Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Balgonda S. Patil vs Prakash Patil And Ors
2024 Latest Caselaw 24453 Bom

Citation : 2024 Latest Caselaw 24453 Bom
Judgement Date : 20 August, 2024

Bombay High Court

Balgonda S. Patil vs Prakash Patil And Ors on 20 August, 2024

Author: Sarang V. Kotwal

Bench: Sarang V. Kotwal

                        Gokhale                           1 of 17                        1-wp-700 & 729-21


                                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                        CRIMINAL APPELLATE JURISDICTION

                                     CRIMINAL WRIT PETITION NO. 729 OF 2021

                      Dr. Balgonda S. Patil                                          ..Petitioner

                              Versus

                      Prakash Patil & Ors.                                           ..Respondents

                                                     WITH
                                     CRIMINAL WRIT PETITION NO. 700 OF 2021

                      Dr. Vikramsinha Kakasaheb Jadhav & Anr.                        ..Petitioners

                              Versus

                      Major Prakash Rajgonda Patil & Anr.                            ..Respondents

                                                       __________

                      Mr. Niteen Pradhan a/w. Shubhada Khot, Shahen Pradhan, Ms.
                      Ameeta Kuttikrishnan, Danish Patel and Shambhavi Desai for
                      Petitioner in WP/700/2021.

                      Mr. Saurabh M. Railkar for Petitioners in WP/729/2021.

                      Major Prakash R. Patil (Respondent No.1 in person) in both WPs.
                      present.

                      Mr. Karansingh Rajput, appointed as an Amicus Curiae present.

                      Mr. Shrikant H. Yadav, APP for State/Respondent.
                                                  __________

                                                    CORAM : SARANG V. KOTWAL, J.
                                                    DATE : 20 AUGUST 2024
        Digitally
        signed by
        VINOD
VINOD   BHASKAR
BHASKAR GOKHALE
GOKHALE Date:
        2024.08.22
        14:29:52
        +0530




                     ::: Uploaded on - 22/08/2024                   ::: Downloaded on - 22/08/2024 23:02:00 :::
                                   2 of 17                        1-wp-700 & 729-21


 PC :

 1.            In both these writ petitions, today a common order is

 passed because the complaint, the impugned order of issuance of

 process and the Revisional Court's order are common.


 2.            The Petitioners Dr. Vikramsinha Kakasaheb Jadhav and

 Dr. Ramakant Bhimrao Kamble in Criminal Writ Petition No.700 of

 2021 are the original Accused Nos.1 and 3 and the Petitioner Dr. B.

 S. Patil in Criminal W. P. No.729 of 2021 was the original Accused

 No.2 in R.C.C.No.36 of 2013 before the learned J.M.F.C., Miraj;

 initiated through a private complaint by the Respondent No.1

 herein.


 3.            Heard Mr. Niteen Pradhan, learned counsel for the

 Petitioners in W.P. No. 700 of 2021, Mr. Saurabh Railkar, learned

 counsel for the Petitioners in W.P. No.729 of 2021, Major Prakash

 R. Patil, Respondent No.1, party-in-person, Mr. Karansingh Rajput,

 Amicus Curiae and Mr. Shrikant Yadav, learned APP for the State.


 4.            The complaint was filed for taking action against the

 accused for commission of offences punishable under sections




::: Uploaded on - 22/08/2024                ::: Downloaded on - 22/08/2024 23:02:00 :::
                                    3 of 17                        1-wp-700 & 729-21


 304(A), 192, 464 and 201 of the I.P.C. The learned Magistrate

 issued process only U/s.304(A) of the I.P.C. vide the order dated

 10.05.2017. The Petitioners challenged that order before the

 Sessions Judge, Sangli by two separate Revision Applications i.e.

 Revision Application No.82 of 2017 and Revision Application

 No.85 of 2017. Those two revision applications were rejected by a

 common order dated 11.01.2021. Challenging both these orders,

 the petitioners have approached this Court.


 5.            The complaint was in respect of an unfortunate death of

 the complainant's nephew Shital Patil. At the end of December

 2009 and in the initial week of January 2010, Shital suffered from

 fever and common cold. Initially, he took the medicines from a

 local doctor of village Dudhgaon. But since he developed other

 complications like loss of energy, tingling sensation, numbness in

 lower limbs and general weakness etc; therefore, he took

 treatment from the petitioner Dr. B. S. Patil from 05.01.2010 to

 24.01.2010. The numbness in the limbs aggravated and, therefore,

 on the advice of the accused No.2 Dr. B. S. Patil he was taken to

 the hospital of the accused No.1 Dr. Vikramsinha Jadhav at Miraj.




::: Uploaded on - 22/08/2024                 ::: Downloaded on - 22/08/2024 23:02:00 :::
                                              4 of 17                        1-wp-700 & 729-21


 The Accused No.3 Dr. Ramakant Kamble was working under Dr.

 Jadhav who gave initial treatment by making provisional

 diagnosis. In short, the case of the complainant is that, because of

 the negligence of all these three doctors, Shital died on

 09.02.2010. There are various allegations in the complaint under

 the different heads viz. i) Delay in diagnosis and specific

 treatment,          ii)       Negligence,       causing      death        and        initial

 correspondence, iii) frequent extended absence of Dr. Jadhav, iv)

 no follow up action after tracheostomy, v) prescriptions given from

 08.02.2010 up to 11.02.2010 though, the patient had died on

 09.02.2010, vi) over pricing of the medicines, vii) advice to shift

 the patient to Pune/Mumbai, viii) not prescribing generic

 medicines, ix) modification and making wrong entries in the

 documents.


 6.            Apart from these main allegations, there were other

 allegations of employing professionally unqualified doctors, non

 supply of CCTV footage, delay in issuing medical documents etc.

 The gist of the allegations against the petitioners made by the

 complainant was that, firstly, Dr. Jadhav did not arrive at proper




::: Uploaded on - 22/08/2024                           ::: Downloaded on - 22/08/2024 23:02:00 :::
                                        5 of 17                        1-wp-700 & 729-21


 diagnosis. Ultimately when he was convinced that the patient

 should be treated for G. B. syndrome, it was felt necessary to

 carryout surgery for tracheostomy. It was performed by Dr. Dorkar.

 The allegations are made by the complainant that the instructions

 given by Dr. Dorkar were not followed. The Respondent No.1, who

 appears as a party in person, submitted that the immediate cause

 of death was, not taking proper care after tracheostomy surgery.

 On these aspects, the allegations were made and the complaint

 was filed.


 7.            The       learned   Magistrate    recorded       verification         on

 21.02.2013. Vide the order dated 18.04.2013, the learned

 Magistrate directed the Miraj city police station to conduct an

 enquiry U/s.202 of the Cr.p.c. and submit its report. The learned

 Magistrate was of the opinion that, prior to issuance of process,

 such enquiry would serve the interest of justice. Accordingly, P. I.

 Miraj City police station submitted his report on 10.03.2015. It is

 annexed at Exhibit-F to the W. P. No.700 of 2021. It refers to the

 various issues raised in the complaint and the answers given by the

 accused. The police officers sought opinion from the office of the




::: Uploaded on - 22/08/2024                     ::: Downloaded on - 22/08/2024 23:02:00 :::
                                    6 of 17                        1-wp-700 & 729-21


 Civil Surgeon, Sangli. The Civil Surgeon along with other three

 doctors i.e. Dr. A. N. Sase, Dr. B. S. Koli and Dr. S. M. Patankar

 gave a report that, Shital was suffering from weakness in the limbs

 because of fever. Accordingly, the medical tests were conducted

 and the diagnosis was made that he was suffering from G. B.

 Syndrome. In that direction, the treatment of immunoglobulin,

 endotracheal intubation, respiration support, tracheostomy, cardiac

 resuscitation was given. It was opined by the committee that the

 patient died because of the complications created resulting from

 G.B. syndrome in the nature of autonomic disturbances. It was

 categorically mentioned that there was no medical negligence seen

 and that the medical record was properly kept. The police

 submitted their own report U/s.202 of the Cr.p.c. along with the

 committee's report.


 8.            The learned Magistrate was not satisfied with the scope

 of the enquiry made by the committee and, therefore, vide the

 order dated 26.07.2016, relying on the Judgment of the Hon'ble

 Supreme Court in the case of Jacob Mathew Vs. State of Punjab




::: Uploaded on - 22/08/2024                 ::: Downloaded on - 22/08/2024 23:02:00 :::
                                  7 of 17                        1-wp-700 & 729-21


 and others1, formed a committee consisting of Civil Surgeon,

 Government Hospital, Sangli and Dean of Medical College and

 Government Hospital, Miraj, to enquire into the facts of the case

 and the questions raised by the police inspector, Miraj City police

 station and to submit their report. After that order, the committee

 was formed and, a fresh report was submitted to the Court and

 again it was specifically opined that, none of the petitioners had

 committed any medical negligence resulting in the death of the

 deceased. Only it was observed that, there were some short

 comings in the noting made by Dr. Jadhav, but that particular

 aspect did not fall within the scope of enquiry conducted by the

 said committee. After this committee's report was submitted, the

 learned Magistrate passed his impugned order dated 10.05.2017

 issuing summons against the petitioners U/s.304(A) of the I.P.C.


 9.            In paragraph-8 of that impugned order, the learned

 Magistrate observed that, from perusal of the documents on

 record, it seemed that accused Nos.1 to 3 were reckless or

 negligent in some procedures of the treatment. It was further


 1    2005 SCC 1




::: Uploaded on - 22/08/2024               ::: Downloaded on - 22/08/2024 23:02:00 :::
                                      8 of 17                        1-wp-700 & 729-21


 observed that, after perusal of the report of the committee, it

 revealed that the accused were negligent in doing the treatment to

 Shital Patil, though, the committee reached to conclusion that

 accused were not negligent.


 10.           This particular order was challenged before                        the

 revisional court, as mentioned earlier and the Revisional Court

 dismissed the revision applications. However, in paragraph-21, the

 learned Revisional Judge mentioned thus:


              "To sum up, without going to the merits and demerits
              of the complaint filed by respondent No.1, I hold that
              to interfere the order of issue process passed by the
              learned Magistrate would be illegality, as such I hold
              that the impugned order needs no interference by this
              Court while exercising the powers u/s. 397(1) of
              Cr.P.C."



                  The petitioners have challenged both these orders

 before this Court.


 11.           The learned counsel appearing for the petitioners

 submitted that the complaint could not have been filed without

 there being an expert's opinion as required by the guidelines

 issued by the Hon'ble Supreme Court in the case of Jacob Mathew




::: Uploaded on - 22/08/2024                   ::: Downloaded on - 22/08/2024 23:02:00 :::
                                       9 of 17                        1-wp-700 & 729-21


 (supra). They relied on paragraphs-48 to 52 of the said Judgment;

 which read thus:


            "48. We sum up our conclusions as under:-

            (1) Negligence is the breach of a duty caused by omission
            to do something which a reasonable man guided by those
            considerations which ordinarily regulate the conduct of
            human affairs would do, or doing something which a
            prudent and reasonable man would not do. The definition
            of negligence as given in Law of Torts, Ratanlal &
            Dhirajlal (edited by Justice G.P. Singh), referred to herein
            above, holds good. Negligence becomes actionable on
            account of injury resulting from the act or omission
            amounting to negligence attributable to the person sued.
            The essential components of negligence are three: 'duty',
            'breach' and 'resulting damage'.

            (2) Negligence in the context of medical profession
            necessarily calls for a treatment with a difference. To infer
            rashness or negligence on the part of a professional, in
            particular a doctor, additional considerations apply. A case
            of occupational negligence is different from one of
            professional negligence. A simple lack of care, an error of
            judgment or an accident, is not proof of negligence on the
            part of a medical professional. So long as a doctor follows
            a practice acceptable to the medical profession of that day,
            he cannot be held liable for negligence merely because a
            better alternative course or method of treatment was also
            available or simply because a more skilled doctor would
            not have chosen to follow or resort to that practice or
            procedure which the accused followed. When it comes to
            the failure of taking precautions what has to be seen is
            whether those precautions were taken which the ordinary
            experience of men has found to be sufficient; a failure to
            use special or extraordinary precautions which might
            have prevented the particular happening cannot be the
            standard for judging the alleged negligence. So also, the
            standard of care, while assessing the practice as adopted,




::: Uploaded on - 22/08/2024                    ::: Downloaded on - 22/08/2024 23:02:00 :::
                                             10 of 17                        1-wp-700 & 729-21


            is judged in the light of knowledge available at the time of
            the incident, and not at the date of trial. Similarly, when
            the charge of negligence arises out of failure to use some
            particular equipment, the charge would fail if the
            equipment was not generally available at that particular
            time (that is, the time of the incident) at which it is
            suggested it should have been used.

            (3) A professional may be held liable for negligence on
            one of the two findings: either he was not possessed of
            the requisite skill which he professed to have possessed,
            or, he did not exercise, with reasonable competence in the
            given case, the skill which he did possess. The standard to
            be applied for judging, whether the person charged has
            been negligent or not, would be that of an ordinary
            competent person exercising ordinary skill in that
            profession. It is not possible for every professional to
            possess the highest level of expertise or skills in that
            branch which he practices. A highly skilled professional
            may be possessed of better qualities, but that cannot be
            made the basis or the yardstick for judging the
            performance of the professional proceeded against on
            indictment of negligence.

            (4) The test for determining medical negligence as laid
            down in Bolam's case2 W.L.R. at p. 586 holds good in its
            applicability in India.

            (5) The jurisprudential concept of negligence differs in
            civil and criminal law. What may be negligence in civil law
            may not necessarily be negligence in criminal law. For
            negligence to amount to an offence, the element of mens
            rea must be shown to exist. For an act to amount to
            criminal negligence, the degree of negligence should be
            much higher i.e. gross or of a very high degree. Negligence
            which is neither gross nor of a higher degree may provide
            a ground for action in civil law but cannot form the basis
            for prosecution.

            (6) The word 'gross' has not been used in Section 304A of
 2   Bolam v. Frien Hospital Management Committee




::: Uploaded on - 22/08/2024                           ::: Downloaded on - 22/08/2024 23:02:00 :::
                                               11 of 17                          1-wp-700 & 729-21


            IPC, yet it is settled that in criminal law negligence or
            recklessness, to be so held, must be of such a high degree
            as to be 'gross'. The expression 'rash or negligent act' as
            occurring in Section 304A of the IPC has to be read as
            qualified by the word 'grossly'.

            (7) To prosecute a medical professional for negligence
            under criminal law it must be shown that the accused did
            something or failed to do something which in the given
            facts and circumstances no medical professional in his
            ordinary senses and prudence would have done or failed
            to do. The hazard taken by the accused doctor should be
            of such a nature that the injury which resulted was most
            likely imminent.

            (8) Res ipsa loquitur is only a rule of evidence and
            operates in the domain of civil law specially in cases of
            torts and helps in determining the onus of proof in actions
            relating to negligence. It cannot be pressed in service for
            determining per se the liability for negligence within the
            domain of criminal law. Res ipsa loquitur has, if at all, a
            limited application in trial on a charge of criminal
            negligence.



            49. In view of the principles laid down herein above and
            the preceding discussion, we agree with the principles of
            law laid down in Dr. Suresh Gupta's case3 and re-affirm
            the same. Ex abundanti cautela, we clarify that what we
            are affirming are the legal principles laid down and the
            law as stated in Dr. Suresh Gupta's case. We may not be
            understood as having expressed any opinion on the
            question whether on the facts of that case the accused
            could or could not have been held guilty of criminal
            negligence as that question is not before us. We also
            approve of the passage from Errors, Medicine and the Law
            by Alan Merry and Alexander McCall Smith which has
            been cited with approval in Dr. Suresh Gupta's case (noted
            vide para 27 of the report).

 3   Suresh Gupta (Dr.) v. Govt. Of NCT of Delhi, (2004) 6 SCC 422




::: Uploaded on - 22/08/2024                               ::: Downloaded on - 22/08/2024 23:02:00 :::
                                       12 of 17                        1-wp-700 & 729-21


            Guidelines - Re: prosecuting medical professionals

             50. As we have noticed herein above 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




::: Uploaded on - 22/08/2024                     ::: Downloaded on - 22/08/2024 23:02:00 :::
                                          13 of 17                          1-wp-700 & 729-21


             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."



 12.           They submitted that, in the present case, not once, but

 on two separate occasions, two separate committees have given

 their     independent         opinion   that       there    was      no      negligence

 attributable to either of these petitioners and, therefore, according

 to the learned counsel, the order of issuance of process was not

 correct. The learned counsel also referred to the facts mentioned in

 the complaint to contend that, all these facts on the face of it do

 not show any offence committed by the petitioners. Though, there




::: Uploaded on - 22/08/2024                          ::: Downloaded on - 22/08/2024 23:02:00 :::
                                   14 of 17                        1-wp-700 & 729-21


 are large number of allegations, process was issued only

 U/s.304(A) of the I.P.C. and in that behalf, the committees' reports

 were not against the accused/petitioners.


 13.           As against these submissions, the Respondent No.1 who

 appeared as a party in person, submitted that the negligence

 referred to in Jacob's case (supra) is about the negligence

 attributable to the doctors. The discussion is in respect of the

 medical negligence. However, in the present complaint, the

 allegations are in respect of occupational negligence. He submitted

 that the petitioners had failed to take the basic precautions which

 any person of ordinary prudence would take in such cases. The

 petitioners were directly responsible for the death of his nephew

 Shital Patil. He submitted that, he made a lot of efforts before

 filing of the complaint. He approached the Civil Surgeon, he

 approached the Medical Council, but nobody gave any response to

 his request to give report. Therefore, he was helpless and in such

 situation he filed this complaint based on his own study and

 making out a case of medical negligence. He submitted that,

 immediate cause of death was not taking precaution in




::: Uploaded on - 22/08/2024                 ::: Downloaded on - 22/08/2024 23:02:00 :::
                                   15 of 17                        1-wp-700 & 729-21


 tracheostomy procedure performed by Dr. Dorkar. According to the

 complainant, Dr. Dorkar had instructed to deflate the balloon for

 five minutes, every four hours and there had to be regular suction.

 But it was not done. Dr. Dorkar had also instructed that he should

 be informed immediately in case of complication, but even that

 was not done; ultimately leading to death of Shital. He submitted

 that steroids were given to the patient and insulin's high dose was

 given which was not required. No tests were performed to

 determine the level of sugar. He submitted that, all this is nothing

 but the case of medical negligence.


 14.           Mr. Rajput, the learned amicus curiae submitted that,

 though the learned Magistrate has opined that, according to the

 committee, there was no negligence, this has to be read in the

 context of other paragraphs of the impugned order passed by the

 learned Magistrate. There is a reference to the committee's report

 and the observation made by the learned Magistrate holding that

 the accused were responsible for committing the offence of

 negligence amounting to Section 304(A) of the I.P.C. was correct.

 He submitted that, though, in the last paragraph of the revisional




::: Uploaded on - 22/08/2024                 ::: Downloaded on - 22/08/2024 23:02:00 :::
                                     16 of 17                        1-wp-700 & 729-21


 Court's order there is mention that, without going to the merits

 and demerits of the case, he was passing that order, the entire

 discussion shows that the revisional court had applied his mind.


 15.           I have considered these submissions. At this stage, there

 are two reports of two separate independent committees assuming

 importance. The respondent No.1 wants to refer various literature

 in the medical field in respect of symptoms, syndromes, and

 complications resulting into death of his nephew Shital. At this

 stage, there is substance in the submissions on behalf of the

 petitioners that the learned Magistrate's order of issuance of

 process runs contrary to the specific opinions expressed by the

 committees. The Revisional Court has expressed that he was

 passing the order without going to the merits and demerits of the

 complaint. That approach will have to be tested. Considering the

 above discussion, it is clear that the matter requires consideration.

 The petitioners have made out a case for admission of these writ

 petitions. The contentions raised by both the parties will have to

 be decided at the final hearing stage. Therefore, beyond the above

 discussion, at this stage, it is not necessary to give positive findings




::: Uploaded on - 22/08/2024                   ::: Downloaded on - 22/08/2024 23:02:00 :::
                                         17 of 17                         1-wp-700 & 729-21


 on the arguments advanced by both the parties.


 16.           Hence, the following order:


                                                   ORDER

i) Issue Rule in both these writ petitions.

ii) Call record and proceedings.

iii) Hearing of the petitions is expedited.

iv) Till the decision of these petitions, there shall be ad-interim relief in terms of prayer clause (e) in Criminal W. P .No.700 of 2021 and prayer clause

(b) in Criminal W. P .No.729 of 2021.

(SARANG V. KOTWAL, J.)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter