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 0, Cited by 0]

State Consumer Disputes Redressal Commission

Sri Sailendra Behari Kakati vs City Nursing Home, Represented By Dr. ... on 21 August, 2017

  	 Cause Title/Judgement-Entry 	    	       BEFORE THE ASSAM STATE CONSUMER DISPUTES REDRESSAL COMMISSION  GUWAHATI             Miscellaneous Application No. MA/96/2017  In  Complaint Case No. CC/1/2003             1. Sri Sailendra Behari Kakati  S/o Kunja Behari Kakati
R/o Boarding Road, Vill.-Rajgarh,
P.O.-Sualkuchi,
  Kamrup  Assam  2. Smti Ranjita Kakati, represented by Sri Sailendra Behari Kakati  D/o Sailendra Behari Kakati
R/o Boarding Road, Vill.-Rajgarh,
P.O.-Sualkuchi
  Kamrup  Assam  3. Smti Dimpi Kakati, represented by Sri Sailendra Behari Kakati  D/o Sailendra Behari Kakati
R/o Boarding Road, Vill.-Rajgarh,
P.O.-Sualkuchi
  Kamrup  Assam  4. Smti Upasana Kakati, represented by Sri Sailendra Behari Kakati  D/o Sailendra Behari Kakati
R/o Boarding Road, Vill.-Rajgarh,
P.O.-Sualkuchi
  Kamrup  Assam ...........Appellant(s)   Versus      1. City Nursing Home, represented by Dr. Prafulla Sharma  R. K. Choudhury Road,
Bharalumukh, Guwahati-9
  Kamrup(M)  Assam  2. Dr. Prafulla Sharma, City Nursing Home  R. K. Choudhury Road,
Bharalumukh, Guwahati-9,
  Kamrup(M)  Assam  3. International Hospital, represented by its Managing Director  Lotus Tower, G. S. Road,
Guwahati-5
  Kamrup(M)  Assam  4. The Managing Director, International Hospital  Lotus Tower, G. S. Road,
Guwahati-5
  Kamrup(M)  Assam  5. Dr. Tonmoyee Das, International Hospital  Lotus Tower, G. S. Road,
Guwahati-5
  Kamrup(M)  Assam ...........Respondent(s)       	    BEFORE:      HON'BLE MRS. JUSTICE A. Hazarika PRESIDENT    HON'BLE MR. Dilip Kr. Mahanta MEMBER    HON'BLE MS. Renu Prava Mahanta MEMBER          For the Appellant: Mr. A. Roy, Advocate    For the Respondent:  Mr. T. Das, Advocate     Dated : 21 Aug 2017    	     Final Order / Judgement    

by Anima Hazarika, President           Heard Mr. A Roy, learned counsel for the complainants. Also heard Mr. T Das, learned counsel for the opposite parties.

          This is an application praying for allowing the complainants to file additional evidence in the complaint case. Mr. Roy, learned counsel for the complainants submits that the instant complaint case was filed in the year 2003, but except the evidence on affidavit of the complainant himself i.e., Sailendra behari Kakati, he could not file evidence of any other person/eye witness as the incident was of the year 2001. The complainants had been searching for witness of the incident and recently, he found one witness who was present at the time of the incident and thus he may be allowed to filed the evidence on affidavit of the said witness. Learned counsel further submits that there will not be any prejudice caused to the opposite parties if the prayer made by the complainant is allowed, inasmuch as, the cross-examination of the complainants (PW-1) has not yet been completed. Moreover, as the matte pertains to medical negligence, for proper adjudication of the case, the evidence of the eyewitness (Sri Hiteswar Medhi) is very much essential.

          On the otherhand, the learned counsel appearing for the opposite parties has vehemently objected to the prayer so made on behalf of the complainant.

          Learned counsel has submitted that the case was instituted by the complainants as far back in the year 2003 arising out of an incident of the year 2001 and from the very beginning, the complainants have been found negligent in the process for which the progress of the proceeding is delayed continuing for a period of about 14 years and the record would reveal that they filed evidence on affidavit only on 11.8.2016 though they were to file the same on 24.7.2015 and accordingly, the case was fixed for cross-examination after appointing Advocate Commissioner to record evidence. But, due to lapse of prosecution side, the cross-examination of the PW-1 could not be held till date and now, this application has been filed for allowing the complainants to adduce additional evidence after having found the eyewitness of the incident and as such, the present petition is not maintainable and liable to be rejected.

          We have considered submissions so made by the learned counsel appearing for the parties. Also perused the materials on record. Perusal of the order sheet of the case would reveal that though the complaint petition was admitted as far back as on 23-5-2003 but, the same was listed for the first time only on 9-5-2013. The complainants thereafter have filed their evidence on affidavit (PW-1). However, recently, they have found one eyewitness of the incident and hence, prayed for allowing them to adduce additional evidence of the said eyewitness. Considering the fact that the complaint case has been filed alleging medical negligence on the part of the opposite parties and recently found  aforementioned eyewitness, therefore, we are of the considered view that allowing the prayer made on behalf of the complainants to adduce additional evidence of the aforesaid eyewitness, no prejudice would be caused to the opposite parties, more so, cross-examination has not yet been started.

          In view of the above, complainant is allowed to file the evidence on affidavit of the eye witness.

          Misc Case is allowed and disposed of accordingly.      [HON'BLE MRS. JUSTICE A. Hazarika] PRESIDENT   [HON'BLE MR. Dilip Kr. Mahanta] MEMBER   [HON'BLE MS. Renu Prava Mahanta] MEMBER