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 10, Cited by 0]

State Consumer Disputes Redressal Commission

Dr. P.D. Kumar vs Om Prakash on 17 May, 2023

  	 Cause Title/Judgement-Entry 	    	       STATE CONSUMER DISPUTES REDRESSAL COMMISSION, UP  C-1 Vikrant Khand 1 (Near Shaheed Path), Gomti Nagar Lucknow-226010             First Appeal No. A/2770/2018  ( Date of Filing : 13 Dec 2018 )  (Arisen out of Order Dated 31/10/2018 in Case No. C/26/2018 of District Mainpuri)             1. Dr. P.D. Kumar  Deep Hospital Punchshil  Palaice Radha Raman Road Thana Kotwali Distt.   
  Mainpuri ...........Appellant(s)   Versus      1. Om Prakash  S/O Sri Lekharaj Niwasi Gram PDudhauna Post Jagatpur Thana Kotwali Distt. Mainpuri ...........Respondent(s)       	    BEFORE:      HON'BLE MR. Rajendra Singh PRESIDING MEMBER    HON'BLE MR. SUSHIL KUMAR JUDICIAL MEMBER            PRESENT:      Dated : 17 May 2023    	     Final Order / Judgement    

 राज्‍य उपभोक्‍ता विवाद प्रतितोष आयोग , उ0प्र0 , लखनऊ।

 

 सुरक्षित 

 

 अपील सं0-2770/2018 

 

 

 

(जिला उपभोक्‍ता आयोग, मैनपुरी द्वारा परिवाद सं0-26/2018 में पारित प्रश्‍नगत निर्णय एवं आदेश दिनांक 31-10-2018के विरूद्ध)

 

 

 

1.

डॉ0 पी0डी0 कुमार (जनरल एण्‍ड लैप्रोस्‍कोपिक) दीप हास्पिटल पंचशील पैलेस, राधा रमन रोड, थाना कोतवाली शहर व जिला मैनपुरी।

2. डॉ0 अमिता सिंह (बी0ए0एम0एस0) स्‍त्री रोग विशेषज्ञ दीप हास्पिटल पंचशील पैलेस, राधा रमन रोड, थाना कोतवाली शहर व जिला मैनपुरी।

...........अपीलार्थीगण/विपक्षीगण।

बनाम ओम प्रकाश पुत्र लेखराज निवासी ग्राम दुधौना पोस्‍ट जगतपुर थाना कोतवाली शहर व जिला मैनपुरी।                ............ प्रत्‍यर्थी/परिवादी।

समक्ष:-

1. मा0 श्री राजेन्‍द्र सिंह, सदस्‍य।
2. मा0 श्री सुशील कुमार,सदस्‍य।
 

अपीलार्थीगण की ओर से उपस्थित:श्री विजय कुमार यादव अधिवक्‍ता।

प्रत्‍यर्थी की ओर से उपस्थित  : श्री सुशील कुमार शर्मा अधिवक्‍ता।

 

दिनांक :- 02-06-2023.

 

मा0 श्री राजेन्‍द्र सिंह , सदस्‍य द्वारा उदघोषित   निर्णय यह अपील, जिला उपभोक्‍ता आयोग, मैनपुरी द्वारा परिवाद सं0-26/2018 में पारित प्रश्‍नगत निर्णय एवं आदेश दिनांक 31-10-2018के विरूद्ध योजित की गयी है।

संक्षेप में अपीलार्थीगण का कथन है कि विद्वान जिला आयोग द्वारा पारित प्रश्‍नगत निर्णय एवं आदेश विधि विरूद्ध, भ्रान्तिपूर्ण और त्रुटिपूर्ण है। विद्वान जिला आयोग ने साक्ष्‍य का भलीभांति अवलोकन नहीं किया और केवल अनुमान व अन्‍दाज के आधार पर आलोच्‍य आदेश निर्गत किया। अपीलार्थी के शपथ पत्रों में कहे गए कथनों को अविश्‍वसनीय ठहराने के लिए परिवादी ने किसी चिकित्‍सा विशेषज्ञ का साक्ष्‍य प्रस्‍तुत नहीं किया है। अपीलार्थी द्वारा परिवादी की पत्‍नी श्रीमती ज्ञान देवी के आपरेशन में कोई कमी नहीं की गई है और आपरेशन के समय ही बच्‍चेदानी वाले स्‍थान पर कैन्‍सर का स्‍थापित होना स्‍पष्‍टतौर पर बता दिया गया था जिसकी जानकारी परिवादी को थी।

अपीलार्थी द्वारा किए गए आपरेशन एवं ज्ञान देवी की खराब बच्‍चेदानी को निकालने पर बाद के किसी अन्‍य चिकित्‍सक द्वारा कोई साक्ष्‍य नहीं दिया गया है। परिवादी द्वारा इंगित डॉक्‍टर विजय बोरा की कोई साक्ष्‍य अथवा शपथ पत्र परिवादी ने अपने कथन के समर्थन में प्रस्‍तुत नहीं किया है। विद्वान जिला आयोग ने अपने निर्णय में इलाज में हुई लापरवाही का जो निष्‍कर्ष दिया है वह अस्‍पष्‍ट है। अपीलार्थी द्वारा आपरेशन में कोई उपेक्षा नहीं की गई और न ही कोई सेवा में कमी की गई। विद्वान जिला आयोग ने परिवादी के परिवाद को आंशिक रूप से स्‍वीकार करके जो आदेश दिया है वह अस्‍पष्‍ट है। प्रश्‍नगत निर्णय अपीलार्थीगण को तंग व परेशान करने वाला है और अपीलार्थीगण के विरूद्ध किसी प्रकार का कोई आदेश करने का आधार नहीं था। अत: माननीय राज्‍य आयोग से निवेदन है कि विद्वान जिला आयोग का प्रश्‍नगत निर्णय अपास्‍त करते हुए अपील स्‍वीकार की जाए।

हमारे द्वारा उभय पक्षके विद्वान अधिवक्‍तागण की बहस विस्‍तार से सुनी गई तथा पत्रावली का सम्‍यक रूप से परिशीलन किया गया।

            विद्वान जिला आयोग ने अपने विस्‍तृत निर्णय में निम्‍नवत् आदेश पारित किया :-

      '' परिवादी का परिवाद विपक्षीगण के विरूद्ध आंशिक रूप से स्‍वीकार किया जाता है तथा विपक्षीगण को आदेश दिया जाता है कि वह परिवादी को उसकी पत्‍नी की मृत्‍यु लापरवाही से इलाज किये जाने के कारण हुये खर्च 2,00,000/- तथा परिवादी की पत्‍नी की मृत्‍यु का मुआवजा मु0 दो लाख रूपया कुल चार लाख रूपया एक माह के अन्‍दर अदा करें तथा उक्‍त धनराशि पर परिवाद प्रस्‍तुत करने की दिनांक 30/01/2018 से 6 प्रतिशत वार्षिक ब्‍याज भी अदा करें।''       इसके अलावा परिवादी को मानसिक कष्‍ट के लिए 3,000/- व परिवादव्‍यय के लिए 2,000/- भी अदा करें। '' हमने विद्वान जिला आयोग के प्रश्‍नगत निर्णय का अवलोकन किया। परिवादी के कथनानुसार परिवादी ने अपनी पत्‍नी ज्ञान देवी की बच्‍चेदानी में रसौली व बच्‍चादानी खराब होने के कारण दिनांक 26-07-2016 को विपक्षी के अस्‍पताल में भर्ती किया था तथा दिनांक 27-07-2017 को शाम के 7 बजे विपक्षीगण द्वारा आपरेशन किया गया तथा आपरेशन के पश्‍चात् विपक्षीगण ने बताया कि ज्ञान देवी की बच्‍चादानी खराब हो चुकी थी जिसके कारण उसको निकाल दिया गया है तथा डॉक्‍टर ने निकाली गई बच्‍चेदानी परिवादी को दिखाई थी तथा यह भी कहा कि तुम्‍हारी पत्‍नी को कैंसर है इस कारण आपरेशन में 2 घण्‍टे लग गये। परिवादी द्वारा यह भी कहा गया है कि विपक्षी ने आपरेशन करने में लापरवाही करते हुए परिवादी की पत्‍नी की पेशाब की थैली में कट मार दिया जिससे 20 प्रतिशत पेशाब ही थैली में जाती थी तथा शेष पेशाब थैली से लीक होकर पेट में इधर-उधर जाने लगी जिससे पूरे पेट में इन्‍फेक्‍शन हो गया तथा परिवादी की पत्‍नी भयंकर दर्द से छटपटाने लगी। 80 प्रतिशत पेशाब बिस्‍तर पर निकलने लगी तथा दिनांक 05-08-2016 को इसी हालत में परिवादी की पत्‍नी को डिस्‍चार्ज कर दिया। 10 दिन बाद जब परिवादी टांके कटवाने गया तथा टांके कटवाये व परेशानी होने पर दिखाया तब विपक्षी द्वारा दवा दी गई किन्‍तु हालत में कोई सुधार नहीं हुआ। धीरे-धीरे परिवादी की पत्‍नी की परेशानी बढ़ती गई तथा पेशाब की पड़ी हुई नली अन्‍दर चुभने लगी तब दिनांक 04-09-2016 को पुन: विपक्षी के क्‍लीनिक पर परिवादी अपनी पत्‍नी को ले गया तो विपक्षी द्वारा पेशाब की नली निकालकर कीमोथैरेपी होना व पेशाब का ब्‍लेडर रिपेयर होना बताया गया। एक घण्‍टे बाद जब परिवादी  की पत्‍नी को तेज दर्द व पेशाब में जलन होने लगी तब विपक्षी ने एक इंजेक्‍शन लगा दिया तथा आगरा ले जाने की सलाह दी तब परिवादी अपनी पत्‍नी को आगरा ले गया तथा आगरा में डॉक्‍टर अरिन्‍जय जैन के पारस हास्पिटल में भर्ती करा दिया तथा वहॉं पर परीक्षण होने के बाद डॉक्‍टर द्वारा बताया गया कि मैनपुरी के डॉक्‍टर ने लापरवाही से गलत आपरेशन कर दिया है जिससे पेशाब की थैली में कट लग गया है तथा 20 एम0एम0 का छेद हो गया अब इनकी सर्जरी तीन महीने बाद ही हो सकेगी।   
परिवादी ने अपनी पत्‍नी को कायमगंज व लखनऊ में डॉक्‍टर को दिखाया तो उन्‍होंने सर्जरी होने की सलाह दी लेकिन प्रार्थी के पास पैसा न होने के कारण सैफई हास्पिटल इटावा में भर्ती किया। वहॉं पर डॉक्‍टर मुवशेर अली से आपरेशन कराया लेकिन आपरेशन के बाद एक नई समस्‍या हो गई कि पेशाब के रास्‍ते से लैट्रिन आने लगी तब परिवादी द्वारा अपनी पत्‍नी का सैफई अस्‍पताल में दूसरा आपरेशन कराया गया लेकिन परेशानी दूर न होने पर लखनऊ हास्पिटल के लिए रेफर कर दिया गया लेकिन काफी इलाज कराने के पश्‍चात भी परिवादी की पत्‍नी की मृत्‍यु हो गई जिसकी शिकायत परिवादी द्वारा मुख्‍यमंत्री से की गई तो उत्‍तर प्रदेश शासन से डी0एम0 मैनपुरी को जांच दी गई तथा डी0एम0 मैनपुरी ने मुख्‍य चिकित्‍साधिकारी मैनपुरी को जांच सौंप दी लेकिन मुख्‍य चिकित्‍साधिकारी मैनपुरी द्वारा डॉक्‍टर से शपथ पत्र लेकर जांच को अवैधानिक रूप से रफादफा कर दिया तब परिवादी द्वारा उक्‍त परिवाद दायर किया गया।
इस मामले में परिवादी ने यह कहा कि उसकी पत्‍नी श्रीमती ज्ञान देवी उम्र 39 वर्ष की बच्‍चेदानी में रसौली और बच्‍चादानी खराब होने होने के कारण दिनांक 26-06-2016 को विपक्षी डॉ0 पी0डी0 कुमार के अस्‍पताल में भर्ती किया गया और दिनांक 27-06-2016 को उसका आपरेशन किया गया। आपरेशन में डॉ0 पी0डी0 कुमार के साथ उसकी पत्‍नी डॉ0 अमिता सिंह भी थीं। आपरेशन के बाद विपक्षी ने परिवादी को निकाली गई बच्‍चादानी दिखाई और बताया कि उसकी पत्‍नी को कैंसर है इसलिए आपरेशन में 2 घण्‍टे लगे। परिवादी का कथन है कि आपरेशन के समय पेशाब की थैली में चीरा लगने के कारण उसके पूरे पेट में संक्रमण हो गया क्‍योंकि पेशाब इधर-उधर बहने लगी और बिस्‍तर पर गिरने लगी। टांका काटने के बाद और पेशाब की थैली बदलने के बाद भी समय समस्‍या का समाधान नहीं हुआ और कुछ दिन बाद पेशाब की पड़ी हुई नली अन्‍दर चुभने लगी तब नली निकाल दी और कहा कि इसकी कीमोथैरेपी होगी व पेशाब के ब्‍लेडर की मरम्‍मत करनी होगी।अचानक हालत बिगड़ने पर कहा कि इनको आगरा में डॉक्‍टर अरिन्‍जय जैन के पारस हास्पिटल में ले जाऐं क्‍योंकि इनकी हालत अत्‍यन्‍त गम्‍भीर है। तब परिवादी अपनी पत्‍नी को दिनांक 04-09-2016 को लेकर रात 12 बजे आगरा पारस हाप्टिल पहुँचा तो पत्‍नी को वहॉं भर्ती कर लिया गया तथा डॉक्‍टर द्वारा इलाज शुरू किया गया। तब उसको मालूम हुआ कि विपक्षी ने जो आपरेशन किया वह गलत किया है और पेशाब की थैली में चीरा लगाया गया।
बाद में परिवादी ने दिनांक 15-12-2016 को सैफई जिला इटावा के अस्‍सपताल में अपनी पत्‍नी का इलाज कराया लेकिन वहॉ भी समस्‍या और बढ़ गई। इसके बाद फिर दिनांक 17-01-2017 को एक और आपरेशन किया गया और फिर कहा गया कि 04 महीने बाद एक आपरेशन और किया जाएगा। तबियत पुन: खराब होने पर वह दिनांक 13-05-2017 को फिर सैफई ले गया तो वहॉं डॉक्‍टरों ने उसको लखनऊ पी0जी0आई0 के लिए सन्‍दर्भित कर दिया और दिनांक 15-05-2017 को पी0जी0आई0 लखनऊ आ गया और वहॉं पर सारी जांचें कराई गईं। डॉक्‍टर ने उसे दिनांक 30-05-2017 को फिर बुलाया और दिनांक 31-05-2017 को जांच करने के उपरान्‍त डॉक्‍टर ने परिवादी की पत्‍नी की स्थिति गम्‍भीर बताई।
परिवादी ने फिर अपनी पत्‍नी को लक्ष्‍य हास्पिटल लखनऊ में दिखाया लेकिन कोई भी सुधार नहीं हुआ और अन्‍तत: दिनांक 29-10-2017 को उसकी पत्‍नी की मृत्‍यु हो गई। वह एक जिन्‍दा लाश की तरह थी जो हमेशा बैड पर लेटी रहती थी तथा लैट्रिन की नली पड़ी रहती थी। इस सारी लापरवाही के लिए विपक्षी उत्‍तरदायी है।
अपीलार्थीगण/विपक्षीगण ने अपने लिखित कथन में यह कहा है कि वे अपने यहॉं आए मरीज का इलाज ईमानदारी, सच्‍चाई और बहुत सावधानी से करते हैं। परिवादी की पत्‍नी ज्ञान देवी का इलाज भी उन्‍होंने बड़ी सावधानी से किया था। परिवादी की पत्‍नी का इलाज कई जगह पर व कई चिकित्‍सकों द्वारा किया गया अत: ऐसी स्थिति में यह आरोप कि विपक्षीगण ने परिवादी की पत्‍नी के इलाज में लापरवाही बरती है, कतई सही नहीं है। विपक्षी ने उनका इलाज सावधानीपूर्वक किया था और जो भी उच्‍च कोटि का इलाज हो सकता था वह किया गया। उसके विरूद्ध झूठी शिकायतें की गईं और उस पर नाजायज दबाव डाल कर आर्थिक उत्‍पीड़न करने का प्रयास परिवादी कर रहा है।
इस मामले में डॉ0 अमिता सिंह ने भी एक शपथ पत्र विद्वान जिला आयोग के समक्ष दिया था जिसमें उसने कहा है कि परिवादी की पत्‍नी का इलाज विपक्षीगण ने बड़ी सावधानी से किया था। इससे यह स्‍पष्‍ट होता है कि परिवादी की पत्‍नी के आपरेशन में विपक्षी सं0-2 भी शामिल थीं।
इस मामले में हमने दीप हास्पिटल में भर्ती मरीज का पर्चा देखा जिसमें डाग्‍नोसिस का कालम खाली पड़ा हुआ है। साथ ही साथ इलाज का कालम भी खाली पड़ा हुआ है। इसी प्रोफार्मा के आधे हिस्‍से में यह लिखा है कि अपने मरीज को दीप हास्पिटल में इलाज के लिए यहॉं मौजूद चिकित्‍सासुविधाओं से सन्‍तुष्‍ट होकर, भर्ती कर रहा हूँ। शेष आधे हिस्‍से में यह छपा है कि मैं अपने मरीज को दीप हॉ‍स्‍पीटल से डिस्‍चार्ज ऑन रिक्‍वेस्‍ट/डाक्‍टर की मर्जी से खिलाफ/डाक्‍टर से इलाज करा कर ले जा रहा हूँ। मुझे कोई शिकायत नहीं है।
इसके अतिरिक्‍त एक अन्‍य प्रोफार्मा इलाज के लिए स्‍वीकृति का पत्रावली में संलग्‍न है जिसका हमने अवलोकन किया। यह पूरा छपा हुआ फार्म है किन्‍तु इसमें कहीं भी डॉक्‍टर के हस्‍ताक्षर नहीं हैं और एनेस्‍थेसिया से सम्‍बन्धित स्‍वीकृति पत्र नहीं है। स्‍वीकृति या सहमति के सम्‍बन्‍ध में निम्‍नलिखित चिकित्‍सीय लेख महत्‍वपूर्ण हैं :-
 
सहमति और भारतीय चिकित्‍सा सेवा :-
 
Abstract Consent is a legal requirement of medical practice and not a procedural formality. Getting a mere signature on a form is no consent. If a patient is rushed into signing consent, without giving sufficient information, the consent may be invalid, despite the signature. Often medical professionals either ignore or are ignorant of the requirements of a valid consent and its legal implications. Instances where either consent was not taken or when an invalid consent was obtained have been a subject matter of judicial scrutiny in several medical malpractice cases. This article highlights the essential principles of consent and the Indian law related to it along with some citations, so that medical practitioners are not only able to safeguard themselves against litigations and unnecessary harassment but can act rightfully.
Keywords: Doctor-patient relationship, Indian law, informed consent   INTRODUCTION Legally, two or more persons are said to consent when they agree upon the same thing in the same sense.[1] Consent must be obtained prior to conducting any medical procedure on a patient. It may be expressed or implied by patient's demeanour. A patient who comes to a doctor for treatment implies that he is agreeable to general physical (not intimate) examination.[2] Express consent (verbal/written) is specifically stated by the patient. Express verbal consent may be obtained for relatively minor examinations or procedures, in the presence of a witness.[3] Express written consent must be obtained for all major diagnostic, anaesthesia and surgical procedures as it is the most undisputable form of consent.
ESSENTIAL PRINCIPLES OF A VALID CONSENT AND THE INDIAN LAW A doctor must take the consent of the patient before commencing a treatment/procedure Except in emergencies, informed consent should be obtained sometime prior to the procedure so that the patient does not feel pressurised or rushed to sign. On the day of surgery, the patient may be under extreme mental stress or under influence of pre-medicant drugs which may hamper his decision-making ability. Consent remains valid for an indefinite period, provided there is no change in patient condition or proposed intervention.[4] It should be confirmed at the time of surgery.[4] Consent must be taken from the patient himself The doctor before performing any procedure must obtain patient's consent.[5] No one can consent on behalf of a competent adult. In Dr. Ramcharan Thiagarajan Facs versus Medical Council of India case,[6] disciplinary action was awarded to the surgeon for not taking a proper informed consent for the entire procedure of kidney and pancreas transplant surgery from the patient. In some situations, beside patient consent, it is desirable to take additional consent of spouse. In sterilisation procedures, according to the Ministry of Health and Family Welfare, Government of India guidelines, consent of spouse is not required.[7] The Medical Council of India (clause 7.16) however states that in case an operation carries the risk of sterility, the consent of both husband and wife is needed.[8] It is advisable to take consent of spouse when the treatment or procedure may adversely affect or limit sex functions, or result in death of an unborn child.[9] In case of minor, consent of person with parental responsibility should be taken.[10] In an emergency, the person in charge of the child at that time can consent in absence of parents or guardians (loco parentis).[11] In a medical emergency, life-saving treatment can be given even in absence of consent.
Refusing treatment in life-threatening situations due to non-availability of consent may hold the doctor guilty, unless there is a documented refusal to treatment by the patient. In Dr. TT Thomas versus Smt. Elisa and Ors case,[12] the doctor was held guilty of negligence for not operating on a patient with life-threatening emergency condition, as there was no documented refusal to treatment.
The patient should have the capacity and competence to consent A person is competent to contract[13] if (i) he has attained the age of majority,[14] (ii) is of sound mind[15] and (iii) is not disqualified from contracting by any law to which he is subject. The legal age for giving a valid consent in India is 18 years.[14] A child >12 years can give a valid consent for physical/medical examination (Indian Penal Code, section 89).[3] Prior to performing any procedure on a child <18 years, it is advisable to take consent of a person with parental responsibility so that its validity is not questioned. If patient is incompetent, then consent can be taken from a surrogate/proxy decision maker who is the next of kin (spouse/adult child/parent/sibling/lawful guardian).[11] Consent should be free and voluntary Consent is said to be free[16] when it is not caused by coercion,[17] undue influence,[18] fraud,[19] misrepresentation,[20] or mistake.[21,22,23] Consent should be informed Consent should be on the basis of adequate information concerning the nature of the treatment procedure.[5] Consent should be informed and based on intelligent understanding. The doctor must disclose information regarding patient condition, prognosis, treatment benefits, adverse effects, available alternatives, risk of refusing treatment and the approximate treatment cost. He should encourage questions and answer all queries.[2] If the possibility of a risk, including the risk of death, due to performance of a procedure or its refusal is remote or only theoretical, it need not be explained.[5] Exceptions to physician's duty to disclose include[24] : (i) Patient refusal to be informed; this should be documented. (ii) If the doctor feels that providing information to a patient who is anxious or disturbed would not be processed rationally by him and is likely to psychologically harm him, the information may be withheld from him (therapeutic privilege); he should then communicate with patient's close relative, family doctor or both.
The "adequate information" must be furnished by the doctor (or a member of his team) who treats the patient.[5] Information imparted should enable the patient to make a balanced judgment as to whether he should submit himself to the particular treatment or not.[5] Consent should be procedure specific Consent given only for a diagnostic procedure, cannot be considered as consent for the therapeutic treatment.[5] Consent given for a specific treatment procedure will not be valid for conducting some other procedure.[5] In Samira Kohli versus Dr. Prabha Manchanda and Anr case,[5] the doctor was held negligent for performing an additional procedure on the patient without taking her prior consent. An additional procedure may be performed without consent only if it is necessary to save the life or preserve the health of the patient and it would be unreasonable to delay, until patient regains consciousness and takes a decision.[5] A common consent for diagnostic and operative procedures may be taken where they are contemplated.[5] Consent obtained during the course of surgery is not acceptable In Dr. Janaki S Kumar and Anr versus Mrs. Sarafunnisa case,[25] in an allegation of performing sterilisation without consent, it was contended that consent was obtained during the course of surgery. The commission held that the patient under anaesthesia could neither understand the risk involved nor could she give a valid consent.
Consent for blood transfusion When blood transfusion is anticipated, a specific written consent should be taken,[24] exception being an emergency situation where blood transfusion is needed to save life and consent cannot be attempted.[26] In M. Chinnaiyan versus Sri. Gokulam Hospital and Anrcase,[27] court awarded compensation as patient was transfused blood in the absence of specific consent for blood transfusion.
Consent for examining or observing a patient for educational purpose Prior to examining or observing patients for educational purpose, their consent must be taken.[28] Blanket consent is not valid Consent should be procedure specific. An all-encompassing consent to the effect 'I authorize so and so to carry out any test/procedure/surgery in the course of my treatment' is not valid.[29] Fresh consent should be taken for a repeat procedure A fresh written informed consent must be obtained prior to every surgical procedure that includes re-exploration procedure. In Dr. Shailesh Shah versus Aphraim Jayanand Rathod case,[30] the surgeon was found deficient in service and was liable for compensation as he had performed a re-exploration surgery without a written consent from the patient.
Surgical consent is not sufficient to cover anaesthesia care The surgeons are incapable to discuss the risks associated with anaesthesia. Informed consent for anaesthesia must be taken by the anaesthesia provider as only he can impart anaesthesia related necessary information and explain the risks involved. It may be documented by the anaesthesiologist on the surgical consent form by a handwritten note, or on a separate anaesthesia consent form.[31] Patient has the right to refuse treatment Competent patients have the legal and moral right to refuse treatment, even in life-threatening emergency situations.[31] In such cases informed refusal must be obtained and documented, over the patient's witnessed signature.[32] It may be advisable that two doctors document the reason for non-performance of life-saving surgery or treatment as express refusal by the patient or the authorised representative and inform the hospital administrator about the same.
To detain an adult patient against his will in a hospital is unlawful.[9] If a patient demands discharge from hospital against medical advice, this should be recorded, and his signature obtained.[9] Unilaterally executed consents are void Consent signed only by the patient and not by the doctor is not valid.[33] Witnessed consents are legally more dependable The role of a witness is even more important in instances when the patient is illiterate, and one needs to take his/her thumb impression.[34] Consent should be properly documented Video-recording of the informed consent process may also be done but with a prior consent for the same. This should be documented. It is commonly done for organ transplant procedures. If consent form is not signed by the patient or is amended without his signed authorisation, it can be claimed that the procedure was not consented to.[10] Patient is free to withdraw his consent anytime When consent is withdrawn during the performance of a procedure, the procedure should be stopped. The doctor may address to patient's concerns and may continue the treatment only if the patient agrees. If stopping a procedure at that point puts patient's life in danger, the doctor may continue with the procedure till such a risk no longer exists.[10] Consent for illegal procedures is invalid There can be no valid consent for operations or procedures which are illegal.[24] Consent for an illegal act such as criminal abortion is invalid.[9] Consent is no defence in cases of professional negligence.[9]   HOW TO OBTAIN A VALID CONSENT AND CONSENT FORMAT Always maintain good communication with your patient and provide adequate information to enable him make a rational decision.[35] It is preferable to take consent in patient's vernacular language. It may be better to make him write down his consent in the presence of a witness.[34] It is desirable to use short and simple sentences and non-medical terminology that is written/typed legibly.[36] Patient information sheets (PIS) depicting procedure related information, including pre-operative and post-operative pre-cautions in patient's understandable local language with pictorial representation may facilitate the informed consent process. These may help in providing consistently accurate information to the patients.[35] PIS should be handed over to the patients after explaining the contents. Even videos may be used as an aid in increasing patient understanding.[37] Though there is no standard consent format, it may include the following [e.g., Figure 1]:[38]     Figure 1 Anaesthesia informed consent form Date and time Patient related: Name, age and signature of the patient/proxy decision maker Doctor related: Name, registration number and signature of the doctor Witness: Name and signature of witness Disease-related: Diagnosis along with co-morbidities if any Surgical procedure related: Type of surgery (elective/emergency), nature of surgery with antecedent risks and benefits, alternative treatment available, adverse consequences of refusing treatment Anaesthesia related: Type of anaesthesia (general and/or regional, local anaesthesia, sedation) including risks Blood transfusion: Requirement and related risks Special risks: Need for post-operative ventilation, intensive care, etc Document the fact that patient and relatives were allowed to ask questions, and their queries were answered to their satisfaction.
CONSENT IN RELATION TO PUBLICATION A registered medical practitioner is not permitted to publish photographs or case reports of his/her patients without their consent, in any medical or another journal in a manner by which their identity could be revealed. However, in case the identity is not disclosed, consent is not needed (clause 7.17).[8] CONSENT IN RELATION TO MEDICAL RESEARCH Consent taken from the patient for the drug trial or research should be as per the Indian Council of Medical Research guidelines[39]; otherwise it shall be construed as misconduct (clause 7.22).[8] COMMON FALLACIES IN THE CONSENT PROCESS The anaesthesiologist must ensure that consent is given maximum importance, and all the legal formalities are followed before agreeing to provide the services. Following are some frequent mistakes and omissions that can cost him/her dearly in the event of a mishap:
Procedure is considered trivial, and consent is not taken Consent of relative is taken instead of the patient, even when patient is a competent adult.
Consenting person is minor, intoxicated or of unsound mind Blanket consent is taken.
It is not procedure specific Consent for blood transfusion is not obtained.
Fresh consent is not taken for a repeat procedure Procedure related necessary information is not given Even if the information given, it is not documented Consent lacks the signature of the treating doctor Consent is not witnessed Alterations or additions are made in the consent form without patient's signed authorisation.
 
SUMMARY It is not only ethical to impart correct and necessary information to a patient prior to conducting any medical procedure, but it is also important legally. This communication should be documented. Even professional indemnity insurance may not cover for lapses in obtaining a valid consent, considering it to be an intentional assault.
ACKNOWLEDGMENTS We gratefully acknowledge the invaluable contribution and irreplaceable advice extended to us during the preparation of this article by Mr. M Wadhwani, Advocate.
[REFERENCES
1. Indian Contract Act, Sec 13; 1872. [Accessed on 2014 Aug 21]. Available from: http://www.indianlawcases.com/Act-Indian.Contract.Act,1872.-2386 .
2. Sharma G, Tandon V, Chandra PS. Legal sanctity of consent for surgical procedures in India. Indian J Neurosurg. 2012;1:139-43. [Google Scholar]
3. Rao NG. Textbook of Forensic Medicine and Toxicology. 2nd ed. New Delhi: Jaypee Brothers Medical Publishers (P) Ltd.; 2010. Ethics of medical practice; pp. 23-44. [Google Scholar]
4. Anderson OA, Wearne IM. Informed consent for elective surgery - what is best practice? J R Soc Med. 2007;100:97-100. [PMC free article] [PubMed] [Google Scholar]
5. Samira Kohli vs. Dr. Prabha Manchanda and Anr on 16 January, 2008. Civil Appeal No. 1949 of 2004. (2008) 2 SCC 1; AIR 2008 SC 1385. [Accessed on 2014 May 9]. Available from: http://www.indiankanoon.org/doc/438423/
6. Dr. Ramcharan Thiagarajan Facs vs Medical Council of India on 3 April, 2014. Karnataka High Court. Writ Petition No. 11207/2013 (GM-RES) [Accessed on 2014 July 11]. Available from: http://www.indiankanoon.com/doc/10293098/
7. Standards for Female Sterilization (1.4.4), Standards for Male Sterilization (2.4.4) Standards for Female and Male Sterilization Services. Research Studies and Standards Division, Ministry of Health and Family Welfare Government of India. 2006. Oct, [Accessed on 2014 Mar 16]. Available from: http://www.nrhmtn.gov.in/modules/Guidelines%20for%20Standard%20for%20 female%20 & %20 male%20sterilization%20services.pdf .
8. Indian Medical Council (Professional Conduct, Etiquette and Ethics) Regulations, 2002. Published in Part-III, Section 4 of the Gazette of India, dated 6th April, 2002, Amended up to December. 2010.
9. Reddy KS, Murty OP. The Essentials of Forensic Medicine and Toxicology. 32nd ed. Hyderabad: K Suguna Devi; 2013. Medical law and ethics; pp. 22-55. [Google Scholar]
10. Herring J. Medical Law and Ethics. 4th ed. United Kingdom: Oxford University Press; 2012. Consent to treatment; pp. 149-220. [Google Scholar]
11. Arora V. Role of consent in medical practice. [Accessed on 2014 Mar 21];JEvol Med Dent Sci 2013. 2:1225-9. Available from: http://www.jemds.com/data_pdf/vijay%20arora-ROLE%20OF%20CONSENT%20IN%20MEDICAL.pdf . [Google Scholar]
12. Dr. TT Thomas vs Smt Elisa and Ors on 11 August, 1986. Kerala High Court. AIR 1987 Ker 52: 1986 Ker LT 1026 (DB) [Accessed on 2014 Jun 2]. Available from: http://www.indiankanoon.org/doc/600254/
13. Indian Contract Act, Sec 11. 1872. [Accessed on 2014 Aug 21]. Available from: http://www.indianlawcases.com/Act-Indian.Contract.Act.,1872.-2384 .
14. Indian Majority Act. 1875. [Accessed on 2014 Aug 21]. Available from: http://admis.hp.nic.in/himpol/Citizen/LawLib/C0141.htm .
15. Indian Contract Act, Sec 12. 1872. [Accessed on 2014 Aug 21]. Available from: http://www.indianlawcases.com/Act-Indian.Contract.Act.,1872.-2385 .
16. The Indian Contract Act, Sec 14. 1872. [Accessed on 2014 Aug 21]. Available from: http://www.indianlawcases.com/Act-Indian.Contract.Act.,1872.-2387 .
17. The Indian Contract Act, Sec 15. 1872. [Accessed on 2014 Aug 21]. Available from: http://www.indianlawcases.com/Act-Indian.Contract.Act.,1872-2388 .
18. The Indian Contract Act, Sec 16. 1872. [Accessed on 2014 Aug 21]. Available from: http://www.indianlawcases.com/Act-Indian.Contract.Act.,1872-5173 .
19. The Indian Contract Act, Sec 17. 1872. [Accessed on 2014 Aug 21]. Available from: http://www.indianlawcases.com/Act-Indian.Contract.Act.,1872-2390 .
20. The Indian Contract Act, Sec 18. 1872. [Accessed on 2014 Aug 21]. Available from: http://indiankanoon.org/doc/1270593/
21. The Indian Contract Act, Sec 20. 1872. [Accessed on 2014 Aug 21]. Available from: http://www.indianlawcases.com/Act-Indian.Contract.Act.,1872-5178 .
22. The Indian Contract Act, Sec 21. 1872. [Accessed on 2014 Aug 21]. Available from: http://www.indianlawcases.com/Act-Indian.Contract.Act.,1872-2395 .
23. The Indian Contract Act, Sec 22. 1872. [Accessed on 2014 Aug 21]. Available from: http://www.indianlawcases.com/Act-Indian.Contract.Act.,1872-5180 .
24. Kannan JK, Mathiharan K. Legal and ethical aspects of medical practice. In: Modi A, editor. Textbook of Medical Jurisprudence and Toxicology. 24th ed. Nagpur: Lexis Nexis Butterworths Wadhwa; 2012. pp. 61-118. [Google Scholar]
25. Dr. Janaki S Kumar and Anr vs Mrs. Sarafunnisa on 21 June, 1999. Kerala State Consumer Disputes Redressal Commission, Thiruvananthapuram. Appeal No. 850 of 1998. (1999) I CPJ 66.
26. Kekre NS. Medical law and the physician. Indian J Urol. 2008;24:135-6. [PMC free article] [PubMed] [Google Scholar]
27. M. Chinnaiyan vs. Sri. Gokulam Hospital and Anr on 25 September, 2006. III (2007) CPJ 228 NC. [Accessed on 2014 Aug 21]. Available from: http://www.indiankanoon.org/doc/1919829/
28. Doyal L. Closing the gap between professional teaching and practice. BMJ. 2001;322:685. [PMC free article] [PubMed] [Google Scholar]
29. Satyanarayana Rao KH. Informed consent: An ethical obligation or legal compulsion? J CutanAesthet Surg. 2008;1:33-5. [PMC free article] [PubMed] [Google Scholar]
30. Dr Shailesh Shah vs Aphraim Jayanand Rathod. National Consumer Disputes Redressal Commission New Delhi, FA No. 597 of 1995. From the order dated 8 Nov, 1995 in complaint No. 31/94, State Commission Gujarat. [Last accessed on 2014 Aug 21]. Available from: http://www.ncdrc.nic.in/fa59795.html .
31. Waisel DB. Legal aspects of anesthesia care. In: Miller RD, Eriksson LI, Fleisher LA, Wiener-Kronish JP, Young WL, editors. Miller's Anesthesia. 7th ed. Philadelphia USA: Churchill Livingstone Elsevier; 2010. pp. 221-33. [Google Scholar]
32. Tewari A, Garg S. Informed consent and anaesthesia. Indian J Anaesth. 2003;47:311-2. [Google Scholar]
33. Bastia BK, Kuruvilla A, Saralaya KM. Validity of consent-A review of statutes. Indian J Med Sci. 2005;59:74-8. [PubMed] [Google Scholar]
34. Bastia BK. Consent to treatment: Practice vis-à-vis principle. Indian J Med Ethics. 2008;5:113-4. [PubMed] [Google Scholar]
35. Kalantri SP. Informed consent and the anaesthesiologist. Indian J Anaesth. 2003;47:94-6. [Google Scholar]
36. Kaushik JS, Narang M, Agarwal N. Informed consent in pediatric practice. Indian Pediatr. 2010;47:1039-46. [PubMed] [Google Scholar]
37. Tompsett E, Afifi R, Tawfeek S. Can video aids increase the validity of patient consent? J ObstetGynaecol. 2012;32:680-2. [PubMed] [Google Scholar]
38. Singh D. Singh D. Informed vs. Valid consent: Legislation and responsibilities. [Accessed on 2014 Aug 21];Indian J Neurotrauma. 2008 5:105-8. Available from: http://www.medind.nic.in/icf/t08/i2/icft08i2p105.pdf . [Google Scholar]
39. Ethical Guidelines for Biomedical Research on Human Participants. New Delhi: Published by: Director General Indian Council of Medical Research; 2006. [Accessed on 2014 Mar 3]. eral Ethical Issues; pp. 21-33. ]       इस प्रकार स्‍पष्‍ट होता है कि वर्तमान मामले में सहमति पत्र विधि सम्‍मत नहीं है।
 

इस मामले में एक महत्‍वपूर्ण प्रश्‍न यह है कि आपरेशन से पूर्व अपीलार्थी ने क्‍या-क्‍या सावधानी बरतीं ? अपीलार्थी ने किस आधार पर यह कहा कि परिवादी की पत्‍नी को कैंसर है ? आपरेशन करने से पूर्व क्‍या सी0टी0 स्‍केन, अल्‍ट्रा सोनोग्राफी या एम0आर0आई0 कराई गई थी ?

अगर बच्‍चादानी में रसौली है या खराब हो चुकी है तब कैंसर की सम्‍भावना रहती है तब ऐसे मामले में इलाज कैंसर विशेषज्ञ द्वारा किया जाना चाहिए था न कि जनरल सर्जन द्वारा। इसका भी कोई कारण नहीं बताया गया कि पेशाब की थैली से पेशाब क्‍यों रिस रहा था और कैथेटर लगाने की क्‍या आवश्‍यकता थी। ये सारे तथ्‍य यह स्‍पष्‍ट करते हैं कि इस मामले में अपीलार्थी की ओर से घोर लापरवाही बरती गई है जो '' परिस्थितियॉं स्‍वयं बोलती हैं '' के सिद्धान्‍त पर परिलक्षित है।

अत: उपरोक्‍त परिस्थितियों में हम इस निष्‍कर्ष पर पहुँचते है कि विद्वान जिला आयोग का निर्णय विधि सम्‍मत है और उसमें किसी हस्‍तक्षेप की आवश्‍यकता नहीं है। तदनुसार वर्तमान अपील निरस्‍त किए जाने योग्‍य है।  

आदेश वर्तमान अपील निरस्‍त की जाती है। जिला उपभोक्‍ता आयोग, मैनपुरी द्वारा परिवाद सं0-26/2018 में पारित प्रश्‍नगत निर्णय एवं आदेश दिनांक 31-10-2018 की पुष्टि की जाती है।

अपील व्‍यय उभय पक्ष पर।

इस आयोग के निबन्‍धक से अपेक्षा की जाती है कि वर्तमान अपील योजित किए जाते समय धारा-15 उपभोक्‍ता संरक्षण अधिनियम के अन्‍तर्गत अपीलार्थी द्वारा जमा सम्‍पूर्ण धनराशि अर्जित ब्‍याज सहित सम्‍बन्धित जिला आयोग को विधि अनुसार एक माह में प्रेषित की जाए ताकि जिला आयोग द्वारा प्रश्‍नगत निर्णय के अनुपालन के सन्‍दर्भ में उसका विधि अनुसार निस्‍तारण किया जा सके।

      उभय पक्ष को इस निर्णय की प्रमाणित प्रति नियमानुसार उपलब्‍ध करायी जाय।

      वैयक्तिक सहायक से अपेक्षा की जाती है कि वह इस निर्णय को आयोग की वेबसाइट पर नियमानुसार यथाशीघ्र अपलोड कर दें।

   
       (सुशील कुमार)              (राजेन्‍द्र सिंह) 

 

          सदस्‍य                       सदस्‍य

 

 

 

निर्णय आज खुले न्‍यायालय में हस्‍ताक्षरित, दिनांकित होकर उद्घोषित किया गया।

                                      
       (सुशील कुमार)              (राजेन्‍द्र सिंह) 

 

         सदस्‍य                        सदस्‍य

 

 

 

दिनांक : 02-06-2023.

 

 

 

 

 

प्रमोद कुमार,

 

वैय0सहा0ग्रेड-1,

 

कोर्ट नं.-2.     

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

 

              [HON'BLE MR. Rajendra Singh]  PRESIDING MEMBER 
        [HON'BLE MR. SUSHIL KUMAR]  JUDICIAL MEMBER