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]

State Consumer Disputes Redressal Commission

Kumari M. S. Nasreen Tabassum vs The Superintendent,Kgh ,The Family ... on 2 July, 2010

  
 
 
 
 
 
 A
  
 
 
 
 
 







 



 

A.P. STATE CONSUMER DISPUTES REDRESSAL
COMMISSION 

 

AT   HYDERABAD.  

 

   

 

 F.A. 931/2009 against C.C. 739/2008, Dist. Forum-III,   Hyderabad.  

 

  

 

Between: 

 

Kumari M. S. Nasreen Tabassum 

 

D/o. Mohd.
Afzal Shareef 

 

Age: 21
years, Student 

 

R/o.
Shadnagar,  

 

Mahaboobnagar
Dist.  *** Appellant/ 

 

 Complainant. 

 

 And 

 

1) The
Superintendent  

 

KGH  the   Family
  Hospital 

 

Opp. Andhra Colony 

 

Saleemnagar
Colony, 

 

Near Super
Bazar, Malakpet 

 

  Hyderabad.  

 

  

 

2) The Superintendent 

 

  Hyderabad Kidney & Laparoscopic Centre 

 

16-2-674/12,
Judges Colony 

 

Malakpet,   Hyderabad. 

 

  

 

3) The Superintendent,  

 

  Yashoda  Hospital, Nalgonda X Roads 

 

Malakpet,   Hyderabad.  *** Respondents/ 

 

 Ops.
 

 

  

 

Counsel for
the Appellant: M/s. Khalid S. Qurashi  

 

Counsel for
the Resp: (R1)
 Paper publication 

 

 M/s.
K. Venugopal  R2.  

 

 R3
- Served  

 

  

 

CORAM: 

 

HONBLE SRI JUSTICE D.
APPA RAO, PRESIDENT 

 

& 

 

SMT. M. SHREESHA, MEMBER 
   

FRIDAY, THIS THE SECON DAY OF JULY TWO THOUSAND TEN     Oral Order: (Per Honble Justice D. Appa Rao, President)   ***** ) Appellant is unsuccessful complainant.

 

2) The case of the complainant in brief is that when she had developed pain on the right side of chest she visited R1 hospital where she was admitted as in-patient. After conducting tests it was informed that she had to undergo appendicitis operation immediately. R1 performed the operation on 13.6.2007 at about 12.45 noon. She had developed post operative complications as such she was shifted to R2 hospital without intimating her condition even to her parents. When her condition became serious it has advised her parents to take her to R3 hospital for immediate treatment where proper treatment was given and therefore her life was saved. She came to learn that there was failure of operation and subsequent post operative treatment by R1 & R2. Her parents had forced to spend Rs. 1 lakh towards treatment. Despite legal notice claiming compensation they did not respond. Therefore she claimed recovery of Rs. 1 lakh spent by her parents besides Rs. 1 lakh for pain and suffering and costs against R1 & R2.

3) R1 resisted the case. It alleged that the complainant first approached doctors at Sai Baba Nursing Home at Shadnagar on 11.6.2007. She had pain in upper abdomen for which they prescribed treatment. When she developed vomitings, running high temperature and her pulse became sluggish and tenderness over the right iliac fossa she was advised for surgery. On 13.6.2007 at about 1.15 a.m. she came to their hospital with above complaints. After conducting tests they diagnosed it as acute appendicitis. They have explained that it was of high risk surgery and in fact consent was taken for surgery. By that time she was under septicaemia. On 13.6.2007 at about 12.30 noon surgery was conducted. After stabilizing her condition both Cardiologist and Anaesthetist advised her to be shifted to a higher centre for intensive care management and ventilator support. Accordingly she was shifted to R2 where critical care and ventilator support were available, in an ambulance with the assistance of Anaesthetist and staff of the hospital.

The operation was in fact successful.

The complications were not developed. They were already existing at the time of admission as the appendix was gangrenous and perforated with local collection of pus in the abdomen. Therefore she was referred to R2 hospital. In fact R2 though was having all requisite facilities itself referred her to R3 hospital. None of them had alleged that there was wrong diagnosis, negligence or mis-management.

There was no negligence on their part and therefore prayed for dismissal of the complaint with costs.

4) R2 equally resisted the case. It alleged that when she was referred by R1 hospital with history of pulmonary oedema she was treated with intubations and ventilation for a couple of hours with decongestive therapy. The opinion of the cardiologist was sought and various tests were conducted and Echo test revealed LV dysfunction. She has been extubated after controlling pulmonary oedema. As they suspected septicaemia with acute lungs injury and she had recurrent episodes of sudden hypoxia and fall in oxygen saturation she was handled effectively by decongestive RX and introtropic support for falling blood pressure. Though initially her condition became stabilized, again on 14.6.2007 she had an episode of flash pulmonary oedema with falling oxygen saturation. One Dr. Mukesh, Consultant Cardiologist of R3 opined heart failure with thickened valves seen on echocardiography, and therefore advised decongestive therapy. The said treatment was given. However, on the request of the parents and relatives of the patient she was referred to R3 hospital. She was given utmost care and the treatment to the best of their ability. There was no fault in line of treatment given by it. It was not liable for any compensation. Therefore it prayed for dismissal of the complaint with exemplary costs.

5) R3 Yashoda Hospital equally resisted the case. It alleged that she was admitted in their hospital on 15.6.2007 with a complaint of severe SOB, dyspnoea and shock with history of appendectomy of 48 hours prior to her admission. The patient was put in AMC on ventilator support, isotropic support and antibiotics meronem vancomycin. After giving necessary treatment her condition became improved. Later she was shifted to ward and finally she was discharged on 23.6.2007 when she became normal. In fact there was no negligence on its part. In fact it has provided best treatment and therefore prayed for dismissal of the complaint with costs.

6) The complainant in proof of her case filed her own affidavit evidence and got Exs. A1 to A64 marked. Op2 Dr. Vishnu Vardhan Reddy filed affidavit evidence and Ex. B1 case record maintained by R1 hospital.

7) The Dist. Forum after considering the evidence placed on record opined that there was no negligence on the part of any of the doctors attached to the above hospitals. In fact, there is no proof that the operation conducted by R1 was faulty or that the treatment given by the doctors attached to the hospitals was un-approved nor there was negligence on their part and therefore dismissed the complaint

8) Aggrieved by the said decision, the complainant preferred the appeal contending that the Dist. Forum did not appreciate either facts or law in correct perspective. It ought to have seen that pulmonary oedema associated with febrile illness was caused while she was operated for appendectomy on 13.6.2007. R1 is ill-equipped to conduct the said operation evident from report of Konark Diagnostic Centre. The very fact that in Ex. B1 there was a mention that the patient was given spinal anaesthesia in the middle of surgery.

Patient saturation suddenly dropped and was emergently tabulated. After that patient developed pulmonary oedema. Later her condition became serious. R1 had fabricated the case sheet evidenced from the fact that it was given to her in 2009 for the operation conducted in June, 2007. Subsequent improvement on the treatment given by R3 will not exonerate either R1 or R2 in treating her with requisite medicines.

Due to wrong diagnosis and incompetent treatment given by R1 & R2 she was forced to spend the amount with R3 which she could have avoided. There was ex-facie negligence and therefore prayed that the compensation sought by her be granted.

9) The points that arise for consideration are:

i) Whether there was negligence in conducting surgery by Op1.
ii) Whether there was negligence in post operative treatment?
 
10) It is an undisputed fact that the complainant was admitted in R1 hospital on 13. 6. 2007 when she suffered from severe abdominal pain. In fact when she got pain on 11.6.2007 she went to Sai Baba Nursing Home at Shadnagar and the doctors advised her to seek the advise of the surgeons and follow up. On that she came to R1 hospital on 13.6.2007 at 01.15 a.m. When she was admitted she had abdominal pain associated with vomiting from 2 days and fever since 3 days. It was diagnosed as perforated appendix and advised to undergo surgery. The operation was conducted on 13.6.2007 at 1.00 p.m. While conducting operation she developed shortness of breath and oxygen concentration had decreased. They had noticed auscultation of lungs. According to Op1 in fact anaesthetist had stabilized the patients condition from pulmonary oedema. After discussing with Cardiologist and anaesthetist they advised to shift the complainant to a higher centre where intensive care management and ventilator support were available. It is its further case that at the time of admission itself appendix has become gangrenous and perforated with local collection of pus in the abdomen ( RIF). They are not due to operation conducted by them in the hospital. When the patient had developed breathlessness they themselves admitted her into R2 hospital where the patient was given treatment for pulmonary oedema. R2 on examination found that she had recurrent episodes of flash pulmonary oedema with falling oxygen saturation. In fact after giving treatment they themselves advised the patient to be shifted to a higher centre. On that they have taken her to R3 hospital where they put her in AMC on ventilator support, isotropic support, antibiotics and gave necessary treatment. Finally her condition became normal and she was discharged on 23.6.2007.

11) At the outset, we may state that for the reasons best known when serious allegations were made against R1 except filing counter he did not choose to file affidavit evidence denying the evidence of complainant. R2 and R3 filed counter/counter affidavit naturally defending their action or explained the complications that were led to admit with R2. He did not file separate evidence by way of affidavit denying the negligence attributed to him. According to him, the provisional diagnosis was acute appendicitis and therefore advised to undergo operation. After taking consent surgeon was called who diagnosed it as perforated appendicitis and advised USG of abdomen along with other investigations. He also alleged that the patient was brought in septicaemia condition. The patient developed shortness of breath and there was decrease in oxygen levels. Crypts were noticed on auscultation of lungs. According to them the anaesthetist had treated her condition and stabilised the patient from pulmonary oedema. However, after evaluating her condition they thought that she should be shifted to a higher centre, and accordingly shifted to R2 hospital where critical care and ventilator support were available.

12) The fact that she had toximia due to gangrenous appendicitis and perforated RIF was not made a mention initially in the case sheet. R2 in fact mentioned that when the patient was brought from R1 hospital she had recurrent episodes of flash pulmonary oedema with falling oxygen saturation. Though they had treated, in view of the anxiety of the attendants she was decided to be shifted to R3 hospital. When patient was brought to R3 hospital she had severe dyspnoea and shock with history of appendectomy of 48 hours prior to her admission in their hospital. They had mentioned that the patient developed pulmonary oedema associated with febrile illness.

The patient was put in AMC on ventilator support, isotropic support and antibiotics. After giving necessary treatment her condition became improved. Later she was shifted to ward and finally she was discharged on 23.6.2007 when she became normal.

13) Since the patient had admittedly developed complications even on the operation table and even according to R1, anaesthetist had stabilized her condition, neither the affidavit of R1 nor that of the anaesthetist was filed. When the complainant sought for case sheet through her lawyer notice under Ex. A58 in the month of November, 2007, however, the same was returned with endorsement Superintendent was absent continuously for 7 days and hence returned. Undaunted again, they issued notices under Ex. A60 on 7.1.2008, Ex. A61 on 24.1.2008, Ex. A63 dt. 5.2.2008. All of them were returned on one ground or other.

However, Ex. A62 notice was received by R1 under acknowledgement Ex. A64. He did not choose to give reply nor send copy of the case sheet. What all the complainant having was Ex. A1 directing her to undergo tests. Exs. A2 to A5 bills evidencing payment of amount. For the first time they filed the case sheet on 16.6.2009 at the time of enquiry. At the cost of repetition, we may state that except filing case record Ex. B1 no affidavit was filed to substantiate the truth or otherwise of the entries noted therein.

14) We may recall herein that the Indian Medical Council (Professional conduct, Etiquette and Ethics) Regulations, 2002 came into force with effect from 6.4.2002. They stipulate that :

1.3.1 Every physician shall maintain the medical records pertaining to his / her indoor patients for a period of 3 years from the date of commencement of the treatment in a standard proforma laid down by the Medical Council of India.
1.3.2. If any request is made for medical records either by the patients / authorized attendant or legal authorities involved, the same may be duly acknowledged and documents shall be issued within the period of 72 hours.
7.2 If he/she does not maintain the medical records of his/her indoor patients for a period of three years as per regulation 1.3 and refuses to provide the same within 72 hours when the patient or his/her authorized representative makes a request for it as per the regulation 1.3.2.
 

As such the patient is entitled as of right to his/her medical records. The medical practitioners can no more refuse to furnish the copies of record with all particulars.

15) At the cost of repetition, we may state that R1 could not explain as to why the patient had developed pulmonary oedema. The medical literature on that mentions that :

Pulmonary edema occurs when the alveoli fill up with excess fluid seeped out of the blood vessels in the lung instead of air. This can cause problems with the exchange of gas (oxygen and carbon dioxide), resulting in breathing difficulty and poor oxygenation of blood. Sometimes, this can be referred to as "water in the lungs" when describing the condition to patients.
Pulmonary edema can be caused by many different factors. It can be related to heart failure, called cardiogenic pulmonary edema, or related to other causes, referred to as non-cardiogenic pulmonary edema.
 
Non-cardiogenic pulmonary edema can be commonly caused by the following:
                         
Acute respiratory distress syndrome (ARDS), a potentially serious condition caused by severe infections, trauma, lung injury, inhalation of toxins, lung infections, cocaine smoking, or radiation to the lungs. In ARDS, the integrity of the alveoli become compromised as a result of underlying inflammatory response, and this leads to leaky alveoli that can fill up with fluid from the blood vessels.
                         
Kidney failure and inability to excrete fluid from the body can cause fluid build-up in the blood vessels, resulting in pulmonary edema. In people with advanced kidney disease, dialysis may be necessary to remove the excess body fluid.
                         
Brain trauma, bleeding in the brain (intracranial hemorrhage), severe seizures, or brain surgery can sometimes result in fluid accumulation in the lungs, causing neurogenic pulmonary edema.
                         
A rapidly expanding lung can sometimes cause re-expansion pulmonary edema. This may happen in cases when the lung collapses (pneumothorax) or a large amount of fluid around the lung (pleural effusion) is removed, resulting in rapid expansion of the lung. This can result in pulmonary edema on the affected side only (unilateral pulmonary edema).
                         
Rarely, an overdose on heroin or methadone can lead to pulmonary edema.
                         
Aspirin overdose or chronic high dose use of aspirin can lead to aspirin intoxication, especially in the elderly, which may cause pulmonary edema.
                         
Other more rare causes of non-cardiogenic pulmonary edema may includepulmonary embolism (blood clot which has traveled to the lungs), transfusion-related acute lung injury (TRALI), some viral infections, or eclampsia in pregnant women.
16) When the complainant has been repeatedly requesting them to furnish her medical record there is no reason why copy of which was not furnished. Learned counsel for the complainant contended that obviously in order to note the entries in their favour, covering up whatever deficiencies in treatment, it was not given. Complainant despite raising the contention, R1 did not choose to give any explanation for not furnishing a copy of case sheet which IMA regulations stipulate to furnish. Non-furnishing is not due to innocence.
17) Earlier there was no mention that there was perforation of appendicitis or it has become gangrenous. They got USG.

Except signs of acute appendicitis and tenderness the fact that there was pus, septicaemia set in was not made a mention. Lungs were clear. Obviously she had fever and vomitings. She came from Shadnagar to Hyderabad for undergoing appendectomy. In fact, a perusal of consent form shows that originally in the pre-operative assessment these facts were not mentioned while taking consent what all it was stated is that patient is suffering from acute appendicitis and needs to undergo emergency appendectomy surgical procedure under spinal/general anaesthesia. At coloum No. 4 it was initially mentioned : The higher risk in this patient is due to delay in treatment , however the same was struck off and noted as septicaemia. Evidently this was introduced to cover up an important lacunae.

18) In anaesthetist record a mention was made that the operation was commenced at 12. 30 p.m. At about 1.00 p.m. patient was not maintaining saturation in spite of 100% O2C mask, then converted to GA and IPPV done. Came out from single doses relevant and spontaneous respiration is there .

At 1.10 p.m. the fact that the surgery is over and then pulmonary oedema developed. Lungs crypts present.

IPPV is continued.

19) R1 who conducted the surgery did not file his affidavit evidence nor explained the subsequent complications that have arisen at the time of operation. Since he did not file his affidavit evidence nor explained these complications he shall be held guilty of deficiency in service or negligence. He dare not explain the steps he had taken for those complications. In surgery notes what all was mentioned is Abdomen opened by Mcbuneys incision. Appendix found, gangrenous, i.e., local pus. Appendectomy done. Local wash given Wound closed in lungs. Only at page 15 of the progress notes for the first time there was a mention that there was perforated appendicitis, and later all these entries were noted. Up till 15th page there was no mention that the patient had perforated appendicitis and that there was septicaemia. Since her condition had deteriorated and R1 could not contain fall of oxygen saturation she was shifted to R2 which R1 admits by stating that they had accompanied her to R2 hospital.

The reason as to why he took her to R2 has to be explained.

Undoubtedly R1 could not diagnose nor had wherewithal when the complications arise during the operation. In fact R2 could not administer the medicines to contain the recurrent episodes of flash pulmonary oedema with falling oxygen saturation and attendant complications. Finally she was shifted to R3 hospital where, in view of facilities viz., AMC, ventilator support, isotropic support etc. she was survived. When the complainant could prove beyond doubt that R1 had conducted the surgery without taking minimum precautions and without necessary wherewithal in case of complications arise its constitutes negligence. R1 ought to have referred the case immediately either to R2 or R3 or any other super speciality hospital where facilities were existing in case of emergency. Non-traversing of evidence of complainant, R2 & R3 itself is sufficient to state that since R1 had no explanation, he did not do so.

20) Learned counsel for R1 contended that no expert evidence was let in, in order to prove that there was negligence on the part of R1 while conducting surgery or treating the patient. In fact recently the Supreme Court in V. Kishan Rao Vs. Nkhil Super Speciality Hospital Civil Appeal No. 2641/2010, exhaustively considered the entire concept of medical negligence right from Bollam case up to Martin D Souza case. It held

42. It is clear from the statement of objects and reasons of the Act that it is to provide a forum for speedy and simple redressal of consumer disputes. Such avowed legislative purpose cannot be either defeated or diluted by superimposing a requirement of having expert evidence in all cases of medical negligence regardless of factual requirement of the case. If that is done the efficacy of remedy under the Act will be substantially curtailed and in many cases the remedy will become illusory to the common man.

 

In fact the principle of re sips loqutur was also considered.

47. In a case where negligence is evident, the principle of res ipsa loquitur operates and the complainant does not have to prove anything as the thing (res) proves itself. In such a case it is for the respondent to prove that he has taken care and done his duty to repel the charge of negligence.

 

21) The anaesthetist in his report had categorically mentioned that she had developed pulmonary oedema at the time of operation. When she had developed complications R1 who conducted surgery along with anaesthetist are the best persons to explain as to how her condition has become worsened. Except routine denials by way of counter, no evidence was let in. Even when she was shifted to R2 hospital, her condition was not improved. They themselves referred to R3 a super speciality hospital where her condition became normal. An adverse inference could be drawn for non-examination or non-filing of the affidavit evidence. But for the negligence, she could not have been admitted in R2 & R3 hospitals. She was made to spend amounts evidenced by bills marked as Exs. A15, A16, A45, A52, A54 and A56.

No doubt all the bills were not filed.

Though the complainant alleges that she had spent Rs. 1,40,000/-

she did not file all the bills. The bills that were filed would come to around Rs. 45,000/- When the complainant could prove that there was negligence on the part of R1 and made her to spend the amounts in R2 & R3 hospitals, we are of the opinion that the complainant is entitled to the amount spent towards treatment. She was an inpatient all through from 13.6.2007 to 23.6.2007. Considering the nature of the treatment and negligence that could be attributed to R1, we are of the opinion that an amount of Rs.

1lakh in all could be granted towards medical expenses and compensation.

Since we are awarding compensation, we do not intend to award any interest.

22) In the result the appeal is allowed, consequently the complaint is allowed in part. R1 is directed to pay Rs. 1 lakh towards compensation together with costs of Rs. 5,000/-. The complaint against R2 & R3 is dismissed but without costs.

Time for compliance four weeks.

1) _______________________________ PRESIDENT    

2) ________________________________ MEMBER   Dt. 02.

07. 2010.

 

*pnr                 UP LOAD O.K.