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 4, Cited by 1]

State Consumer Disputes Redressal Commission

Philips Thomas, S/O Y.Thomas vs Deen Hospital, Punalur on 4 February, 2013

  
 Daily Order


 
		



		 






              
            	  	       Kerala State Consumer Disputes Redressal Commission  Vazhuthacaud,Thiruvananthapuram             Complaint Case No. CC/08/2             1. Philips Thomas                                            Kerala  2. Aju Philiphs Thomas  Rep.by his father Philiphs Thomas  Kerala  3. Anju Thankam Philiphs  Rep.by her father Philiphs Thomas   Kerala ...........Complainant(s)   Versus      1. Deen Hospital                                            Kerala  2. Dr.R.V.Ashokan  Proprietor, Deen hospital, Punalur  Kerala  3. Dr.A.Balachandran  Deen Hospital, Punalur  Kerala  4. Dr.Vinu Balakrishnan  Deen Hospital, Punalur  Kerala  5. Dr.Laila Ashokan  Deen Hospital, Punalur  Kerala ............Opp.Party(s)       	    BEFORE:      HON'ABLE MR. SRI.K.CHANDRADAS NADAR PRESIDING MEMBER            PRESENT:       	    ORDER   

    KERAL  A  STATE CONSUMER DISPUTES REDRESSAL COMMISSION 
 

VAZHUTHACAUD THIRUVANANTHAPURAM 
 

  
 

                                                 
 

CC.NO.2/2008 
 

 JUDGMENT DATED 04.02.2013 
 

   
 

 PRESENT 
 

   
 

SHRI.K.CHANDRADAS NADAR            --  JUDICIAL MEMBER 
 

SMT.A.RADHA                                         --  MEMBER 
 

  
 

1.      Philips Thomas, S/o Y.Thomas, 
 

          Thadathivila Veedu, Mangamankala, 
 

            Vilakkudi  Village, Punalur P.O 691 305 
 

          Pathanapuram Taluk, 
 

          Kollam District. 
 

2.      Aju Philiphs Thomas,                      --  COMPLAINANTS 
 

          Reptd. by his father Philiphs Thomas 
 

             -do        -do- 
 

3.      Anju Thankam Philiphs  
 

          Reptd. by her father 
 

          Philiphs Thomas 
 

             -do-       -do- 
 

          (By Adv.N.Mohanan Pillai & ors.) 
 

  
 

                             Vs. 
 

  
 

1.        Deen  Hospital, Punalur 
 

          Kollam District reptd. by its, 
 

          Proprietor Dr.R.V.Ashokan. 
 

2.      Dr.R.V.Ashokan, Proprietor,           --  OPP.PARTIES 
 

  Deen  Hospital, Punalur. 
 

3.      Dr.A.Balachandran  
 

  Deen  Hospital, Punalur. 
 

4.      Dr.Vinu Balakrishnan, 
 

            Deen  Hospital, Punalur. 
 

5.      Dr.Laila Ashokan, 
 

            Deen  Hospital, Punalur. 
 

            (By Adv.K.Murlidharan Nair) 
 

 JUDGMENT 
 

SHRI.S.CHANDRADAS NADAR,JUDICIAL MEMBER               This is a complaint filed  under Section 12 of the Consumer Protection Act.

 

          2. The following are the main allegations in the complaint.  The first complainant is the husband of Mini Philips who died due to the negligence and laches that occurred during   the course of laparoscopic surgery done to her on 25.9.2006 at the Deen Hospital, Punalur.  Complainants 2 & 3 are the minor children of the first complainant and deceased Mini Phlips.  The said hospital is the first opposite party and it is alleged that the second opposite party is the proprietor of the first opposite party hospital.  Opposite parties 3, 4 and 5 were working as doctors at the first opposite party hospital.  The first opposite party had given advertisements narrating the details of treatments available and also made propaganda  regarding treatments in gynecology and laparoscopic surgery available through other opposite parties.  Late Mini Philips was employed as a cashier in the Hoora Supermarket, Manama, Bahrain from 16.10.94 up to 24.8.06.  While so she came to Kerala on 26.8.06 by availing vacation.  The  5th opposite party gave the impression that laparoscopic sterilization would be a minor operation and that the patient could leave the hospital within half an hour after the operation.  The wife of the first complainant decided to opt laparoscopic sterilization due to the advice and confidence given by the 5th opposite party.  Mini Philips was under consultation with the 5th opposite party for a week time before 25.9.06. Mini Philips was aged 37 years.  She was admitted in the hospital of the first opposite party on 25.9.06 at 8.30 a.m for undergoing laparoscopic tubal ligation.  The first complainant and close relatives of the patient and the first complainant were present in the hospital.  Even after a long time, the patient was  not brought out from the operation theatre;  nor any details were conveyed to the first complainant until evening.  At about 5 p.m the first complainant and a close relative  heard an Attender  saying that a death happened in the hospital but to the knowledge of the first complainant and bystanders there was no other patient who suffered death, either in the operation theatre or in the post operative ward.  There were hasty movements of the duty nurses from the theatre and post operative ward during that time.  At one time one of the sisters informed the first complainant that he should make up his mind to face a crucial situation in response to a query  made by the first complainant.  Opposite parties 3 & 4 on knowing the critical stage of the patient started preparing case records   distorting facts including the details regarding anaesthesia and the condition of the patient with the  motive of safeguarding the interests of the opposite parties.  On 25.9.06, the first complainant was not informed about any chest infection or bodily complaints of the deceased.   When the relatives of the patient including the first complainant enquired   about the condition of the patient they were told that the patient had suffered serious respiratory distress.    On observing  that the physical condition of the patient had worsened very much,   the first complainant and relatives were allowed to enter the operation theatre, where she was found lying unconscious.  Both  the eyes of the patient were found covered with plaster tape.  In the meanwhile even without obtaining the permission of the first complainant or his relatives, the opposite parties removed the patient in an ambulance saying that there was no ventilator facility available in the first opposite party hospital and took the patient to Poyanil Hospital, Punalur immediately.  There after on 26.9.06 at about 11 0'clock the patient was brought to Ananthapurai Hospital in an ambulance.  She is said to have died at about 5.30 p.m on 26.9.06.

 

          3. It was quite shocking   to the   complainants and relatives to  hear about the fate of late Mini Philips.   In fact the death might have happened in the first opposite party hospital itself.  The incident  was reported to   the Vanchiyoor Police Station  and  Crime No.229/06  was registered.   At the request of the SI of Police post mortem examination  was conducted on the body of the deceased.    The cause of death  of Mini Philips is reported as combined effects of brain hypoxia and adult respiratory distress syndrome.  The cause of death itself would show that general anaesthesia and spinal anaesthesia were administered on the patient simultaneously.  The injection mark  on the back of the trunk as per post mortem certificate is a  characteristic feature of spinal anaesthesia administered on the patient.  It was due to the negligence on the part of the 3rd  and 4th opposite parties and the casual manner in which laparoscopic sterilization was conducted, the death of Mini Philips happened.  The operation was done under the supervision of the 5th opposite party in a casual manner.  The surgery was performed without due diligence and care expected from a professional.  Opposite parties 3 & 4 conducted the surgery  without resorting to the standard protocol for conducting a laparoscopic surgery. 

 

          4. The deceased was of sound health moderately nourished and having no bodily complaints.  The pre-operative preparation, treatment,   anaesthesia administered, management and care meted out to the deceased were deficient and standard care was lacking.   Brain hypoxia and adult respiratory distress syndrome    happened because of the injuries caused to the spinal canal whereby dura was punctured.  The 3rd  opposite party was the doctor who administered anaesthesia  to the patient.  Admittedly, he had given general  anaesthesia to the patient prior to the operation.  But the post mortem report reveals that spinal  anaesthesia was administered to the patient before operation which ultimately resulted in dura puncture causing death.  All the opposite parties were engaged in the course of treatment or surgical  activities.  The third opposite party was not qualified to administer anaesthesia to patients.  He was not an anaesthesiologist.  The quality assurance manual for   sterilization services 2006  and the standards for female/male sterilization services 2006 published by the Government of India prescribe the standard for female sterilization and qualification for anaesthesiologist and as such   only anaesthesiolgists are   considered as qualified hands to  administer anaesthesia for electro laparoscopic surgery.  Laparoscopic sterilization is a minor operation for  which local anaesthesia only is necessary.

 

          5. The first opposite party/hospital  was not having any accreditation from the Ministry of Health and Family Welfare Government of India in the matter of conducting laparoscopic sterilization  on females.  Hence the first opposite party lacked legal competence to conduct laparoscopic surgery on females.  Conducting of laparoscopic surgery  when the patient was ailing from respiratory distress was unwarranted.  The 4th and 5th opposite parties were negligent and they miserably  failed to evaluate the condition of the patient.  The report of the District Medical Officer, Kollam dated 26.7.07 supports the view that third opposite party lacks the basic qualification in anaesthesiology.  Undoubtedly general anaesthesia and spinal anaesthesia were administered simultaneously to the patient which ultimately caused death of Mini Philips.  The third opposite party administered  both, which ought not have been done and he is responsible for the death of the patient.

 

          6. Complainants 2 & 3 are the minor children of the deceased and they lost the maternal care, love and affection from their mother for ever.  The third complainant lost  the opportunity of breast feeding which can never be substituted by any other thing.  The first complainant was leading a very peaceful life with the deceased and  she was very understanding and   loving.  He is passing his days in great mental agony and   is facing the  pitiable situation of the children.  As cashier of Hoora Supermarket, Manama, Bahrain the deceased was drawing a consolidated monthly salary of 150 BD equivalent to 18,000/- Indian rupees.  She was about to leave for Canada for better prospects.  She lost earnings by way of periodical promotion and increments.  Thus the complainants have sustained loss of about  Rupees1 crore.  She would have obtained retirement benefits of more than Rs.20 lakhs.  First complainant was also employed at Bahrain.   Due to the demise of his wife,  the first complainant had to abandon his job at Bahrain and the same is to be compensated.  First complainant claims Rs.5 lakhs for the loss, pain  and mental agony suffered by him.  An amount of Rs.5 lakhs is claimed by the  2nd   complainant towards the loss of love  and affection of the mother.    The third complainant claims an amount  of Rs.10 lakhs towards the loss of maternal  care,   protection  and feeding. The total compensation claimed by the complainants is Rs.99,40,000/-.

 

          7. The opposite parties filed joint version.  The contentions are that there was no negligence or laches  in performing laparoscopic surgery on late Mini Philips.  The  patient  died due to a medical accident.  The patient was provided the best possible medical care.  When the crisis arose,  the opposite parties had sought help  and had obtained  help from colleagues.   The patient was managed with care and was shifted to a higher centre without delay, with necessary care and attention.  Everything necessary was done with the best interests of the patient, in mind.  As per the history given  the  patient had an ectopic pregnancy in 2002.  The 3rd  and 4th opposite   parties have never worked with the first opposite party as employees.  They are freelancing practitioners, whose services are availed by hospitals in the area, according to their need.  However, the 5th opposite arty is an obstetrician and gynaecologist employed by the second opposite party.    No advertisement was given by the 1st opposite party as alleged in the complaint.  It is incorrect to say that the 5th opposite party had impressed upon the 1st complainant and the patient that laparoscopic sterilization surgery, is a   minor surgery and that the patient could leave the hospital within half an hour of the operation.  The patient and her husband were informed about the various  modalities of sterilization including  vasectomy.  They agreed for an interval  sterilization since they had completed their family and were not interested,  in having  children further.  They opted for tubal sterilization.  Before the operation, the 5th opposite party had explained in detail to the complainant and her husband, about the pros and cons of tubal sterilization and chances of its failure.  The 5th opposite party had explained to the patient and her husband at that time, about the choice of anaesthesia, risks involved in each type etc.  It is incorrect to say that the patient was in consultation with the 5th opposite party for a week before the date of operation.  Before 25.9.06, the patient consulted the 5th opposite party only on 15.1.2005.

 

          8. It is admitted that the 2nd opposite party is the proprietor of the 1st opposite party hospital.  But it is contended that 3rd opposite party has more than 25 years of experience in administering anaesthesia, in various institutions, including Government hospitals.  He has exclusively practiced anaesthesia, throughout his career.  The 4th opposite party  is an obstetrician and gynaecologist, trained in laparoscopic surgery.  5th opposite party is a consultant obstetrician and gynaecologist, working in Deen Hospital, Punalur.  The patient was admitted in the first opposite party hospital  on 25.9.06 for  laparoscopic sterilization.  The deceased had 2 children and the last child was born 1 ½ years before the operation.  She was a mild  diabetic on oral hypoglycaemic agent.  Routine blood and urine examination was done.  The patient was examined at 11.40 a.m by the 5th opposite party and was posted for laparoscopic sterilization, to be performed by the 4th opposite party in the evening.  The third opposite party conducted a thorough  pre-operative evaluation of the patient by appropriate systematic examination  relevant investigations were also done.    No  abnormality was revealed.

 

          9. The case was taken up around 5.30 p.m under general anesthesia.  An IV line was started in the left upper limb.  Blood pressure cuff was tied around the right upper arm.  Pulse Oximeter was    connected for monitoring the pulse rate and oxygen saturation.  Patient was given 100% oxygen with boyle's apparatus.  This was followed by Thiopentone 250 mg, in order to make the patient unconscious and Scoline 100 mg, a short acting muscle relaxant.  The patient was then intubated  using a 7.5 mm cuffed endotracheal tube and maintained with oxygen and nitrous oxide and vecuronium  The pulse rate, blood pressure and oxygen saturation   levels were serially monitored, during the procedure.  Once the patient was under anaesthesia, the 4th opposite party began the surgery.  Pneumoperitoneum,  was created using carbon dioxide and a good view was achieved.  The right fallopian tube showed evidence of salpingectomy, probably following the surgery, for ectopic pregnancy.  The left  fallopian tube and both the ovaries appeared normal.   Hence the fallope ring was applied, on the left fallopian tube.  Port site was  closed with 2/O vicryl.  On completion of surgery, the 3rd opposite party  reversed the patient with neostigmine  2.5 mg and atropine 1.2 mg slowly.  Throat was sucked and extubated.  Immediate postoperative period was uneventful.  However, it was noticed that oxygen saturation started gradually coming down which could not be kept up with bag and mask.  Patient was immediately re-intubated and was put on 100% oxygen and ventilated.  She was kept sedated with  inj.Fortwin 30 mg and  phenergan 25 mg.  The patient was stable and oxygen  saturation  was quite satisfactory on spontaneous respiration.  Patient was put on spontaneous respiration for some time and being steady, extubation was done and observed.  After a few minutes patient developed breathlessness and  again intubation was done immediately and  positive pressure ventilation was done with 100% oxygen.  The patient was developing  signs of pulmonary oedema.  80 mg. of lasix was immediately administered.  The 4th  & 5th opposite parties present in the operation theatre were also assisting the 3rd opposite party in resuscitation procedure.  Since, the patient was not improving Dr.H.K.Prakash, Dr.Annie George, Dr.Rajagopal (all anaesthetists) were called in.  Dr.Rajan Prasad, Dr.Vinod Varghese and Dr.K.N.Viswabharan were also called in. Bronchodilators and corticosteroids were given and repeated at intervals.  The pulmonary oedema was so severe, that endotracheal suction was done throughout   at intervals.  Inspite of all efforts oxygen levels remained between 75% and 80%.  The patient was continuously monitored, for vital signs, pulmonary oedema persisted and after a consensus it was decided to shift the patient to Poyanil Hospital, Punalur, for  ventilator support.  Poyanil hospital, is the nearest hospital to Dean Hospital,  having ventilator facility.   The patient  was shifted  from the 1st opposite party hospital at 9 p.m accompanied by third and 4th opposite parties with  all possible care.  She was later shifted to a higher centre  namely Ananthapuri Hospital, Thiruvananthapuram on 26.9.06.  The patient expired in the same evening.

 

          10. The opposite parties have acted in accordance with the practice accepted as proper by a responsible body of medical men skilled in medicine and  with utmost bonafides.  There was no negligence on the part of the opposite parties in treating the patient.  The patient was initially taken to a pre operation room,  and was shifted  to operation theatre by about 5.15 pm.  The surgery was completed by 5.30 p.m.  During recovery from general anaesthesia, the patient developed breathlessness and stridor on extubation.  The patient was immediately intubated and given 100% oxygen.  After a brief steady period, the patient was  extubated again.  Almost immediately, severe breathlessness started and features of pulmonary oedema were noticed.  The immediate relatives were taken into confidence and the husband and his father were asked to remain by the side of the patient inside the theatre.  The allegation  that the 1st complainant and his relative  overheard an attender saying that death  happened in the hospital is false.  The alleged  conversation of  duty sister is a figment of   imagination from the first complainant.  The case sheet was written in the operation theatre and was not manipulated as alleged.  The patient was not having any chest infection.  Covering the eyes of the patient  was a standard procedure during general anaesthesia .  This is done to protect the eye from injury.  The allegation that death would have happened in the 1st opposite party hospital itself is false.  It is incorrect to say that general anaesthesia  and  spinal anaesthesia were administered on the patient simultaneously.  Negative pressure pulmonary edema causing brain hypoxia and ARDs are rare complications, but serious complication known to occur after general anaesthesia.  The patient was never administered spinal anaesthesia.  Once the  patient is  under general anaesthesia there is no need to give spinal anaesthesia.  It  cannot be inferred from the post mortem  finding that the death was due to combined effect of brain hypoxia and adult respiratory distress syndrome and that both general anaesthesia and spinal anaesthesia were administered on the patient.  Lumbar puncture mentioned in the post morten report could be for  introducing   needle in to the spinal canal  for collection of cerebrospinal  fluid for diagnostic purposes and might have been done during clinical course elsewhere.   The injection  mark at the  back of the trunk as per post mortem certificate is not  inconsistent with Lumbar puncture done for diagnostic or therapeutic purposes later in the clinical course elsewhere.  In the absence of  analysis of spinal fluid collected during post mortem  it cannot be  said that there is evidence of administration of  spinal anaesthesia.  The Lumbar puncture seen on the patient cannot be attributed to the 3rd opposite party.  The 4th  & 5th opposite parties are in no way responsible for any anaesthetic complication.  The 3rd  opposite party administered general anaesthesia  with extreme care and caution.  He had done pre anaesthetic  check up and all requisite investigations were done.  The development of pulmonary oedema, following general anaesthesia, is  one of the dreaded complications which can never be predicted.   Puncturing of dura  is the normal result of any lumbar puncture and spinal  canal is just  a space.  Puncturing of the dura during lumbar puncture would not lead to brain hypoxia and ARDs as alleged.  The presence of bleeding and induration at the site of lumbar puncture shows that the same was sustained when the oxygen tension had been low for over a period of time.  Had respiratory distress set in   following  the alleged spinal anaesthesia the surgery could not have been completed.  The allegation that the 3rd opposite  party is not qualified to   give anaesthesia as mentioned in the Quality Assurance Manual for sterilization  services, is denied by the opposite parties.   It is contended that 3rd opposite party has completed one year exclusive senior house surgeoncy in anaesthesia after MBBS      and regular  one year compulsory rotatory  house surgeonship in Thiruvananthapuram Medical College and is competent  to administer anaesthesia.  The accreditation procedure for laparoscopic sterilization came into effect with quality assurance manual for sterilization services in October 2006.  The same is optional and not mandatory.  The surgery on the wife of the 1st complainant was done in September 2006.  None of the alleged difficulties to the complainants were due to any act or  omission or  commission  on the part of the opposite parties.  The claims made by the complainants are exaggerated and imaginary.   So also the claims relating to salary, job prospects, abandonment   of job by the 1st complainant etc. are in correct.  The compensation  claimed under different  heads are exaggerated and without any basis.  The 3rd and 4th opposite parties are not paid employees of the 1st opposite party.  The complainants are not entitled to any relief and the complaint is liable to be dismissed.

          11. On the rival contentions, the following points arise for decision   in this case:-

1.                   Whether deficiency in service is made out against all or any of the opposite parties?
2.                   What is the quantum of compensation if any payable to the complainants?
 

12. The evidence consists of the depositions of the 1st complainant as PW1 and  4 more witnesses on the side of the complainants as PWs 2 to 5.  Exts.A1 to A20 were marked on the side of the complainants.  Opposite parties 2 to 5 gave oral  evidence as RWs 1 to 4.  2 more witnesses were examined on the side of the opposite parties as DWs 5 & 6.  Exts.B1 to B6 series were marked on the side of the opposite parties.  Ext.X1 was also marked in evidence.

 

13. POINT NO.1   Admittedly, the second opposite party is the proprietor of the 1st opposite party, Deen Hospital, Punalur.  From the evidence, it appears that the 5th opposite party is the wife of the 2nd opposite party and they together run the hospital.  The 5th opposite party is a obstetrician and gynaecologist.  It is admitted that on 25.9.06, Smt.Mini Philips the wife of the 1st complainant and mother of  complainants 2 & 3 was admitted in the 1st opposite party  hospital for laparoscopic  sterilization.  It is also admitted that on 15.1.06, Mini Philips consulted the 5th opposite party before being admitted for laparoscopic surgery.  The case of the complainants is that Smt.Mini Philips was admitted in the 1st opposite party hospital at 8.15 a.m on 25.9.06.  But the operation was performed only at about  5 p.m.  It is admitted that the 5th opposite party saw the patient by about 11.40 a.m.  The patient was taken up around 5.30 p.m for operation.  General  anaesthesia was given to her by the 3rd opposite party who claims to be competent to administer  anaesthesia.  Laparoscopic sterilization was performed by the 4th opposite party.  After surgery, the 3rd opposite party gave medicines to reverse the patient and she was extubated.    There upon it was noticed that oxygen saturation was  coming down gradually.   Again the patient was intubated.  After some time oxygen saturation became satisfactory and again the patient was extubated.  After a few minutes the patient developed breathlessness and again the patient was intubated.   On the same day at 9 p.m  the patient was shifted to Poyanil hospital for ventilatory support which was not available in the 1st opposite party hospital.  As the condition of the patient did not improve the patient was shifted to Ananthapuri  Hospital, Thiruvananthapuram on  the next day and the patient died in the same evening.  According to the complainants both general anaesthesia  and spinal anaesthesia  were administered to the patient simultaneously and that resulted in the death of the patient. There are  other allegations and serious  contentions which would be referred to in the course of the judgment.   Before doing so,  it is necessary to refer the hospital records produced in this case from the first opposite party hospital, Poyanil Hospital   as well as Ananthapuri hospital.  Ext.A15  is the records relating to Mini  Philips kept  at the first opposite party hospital.  It may be mentioned at once   that the complainants have a case that these records were manipulated to suit the defence of the opposite parties when it became clear  that fault occurred on their part.  As per Ext.A15, the patient was admitted in the hospital at 11.40 am. on 25.9.06. Investigations were done as seen from the doctors notes.   It is mentioned that laparosopic tubal ligation under general anaesthesia  was done at  5.30 p.m.    In the subsequent page without mentioning the time,  it is mentioned that Mini Philips is a known diabetic under good control with oral anti diabetic drugs.  GA was induced and  notes go to show that  intra operative and immediate post operative period were un-eventful.  Graduallly SPO2 started coming down which could not be kept up with bag and mask.  The patient was immediately intubated.   The subsequent  notes also re-iterate the defence version.   The times of administration of various drugs are noted.  So also the blood pressure is seen noted, at intervals.     The records  also contain details of consultation done by the patient earlier, must be for some other purpose.  The chart of the anaestheologist is not found  among records.      As a whole there  is some force in the  allegation that Ext.A15 is not a document truth fully kept by the opposite parties.

 

14. Ext.A16 is the patient record file kept at the Poyanil Hospital Punalur.  It  contains the referral letter and the note made by the Medical Officer at 8.50 p.m  on 25.9.06.  The provisional diagnosis was  'acute pulmonary odema or shock'.   Time of admission is noted as 10 p.m and the patient is seen discharged at 10 a.m with no improvement.  She was discharged at request for further management in a higher centre. Ext.A16 also contains the notes of the anaesthesiologist of the Poyanil Hospital.  It is seen that the 5th opposite party summoned his help at 9 p.m and ultimately the patient was shifted to the Poyanil hospital for ventilatory support.  The impression of the anaesthesiologist was that the patient was suffering from acute pulmonary oedema.  Details of the treatment given at the hospital doctors sheet, CPR chart, nurses record etc. are among Ext.A16.

 

15. Ext.A3 is the confidential medical record kept at the Ananthapuri Hospital relating to the patient.  It is seen from Ext.A3  that the patient was brought to the Ananthapuri hospital on 26.9.06 at 1.15 p.m.  The patient came in cardiogenic shock with inotropic and ventilatory support.   It is further mentioned that  despite the possible medical support  and resuscitating efforts  patient expired at about 5.30 p.m on the said day.  When the patient was brought in the Ananthapuri hospital blood pressure was not recordable radial pulse was not palpable but the femoral pulse was palpable.  The patient continued on high dose of inotropic and ventilatory support.   It seems that continued till the expiry of the patient.

 

16. So, it  is pertinent to notice that when the patient was shifted to the Poyanil hospital from the 1st opposite party hospital pulmonary oedema had  developed and the patient was going towards a very critical condition.  It is in the above  background,  the complainants allege that the cause of death was simultaneous administration of general anaesthesia and spinal anaesthesia.  The opposite parties deny that spinal anaesthesia was administered to the patient.  So it becomes necessary to  ascertain whether spinal anaesthesia was in fact administered to the patient before laparoscopic sterilization surgery.  Before analyzing the evidence to decide either way it is highly relevant to consider the post mortem certificate issued from the department of Forensic medicine, Medical College, Thiruvananthapuram and the related records.   Ext.A4 is the copy of the post mortem certificate dated 27.9.06.  The post mortem examination on the body of the  deceased Mini Philips was done by PW2 who was the Associate  Professor and Deputy Police Surgeon Department of Forensic medicine, Medical College, Thiruvananthapuram.  During the course of post mortem examination    seven antemortum  injuries were noted by PW2.  Injury No.1 is relied on to allege that there was in fact  administration of spinal anaesthesia.   The said injury is  described thus:-  "Injection mark with infiltration of blood over an area of 2.5 x 1.5 x 1cm just to the left of mid line and 12 cm above natal cleft.  The track of the injection mark was found entering  the spinal canal, dura was punctured.  Infiltration dark red in colour was seen in the extradural space of the spinal canal."  Viscera sample of blood and bile were collected and preserved for chemical analysis.  Tissue bits were collected for histopathological examination.  It is mentioned that photo copies of the relevant case records from Deen hospital, Poyanil, Hospital   and Ananthapuri Hospital were perused after autopsy.  In  Ext.A4 the opinion as  to cause of death is  reserved pending report of laboratory investigations.  Ext.A4 (a) is the certificate of chemical analysis issued from the chemical examiners laboratory, Thiruvananthapuram.  The examined items were stomach   and   part of intestine   with contents,  part of liver and one kidney,  blood , bile and saturated sample saline.  The finding was that no poison was detected in any of the items examined.  Ext.A4 (b) is the   pathological  report issued from the Department of pathology, Medical College, Thiruvananthapuram relating to  tissue bits collected during post mortem.   Based on laboratory reports  PW2 issued Ext.A5 post mortem certificate.   It  contains the final opinion as to cause of death of mini Philips.  As per Ext.A5, the death of Mini Philips was due to combined effects of brain hypoxia and adult respiratory distress syndrome.

 

17. Brain  hypoxia and adult respiratory  syndrome are end results and the allegation in the complaint is that simultaneous administration of spinal anaesthesia and general anaesthesia triggered the crisis leading ultimately to brain   hypoxia and adult respiratory system.  It is admitted in the version that some crisis arose immediately after the completion of laparoscopic sterilization surgery.  According to the opposite parties negative pressure pulmonary oedema leading to brain hypoxia and ARDS   is a known but  serious complication of general anaesthesia.   But it appears from the version and the records produced that when the complications arose 3 anaesthesiologists, one obstetricion a surgeon and a physician were summoned from nearby hospitals to review the situation.  There was attempt to resuscitate  the patient and as the patient was not improving  she was referred to a higher centre having ventilator support facility.  It is contended that development of pulmonary oedema following general anaesthesia is one of the dreaded complications that can never be predicted.  It is further contended that the 4th and 5th opposite parties are in no way responsible for any anaesthetic complication.  It is also contended that what happened in this case was a medical accident beyond the control of the opposite parties.  In fact the learned counsel for the opposite parties meticulously argued each     and every point raised in the version. Before considering his arguments  it is fruitful to refer the expert evidence available in this case to see  what exactly were  the complications that ultimately led to brain hypoxia  and ARDS.

 

18. PW2 was the Professor and Head of Department of Forensic Medicine Medical College, Kottayam  at the time of examination.   While she was serving in the Medical College Hospital, Thiruvananthapuram,   she conducted the post mortem examination on the  body of Mini Philips.  Her opinion is that injury No.1 referred to earlier could have  happened within 24 hours of the death of the person.  She explained that the injection could have  been  before death but within 24 hours.  The injury found on the right side of the neck according to PW2 could  be inflicted at the time of handling the patient by coming into  contact with some hard or rough surface or object.  This injury is projected to argue that the patient was in fact handled so carelessly  but that injury has no  connection with the subsequent complications.   She was of the opinion that needle puncture mark could have resulted from a puncture for investigation purpose.   She explained that  as a forensic expert she could not distinguish one from the other.  She further explained that she did not collect cerebro spinal fluid during the post mortem examination because it was difficult to get clear CSF sample during   autopsy.  The brain of the deceased was oedematous and that would also reduce the amount of CSF in the brain.  She further explained that there are situations when antibiotics and pain killers are administered through  spinal canal.  But those are rare  special situations.   The patient had no meningitis to  administer  drugs through the spinal canal.  Further injury Nos.2 & 3 suggested that  intra peritoneal operation was performed on the patient within 24 hours of the  death.  Hence she could infer the injection mark described as injury no.1, as one that had been administered by way of spinal anaesthesia.  According to PW2, clear CSF would give a better result if analyzed for the presence of the drugs administered for anaesthesia.  She is not an authority to say about the half life of the drug  that is given for spinal anaesthesia or whether  a chemical examiner would be in a position to detect a small quantityof the   drug after 24 hours of the death of the patient.  According to PW2 infiltration of blood noted in relation to injury  No.1  might have been caused by rupture of blood vessels on its way.  The   suggestion was  that  the  infiltration of  blood was on account of increased permeability  when the injection was given.  But PW2 insisted that infiltration was due to injury to blood  vessel and not due to increased permeability.  If infiltration of blood was due to increased permeability it cannot be a localized one  but a generalized one.  She admitted that brain hypoxia could cause increased   permeability.  PW2 also opined that brain hypoxia could occur  due to spinal anaesthesia and in continuation ARDs also can  be developed.  Cardiac arrest, head ache and  meningitis    are the common complications of spinal anaesthesia.

 

19. As against this evidence, the opposite parties examined RWs 5 & 6, two experts in support of their case.  RW5 holds MBBS degree with post graduate diploma in anaesthesia.  According to him, the Anesthesiologist  is responsible for ensuring that the patient undergoing surgery gets adequate  oxygen intake.  According to him, if there is prolonged hypoxia or lack of oxygen then there will be bleeding from any injury.  After going through Ext.P4 post mortem report he opined that it was unlikely that injuries 1,2 & 3 described in Ext.A4 had  happened at the same time as there was more bleeding in the first injury and no bleeding in the second injury.  It also indicated that the patient was  having bleeding tendency.  According to him an Anesthesiologist would not permit operation, if there was adverse reaction on administration of anaesthesia till it is rectified.  According to him, fall of blood pressure can cause cardiac  arrest which can lead to   brain hypoxia.    There must be cardiac arrest prior to brain hypoxia.  Injury No.1 need not necessarily  be a spinal anaesthesia injury, it could also be for examining spinal fluid.  He could not rule out that spinal anaesthesia would have been administered.  According to him   laparoscopic sterilization surgery can be done on the spinal anaesthesia.  When asked whether administration of spinal anaesthesia and general anaesthesia simultaneously can lead  to a tragic event he took time to  answer and answered in the negative.

 

20. RW6 is the retired Principal,  Medical College, Thrissur.  He was  actually involved in the department of Forensic Medicine and was the Professor, Forensic Medicine and Police Surgeon   under the Government of Kerala.  According to him, it is not possible to conclude that injury No.1 in Ext.A4 was  due to administration of spinal anaesthesia for 2 reasons.  Firstly the chemical examination report does not reveal any poison or drug and secondly because the injection mark is identical with  one caused by lumbar puncture for diagnostic purposes.  Normally in   injection mark, there will be no infiltration of blood in the surrounding tissues as no injury to any major blood vessel will be caused.  The reason for  infiltration blood with respect of injury No.1 could be because the deceased was in a state of hypoxia  during the period preceding death.   Any injury inflicted during such state is  very likely to result in extra vasation of blood into the tissues.  According to him in the post mortem certificate infiltration and petechiae (blood spots) are noted in several places and the same is unmistakable evidence of hypoxia.  It cannot be precisely said how long it would take to develop hypoxia. 

 

21. He mentioned four common causes for ARDS.  The third one was aspiration of stomach contents into the respiratory tracts.  This is one of the possibilities to be taken into account when considering the cause of ARDS.  As to the question whether there was connection between head low position and ARDS, RW6   answered in the affirmative and added that in the head low position, the gastric contents will be  aspirated first  to the throat area and thereafter down the air passage and the acid contained in the stomach juices will  injure the capillary blood vessels  of the  lungs and start the process of ARDS. Head low position can facilitate ARDS  faster than in the other postures.  According to him there can be silent aspiration. In such cases clinical symptoms will develop belatedly after the damage is done.  This phenomenon is not reasonably foreseeable.   According to him, it is essential to collect CSF sample for analysis in suspected case of death associated with spinal anaesthesia.   Staining of  blood will not materially affect the test result.   Assuming that it is difficult  to get CSF sample   from the injection site, it can be taken from any  other standard site and one  is at the back of the neck called cisternal puncture.

 

22.    As mentioned already the consistent stand taken by the opposite parties is that spinal anaesthesia was never administered in the hospital of the first opposite party lumbar puncture could have been  made for diagnostic or therapeutic purposes while in some other hospital.  In support of their arguments infiltration of blood  around injury number one mentioned in Ext.A4  post mortem certificate is relied on.  On this aspect the evidence given by   PW 2 and RWs 5 & 6  is already referred to.  Opposite parties 2 to 5 as RWs 1 to 4 re-iterated their version in this regard.  One of the main arguments  carefully advanced by the learned counsel who appeared for the opposite parties was also that infiltration of blood as  regards injury  No.1 and absence of infiltration of blood  in respect of other injuries clearly indicate that   the injuries were inflicted at different points of time.  Further extravasation of blood happens when there is hypoxia for a prolonged period.    On this aspect also we have referred to the expert evidence available. Anaesthesia at  the District Hospital, Second edition, written by Michael B. Dobson  is relied on to point out that in order to collect  cerebrospinal  fluid   the needle   should enter the dura of the spinal cord and because the dura is punctured no  harm would be done to the patient (see page 101).  Current Methods of Autopsy Practice Second Edition written by Jurger Ludwig M.D is relied on to argue that there are many possible causes of anaesthesia associated death which are not drug related  such as acute air way obstruction by external compression, aspiration tumor, or an inflammatory process.  Some of the complications are characteristically linked to specific phase of anaesthesia and many cannot be proved marphologically.  The same book is relied on to argue that if the anaesthetic agent had been injected into or   near the spinal canal, spinal fluid should be withdrawn from the injection site,  preferably from the sub occipilal  cisterna.  If  the anaesthetic   agent was injected locally,  tissue should be excised  around the needle puncture marks at a radius  of 2 to 4 cm. serial post mortem analysis of specimens may permit extrapolation to    tissue concentration at the time of death.  So also pathologic Basis of Disease written   by  Robins 6th edition is relied on to point out that  aspiration of gastric contents  can cause  ARDS including septic shock (vide page 701).  In 'pathology'  written   by Alen Stevens and James Lowe  second edition several  conditions causing ARDs are given.  Pulmonary aspiration of Gastric contents is one of them.

 

  23. So the two immediate questions that suggest itself are  firstly  whether there is evidence to show that ARDS developed as a result of aspiration of Gastric contents into lungs and secondly whether spinal anaesthesia was administered and   whether erroneous procedure in administering spinal anaesthesia can lead to hypoxia and consequently ARDS.

 

24. Coming to the first question it may be mentioned that the expert evidence is already referred to.  It is true that aspiration of gastric contents into lungs during the laparoscopic procedure can lead to ARDS  but that is only one of the possibilities and the question is whether actually such an event happened in this case.  In this connection, it is relevant to notice that tissue bits of lungs collected during post mortem examination were subjected to  histo pathological  analysis.  Ext.A4 (b) histo pathological report does not reveal that any particle from gastric contents had entered the lungs.  Ext.A4 certificate of chemical analysis is also relevant.  Chemical analysis showed that  stomach and intestinal  parts  were neutral,  whereas  the bile was alkaline.    It is relevant to notice that the gastric contents were nutral.  Ext.A4 post mortem certificate shows that   the stomach of the deceased contained blackish fluid  with few unidentifiable particles having no unusual smell.   So, by and large the stomach was empty.   So the evidence indicates that the patient was prepared well   pre-operatively and there is no evidence of aspiration of stomach contents into the lungs.   In this context the evidence of RW6 is relevant.   His evidence shows that aspiration of gastric contents becomes more probable in head low position.  In fact head low position can facilitate ARDS faster  than in other postures.  But in the case of silent aspiration (micro aspiration) the clinical symptoms would develop belatedly and after the damage is done.  In this case medical records show that after surgery, the symptoms  of pulmonary oedema developed rapidly and there is no indication  as to  aspiration of gastric  contents into lungs.  But if as a matter of fact head low position was achieved which appears to be a convenient posture to perform laparoscopic surgery there is yet another possibility.    That possibility is associated with the question whether spinal anaesthesia was in fact administered   and this leads to the second question mentioned earlier.   In this regard the evidence furnished by Ext.A4 post mortem certificate and PW2 are already referred to.   RWs 5 & 6 were examined to contradict the evidence of PW2.   But their evidence  as such does not rule out the possibility of spinal anaesthesia having been administered to the deceased.

 

25. As seen already one of the main arguments to contradict the case of the complainants that spinal anaesthesia was administered is infiltration of blood surrounding the needle mark described as injury No.1 and the absence of infiltration of blood in respect of the tissue surrounding  the other injuries.  It is true that surrounding   injury No.2 in Ext.A4 which is obviously a surgical wound no infiltration of blood is mentioned.  The third injury was also inflicted as part of the surgical procedure.   Surrounding that  surgical incision no infiltration of blood is mentioned.   But it is mentioned along with that injury that loops of intestine showed small infiltration  at places.  Two fallope rings were noted in the left fallopian tube   with infiltration of blood around the inner end 2.7 cms distal  to uterine end.  A portion of  fallopian tube of length   1.8 cm was found partially cut with minimal infiltration in the inner end of the piece and was 2.5 cm distal to the uterine end.  Broad ligament on the leftside showed infiltration over an area of 1.5 x 1 x 0.5 cm  and in right utero-sacral ligament over an area of 1.5 x 1.5 x0.3 cms.     So, it is quite clear that extravasation of  blood took place in other places also.  This aspect   shows that the needle mark described as injury No.1 was in fact inflicted  around the time of  surgical procedure.  A surgical wound would be cleaned up before suturing the wound and that might explain   the absence of infiltration of blood around surgical wounds.  In fact RW6  has explained that   when infiltration   happens due to fracture of major blood vessels,   it would  be localized and if due to hypoxia or negative pulmonary  pressure infiltration happens that would be generalized.   Secondly if as a matter of fact the spinal injury was inflicted for drawing CSF for diagnostic or therapeutic purposes  there would be indication from the circumstances and medical records.  The records already referred to, show that the patient was brought to the Poyanil Hospital with symptoms of pulmonary oedema  in a critical condition after the expiry of precious few hours.  In fact before shifting the patient for ventilatory support to the Poyanill Hospital at least six  expert doctors were summoned to the 1st opposite party hospital  in an attempt to save the patient.  So, there was very little chance of  drawing cerebro spinal  fluid for diagnostic or therapeutic purposes.   The evidence of RW6 shows that only in certain specific illness medicines would be injected in to the cerebro spinal fluid.   Scope of drawing CSF for diagnostic purposes is also very limited.   Apparently no such circumstance existed in the case of the deceased.     So the reasonable possibility was that  the needle mark was for the  purpose of administration of spinal anaesthesia.

 

26. In fact the report of the apex body constituted to enquire into the death of Mini Philips marked in evidence as Ext.X1 supports the above conclusion.   The apex body assessed that the spinal puncture might have been done at Deen Hospital, Punalur to give spinal anaesthesia  and then  converted into general anaesthesia due to some pre-operative complications.  The learned counsel for opposite parties urged that merely because the records kept by the Poyanil Hospital and Ananthapuri Hospital  do not show that spinal  puncture was not made there,  it is erroneous to conclude that the needle puncture was made at the hospital of the 2nd opposite party.    But  that the spinal puncture was made at the   1st opposite party hospital is the reasonable possibility under the circumstances explained earlier.  The expert apex body also pointed out that spinal anaesthesia is not ideal for laparoscopic sterilization because of steep head down position and carbon dioxide insufflations during laparoscopic procedure.  This conclusion is in a way supported by the evidence of RW6 also.  It is also pertinent to notice that the injection mark was just to the left of mid line and 12 cms above the natal cleft.   In a laparoscopic sterilization operation in order to achieve the desired result of anaesthesia, the drug must be administered at or around the point mentioned above and this has its own risk and that appears to have been the cause of all complications.

 

27. So analyzing the evidence on this aspect it appears that development of pulmonary  oedema and ARDS as a result of aspiration of stomach  contents into lungs can be fairly ruled  out.   It is also a reasonable conclusion that spinal anaesthesia was administered to the patient.   It is admitted that general anaesthesia was administered to her.  Simultaneous administration of spinal   anaesthesia and general anaesthesia might not perse  lead to any complication and there is no evidence to that effect.  But complication can occur in the steep head low position. Anaesthetic drug administered into spinal canal would in that position move down  to the brain stem which can instantaneously  cause total spinal shut down.  In that case all the functions in the body would be affected.  It is pertinent to notice that the case of the opposite parties is that once surgery was completed and the patient was extubated   her oxygen saturation started   to come down gradually which could not be kept up with bag  and mask.  From the contentions and the evidence available  it is quite clear that the condition of the patient rapidly deteriorated there after.  This could have happened only because of total spinal shut down.   Once that happened IV fluid was supplied to maintain the requisite blood pressure.    That itself can lead to pulmonary    oedema.  It is pertinent to notice that the  case of the opposite parties is that ARDS might have developed as a result of negative pulmonary pressure.  It is also pertinent to notice that the patient was brought to Poyanil Hospital as well as Ananthapuri hospital with ionotropic  support.  As mentioned earlier hypoxia and ARDS as causes of death are only end results and the evidence as a whole shows that brain hypoxia and  ARDS   resulted  due to the  erroneous administration of spinal anaesthsia and when the patient was brought to steep head low position to facilitate laparoscopic surgery.  Had general anaesthesia alone  was administered such a complication would have never happened.  This being the situation the fact that CSF fluid was not collected for analysis to show that anaesthetic drug was administered by spinal puncture makes no difference.

 

28. Coming  to the other allegations on which deficiency  is sought to be imputed on the opposite parties  it is urged that pre-operative preparations were not properly done and in fact   the patient was handled roughly  while inside the operation room.  In order to project the latter argument, the injury sustained at the neck of the patient is referred to.   It appears that the patient was admitted in the hospital at 8.15 am.  The  5th opposite party saw the patient at 11.40 am.  The pre-operative preparations were apparently started thereafter.  The operation was performed around 5.30 p.m.  Opposite party No.3 was the anaesthesiologist  and opposite party No.4 performed the laparoscopic sterilization surgery.  We may at this stage refer    to the conclusion of the apex body in Ext.X1 report that pre-operative assessment for selecting the patient for an elective surgical procedure was not done properly.  The apex body found that the patient should have had a pre-operative evaluation of cardiac status especially being diabetic.    Pre-operative work up including pre-anaesthesia work up was not done properly.  There is no evidence to show that cardiac  failure in the course of surgery was the cause of the complications.   On the contrary the cardiac shock developed as a result of the other complications referred to.  But it appears that the stomach of the  patient was by and large empty and so she was properly instructed about the pre requisites of  surgical procedure.  It is true that the patient was hastily prepared for the surgery  after she was examined by the 5th opposite party at 11.40 am.  It also appears that in the event of a reasonably foreseeable complication, no  facility was available in the hospital  for meeting such eventuality.   That is why once   complications arose she could not be provided ventilatory support  and for ventilatory support she had to be shifted  to Poyanil hospital.

 

29. The complainants have also got a contention that opposite party No.3 was not qualified to be an Anaesthesiologist.   Though a general contention is taken that opposite parties 4 & 5 were also not qualified  it is quite clear that they had the requisite qualifications.   Regarding opposite party No.3,  admittedly, he has MBBS degree in Modern Medicine.  The contention is that he does not hold either degree or  diploma in anaesthesiology.   In order to support this contention Exts. A6 and A7 are relied on.  Ext.A6 is issued by the  Travancore Cochin  Medical Councils, Thiruvananthapuram.  It is mentioned that the third opposite party is a holder of MBBS degree only as per the list  maintained by   Travancore Cochin  Medical Councils, Thiruvananthapuram.  The said information was collected under the Right to  Information Act.   As to  the second query raised under the  Right  to  Information Act,  it is mentioned that as per minutes of the meeting of the disciplinary committee of Modern Medicine held on 30.6.07  an Anaesthesiologist is any person who is having  basic qualification of MBBS and having diploma or degree in Anaesthesiology ie. MBBS + DA/MD/DPNB/MNAMS  in anaesthesia.  Ext.A7 is issued by the Medical Council of India in answer to an application under RTI Act 2005.  It is mentioned that a graduate of MBBS is required to complete MD degree in the specialty of anaesthesia or diploma in the specialty of anaesthesia for being qualified as anaesthesiologist.  On the contrary, the opposite parties relied on Exts.B1 to B5.    Ext.B1  is a certificate issued from the Medical College, Thiruvananthapuram signed by the Principal.  Ext.B1   certifies that the third opposite party had been working as a Resident Senior House surgeon in the Department of Anaesthesiology   from 31st October1979 for a period of one year.  Ext.B2 is another certificate issued by the Professor of Anaesthesia, Medical College, Thiruvananthapuram.  It   certifies  that the third opposite party  worked as a Senior House Surgeon from 31.10.1979 for a period of one year and during the period he worked in all the branches of anaesthesia and picked up Clinical Anaesthesia quite well.  He has proved himself reliable and can manage cases independently and confidently.  Ext.B3 is another certificate issued by  the Associate Professor, Department of Anaesthesiology, Medical College, Thiruvananthapuram which certifies that  the 3rd opposite party had worked in that department as Resident Senior House Surgeon from 31.10.1979 to 30.10.1980. During the period he had  intensive training in all the routine and special techniques in   Anaesthesiology.  He had training in all the specialities including Thoracic Surgery, Neuro Surgery, Orthopaedics, Obstetrics and Gynaecology and Paediatrics.    He had taken part in all the academic activities in the department and has a sound knowledge of the subject  He used to take emergency duties and can manage any problem independently.  He had also  worked in the Intensive Care Unit in the  Department.  He was very popular among the patients and collegues and had a perfect temperament to work in a team.   Ext.B5  is a certificate issued by the Superintendent of Government  Hospital, Pulalur.  It is mentioned that the 3rd opposite party had administered anaesthesia for cases   posted for surgery from  2.8.05 to 11.2006.  During that period he had handled all varieties of cases in General Surgery, Orthopaedics and Gynaec and obstetrics.   Ext.B4 is the copy of the certificate  of registration in Modern Medicine issued by the Travancore Cochin  Medical Councils.  It shows that  he holds MBBS degree in modern medicine issued by the Kerala  University. 

 

30. The opposite parties  also relied on the letter dated 22.2.08 written by the Medical Council of India to the Registrar of Travancore Cochin Medical Councils,   informing that apart from the  recognized degree and diploma holders in anaesthesia only those doctors who have been given training by an order of Government in administering anaesthesia from time to time are eligible to administer anaesthesia.  The opposite parties also relied on Anaesthesia at the District Hospital written by  Michael B. Dobson  Second Edition page 1 to point out that in small hospitals  a specialist anesthetist will not be available, and anaesthesia will be the responsibility of a medical officer with one or two years of postgraduate training, who will need to  provide anaesthesia not only for routine elective surgery but also for emergency  surgery requiring more major procedures, when a life threatening condition prevents referral of the patient to a larger hospital.    Together with these documents the circumstance that the 3rd opposite party was working as an anaesthesiologist for a pretty long time in various hospitals  is relied on to contend that the third opposite party was qualified to administer anaesthesia.  Ext.A18 (a) report furnished by the District Medical Officer of Health, Kollam also mentions the fact that the 3rd opposite party had produced the certificate for having undergone residency in senior House Surgency for one year at the Department of Anaesthesiology at Medical College, Thiruvananthapuram.  It is also mentioned that as per the Quality  Assurance manual for sterilization  published by the Govt. of India  2006 only anaesthesiologists are considered qualified to  administer anaesthesia for electro laparoscopic surgeries.  Ext.A10 is the copy of the  Quality Assurance Manual for sterilization Service  prescribed by the  Ministry of Health and Family Welfare, Government of India in October 2006.   Ext.A11 is the copy of standards for female and male sterilization services published by the Government of India The contention of the opposite parties is that Exts.A10 and A11 were issued after the alleged incident. But Exts.A10 and A11 themselves show that the said contention is not correct.    It is mentioned   that the 1st Edition of Exts.A10 and A11 were published in 1989.   As regards Ext.A11 it is the 5th Edition and as regards Ext.A10 it is the 2nd Edition.  So it cannot be contended that Exts.A10 and A11 were not in existence at the time of the incident.  Thus it is in evidence that the 3rd opposite party holds MBBS degree in Modern medicine and had worked as a Resident Senior House Surgeon in the department of Anaesthesiology Medical College, Thiruvananthapuram for one year.  On that basis he might have been working as Anaesthesiologist but his competence remains doubtful.

 

31. The complainants have also got the contention that the 1st opposite party  hospital  did not have accreditation to perform laparoscopic sterilization surgery.  Ext.A8 issued by the Under Secretary to the State Public Information Officer(PW5) under the RTI Act shows that either on the date of application on 6.9.07 or before Deen Hospital, Punalur (1st opposite party) had no accreditation from the Ministry of  Health and Welfare Government of India for performing  laparoscopic sterilization surgery.  Ext.A9 shows that the claim for compensation submitted by the 1st complainant was rejected on the ground that  the 1st opposite party hospital had no accreditation to perform laparoscopic sterilization surgery.  The 2nd opposite party as RW1 has admitted that as on 29.9.06 no permission or accreditation was given to his hospital for laparoscopic sterilization.  But the contention is that accreditation is not mandatory to perform laparoscopic sterilization,  but it remains as a fact that because the hospital lacked accreditation,  the complainants lost the compensation usually allowed to the relatives of the patients who die during laparoscopic sterilization.

 

32. The complainants have also a contention that 1st opposite party hospital was not sufficiently equipped to perform laparoscopic  surgeries.  The opposite parties contended that opposite parties 3 & 4  are freelancing medical practitioners.  Opposite party NO.4 is a qualified laparoscopic  surgeon and he is having all equipments.  Once laparoscopic surgery is to be performed he arrives in the hospital  with all equipments and then the 1st opposite party hospital becomes fully equipped.   While this argument can be accepted to a limited extent, the case of Mini Philips itself shows that in case of serious complication the hospital of the 1st opposite party lacked the facility to meet all the eventualities and the opposite parties went ahead with the operation at their own risk.   Complainants have also a case that the guidelines  prescribed in Ext.A11 were not followed in performing the surgery.    As regards anaesthesia,  it is mentioned at Page 7 of  Ext.A11 that local anaesthesia is preferred choice for a tubectomy   operation.    General anaesthesia is to be given rarely.  However in the case of a non co-operative  patient,   in case of excessive obesity and in case of  history of allergy to local anaesthetic drugs  general anaesthesia can be administered.   As mentioned already  the case of the complainants in this case is that  both spinal anaesthesia and general anaesthesia were administered simultaneously which ultimately led to all the complications and this aspect is already discussed in detail.

 

33. The contention that the patient had the history of ectopic pregnancy has little relevance in this case.   The complainants have also a case that when the relatives were let in after developing complications  the eyes of the patient were seen covered with plaster.  In this regard  the opposite parties have contended that that was done to prevent injury to eye  and  it is a standard procedure.  But it appears that it was a crude procedure adopted by the  opposite parties.   Lately eye pads are used to cover the eyes of the patient who is being subjected to surgery and the reason is different.  But, it is an insignificant aspect.  So also it may not be desirable to allow unlimited entry  to the relatives of the patient while the patient is in the operation theatre.    The complainants have relied on Asha Devi Vs. Sanjay Lal Das (DR) & Anr. 111 (2011) CPJ 73 (NC)  decided by the National Consumer Dispute Redressal Commission.   It was  found there that due precautions were not taken while administering  anaesthesia.  The  situation is slightly different in this case and are  already referred to in detail.  In BRS Heart Institute and Research Centre Vs. Kuljith Kaur III (2011) CPJ 78 (NC) decided by the National Commission,  it was found that  post operative investigation and management could have been better.  Hence liability was fixed on the third opposite party there.

 

34. The cause of death of Mini Philips as a result of laparoscopic sterilization surgery is already analyzed in detail.  It is found that in fact spinal anaesthesia as well as general anaesthesia were administered to the patient and administration of spinal anaesthesia and some error while handling the patient ultimately caused spinal  shut down and as a consequence  the other complications developed.     It appears that the 3rd opposite party was not  fully qualified  to handle an unexpected development.  The very fact that at least 3 anaesthesiologists had to be called in to contain the situation bears ample testimony to that fact.   It also appears that the opposite parties failed to realize the gravity of the situation immediately.   That  was why there was delay in giving ventilatory support by shifting the patient to the nearby hospital having ventilatory support.   Before shifting the patient from the first  opposite party hospital nearly 4 hours elapsed and by the time the patient became critical beyond recovery.   In fact RW4 could not say whether the patient had sustained brain death at the time when she was shifted the Poyanil Hospital.     Then the question suggests itself which of the opposite parties are liable.   It appears that the 4th and 5th opposite parties are respectively qualified surgeon and gynaecologist.  The 4th opposite party was also qualified in performing laparoscopic surgery.  It appears that the 4th opposite party with the assistance of the 5th opposite party had completed laparoscopic surgery without any cause of complaint.  The complication was by and large anaesthesia related.  So the 3rd opposite party cannot escape the liability.  Opposite parties 1 & 2 have the contention that opposite parties 3 & 4 are not their   employees.  But it is a fact that the surgery was performed at the 1st opposite party hospital managed by the 2nd opposite party as proprietor without full facility to handle emergent  eventualities.  It also appears that the 5th opposite party is the wife of the 2nd opposite party and they together are running the hospital.  So it is obvious that opposite parties 3 & 4  associated with the hospital whenever their  service was required.  So opposite parties 1 & 2 cannot escape by contending that opposite parties 3 & 4 are only freelancing medical practitioners.  Nor it can be contended that what  happened was a medical accident.  There is no element of unexpected event  in the whole incident.  It is true that the standard of care expected from the opposite parties is not that of the highest or the lowest but of  reasonable standard of a medical expert.  The circumstances as a whole show that service of an anesthesiologist of reasonable standard was not provided to the patient.  It follows that   opposite parties 1 to 3 are liable to compensate the complainants for the deficiency in service on  their  part.   

 

35.   POINT NO.2 Coming to the quantum of compensation payable to the complainants it  appears that the deceased was employed as a cashier of Hoora Super Market, Manama Bahrain.  PW1, the 1st complainant was the husband.  He deposed that Mini Philips held computer diploma in software application.  She was employed for a  consolidated monthly salary of 150 BD equivalent  to Indian Rs.18,000/-.  The opposite parties contended that as per Ext.A1 passport Mini Philips was not authorized to take up foreign employment.  Ext.A20 is the passport first issued to her.  It appears that  Mini Philips was abroad for quite a long time and it is most likely on employment as claimed by the complainants.  But   being a foreign private employment  no security of job was attached to it.    The relative cost of    livelihood would also be high in a foreign country.  So, the loss sustained by the complainants cannot be exactly quantified.  Considering her qualifications, the relative salary that would be obtained  in India would be less.   Along  with this  several other contingencies  will have  to be taken into account.    She was aged 37 years at the time of death and complainants 2 and 3 are tender children.   In fact it appears that they are the most likely sufferers.  It has  come out  in evidence that within one year after the death of  Mini Philips the first complainant got re-married.   This may add only to the  sufferings of the children.  The circumstances  as a whole show that the claim of Rs.99,40,000/- by the complainants is highly exaggerated.  Considering the circumstances as a whole we feel that Rs.7 lakhs would be reasonable compensation for the complainants.

 

36. In the result, the complaint is allowed as follows:-

 
  Opposite parties 1 to 3 are directed to pay jointly and severely   compensation of Rs.7 lakhs (seven lakhs) to the complainants within 2 months from the date of receipt of   copy of this order, failing which the amount would carry interest at the rate of 9% per annum.    They shall also pay cost of Rs.10,000/- to the complainants.  Opposite parties 4 & 5 are exonerated from the liability.  It is made clear that the major share of compensation should go to minor complainants 2 & 3.    The 1st complainant shall deposit Rs.3 lakhs each in the names of complainants 2 & 3 and expend the amount and interest  only for their welfare such as education.  In case,  on attaining majority,  complainants 2 & 3 approach the Commission  the 1st complainant shall be bound to account the share of compensation of minors 2 & 3.
   
 K.CHANDRADAS NADAR  --  JUDICIAL MEMBER          A.RADHA --  MEMBER     SL                                                       APPENDIX   EXHIBITS FOR THE COMPLAINANT SIDE Ext.A1        :         Original passport of Mini Philips dated 11.7.2000   Ext.A2        :         Salary certificate of Mini Philips dated 29.10.07.
 
Ext.A3        :         Certified copy of in-patient recorded in Ananthapuri            
 

                             Hospital, Thiruvananthapuram dated 26.9.06 
 

  
 

Ext.A4        :         Copy of post mortem certificate dated 27.9.06 
 

  
 

Ext.A(a)      :         Photocopy of clinical analysis certificate dated   
 

27.9.06 
 

  
 

Ext.A5        :         Post mortem certificate dated 19.3.07 
 

  
 

Ext.A6        :         Letter received from the public Information Officer 
 

                             Travancore-Cochin, Medical Counsel,   Trivandrum 
 

                             Dated 7.10.08 
 

  
 

Ext.A7        :         Letter issued by the Medical Counsel of   India in  
 

Answer to an application under RTI Act 2005 dated 1.9.08 
 

  
 

Ext.A8        :         Letter received from the State Public Information  
 

                             Officer,(F.W),   Trivandrum dated 10.1.08 
 

  
 

Ext.A9       :          Letter issued by the State Public Information Officer (H) & Family Welfare Department dated 30.1.08 
 

  
 

Ext.A10      :         Quality Assurance Manuel for  sterilization services  
 

issued by the Research studies. 
 

  
 

Ext.A11      :         Standard for female and male sterilization service  
 

issued by the Researchstudies & standard division. 
 

  
 

Ext.A12      :         Certified copy of FIR.229/06 of Vanchiyoor Police  
 

Station,   Trivandrum dated 26.9.06. 
 

  
 

Ext.A13      :         Certified copy of inquest report of Vanchiyoor Police  
 

Station,   Trivandrum dated 27.9.06. 
 

  
 

Ext.A14      :         Certified copy of FIR No.590/06 of Punalur Police  
 

Station dated 28.9.06. 
 

  
 

Ext.A15      :         Certified copy of the case sheet of   Deen  Hospital,  
 

Punalur. 
 

  
 

Ext.A16      :         Certified copy of case sheet by   Poyanil  Hospital, 
 

 Punalur. 
 

  
 

Ext.A17      :         Certified copy of final report submitted before  
 

  Judicial First Class Magistrate Court III dated 5.10.07 
 

  
 

Ext.A18      :         Final  report of Kerala Police, Punalur Police  
 

Station dated 22.8.08. 
 

  
 

Ext.A18 (a)          Report of the Dist.Medical Officer of health, Kollam. 
 

  
 

Ext.A19      :         Extract   Minutes of the meeting of the reconstituted  
 

                             Disciplinary committee of Modern Medicine dated  
 

30.6.07. 
 

  
 

Ext.A20      :         Passport of Mini Mathew. 
 

  
 

 EXHIBITS OF THE OPPOSITE PARTIES 
 

   
 

Ext.B1        :         Certificate issued by the Principal M.C.H. 
 

  Trivandrum  in favour of Dr.S.Balachandran. dated 31.10.80. 
 

  
 

Ext.B2        :         Certificate issued by the Professor of Anaestheia,  
 

M.C.H  Thiruvananthapuram dated 31.10.80. 
 

  
 

Ext.B3        :         Certificate issued by Professor M.V.Mahadean,  
 

Associate Professor, Department of  
 

Anaesthesiology , MCH, Thiruvananthapuram dated 1.11.80. 
 

  
 

Ext.B4        :         Registration certificate No.10045 issued by the  
 

Registrar, Travancore-Cochin council of modern Medicine dated 7.1.11. 
 

  
 

Ext.B5        :         Certificate issued  by Dr.Joseph, Forensic  
 

Superintendent, Govt.Hospital, Punalur dated 28.11.07. 
 

  
 

Ext.B6        :         Letter of Public Information Officer along with the  
 

copy of the report dated 13.12.10.           
 

  
 

 WITNESS FOR THE COMPLAINANT 
 

   
 

PW1 :         Philips Thomas 
 

PW2 :         Dr.K.Sasikala. 
 

PW3 :         Dr.Sreekumari 
 

PW4 :         C.K.Padmakumaran 
 

PW5 :         P.M.Thomas 
 

  
 

 WITNESS FOR THE OPPOSITE PARTIES 
 

  
 

RW1 :         Dr.R.V.Asokan 
 

RW2 :        Dr.Balachandran 
 

RW3:                   Dr.Vinu Balakrishnan 
 

RW4:                   Dr.Lila Asokan 
 

RW5:                   Dr.Venugopal 
 

RW6:                   Dr.Kanthaswamy 
 

  
 

 Court Exhibits 
 

X1     :         Report of the Apex meeting in connection with the death  
 

of Mini Philips dated 3.8.2010. 
 

  
 

  
 

  
 

 K.CHANDRADAS NADAR  --  JUDICIAL MEMBER 
 

  
 

  
 

  
 

  
 

 A.RADHA --  MEMBER 
 

  
 

  
 

SL 
 

              [HON'ABLE MR. SRI.K.CHANDRADAS NADAR]  PRESIDING MEMBER