreme Court in Martin F. D’ Souza v. Mohd. Ishfaq JT 2009

(2) SC 486 has prescribed the procedure of constitution of a Medical Board

in cases averring medical negligence. Now that the petitioner desires to

challenge the finding of the Medical Board so constituted, the same will

entail examination and cross examination of witnesses and which cannot be

done in these proceedings. Though the petitioner in the writ petition has not

claimed compensation but the counsel for the petitioner orally states that the

petitioner be granted liberty to institute a suit claiming compensation and the

limitation therefor be saved.

7. The counsel for the respondents have been heard on the aforesaid

aspect.

8. Considering that the petitioner had first approached the Apex Court

immediately after the demise of his son and after taking liberty therefrom

W.P.(C) 16906/2006 Page 4 of 6
filed the present petition within one year of the demise of his son and notice

whereof was issued and which has remained pending, it is deemed expedient

to extend the benefit of Section 14 of Limitation Act, 1963 to the petitioner

and it is directed that if the Suit is filed on or before 30th September, 2011, it

shall be entertained and the claim of the petitioner examined on merits and

shall not be rejected/dismissed as barred by limitation.

9. As far as the relief claimed in this petition of an independent inquiry

is concerned, the Police have not found any foul play in the demise of the

son of the petitioner. It is felt that negligence if any whether of the

respondent no.1 University and/or its officials and/or of respondent no.3

AIIMS will be established in the Suit to be so filed by the petitioner and as

such need is not felt for any independent inquiry. I may further notice that it

is the contention of the counsel for the respondent no.1 University that the

son of the petitioner after being discharged from respondent no.3 AIIMS had

on 3rd August, 2006 met with the Senior Warden and submitted an

application under Clause 9B of the Ph.D. Ordinance and had not complained

of any ill health and there was thus no reason for the respondent no.1

W.P.(C) 16906/2006 Page 5 of 6
University or its wardens to suspect that the petitioner’s son required any

medical attention. All the said facts will of course be gone into the Suit

which the petitioner has now taken liberty to file.

10. As far as the relief claimed by the petitioner of framing a scheme is

concerned, it has been put to the counsel for the petitioner that the petitioner

may propose a scheme to the respondent no.1 University keeping into

consideration the privacy which grown up boys as the son of the petitioner

was, demand in hostel. The respondent no.1 University is directed to

consider the proposal if any so put up by the petitioner and if the same is not

acceptable, to inform the reasons therefor to the petitioner within 60 days of

the receipt thereof from the petitioner. If the petitioner remains aggrieved, he

will have liberty to institute a Public Interest Litigation in that regard, in

accordance with rules with respect thereto.

11. With the aforesaid directions, the petition is disposed of. No order as

to costs.

RAJIV SAHAI ENDLAW, J
AUGUST 3, 2011
pp..

W.P.(C) 16906/2006 Page 6 of 6