High Court Karnataka High Court

Nagarathna vs Sri Jayadeva Institute Of … on 30 June, 2008

Karnataka High Court
Nagarathna vs Sri Jayadeva Institute Of … on 30 June, 2008
Author: Dr.K.Bhakthavatsala
w.P.No,¢5_03'7/2005

IN THE HIGH COURT OF KARNATAKA AT A'

DATED THIS THE 30TH DAY 01? JuNE';2Go$.:'T   *

BEFORE   4

THE HON'BLE Dr. JUSTICE KL.

wan' PBFITION No;{§Q8?l2€§06V:fGM4'I%E3S}"  

BETWEEN:

1. Nagarathna, V   '

W/o.Iatc Shfi.H.R.EaWmaPfi5.   

Aged about 30 years,

Rf alialagalale "ya,
Soraba'I'a1uk,_V  1  ._
Shim-oga Disét.  

2. Unnaméd baby    
The 1*' Petitioner' 2 
Late H.R.E§vJara,ppa, g . .
Aged about 10 months, 

 R[a..H.a1aga1alc viikagc, A.

__80raha T_a1ukyz  ..... -4

A ' ~ ._ Shimqga Disxn' ,. % _

 Miflor; -    
Rep; --l_3y her_':aa'i1;1*a1 guardian
The P' Pctitziuifxer.

.   . V_ "VS:-i.  Bapat, Adv.)

' V V'  _ ;' ' Jayadcva Institute of Cardiology,

.< " -Banncrghatta Road,
 Bangalore-56:0 069,
" Rep. by its Director.

3 2. State of Karnataka,

Ministly of Health and

.,.PETl'I'IQNE-RS



W.P.No.6{)87/2006

Family Welfare,

M. 8. Buildings,
Amhedkar Vecdhi,
Bangalore-S60 O0 1,

Rep. by its Secretary.  

(By Sri.R.B.Sathya1'1arayana Singh, HC(}P"ii3-r«R--:?'., "  V'
Sri.V.Y.Kumar for R-1)   3  

This Writ Pctition is filed under Articles 2265  227 of the
Constitution of india, pmying to  the iasp-ondcnt$_"i;9..refiJnd"thc
unspent amount deposited on 284312005, "2._3';'2G05;, 3.3.2005 an
4.3.2005 vide Ann-F to: F4 and _H_th::_ =.:a;nount« .d;:p()£sited by the
Yashaswini C0-operative Health Sciieme 8:.  the ambunt deposited
by the Chief Minister's Reiicf' Fu_nd;;_ for "purpose sf open-heart
surgery and etc. ; A   .  *

This Writ ,  " preliminary hearing in 'B'

Group, th1e)"day,"   fl1c_fo]1owi11g:.
 %   ifgznmg
   pf;éAt%iiionc1$A§V"£i1*c------bcforc this Ceurt seeking dirtzction to the

  the unspent amount deposited for the purpose

 %.. _of   and awarded coxnpensation of Rs.25,00,0{}O/-

 toivaxds Qf iifc due to negligence of the respondents.

VA fhc brief facts of the case leading to the filing of the writ {

may be stated as under:

The petitioners am the wife: and daughter of

Sri.H.R.Eswarappa. The said Eswarappa was suifexing from chest

\f__MM..

w.P.:§o.§c37/2006

pain. During the month of July 2004, the said was

treated in the Respondent No.1 / institute. It was

patient was sufiering from RHD MS severe ” 3

him to undergo Open-Heart
He was advised to arrange money’ fe1i:.”_ei*e fhe
said Eswarappa was taking ‘i1?i;atmefit_ till he could
raise the requixed money for” of the petitioners
that they bclongeel. income was less than
Rs. 10,000/-. Ai’ve§1AsV.–sancfioned fmm the Chief
Minister’s to Respondent No.1 on
21.08.2m*=£-‘;._A’I*l’;’e Departnaent had remittw a sum

of R35 I ,0()()/ for the petitioner submits that as

:.-a. ;;1att::Lr3’«:.0;1P..e”‘1’aet, “isvv..,i?€.s;75,000/–) under the Yashaswini Health

~ Eswarappa’s father deposited a sum of

V Rs.3-moo/4′ the treatmeat Thus, in all, deposited a sum of

RS.1,{}0,”GQO’}.f the Respondent No.1 as Annexures ‘F1’ to ‘F4’

for the petitioner submits that it is Rs.I,24,(}OO/-).

K the said Eswarappa was admitted to 1”

V f§e$pendent/ institute on 28.02.2005. It is the ease of the petitioners

Eswazappa died on 05.03.2005 on account of negiigenee on the

pan of the Respondent No.1/Institute as no surgery was conducted

W. P.No.6087/2006
AND ANOTHER) and AIR 2001 SC 3660 (M.S.GREWAL AND

ANOTHER V] s. DEEP Ci-IAND SQOD AND OTHERS).

5. On the other hand, learned counsel tor the Respoijitiéni No.1 .

submits that the writ petition is not 4′

submits that the patient was heated

bill was issued to the Petitioner 1 fiifloiixit of ”

Rs.3,()()O/- was rcfimdcd and th:§rc«.__is ziofidiezfit
and the decisions citcd by the the gijctitioncrs am

not applicable to the case ~ V ‘

6. The bong: counsci for the

pctiiione1s:v’iéQi’fhatis serv1cc’ and also dispute the
charges mafia in Vtlnufof the decreased. The writ petition

cannot be _ent¢f1ai:1é-yd’ is an cificacious statutory remedy

pciifioficis. The decisions cited by the learned

733??’ ‘

for are not applicable to the cast: on hand.

7;-.m vicwviofithc above, the petition is No costs.

Sd/-v
Iudge