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 0]

State Consumer Disputes Redressal Commission

Dr.Omprakash Singh, Mbbs., Md., And ... vs Kadurka Lakshmaiah Nizamabad. on 16 June, 2009

  
 
 
 
 
 
 BEFORE THE A
  
 
 
 
 
 
 







 



 

BEFORE THE A.P.STATE
CONSUMER DISPUTES REDRESSAL 

 


COMMISSION:  HYDERABAD. 

 

  

 

 F.A.No.437/2007 against C.D.No.112/1996, Dist.Forum,
Nizamabad.  

 

 

 

Between: 

 

  

 

1.Dr.Omprakash Singh,   MBBS.,  MD.,
 

 

 Occ:Doctor at Siddartha Nursing Home,  

 

 Near Srinivasa Theatre on   Nizamabad Main Road,  

 

 Shakarnagar P.C.503180   Bodhan  Town,
 

 

 Bodhan R.M.,
Presently residing at Siddartha  

 

 Nursing Home ,   Astalaxmi Temple Road,  

 

 Margadarsi Colony , Kothapet,  

 

   Hyderabad
-500 035. 

 

  

 

2. Dr.Nawrathan Singh,
M.B.B.S., M.S.,  

 

 & Asst. Civil Surgeon to Govt of
A.P.Bodhan  

 

 C/o.Siddartha Nursing Home,  

 

 Near Srinivasa Theatre on   Nizamabad Main Road,
 

 

 Shakarnagar P.C. 503 180 Bodhan Town,  

 

 Bodhan R.M. 

 

  

 

3. Dr.Susheela, M.B.B.S.,
D.A. Occ:Doctor,  

 

 C/o. Siddartha Nursing Home,  

 

 Near Srinivasa Theatre on Nizamabad main
road,  

 

 Shakarnagar P.C. 503 180 Bodhan Town,
Bodhan R.M. 

 

 Presently residing at Siddartha Nursing
Home,  

 

   Astalaxmi
  Temple Road, Margadarsi Colony,  

 

 Kothapet,Hyderabd  500 035.  
Appellants/ 

 

  Opp.parties  

 

 And 

 

  

 

Kadurka Lakshmaiah,
S/o.late Naganna,  

 

Aged about 49 years Occ:Business/Agriculture, 

 

R/o.Sangam (V) of Bodhan
R.M.,  

 

Of District Nizamabad.   Respondent/ 

 

  Complainant  

 

  

 

    

 

Counsel for the appellants 
: M/s.Gowrisankar Rao  

 

  

 

Counsel for the respondent  : Notice served.  

 

  

 

CORAM:THE HONBLE JUSTICE SRI D.APPA RAO,PRESIDENT, 

 

SMT.M.SHREESHA, HONBLE
MEMBER 

AND SRI K.SATYANAND,HONBLE MEMBER   TUESDAY, THE SIXTEENTH DAY OF JUNE, TWO THOUSAND NINE.

 

Oral Order : (Per Smt. M.Shreesha , Honble Member. ) ***   Aggrieved by the order in C.D.No.112/1996 on the file of District Forum, Nizamabad, Opposite Parties preferred this appeal .

 

The brief facts as set out in the complaint are that the complainant is a resident of Sangam Village of Nizamabad District and he consulted the opposite parties with a complaint of stomach ache and digestion problem. Opposite parties advised for blood and urine tests and after going through the reports they advised the complainant to undergo emergency appendicitis operation. Opposite parties conducted the operation for which the complainant paid Rs.2000/- and during the postoperative period complainant developed enteric fistula and pulmonary tuberculosis and while opening the stitches on 20.11.1993 blood and puss was flowing. On direction of opposite parties, the complainant was shifted to Medwin Hospital, Hyderabad for further treatment where he was treated with colostomy appliances and antibiotics and given treatment for anti tuberculosis and later was operated twice for closure of fistula and was finally discharged on 17.9.1995 with instruction to continue medicines life long. The complainant submits that he was in good health before the operation at opposite parties hospital but because of the negligence and deficiency of service of opp.parties his health condition totally deteriorated and he became physically unfit to work and move freely.

The complainant issued a legal notice to the opposite parties and as there is no response for it filed complaint before the District Forum seeking direction to the opposite parties to pay the claim amount of Rs.4,99,999/- along with interest and costs.

 

Opposite parties filed counter denying all the allegations of the complainant and contending that on examining the complainant it was diagnosed that he was suffering with acute perforated appendicitis and as there were no facilities at their Bodhan Nursing Home to conduct emergency operation they advised him to go to Govt. Head Quarters, Nizamabad.

The attendants of the complainant threatened opposite parties 1 and 2 with dire consequences for non conducting operation and left the hospital along with the complainant. Opposite parties submit that they have not seen the complainant afterwards and so the question of conducting operation does not arise and the complainant filed false complaint against them and hence prayed to dismiss the complaint with costs.

 

Exs.

A1 to A36 documents were marked on behalf of the complainant. The complainant examined himself as PW1 and his friend one Vittal Reddy examined as PW.2 . Opp.Party no.2 filed counter affidavit and opposite parties 1 and 3 filed third party affidavit of Dr.Prashant Kurudkar, General Surgeon, Nizamabad as evidence and was cross examined by complainants advocate. The District Forum based on the evidence adduced and pleadings put forward partly allowed the complaint directing the opposite parties to pay jointly and severally Rs.50,000/- to the complainant as compensation for negligence and deficiency in service and to pay Rs.1000/- towards costs within two months and in default the complainant is entitled for interest @ 9% p.a. on the compensation amount from the date of the order till realization.

 

Aggrieved by the said order opposite parties preferred this appeal.

 

On perusal of the material on record we observe that the complainants case is that he approached opposite parties on 8.11.93 with stomach pain and underwent Appendicitis operation in opposite party hospital on 9.11.93. It is the case of the complainant that he developed Faecal Fistula because of the faulty operation conducted by the opposite parties. The complainant states that he was also affected by Pulmonary Tuberculosis and on 20.11.93 when the stitches were being removed there was blood and puss flowing out and the complainant developed Enteric Fistula and opposite parties 1 to 3 hurriedly directed the complainant to be shifted to Hyderabad for further treatment. At Medwin Hospital, Hyderabad the complainant submits that he was initially managed conservatively by antibiotics and given treatment for Anti Tuberculosis. The complainant further submits that he suffered pain and agony and he was once again operated on 10.12.93. Thereafter he was repeatedly admitted in Medwin hospital and he continuously took treatment for 2 years till 17.9.95, only because of the negligence of the opposite parties. The learned counsel for the appellants submitted that there is no negligence on behalf of the opposite parties and that they never operated upon the complainant for acute perforated appendicitis and infact they advised him to go to Government Head Quarters Hospital, Nizamabad as there is no such facility to conduct emergency operation at their hospital, Bodhan. The Faecal Fistula is a known complication of perforated appendicitis and that Pulmonary Tuberculosis cannot be developed because of Faecal Fistula. They further contend that investigation reports issued by New Standard Pathological Laboratory, Bodan on 9.11.93 have been created for the purpose of this case and that the Pathologist of the said laboratory did not even file any affidavit stating that they have issued the said reports upon the prescriptions issued by opp.party no.1.

The learned counsel for the appellant stated that the alleged surgery has nothing to do with Pulmonary Tuberculosis.

 

While, there is no evidence to state that pulmonary tuberculosis has developed as a result of any negligence by the opposite parties, however it is pertinent to note that the opposite parties deny the very conducting of any operation in their counter and contend that they advised the complainant to go to Government Head Quarters Hospital at Nizamabad, when Exs.A1 to A15 are the test reports filed by the complainant as evidence which are issued by New Standard Pathologicial Laboratory ,Bodhan in the complainants name recommended by opposite party no.1 Doctor. The Discharge Summary of Medwin Hospital Ex.A14 clearly states that the patient was operated at another hospital for Appendicitis on 8.11.93 and developed Enteric Fistula. The date of admission in this exhibit is mentioned as 20.11.93 and date of discharge is 10.12.93.

In this discharge summary Medwin hospital also stated that the patient had undergone appendicitis operation outside, developed Faecal Fistula and was also found to be suffering from Tuberculosis and was treated accordingly once again. Ex.A15 is the Discharge Summary of Medwin Hospital where the date of admission is mentioned as 24.12.93 and date of discharge is 30.12.93 wherein it is stated that the patient was suffering from Pulmonary Tuberculosis with Post Appendectomy Faecal Fistula and he was treated for further management. Ex.A16 and A17 are also the discharge summaries of Medwin Hospitals dt.28.1.94 and 4.9.95, the dates of discharge being 16.2.94 and 16.9.95 when the complainant was treated for the same disease. The complainant also got issued a legal notice on 24.11.95 to opposite parties 1 to 3 claiming compensation for the negligent operation. Opposite parties did not chose to reply to this legal notice. Only for the first time in their counter they have stated that they have nothing to do with the operation and that they have referred the complainant to the Government Hospital , Nizamabad and contended that the Pathologist who issued reports from the New Standard Pathological Laboratory has not been examined. The complainant established his case by filing the reports and also the prescription, Ex.A5 issued by Siddartha Nursing Home belonging to opposite parties 1 to 3. Hence the burden of proof shifts to the opposite parties to prove that they have never treated the complainant. It is pertinent to note that the appellants/opposite parties did not file any documentary evidence in support of their contention that these reports of New Standard Pathological Laboratory dt.9.11.93, i.e. the date of operation itself are fabricated and are created documents. It is clear that the opposite parties did not chose to lead any evidence, by examining the Pathologist who issued reports, in support of their case.

In the light of the fact that the name of the doctor i.e. the name of opposite party no.1 appearing on the pathological laboratory reports and the prescription Ex.A5 all dated 9.11.93 and also keeping in view the discharge summaries of Medwin Hospital wherein it is clearly stated that the patient underwent appendicitis operation in other hospital on 8.11.93 and developed Enteric Fistula and he was also suffering from Tuberculosis, we are of the considered view that the bald denial of the appellants/opposite parties that they have never treated the patient is unsustainable.

 

Keeping in view the afore mentioned reasons, this appeal is dismissed and order of the District Forum is confirmed. Time for compliance four weeks.

PRESIDENT   MEMBER   MEMBER 16.6.2009