Citation : 2023 Latest Caselaw 339 Cal
Judgement Date : 11 January, 2023
Form J(1) IN THE HIGH COURT AT CALCUTTA
Criminal Revisional Jurisdiction
Appellate Side
Present :
The Hon'ble Justice Bibek Chaudhuri
C.R.R. 4551 of 2022
Tapan Mukherjee
Vs.
The State of West Bengal & Anr.
For the petitioners : Mr.Arka Pratim Chowdhury,Adv.
Mr. Sunny Nandy, Adv.
Mr. Subha Pathak, Adv.
Mr. Tamal Singha Roy, Adv.
Mr. Nurnobi Seikh, Adv.
Heard on : 11.01.2023
Judgment On : 11.01.2023.
Bibek Chaudhuri, J.
The petitioner is facing trial in S.T. Case No.5(4) of 2017 arising
out of Baguihati Police Station Case No.679 of 2012 dated 17 th
October, 2012 under Sections 304/304A of the Indian Penal Code
read with Section 7(c ) of the West Bengal Clinical Establishment Act,
1950 presently pending before the learned Additional Sessions Judge,
1st Court at Barasat.
In the said case, the petitioner filed an application under Section
227 of the Code of Criminal Procedure praying for discharge.
However, the said petition was rejected. Ascertaining the order of
rejection of the petition under Section 227 of the Code of Criminal
Procedure, the petitioner has moved the instant revision.
It is submitted on behalf of the petitioner that the petitioner is a
Medical Practitioner sometimes in the year 2012. The deceased wife
of the de-facto complainant was admitted to a Nursing Home under
the present petitioner and one Jaydip Basu for operation of
gallbladder and ovarian cyst. Two days after the operation, the
patient collapsed and died on 17th October, 2012.
On the basis of a complaint made by the husband of the de-
facto complainant, the matter was initially enquired into by the MCI.
MCI penalized the doctors, suspending their practicing licences. The
petitioner challenged the said penal action of the Indian Medical
Council before this Court in writ jurisdiction. This Court allowed the
writ petition filed by the petitioner by setting aside the order passed
by the Medical Council of India and directed the West Bengal Medical
Council to enquire into the matter afresh. The West Bengal Medical
Council accordingly enquired into the matter. The concerned Doctors,
Autopsy Surgeon, other Doctors and the administrative staff of the
Nursing Home were examined by the Ethics Committee of the Council.
It was specifically found that before the death of the patient, he was
under the supervision of an RMO named Dr. Abdur Rahaman. It was
also reported that by the side of the dead body of the deceased, an
empty ample of Midazolam injection was lying. It was also observed
by the West Bengal Medical Council that entire process of operation
was videographed and immediately after the operation a CD
contained photographs was handed over to the husband of the
deceased. But the Autopsy Surgeon did not consider the said CD at
the time of post mortem to ascertain as to whether there was any
lapse in conducting the operation or not.
Petitioner is about to face trial in a Sessions Case under
Sections 304/304A of the Indian Penal Code and other cognate
provisions.
It is pointed out by the learned Advocate for the petitioner that
the Investigating Officer did not consider that the patient was under
the supervision of an RMO who was not a registered Medical
Practitioner. However, he was appointed by the concerned Nursing
Home. Secondly, the Investigating Officer did not also consider as to
whether the PM report stands in view of the CD and the role of the
petitioner was confined only in respect of successful operation of the
patient.
It is submitted that patient was successfully operated and her
condition was stable after the operation.
It is ascertained from the submissions made by the learned
Advocate for the petitioner that police submitted charge-sheet in this
case in the year 2017. Charge was framed against the
accused/petitioner. Therefore, the learned Trial Judge rightly held
that the petitioner under Section 227 of the Code of Criminal
Procedure cannot be entertained after framing of charge.
However, this Court is not agreeable with the observation of the
learned Trial Judge that in the trial of the case pending before him,
the report of the West Bengal Medical Council is not required to be
looked into.
The case relates to medical negligence. A Trial Judge not being
an expert of Medical Practice, surgical procedure, management of
patient after surgery etc. He is bound to take recourse of expert
operation to decide the case. In the case before him expert opinion
contains in the form of postmortem report and the Investigating
Officer cited the Autopsy Surgeon as an witness.
Therefore, the learned Trial Judge is directed to take in to
account the report of the West Bengal Medical Council If required, he
is at liberty to examine the Doctors comprising the Panel and Ethics
Committee at the relevant point of time of the West Bengal Medical
Council as defence witness and finally, he shall take the decision as to
whether the accused persons are liable to be convicted under the
charge or not.
It is also found from the record that the instant matter is
pending for long. Therefore, learned Trial Judge is requested to
decide the case expeditiously. If during trial, the name of any person
or Nursing Home transpires as party to the negligence, the learned
Judge is at liberty to issue process against them.
With the above discussion, the instant revision is disposed of.
(Bibek Chaudhuri, J.)
Mithun De/ A.R. (Ct).
Sl No.13.
D/L.
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!