Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Hariram Yadu vs State Of Chhattisgarh
2025 Latest Caselaw 1070 Chatt

Citation : 2025 Latest Caselaw 1070 Chatt
Judgement Date : 4 August, 2025

Chattisgarh High Court

Dr. Hariram Yadu vs State Of Chhattisgarh on 4 August, 2025

                                         1


                              Digitally signed
                              by BHOLA
                              NATH KHATAI
                              Date: 2025.08.07
                              14:45:59 +0530




                                                   2025:CGHC:38381


                                                                NAFR

        HIGH COURT OF CHHATTISGARH AT BILASPUR

                        CRMP No. 1772 of 2025

Dr. Hariram Yadu S/o Shri Thakur Yadu Aged About 32 Years R/o
1026 /13, Ispat Nagar, Risali Bhilai, Tahsil And Durg (Chhattisgarh)
                                                            --- Petitioner
                                   versus
State Of Chhattisgarh Through Station House Officer Police Station -
Purani Bhilai, District - Durg (Chhattisgarh)
                                                        --- Respondent

CRMP No. 2389 of 2025

1 - Dr. Samitraj Prasad S/o Shri C. S. Prasad Aged About 36 Years R/o 59/B, Maitri Vihar Supela, Police Station- Supela, District- Durg, C.G.

2 - Nirmala Yadav D/o Shri Ramkumar Yadav Aged About 23 Years R/o Shashtri Nagar, Zone- 2, Khursipar, Police Station- Khursipar, District- Durg, C.G.

---Petitioners Versus State Of Chhattisgarh Through Station House Officer Police Station- Purani Bhilai, District- Durg, C.G.

--- Respondent

For Petitioners : Ms. Fouzia Mirza, Sr. Advocate, with Mr. Suraj Jaiswal, Advocate For Respondent : Ms. Pragya Shrivastava, Dy. Gov. Advocate

Hon'ble Shri Justice Sanjay Kumar Jaiswal

Order On Board 04/08/2025

1. Since both the petitions have arisen out of the same impugned

order, they are being disposed of by this common order.

2. Both the petitions under Section 528 of Bhartiya Nagarik

Suraksha Sanhita, 2023 have been filed against the order dated

27.01.2025 passed by 1st Additional Sessions Judge, Durg,

District Durg in Criminal Revision No.11/2025 whereby affirming

the order dated 29.11.2024 passed by the JMFC, Durg in Case

No.367/2023, the criminal revision filed by the petitioners has

been dismissed.

3. The facts of the case, in brief, are that on 01.11.2022, Mahesh

Kumar Verma filed a Merg Intimation at Police Station Purani

Bhilai, District Durg alleging that his grandson, Shivansh Verma,

aged about 10 months was admitted to Siddhi Vinayak Children

Hospital on 27.10.2022 for the treatment of cold and cough.

When checked by Dr. S. R. Prasad, the child was found to be

breathing heavily. He was admitted to the ICU room and given

oxygen. Since then, the child was admitted and was being given

medicines, due to which the child's health started improving. On

31.10.2022, the hospital staff nurse gave PRX AZITHROMYCIN

FOR INJECTION US.P. BIO-500P to Shivansh, due to which he

died at 06:40 pm. On the report, Dehati Merg Intimation was

registered. The dead body of the child was subjected to PM which

was conducted by the Supela Hospital Doctor's team. During

investigation, the spot incident was inspected, CCTV footage of

the spot was obtained from Siddhi Vinayak Children Hospital

Bhilai, investigation report was received from the Chief Medical

Officer, information regarding hospital operation was taken from

the Hospital, treatment papers of deceased Shivansh Verma were

obtained, FSL report of the viscera of deceased Shivas Verma

and report regarding injection PRX AZITHROMYCIN FOR

INJECTION U.S.P. BIO-500P was obtained. On the date of

incident, Dr. Vajas Kumar Verma was the medical director of

Siddhi Vinayak Children Hospital who told that the treatment of

deceased Shivansh Verma was done by BAMS Dr. Hariram Yadu

and Nurse Nirmala Yadav under the direction of Dr. Samitraj

Prasad. During investigation, information regarding the treatment

was obtained from the office of the Chief Medical and Health

Officer, Durg and from Siddhi Vinayak Childrens Hospital and it

was found that on the instructions of petitioner Dr. Samitraj

Prasad and at the behest of BAMS Dr. Hariram Yadu, nurse

Nirmala Yadav administered PRX AZITHROMYCIN FOR

INJECTION U.S.P. BIO-500P to deceased Shivansh Verma who

died due to the injection of BIO-500P dose. Negligence was

shown in the treatment of deceased Shivansh Verma by nurse

Nirmala Yadav, Dr. Hariram Yadav and Dr. Samitraj. After

completion of investigation, charge sheet was presented before

the concerned Court on 22.04.2023. On the order of the trial

Court, investigation in connection with other co-accused was

carried out and supplementary charge sheet was presented

before the trial Court on 09.06.2024.

4. The petitioners made written prayer for discharging them which

was rejected vide order dated 29.11.2024. Being aggrieved by the

said order, the petitioners preferred a revision i.e. Criminal

Revision No.11/2025 which was dismissed by learned 1st

Additional Sessions Judge, Durg vide impugned order dated

27.01.2025. On 30.01.2025, the JMFC, Bhilai framed particulars

of offence against the petitioners for the offence punishable under

Section 304-A of IPC. Hence, both the petitions have been filed

for quashing the orders dated 27.01.2025 and 30.01.2025.

5. Learned counsel for the petitioners submits that no ingredients of

the offence u/s 304-A of IPC are available against the petitioners.

She submits that conveying of instruction of allopathic doctor who

is running the Nursing Home to the Nurse does not fall under the

rash and negligent act causing death of a person. She submits

that as per the duty roster, petitioner Dr. Hariram Yadu was not on

duty at the Hospital and he being an Ayurvedic doctor has not

given any instruction prescribing dosage of injection to nurse

Nirmala Yadav. She further submits that as per the Joint

Departmental Enquiry Compliance Memo dated 11.11.2022, the

procedure has been mentioned but the Enquiry Committee has

not given any opinion that any rash and negligence act has been

done even by the Nurse on account of which the child died. She

submits that even if the case of the prosecution is taken as it is,

petitioner Dr. Samitraj has prescribed the dosage of Azithromycin

rightly on the basis of the medical jurisprudence to the Nurse

Nirmala Yadav which could not be said to be a direct result of

rash and negligent act of the petitioners. Hence, prayed for

setting aside the impugned orders and discharging the petitioners

from the charge framed against them. She submits that 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 a rash or negligent act within the domain of criminal

law under Section 304-A IPC. In support of her argument, learned

counsel placed reliance on the decision of the Hon'ble Supreme

Court in the case of Jacob Mathew v. State of Punjab and

another, (2005) 6 SCC 1 and the decision of this High Court in the

case of Dr. Prabhat Panigrahi & others v. State of Chhattisgarh &

another passed on 01.05.2024 in CRMP No. 18 of 2023 and in

the case of Dr. R. Jairam Iyer v. State of Chhattisgarh passed on

08.07.2015 in CRMP No. 765 of 2010.

6. Learned State counsel, on the other hand, opposing the

submission made by the counsel for petitioners, submits that the

Revisional Court has rightly held that offence under Section 304A

of IPC is a summons trial and there is no provision for discharge

from it. She submits that as per the Joint Departmental Enquiry

Compliance Report dated 11.11.2022, Dr. Samitraj Prasad

advised to give injection Azithromycin Injection (USP) BIO AZ

500, 50 mg od slowly but Dr. Hariram Yadu and nurse Nirmala

gave to the deceased child inserting 10 ml water in Azithromycin

Injection (USP) BIO AZ 500 and then 1 ml in pediaset 20 ml NS

and diluted and gave the injection for 15 to 20 minutes after which

child condition impaired. She submits that nurse Nirmala Yadav

has not submitted her nursing degree and only on the basis of

experience certificate she was employed in the Hospital. Siddhi

Vinayak Hospital is licensed for allopathic treatment and

Ayurvedic doctor cannot provide allopathic treatment. She further

submits that as per the CCTV footage, the treatment was given

by Dr. Hariram Yadu, Dr. Girish Sahu & Dr. Durga Soni under the

guidance of Dr. Samitraj Prasad. There was a full negligence on

the part of Dr. Samitraj Prasad, Dr. Hariram Yadu and nurse

Nirmala Yadav for not following the medical guidelines as well as

hospital administration. Therefore, considering all these facts,

both the petitions deserve to be dismissed.

7. Heard learned counsel for the parties and perused the record.

8. The case of the prosecution revolves around the death of 10-

month-old Shivansh Verma, who was admitted to Siddhi Vinayak

Hospital in Bhilai, Chhattisgarh, for treatment of cold and cough.

On 31.10.2022, the child was given an injection of PRX

Azithromycin Injection U.S.P. BIO-500P, after which the child's

condition deteriorated and he died at 6:40 pm. The forensic report

confirms that the injection PRX Azithromycin Injection U.S.P. BIO-

500P was administered to the child. The argument of learned

counsel for petitioners is that the Joint Enquiry Committee has not

given any opinion of rash and negligence act done by the doctors

and even the Nurse on account of which the child died.

9. However, the said Joint Enquiry Comittee report dated 11.11.2022

reflects that on 31.10.2022, the child's health check-up was done

by Dr. Samitraj Prasad at 5 pm. The child was experiencing

continuous fever and cough. Hence, Dr. Samit Raj Prasad

prescribed Inj. Azithromycin 50mg od slowly as an antibiotic and

discontinued the earlier administered Inj. Amikacin. At 7 pm, duty

doctor Hariram Yadav (BAMS CG2272AYURVED), staff nurse

Aarti Sahu and nurse Kumari Nirmala Yadav administered Inj.

Azithromycin 500mg vial to the child. They added 10ml of distilled

water to the vial, took 1ml from it and diluted it in 20ml of NS in a

pediaset. The injection was administered to the child over 15-20

minutes, after which the child had difficulty in breathing and the

oxygen level started decreasing. The duty doctor informed Dr.

Samitraj Prasad about the child's condition. Resuscitation was

performed as per protocol, but the child was declared dead at

10:30 pm. Moreover, as per the report of Chief Medical and

Health Officer, District Durg dated 06.12.2022, the death of child

Shivansh Verma has been found to be due to negligence in

health treatment. Therefore, the petitioners would not get the

benefit of the judgments cited by them, on account of difference

in facts and circumstances of the case. Considering all these

facts, this Court does not find any error or irregularity in framing of

particulars of offence against the petitioners.

10. Thus, both the CRMPs deserve to be and are hereby dismissed

at motion stage.

11. The Registry is directed to send a certified copy of this order to

the trial Court concerned forthwith for necessary information.

Sd/-

(Sanjay Kumar Jaiswal) JUDGE Khatai

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter