Legal Document View

Unlock Advanced Research with PRISMAI

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

Bombay High Court

Sonali Amit Kesale vs The State Of Maharashtra And Another on 18 May, 2021

Author: M.G. Sewlikar

Bench: M.G. Sewlikar

                                           (1)
                                                                       904 WP 6371-21

                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                            BENCH AT AURANGABAD


                        904 WRIT PETITION NO.6371 OF 2021

 Sau. Sonali Amit Kesale,
 Age 35 years, Occ. Household,
 R/o. Flat No. D-5, Neho Heaven Apartment,
 Beed Bye Pass, Deolai Road, Aurangabad,
 Tq. and Dist. Aurangabad.                                        ...Petitioner

         Versus

 The State of Maharashgtra and Anr.                               ...Respondents

 Mr. Madhav Bhokarikar, Advocate for the Petitioner
 Mr. S.N. Morampalle, A.G.P. for the respondents

                                           CORAM :       M.G. SEWLIKAR, J.

VACATION COURT DATED : 18th MAY, 2021.

PER COURT :

1. Heard.
2. The petitioner is pregnant of 22 weeks 2 days. She seeks the termination of pregnancy on the ground of fetal anomalies.
3. The petitioner was referred for medical examination by the Expert Committee. She was examined by the Expert Committee on 15/05/20021 at 2.00 pm. The Expert Committee has submitted its report. The findings of the Expert Committee are as under :
"11. Examination of girl/women done by : All Members of committee.
12. Counselling done by Dr. Prasad Deshpande, Professor Head, ::: Uploaded on - 19/05/2021 ::: Downloaded on - 19/05/2021 22:33:05 ::: (2) 904 WP 6371-21 Psychiatry.
13. Investigations done :
Sr.No. Investigations done
01. CBC, URINE ROUTINE Hb :- 12 gm%, Urine RM-Normal
02. USG Single live intrauterine gestation of 22 weeks 2 days, features suggestive of complex congenital heart disease
15. Physical fitness for termination - YES
16. Recommendations by Medical Board for termination :
Recommended
17. Recommended Medical termination of pregnancy because if the child were born it would carry substantial risk to its life. Termination of pregnancy carries due maternal risk. Surgical intervention & blood transfusion may be required. The risk involved in the said procedure is explained to the patient & her relatives."

4. From the findings of the Expert Committee, it is clear that there are features suggestive of complex congenital heart disease. The expert committee has recommended medical termination of pregnancy of the petitioner because if the child were born, it carries substantial risk to its life. The report further states that the risk involved in the said procedure is explained to the patient and her relatives. Learned Counsel for the petitioner also states that petitioner wants to proceed with the termination of pregnancy.

5. In view of this, the petitioner is permitted to terminate her pregnancy from any Government recognized Centre. ::: Uploaded on - 19/05/2021 ::: Downloaded on - 19/05/2021 22:33:05 ::: (3)

904 WP 6371-21

6. The parties to act on authenticate copy.

( M.G. SEWLIKAR ) JUDGE sarowar ::: Uploaded on - 19/05/2021 ::: Downloaded on - 19/05/2021 22:33:05 :::