State Consumer Disputes Redressal Commission
Jitender Kumar Joshi. vs General Hospital on 13 September, 2011
STATE CONSUMER DISPUTES REDRESSAL COMMISSION, STATE CONSUMER DISPUTES REDRESSAL COMMISSION, U.T., CHANDIGARH First Appeal No. : 189 of 2010 Date of Institution : 07.05.2010 Date of Decision : 13.09.2011 1. Jitender Kumar Joshi. 2. Miss. Alka Joshi Both residents of H.No.1030, Sector 16, Panchkula. Appellants/Complainants V e r s u s 1. General Hospital, Sector 6, Panchkula through its Medical Superintendent. 2. Dr.Rohit Bansal, MBBS, DVD (MDU), Dr. Bansals Skin n Laser Centre, SCO No.910, Ist Floor (Near Hotel Solitaire), NAC, Manimajra, UT, Chandigarh. ....Respondents Appeal under Section 15 of the Consumer Protection Act, 1986. BEFORE: HONBLE MR. JUSTICE SHAM SUNDER, PRESIDENT. MRS. NEENA SANDHU, MEMBER.
S. JAGROOP SINGH MAHAL, MEMBER.
Argued by: Sh. R.S. Raj, Adv. for the appellants.
Sh. Randhir Singh, Lab Technician/duly authorized representative on behalf of respondent No.1.
Sh. Sandeep Bhardwaj, Adv.
for respondent No.2.
PER JAGROOP SINGH MAHAL, MEMBER This appeal is directed against the order dated 8.4.2010 rendered by the ld. District Consumer Disputes Redressal Forum-II, UT, Chandigarh (hereinafter referred to as the District Forum) vide which it dismissed the complaint filed by the complainants/appellants.
2. The facts, in brief, are that the complainant No.2, who had some unwanted hair on her face and neck, approached OP-1 for permanent removal of the same through laser technology, which was to be done in four sittings i.e. on 13.09.07, 24.10.07, 21.11.07 and 02.01.08 by Dr. Sandeep Singh Sahni. Complainant No.1 paid Rs.1000/- per sitting to Dr. Sahni, who was later on transferred from the General Hospital, Panchkula whereafter OP-2, a private medical practitioner, was engaged on contractual basis by OP-1. It was alleged by the complainants that after treatment by OP-2, the condition of complainant No.2 started deteriorating within a few days after treatment on 17.09.08 when OP-2 used the laser machine at a frequency of 50, as recorded in the out patient card. Her skin was burnt and scars appeared on her neck. It was alleged that complainant No.1 was planning to arrange the marriage of her daughter (complainant No.2) but under mental tension and due to disfigurement of her face, he chose to take her to the private clinic of OP-2 for her treatment. She attended the sitting of OP-2 on 03.12.08, 20.02.09 and 16.03.09 after paying huge fee, but there was no improvement, upon which OP-2 advised thyroid test which was also found to be normal as per the test report dated 29.01.2009. It was pleaded that when OPs failed to improve the condition of the complainant No.2, they took the treatment from General Hospital, Sector 16, Chandigarh under the supervision of Dr. S.D. Mehta. It was alleged that the scars on the face and neck of complainant No.2 were caused due to medical negligence and deficiency in service on the part of OPs, which ruined her personality and caused mental pain and agony besides financial loss. Hence this complaint.
3. OP-1, in its reply, admitted that Dr. Sandeep Singh Sahni was transferred from OP-1 Hospital and Dr. Rohit Bansal (OP-2) was engaged on contract basis. It was denied that OP-2 had given treatment to complainant No.2 in four sittings on 14.03.2008, 21.05.2009, 16.07.2008 and 17.09.2008 as he joined the hospital on 13.06.2008 only. It was pleaded that the last sitting through laser technique was given to complainant No.2 by OP-2, a qualified Dermatologist and Specialist in Hair Removal Laser Treatment, having more than 6 years experience, and she was advised to follow some instructions and to visit OP-Hospital for follow up treatment on alternate days but she visited the hospital on 27.09.08 after 10 days of the last sitting. It was averred that complainant No.2 failed to follow the instructions like use of sun screen to avoid the sun exposure, regular use of medicines etc. and, thus, complainant No.2 was herself negligent. It was pleaded that the treatment was given by OP-2 to the complainant No.2 by adopting laser technology and using the laser machine on 50j/Cm2 which was recommended in the text book of Dermatolosurgery and Cosmatology) on page 457. It was stated that the complainants never made any complaint regarding he treatment given by OP-2 and rather started taking treatment from the private clinic of OP-2. Remaining averments were denied being wrong. Pleading that there was no negligence on its part, prayer for dismissal of the complaint was made.
4. OP-2, in his separate written reply, has admitted that he was employed by OP-1 on contract basis in the month of June, 2008, however, it was denied that he examined complainant No.2 on 14.03.2008 and 21.05.2008 because he joined the hospital only on 13.06.2008. It was admitted that he prescribed laser treatment of 50 frequency after examining the growth of unwanted hair on her face and neck but it was pleaded that the process of laser treatment was to be given by the technician who operated the laser machine in which he had no role. It was pleaded that every due medical care and caution was observed while prescribing the frequency (50 J/cm2) at which the laser treatment was to be given. It was further pleaded that as per text Book of Dermatosurgery and Cosmetology by Dr. Satish S. Savant, Head Department of Skin & STD, Nanavati Hospital and Medical Research Centre Mumbai-India, the fluency (frequency) could be given from 10-100 J/Cm2 as mentioned on page No.457 of the said book. It was stated that the frequency of 50J/Cm2 given to complainant No.2 was medium and on very safe side. It was pleaded that as per medical science, there are certain side effects and complications like pain, discomfort, epidermal damage, textural changes, transient, hypo-or hyper pigmentation, secondary infection, scars etc., which could occur in certain patients due to laser treatment and the same were brought to the notice of complainant No.2 and she was also advised to take certain precautions after treatment, but she failed to do so. It was denied that after the treatment, scars on the face of the complainant No.2 became darker as alleged in the complaint. Pleading that there was no negligence on his part, OP-2 also prayed for dismissal of the complaint.
5. After hearing the ld. Counsel for the complainant and OP-2, and on going through the evidence on record, the ld. District Forum dismissed the complaint, as stated above.
6. Feeling aggrieved, the instant appeal has been filed by the appellants/complainants.
7. We have heard the ld. Counsel for the appellants and respondent No.2, representative of OP-1 and have also gone through the evidence on record of the case carefully.
8. The learned counsel for complainants/appellants has argued that according to OP /respondent No.2 the process of laser treatment was given by the technician who operated the laser machine and he had no role in it as mentioned in para 2 of the reply filed by him. It was argued that the laser treatment should have been given by the doctor himself and could not be left to the technician. As against it the learned counsel for the OP/respondent No.2 has argued that the fluency as mentioned in the text book of Dermatosurgery and Cosmetology (page 457), an extract of which has been produced by the OP as Annexure R-1, was determined by the respondent and thereafter the machine was to be operated by the attendant. Dr. Usha Gupta, Senior Medical Officer In-charge, General Hospital, Sector 6, Panchkula submitted her affidavit dated 12.8.2011 in which, it was mentioned that staff nurse Monika Rana holding a Diploma in General Nursing had undergone one month training to operate the laser machine regarding which a certificate has been awarded to her. It was mentioned that these machines such as X-Ray, C.T. Scan, Hair removal and ECG etc are to be operated by the staff after proper training. She submitted Annexure R/A, the Diploma in General Nursing issued to Monika by the Punjab Nurses Registration Council and the certificate Annexure R/B issued N.W. Ovesease Medical and Surgical Division with whom one month training was undergone by the said staff nurse. It was Monika Rana who operated the machine as per fluency given by Dr. Rohit Bansal.
The learned counsel referred to Annexure C1 and C-2, which is the OPD Card issued to the complainant in this respect. The treatment record Annexure R/D shows that alongwith Alka Joshi complainant, several other persons were being treated in the hospital. The learned counsel also referred to the minimum standard guidelines of care on requirements for setting up a laser room in which it was mentioned that laser treatment is an office procedure and does not require hospital set up. It was mentioned that many laser are simple to use and a nurse or a non-physician operator may be allowed to perform the laser after proper training.
An instance have been given i.e. California, only nurses and doctors can perform laser treatment, whereas in New York there are no state regulations, so anyone can perform the treatment. The very fact that the laser machine was operated on the instructions of OP No.2 by the staff nurse who had been given/provided training to operate the machine cannot be said to be deficient in rendering service.
9. The next argument of the learned Counsel for the complainant/appellant is that this fluency of 50J/cm square given to the complainant was on the higher side due to which scars appeared on her neck causing disfiguration. The record produced by the General Hospital, Sector 6, Panchkula on the instructions of this Commission shows that initially the fluency of 40J was prescribed for the sittings on 5.3.2008 and 21.5.2008. Thereafter the fluency was increased to 45J on 16.7.2008 and then to 50 J on 10.9.2008. The record shows that she was not the only person who was being treated at this fluency. Mrs. Neha on 5.3.2008, Yogesh Rani on 16.7.2008, Dr. Leza and Neelam Rani on 13.8.2008, Sandhya on 18.8.2008, Virender and Mamta on 20.8.2008, Yogesh Rani on 9.9.2008, Dr. Liza and Neelam Rani on 10.9.2008 Dr. Himani on 13.9.2008. The learned counsel argued that this fluency is to be determined by the doctor keeping in view the requirement for the removal of the hair by laser treatment and the skin of the patient. It therefore, cannot be said if the fluency of 50J/cm2 was not required and the scar were caused due to that reason. In act the fluency was raised systematically to treat the unwanted hair. Annexure R-1 is an extract of page 457 from the Tax Book of Dermatosurgery and cosmetology, in which it was mentioned that fluency of 10 to 100 J/cm2 can be provided in case of long pulsed ND:YAG: Collglide, (Excel Altus). The frequency prescribed by the doctor was within the set limits. Thus there was no negligence of the doctor in that respect.
10. The complainant has not produced any expert evidence to prove firstly that there are scar on the neck of the complainant, which are permanent in nature. Secondly that there are any negligene on the part of the OP No.2 in treating the complainant. In the absence of expert evidence the complaint could not have been allowed by the learned District Forum.
11. It is further argued by the learned counsel for the OP/respondent No.2 that the complainant herself was negligent in taking medicines, when the same was prescribed and if the pigmentation was occurred it was due to her negligence and not that of OP. Annexure C-2 shows that the complainant No.2 was last seen in the hospital on 27.9.2008 and thereafter she appeared in the private clinic of OP No.2 on 3.12.2008 vide which Annexure C-3 was issued. The complainant therefore, did not get any treatment for about 67 days and did not take any medicine for the said period when it was necessary for her to appear for examination. The complainant appeared in the Govt. Multi Specialist Hospital, Sector 16, Chandigarh on 21.3.2009 when three medicines were prescribed by the doctor. She however, purchased only one medicine vide Annexure C-20 and not the other two. She again appeared on 11.4.2009 on which day the previous three medicines were again repeated and a 4th one was also prescribed. The complainant purchased the said medicines vide Annexure C-21. If there had been any such problem with the complainant as alleged by her she would not have been careless in taking proper treatment/medicines as and when prescribed by the doctor for her treatment. It therefore, shows that the pigmentation if any occurred due to the own fault of the complainant in not appearing before the doctor as required and in not taking medicines prescribed for her treatment.
12. It may be mentioned for the sake of repetition that there is no expert evidence produced by the complainant to prove that the scars are permanent in nature. The complainant appeared before the Commission and was examined by one of the Members of the Commission on 6.4.2011 and very mild scars were noticed on her neck. The complainants/appellants produced Annexure A-2, which relates to laser hair removal side effects. It is mentioned that laser scars has been known to happen in the past particularly in patient with tanned skin but these days the new laser machinery has all but eliminated this side effect. It was further provided that lightening of the demis, or hypo pigmentation, can occur particularly in tanned skin types and where there are multiple exposure to laser procedures. According to the literature, it normally does not last long permanent, hypo pigmentation is hardly ever seen. It therefore, shows that the suspicion of the complainants/appellants having developed scars is not well founded and it is only hypo pigmentation which would fade away with the passage of time. But we noticed on the examination of the complainant that it has already faded away and only mild scars are now visible which are also likely to fade away with the passage of time. Since this is a known side effect of the laser hair removal, the OPs could not hold liable for it and the complainants were expected have known the same and undertook the treatment within open mind that this hypo pigmentation is likely to happen. There is therefore no deficiency in service on the part of the OPs in this respect. The OP No.2 was approved for part time appointment on 29.5.2008 vide Annexure R/E , joined the hospital on 13.6.2009 as is clear from Annexure R/F. There were, therefore, only two sittings given by the OP No.2 i.e. 16.7.2008 and thereafter on 10.9.2008 after a gap of about 2 months. Earlier to that she was treated by the previous doctor and the fluency of 40J was used on 5.3.2008 and 21.5.2008. when the fluency was raised to 45J on 16.7.2008 and 50J on 10.9.2008. As mentioned earlier the fluency 10 to 100 was normally in the case and the treatment given by OP No.2 was within the prescribed limits.
13. In view of the above discussion, we are of the opinion that the complainants/appellants has failed to prove if there was any medical negligence or deficiency in service on the part of the OPs. The complaint was therefore, rightly dismissed by the learned District Forum and we do not find any merit in this appeal. The appeal is accordingly dismissed leaving the parties to bear their own costs.
Copies of this order be sent to the parties free of charge.
Pronounced.
13th September, 2011 [JUSTICE SHAM SUNDER] PRESIDENT [NEENA SANDHU] MEMBER [JAGROOP SINGH MAHAL] MEMBER mp