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 2, Cited by 0]

State Consumer Disputes Redressal Commission

Smt. B. Jyothi vs Geetha Maternity Nursing Home on 5 July, 2010

  
 
 
 
 
 
 BEFORE THE A
  
 
 
 
 
 
 







 



 

BEFORE
THE A.P. STATE CONSUMER DISPUTES REDRESSAL COMMISSION

 

AT   HYDERABAD. 

 

   

 

 F.A.
809/2007  against C.C. 303/2006, Dist. Forum-II,   Hyderabad.  

 

   

 

Between: 

 

  

 

Smt.
B. Jyothi,   W/o. Dr.
B. Lakshman 

 

Age:
43 years, Staff Nurse 

 

R/o.
2-8-173, C.V.R. N.Road 

 

Karimnagar.
  *** Appellant/ 

 

 Complainant.  

 

 And 

 

1.
Geetha Maternity Nursing Home 

 

 West Maredpally, Secunderabad 

 

Rep.
by its Director 

 

Dr.
Rama Chandra Reddy 

 

  

 

2.
Dr. Mrs. Shanta Krishnan, MBBS, DGO, DNB 

 

Consultant,
Geetha Maternity Nursing Home 

 

 West Maredpally, Secunderabad.  *** Respondents/  

 

 Opposite
Parties  

 

  

 

Counsel
for the Appellant: M/s.
V. Gourisankara Rao.  

 

Counsel
for the Resps: M/s. Deepak Bhattacharjee (R2) 

 

  

 

CORAM: 

 

  

 

  HONBLE SRI JUSTICE D. APPA RAO, PRESIDENT  

 

  & 

 

 SMT. M. SHREESHA, MEMBER 
 

MONDAY, THIS THE FIFTH DAY OF JULY TWO THOUSAND TEN     Oral Order: (Per Honble Justice D. Appa Rao, President)   *****      

1) Appellant is unsuccessful complainant.

   

2) The case of the complainant in brief is that when she had problem with fibroid uterus she approached the respondents for Hysterectomy, she being herself a trained nurse and her husband an orthopedic surgeon. The operation was conducted and uterus was removed. However she found blood stain in urine. When she complained they opined that there was cut injury in the urinary bladder which she received at the time of surgery. An urologist was summoned who examined her and opined that it was due to venal bleeding or bladder injury, and could be managed by catheterization. However, without informing to her or her husband they took her to operation theatre. They have taken the assistance of Dr. N. Satyanarayana, an Anesthetist working in Gandhi Hospital, Secunderabad. At night time Dr. Mohan Raju, Urologist conducted cystoscopy. However nothing could be visible except some blood clots. Again at 9.00 p.m. the abdomen was re-opened. It was found that not only the bladder but also the left urethra was cut.

On 10.4.2001 when sutures were removed they found wound gaping. On 6.5.2001 re-suturing was done in the room itself by giving local anesthesia without her consent. Due to this she developed deep-seated infection in the abdomen. It was there for more than 2-1/2 months. The respondents did not give proper treatment. She was constrained to shift to Sathya Kidney Centre, Hyderabad where second operation was conducted on 11.5.2001. About 2 liters of puss was drained. They found a big cavity developed in the lower abdomen. All this could have been avoided but for the negligence of the respondents. Catheter was removed on 13th day. However, it was found Vasico Vaginal Fistula (VVF) a post-hysterectomy complication. Complications of this nature mostly occur in uterus cancer patients and not in ordinary cases. On 25.5.2001 she was discharged from Sathya Kidney Centre. Daily dressing was done for 1-1/2 months. Stent was removed by cystoscopy under general anesthesia by Dr. Mallikarjuna. On 3.7.2001 Dr. Rama Raju, Chief Urologist, Osmania General Hospital examined her and conducted cystoscopy and speculum examination in Osmania Hospital for all this. She suffered mental trauma and took treatment from a Psychiatrist. Due to negligence in performing hysterectomy, post-hysterectomy VVF was developed. As a result of which she suffered from dribbling of urine for about five months. She had developed a number of complications like B.P, eye sight, loss of marital life etc. She gave legal notice claiming Rs. 10 lakhs for which R2 gave tentative reply denying that such injury was not uncommon.

Therefore she claimed Rs. 10 lakhs together with interest @ 18% p.a., and costs.

3) R1 resisted the case. There is neither negligence nor deficiency in service on its part. R2 is a leading gynecologist practicing for the last 18 years. The complainant was admitted for elective abdominal hysterectomy, and an operation was conducted on 19.4.2001 after conducting all the tests and taking consent. When it was found that urine became high coloured Dr. Mohan Raj, Urologist conducted cystoscopy and later laparatomy was also made. VVF is a common occurrence. The allegation that uterus was cut post-hysterectomy was false. The medical authorities confirm that such development is common. Catheters were removed by specialists. Despite daily dressing when it was observed that there was superficial wound quipping was done in one stitch. She was shifted to Satya Kidney Centre at their advise. In fact R2 waived the fee as she belonged to their fraternity. On her own accord she got the VVF repaired through Dr. Rama Raju of Osmania General Hospital. Till she was recovered R2 was in continuous contact with her. There was no negligence on their part. The dispute does not attract the provisions of the Consumer Protection Act.

Therefore it prayed for dismissal of the complaint with costs.

 

4) R2 a gynecologist who conducted the surgery equally resisted the case. She has repeated what all R1 mentioned in its counter. While admitting that when it was diagnosed that she was having fibroid uterus she decided to conduct elective abdominal hysterectomy. The patients husband is no other than an orthopedician, who knew complications in the operation. Accordingly she operated on her on 19. 4. 2001 after conducting required pathological and other tests assisted by an anesthetist, when blood stains were noticed in the urine, which is not uncommon in abdominal hysterectomy, she was shifted to her room when Dr. Mohan Raj, urologist found that high coloured urine, though other parameters viz, B.P. pulse rate etc. were normal.

Dr. Mohan Raj, Urologist conducted cystoscopy and having found that there was injury to the bladder laparatomy was conducted and injury was immediately repaired, and the left uterer was re-implanted with stenting. On the 10th day of post-operation sutures were removed. They were healed well. The existence of (VVF) a sequel of bladder injury in the course of surgical operation of uterus could occur even in the best hands of experts. The medical literature on the subject clarifies that as bladder is very closely related developmentally to the uterus, cervix and vagina which is vulnerable to injury when a total hysterectomy is done.

Injury to the bladder is more common with hysterectomy. She had taken all precautions and that there was no negligence on her part. Later she was shifted to Satya Kidney Centre where Dr. Mallikarjun a reputed urologist advised the patient for reconstruction of surgery for VVF. In fact she had provided monetary assistance since her husband is a professional colleague. Dr. Rama Raju, Surgeon of Osmania General Hospital conducted surgery on 8.8.2001 After hysterectomy, fistula (VVF) can develop. She could not be blamed for development of VVF which is not uncommon. There is no negligence or deficiency in service on her part and therefore prayed for dismissal of the complaint with costs.

 

5) The complainant in proof of her case examined herself as PW1 and got Exs. A1 to A40 marked, while R1 examined himself as RW6 and R2 as RW1, Dr. A. K. Chary, General Surgeon as RW2, Dr. V. Mohan Raj, Urologist as RW3, Dr. Mukteswara Rao as RW4 anesthetist, and Dr. Balamba Puranam, a reputed gynecologist as RW5 and got Exs. B1 to B13 marked.

 

6) The Dist. Forum after considering the evidence placed on record opined that there was no negligence on the part of respondents and dismissed the complaint with costs of Rs. 5,000/-.

       

7) Aggrieved by the said decision, the complainant preferred the appeal contending that the Dist. Forum did not appreciate facts or law in correct perspective. It ought to have seen that due to negligence in conducting the operation there was injury to the right urethra and thereafter VVF was developed and therefore she was entitled to compensation.

 

8) The points that arise for consideration are:

                    
i.           
Whether R2 was negligent in conducting the hysterectomy operation?
                
ii.           
Whether injury to the urinary bladder and development of VVF were due to negligence of respondents?
             
iii.           
Whether the complainant is entitled to any compensation?
               
iv.           
If so, to what amount?
To what relief?
   
9) It is an undisputed fact that the complainant is the wife of an Orthopedic surgeon, and she had fibroid uterus diagnosed by one Dr. P. Ramesh. She was admitted in R1 hospital on 16.4.2001. RW4 administered spinal anesthesia while R2 conducted the elective abdominal hysterectomy operation on 19.4.2001. When she was brought to the room they had observed that colour of urine was changed, and on that RW3 urologist examined and opined that it may be due to bladder injury. Though he tried to manage by way of catheterization he could not contain. He conducted cystoscopy and found that there was cut in the bladder. RW3 called R2 and advised her to re-open the abdomen and when it was opened she found a bladder cut and cut in the left urethra. Bladder was repaired along with left urethra. Implant stent was put in the uterus. On 10.4.2001 sutures were removed. When they found that there was wound gaping re-suturing was done on 6.5.2001. Since she was refusing further treatment on the advise of R1 she was shifted to Satya Kidney Centre where Dr. Mallikarjun removed the catheter he found that VVF was developed. The complainant alleges that all this was due to complication in post hysterectomy. Since according to her she had developed high B.P, cardiac problem etc. they were imputed to faulty operation conducted by R2.
 

10) PW1 complainant except reeling out the facts mentioned in the complaint could not expatiate as to how she could state that there was negligence on the part of R2. Learned counsel for the complainant contended that principles of re sips loqutur would apply in cases of this nature and that there is no need for examination of any expert as was held by the Supreme Court recently in V. Kishan Rao Vs. Nkhil Super Speciality Hospital Civil Appeal No. 2641/2010. As against this RW2 a gynaecologist who conducted the operation swore on oath and reiterated that injury to the base of the bladder is more common with total abdominal hysterectomy than with vaginal hysterectomy. The bladder is very closely related to the uterus, cervix and vagina and is vulnerable to injury when total hysterectomy is done. The base of the bladder rests on the anterior lower uterine isthmus and the cervix. She also referred to number of medical authorities mentioning that operative injury likely to produce VVF.

 

11) To substantiate her contention, she examined RW2 Dr. A. K. Chary, a reputed general surgeon aged about 77 years. After perusing the case sheet and the procedure followed while conducting the surgery he opined that blood stained urine was noted on the catheter was not unusual in abdominal hysterectomy. He further stated that hysterectomy for fibroid uterus with previous caesarean injury can occur to the bladder and the uteri as they lie in close proximity to uterus. Even in the most experienced hands such complications can occur and some times these are discovered on the operation table itself and some times not. If the injury is discovered on the operating table itself and the same will be repaired by suturing, still one cannot rule out the development of fistula. In case the injury is not recognized on the operating table due to post caesarean adhesions of uterus with bladder, the same can be found out by observing the colour of urine through catheter. In the instant case the same could not be identified on the operating table and the patient was put on observation, when high coloured urine was observed in the catheter.

Dr. Mohan Raj, Consultant Urologist opined that there was no need for immediate surgery and therefore repair to the bladder and stenting of left urethra which was close to the injury was done within 12 hours of the first surgery and that it indicates that proper attention was given to the patient. He further observed that failure of repair to the bladder and consequent development of fistula is a known complication in such cases and the same can be effectively handled only after the healing of the wounds of the primary surgery and they have to wait for 6 to 8 weeks for the same. At 9.30 p.m. on the very same day cystectomy was conducted by him and the injury was repaired. He finally concluded by stating that R2 had taken all steps perfectly in accordance with the text book description of management of any such complications that could occur in course of hysterectomy. He also opined that occurrence of fistula in a hysterectomy surgery is nothing unusual and that VVF repair is possible only after 6 to 8 weeks of the primary surgery and is a known factor. In the interest of patient R2 and Dr. Mallikarjun, an expert urologist under whose care she was shifted for expert care and guidance. The allegation that she had accumulated 2 litres of pus in the abdomen is false. If any patient accumulates 2 litres of pus in the abdomen he/she would die of paralytic ileus and septicaemia or burst of abdomen. There was no negligence or deficiency in treatment.

 

12) Equally so with RW4 Dr. Mukeh, Anaesthetist who was present at the time of operation. He reiterated the evidence of RWs 2 & 3. RW5 Dr. Balamba, a professor and Head of the Department of Obstetric and Gynaecology as well as Additional Director of Medical Education of A.P deposed that It is respectfully submitted that in hysterectomy for fibroid uterus with previous caesarean section injury can occur to the bladder and the ureter as they lie in close proximity to uterus, as the same injury to bladder and ureter can occur even without prior surgery. Even in the most experienced hands such complication can occur and some times these are discovered on the operating table itself some times not.

 

She repeated what all PW2 surgeon had stated and observed finally that complications were not uncommon and no negligence cannot be imputed to R2 . Finally RW6 Dr. Ramachandra Reddy, director of the hospital reiterated by stating that there was no fault in conducting the operation.

 

13) The Dist. Forum by formulating the table which we excerpt for better appreciation mentioned each of the allegations made by the complainant which could not be proved referring not only to documents but also observations. This obviates lengthy unnecessary repetition of facts, vis--vis documents and oral evidence.

 

S.No. Allegation in complaint Proved/ Documents Remarks     Not proved               1 Absence of theatre staff Nor proved Exs. B1, B13 and X6 Sister Kamala and one         male help present.

          2

Inserting catheter before Nor proved Exs. A26, X6 complainant under   surgery     anesthesia and numb         to feel.

3

Bladder cut very rare Nor proved Literature of Ops and Bladder cut common       complainant Exs. X1 to X5 in hysterectomy           4 Consent not taken Nor proved Ex. A26, Pg-9, consent In emergency and after   for 2nd surgery   includes post-operative surgery, the surgeon is       situations at liberty to do a second         surgery on his own.

5

Blood not accepted from Nor proved Ex. A6 - Blood needs to be Blood transfusion to be   sisters   matched. No time for done after matching the       process.

blood and takes 2 to         3 hours.

          6

Accumulation of pus in Not proved Ex. A26 to A30.

Draining puss from the   Abdomen   No entry as to drainage wound was not mentioned         in both case sheets.

          7

Fistula because of Not proved Ex. A28 literature filed Fistula is common   negligent surgery   by OP and complainant in this surgery           8 Medical negligence Not proved Ex. A26, X1 to X6, B2 to Doctors took all   on whole.

 

B4 and medical literature precautions.

                 

14) The learned counsel for the complainant contended that the Dist. Forum did not consider the admissions made by RWs 2 & 3 besides that of RW5. We may state herein that picking up a sentence here and picking up a sentence out of there out of context would not be an answer. A holistic reading has to be made lest it would do injustice to their evidence given on oath. It is not in dispute that general consent was taken and no separate consent was taken for laporatomy. We may state that on the very same day, the case sheet mentions that there was injury to the bladder and therefore cystoscopy was conducted immediately when they found that there was injury. It cannot be said as separate operation where consent needs to be taken. When the patient had fibroid fistula there might have been fusion of tissues and in the process there might have been cut in the bladder. A lot of literature was filed to show that this injury was not uncommon.

The American College of Surgeons in their pamphlet Pre-operative Protocol for patients planning to undergo hysterectomy mentions under the heading Risk and complications as under :

   
The uterus is located between the ureters (small tubes which transport urine from the kidneys to the bladder on each side, the bladder in the front and the rectum behind. All of these structures are subject to injury, especially if the operation is difficult as can occur in the case of large fibroids, endometriosis or cancer. Bleeding and infection can also occur, but most infections are now avoided by using antibiotics. Blood clots in legs (DVT- Deep Vein Thromboses) sometimes can occur post operatively and can break off and travel to lungs sometimes causing fatal pulmonary embolism.
In Telinds Operative Gynaecology chapter 41 all the details are noted as to Vesicovasinal and Urethrovasinal Fistulas (by John D. Thompson). It reads :
The uniform use of total rather than sub-total hysterectomy has resulted in an increase in post operative fistulas. There is little risk of injury to the bladder when a subtotal hysterectomy is performed. It is the removal of cervix that increases the risk of injury to the bladder during the performance of total hysterectomy ..
It was further observed under head note Prevention :
 
Gynaecologic surgery is the most common cause of visicovaginal fistulas in the United States in many other developed countries in the world and the bladder is the mot common site of urinary tract injury during Gynaecologic surgery. The bladder is rarely injured during sub-total abdominal hysterectomy. Among 75 post-hysterectomy vesicovaginal fistulas reported by Miller and George, none followed subtotal hysterectomy, 54 followed total abdominal hysterectomy, 18 followed vaginal hysterectomy and 3 followed radical abdominal hysterectomy. Since the advent of the total abdominal hysterectomy, the incidence of injury to the bladder base has increased, it occurs in about 0.5% to 1% of the patients undergoing a total abdominal hysterectomy.
The bladder is very closely related developmentally to the uterus. Cervix and vagina and is especially vulnerable to injury when a total hysterectomy is done. The base of the bladder rests on the anterior lower uterine isthmus and the cervix.
 
Injury to the bases of the bladder is more common with total abdominal hysterectomy than with vaginal hysterectomy   In The Text Book of Gynaecology in Chapter 24, Genital Fistula, at page 386 reads as follows :
 
Gynaecological, operative injury likely to produce fistila includes operations like anterior colporrhapy, abdominal hysterectomy for benign or malignant lesions or removal of garners cyst.
 
Injury to the ureter during Gynaecological surgery : - page 391.
 
Because of close anatomical association between ureter and genital organs, ureteric injury is not uncommon during Genealogical surgery. Over all incidence is 0.5% of all pelvic operations. About 75% of them occur following abdominal gynaecological procedures.
 
Gynaecologic and Obstetric Urology, Herbert J. Buchsbaum, M.D., and Joseph D. Schmidt, M.D., in Vasicovaginal and Urethrovaginal Fistulas page 271 reads as follows :
 
Timing of surgery : The timing of the surgery is most important and must be determined on an individual basis. It may take from 3 to 6 months for the oedema and inflammatory charges to subside and timing is best determined by periodic pelvic examinations. In recent years we have been doing the repair 3 to 4 months following the initial surgery.
 
In Gynaecologic Surgery by John. H. Ridely at chapter 11 Gynaecological Errors and Medical Practices observed that :
   
A hysterectomy performing with a technique equal to or greater than the stands of skill of gynaecologists in the community may still cause a perforation or bruising of the bladder leading to a vasicovaginal fistula. Such a result is a common and accepted risk of surgery and does not reflect adversely on the skill or care of the surgeon.
 
It was further observed at page No. 366 that Therefore the physicians conduct will not be subjected to examination in relation to the standards of non-medical healers or limiter practioners, or to what may be higher standards of practitioners from a different, perhaps more sophisticated area of the country.
 
15) Learned counsel for the complainant contended that the Dist. Forum ought to have seen that RW5 Dr. Balamba in her cross-examination stated that In my experience I might have conducted more than 5,000 cases of hysterectomy out of them may be 5 to 6 cases injuries might have occurred either to the urinary bladder or ureter or bowl. Which means the injuries may be 0.1%. This cannot be taken as admission ore negligence.

We may state that there is lot of difference between the ordinary hysterectomy to that of hysterectomy where the patient had fibroid uterus. Various medical texts mentioned that injury to the base of the bladder is more common with total abdominal hysterectomy than with vaginal hysterectomy.

As per Shaws Textbook of Gynecology Eleventh Edition (page 191) on Fistulae Majority of Urinary Fistulae in India are the result of pressure necrosis following a long and difficult labour. The head is delayed in its descent through the pelvis and compresses the anterior vaginal wall of the un-dilated cervix against the back of the symplysis pubis. As the result of prolonged pressure the tissues undergo necrosis and slough about the fifth to seventh day of the puerperium, which leads to a fistulous communications between the bladder and vagina .... Caesarean section can cause either bladder or urateric injury which may lead to fistula formation.

(Emphasis supplied)   She also extracted passages after passages from various text books pertaining to gynaecology and obstetrics which we do not want to multiply.

       

16) The question of applying principle of re sips loqutur will not arise when experts were examined on behalf of the respondents all of them in one voice confirmed that there was no negligence on the part of R2 while conducting the operation, and at the same time they observed that these injuries are inevitable being close proximity to the organs attached to the part where the operation was conducted. We have considered the evidence in detail and we are of the opinion that there was no negligence on the part of R2 either in treatment or in conducting operation. We are in agreement with the findings of the Dist. Forum in this regard. We do not see any merits in the appeal.

 

17) In the result the appeal is dismissed. No costs.

     

1) _______________________________ PRESIDENT    

2) ________________________________ MEMBER   Dt. 05.

07. 2010.

 

*pnr                       UP LOAD O.K.