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 3, Cited by 0]

Madras High Court

State Of Tami Nadu vs Jammuna on 27 November, 2014

Author: R.Mahadevan

Bench: R.Mahadevan

       

  

   

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE :   27.11.2014
CORAM
THE HON'BLE MR.JUSTICE R.MAHADEVAN
S.A.No.1176 of 2006

1. State of Tami Nadu
   rep. by the Director of Family
   Planning and Welfare, Madras - 18.

2.State of Tamil Nadu
  rep. by the Collector,
  Vellore District, Vllore.
							Appellants/1 & 2nd defendants

				vs. 

1.Jammuna				                   ... Respondent/Plaintiff

2.Dr.Belkish Begam
   C.A.S. Govt. Hospital,
  Ambur. 					... Respondent/3rd defendant
				
	Second Appeal against the judgment and decree dated 24.09.2002 made in A.S.No.25 of 2002 on the file of the Principal District Judge, Vellore, reversing the judgment and decree dated 9.01.1997 in O.S.No.244 of 1993 on the file of the Sub Court, Tiruppattur. 


			For appellants	: Ms.M.Jayasree, Spl.G.P.(CS)

			For R-1 		: Mr.P.S.Kothandaraman

			For R-2		: Ms.M.B. Hussahra Begun, 
			
 JUDGMENT

The First and second defendants have come up with the present second appeal challenging the order made by the learned Principal District Judge, Vellore in A.S.No.25 of 2002 reversing the finding given by the learned Subordinate Judge, Tirupattur in O.S.No.244 of 1993.

2.The plaintiff filed the above suit as indigent person for a direction to the defendants to pay a sum of Rs.50,000/- to the plaintiff as damages for the negligence and carelessness in performing the sterilization operation done by the third defendant to the plaintiff. The case of the plaintiff is as follows:

The plaintiff, being mother had underwent tubectomy operation on 17.03.1988, which was done by the third defendant, the then Medical Officer in the Government Hospital, Ambur. Thereafter, to her surprise, she became pregnant and on 05.12.1989, she gave birth to a male child. According to the plaintiff, the pregnancy was due to surgical failure due to deliberate negligency and wanton carelessness on the part of the third defendant and hence, she claimed a total sum of Rs.50,000/- as damages. Earlier the plaintiff issued a notice dated 29.01.1991 for which there is no proper reply from the defendants.

3. The suit was contested by the third defendant by filing written statement, which was accepted by defendants 1 & 2, contending as follows:-

The plaintiff has not taken due care after the tubectomy surgery. She had never approached the third defendant after the surgery as per the advice given to her. The pregnancy has not caused due to surgical failure or neither there was any negligence or carelessness on the part of the third defendant. Had there been any negligence in conducting the surgery, the plaintiff could have become pregnant within two to three months from the date of surgery, whereas, the pregnancy took place after 1 1/2 years. Soon after the symptoms of pregnancy was found, she could have very well avoided such pregnancy, but, she has not done so and hence, the carelessness on the part of the plaintiff in not following the medical advice is the cause for the pregnancy. The plaintiff has not revealed the details of the new born baby and he was also not impleaded as party to the suit and hence, the suit is liable to be dismissed for non-joinder of necessary party.

4. Before the Trial Court, the plaintiff examined herself as PW1 and marked 4 documents as Exs.A1 to A4. On the side of the defendants, the third defendant was examined as DW1 and no documents were marked. On analaysis of the oral and documentary evidence, the Trial Court dismissed the suit. On appeal, the Appellate Court reversed the finding of the Trial Court. Aggrieved over the same, the first and second defendants have come up with the present second appeal.

5. The second appeal has been admitted identifying the following question to be the substantial question of law involved in the second appeal:

i) "Whether the judgment and decree of the Courts below are right in the absence of proof of negligence on the part of the surgeon in performing the operation and in the absence of evidence to show that the surgeon did not possess the requisite skill to perform this operation?

6. The arguments advanced by Ms.M.Jayasree, learned Government Advocate appearing for the appellants and Mr.P.S.Kothandaraman, learned counsel for the first respondent and Ms.M.B. Hussahra Begun, learned counsel for the second respondent are heard in detail. The materials available on record are also perused.

7. The suit is one for the relief of damages for the alleged medical negligence on the part of the third defendant, a Doctor in the Government Hospital, Vaniyambadi, while conducting tubectomy on the plaintiff. It is not in dispute that the plaintiff, having blessed with three children, had underwent sterilization surgery with the intention of avoiding further pregnancy due to her family circumstances and her status. The plaintiff is from a remote village. It is contended that she belongs to a poor family. The plaintiff is said to have given birth to all the three children only in Government Hospital instead of approaching private hospitals which strengthens her contention that she is from weaker section of the society. The trend in the village, one can see, is that people will not come on their own volition to undergo a sterilization even after giving birth to a number of children. They deem it as a sin and pregnancy should not be avoided as it is blessed by Almighty. Only on wide publicity by the Government and the education offered to the folk people, nowadays, they come forward to venture it. It is an appreciable maturity level in the society from that of fearing even for a vaccination. Birth control has the topmost priority in our nation for its move in the path of development. Therefore, people who wants to join in such a move should be encouraged. Such being the situation, a lady with a poor family status is burdened with one more child even after the sterilization.

8. It is relevant to see that in KEITH ALLENBY v. H.((2013) 2 SCC 1), it has been held as under:-

"53. If, however, the purpose of the medical treatment is to prevent pregnancy from occurring and by reason of medical error that purpose is not achieved, it does not seem to us that, just because the pregnancy then occurs as a biological process, there should be no cover for the consequences. The development of the foetus following impregnation occurs because of the medical error, just as in the case of the undetected tumour. It causes significant physical changes to the womans anatomy, which of course occur naturally but still cause discomfort and, at least ultimately, pain and suffering. If a disease or infection consequential on medical misadventure can be classified by the statute as a personal injury, it does not involve any greater stretching of language to similarly include a pregnancy which has the same cause. We should add that it can make no difference that the direct cause of the pregnancy is an act of sexual intercourse which occurs separately from the negligently performed operation. The pregnancy is still caused by the surgeons negligence, and would not have happened without that negligence. It is the same in a case of negligent treatment by a health professional falling under s 32(6), where the transmission of the infection occurs separately from the failure to properly treat the patient who passes on the infection, and is directly caused by the proximity of the patient and the person to whom the infection is passed. Another example would be where a medical practitioner negligently carries out a vaccination procedure sought by a patient who later catches from a third person the very disease against which he or she wished to be protected.
....
60. The next question, and it is a key question in the case, is whether the resulting pregnancy amounts to personal injury under and for the purposes of the legislation. That expression is defined to mean physical injuries ... including, for example, a strain or a sprain. The question whether a woman who becomes pregnant as a result of a failed sterilisation operation thereby suffers physical injuries is the same question as that which arises if a pregnancy is the result of rape. The answer must logically be the same in respect of both causes. The fact that one results from medical misadventure and the other from accident cannot make any difference.
61. I am unable to accept that the changes which occur to a womans body as a result of pregnancy do not come within the compass of the expression physical injuries in the context of the legislation in issue. Clearly the bodily changes are of a physical kind. The only issue is whether they represent an injury or injuries for the purposes of the Act. I consider they do. In both cases (rape and failed sterilisation) the bodily changes which ensue qualify as personal injury. They are apt to cause a substantial degree of physical discomfort and, quite often, substantial pain and suffering. The changes produce bodily sensations which are of much greater consequence and duration than the examples given of a strain or a sprain.
62. I am not persuaded to a different view by the argument that pregnancy is a natural processand is necessary for the survival of the human species. A woman is entitled to choose whether or not to become pregnant. If she does not wish to do so, the consequences of her becoming pregnant are not to be discounted because pregnancy per se is a natural process. A woman who takes steps to avoid a natural consequence of sexual intercourse ought to be regarded as suffering physical injury when those natural consequences follow as a result of medical misadventure. In the same way, a woman who is raped, and becomes pregnant as a result, thereby suffers physical injury caused by the accident of sexual assault. This reasoning does not lead to all unwanted pregnancies being covered by the Act. In order to attract cover the pregnancy must be caused either, as here, by medical misadventure, or by rape.
...
80. Medical misadventure arises out of medical error or medical mishap.17 Medical mishap (an adverse consequence of treatment18) is not in issue here. Rather, it is said that the failed sterilisation resulted from medical error. Medical error does not exist solely because desired results are not achieved, but must amount to the failure of a registered health professional to observe a standard of care and skill reasonably to be expected in the circumstances.19 Whether the failure in the sterilisation undertaken was because the appellant did not observe the standard of care and skill reasonably to be expected is not conceded or established. It is however assumed for the purposes of the strike out determination that the pregnancy was the result of such medical error. "

9. In the case of Mrs.VIJAYA v. THE COMMISSIONER, CORPORATION OF CHENNAI AND 2 OTHERS (2004-3-LW 201) this court has held as under:-

"7. The decision reported in the case of State of Haryana v. Santra ((2000) 5 SCC 182=2001-2-LW 58), is more appropriate in the sense that it relates to a case of birth of a child in spite of tubectomy operation. The Supreme Court held that there was negligence on the part of the Doctors and ultimately, the State Government was responsible for the negligence. The award of compensation by the Court below was upheld by the Supreme Court. Ultimately, it was observed:-
" 34. From the above, it would be seen that the Courts in the different countries are not unanimous in allowing the claim for damages for rearing the unwanted child born out of a failed sterilisation operation. In some cases, the Courts refused to allow this claim on the ground of public policy, while in many others, the claim was offset against the benefits derived from having a child and the pleasure in rearing that child. In many other cases, if the sterilisation was undergone on account of social and economic reasons, particularly in a situation where the claimant had already had many children, the Court allowed the claim for rearing the child."

..... ..... ...... .....

" 37. Ours is a developing country where the majority of the people live below the poverty line. On account of the ever-increasing population, the country is almost at the saturation point so far as its resources are concerned. The principles on the basis of which damages have not been allowed on account of failed sterilisation operation in other countries either on account of public policy or on account of pleasure in having a child being offset against the claim for damages cannot be strictly applied to Indian conditions so far as poor families are concerned. The public policy here professed by the Government is to control the population and that is why various programmes have been launched to implement the State-sponsored family planning programmes and policies. Damages for the birth of an unwanted child may not be of any value for those who are already living in affluent conditions but those who live below the poverty line or who belong to the labour class, who earn their livelihood on a daily basis by taking up the job of an ordinary labour, cannot be denied the claim for damages on account of medical negligence."

.... ..... ...... .......

" 42. Having regard to the above discussion, we are positively of the view that in a country where the population is increasing by the tick of every second on the clock and the Government had taken up family planning as an important programme for the implementation of which it has created mass awakening for the use of various devices including sterilisation operation, the doctor as also the State must be held responsible in damages if the sterilisation operation performed by him is a failure on account of his negligence, which is directly responsible for another birth in the family, creating additional economic burden on the person who had chosen to be operated upon for sterilisation."

8. Applying the ratio of the above said decision, it has to be seen whether the petitioner is entitled for any compensation. The main objection raised by the learned counsel for the respondents is to the effect that there is no material on record to establish negligence on the part of the Doctors and in normal course, there can be failure of such operation. It is, of course true that the petitioner has not produced any positive material to show negligence at the time of operation. However, in such case, where the failure rate is negligible, the initial presumption would be regarding the negligence in the operation. Thus, the doctrine of Res ipsa loquitur would be applicable to such cases. In other words, where it is found that in spite of undergoing sterilising operation, there is conception and birth of child, the burden would be shifted to the concerned Doctor, to prove that there was no negligence and the fact that "there was conception in spite of tubectomy operation" would speak for itself. In the present case, except a vague denial about the allegations and shifting the blame to the petitioner, no material has been produced on behalf of the respondents to prove that due care had been taken at the time of operation."

10. From the reading of the judgments of the Courts below, it is clear that the plaintiff underwent strelization operation and the doctor was negligent in doing the same. However, the Appelate Court has not awarded medical expenses incurred by the plaintiff and it has granted compensation for damages caused to the plaintiff, since no evidence was let in by the plaintiff to prove that only due to negligence on the part of the third respondent, the plaintiff became pregnant. The court below has not considered the case of the plaintiff on medical grounds.

11. In view of the above discussions, this Court is of the view that the appellate court has not committed any error in reversing the findings of the trial court by shifting the burden of proof on the medical officer and the substantial question of law is answered accordingly. Considering the fact that the court below has not given any amount on the ground of negligence and no evidence was let in to prove the negligence on the part of the second respondent, I am of the view that the amount awarded to the claimant be treated as compensation.

12. In the decision in Kanagavalli vs. The Secretary to Govt. Department of Hearlth, and others reported in 2010 (1) MWN (Civil) 720 in paragraph 16 to 19 it has been held as follows:

"16.The learned counsel appearing for the appellant produced a copy of G.O.(Ms.)No.183, dated 11.09.2006, the Insurance Scheme provides for compensation of Rs.20,000/- for failure of sterilization and Rs.20,000/- for medical expenses due to sterilization.
18. Applying the principles laid down in the judgment reported in K.Muthu v. State of Tamil Nadu and Others. 2006(3) L.W.790, it could be seen that the said Government Order can be applied for the appellant/plaintiff also though she was operated on 21.05.1996. The appellant/plaintiff claimed a compensation of Rs.3,05,350/- out of which, the appellant claimed Rs.5,250/- towards medical expenses. Though the Government Order provides for Rs.20,000/- towards medical expenses, there is no pleading made by the appellant/plaintiff with regard to the medical expenses incurred by her over and above Rs.5,250/-. Therefore, only a sum of Rs.5,250/- can be awarded to the appellant/plaintiff as compensation for the medical expenses and Rs.20,000/- can be awarded for failure of sterilization.
19.Therefore, I am of the view that the appellant/plaintiff is entitled to a total sum of Rs.25,250/- as compensation for failure of sterilization and for medical expenses. The compensation of Rs.5,000/- awarded to the Courts below is enhanced to Rs.25,250/-. The appellant/plaintiff is also entitled to interest as decreed by the Courts below as per enhanced compensation of Rs.25,250/-."

13. Following the same, in this case also the compensation is enhanced from Rs.30,000/- to Rs.40,000/-. In the result, this second appeal is partly allowed. The suit is decreed and the appellant is directed to pay a sum of Rs.40,000/- to the first respondent/plaintiff with interest at 6% per annum from 24.08.2002 to till date of payment. The judgment and decree of the courts below are set aside and the above second appeal is partly allowed. No costs.



					                            27.11.2014   
Index     : Yes/No
Internet : Yes/No
smi							

R.MAHADEVAN, J.
 
 smi

To,

1.The  Principal District Judge, Vellore.
2.The  Sub Court, Tiruppattur
3.The Section Officer, V.R.Section, High Court, Chennai.
 				







S.A.No.1176 of 2006












27.11.2014