Citation : 2011 Latest Caselaw 4251 Del
Judgement Date : 1 September, 2011
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 1st September, 2011
+ W.P.(C) 6105/2011
% SADHNA BHARDWAJ .....Petitioner
Through: Mr. Dipak Bhattarcharya, Adv.
Versus
THE DEPARTMENT OF HEALTH
& FAMILY WELFARE ..... Respondent
Through: Mr. Najmi Waziri with Ms. Neha
Kapoor, Advs.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. Whether reporters of Local papers may Yes
be allowed to see the judgment?
2. To be referred to the reporter or not? Yes
3. Whether the judgment should be reported Yes
in the Digest?
RAJIV SAHAI ENDLAW, J.
1. The petition inter alia impugns the communication dated 14.07.2011
by the respondent Directorate of Health Services of the Government of NCT
of Delhi intimating rejection of the request of the petitioner for issuance of a
No Objection Certificate (NOC) for undergoing kidney transplantation at
Remedy Hospital, Kolkata.
2. The petitioner aged 52 years, a resident of Delhi is stated to be
suffering from End Stage Renal Disease and has been advised a kidney
transplantation as soon as possible. She further claims that one Smt.
Kumkum Ganguly wife of Sri Narayan Ganguli R/o District Hooghly has
agreed to donate her kidney to her. Upon the representation of the petitioner
against rejection of her request not meeting with success, the present petition
has been filed through the son of the petitioner seeking a mandamus to the
respondent to consider the application in accordance with law.
3. On contention of the counsel for the petitioner that the medical
condition of the petitioner is precarious, notice of the petition of a short date
was issued and the counsels have been heard without the respondent filing a
counter affidavit, the opposition of the respondent being purely legal.
4. The respondent has rejected the request of the petitioner for issuance
of a NOC for the reason of (a) there being no relationship between the
petitioner and the prospective donor; and, (b) there being no proof of
association / linkage between the petitioner and the prospective donor or
their families.
5. The contention of the petitioner is that she had only sought an NOC
from the respondent and the respondent, in the matter of grant of the said
NOC was not required to consider the factors aforesaid and the said factors
are required to be considered by the competent authority of the place of the
intended transplant and which in the present case is Kolkata.
6. The petitioner refers to similar NOCs dated 11.08.2009 and
24.06.2009 issued in the past by the respondent to one Smt. Vandana Gupta
and one Smt. Annu Malhotra. The petitioner contends that the respondent in
those two cases granted NOCs subject to obtaining approval of the
authorities having jurisdiction over the place of intended transplant and
without going into the issues on which the NOC has been denied to the
petitioner and is thus discriminating against the petitioner and is wrongfully
denying the NOC to the petitioner.
7. The counsel for the respondent has fairly stated that in the past, the
respondent was issuing such NOCs; it is however stated that the said
practice has now been discontinued, finding commercial trade in human
organs being involved and further finding that residents of Delhi were
flocking to Remedy Hospital, Kolkata for such transplant. It is argued that
the respondent has as such started scrutinizing the applications rather than
leaving the same to be dealt with by the authorities at Kolkata who appear to
be liberal in granting the permission.
8. No fault can be found with the change in the stand of the respondent,
if permissible in law. Merely because the respondent has in the past issued
NOCs without examining the issues on which NOC has been denied to the
petitioner, cannot bind the respondent to issue such NOC to the petitioner
also, unless the respondent is shown to be not entitled in law to examine
such issues when approached merely for an NOC. A wrongful issuance by
the respondent of NOC in the past cannot entitle the petitioner to NOC. The
Apex Court in UOI v. M.K. Sarkar (2010) 2 SCC 59 has reiterated that there
can be no claim based on negative equality. In the circumstances, need has
arisen to examine the law in this regard.
9. The Legislature enacted the Transplantation of Human Organs Act,
1994 to provide a comprehensive law for regulating the removal and
transplantation of human organs for therapeutic purposes and for prevention
of commercial dealings therein.
(a) Section 3(1) of the said Act enables a living person to in the
prescribed manner and subject to prescribed conditions
authorize the removal of any organ of his body for therapeutic
purposes.
(b) Therapeutic purposes have been defined in Section 2(o) of the
Act as systematic treatment of any disease or the measures to
improve health.
(c) Section 9 (1) of the Act prohibits (save as provided in Sub
Section (3)) an organ removed from the body of any person
being transplanted into the body of another person unless the
two are "near relative" of each other.
(d) Near relative is defined in Section 2(i) of the Act as spouse,
son, daughter, father, mother, brother or sister.
(e) Section 9(3) however permits donation of human organ and
transplantation thereof amongst non near relatives but only for
the reason of affection or attachment of the donor towards the
recipient or for any other special reason and with the prior
approval of the Authorization Committee.
(f) Section 9(4)(a) & (b) mandates the Central Government and
the State Governments to constitute Authorization Committee
for each of the Union Territories and the States respectively.
(g) Section 9(5) requires the Authorization Committee to, on an
application jointly made by the donor and the recipient and after
holding an enquiry and after satisfying itself that the applicants
have complied with all the requirements of the Act and the
Rules made thereunder, grant approval for removal and
transplantation of the organ.
(h) Section 9(6) requires the reasons to be recorded for rejection of
such application.
(i) Section 10 prohibits hospitals and medical practitioners from
conducting removal and transplantation of human organs
without obtaining registration for said purposes and Section 14
requires the hospitals engaged in transplantation of organs to be
registered with the Appropriate Authority to be constituted by
the Central and the State Governments under Section 13 of the
Act.
(j) Section 11 prohibits donation of an organ for any purpose other
than therapeutic and Section 12 requires the medical
practitioners undertaking the removal or transplantation of
organs to explain all possible effects, complications, hazards
connected with the removal and transplantation to the donor
and the donee respectively.
(k) Section 17 provides for appeal against orders under Section
9(6) of the Act of the Authorization Committee of rejection of
application for approval, to the Central Government or the State
Government constituting such Authorization Committee.
(l.) Section 19 provides for punishment for commercial dealings in
human organs and Section 20 provides for punishment for
contravention of provisions of the Act.
10. The Transplantation of Human Organs Rules, 1995 were framed in
exercise of powers under Section 24(1) of the Act.
a) Rule 4 requires a medical practitioner to, before removing a human
organ from the body of a donor before the donor‟s death, satisfy himself that
the donor has given his authorization in the prescribed form; that the donor
is in a proper state of health and fit to donate the organ and the donor is a
near relative of the recipient and in cases of donor who is not near relative of
the recipient, that the permission from the Authorization Committee for the
said donation has been obtained.
b) Rules 4A(4) and 6F(d) require the Authorization Committee to, in
case of non near relatives, evaluate that there is no commercial transaction
between the recipient and the donor and that there is sufficient explanation
of the link between them and the circumstances which led to the offer being
made and the existence of sufficient reasons for donation and of the absence
of middleman or tout and of their respective financial status etc; Rule 6F(g)
requires the Authorization Committee to, while determining eligibility of
prospective donor, to personally interview the donor and minutes of which
meeting are to be recorded and meeting videographed.
c). Rule 6B is as under:
"6B. The State level committees shall be formed for
the purpose of providing approval or no objection
certificate to the respective donor and recipient to establish the legal and residential status as a domicile State. It is mandatory that if donor, recipient and place of transplantation are from different States, then the approval or no-objection Certificate from the respective domicile State Government should be necessary. The institution where the transplant is to be undertaken in such case the approval of Authorization Committee is mandatory."
11. The question which has arisen in the present petition is dependent
upon the interpretation inter alia of the aforesaid Rule 6B. While the
counsel for the respondent contends that the Authorization Committee of the
place of domicile of the prospective recipient also when approached even for
an NOC, is entitled to examine and evaluate in accordance with Rules 4A(4)
and 6F(d) (supra), the contention of the counsel for the petitioner is that the
Authorization Committee of the place of domicile of the recipient, if not the
place of intended transplant, is not required to accord approval for transplant
and only required to give NOC and hence not required to evaluate in
accordance with Rules 4A(4) and 6F(d) and is only required to satisfy itself
of the recipient being a resident within its jurisdiction and of the need of the
recipient for a transplant and if so satisfied, to issue a NOC; he contends that
the evaluation in accordance with Rules 4A(4) and 6F(d) is to be only by the
Authorization Committee of the place where the intended transplant is to be
undertaken.
12. Rule 6B (supra) uses two expressions i.e. "approval" and "NOC" with
the word "or" between them. It is envisages, the State Level Committees
providing "approval" or "NOC" to the prospective donor and recipient. It
also mandates that where the donor and the recipient and the place where the
transplant is to be undertaken are different, the "approval" or "NOC" from
respective domicile State Governments will be necessary. It further makes
mandatory the approval from the Authorization Committee having
jurisdiction over the institution where the transplant is to be undertaken. It
would thus be seen that, the Authorization Committee may be approached
for and provide "approval" or "NOC"; when the domicile of donor and
recipient is different from place of intended transplant, the "approval" or
"NOC" from respective State Government is necessary; however
"approval" only from the Authorization Committee of the place of intended
transplant is mandatory. An "NOC" by the Authorization Committee of the
place of intended transplant is not envisaged. However, when "approval"
and when "NOC" is to be issued has not been clarified.
13. The first question which arises is whether NOC is anything different
from approval. The expression NOC finds mention in Rule 6B only. As
aforesaid, Section 9(3) of the Act requires prior approval of the
Authorization Committee for removal and transplantation amongst non near
relatives. However, Rules 4A(4) and 6F(d) talk of evaluation only without
using the expression approval or NOC but Rule 6F(h) makes it clear that
such evaluation has to be for according or rejecting approval; Rule 6F(h)
also does not mention NOC. The legislature in Rule 6B having intentionally
used the expression NOC as distinct from the word approval elsewhere in
the Act and the Rules, I am unwilling to hold that the two expressions mean
the same thing particularly when Rule 6B envisages the Authorization
Committees of the places of domicile of prospective donor and prospective
recipient issuing either approval or NOC but the Authorization Committee
of the place of intended transplant issuing approval and not an NOC.
Moreover, while approval connotes a positive affirmation for an intended
act, an NOC is a mere no-objection to the intended act. The Rules provide
evaluation on the parameters prescribed in Rule 4A(4) and 6F(d) only before
granting approval and not before granting NOC. The only evaluation for
issuance of an NOC is prescribed in Rule 6B itself i.e. to establish the legal
and residential status of the domicile of the State.
14. The Supreme Court in State Level Committee Vs. M/s
Morgardshammar India Ltd. AIR 1996 SC 524 held that when two
expressions are used simultaneously it would not be reasonable or proper to
construe the words "acquired for use" as meaning the same thing as "already
in use". It was further held that such a construction would make the words
"acquired for use" superfluous and a surplusage and no such interpretation
ought to be adopted by a Court. Moreover, the appearance of the word "or"
between two things is meant to exclude one in favour of the other.
15. The petitioner in the present case had approached the respondent only
for an NOC and not for an approval. Rule 6B makes the approval mandatory
only from the Authorization Committee having jurisdiction over the place of
intended transplant. Ofcourse, Rule 6B envisages the Authorization
Committee of the place of domicile of recipient when different from the
place of intended transplant issuing approval or NOC, but in my opinion the
question of the Authorization Committee when not approached for approval,
insisting on evaluating the application for NOC as an application for
approval or refusing NOC for non-satisfaction of criteria required to be
fulfilled for according approval does not arise. The provision for the
Authorization Committee of a place of domicile of recipient and which is
not the place of intended transplant issuing approval appears to have been
made merely to cover a contingency where the Authorization Committee of
the place of intended transplant may require the Authorization Committee of
the place of domicile of recipient also to carry out certain evaluation.
However, without the recipient approaching the Authorization Committee
for approval it cannot insist upon adopting the procedure for according
approval. It is only the Authorization Committee of the place of intended
transplant which has been empowered to accord approval. This also
becomes evident from Clause 7 of Form 10 appended to the Rules being the
Proforma of the application for approval and which clause is as under:
"7. As per the Supreme Court's judgment dated 31.03.2005, the approval / No Objection Certificate from the concerned State/Union Territory Government or Authorization Committees is mandatory from the domicile State/Union Territory of donor as well as recipient. It is understood that final approval for transplantation should be granted by the Authorization Committee/Registered Medical Practitioner, i.e., Incharge of transplant centre (as the case may be) where transplantation should be done "
The above also clarifies the finality of the decision of the
Authorization Committee of the place of intended transplant.
16. At this stage, the judgment dated 31.03.2005 of the Supreme Court
referred to in Clause 7 of Form 10 (supra) i.e. Kuldeep Singh Vs. State of
Tamil Nadu (2005) 11 SCC 122 may be noticed. In that case, the
prospective donor as well as recipient were from the State of Punjab while
the place of intended transplant was in the State of Tamil Nadu.
The question was, the approval of Authorization Committee of which State
was to be taken. The Apex Court held that the object of the Act being to
prevent commercial dealings in human organs, the Authorization
Committee is required to satisfy the real purpose of the donor authorizing
removal of his organ and concluded that the Authorization Committee of
the State to which the donor and donee belong would be better equipped to
ascertain the true intent and purpose and to lift the veil if any of projected
affection or attachment and that the burden is on the applicants to establish
the real intent by placing the relevant material for consideration of the
Authorization Committee. It was further held that it is always open to the
Authorization Committee to seek information / material from Authorization
Committees of other States.
17. However, after the aforesaid judgment, the Rules were amended with
effect from 04.08.2008 and Rule 6B (supra) was inserted. The said Rule 6B
makes mandatory either approval or NOC from the State of domicile but
makes only the approval mandatory from the place of intended transplant.
Thus, while at the time of the aforesaid judgment in Kuldeep Singh (supra),
there was no provision and the Court of its own adjudicated as to which
Authorization Committee would be better suited to accord approval, now
there is a legislative mandate in the form of Rule 6B.
18. Moreover, in the case before the Supreme Court, both the donor and
recipient were from the same State. In the present case, the donor is from
the State of West Bengal. As aforesaid, Rule 6F(f) requires the
Authorization Committee to personally interview the donor. If it were to
be held that the Authorization Committee of Delhi were also to accord
approval, it would require the donor to travel from West Bengal to Delhi
and which appears avoidable inasmuch as the said task can be undertaken
by the Authorization Committee of the place of domicile of the donor in
the present case. Rather Rule 6B clarifies that the purpose of NOC is to
only establish the legal and residential status of the donor/recipient.
19. There is another reason for rejecting the interpretation of the
respondent. If it were to be held that the Authorization Committee of each
of the places i.e. of the place of domicile of the donor, of the place of
domicile of the recipient and of the place of intended transplant were to be
required to evaluate on the touchstone of Rules 4A(4) and 6F(d), the
possibility of their arriving at different conclusions cannot be ruled out.
The Act and the Rules have not provided any remedy therefor. The only
inference can be that such an eventuality was not intended and only one
Authorization Committee i.e. of the place of the intended transplant was
required to evaluate the application for approval on the touchstone of Rules
4A(4) and 6F(d) and the occasion for Authorization Committee of place of
domicile of donor/recipient to make such evaluation would arise only upon
the Authorization Committee of place of intended transplant so requiring.
20. It cannot also be lost sight of that often, there is no time to waste in
cases of transplant. This Court in Balbir Singh Vs. Authorization
Committee AIR 2004 Delhi 413 has also noticed the said aspect and
commented on the long time taken by the authorities in dealing with the
application. Inspite of the observation by this Court, I am pained to see that
there was a long delay in the present case also. Such delays can be fatal in
cases of transplant. If it were to be held that the Authorization Committee of
each of the places is required to evaluate on the touchstone of Rules 4A(4)
and 6F(d), that would inevitably lead to delays.
21. It cannot be also lost sight of that it may not always be possible for the
donor to appear before the Authorization Committee of the place of domicile
of the recipient, to satisfy the Authorization Committee. In the present case
also, though undoubtedly, the petitioner did not disclose any link with the
prospective donor and / or circumstances which led to the offer being made
and / or any special reason for the offer to be made but it appears that the
petitioner owing to the past practice of the respondent, did not feel the need
to do so. The counsel for the respondent has of course handed over in the
Court documents to show that in cases where NOC was issued, documents
were placed before the Authorization Committee showing the linkage
between the donor and the recipient. However, in view of the conclusion
hereinabove, the same is immaterial.
22. Thus the stand of the respondent though well meaning and well
intended and noble, does not satisfy the test of the law/Rules. Merely
because the respondent entertains doubts of commercial trade in human
organs, is no reason for the respondent to exercise power which under the
Act and the Rules has not been vested in them. There are other remedies
available to the respondent for curtailing the trade in human organs which
they suspect but the respondent cannot be permitted to do the same by
making applicants satisfy the tests which the applicants are not required to
satisfy before the Authorization Committee of a place which is not the place
of intended transplant.
23. I may notice that the High Court of Andhra Pradesh in judgment dated
30.03.2009 in W.P.(C) No.5618/2009 titled Smt. Kamala Devi Vs. The
Director of Medical Education & Chairman, Authorization Committee for
Organ Transplantation, Hyderabad and the High Court of Madras in
Dr. M. Anoop Vs. State of Tamil Nadu MANU/TN/2691/2009 have also
held that prior approval within the meaning of Section 9(3) of the Act is
necessary only from the Authorization Committee of the place of the
intended transplant and not from the Authorization Committee of the place
of domicile of donor or recipient.
24. The appeal under Section 17 having been provided only against an
order rejecting approval and not against an order rejecting an application for
NOC, it cannot be said that the remedy of appeal was in the present case
available to the petitioner. Even otherwise, since the legal position was
ambiguous till now, it was appropriate for this Court to deal with the matter
rather than relegate the petitioner to the remedy of appeal.
25. Accordingly, the writ petition succeeds. The rejection dated
14.07.2011 by the respondent of the request of the petitioner for the NOC is
set aside / quashed. The respondent is directed to within 48 hours of the
petitioner producing a copy of this order before the respondent and after
satisfying itself of the petitioner having a legal and residential status in Delhi
and being in need of the transplant, grant the NOC to the petitioner. Such
NOC of course shall be subject to the Authorization Committee having
jurisdiction over the place of intended transplant, according approval for the
transplant.
No order as to costs.
RAJIV SAHAI ENDLAW (JUDGE) SEPTEMBER 01, 2011 „gsr‟
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!