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 2, Cited by 0]

Gujarat High Court

Suo Motu vs State Of Gujarat on 25 May, 2020

Author: J. B. Pardiwala

Bench: J.B.Pardiwala, Ilesh J. Vora

         C/WPPIL/42/2020                                        IA ORDER




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD


        CIVIL APPLICATION (FOR CLARIFICATION) NO. 14 of 2020
                                 In
                 R/WRIT PETITION (PIL) NO. 42 of 2020
==========================================================

STATE OF GUJARAT Versus SUO MOTU ========================================================== Appearance:

MR KAMAL TRIVEDI ADVOCATE GENERAL WITH MS MANISHA LAVKUMAR SHAH GOVERNMENT PLEADER for the PETITIONER(s) No. SUO MOTU for the RESPONDENT(s) No. ========================================================== CORAM: HONOURABLE MR.JUSTICE J.B.PARDIWALA and HONOURABLE MR. JUSTICE ILESH J. VORA Date : 25/05/2020 IA ORDER (PER : HONOURABLE MR.JUSTICE J.B.PARDIWALA) 1 Today, in the morning, the following note was circulated by the Government Pleader, High Court of Gujarat:
"Date : 25/05/2020 To D.A. Joshi The Registrar (Judicial), High Court of Gujarat, Sola, Ahmedabad Re: Writ Petition (PIL) No.42 of 2020 in the matter between Suo Motu vs. the State of Gujarat Mr. Joshi.
1. This Hon'ble High Court, in the above captioned matter, vide order dated 22.05.2020, (Coram; Hon'ble Mr. Justice J.B. Pardiwala and Hon'ble Mr. Justice llesh Vora), was pleased to make certain observations and pass an order issuing various directions as contained therein. The Page 1 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER present application seeks urgent orders in respect of the observations made in paras. 48 and 49, in particular, of the said order, in view of the facts stated in the application.
2. The foundation of the order passed by the Hon'ble Court rests on anonymous letter of the Resident Doctor, Civil Hospital, Ahmedabad and anonymous report by some Medical Officer in the Civil Hospital, Ahmedabad. This anonymous letter and report has been doing the rounds in the social media since the 1St week of May, 2020 and does not depict the true and correct picture as is prevalent in the Civil Hospital even at the said point of time. The directions as contained in para. 60 have already been complied with.
3. It is relevant to mention that 82% of the total patients being hospitalized in the city of Ahmedabad are admitted in Government hospitals where treatment is free of charge. 62%, of the to total number of Covid­19 patients admitted in the city of Ahmedabad, are admitted in Civil hospital at Asarva. The observations of this Hon'ble Court founded on an anonymous letter and report of some person claiming to be a medical Officer and resident doctor, apart from seriously demoralizing the Covid ­19 task force, has given rise to a lot of fear and anxiety in the patients, who are declining to get admitted in the Civil hospital. The State Government is desirous of placing on record authentic contemporaneous material to establish the factually incorrect information contained in the anonymous letter and the report. There also exists a report of experts from Delhi to substantiate the stand of the State Government. Unfortunately. Media reports have tarnished the image of the Civil Hospital and the administration. Castigating the State Government for all its efforts in combating COVID­19.
4. This has created a sense of panic in the public and with every passing minute, the credibility of the State and its efforts is under cloud, which is required to be clarified at the earliest available opportunity, necessitating urgent and immediate orders from this Hon'ble Court and hence, the present request for urgent circulation.
From the very outset, this Hon'ble Court has clarified and the State has stood by the cause as a joint battle and not an adversarial litigation˙ to fight, defeat and win the war against the pandemic. In the interest of justice as well as in the larger public interest, it is requested that this application, be urgently permitted circulation today, i.e. 25.05.2020.
Page 2 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
         C/WPPIL/42/2020                                         IA ORDER



      Thanking you,


                                                        Office of the Government
      Pleader
                                                              sd/­
                                                        Manisha Lavkumar,
                                                        Government Pleader
                                                        High Court of Gujarat."



2     Thus, it appears on plain reading of the urgent note filed by the
learned Government Pleader that the Government is very much concerned about the observations made by this Court in its order dated 22nd May 2029 as regards the conditions prevailing in the Civil Hospital at Ahmedabad. According to the State Government, the observations made by this Court has shaken the confidence of a common man in the Civil Hospital, and in such circumstances, he would be very reluctant to come to the Civil Hospital for treatment if he is tested COVID­19 positive. According to the State Government, the COVID­19 patients, as on date, taking treatment at the Civil Hospital, are panicky and the same may have a psychological effect on their mind. In such circumstances, the note had to be circulated seeking certain clarification.
3 The endorsement put by the Registrar (Judicial), beneath the note, reads thus:
"Registrar (Judicial) Perused the urgent note. Discussed with the Hon'ble Members of the concerned Bench about their availability and constitution of the Bench. Let the Bench be constituted at 4.00 pm today. Necessary steps may be taken.


      Sd/­
      25/05/20



                                   Page 3 of 58

                                                          Downloaded on : Tue May 26 20:32:12 IST 2020
         C/WPPIL/42/2020                                           IA ORDER



      11.25 am"


4     The endorsement put by Honourable the Chief Justice, beneath
the note, reads thus:


      "Honourable Chief Justice
Received this note from ld. Government Pleader at 9:30 A.M. Also received a call from ld. G.P. Requesting for constitution of a bench today only. Placed before your Lordships for appropriate order.
Sd/­ 25/5/2020."

5 In such circumstances referred to above, this Civil Application filed at the instance of the State of Gujarat and others came up before us for hearing.

6 We took up the matter for hearing at 4:00 p.m. on video conferencing.

7 Initially, we were inclined to issue notice with a request to the learned Government Pleader to furnish one copy each of the Civil Application to the other learned counsel appearing in this Public Interest Litigation. The learned Advocate General and the learned Government Pleader both suggested that notice may be issued and one copy each of the Civil Application along with the accompanying annexures shall be furnished to the other learned counsel appearing in this litigation. However, taking into consideration the nature of the relief prayed for and also the fact that the issue of Civil Hospital has been raised by this Court on its own and as none of the learned counsel who are assisting this Court has raised this issue of Civil Hospital, we proceeded to look Page 4 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER into the Civil Application.

8 By this Civil Application, the State of Gujarat has prayed for the following reliefs:

"(A) Your Lordships may be pleased to pass suitable order in the captioned proceedings and more particularly with reference to the contents of paras 48 and 49 of the said order 22.05.2020 (Annexure­A hereto), so as to do complete justice in the matter, while taking into consideration the present day realities existing in the Civil Hospital at Ahmedabad.
(B) Your Lordships may be pleased to pass such other and further relief/s as may be deem fit, just and proper, in the facts and circumstances of the case."

9 This Civil Application appears to be a fall out of our order dated 22nd May 2020 passed in the Writ Petition (PIL) No.42 of 2020. It appears that the State of Gujarat is seeking some clarification with regard to the observations made in paras 48 and 49 respectively of our order dated 22nd May 2020. Paras 48 and 49 of our order dated 22nd May 2020 reads thus:

"48 CONDITIONS AT THE CIVIL HOSPITAL:
It is very distressing and painful to note that the condition prevailing, as on date, in the Civil Hospital, is pathetic. The patients admitted for the COVID­19 treatment are dying. The figures on record would indicate that out of total 625 deaths in Gujarat, 570 deaths have been recorded in the Ahmedabad City till 20th May 2020. Out of total 570 deaths, 351 deaths have been recorded in Ahmedabad. The Civil Hospital contributes to 62% of the total deaths.
Page 5 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
C/WPPIL/42/2020 IA ORDER We take notice of the fact that the Civil Hospital, Ahmedabad and the Sola Civil Hospital are run and managed by the Health Department, Government of Gujarat, whereas the SVP Hospital is run and managed by the Ahmedabad Municipal Corporation. We also take notice of the fact that the patients being brought to the Civil Hospital and the SVP Hospital are by and large from the same area, but, still, the mortality rate in the Civil Hospital is 13% as against 7% in the SVP Hospital. If we calculate weekly death, the Civil Hospital still contributes to highest death in most of the week during the last eight weeks.
It is very distressing to note that most of the patients in the Civil Hospital are dying after four days or more of the treatment. This indicates complete lack of critical care.
Page 6 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
C/WPPIL/42/2020 IA ORDER In the course of the discussion, we noted the following reasons of high mortality in the Civil Hospital, Ahmedabad:
a) There is inadequate patient care in the Civil Hospital.
b) Senior doctors do not visit the wards and throw the entire burden on the Resident doctors. In such circumstances, the decisions regarding treatment of critical patients get delayed and neglected in the Civil Hospital.
c) The Senior doctors are unable to control the ward boys and the sanitation staff and therefore, the health and hygiene is not being maintained in the Civil Hospital.
d) There is no single command and control structure in the Civil hospital.
e) There are 1200 Resident doctors in the Civil hospital as against 425 in the S.V.P. Hospital, yet the critical care is insufficient.
f) The patients history record is maintained manually in the Civil hospital. Therefore, change in the shift of doctors leads to discontinuity in the patient care.
g) The situation has not yet improved in the Civil Hospital past last two months, despite senior IAS officers like Pankaj Kumar, Milind Torwane and Jayanti Ravi have been appointed for the management of the Civil Hospital, Ahmedabad.

Today, just after we concluded the hearing, we received one anonymous letter from a resident doctor serving at the Ahmedabad Civil Hospital. Ordinarily, we should not take cognizance of such anonymous letters. However, the situation is so grave that we should not ignore the contents of the letter. The letter is very disturbing. It reads thus:

"Respected sir, I am a resident doctor, working in Civil hospital, Ahmedabad. I'm penning down this letter to inform you about some mismanagement happening here in 1200 bed hospital as well as in civil hospital Ahmedabad (Asia's biggest hospital called so far), treating almost 80% cases of COVID­19 positive patients of Gujarat. I too was detected CORONA +ve on May 2nd post which I was isolated in Marriott hotel since last 5 days. My report turned to be negative after 5 days ie on 7th May without any treatment because of my innate immune system and strict isolation.
Page 7 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
C/WPPIL/42/2020 IA ORDER Possibly, despite being corona +ve, I will be forcefully called to treat patients next week, along with other affected residents.
Following are the irregularities that have gone unnoticed by the higher administration.
**Here in 1200 bed hospital there are wards allotted amongst 60 patients. These patients are isolated from the world outside but not from each other. In case of COVID­ 19 it is possible that each and every patient might be having different viral load, so if no partition is made in between them, then these patients are never going to recover as they will encounter each other's viral load. In a ward of 60 patients only 3­4 patient are turned COVID ­ve after 10­12 days isolation and treatment and rest still remain COVID +ve just because they increase their viral load because of patient having bed beside them.
­There is no enough space maintained between cots allotted to patients and on the top of that, table fans are also given at every 2nd consecutive cot, helping spread of the virus even more.
** I got affected with COVID­19 working in non­COVID duty, as there was a time when LG hospital and almost 90% hospitals of Ahmedabad were shut, only CHA was treating the patients. Sir, we were having such a big patient load. Despite that, we were neither given PPE kit nor N 95 masks. Even proper gloves not available to conduct normal delivery. Excuses were given that all indent material is sent in 1200 bed hospital.
­8 residents from my department and 5 residents of my Unit were tested positive and we were criticized for getting our tests done.
­Since 5 days we almost more than 30 residents are here, isolated in hotel Marriott. No one from hospital management has bothered to at least call us for our condition.
­It is difficult to work in Non­COVID duty rather than to work in covid duty(where you have proper PPE kit).On 2nd may when these many residents came positive of same unit and department, the ideal way of approach would have been to test all remaining residents and trace their contacts.
Page 8 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
C/WPPIL/42/2020 IA ORDER Instead, they criticized us gave a strict warning that no residents will be tested even if they had contact history, residents will only be tested if they have temp>103°f, along with breathlessness.
­The hospital management is just concerned that if residents will get tested and if they turn out to be positive then who will work? No senior professors are coming for rounds or emergency. All patients are managed by junior residents only. The management is not taking action for residents, instead they are calling us cowards and kamchor. Which is so not the case especially when we are the ones risking the lives and doing all we can despite all the odds.
­They are not understanding that being COVID +ve, if we work with patients in Non­COVID duty then patients will get affected by the virus, instead of getting cured. On the day I was tested positive I conducted 3 Normal deliveries and one C­ section, and almost came in contact with 20 patient directly and their newborns. There has been no contact tracing done for the same. No authority has inquired about it.
­At the age of 25 nothing much will happen to me. I turned out to be negative within 5 days without any treatment but it is not same as for pregnant females and neonates. They are immune­compromised ie. if they will encounter the virus, they can be in big trouble.
­It is also happening that normal patients of our wards are tested COVID +ve after 2 days in Non­COVID ward. It has happened in surgery, ortho, uro department as far as I know,that patients are immediately shifted to COVID hospital but what about residents who treated them who were with patients since last 2 days???They are not even tested, let alone isolated.
­If the condition remains same in CHA , doctors working here will be super spreaders of COVID­19. It will not make sense for AMC to go for home to home survey when people will encounter the virus from hospital itself.
­Here almost 700 resident doctors are working, not even 10% of doctors are tested for covid, and we all stay in a common hostel, work with each other day and night. We are assuming already that if residents get tested, half of Page 9 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER the residents will turn to be positive. Sir, imagine the mayhem that's going to get caused. This is an urgent situation which demands urgent action.
­Already different teams of 60 doctors are called from outside Ahmedabad to work in COVID hospital. But there are still resident doctors and other old staff which is working here who may have gotten infected by now.
Our sincere request to please test all residents working here, otherwise Ahmedabad will never come out from COVID­19 as doctors themselves are knowingly/unknowingly the super spreaders.
­We have tried to make you aware of the ground realities which no doctor will accept on face since they are afraid of their reputation and career. We have tried to voice out in front of our HoDs also, but of no use.
With high hopes that you'll take strictest possible actions against this and save Ahmedabad and its people from this grave danger.
Thanking you, Resident Doctor, Ahmedabad Civil Hospital."

We are very sorry to state that the Civil Hospital, Ahmedabad, as on date, appears to be in an extremely bad shape. Ordinarily, the citizens hailing from a poor strata of society are being treated at the Civil Hospital. This does not mean that human life is not to be protected. Human life is extremely precious and it should not be allowed to be lost at a place like the Civil Hospital at Ahmedabad. We wonder, how many times the Health Minster of the State has visited the Civil Hospital at Ahmedabad so as to keep a watch or take stock of what is going on at the Civil Hospital. Does the Health Minister of the State of Gujarat has any idea about the problems which the patients, doctors, nursing staff and other employees are facing as on date? How many times the Health Minister has interacted with the Medical Officers and other staff members in person so as to understand their difficulties and problems? We wonder whether the Chief Secretary of the Health Department has any idea as to what is going on in the Civil Hospital? We wonder how many times the Chief Secretary of the Health Department has paid visit to the Civil Hospital? Is the State Government aware of the hard fact that the patients at the Civil Hospital are dying because of lack of adequate number of ventilators?

Page 10 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020

C/WPPIL/42/2020 IA ORDER How does the State Government propose to tackle this problem of ventilators?

As we said earlier that the Civil Hospital is meant to treat the patients. However, it appears that as on date, it is as good as dungeon. May be even worst then a dungeon. Unfortunately, the poor and helpless patients have no option.

In such circumstances referred to above, we propose to issue the following directions. We are very serious on this particular issue. We expect the State Government also to take up this issue very seriously and revert to us on the next date of hearing with some positive feedback. If we are not convinced with the report of the State Government, then we shall be compelled to have a video conferencing with all the doctors at the Civil Hospital so as to ascertain from them as to what are the difficulties, problems, etc. We issue the following directions:

(i) The doctors, who are not performing in the Civil Hospital, should be immediately transferred to other districts. There are large number of senior and experienced Doctors who are ready and willing to render better services in the Civil Hospitals from the other districts.
(ii) The Class III & IV Union should be dealt with strictly.
(iii) The working conditions of the resident doctors should be improved.
(iv) The accountability of senior officers who have failed to improve the health care in the Civil Hospital leading to massive loss of human lives should be fixed at the earliest.
(v) Number of ventilators and oxygen beds should be increased.
(vi) Punitive action should be taken against the Ward Boys who just leave the patients unattended (One oxygen support patient recently died on a toilet seat and the same was noticed after an hour simply because no ward boy followed him up.) It is brought to our notice that the problem of lack of adequate number of ventilators at the Civil Hospital can be taken care of by shifting the patients to : (1) Institute of Kidney Diseases (2) U.N. Mehta Institute of Cardiology. We are Page 11 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER informed that there are adequate number of ventilators with both these institutes. Adequate steps shall now be taken to admit the patients at these two institutes so that in case of emergency, the patients can be put on ventilator.

49 We are in receipt of a report purported to have been prepared by a responsible medical officer, Civil Hospital, Ahmedabad. This report is with regard to the grievances voiced at the COVID­19 Hospitals, Ahmedabad. The report talks about the issues, the current practice and has also provided the solution to deal with the issue. The report reads thus:

Seri            Issue              Current practice              Solution
al
1      Leadership at the He has miserably                 A     competent    and
       level of    medicine failed to deliver in          cooperative Leader is
       department (H.0.D.) the      interest    of        required at times of
                            patients'                     National     emergency
                            management        and         like Covid­19 specially
                            departmental Work,            when Ahmedabad is
                            Force Management.             hotspot.
                            Multiple complaints
                            by resident doctors
                            regarding a variety of
                            issues have fallen on
                            deaf ear since last 1
                            month.
2      There is very much        Currently it takes 4­5   They should be made
       Shortage of Essential     hours to get such        immediately available
       Medications        like   medicines from main      in adequate supply so
       Insulin,     Labetalol,   hospital building and    that patient care won't
       Noradrenaline,            by the time medicine     be compromised just
       Adr3enaline,      Anti­   arrives, we are losing   due to logistics
       Hypertensives,            the    patient     who
       Streptokinase,            actually needs it).
       Urobags,      Catheter,
       Ryle Tubes at 1200
       bed hospital. All these
       are essential and
       lifesaving drugs.
3      Most of the deaths        Mostly      due    to    Immediate
       occurring in hospitals    unavailability     of    availabilities of these
       are due to Non­Covid      medicines, supporting    facilities         and
       Comorbidities             staff like dialysis      medications        and
                                 technicians,     ECG     equipment
                                 technicians etc.



                                     Page 12 of 58

                                                               Downloaded on : Tue May 26 20:32:12 IST 2020
       C/WPPIL/42/2020                                               IA ORDER



4   Unit system instead of Currently, medicine           Single team should be
    TEAM Approach.         department         has        made      instead   of
                           continued its UNIT            different unit. UNIT
                           system     and     not        system     should   be
                           working as single             abolished         with
                           dedicated team. This          immediate effect
                           leads to discontinuity
                           of             patient
                           management        and
                           unnecessary
                           exposure. For E.g.
                           Those     who      are
                           working in non Covid
                           areas are forced to go
                           to COVID positive
                           ward just to collect
                           information.     They
                           are at high risk of
                           infecting non covid
                           patients.
5   Disparity            in   Currently,      patients   Concise       treatment
    management           of   are treated as per         protocol      of     the
    patients due to lack of   individual faculties'      institution is the need
    INSTITUTE SPECIFIC        clinical decision          of the hour. Disparity
    TREATMENT Protocol                                   can be avoided if
    for COVID­19                                         SINGLE      UNIT/TEAM
                                                         approach is adopted. It
                                                         will result in efficient
                                                         management          and
                                                         improved out come and
                                                         decreased mortality
6   Accountability    for Currently respective           Single team approach
    deaths and discharges unit is accountable            and accountability of
                          for    deaths     and          death and discharge
                          discharges. It results         should be made on
                          in        unnecessary          Faculty on call. It will
                          exposure .                     result     in     better
                                                         coordination        and
                                                         management




                                   Page 13 of 58

                                                              Downloaded on : Tue May 26 20:32:12 IST 2020
        C/WPPIL/42/2020                                               IA ORDER



7    Handling     of     blood Samples taken at           This             basic
     samples                   COVlD­19 hospitals         machines(Which     are
                               are transported to         available in multiple
                               laboratory facilities      no. in hospital, like
                               available at routine       RTPCR, CBC, RFT, LFT)
                               hospital. This results     should be shifted to
                               in unnecessary delay       1200 ward. It will
                               in          processing     result      in  quick
                               ,degradation        of     reports,better patient
                               samples by the time        management.
                               they      reach     to
                               laboratory

8    Lack      of    swab      Currently it took so       Swab        co­ordinator
     coordination     and      much time in this          should be kept at least
     unnecessary clerical      clerical work that         on every floor who will
     work by doctors           actual        patient      maintain      a    swab
                               management                 calender and liaison
                               not happening (800         with the ENT and
                               patients meed to           MICROBIOLOGY
                               decide whose swab          department for sending
                               will go etc)               scheduled swabs
9    Computer and printer Only 1 computer                 One computer with
                          with printer available          printer in operational
                          in whole Covid­19               condition is required in
                          hospital      amongst           each ward so that
                          1200 patients to                Logistic     can      be
                          check          reports          minimized and reports
                                                          can be retrieve asap
10   Blood banking             There        is      no    Streamlined procedure
                               streamlined                for patients requiring
                               procedure            for   emergency       blood
                               patients      requiring    transfusion. It will
                               emergency         blood    result in saving lives
                               transfusion. It results
                               in        delay       in
                               transfusion and loss
                               of lives. (Like patient
                               with 4 Hb not getting
                               timely      transfusion
                               due      to     complex
                               mechanism,resulting
                               in death)




                                    Page 14 of 58

                                                               Downloaded on : Tue May 26 20:32:12 IST 2020
        C/WPPIL/42/2020                                             IA ORDER



11   ICU management          Currently      nursing    Needs trained nursing

staff to patient ration and other class IV staff.

is very less,it results As relatives are not in mismanagement of allowed a 3:1 ratio of critically ill patient patients to nursing staff Mortalities are is required. Crittically maximum in ICU ill patient require where these patient utmost nursing requires better care,which may result monitoring in improved out come 12 Files and medical Files of expired Need immediate records of expired patients of covid­19 stoppage of this patients of Covid­19 are being transferred practice as it can infect to main hospital on others including non instructions of faculty covid patients. Also because they don't single UNlT/Team want to go there to approach will itself will see files. It acts as result in stoppage of fomite this practice.

13 Safety measures for General ward patient N95 mask should be General ward staff can turn out to be made available in (In non Covid area) positive. There are no general wards as well.

                         safety       measures         (This is in practice at
                         currently    available        AIIMS)
                         for staff including
                         doctors

14   Unsanitised     Doffing It is seen that area      There is a need for
     area                    which has highest         absolute Sanitization of
                             risk    of    getting     donning and doffing
                             exposure are very         area
                             badly sanitized and
                             are in unhygienic
                             condition




                                  Page 15 of 58

                                                             Downloaded on : Tue May 26 20:32:12 IST 2020
        C/WPPIL/42/2020                                              IA ORDER



15   Transportation    in     There is absolutely no    Centralized system is
     between     COVlD­19     coordination     while    needed for the better
     hospital(Internal        transferring patients     management         of
     transportation)          inside 1200 bad           transportation     of
                              ward. Many a times        patients
                              it has been noticed
                              that       designated
                              WAITING           area
                              become       housefull
                              creating chaos
16   Food      and      other Doctors are currently     Doctors should only be
     logistics of patients    being                     responsible for medical
                              held responsible for      management           of
                              meals,water      and      patients and dietician
                              other Logistic issues     and     other   worker
                              of patients.              should take care of
                                                        other things like food
                                                        and water
17   Training of medical Currently,those who            They should be trained
     staff               are not of MEDICINE            for basics like PPE
                         department       being         donníng and Doffing,
                         trained for things like        SP02        monitoring
                         ventilator etc.                BP,RBS etc.(Training
                                                        can be provided by
                                                        medicine residents who
                                                        knows better what to
                                                        be taken care of)
18   Disposition         of Due to lack of class Deceased patient need
     deceased               IV staff dead bodies to   be      transported
                            Iying    for    hours immediately
                            in ICU, unnecessarily
                            occupying cots.
19   Regarding                Majorities of faculties   Ensure                the
     backstepping        of   in this institute don't   accountability       and
     experienced     higher   perform             the   increase the workforce
     authorities         in   minimum        expected   (if Required) of on duty
     discharging      their   duty of them i.e.         facilities   at    Covid
     duties       towards     Taking Rounds which       Hospital which will
     patients admitted at     ultimately lead to        REDUCE the mortality
     Covid Hospital.          mortality of patients.    of patients.




                                   Page 16 of 58

                                                              Downloaded on : Tue May 26 20:32:12 IST 2020
         C/WPPIL/42/2020                                              IA ORDER



 20   Unforgivable              COVID          positive   Demarcation         of
      inhuman        attitude   resident doctors have     dedicated wards and
      evident              by   been kept stranded        faculties and protocol
      indifference        and   for long hours in         based     testing and
      carelessness shown by     spite of high grade       treatment for resident
      higher      authorities   fever owing to the        doctors.
      towards resident who      indecisiveness     and
      turn positive while       lack      of     prior
      treating         Covid    preparation          of
      Patients.                 management
                                regarding treatment
                                of resident doctors.
 21   Indifference of higher    Almost all resident Proper Hygienic food
      authorities towards       doctors          being and water supply to be
      the issue of non          dependent on tiffin provided
      availability of Food to   services   and      pg
      resident doctors          canteen for their food
                                , suffer a lot in
                                current days owing to
                                lockdown           and
                                withdrawal of all of
                                these          service
                                providers
 22   Medicine residents,
      the One who are
      suppose to be in the
      front line in the
      decision making in
      treatment          of
      critical!   patients,
      are being used for
      nothing           but
      coordination       of
      nursing staff and
      class 4 workers .




10    For the sake of convenience, we may also quote para 50 of our

order dated 22nd May 2020, which reads thus:

"50 At this stage, we may clarify that there is no authenticity of the above referred report. However, at the same time, we take notice of the Page 17 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER fact that the report contains very important elements. In such circumstances, we direct the following three responsible medical officers to look into the various aspects referred to in the aforesaid report and revert to us:
[1] Dr. Ami Parikh, Head of the General Medicines, SVP Hospital, Ahmedabad.
[2] Dr. Advait Thakore, Head of the Emergency Medicines at the SVP Hospital, Ahmedabad.
[3] Dr. Bipin Amin, Professor (Medicines) at the Civil Hospital, Ahmedabad."

11 The endevour on the part of the State Government is to demonstrate before us that the condition of the Civil Hospital is not as pathetic as what has been portrayed by this Court in paras 48 and 49 respectively. In other words, by this Civil Application, the State of Gujarat seeks to place on record the true and correct facts as regards the administration, functioning and the general condition prevailing as on date in the Civil Hospital at Ahmedabad. Since the averments made in the Civil Application are on oath, we quote the entire Civil Application as under:

"IN THE HIGH COURT OF GUJARAT AT AHMEDABAD Dist. Ahmedabad CIVIL APPLICATION No. OF 2020 IN WRIT PETITION (PIL) (SUO MOTU) No.42 OF 2020
1. State of Gujarat through Chief Secretary, Government of Gujarat, Page 18 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER Gandhinagar
2. Principal Secretary Department of Medical Health and Family Welfare, Government of Gujarat, Gandhinagar
3. Principal Secretary Legal Department, Government of Gujarat, Gandhinagar ... Applicants (Orig. Respondents) Versus Suo Motu Notice to be served through the Registrar General High Court of Gujarat, Sola, Ahmedabad ...
Opponent (Orig. Petitioner) Application seeking clarification / review / modification and further orders in respect of paras 48 and 49 of the order dated 22.05.2020 To The Hon'ble Chief Justice and other Hon'ble Judges of the High Court of Gujarat at Ahmedabad The humble application of the applicants abovenamed:
MOST RESPECTFULLY SHEWETH THAT:
1. The applicants abovenamed are the original respondents in the captioned proceedings taken up suo motu by this Hon'ble Court in the wake of the pandemic of COVID­19. This Hon'ble Court has passed various orders from time to time considering the exigencies of the situation and on every occasion, this Hon'ble Court, while showing a great degree of sensitivity and concern for combating the evil of Covid­19, has directed the adoption of various measures by the State Authorities, as well as, has appreciated the efforts put in by the State Government and its authorities in that behalf for which, the applicants remain ever grateful. One such order passed by this Hon'ble Court is order dated 22.05.2020, a copy Page 19 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER whereof is annexed hereto and marked as Annexure­A. As aforesaid, the present application seeks indulgence of this Hon'ble Court to pass a suitable order, more particularly, with reference to what is stated in paras 48 and 49 of the order, in view of what is stated hereinbelow. Pertinently, the direction issued by this Hon'ble Court in para 50 of the said order as regards the report to be submitted by a committee of three doctors is being complied with. That apart, each of the directions contained in para 60 of the said order also stands complied with fully as of today, as explained in detail hereinafter.
2. It is respectfully stated that the contents of paras 48 and 49 of the said order do not reflect the reality of the day. Both these paragraphs proceed on the basis of an anonymous letter from a Resident Doctor serving at Ahmedabad Civil Hospital coupled with a report of some Medical Officer, Civil Hospital, which have been doing the rounds on social media, seeking to depict very gloomy, pathetic and distressing picture of the conditions prevailing at the Civil Hospital. Significantly, the said anonymous letter of the Resident Doctor coupled with some report of the Medical Officer relates to the 1st week of May, 2020. The scenario since then has totally changed, multitude of steps have been taken administratively, clinically etc which are required to be taken into consideration. If the State authorities had been given opportunity to place on record the present day realities of the Civil Hospital, this Hon'ble Court would have had no occasion to observe as indicated in paras 48 and 49 of the said order.
3. In furtherance to the above, it is submitted that in para 50 of the said order, this Hon'ble Court has in fact observed that 'there is no authenticity of the above referred report', however, while doing so, this Hon'ble Court directed the constitution of a Committee of three responsible medical officers to look into various aspects referred to in the said report and revert back to this Hon'ble Court. For ready reference, para 50 of the said order is set out hereunder:
"50. At this stage, we may clarify that there is no authenticity of the above referred report. However, at the same time, we take notice of the fact that the report contains very important elements. In such circumstances, we direct the following three responsible medical officers to look into the various aspects referred to in the aforesaid report and revert to us:
[1] Dr. Ami Parikh, Head of the General Medicines, SVP Hospital, Ahmedabad.
[2] Dr. Advait Thakore, Head of the Emergency Medicines at the SVP Hospital, Ahmedabad.
Page 20 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
   C/WPPIL/42/2020                                           IA ORDER



       [3]     Dr. Bipin Amin, Professor (Medicines) at the Civil
               Hospital, Ahmedabad."

The aforesaid direction, as regards the report of the Committee as mandated by this Hon'ble Court, to the best of the information of the Applicants, is in the process of being complied with, in as much as, the said committee is in the process of finalizing and submitting its report to this Hon'ble Court. Hence, the Applicants herein crave leave of this Hon'ble Court to refer to and rely upon the said report, as and when submitted. The said report would also reflect the true scenario and enable this Hon'ble Court to access the factual assertions made in the present applications in juxtaposition with the contents of the said report.
This apart, each of the directions of this Hon'ble Court as contained in para 60 of the said order has already stood complied with, as indicated herein below.
4. In view of the facts stated herinbelow, the applicants have prayed that this Hon'ble Court be kind enough to clarify that the following observations of this Hon'ble Court at pages 95 and 96 of the said order, based upon the anonymous letter of the Resident Doctor and the anonymous report of the Medical Officer of the Civil Hospital, do not reflect the true picture of the ground realities:
"We are very sorry to state that the Civil Hospital, Ahmedabad, as on date, appears to be in an extremely bad shape. Ordinarily, the citizens hailing from a poor strata of society are being treated at the Civil Hospital. This does not mean that human life is not to be protected. Human life is extremely precious and it should not be allowed to be lost at a place like the Civil Hospital at Ahmedabad. We wonder, how many times the Health Minister of the State has visited the Civil Hospital at Ahmedabad so as to keep a watch or take stock of what is going on at the Civil Hospital. Does the Health Minister of the State of Gujarat has any idea about the problems which the patients, doctors, nursing staff and other employees are facing as on date? How many times the Health Minister has interacted with the Medical Officers and other staff members in person so as to understand their difficulties and problems? We wonder whether the Chief Secretary of the Health Department has any idea as to what is going on in the Civil Hospital? We wonder how many times the Chief Secretary of the Health Department has paid visit to the Civil Hospital? Is the State Government aware of the hard fact that the patients at the Civil Hospital are Page 21 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER dying because of lack of adequate number of ventilators? How does the State Government propose to tackle this problem of ventilators?
As we said earlier that the Civil Hospital is meant to treat the patients. However, it appears that as on date, it is as good as dungeon. ..."

5. This Hon'ble Court, vide order dated 14.05.2020, had noted the submissions made by various applicants and sought response from the State Government with regard to the same particularly relating to the safe passage of migrant workers, involvement of private hospitals in treating patients, utilization of RERA funds, testing discharge policies and various other issues. In response to the same, a detailed report dated 22.05.2020 was furnished which has been taken note of by this Hon'ble Court.

6. Noticeably, at no stage had the issue with regard to the conditions alleged to prevail at the Civil Hospital, Ahmedabad as referred to in the anonymous letter of the Resident Doctor and the anonymous report of the Medical Officer of the Civil Hospital been brought to the notice of the State Government. Had an opportunity been offered to respond to the same, true and correct picture with authentic corroborative material could have been placed on record to amply satisfy this Hon'ble Court that the facts stated in the said report presently are not only non­existent but falsified in the present scenario.

7. It appears that this Hon'ble Court has prima facie assumed on the basis of the aforesaid two documents that there are various areas where the Civil Hospital, Ahmedabad lacks in providing required facilities, including timely medication, availability of doctors and adequate number of ventilators. Consequently, this Hon'ble Court has directed that steps shall now be taken to admit patients at the Institute of Kidney Disease and U.N. Mehta Institute of Cardiology.

8. The Civil Hospital, Ahmedabad being referred to in the order is not the old Civil Hospital as was popularly known, but is the hospital housed in new building inaugurated in the month of March 2019 as a super­ specialty hospital, called 'Obstetrics & Gynecology, Pediatrics, Pediatric Surgery, Gastroenterology, Endocrinology, Urology'. It is this brand new hospital, which came to be dedicated only for the purpose of COVID­19 with effect from 1st week of April, 2020. For facilitating in the treatment of the pandemic, as a dedicated COVID­19 hospital, the whole of the existing 1,200 bed super­specialty hospital, came to be re­located in the old building so as to see that all the 1,200 beds of new Civil Hospital are utilized only for the purpose of treating patients suffering from COVID­19.

Page 22 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020

C/WPPIL/42/2020 IA ORDER It is pertinent to note that during the course of the aforesaid process, Hon'ble Deputy Chief Minister who also looks after the portfolio of health, has so far visited the said Civil Hospital at Ahmedabad 5 times between 21.03.2020 till 22.05.2020, for inspection of the facilities and review of the amenities offered to the patients as well as the clinical and medical treatment offered to the patients. Similarly, Principal Secretary (Health), Dr.Jayanti Ravi has so far visited the said Civil Hospital at Ahmedabad, as many as 20 times for various purposes for better administration of the Civil Hospital as a whole.

Now, in order to show the present day realities of this Civil Hospital, Ahmedabad, the applicants propose to set out hereunder various details, which clearly show that the above referred anonymous letter and the anonymous report do not bear the testimony of present day realities:

I. Re: Structural set up of the Hospital:
Online details readily furnish the available picture of the present structural set up with certain essential articles.
(i)     Total number of beds                         :       1,200
(ii)    Total number of COVID wards                  :       25
(iii) Distance between 2 beds in COVID­19 wards : 6 ft. as per ICMR guidelines
(iv) Total number of ICU beds : 221
(v) Total number of availability of operational ventilators in usage : 180
(vi) Total number of standard PPE kits already supplied : 1,10,625
(vii) Total number of N­95 mask already supplied : 1,40,810
(viii) Total number of triple layer mask already supplied : 6,28,800
(ix) Total number of general toilets : 672 Note:
(a) Two photographs showing the outer façade and the main entrance of the Civil Hospital, Ahmedabad are annexed hereto and collectively marked as Annexure­B (colly.).
(b) 22 photographs of some wards and other facilities are produced hereto and collectively marked as Annexure­C (colly.), showing the latest physical position thereof in the Page 23 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER Civil Hospital.
(c) The said Civil Hospital, Ahmedabad is completely isolated and hence, food is being served to the patients by catering from star hotel, viz. Silver Cloud Hotel, which is of good quality and quantity. The patients are provided required food supplements 8 times a day as advised by Qualified Dieticians engaged for meeting with special service needs of patients suffering from diabetes, blood pressure, etc. Herbal tea with traditional spice ingredients is provided to all willing patients, which consist of cinnamon, black pepper, raisin, powdered ginger, tulsi, mint, jiggery and lime. This traditional concoction is effective as an immunity booster.
(d) A few photographs of the general toilets are annexed herewith and marked as Annexure­D (colly.).
II.     Re:    Manpower position on duty:

(i)     Total number of Ward Boys                            :        650
(ii)    Total number of Ward Boys per Ward                   :        16 per ICU ward
                                                                      per shift. 10 per
                                                                      normal ward per
                                                                      shift.
(iii)   Total number of Nurses                               :        365
(iv)    Total number of Nurses per Ward                      :        1 nurse per 3
                                                                      beds in ICU
                                                                      wards, 1 nurse
                                                                      per 15 beds in
                                                                      normal wards.

(v)     Total number of ECG Technicians                      :        6
(vi)    Total number of Dialysis Technicians                 :        6
(vii)   Total number of Resident Doctors
        (24x7)                                           :   194

(viii) Total number of Anesthetists (24x7)                   :        11 Professors
                                                                      and Assistant
                                                                      Professors and
                                                                      52 Resident
                                                                      Anesthetists
(ix)    Total number of Pulmonologists in the hospital       :        5
(x)     Total number of Critical Care Specialists
        in the hospital                                      :        11

(xi)    Total number of Senior Doctors in the hospital       :        62




                                         Page 24 of 58

                                                                 Downloaded on : Tue May 26 20:32:12 IST 2020
               C/WPPIL/42/2020                                            IA ORDER



(xii) Number of rounds per day per ward by Pulmonologists : 2
(xiii) Number of rounds per day per ward by Critical Care Specialists : 1
(xiv) Number of rounds per day per ward by Senior Doctors : 3 Note:
(a) A list indicating the names of Anesthetists on duty in the hospital is annexed hereto and marked as Annexure­E.
(b) A list indicating the names of Pulmonologists / Critical Care Specialists / Senior Doctors on duty in the hospital is annexed hereto and marked as Annexure­F. III. Re: Introduction of the orientation given to ward boys and nurses:
Class­III and Class­IV employees engaged in the Civil Hospital have been provided orientation by Senior Doctors to infuse the following elements in the environment of the said hospital:
(i) The Additional Medical Superintendents, Dr.Rajanish Patel and Dr.Rakesh Joshi, conduct motivational briefing to the staff, who are manning the COVID hospital. Before starting commencing their daily tasks, motivational briefing are daily undertaken for a period of 10 to 15 minutes, to boost their morale. Teachings with regard to the general importance of personal hygiene and hand wash methods (duty with safety), guidance on how to take care of patients, benevolent behaviour and soft communication skills to deal with patients and patients relatives are a part of the daily routine briefings. Daily ritual of war­cry "Harega Covid, Jitega Gujarat" are also carried out.
(ii) A team of psychiatrists under leadership of Dr. Minakshi Parikh, Professor and Head, conducts counselling sessions, for the Class IV staff and Nursing staff members which includes lectures on mental health and stress relaxation for about 250 staff members followed by relaxation exercise. Display of information videos for mental health awareness is also done. They assist them by tele­counselling and there is an ongoing hand holding and confidence building exercise. Mentoring is continuously provided to all cadres as per need and on individual basis, if required.
Page 25 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
    C/WPPIL/42/2020                                           IA ORDER



IV.     Re:     Introduction of new arrangements:

(i)     Call Centre:
COVID­19 is very difficult situation. Infection control protocol of COVID­19 does not permit relatives to be with the patient. This puts lots of limitations in taking care of patients as well as communicating the same to the relatives of the patients. In order to give required information of the patient as per the Hospital Management Information System, to their relatives, a call center has been established in Gandhinagar. Patient's relatives are called from the call center and they are given updates on the patient's health. Feedback is obtained from the patient's relative and the same is acted upon at the Civil Hospital. Since the start of the call center from 23rd May 2020, number of calls made are 2432.
(ii) Complaint Desk:
Considering the limitation that relatives cannot accompany COVID patients, a separate dome with more than 200 bed capacity has been set up for the relatives of the patients. Bedding and food facility is given to more than 200 persons daily. Help desk has been established for information sharing and resolving queries. Video calling facility has been established so that relatives can interact with the patients.
(iii) Arrangement to attend complaint immediately:
All complaints received at the helpdesk and through the call center are registered in the Hospital Management Information System. These complaints are communicated though the command and control center, which has been established in the COVID­19 hospital. Complaint is followed up till it is closed satisfactorily.
(iv) Installation of CC TV Camera:
1,200 bedded hospital is equipped with Closed Circuit Camera Network in order to ensure effective management. COVID Hospital entrance, OPD, Patient receiving area, ward lobbies, ICU nursing stations, bio­medical waste area are covered.
(v) Monitor Room in Gandhinagar:
Command and control center has been established in Gandhinagar as a part of Hon'ble Chief Minister's Dash Board to facilitate the monitoring of all the activities, clinical as well as other services at Page 26 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER the Civil Hospital, Ahmedabad. It also manages feedback and complaints from the patients and their relatives. A few photographs showing the said Monitor Board, Gandhinagar, are annexed hereto and collectively marked as Annexure­G (colly.).
(vi) Arrangement for quick supply:
Stock of at least 10 days is always maintained at the store of the Civil Hospital for all medicines, protective equipment and other consumables. Daily stock use of all consumables is maintained. Used stock is recouped every after 2­3 days and the balance of at least 10 days is constantly maintained.
(vii) Treatment in new hospitals:
(a) U.N. Mehta Cardiac Institute : 41 beds were already dedicated for COVID patient treatment. Considering the emergency U.N. Mehta Cardiac Institute has offered 228 more beds (in addition to 41 COVID beds) for the treatment of COVID patients. This additional facility will be available from 25.05.2020.
(b) Institute of Kidney Diseases and Research Centre : IKRDC has offered 202 dedicated beds for the treatment of COVID patients. This facility is in operation since 13.05.2020.
(c) Gujarat Cancer Research Institute : 262 beds have been made available in GCRI Hospital. This facility has been made operational from 30.04.2020.
(viii) There is nothing like COVID disease hospital with good infrastructure and ample staff lying idle, as referred to in para 53 of the judgment.
(ix) So far as ESIC Hospital, situated at Bapunagar having facility of 56 beds is concerned, the State authorities have started utilising the same for treating COVID­19 patients. However, Nagari Eye Hospital and MNJ Eye Hospital at Civil Hospital Campus have not been similarly put to the use for treating COVID­19 patients, only with a view to keep the said two hospitals confined exclusively to eye treatment particularly for the aged. This is also because of, the present position with regard to the number of available COVID beds for treating COVID­19 patients, as indicated hereinbelow,:
(a) 1,200 beds : Civil Hospital, Ahmedabad;
(b) 269 beds : U.N. Mehta Cardiac Institute;
Page 27 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
      C/WPPIL/42/2020                                            IA ORDER



          (c)     202 beds      :       Institute of Kidney Disease and
                                        Research Centre;

          (d)     262 beds      :       Gujarat Cancer Research Institute;
          (e)     450 beds      :       Sola Civil Hospital;
          (f)     850 beds      :       SVP Hospital, Paldi.

V.        Re: Number of Death and Mortality Rate:

(i)    Following comparative statement of deaths in Civil Hospital,
Ahmedabad clearly suggests that number of deaths due to COVID and other disease in the year 2020, is less than the number of deaths having taken place in the year 2019, when there was no COVID:
      Month                                     Year
                         2019                            2020
                                                   (Including COVID
                                                        Deaths)

      March               854                  725
      April               767                  573
       May                787                  459 (upto 20th May)
         Total           2408               1757

(ii)     While comparing the State of Gujarat with countries like Italy and
France, the population of which is similar and where the available medical facilities are very much superior to that available in the State, yet the rise in number of COVID­19 cases has been substantially slow in the State as compared to the said countries. Similarly, the number of deaths has been substantially less in Gujarat as compared to Italy and France. A copy of graphs depicting the aforesaid trend in the matter of number of COVID­19 cases as well as number of deaths in the State on one hand and in the countries like Italy and France, on the other, is annexed hereto and collectively marked as Annexure­H (colly.).
(iii) For commenting upon the aforesaid aspect Civil Hospital cannot be compared with the SVP Hospital, owing to the following reasons:
(a) On an average in a week, 62% of critical patients are given admission and treated in the Civil Hospital, Ahmedabad, as against 6% being admitted in SVP Hospital, Paldi.
(b) Patients to Civil Hospital mainly come from 11 containment zones, majority of which are within the walled city, where the viral load is very high as compared to the patients coming from middle income group residing in the eastern part of the City, i.e. in or around Paldi (outside the walled city).
Page 28 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
C/WPPIL/42/2020 IA ORDER The aforesaid distinguishing features between Civil Hospital, Ahmedabad, on one hand and SVP Hospital, Paldi, are very clearly borne out from the statement titled "Cumulative Report­12 MN 16/05/20 to 12 MN of 2222/05/20", which is annexed hereto and marked as Annexure­I.
(c) It is interesting to note that in SVP Hospital, there are only 153 critical beds, out of 850 COVID beds, whereas in Civil Hospital, Ahmedabad, there are as many as 496 critical beds, out of, in all, 1,200 COVID beds. This shows that the Civil Hospital, Ahmedabad admits proportionally more number of critical patients, out of total admitted patients, as compared to SVP Hospital, automatically further increasing the fatality.
(iv) With reference to prima facie observation of this Hon'ble Court at page 92 of the order to the effect that 'the patients in Civil Hospital are dying after 4 days or more of the treatment' as depicted in the graph in the bottom of the said page. A leading Infectious Diseases Expert of Ahmedabad, Dr. Atul Patel as under, explains this:
"The clinical spectrum of COVID­19 varies from asymptomatic or pauci symptomatic forms to clinical conditions characterized by respiratory failure that necessitates mechanical ventilation and support in an intensive care unit, to multiorgan and systemic manifestations in terms of sepsis, septic shock, and multiple organ dysfunction syndromes (MODS).
Acute respiratory distress syndrome (ARDS) is the major complication in patients with severe disease and can manifest shortly after the onset of dyspnea. Some patients with severe COVID­19 have laboratory evidence of an exuberant inflammatory response, similar to cytokine release syndrome, with persistent fevers, elevated inflammatory markers and elevated proinflammatory cytokines; these laboratory abnormalities have been associated with critical and fatal illness.
Among patients who developed severe disease, the medium time to dyspnea ranged from 5 to 8 days, the median time to acute respiratory distress syndrome (ARDS) ranged from 8 to 12 days, and the median time to ICU admission ranged from 10 to 12 days. These time periods are from the day of symptom to disease progression. Those cases who get admitted late may be already in the second week of their symptoms. Clinicians should be aware of the potential for Page 29 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER some patients to rapidly deteriorate one week after illness onset."

Pertinently, an article from Washington Post and another article from healthline.com, copies whereof are annexed hereto and collectively marked as Annexure­J (colly.), corroborate the factum of sudden worsening of COVID patient's condition after 4 days or more of the treatment.

9. This Hon'ble Court in para 47 is pleased to note a list of 8 hospitals which have yet not been recognized by the Ahmedabad Municipal Corporation for COVID treatment. Out of these 8 hospitals, 5 have consented to treat COVID patients as and when it is required. The other 3 have been intimated to convey their consent viz. Zydus Hospital, K.D. Hospital and Asia Colombia Hospital. The rates of private hospitals for COVID treatment notified by AMC are being re­negotiated and soon shall be duly intimated.

10. It needs to be appreciated that even during the time when the above referred anonymous letter and the report came into circulation in the 1st week of May, 2020, in the social media, the same were not presenting true and correct facts. It is also required to be appreciated that even though all the above referred arrangements came into being whereby the entire Civil Hospital, Ahmedabad came to be revamped, the State Government requested the Government of India to depute top Specialist Doctors of the country viz. (i) Dr. Randeep Guleria, Director, AIIMs; (ii) Dr. Rajesh Chawla of Apollo, New Delhi; and (iii) Dr. Rohit Pandit, Pulmonologist of Mulund, Mumbai to visit the Civil Hospital in particular and other dedicated COVID­19 hospitals and to interact with patients treating doctors and medical teams working in all the dedicated hospitals. This was an honest and sincere endeavour on the part of the State Government to boost the efforts of administration, doctors, health workers, etc. and to gain valuable inputs to serve the patients with the best of care.

11. Apropos the aforesaid request of the State Government, two eminent doctors / experts of the country viz. (i) Dr. Randeep Guleria, Director, AIIMS, New Delhi; and (ii) Dr. Manish Soneja, Professor, AIIMS, New Delhi visited the Civil Hospital, Ahmedabad on 09.05.2020. Pertinently, both the doctors were fully satisfied about the existing infrastructure, facilities, treatment to the patients, etc. being available in the Civil Hospital, Ahmedabad, after having interacted with Faculty Members, Residents, Para­Medical Staff Members and Nursing Staff. This aspect of the matter is borne out from the utterances of Dr. Randeep Guleria, Director, AIIMs, New Delhi during the course of press conference held on 09.05.2020 itself to the following effect:

"... ... ... Creation of state­of­the­art COVID­19 hospital at Civil Hospital, Ahmedabad in a very short span of Page 30 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER time, deserves sincere commendations and that all the health workers in the said hospital are doing wonderful job as per international protocols, infection control and solidarity trials and assessments...."

The applicants herein crave leave to present the authentic transcript of the press conference for the kind perusal of this Hon'ble Court, if required.

12. As regards the twenty directions given by this Hon'ble Court in para 60 of the order, it is stated that the same have already stood complied with as demonstrated hereinbelow while dealing with each of the said directions vis­a­vis compliance thereof in seriatim 12.1Direction No.1 reads as under:

"[1] One ambulance with all facilities should be parked/stationed permanently at the Hotel quarantine centre so that if there is an emergency in the quarantine centre, the patient can immediately be rushed to the nearest hospital."

In this behalf it is stated that the State Government has made available two 108 ambulances which are exclusively reserved for attending to the patients in the quarantine centre/hotel to be able to rush any of the said patients therein to the nearest hospital, should there be an escalation in the severity of their medical condition. A copy of the Order issued by Additional Director, Medical Services dated 24th May 2020, is herein annexed and marked as Annexure­K. 12.2 Direction No.2 reads as under:

"[2] The expression of interest can be called from such local physicians area wise in the state, and accordingly, a list be prepared. Such physicians can serve in the wards and hospitals and also at the quarantine centres which are overcrowded and falling within the containment zones."

In this behalf it is stated that as early as 9 th April, 2020, a special video conference was held with office bearers of the Indian Medical Association at the State Level, as well as, leading doctors of the medical fraternity across all the Districts of the State, which was chaired by the Hon'ble Chief Minister. The same was attended by the Hon'ble Health Minister and Senior Officers of the Health Department of the State. Consequent to this, on a daily basis, there has been an audio call of about twenty minute duration being held with the Senior Members of the Medical fraternity, which includes (i) Dr. Chandresh Zardos, State President of IMA, Gujarat;

Page 31 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020

C/WPPIL/42/2020 IA ORDER

(ii) Dr. Ketan Desai; (iii) Dr. Atul Patel (leading infectious disease expert);

(iv) Dr. R.K. Patel (Director of U.N. Mehta Institute of Cardiology; (v) Dr. Atul Pandya (Former office bearer of National IMA); (vi) Dr. Anil Nayak (Vice­Chancellor of the North Gujarat University; (vii) Dr. Mona Desai (President of Ahmedabad Medical Association). It is with the efforts and inputs of the aforesaid individuals that the State Government has been able to enlist over twenty top pulmonologist, critical care specialists, intensivist and such specialist from leading private hospitals of the City to come to the dedicated COVID Hospital at the Civil Hospital campus on a daily basis since 5th May, 2020, and offer their consultation on an average of 2­3 hours taking rounds of the wards and attending to the critical care patients. It is stated that the aforesaid doctors and experts assisted the Hospital in the following manner:

• Setting Up protocol of rounds • Liaison with Medicine department about treatment lines • Setting up of Acute Hypoxia in COVID algorithm • Taking fixed rounds daily with Anesthesia Department in Critical Zone • All the three ICUs' O3,O4 and O5 managed by one Intensivist each • Senior specialist form all major Hospitals gave active inputs from vast experience in managing Critical patients • Assessing the demand and supply issues of all logistics in ICU • Setting daily management on ventilatory care patients • Ensuring ICU admission and Discharge protocols • Ensuring feeding, fluids, analgesia and sugar control in sick patients • Active management of all the comorbidities in COVID patient • Setting up Triage, Nursing and patient care assistant needs • 6 Teams set up to cover Critical Care for 3 weeks • Did this work as Volunteer and denied any monetary help • Daily huddle meeting in Control room with Dr J P Modi, Dr Rajesh Solanki and Dr Shailesh Shah Sir • Proper Handover between shifts • Guiding residents on regular basis • Guiding Biomedical for regular supply of ancillary items • Liaison with nursing heads for Critical Care needs.
Page 32 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
C/WPPIL/42/2020 IA ORDER A list of the said doctors, their short resume, as well as, their roster is annexed hereto and collectively marked as Annexure­L (colly.).
12.3 Direction No.3 reads as under:
"[3] As per the press reports, in the State of Maharashtra, all general physicians have been asked to run their own clinics or serve in the Government COVID hospitals. The same policy should be adopted in the State of Gujarat."

In this behalf it is stated that pursuant to the daily phone calls with the representatives of IMA and the senior representatives of the medical fraternity, the State Government has impressed upon the Medical Association and Private practitioners including general physicians to immediately start operating their own clinics/serve in the government hospitals as well. The State Government has vide its letter dated 28 th April, 2020, addressed to the President, IMA, urging all private doctors start their OPD operations forthwith and also engage in medical services at the COVID hospital. In response to the said request, several hospitals and clinics have commenced OPD operations. It is stated that almost several physicians have volunteered to provide medical services across the State. Moreover, in the districts where there is shortage of doctors, the State Government is in the process of invoking the provisions of the Epidemic Diseases Act, 1897, to requisition services of doctors in the said districts. A copy of the letter dated 28th April, 2020, is annexed hereto and marked as Annexure­M. A copy of the statement indicating the number of hospitals/clinics that have commenced OPD operations, is annexed hereto and marked as Annexure­N. It is stated that the State Government has also been acted with great alacrity and as early as on 16th April, 2020, issued a Government Resolution bearing No.FPW­102020­1021­B­1 enlisting as many as 28 private/grant­in­aid hospitals across various districts of the State. This was to facilitate free treatment for those patients who contract COVID infection across any of the said districts. A copy of the Government Resolution dated 16th April, 2020, is annexed hereto and marked as Annexure­O. A statement indicating the total number of dedicated COVID hospitals in the State is annexed hereto and marked as Annexure­ P. 12.4 Direction No.4 reads as under:

"[4] The Private hospitals should not demand fees in advance from the patients and the patients be asked to only give details of their Aadhar card and PAN card and if later found from the PAN card details that the patient was Page 33 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER capable of making payments then the amount can be accordingly recovered."

It is stated that the hospitals listed herein have been directed to provide COVID treatment on a free of cost basis to the patients. The costs towards the treatment is covered by the State Government as provided in the aforesaid Government Resolution dated 16th April, 2020. Additionally, the Ahmedabad Municipal Corporation has requisitioned services of 42 Hospitals and has categorically directed that the said hospitals to charge fees within the ceiling provided by the Corporation in its Requisition Order dated 16th May, 2020, which is herein annexed and marked as Annexure­ Q. Moreover, as many as 50% of the beds of these hospitals would be provided on free of cost basis to those patients who belong to the financially weaker sections.

12.5 Direction No.5 reads as under:

"[5] The State Government is directed to immediately procure maximum testing kits so as to enable even the private laboratories in the private hospitals to carry out the Coronavirus testing at the Government rates."

In this behalf it is stated that the State Government laboratories have sufficient COVID testing apparatus/kits, wherein COVID testing is provided free of cost. Furthermore, as per the prevalent regulations, the private laboratory are at liberty to procure testing kits from the market, in as much as, the same are easily accessible by the laboratories and the State Government is not required to procure and provide the same to private laboratories.

12.6 Direction No.6 reads as under:

           "[6] COVID          Care   Centre A (CCC A) - This is
           required     to quarantine high      risk  suspects who

cannot maintain social distancing at home. This facility may not be available in the hospital. Once result of the test is available they may be discharged or kept for repeat test if required."

12.7Direction No.7 reads as under:

"[7] COVID Care Centre B (CCC B) - Here asymptomatic positive cases and cases with mild symptoms should be admitted. Stable patients with history of fever, sore throat, loss of smell etc. fall into this category."
Page 34 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
C/WPPIL/42/2020 IA ORDER In this behalf it is stated that there is no categorisation such as "CCC A"

and "CCC B", as provided by the Indian Council of Medical Research regulations and the Guidelines of Ministry of Health and Family Welfare, Government of India, the COVID Care Centre are being provided for those patients which are tested as COVID Positive but are asymptomatic. For the high risk suspects, quarantine facilities are provided by the district/municipal administration. A copy of the guidelines issued by the Ministry of Health & Family Welfare in respect of 'Setting up the three­tier facility of managing COVID patients', is annexed hereto and marked as Annexure­R. It is humbly stated that the symptoms such as sore throat and loss of smell are not medically recognized symptoms of COVID by the ICMR.

12.8 Direction No.8 reads as under:

"[8] Day and night, regular ambulances and ICU on wheels must be made available in adequate numbers for quick and safe transfer. Same will apply to the dead body vans."

In this behalf it is stated that adequate fleet of ambulances, as well as, hearse vans are available across the State. A fleet of ambulances, i.e. total 632 is there in the State, out of which 82 ambulances are in Ahmedabad.

12.9 Direction No.9 reads as under:

"[9] The Government is directed to raise a computarised COVID Control Center at a place convenient to it. It must have complete real - time information of each facility. It should be accessible to everyone including the public. It should be connected to each facility on computers as well as phones. All ambulances too should be connected to it. The Control Centre must be erected on war footing. All complaints and grievances must be directed to the Control Centre."

In this regard, it is stated that the Government has already established COVID Control Centre at Gandhinagar. It is integrated with hospital management information system. Controlled information is shared on real time basis. This centre receives feedback and complaints. A web application for public access is also under development, which will give status of the patients to their relatives on OTP base access.

12.10 Direction No.10 reads as under:

"[10] No patient should be made to run from one hospital to the other begging for admission. Unfortunately this has Page 35 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER happened in the past and still continues. He can contact the control center, and procure the necessary information he needs."

In this regard, it is stated that position of occupied and vacant beds of government hospitals and agreed private hospitals is shared with the control centre. With this position, the control centre guides ambulances to particular hospital having vacant beds.

12.11 Direction No.11 reads as under:

"[11] A website Control Centre should be created for everyone to know about various actions that may be taken."

In this behalf it is stated that the State Government already has a dedicated website for providing all COVID information to its citizens, which is available at www.gujhealth.gujarat.gov.in. Additionally, a portal has been created being https://gujcovid19.gujarat.gov.in which provides real time information on various aspects relating to COVID pandemic in the State.

12.12 Direction No.12 reads as under:

"[12] CCC A and CCC B may be kept under treatment of required number of medical officers but supervised by a competent Physician. They should work under the guidance of specialists at the DCHC and DCH. Timely and healthy communication will save many lives."

In this behalf it is stated that the said direction of this Hon'ble Court is already complied with, as stated hereinabove. Moreover, a team of 7 medical officers, 3 consultants and 9 paramedics are available to address any medical needs in the COVID Care Centre's (CCC) on a round the clock basis.

12.13 Direction No.13 reads as under:

"[13] Critical Care Specialists, anesthetists, infectious disease specialists and pulmonologists are the backbone of every DCHC and DCH. Their dedication and efforts will make a difference between life and death."

In this behalf it is stated as demonstrated hereinabove, the State Government has invited top experts and specialties of various fields, who have volunteered to provide their services to this humanitarian cause on a free of cost basis.

Page 36 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020

C/WPPIL/42/2020 IA ORDER 12.14Direction No.14 reads as under:

"[14] Treatment protocol, evolved by the local specialists based on the guidelines from the center and ICMR, local conditions and available resources and past experiences must be followed in all facilities. They should be oriented and sent to each unit."

In this behalf it is stated that as early as last week of March, 2020, a team of local specialists such as (i) Dr. Atul Patel; (ii) Dr. R.K. Patel; (iii) Dr. Bipin Amin; (iv) Dr. Kamlesh Upadhayaya; and (v) Dr. Kadri under the convenorship of the Additional Director Medical Education Dr. R. Dikshit had prescribed the detailed treatment protocol for Covid­19. It is worth stating that the said protocol had been subsequently approved by All India Institute of Medical Sciences to be followed in the entire country. Furthermore, vide letter dated 6th May, 2020, addressed to the Hon'ble Union Home Minister, experts of national imminence were invited to visit the facilities in the State and to provide their inputs. It is stated that a team of experts comprising of Dr. Randeep Guleria (Director, AIIMS) and Dr. Manish Suneja (Covid­19 specialist, AIIMS) visited the Covid Civil Hospital on 9th May, 2020, and were completely satisfied with the treatment protocols and procedures followed by the Hospital. A copy of the letter dated 6th May, 2020, is annexed hereto and marked as Annexure­S. 12.15 Direction No.15 reads as under:

"[15] A representative of Government must be available at each center for coordination. He should be in constant touch with the Control Center. Strict discharge policy must be created and followed to avoid unnecessary stay for wrong reasons."

In this behalf, it is stated that the said direction of this Hon'ble Court is complied with since March, 2020.

12.16 Direction No.16 reads as under:

"[16] All the Government hospitals with more than 50 beds and ICU need to be immediately converted into DCHC and DCH. The Government must implement this conversion immediately. They may keep 20% of their beds for emergency work. If any of the 80% beds remain unutilized for the COVID patients, they may use them for routine cases with the permission of the Control Center and the safety of non­COVID patients should not be compromised."
Page 37 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
C/WPPIL/42/2020 IA ORDER In this behalf it is stated that adequate number of beds are being created for COVID patients and the State Government, as well as, the private sector has specifically created COVID hospitals. It is stated that for the purpose of attending to non­COVID emergencies such as deliveries, dialysis, heart procedures, etc. the regular hospitals beds and facilities need to be kept available and functioning. The same is apparent from the statements indicating the details of the OPD and IPD numbers of non­COVID patients, which are annexed hereto and collectively marked as Annexure­T (colly.).
12.17Direction No.17 reads as under:
"[17] The present Head of each of these Government hospitals will be responsible for his hospital turned into COVID facility. It will be his duty to ensure smooth functioning and liasion with the control centre."

In this behalf it is stated that the said direction of this Hon'ble Court is already complied with.

12.18 Direction No.18 reads as under:

"[18] Excess staff from one hospital may be transferred to the other required by the Control Centre."

In this behalf it is stated that the said direction of this Hon'ble Court is already complied with.

12.19 Direction No.19 reads as under:

"[19] The Government should provide high quality N95 mask, senitizer, sterile and non sterile gloves, PPE kits, ventury and high flow oxygen mask, ventilator tubings, filters and similar items to all the COVID facilities at its own expense."

In this behalf it is stated that aforesaid medical equipment is being procured by the State Government from Government e­Market (GeM) and as of date there are sufficient stock of the aforesaid medical equipment available with the State Government. Furthermore, the quality and benchmarks of the same is strictly adhered to.

12.20 Direction No.20 reads as under:

"[20] All the healthcare workers must be tested at regular intervals as deemed fit by the experts. The society is safe only if they are safe."
Page 38 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
C/WPPIL/42/2020 IA ORDER In this behalf it is stated that the ICMR has issued guidelines for testing of health care workers and the same is being followed in letter and spirit. A copy of the said testing guidelines for healthcare workers is annexed hereto and marked as Annexure­U.

13. In furtherance to the exhaustive report filed by the State Government on 22nd May, 2020, elaborately enumerating with figures, details of the passage of migrant workers to their native States, it is respectfully submitted that as on date 11,59,571 migrant workers have been transported through trains; 2,48,402 migrant workers through buses and private vehicles. Thus, a total of 14,07,973 migrant workers have been safely reached their native hometowns. This figure is perhaps the highest in the country and this Hon'ble Court, during the course of hearing, had also complimented the efforts of the State administration in general and Mr. Haider, Manging Director, GSRTC, in particular.

14. At this stage, the State Government would like to place on record testing details per million which is 2706.4 as against the average for the country which is 2053.9 per million. In Kerala 1429.3 tests are conducted per million. In Maharashtra, the test per million is 2620.9 and in Uttar Pradesh, the test per million is 873.6. In West Bengal, the test per million is 1438.5. In Madhya Pradesh, the test per million is 1579.6. Thus, the testing in Gujarat is higher than most States and above the national average and in complete compliance with the ICMR guidelines.

15. The applicants state and submit that the applicants have not filed any other application of the subject­matter either before this Hon'ble Court or in the Hon'ble Supreme Court or any other Court.

16. The applicants crave leave to add, alter or amend any of the foregoing paragraphs as and when it is found necessary.

17. In view of the above, it is most respectfully prayed that -

(A) Your Lordships may be pleased to pass suitable order in the captioned proceedings and more particularly with reference to the contents of paras 48 and 49 of the said order dated 22.05.2020 (Annexure­A hereto), so as to do complete justice in the matter, while taking into consideration the present day realities existing in the Civil Hospital at Ahmedabad;

(B) Your Lordships may be pleased to pass such other and further relief/s as may be deem fit, just and proper, in the facts and circumstances of the case.

AND FOR THIS ACT OF KINDNESS AND JUSTICE, THE APPLICANTS SHALL AS IN DUTY BOUND FOR EVERY PRAY.

Page 39 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
         C/WPPIL/42/2020                                          IA ORDER




      Place: Ahmedabad
                                           _____________________________
      Date : 25.05.2020               OFFICE OF THE GOVERNMENT PLEADER


                                   AFFIDAVIT

I, Dr. Raghav Dixit, working as Additional Director - Medical Education and Research, having office at Gandhinagar and In­charge of Teaching and Medical Hospitals including Civil Hospital, Ahmedabad, representing applicant No.1 herein, do hereby take oath and state on solemn affirmation that what is stated in Paras1 to 14 are true and correct according to my knowledge, information and belief and I believe the same to be true; paras 15 and 16 contain the formal paragraphs and para 17 contains the prayer clauses.

I say and submit that I have suppressed nothing in the present application.

I say that the Annexures are the true copies of the original documents.

Solemnly affirmed at Gandhinagar on this 25th day of May, 2020.

sd/­ D E P O N E N T"

12 Well, if what has been highlighted above is true, then we appreciate the same. We are glad to take note of some positive steps taken by the State Government in the right direction in the interest of the people at large. The Civil Application is accompanied by documentary evidence. As the averments made in the Civil Application are on oath, we have reason to believe that they are true unless disapproved by some other materials. However, we would still like to delve deep into the materials placed on record by the State Government with regard to the conditions prevailing at the Civil Hospital at Ahmedabad. As voluminous material has been placed on record, we may request one of the learned counsel who is appearing in this litigation to Page 40 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER assist us on the issue of Civil Hospital at Ahmedabad. It shall be open for the other learned counsel also who are assisting this Court on other issues to render their assistance on the question of the Civil Hospital.
13 Mr. Kamal Trivedi, the learned Advocate General and Ms. Manisha Lavkumar Shah, the learned Government Pleader appearing for the State submitted that the conditions prevailing as on date in the Civil Application are quite satisfactory and there is no good reason for any person to redress any grievance as regards the administration, functioning, etc. of the Civil Hospital. Both the learned senior counsel submitted that good medical treatment is being provided to the COVID­ 19 patients and they are being well taken care of. It is further pointed out that so far not a single patient has redressed any grievance of any nature and all those patients who have been cured and discharged are quite satisfied with the medical services provided in the Civil Hospital. It is further submitted that the people at large have understood the observations made by this Court in paras 48 and 49 otherwise. According to both the learned senior counsel, if true and correct facts are not brought on record, then probably, the poor section of the Society may be afraid of coming to the Civil Hospital for the COVID­19 treatment. It is further submitted that the observations made by this Court, as regards the Civil Hospital, have been flashed by various TV channels in such a manner that the common man would start carrying a bad impression about the conditions prevailing at the Civil Hospital.
14 Both the learned senior counsel submitted that this Court took cognizance of an anonymous letter addressed by a resident Doctor raising many issues. However, according to both the learned senior counsel, there is no substance in what has been stated in the anonymous letter of the resident doctor.
Page 41 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
         C/WPPIL/42/2020                                          IA ORDER




15    Both the learned senior counsel further submitted that this Court
also took cognizance of one chart which has been incorporated in para 49 of the order dated 22nd May 2020 and as regards the issues raised in the chart, a committee of three doctors was constituted to look into the same, as directed by this Court.
16 Both the learned senior counsel submitted that the committee has looked into the issues figuring in the chart and have filed a detailed report, which reads thus:
Report by the doctors pursuant to the order dated 22/05/2020 of This Hon'ble Gujarat High Court in Suo­Moto PIL No.42 of 2020"

It is submitted that vide order No. MCG/2020/AS­ME­I/V dated 24/05/2020 of the Health and Family Welfare Department, the Government of Gujarat issued order with reference to the order of this Hon'ble court dated 22 May 2020, in Suo Moto PIL No 42 od 2020, directing following three Doctors to look into and revert back to Hon'ble Court qua the 22 issues raised in the purported unauthentic report specifically mentioned in para 49 of the said order.

1. Dr Ami Parikh head of the General Medicine SVP Hospital Ahmedabad.

2. Dr Advait Thkore, Head of the emergency medicine at the SVP Hospital Ahmedabad.

3. Dr Bipin Amin professor (Medicine ) at civil hospital Ahmedabad.

The alleged report mentioned in Para 49 of the order of this court is in a tabulated form of 22 rows and 3 columns, the contents of which levels allegations pertaining to functions of the doctor/ HOD of medicine and various other departments of the Civil Hospital Ahmedabad. These contentions are dealt with point wise here in below, Methodology Prima facie the report is not signed nor sealed and it does not mention the receiver and sender but it contains the set of allegations . it is submitted that for the purpose of finding the facts in that regards the Team adopted the method to collect the information and statistics contained in the records of the respective departments of the Civil Hospital, Ahmedabad Page 42 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER through the Superintendent of Civil Hospital Ahmedabad. The Dean, B J Medical college, Ahmedabad also was asked to provide information with regards to the functioning of the HOD of the Medicine Department. The Director Postgraduate studies was asked to provide the details of the complaints by resident doctors if any with reference to pandemic or against any of the senior doctors. The blood bank, medical store/pharmacy and other department were asked to prove their standard office procedure for the respective functions. This report is being prepared on the basis of material and documents received thereby is annexed as under.

               Sd/-                        sd/-                  sd/-
         (Dr. Ami Parikh)       (Dr. Adwait Thakore)         (Dr. Bipin Amin)
    HoD, General Medicine,        HoD, Emergency             Professor General
        SVP Hospital               Medicine, SVP           Medicine, Civil hospital
                                      Hospital


Sr           ISSUE                 CURRENT                Observations by the
 .                                 PRACTICE                    Committee
1.      Leadership            He has miserably        There has been no written
        at the level          failed to deliver       complaint regarding failure
        of medicine           in the interest of      to    deliver    in    patient
        department(           patients'               management                and
        H.O.D.)               management              departmental work against
                              and
                                                      the H.O.D. of Medicine.
                              Departmental
                              Work,Force              The resident doctors have
                              Management.             also stated that they have no
                              Multiple                complaint      against     the
                              Complaints         by   H.O.D. of Medicine.
                              resident
                              Doctors regarding
                              a variety of issues
                              have fallen on
                              deaf ear since last
                              1month.
2       There is very         Currently it takes      There is no shortage of
        much Shortage of      4­5 hours to            Essential         Medications,
        Essential             get such                consumables as per record
        Medications like      medicines from m        given by the store keeper
        Insulin,Labetalol,    ain                     and        the        medical
        Noradrenaline,Adr     hospital building
        enaline,Anti­                                 superintendent. There is
                              and
       Hypertensives,Strep    by the time medici      dedicated store in the COVID
       tokinase,Urobags,C     ne                      hospital as well as a 10 days
       atheter,RyleTubes a    arrives, we are los     stock in each ward and ICU
       t1200bedhospital       ing the patient         are maintained.
                              who
                              actually needs it).



                                    Page 43 of 58

                                                              Downloaded on : Tue May 26 20:32:12 IST 2020
        C/WPPIL/42/2020                                           IA ORDER



3   Most of the deaths     Mostly     due     to  There is no shortage of
    occurring         in   unavailability     Of  Essential         Medications,
                           medicines,
    hospitals are due to   supporting Staff like  consumables,       supporting
    Non­Covid              dialysis technicians,  staff like Dialysis, ECG
    Comorbidities          ECG technicians etc    technicians as per record
                                                  given by the Medical
                                                  Superintendent.
                                                  They have stated that, no
                                                  death has been occurred due
                                                  to non availability of
                                                  technicians.
4   Unit system instead                           In COVID Hospital, A Team
    of TEAM Approach                              has been established for
                                                  weekly rotation for which
                                                  they will do exclusive clinical
                                                  and      required      medical
                                                  management.
5   Disparity         in    Currently, patients Institutional protocol is
    management        of    are                   being       followed       and
    patients due to lack    Treated as        per suggestions from the expert
                            individual
    of       INSTITUTE     Faculties   ' clinical committee         are      also
    SPECIFIC               decision               implemented    regularly.
    TREATMENT
    Protocol         for
    COVID­19
6   Accountability for Currently respective        System has been established
    deaths          andunit is                     and followed. On duty
    discharges         Accountable        for      Resident and Doctors will
                       deaths and
                       Discharges          .It     fill  death certificate and
                       results in                  discharge
                      Unnecessary
                      exposure
7   Handling of blood  Samples taken at             Lab co­ordinator along with
    samples            COVID­19                    servants      for      sample
                       Hospitals          are      collection established and
                       transported to
                       Laboratory facilities       adequate numbers of lab
                       available                   technicians are there.
                       At routine hospital.
                       This
                       Results             in
                       unnecessary delay
                      In          processing,
                      degradation          of
                      samples by the time
                      they      reach      to
                      laboratory
8   Lack    of   swab Currently it took            Lab co­ordinator along with
    coordination and so much time in               servants     for     sample


                                  Page 44 of 58

                                                           Downloaded on : Tue May 26 20:32:12 IST 2020
         C/WPPIL/42/2020                                            IA ORDER



     unnecessary clerical   this clerical work       collection established
     work by doctors        that actual patient
                            management
                            Not happening(800
                            Patients ,need to
                            decide
                            Whose swab will go
                            etc)
9.    Computer        and   Only 1 computer          All wards have computer
      printer               with                     system, printer along with
                            Printer available in     HMIS installed      having
                            whole
                            Covid­19 hospital        laboratory access
                            amongst
                            1200 patients to
                            check
                            Reports
10   Blood Banking          There      is     no      Lab co­ordinator along with
                            streamlined              servants      for     sample
                            Procedure         for    collection established and
                            patients
                            Requiring                turn over time is within 1
                            emergency blood          Hour and adequate stock of
                            transfusion.     It      blood is available.
                            results in delay in
                            transfusion     and
                            loss of lives.(Like
                            patient with 4Hb
                            not getting timely

11    ICU                   Currently                Nursing ratio is maintained
      management            nursing staff to         as per INC and MCI
                            patient ration is        guidelines. 1 nurse per three
                            very     less,   it      beds in ICU, 1 nurse per 15
                            results         in       beds in isolation wards.
                            mismanagement
                                                     Additional servant attendant
                            of critically ill
                            patient.                 have been posted in ICU for
                            Mortalities are          patient management.
                            maximum         in
                            ICU where these
                            patient requires
                            better
                            monitoring
12    Files    and          Files of expired         Strict instructions have been
      medical               patients        of       given to HOU and HOD not
      records    of         covid­19       are       to get the      paper outside
      expired               being                    hospital.
      patients   of         Transferred         to
      covid­19              main hospital
                            On instructions
                            of faculty because
                            they don't want


                                  Page 45 of 58

                                                             Downloaded on : Tue May 26 20:32:12 IST 2020
        C/WPPIL/42/2020                                               IA ORDER



                               to go there to see
                               files. It acts as
                               fomite
13   Safety measures           General        ward     Government guidelines are
     for     General           patient can turn        followed for appropriate
     ward staff (In            out to be positive.     PPE.     Infection    control
     non Covid area)           There      are    no    measures practised. This is
                               safety measures         also certified by the JDA.
                               Currently available
                               for staff               (Resident Association)
                               Including doctors
14   Un        sanitised       It is seen that area    Separate designated doffing
     Doffing area              which has               and donning area made in
                               Highest risk of         1200 beded hospital .Posters
                               getting      Exposure
                               are     very    badly   placed for information to
                               Sanitized and are       staff as verified by the
                               in        Unhygienic    committee. Daily training to
                               condition
                                                       staff is done.
15   Transportatio             There is absolutely     Dedicated ambulances for
     n in between              no                      patient transfer are placed.
     COVID­19                  Coordination while
     hospital                  Transferring
     (Internal                 patients    inside
     transportation            1200 bad ward.
     )                         Many a times it
                               has been noticed
                               that designated
                               WAITING
                               Area         become
                               houseful
                               Creating chaos
16   Food and       other      Doctors          are    Dedicated dietician, MO are
     logistics         of      currently being         posted in 1200 beded
     patients                  Held responsible for    hospital for looking after all
                               meals, water and
                               other                   diet related logistics from
                               logistic issues of      start. 8 course meal         is
                               patients.               provided to patient from
                                                       Hotel. Resident do not have
                                                       to arrange for food and
                                                       logistics of the patients.
17   Training            of    Currently,      those   Training sessions for all staff
     medical staaff            who are not             are conducted on regular
                               Of      MEDICINE        basis.
                               department being
                               trained for things
                               like     ventilator
                               etc.
18   Disposition         of   Due to lack of class Dedicated team of doctors
     deceased                 IV staff               and servant as appointed by
                              Dead bodies lying      the Medical Superintendent
                              for hours in ICU,


                                     Page 46 of 58

                                                               Downloaded on : Tue May 26 20:32:12 IST 2020
        C/WPPIL/42/2020                                                IA ORDER



                         unnecessarily                  to manage disposition of
                         Occupying cots.                deceased.
19   Regarding      back Majorities        of           All     concerned      faculty
     stepping         of faculties in this              including senior officials
     experienced          institute     don't
     Higher                                             posted round the clock in
                          perform         the           hospital and are being
     authorities in       minimum
     discharging                                        monitored by the Medical
                          expected duty of
     their     duties                                   Superintendent and OSD
                          Them i.e. Taking
     towards              Rounds                        routinely. CCTV of all areas
     patients             Which     ultimately          monitoring is also done and
     admitted      at     lead to                       supervised     by      Higher
     Covid                Mortality          of         Authority. Resident doctors
     Hospital.            patients.                     have also mentioned that
                                                        senior faculties are taking
                                                        part in patient management
                                                        and round.
20   Unforgivable      in   COVID           positive    4 dedicated ICU beds in
     human       attitude   resident                    IKDRC for staff are reserved.
     evident                Doctors have been
     By indifference        kept Stranded for
     and care lessness      long hours inspite
     shown by higher        of high grade fever
                            owing        to      the
     authorities            indecisiveness and
     towards resident       lack      of       prior
     who          turn      preparation            of
     positive    while      management
     treating Covid         regardingTreatmen
                            t of resident
     Patients.              doctors.
21   Indifference     of    Almost all resident         The hospital management
     higher authorities     doctors                     are providing free food to the
     Towards      the       Being dependent             resident doctors those who
     issue of non           on t iffin services
                                                        are not on COVID duty
     availability of        and pg canteen
     Food          to       for their food,             through Mess in the hostel
     resident doctors       suffer a lot in             only and it has been
                            current          days       supervised by Dean, B.J.
                            owing               to      Medical College.
                            Lockdown          and       For resident doctors who are
                            withdrawal of all           on COVID duty have been
                            of these service            provided food from standard
                            providers                   hotels.
22   Medicine                                           The resident doctors of
     residents,the one                                  Medicine, Anaesthesia, ENT,
     who are Suppose
     to be in the                                       Pulmonology and emergency
     frontline in the                                   Medicine are working round
     decision making                                    clock for critical area like
     in treatment of
     critical patients,                                 ICU. They are not required
     are being used for                                 to do any co ordination
     nothing        but                                 work of nursing staff and
     coordination    of


                                   Page 47 of 58

                                                                Downloaded on : Tue May 26 20:32:12 IST 2020
         C/WPPIL/42/2020                                          IA ORDER



      nursing staff and                           class4 workers.
      class4 workers .


17    The gist of the observations made by the committee in its report is
as under:


"[1] There has been no written complaint regarding failure to deliver in patient management and departmental work against the H.O.D. of Medicine. The resident doctors have also stated that they have no complaint against the H.O.D. of Medicine.

[2] There is no shortage of Essential Medications, consumables as per record given by the store keeper and the medical superintendent. There is dedicated store in the COVID hospital as well as a 10 days stock in each ward and ICU are maintained.

[3] There is no shortage of Essential Medications, consumables, supporting staff like Dialysis, ECG technicians as per record given by the Medical Superintendent. They have stated that, no death has been occurred due to non availability of technicians.

[4] In COVID Hospital, A Team has been established for weekly rotation for which they will do exclusive clinical and required medical management.

[5] Institutional protocol is being followed and suggestions from the expert committee are also implemented regularly.

[6] System has been established and followed. On duty Resident and Doctors will fill death certificate and discharge.

Page 48 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020

C/WPPIL/42/2020 IA ORDER [7] Lab co­ordinator along with servants for sample collection established and adequate numbers of lab technicians are there.

[8] Lab co­ordinator along with servants for sample collection established.

[9] All wards have computer system, printer along with HMIS installed having laboratory access.

[10] Lab co­ordinator along with servants for sample collection established and turn over time is within 1 Hour and adequate stock of blood is available.

[11] Nursing ratio is maintained as per INC and MCI guidelines. 1 nurse per three beds in ICU, 1 nurse per 15 beds in isolation wards. Additional servant attendant have been posted in ICU for patient management.

[12] Strict instructions have been given to HOU and HOD not to get the paper outside hospital.

[13] Government guidelines are followed for appropriate PPE. Infection control measures practised. This is also certified by the JDA. (Resident Association) [14] Separate designated doffing and donning area made in 1200 beded hospital .Posters placed for information to staff as verified by the committee. Daily training to staff is done.

Page 49 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020

C/WPPIL/42/2020 IA ORDER [15] Dedicated ambulances for patient transfer are placed.

[16] Dedicated dietician, MO are posted in 1200 beded hospital for looking after all diet related logistics from start. 8 course meal is provided to patient from Hotel. Resident do not have to arrange for food and logistics of the patients.

[17] Training sessions for all staff are conducted on regular basis.

[18] Dedicated team of doctors and servant as appointed by the Medical Superintendent to manage disposition of deceased.

[19] All concerned faculty including senior officials posted round the clock in hospital and are being monitored by the Medical Superintendent and OSD routinely. CCTV of all areas monitoring is also done and supervised by Higher Authority. Resident doctors have also mentioned that senior faculties are taking part in patient management and round.

[20] 4 dedicated ICU beds in IKDRC for staff are reserved.

[21] The hospital management are providing free food to the resident doctors those who are not on COVID duty through Mess in the hostel only and it has been supervised by Dean, B.J. Medical College. For resident doctors who are on COVID duty have been provided food from standard hotels.

[22] The resident doctors of Medicine, Anaesthesia, ENT, Page 50 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER Pulmonology and emergency Medicine are working round clock for critical area like ICU. They are not required to do any co ordination work of nursing staff and class4 workers."

18 Both the learned senior counsel further submitted that the State Government is obliged to ensure that adequate and proper treatment is given to the patients in the Civil Hospital. It is also submitted that due care is being taken to ensure that hygienic conditions are maintained in the entire hospital. It is further pointed out that the entire team of the medical officers including the nursing staff is doing its best in the interest of the patients. It is also pointed out that none of the resident doctors or employees of the nursing staff has any grievance of any nature and there is no exploitation of any of the doctors, etc. 19 In such circumstances referred to above, both the learned senior counsel made a fervent appeal that the true and correct facts may be taken on record with an assurance from the State Government that the administration and functioning of the Civil Hospital will be at its best and due care shall be taken of not only the COVID­19 patients and other patients, but also of the entire staff including the doctors, etc. 20 Both the learned senior counsel pointed out that the Health Minister of the State of Gujarat has been very active and has visited the Civil Hospital for not less than five times in last two months to ensure that everything is fine at the Civil Hospital. It is also pointed out that the Chief Secretary of the Health Department has also been visiting the Civil Hospital at regular intervals and has been interacting with the doctors, nursing staff, etc. 21 In short, according to both the learned senior counsel, all Page 51 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER precautions are being taken to treat the COVID­19 patients in the best possible manner and there is no negligence or carelessness on the part of the Civil Hospital in this regard.

22 In such circumstances referred above, both the learned senior counsel made a fervent appeal that this Court may make few suitable observation so as to inspire confidence in the mind of a common man if he wants to come to the Civil Hospital for the COVID­19 treatment.

23 As stated above, if what has been stated by the State Gujarat in this Civil Application is true and a reality, then we appreciate the same. Prima facie, it appears from the materials which has been placed on record that due and proper care is being taken for the treatment of the COVID­19 patients. However, the matter does not end over here. It is too early for this Court to give any final certificate to the State Government as regards the Civil Hospital at Ahmedabad. There are many problems which the State Government needs to look into closely and try to resolve the same at the earliest in the larger interest of the people of Gujarat, more particularly, the city of Ahmedabad.

24 The most disturbing feature of this litigation, so far as the issue of the Civil Hospital is concerned, is the letter of the resident doctor, which we have quoted in our order. The gist of the letter is as under:

"We were having such a big patient load. Despite that, we were neither given PPE kit nor N 95 masks. Even proper gloves not available to conduct normal delivery. Excuses were given that all indent material is sent in 1200 bed (Covid) hospital, he said in the letter.
Page 52 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
C/WPPIL/42/2020 IA ORDER The letter added when some doctors at the hospital tested positive for coronavirus, the management did not bother to either test remaining doctors or trace their contacts, and instead went on to criticise and warn them that they will be tested only if they have high temperature and breathlessness.
"On the day I was tested positive, I conducted three normal deliveries and one C­section, and almost came in contact with 20 patients directly and their newborns. There has been no contact tracing done for the same. No authority has inquired about it," he wrote.
"At the age of 25 nothing much will happen to me. I turned out to be negative within five days without any treatment but it is not the same for pregnant females and neonates. They are immune­ compromised i.e. if they encounter the virus, they can be in big trouble," he said.
"If the condition remains same in the civil hospital, doctors working here will be super spreaders of Covid­19," he said, adding not even 10 per cent of 700 resident doctors working in the hospital were tested for Covid­19 despite all of them staying in a common hostel and working together.
"The management is not taking action for residents, instead they are calling us cowards and kamchor (shirkers), which is so not the case, especially when we are the ones risking the lives and doing all we can despite all the odds," he said.
Page 53 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
C/WPPIL/42/2020 IA ORDER He also said patients in 60 wards of the 1,200­bed Covid hospital are not kept isolated from each other, and space between their cots is not enough, making them prone to increased viral load.
"No one from the hospital management has bothered to at least call us for our condition. It is difficult to work in non­Covid duty rather than to work in Covid duty, where you have proper PPE kits," he said in the letter.
He also said patients are managed by junior doctors as no senior comes for rounds or emergency at the hospital.
The doctor requested the court's direction to the authorities "to test all residents working here, otherwise Ahmedabad will never come out from Covid­19 as doctors themselves are knowingly/ unknowingly the super spreaders"

25 Although the State Government claims that there is no substance in what has been stated by the resident doctor in the letter, yet we are of the view that it should not be overlooked or dismissed. We expected the State Government to look into the contents of the letter very closely so as to take appropriate steps at the earliest, but it seems that the State Government has dismissed it as rubbish. No resident doctor will muster the courage of coming forward disclosing his identity for the purpose of redressing such grievances. In such circumstances, the resident doctors are compelled to address anonymous letters pointing out the difficulties they are facing as on date in the Civil Hospital. In such circumstances, it Page 54 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER is important that appropriate inquiry should be undertaken with respect to the contents of the anonymous letter. At this stage, it is important to note what has been submitted by the two learned senior counsel appearing for the State Government. Both the learned senior counsel very candidly admitted that the situation in the Civil Application was bad till the last week of April 2020. However, the State, thereafter, took prompt action and appropriate steps to gear up the entire administration and functioning of the Civil Hospital, and as on date, the Civil Hospital is performing very well. It is also pointed out by both the learned senior counsel that adequate steps in the right direction, as ordered by this Court, are being taken.

26 We are still of the view that what has been stated in the letter addressed by the resident doctor should be probed by a committee that may be constituted by the State Government. However, the committee members should be independent. They should not be government officers or in any way connected with the Civil Hospital. The Committee should be of two or three well reputed doctors of the city so that the report in this regard may inspire confidence. Therefore, while taking on record the materials of the positive steps undertaken by the State Government with regard to the functioning of the Civil Hospital, we direct the State Government to undertake this exercise of looking into the problems which the resident doctors and other staff members are facing. Whatever may be the problem, big or small, the State Government must intervene and resolve the same. After all, the quality of the treatment of the COVID­19 patients is dependent on the performance of the resident doctors and the nursing staff. If the doctors and nursing staff are not happy with their working conditions, then it will take a heavy toll on their performance and consequently, on the COVID­19 patients.

Page 55 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
         C/WPPIL/42/2020                                     IA ORDER




27    We also issued few directions in the larger interest of the patients

at the Civil Hospital in our order dated 22nd May 2020:

"(i) The doctors, who are not performing in the Civil Hospital, should be immediately transferred to other districts. There are large number of senior and experienced Doctors who are ready and willing to render better services in the Civil Hospitals from the other districts.
(ii) The Class III & IV Union should be dealt with strictly.
(iii) The working conditions of the resident doctors should be improved.
(iv) The accountability of senior officers who have failed to improve the health care in the Civil Hospital leading to massive loss of human lives should be fixed at the earliest.
(v) Number of ventilators and oxygen beds should be increased.
(vi) Punitive action should be taken against the Ward Boys who just leave the patients unattended (One oxygen support patient recently died on a toilet seat and the same was noticed after an hour simply because no ward boy followed him up.)"

28 The aforesaid directions shall continue to operate.

29 We are glad to know that the Health Minister of the State is active and taking keen interest in the administration and functioning of the Civil Hospital. It is otherwise also the bounden duty of the Health Minister to ensure public health. As a Health Minister of the State, he Page 56 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020 C/WPPIL/42/2020 IA ORDER shoulders huge responsibilities. It is expected of the Health Minister to discharge his responsibilities for the citizens of the State of Gujarat in the best possible manner. The State of Gujarat should not hesitate to take stern action against any erring officials found to be negligent or careless in discharge of his duties. This is the only way the State Government will be able to repose confidence in the mind of a common man. The State Government boasts that the Civil Hospital at Ahmedabad is the biggest hospital in Asia, but, it should now strive very very hard to make the same as one of the best hospitals in Asia.

30 We once again reiterate that what has been lacking is proper team work and coordination. If there is proper team work with proper coordination, then we are sure, conditions will definitely improve in the Civil Hospital at Ahmedabad. It is the responsibility of the Health Minister to keep a close vigil over the administration and functioning of the Civil Hospital. We have been assured that the State Government will do its best to still improve the conditions at the Civil Hospital.

31 We are of the view that this Civil Application can be disposed of in the above terms. However, we keep the issue of Civil Hospital wide open for being discussed and debated in the course of the hearing of the main writ petition i.e. the W.P.(PIL) No.42 of 2020. Therefore, although this Civil Application is disposed of in the above terms, yet the Registry shall keep the papers of this Civil Application along with the Writ Petition (PIL) No.42 of 2020. We treat this Civil Application along with the accompanying annexures as a report filed by the State Government as regards the Civil Hospital at Ahmedabad. The learned counsel who are appearing in this Public Interest Litigation may request the Registry to provide one set of the entire Civil Application if they propose to assist this Court on the issues relating to the Civil Hospital at Ahmedabad.

Page 57 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020
         C/WPPIL/42/2020                                    IA ORDER




32    We expect the State Government to place on record an

appropriate report of the committee that may be constituted for the purpose of looking into the contents of the anonymous letter of the resident doctor of the Civil Hospital. The original copy of the report dated 25th May 2020 filed today is ordered to be taken on record. The same shall be kept with the record.

33 We sound a note of caution. The Superintendent of the Civil Hospital and other authorities of the Health Department of Gujarat shall keep themselves ready to find our presence one fine morning on a given day in the Civil Hospital. This would put an end to all the controversies with regard to the functioning of the Civil Hospital at Ahmedabad.

(J. B. PARDIWALA, J) (ILESH J. VORA,J) CHANDRESH Page 58 of 58 Downloaded on : Tue May 26 20:32:12 IST 2020