Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

National Consumer Disputes Redressal

Ms. Neha Kumari, D/O Shri Amar Kumar ... vs Apollo Hospitals, Dr. R. Gopal ... on 27 November, 2002

ORDER

D.P. Wadhwa, J. (President)

1. In this complaint which pertains to alleged medical negligence by the opposite parties being the Hospital and two doctors. There is a claim for Rs. 26,90,000/-. There are two complainants, daughter and father. Medical negligence is alleged qua Neha Kumari who at the time of filing the complainant is stated to be of 21 years of age.

2. This complaint was filed on 26.9.2000. Operation was performed on Neha Kumari in November 1990. An objection has been raised that the complaint is barred by limitation.

3. Alleged complaint is that Neha Kumari, the first complainant had some problem in growth of her shoulders and for that she went to Apollo Hospitals, Chennai, opposite party No. 1 on 21.11.90. Dr. R. Gopal Krishnan, opposite party No. 2 checked her and advised C.T. Scan of dorsal spine and lumber spine. After examining C.T. Scan both Dr. R. Gopal Krishnan, opposite party No. 2 and Dr. Reginold, opposite party No. 3 advised that operation had to be performed on the spinal canal of Neha Kumar. This operation was performed on 27.11.90. Complainants alleged that in spite of the two doctors stating that the operation was successfully performed when it was not so and rather Neha Kumari developed more ailments and instead of getting better she developed paraplegia and lost urinating and stool sensation and control. This was brought to the notice of both the doctors and second complainant says that again an operation was performed on Neha Kumar on 2.12.90 when he was not made aware of that and some papers were got signed from him. Neha Kumari was discharged from the Hospital on 12.3.91 with advice to continue physiotherapy treatment. At the time when she was discharged there was no improvement to her lower region which remained senseless. Complainants were assured that after physiotherapy treatment Neha Kumari will be all right. Complainants say this physiotherapy treatment continued till 1998 when in the month of November 1998 same ailment developed.

4. Then Neha Kumari started feeling severe pain in both soldiers and abdomen when she again approached to Dr. Raj Gopal Krishnan on 28.11.98 at Indraprasth Apollo Hospital, Delhi. Dr. Raj Gopal Krishnan told the complainants that the rod was fitted inappropriately at wrong level with segment wires and stated that there was no need to fix such rod and that too inappropriately at wrong levels of segments. This according to Dr. Raj Gopal Krishnan had resulted in the non-functioning of the lower limbs below trunk of Neha Kumari. Dr. Raj Gopal Krishnan further told them the treatment given earlier was not proper and opposite parties had committed gross negligence while treating Neha Kumari. Dr. Raj Gopal Krishnan then advised removal of the rod and referred Neha Kumari to Dr. Shekhar Aggarwal of Sant Parmanand Hospital, Civil Lines, Delhi as Dr. Raj Gopal Krishnan was going abroad for a long period. Dr. Shekhar Aggarwal had also stated to have advised for removal of the rod to avoid further damage. Neha Kumari was again operated on 1.12.98 and implant was removed. She was discharged from the Hospital on 3.12.98. It is stated that though condition of Neha Kumari became stable but she is still confined to wheel chair and there is no ray of hope for any change in her condition. It is alleged that this condition in which she is now is due to negligent act on the part of the opposite parties.

5. It is not clear to us if Dr. Raj Gopal Krishnan of Indraprasth Apollo Hospital, Delhi is the same person who is impleaded as second opposite party with the name R. Gopal Krishnan. However, the allegations as contained in the complaint have been stoutly denied by the opposite parties. It would appear that the cause of action for filing this complaint is taken from 1998 on discharge of Neha Kumari from Sant Parmanand Hospital, Delhi. Two written version have been filed one by the Hospital-opposite party No. 1 and second by opposite party Nos. 2 and 2. Hospital says that it is not liable because both the doctors were consultants and were not employees of the Hospital and as such Hospital is not vicariously liable for any wrong doing on their part. This is not correct as in the case of Basant Seth v. Regency Hospital-Original Petition No. 99/94 we have already held that for any negligence on the part of the consultant, Hospital would be liable. Dr. R. Gopal Krishnan, opposite party No. 2 is the Orthopaedic Surgeon and opposite party No. 3 Dr. Reginold is a Neurosurgeon. They said it is unbelievable that Neha Kumari had physiotherapy for 8-1/2 years and there is no record to support this allegation. They further say that it is false to allege that Dr. Raj Gopal Krishnan informed the complainants that rod was fitted inappropriately and at wrong level which resulted in the non-functioning of the lower limbs of Neha Kumari.

6. Both the opposite parties said that Neha Kumari complained of lateral bending of dorsal spine and multiple complex deformities of spine and scolioses of dorsal spine with multiple birth defects of spine and spinal cord, since birth increasing progressively. She was first operated at 4 months of age on her spine for myelomeningocele a congenital doformity and birth defect of spine and spinal cord. She used to wear spinal brace and belt and had other treatment in between. She has a family history of developing paralysis, which here grandfather had. On detailed investigations Neha Kumari was found to have multiple congenital complex problems in kyphoscoliotic doformity with weakness and wasting of right upper limbs and (i) complex khyphoscoliotic deformity of the mid dorsal spine with hemivertibrae at the D5 and D6 spinal levels and spina bifida of the D6 & D7 vertebrae, (ii) diastematomyelia of the lumbar spine at L1&L2 levels with interposition of a bony spurt at L1 and L2 levels, (iii) a large spinal bifida of the posterior neural arches involving the L1 to L5 vertebrae and (iv) an irregular extradural soft tissue lesion that was a convex impression on the thickened posterior wall of lumbar thecal sac L1, L2, L3 vertebrae level and post operative changes of L1, L4. This showed that Neha Kumari had congenital spinal doformities which can be incredibly severe, can result in death from cor pulmolane, paralegia and can be associated with a multitude of other problems.

7. Thereafter, opposite parties have stated how investigations were conducted and how surgery was performed. Paras 13, 14 and 15 of the written version of opposite parties 2 and 3 describe the surgery on Neha Kumar performed on 27.11.90 and re-exploration on 2.12.90 and her discharge from the hospital:

"13. These Opposite Parties state that on 27.11.1990 the 1st Complainant was taken up for surgery under general Anaesthesia with the patient prone, a midline incision was done on the Dorsal Spine. On exposure, she was confirmed to have a bony bar extending from D4 to D7 on the concave side of the dorsal scoliosis deformity which is the cause of complex Kyphoscoliotic deformity of Dorsal Spine. The body bar was excised and deformity corrected and Luque Rod System D3, D8 (A STANDARD SPINAL, UNIVERSAL ACCEPTED STABILIZATION SYSTEM). LUQUE ROD SYSTEM is where two "L"

shaped rods are held on either side of the spine by multiple inter laminar wires to hold the spine straight after correction and prevent the spine from collapsing.

14. These Opposite Parties state that post operatively she developed Neurological Vascular Complication weakness and parapersis of both lower limbs with progressive weakness and paralysis including bladder and bowel involvement. Unfortunately she developed a known vascular complication of spinal surgery. Specially associated with Scoiolsis and Congenital Scoliosis Deformities correction surgery of the spine. It is submitted that this vascular complication of paraplegia is well documented in all textbooks. To determine the cause of the above complications, she had a Myelogram done on 1.12.1990. This was fully explained to the patient and 2nd Complainant/relative and written consent obtained for the same.

15. These opposite parties submit that Myelogram showed a block at D3-D4 level. Hence it was decided to explore the operative site to give the benefit of doubt to the patient and one does not lose anything in the exploring of wound. On 2.12.1990, she was taken for re-exploration of wound. On exploration a small clot was found sitting on the cord which was removed. The spine was found to be stable and hence would closed. Postoperatively she recovered partially, continue of the bladder and bowels regained. Motor and sensory improvement was seen on both lower limbs. Pain was also felt in lower limbs. She was kept in the hospital for 52 days where she was on a spinal brace and was mobilized on a wheel chair and was able to stand with support, she was discharged from the Hospital with advice of physiotherapy to be continued. It is submitted that following this she never came or contacted these opposite Parties for follow up after discharge. On discharge the parents also presented a table lamp to the Second Opposite party in appreciation of service rendered."

8. It is the two doctors then add that Neha Kumari suffered from complex birth defects of the spine and whole body as evident from pre-operative C.T. Scan. She and her parents were fully explained and aware of these problems. They had also previously contacted a surgeon in Bombay and Patna. These Opposite Parties also explained in detail regarding the problem and complications of surgery and then only consent for surgery was taken.

9. In the rejoinder to written version filed by the complainants we find it is more argumentative where reference has been made to various excerpts from medical books. We, however, need not go into that. From the pleadings we find that both the opposite party Nos. 2 and 3 are honest in their approach. The question that has been raised at preliminary stage is about limitation in filing this complaint on 26.9.2000 when Neha Kumari was discharged from the Hospital on 12.3.91 till the complainants again consulted Dr. Raj Gopal Krishnan of Indraprasth Apollo Hospital at Delhi on 28.11.98. Complaint is silent as to what further treatment, if any, Neha Kumari took and there is nothing to substantiate that she was having physiotherapy treatment for all these years. No sufficient cause has been shown as to why complaint could not be filed within the period of limitation prescribed. We are unable to find any reason for condoning the delay in filing this complaint. We are also unable to subscribe to the statement put forward by the complainants that they came to know alleged medical negligence of the opposite parties only on 28.11.98. A theory which has no basis is sought to be built to come within the period of limitation. We are unable to accept the statement of the complainants that they came to know about operation being inappropriately performed by the opposite parties only in November, 1998. Moreover, we do not find it is a case medical negligence as alleged. Complainants have not denied that Neha Kumari was suffering from ailments from the very birth and that she was operated upon when she was only four years of age.

10. We, therefore, dismiss this complaint as barred by limitation.