Citation : 2011 Latest Caselaw 4805 ALL
Judgement Date : 23 September, 2011
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 50 Case :- CRIMINAL REVISION No. - 3955 of 2011 Petitioner :- Gulab Singh Bhati Respondent :- State Of U.P. And Others Petitioner Counsel :- C.P. Singh Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
This revision under section 397/401 of the Code of Criminal Procedure is directed against order dated 2.9.2011 passed by Addl. Chief Judicial Magistrate, Court No.8 Ghaziabad in complaint case no.165 of 2009 under sections 279, 304, 304-A IPC, P.S. Sahibabad, District Ghaziabad, whereby the learned Magistrate has summoned Government Pathologist and Physician (M.D.) as experts to give evidence.
Heard learned counsel for the revisionist and learned A.G.A. for the State.
The case is at the stage of summoning. The grievance of the complainant-revisionist is that he has already adduced evidence under section 200 and 202 Cr.P.C. and the Magistrate is bound to take a decision on the basis of material available on record as to whether the accused should be summoned under section 204 Cr.P.C. or the complaint is liable to be dismissed under section 203 Cr.P.C.
The contention is that at the stage of section 202 Cr.P.C., the Magistrate has no jurisdiction to summon any expert evidence on his own accord.
It is a case of criminal medical negligence. It is alleged by the complainant that the accused Dr. Harshita did not treat the wife of the complainant properly. The victim was suffering from blood cancer whereas she was treated by the accused for tuberculosis.
In Jacob Mathew Vs. State of Punjab & Another (2005) 6 Supreme Court Cases 1, Apex Court has laid certain guidelines which are reproduced below :
Guidelines ? Re: prosecuting medical professionals
50. As we have noticed hereinabove that the cases of doctors (surgeons and physicians) being subjected to criminal prosecution are on an increase. Sometimes such prosecutions are filed by private complainants and sometimes by police on an FIR being lodged and cognizance taken. The investigating officer and the private complainant cannot always be supposed to have knowledge of medical science so as to determine whether the act of the accused medical professional amounts to rash or negligent act within the domain of criminal law under Section 304-A of IPC. The criminal process once initiated subjects the medical professional to serious embarrassment and sometimes harassment. He has to seek bail to escape arrest, which may or may not be granted to him. At the end he may be exonerated by acquittal or discharge but the loss which he has suffered in his reputation cannot be compensated by any standards.
51. We may not be understood as holding that doctors can never be prosecuted for an offence of which rashness or negligence is an essential ingredient. All that we are doing is to emphasize the need for care and caution in the interest of society; for, the service which the medical profession renders to human beings is probably the noblest of all, and hence there is a need for protecting doctors from frivolous or unjust prosecutions. Many a complainant prefers recourse to criminal process as a tool for pressurizing the medical professional for extracting uncalled for or unjust compensation. Such malicious proceedings have to be guarded against.
52. Statutory Rules or Executive Instructions incorporating certain guidelines need to be framed and issued by the Government of India and/or the State Governments in consultation with the Medical Council of India. So long as it is not done, we propose to lay down certain guidelines for the future which should govern the prosecution of doctors for offences of which criminal rashness or criminal negligence is an ingredient. A private complaint may not be entertained unless the complainant has produced prima facie evidence before the Court in the form of a credible opinion given by another competent doctor to support the charge of rashness or negligence on the part of the accused doctor. The investigating officer should, before proceeding against the doctor accused of rash or negligent act or omission, obtain an independent and competent medical opinion preferably from a doctor in government service qualified in that branch of medical practice who can normally be expected to give an impartial and unbiased opinion applying Bolam's test to the facts collected in the investigation. A doctor accused of rashness or negligence, may not be arrested in a routine manner (simply because a charge has been levelled against him). Unless his arrest is necessary for furthering the investigation or for collecting evidence or unless the investigation officer feels satisfied that the doctor proceeded against would not make himself available to face the prosecution unless arrested, the arrest may be withheld."
Similar view was taken by the Apex Court in a subsequent decision in Martin F D.'souza Vs. Mohd. Isfaq (2009) 3 Supreme Court Cases 1, which is reproduced below :
"117. We, therefore, direct that whenever a complaint is received against a doctor or hospital by the Consumer Fora (whether District, State or National) or by the Criminal Court then before issuing notice to the doctor or hospital against whom the complaint was made the Consumer Forum or Criminal Court should first refer the matter to a competent doctor or committee of doctors, specialized in the field relating to which the medical negligence is attributed, and only after that doctor or committee reports that there is a prima facie case of medical negligence should notice be then issued to the concerned doctor/hospital. This is necessary to avoid harassment to doctors who may not be ultimately found to be negligent. We further warn the police officials not to arrest or harass doctors unless the facts clearly come within the parameters laid down in Jacob Mathew's case (supra), otherwise the policemen will themselves have to face legal action."
As held in Jacob Mathew's case (supra), the Apex Court has clearly directed that the prosecution of professionals like doctors should not be done without obtaining prior medical opinion regarding their negligence. Unless a body of experts comes to the conclusion about the medical negligence or criminal medical negligence of a doctor, he should not or cannot be prosecuted for the same. The prosecution cannot survive simply on the basis of suspicion and presumption. For summoning an accused, there must be material on record showing strong suspicion against the accused.
In this view of the matter, the order passed by the Magistrate is fully justified and does not call for any interference by this Court.
The revision has no force and is accordingly dismissed.
However, the learned Magistrate is directed to dispose of the complaint as early as possible.
The complainant shall also be at liberty to examine his own experts, if required.
Order Date :- 23.9.2011
ss
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!