State Consumer Disputes Redressal Commission
Mohd. Ismail Khadari vs Railway Hospital on 18 July, 2011
BEFORE THE A BEFORE THE A.P STATE CONSUMER DISPUTES REDRESSAL COMMISSION AT HYDERABAD. FA 939 of 2009 against C.C. 28/2008, Dist. Forum, Kakinada Between: Mohd. Ismail Khadari S/o. M. A. Hussain Age: 65 years, Retd. Railway Employee D.No. 70-7-66/C4 TSR Nagar, Kakinada *** Appellant/ . Complainant And 1) The Chief Medical Superintendent Railway Hospital South Central Railway Vijaywada. 2) The Divisional Railway Manager South Central Railway Vijayawada 3) The Chief Medical Director South Central Railway Rail Nilayam Secunderabad 4) The General Manager South Central Railway Rail Nilayam Secunderabad *** Respondents/ Opposite Parties Counsel for the Appellant: M/s. Gopi Rajesh & Associates Counsel for the Respondent: M/s. Dilip Kumar. CORAM: HONBLE SRI JUSTICE D.APPA RAO, PRESIDENT. SMT. M. SHREESHA, MEMBER
& SRI R. L. NARASIMHA RAO, MEMBER MONDAY, THIS THE EIGHTEENTH DAY OF JULY TWO THOUSAND ELVEN ORAL ORDER: (Per Honble Sri Justice D. Appa Rao, President) ***
1) Appellant is unsuccessful complainant.
2) The case of the complainant in brief is that he is a retired railway employee having attained superannuation on 30.6.2002. A scheme was evolved for retired employees to have benefit of medical treatment on par with working employees. In fact it was re-opened from 28.1.2005 to 31.12.2005. In view of the fact that he was entitled to the benefits under the scheme he paid his contribution. He and his wife are hypertension patients undergoing treatment/regular check up with their family doctor Dr. S. Venkata Prasad, Former Head & Professor of Medicine, registered civil surgeon, Government General Hospital, Kakinada. Despite his repeated requests to the Medical Superintendent, health Unit, Samalkot and Chief Medical Superintendent, Railway Hospital, Vijayawada to supply medicines they refused. In fact they were empowered to purchase medicines in the local market. When they could not supply as he has no other alternative he purchased the same in open market, and submitted bills. The Chief Medical Superintendent by his letter dt. 29.6.2006 directed them to attend Railway Hospital at Vijaywada for examination. It was impossible for them to travel such a long distance. He informed the said fact and that said medicines are available at Kakinada itself. On that chief medical superintendent directed him to appear before the Medical Officer, Health Unit, Kakinada. Accordingly he attended along with his wife and undergone various tests. They in turn prescribed medicines on different dates. Despite his requests the medicines were not supplied nor ordered reimbursement of medical bills. The medical bills pertaining to the period from 11/2005 to 1/2007 incurred by him were also not paid. Therefore he sought reimbursement of Rs. 35,113/- under medical bills from 11/2005 to 10/2007 incurred by him due to non-supply of medicines, or supply medicines as per the prescription and allow treatment either at corporate hospitals or government general hospital and for costs.
3) The opposite parties resisted the matter. While admitting floating of the scheme for retired railway employees, they alleged that the retired employees would be provided medical treatment as available in railway hospitals. During the lock in period, the employees were not entitled for referral to private hospitals or for reimbursement of medical claims for the treatment taken in private hospitals. The complainants have thus violated the conditions. The purchase of medicines by the complainant was on his own volition. It is contrary to the scheme. The complainant and his wife are entitled to travel in A/c coach from Kakinada to Vijayawada. The allegation that it is impossible for them to travel such a long distance is not correct. They are medically fit to travel from Kakinada to Vijayawada. When the complainant and his wife attended the dispensary at Kakinada the doctor who examined them informed that they were not entitled to any reimbursement or cost of medicines or treatment made and prescribed by the private doctors at Kakinada. The question of their satisfying with the treatment of the Railway doctor and therefore he went to a private doctor cannot be countenanced. He was informed that lock up dispensary and lock up period are different and distinct. Lock up dispensary is conducted at a station where there is no Railway Health unit for the benefit of railway employees, and whereas the lock-in-period is a condition governing reimbursement of medical expenses. The Railway Medical Officer at Kakinada informed that the complainant has been refusing to take the medicines with different brand names available in the railway health unit, Samalkot, and demanding for brand name drugs as prescribed by the private medical practitioners of his choice in spite of clear advise that generic drug is one and same though brand names were different. Due to his adamant attitude he could not be supplied with drugs that were prescribed. When requisite medicines which were sought to be supplied were given there cannot be said to be any deficiency in service. He is not entitled to any reimbursement of amount under medical bills from 11/2005 to 10/2007 nor continue to reimburse the bills. There was no deficiency in service on their part, and therefore prayed for dismissal of the complaint with costs.
4) The complainant in proof of his case filed his affidavit evidence and got Exs. A1 to A82 marked while the opposite parties filed Exs. B1 to B8.
5) The Dist. Forum after considering the evidence placed on record opined that when the complainant was not accepting the generic medicines available in the railway hospital he cannot claim reimbursement of bills purchased in open market prescribed by the private doctors. The complainant cannot ask the railway hospital to supply branded drugs in place of generic drugs. There was no deficiency in service on the part of opposite parties, and therefore dismissed the complaint.
6) Aggrieved by the said decision, the complainant preferred the appeal contending that the Dist. Forum did not appreciate either facts or law in correct perspective. It ought to have seen that he had spent Rs.
45,223.80 ps from January, 2006 to August, 2008 evidenced under Exs. A19 to A24 and A26 to A32, and that he was entitled to the benefits like serving employees. The drugs that were sought to be supplied were distinct and different from generic drugs, and therefore he was not willing to take those medicines. He cannot be directed to travel along with his wife to a distance of 250 Kms when they are senior citizens. Therefore he prayed that the complaint be allowed, and direct the amount be paid.
7) The point that arises for consideration is whether the order of the Dist. Forum is vitiated by mis-appreciation of fact or law?
8) It is an undisputed fact hat the complainant and his wife are entitled to medical facilities on par with serving railway employees, he having worked in railways by virtue of health scheme RELHS-97. He was enrolled as a member entitled to the treatment from railway hospitals or reimbursement of claims as the case may be. He got clinical tests conducted at Apollo Hospital, Kakinada wherein certain branded drugs were prescribed. Later in view of the scheme he approached the Medical Superintendent, Health Unit, Samalkota and sought for supply of branded medicines. He alleges that when the medical superintendent tried to issue other than the prescribed medicines, despite his letters dt. 19.12.2005 and 23.12.2005 medicines were not supplied, and therefore he was forced to purchase the same from open market and sought for reimbursement of amount which they did not reimburse, and therefore filed the complaint seeking reimbursement of the same.
9) The respondent railway hospitals have categorically stated that when he attended the dispensary at Kakinada Railway Station he sought branded medicines to be supplied to him when they tried to supply generic medicines with similar composition with different name he refused to receive on the ground that he should be supplied branded drugs that were prescribed by the doctors.
10) He alleges that when he approached the railway dispensary on 5.12.2006 along with his wife, the railway doctor examined them and prescribed certain medicines under Ex. A12. The railways contends that the drugs given were the same except change in brand name.
The complainant in the grounds of appeal at ground No. 9 maintains that the Medical Superintendent insisted to take medicines which are available at Health Unit by that time contrary to the actual prescribed medicines required to maintain health of the complainant and his wife who are chronic patients. The appellant further submits that railways are procuring a few drugs and supplying the same to all irrespective of their ailments as Sarvaroga Nivarani.
11) Therefore it is not his claim that medical superintendent refused to supply medicines. What all he wanted was that branded drugs that were prescribed must be supplied to him. In fact medical prescription Ex. A12 issued by Medical Officer, Railway Lock Up Dispensary, Kakinada noted generic medicines and not branded drugs. They are to be supplied through railway hospitals or government hospitals. It is not the case of the complainant even that the branded drugs prescribed by railway doctor under Ex. A12 or for that matter the other drugs that were prescribed were not the same which the railway dispensary was to supply to him. He insisted branded drugs instead of generic drugs that were sought to be supplied. Since the complainant failed to establish that the medicines prescribed to him are different from drugs that were sought to be supplied it cannot be said that the railways were at fault or that amounts to deficiency in service. The complainant was clearly at fault in not taking medicines given to him, and insisting on branded drugs. He cannot unilaterally purchase drugs from open market and sought for reimbursement. The railway hospitals never rejected his claim stating that they were not having requisite medicines that were prescribed by the doctors. The complainant cannot claim reimbursement, nor rules authorised to supply such medicines. The railways have rightly repudiated the claim. We do not see any mis-appreciation of fact or law by the Dist. Forum in this regard.
We do not see any merits in the appeal.
12) In the result the appal is dismissed. However, in the circumstances of the case no costs.
1) _______________________________ PRESIDENT
2) ________________________________ MEMBER
3) ________________________________ MEMBER 18/07/2011 *pnr UP LOAD O.K.