Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

National Consumer Disputes Redressal

Kanhaiyalal Dubey vs Dr. Sanjay Jain on 25 May, 2010

  
 
 
 
 
 
 NATIONAL CONSUMER DISPUTES REDRESSAL COMMISSION,




 

 



 

NATIONAL
CONSUMER DISPUTES REDRESSAL COMMISSION, 

 NEW
DELHI 

 

  

 Revision Petition No. 535 of 2006  

 

(Against
the order dated 07.09.2005 in Appeals No. 520 & 635 of 2005 of the  

 

M.P.
State Consumer Disputes Redressal Commission, Bhopal) 

 

  

 

Kanhaiyalal Dubey 

 

S/o Pandit S.L. Dubey 

 

Advocate 

 

Town, Post Office and Tehsil Lakhnadon 

 

District Seoni 

 

M.P.     Petitioner 

 

  

 

Vs. 

 

  

 

Dr. Sanjay Jain 

 

Seva Sadan Hospital 

 

Nursing & Maternity Home 

 

Town, Post Office and Tehsil Lakhnadon 

 

District Seoni 

 

M.P.     Respondent 

 

   

 

BEFORE: 

 

  

 


HON'BLE MR. JUSTICE B N P SINGH, PRESIDING MEMBER 

 

       HONBLE MR
S K NAIK, MEMBER 

 

        

 

For Petitioner   Mr. Kanhaiyalal Dubey,  

 

Petitioner-in-person 

 

For Respondent   Ms.
Rajul Shrivastav, Advocate 

 

  

 

 Pronounced on 25th May, 2010 

 

   

 

ORDER 
 

PER JUSTICE B N P SINGH, PRESIDING MEMBER   Factual matrix are that late Ashish Kumar Dubey was diagnosed on clinical test carried out by Shri Sai Pathology to be a case of Malaria.

After he was taken to the hospital of respondent-Doctor, blood test carried out at hospital on 28th September, 2002 was found negative for Malaria Parasite when necessary injection and drugs were prescribed by Doctor. After Dextrose injection was administered, rigors surfaced on body and hence it was replaced by Dexona, Phenargan and Paracitamol. Since no improvement could be witnessed even thereafter, patient was removed to Christian Hospital on 29th September, 2002, where he was diagnosed to be a case of suspected Cerebral Malaria.

Patient, however, expired in the aforesaid hospital on the same day.

Father of patient had manifolds complaints against respondent-Doctor and the hospital, particularly focusing on administration of Dexona, Phenargan and Paracitamol, which, in his views, was quite uncalled for to be administered to patient, which eventually caused his death. Though other objections too were raised by petitioner-claimant, those were nicely negated by State Commission. In a consumer complaint that was filed, District Forum found respondent-Doctor guilty of medical negligence, for hospital being not registered under the Rules and compounder and staff being untrained.

Patient was examined by respondent-Doctor as an outdoor patient.

State Commission examined the issue as to whether the line of treatment adopted by respondent-Doctor was in consonance with accepted norms of medical science. There is no gain saying the fact that even though clinical test carried out by respondent-Doctor had shown negative for Malaria Parasite, Doctor had advised to continue tablet Malarid TS. Medical Officer of Block Civil Hosital, Lakhnadon was of the view that continuation of such ante-malaria treatment in a situation as aforesaid was fully justified. Opinion of Dr. J.J. Patley, M.D. (Medicine), Pathologist Dr. Harjeet Kaur and Dr. Adarsh Benn, M.D. also weighed with State Commission, which did not find fault with the line of treatment adopted by respondent-Doctor in given situation, particularly administration of Dexona. Except making some bald attributions, petitioner had failed to secure medical advice of an expert, which could militate against finding of a good number of doctors. There had been no evidence that the complications that followed with patient were direct result of medicines administered by respondent-Doctor. Even there be lack of care or an error of judgment or an accident, as was held by Honble Apex Court in the case of Jacob Mathew [2005 AIR SCW 3685], was not proof of negligence on part of medical professionals. State Commission too had taken notice of the following observations made by the Honble Apex Court, which are of significance in the context :-

Let it also be noted that mere accident is not evidence of negligence. So also an error of judgment on the part of professional is not negligence per-se. , the medical practitioner cannot be held negligent merely because he chose to follow one procedure and not another and the result was a failure.
 
Rightly against weight of mass of evidence, the doctrine of res ipsa loquitur cannot be applied in this context. Finding of State Commission, in our considered view, cannot be said to be erroneous. Rather, we put our appreciation on record for State Commission having nicely dealt with the issue. Revision petition, in the circumstances, bearing no merit, is dismissed with no order as to costs.
   
Sd/-
(B.N.P. SINGH, J) (PRESIDING MEMBER)     Sd/-

(S.K. NAIK) MEMBER Mukesh