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 1, Cited by 0]

State Consumer Disputes Redressal Commission

K.Sundar Ramam,Visakhapantam Dist., vs Mummidisetty Venkata ... on 22 November, 2010

  
 
 
 
 
 
 BEFORE THE A
  
 
 
 







 



 

BEFORE THE A.P STATE CONSUMER
DISPUTES REDRESSAL COMMISSION AT   HYDERABAD. 

 

   

 

 F.A.No.29/2008 AGAINST
C.C.No.872/2005, DISTRICT FORUM-I,   VISAKHAPATNAM. 

 

  

 

Between: 

 

  

 

K.Sundar Ramam,
S/o.late K.V.Ramesam 

 

Aged about 67
years, Occ:Doctor, 

 

Proprietor of Sri
Sitharama Nursing Home, 

 

R/o.Chodavaram,
Visakhapantam Dist.,  ...Appellant/ 

 

 opp.party 

 

  

 

 And 

 

  

 

Mummidisetty
Venkata  Krishna,  

 

S/o.Venkata Rao,
aged 26 years,  

 

Occ:Agriculturist, 

 

H.No.107/2,   Ravikamatam  Village and Mandal, 

 

Visakhapatnam
District. Respondent/ 

 

  Complainant 

 

  

 

Counsel for the
Appellant : M/s.V. Sankara Rao 

 

  

 

Counsel for the Respondent: M/s.P.Ravi. 

 

  

 

QUORUM:
THE
HONBLE JUSTICE SRI D.APPA RAO,
PRESIDENT   AND 

 

 SMT.M.SHREESHA,
HONBLE MEMBER 

.

MONDAY, THE TWENTY SECOND DAY OF NOVEMBER, TWO THOUSAND TEN   Oral Order : (Per Smt.M.Shreesha, Honble Member) *** Aggrieved by the order in C.C. No.872/2005 on the file of District Forum-I, Visakhapatnam, the opposite party preferred this appeal.

The brief facts as stated in the complaint are that the complainant was facing lot of inconvenience during intercourse as there was no movement at the time of erection of penis. When he consulted the opposite party on 27-7-2004, advise was given to undergo circumcision, a simple surgery.

He was asked to arrange Rs.1,000/- for the surgery, which would be conducted by the son of the opposite party, as the opposite party was aged 70 years and has spinal card problem. On 01-8-2004 after receiving Rs.1,000/- the surgery was performed by opposite party contrary to the assurance given that the surgery would be performed by his son. It is the case of the complainant that the opposite party has given long stitches as a result the male organ was swollen and also number of big bumps appeared associated with pain. The wound did not heal as a result of negligence during surgery. When the complainant consulted the opposite party, he was advised to undergo a second surgery. He demanded the opposite party to the second surgery, who agreed at the first instance and later refused. The complainant approached another doctor, Dr.Rambabu who gave costly medicines to heal up the wound and on 13-5-2005, Dr.Rambabu performed surgery and removed the big bumps around penis. The said doctor also informed that the opposite party has removed excess skin on one side and less skin on another side with ups and downs and also with long and tight stitches which resulted in the entire skin getting hard, painful and causing itching sensation. The complainant submitted that he was not having sexual satisfaction as the problem is persisting and had to incur Rs.15,000/- for the second operation.

Therefore, he got issued a legal notice on 02-6-2005 for which the opposite party replied. Hence the complaint for a direction to the opposite party to refund cost of second surgery of Rs.15,000/- including medicines and transport, to refund cost of first surgery of Rs.11,000/- including medicines and transport and to pay compensation of Rs.2,50,000/-.

Opposite party filed counter admitting that on 27-7-2004 the complainant approached with the complaint of phymosis, which is a condition when the foremost part of the penis is covered by skin and will not retract easily and he conducted circumcision surgery on 01-8-2004 successfully. But the complainant failed to follow up post operative care though advised by him and might have participate in sexual life during the healing process which resulted in formation of bumps on the skin. Opposite party submitted that he is aged 62 years and is an experienced post graduate general surgeon and performed the surgery by taking all necessary care and the complaint was filed against him with false allegations and denied the allegations made in the complaint and prayed for dismissal of the complaint with costs.

Based on the evidence adduced i.e. Exs.A1 to A22 and B1 to B3 and the pleadings put forward, the District Forum allowed the complaint directing the opposite party to pay Rs.10,000/- towards treatment and other incidental expenses, it further directed to pay Rs.50,000/- towards mental agony together with costs of Rs.10,000/-.

Aggrieved by the said order, the opposite party preferred this appeal.

The learned counsel for the respondent/complainant filed written arguments.

The facts not in dispute are that the complainant is a married 26 years old man having lot of inconvenience during his intercourse. On 27-7-2004 the complainant approached the opposite party who advised him to undergo circumcision surgery stating that it is a very simple surgery and he will be cured within two weeks. On 1.8.2004 the complainant went to the opposite party and paid Rs.1000/- towards fees, and the opposite party conducted circumcision surgery on the same day. But the complainant contends that opposite party did not put the stitches properly and the opposite party advised the complainant to undergo a second surgery and submitted that due to negligence of the opposite party the wound did not heal and big bumps appeared with abnormal pain. The wound did not heal within two weeks even after the surgery. It is the case of the complainant that he visited another doctor Sri Narayana Rao who advised him to come after 6 months, then the complainant again visited another doctor Sri Rambabu, Urologist who advised him to come after the wound healed and the complainant experienced lot of pain. It is also the complainants case that finally on 13.5.2005 the Urologist, Dr.Rambabu conducted another surgery.

We observe from the record that Dr.Rambabu was examined as PW.2 and he deposed that the opposite party had removed excess skin on one side and less skin on the other side with ups and downs and also given long and tight stitches as a result the entire section became hard and there was itching sensation. During re-examination the witness stated that the doctor at Chodavaram i.e. opposite party did not conduct the operation perfectly like him. A brief perusal of Ex.A19 dt.12.5.2005 and the prescription of PW.2 which states that the circumcision (partial) was done and therefore the second surgery was advised. Ex.A14 is also the prescription given by Pw.2 which states that there is irregularity and removal of bumps is essential.

The learned counsel for the appellant/opp.party contended that the expert doctor has stated that there is no negligence on behalf of the appellant doctor and that the respondent/complainant did not follow the advise of not having sexual intercourse for 6 weeks. The appellant doctor did not file any medical literature or documentary evidence to substantiate his contention that the bumps can be formed due to infection or that he has advised the complainant not to have sexual intercourse for 6 weeks which the complainant had never followed. No such precaution is recorded in the prescription. Even the line of medical treatment followed is not stated anywhere in any document. We rely on the judgement of Apex Court reported in (2004) 8 SUPREME COURT CASES 56 in SAVITA GARG (SMT) v. DIRECTOR, NATIONAL HEART INSTITUTE wherein the Apex Court observed that the burden of proof shifts on the opposite party to explain the line of treatment followed which in the instant case the appellant has failed to establish and has not even filed any document/prescription explaining the line of medical treatment followed as per standards of medical parlance or precautions taken to prevent the infection, as he himself contends that the bumps may be due to infection. To reiterate, in the absence of any evidence that there was infection which led to bumps or that the surgery was conducted as per the standards of normal medical parlance we are of the considered view that the appellant doctor was negligent in conducting the first operation. We do not find any irregularity in the observation of the District Forum that there was negligence in the conduction of circumcision surgery by opp.party no.1 which necessitated the second surgery for which the complainant had to undergo immense pain and mental agony and also inconvenience.

In the result this appeal is dismissed and the order of the District Forum is confirmed . Time for compliance four weeks.

 

PRESIDENT   MEMBER 22.11.2010