Citation : 2011 Latest Caselaw 4563 Del
Judgement Date : 16 September, 2011
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 16th September, 2011
+ W.P.(C) 5058/2011
% DR. MADHU KARNA ..... Petitioner
Through: Mr. Sandeep Kapoor, Adv.
Versus
MEDICAL COUNCIL OF INDIA & ANR. ..... Respondents
Through: Mr. Ashish Kumar, Adv. for MCI.
Mr. Saurabh Sharma, Adv. for R-2.
AND
+ W.P.(C) 6084/2011
% DR. AVNINDRA GUPTA ..... Petitioner
Through: Mr. Mahabir Singh, Sr. Adv. with Mr.
Rakesh Dahiya & Mr. Nikhil Jain,
Advocates.
Versus
MEDICAL COUNCIL OF INDIA & ANR. ..... Respondents
Through: Mr. Ashish Kumar, Adv. for MCI.
Mr. Saurabh Sharma, Adv. for R-2.
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?
W.P.(C) No.5058/2011 & W.P.(C) No.6084/2011 Page 1 of 15
RAJIV SAHAI ENDLAW, J.
1. These petitions have been filed impugning the order dated 19 th April,
2010 of the Delhi Medical Council and the order dated 19 th May, 2011 in
appeal, of the Medical Council of India (MCI).
2. A complaint was filed by one Mr. Anil Kumar Mahato with the Delhi
Medical Council, of professional negligence by the petitioners in the matter
of treatment at Centre For Sight of the baby daughter of the said Mr. Anil
Kumar Mahato. It was inter alia the case of Mr. Mahato that he took his
daughter to the Centre For Sight where she was examined by skilled
professionals and Retina Specialists i.e. the petitioners, but due to their gross
negligence the disease was not diagnosed by them and the Retinoblastoma
became incurable and eye of the child had to be subsequently removed and
which could have been saved if detected in early stages when the child was
examined by the petitioners. The Delhi Medical Council, after hearing the
petitioners, vide order dated 19th April, 2010, though finding the petitioners
to be guilty of professional negligence in, contrary to norms, in the face of
symptoms, not suspecting the Retinoblastoma and not getting the mandatory
tests done and advising Squint Surgery which is not advisable till tumour is
ruled out, let them off, only with a warning.
3. The petitioners did not avail of the remedy of appeal against the
aforesaid order of the Delhi Medical Council.
4. However Mr. Mahato aforesaid, preferred an appeal to the MCI for
enhancement of punishment to the petitioners and which appeal was
disposed of vide order dated 19th May, 2011 by the MCI.
5. The MCI has held that there was error of judgment on the part of both
the petitioners on the issue of B-Scan and Squint Surgery but delay in
diagnosis of Retinoblastoma has not affected patient's prognosis. The MCI
thus, while upholding the decision of Delhi Medical Council and dismissing
the appeal of Mr. Mahato, noted that both the petitioners are specially
trained Retinal Surgeons from reputed Institutes in the country specialized in
eye surgery namely Arvind Eye Hospital and Shankar Netralaya and that in
view of their very specialized training were expected to have not committed
such an error of judgment. The MCI accordingly recommended that the
petitioners should attend their above named Institutes i.e. Arvind Eye
Hospital and Shankar Netralaya for Continuous Medical Education (CME)
and update for 15 days every year for next 3 years.
6. The senior counsel for the petitioner in W.P.(C) No. 6084/2011 has
contended that the said petitioner had in the prescription, advised B Scan and
in the orders impugned it has been wrongly recorded that he had failed to
advise B Scan.
7. The counsel for the petitioner in W.P.(C) No. 5058/2011 has
contended that MCI has wrongly presumed that the said petitioner is
specially trained retinal surgeon when she is a Squint Specialist. It is thus
contended that there is perversity in the orders and the same should be set
aside.
8. The counsel for the respondent MCI has contended that the petitioners
were satisfied with the order of the Delhi Medical Council and did not
challenge the same and cannot now challenge the factual findings in the said
order which have been upheld in appeal by MCI and the challenge if any can
at best be only to the further directions issued by the MCI in appeal for the
petitioners to undergo education and update.
9. The counsel for the petitioner in W.P.(C) No.5058/2011 though
claims that the said petitioner had preferred an appeal, is unable to show so
from the records. Thus, the said plea cannot be accepted.
10. I have also enquired from the counsels for the petitioner as to what is
the scope of judicial interference in the orders of bodies such as MCI. MCI
is a democratic, statutory, representative body of the professionals in the
field of medicine and governs the numerous facets of the said profession.
Section 20A of the Indian Medical Council Act, 1956 enables the MCI to
prescribe standards of professional conduct and etiquette and a Code of
Ethics for Medical practitioners and to punish violations thereof including
by removal of name from the Register thereby preventing the delinquent
from practicing medicine. The Indian Medical Council (Professional
Conduct, Etiquette & Ethics) Regulations, 2002 provide the procedure for
enquiring into such complaints. A perusal of the orders of Delhi Medical
Council & MCI shows the matter to have been considered by Medical
Professionals. There is no argument that the Medical Professionals who
have returned the findings aforesaid were not competent to and/or did not
have the requisite expertise in the matter. It is not the argument that such
professionals were biased against the petitioners. I have wondered whether
this Court can in the circumstances, interfere with the concurrent findings of
two sets of Medical Professionals. Judicial review is of the decision making
process and not of the decision. No error in the decision making process of
either of the two professional bodies is argued. Nothing is shown that the
conclusions reached are preposterous. The arguments aforesaid noted, are
not unequivocally borne out from the record. This court in exercise of
powers of judicial review is not to sit in appeal over the decision of the
Professional Bodies who are otherwise competent and experts to deduce
whether there has been any error of judgment as has been found by the MCI
in the present case.
11. I also agree with the contention of the counsel for the respondent MCI
that the petitioners having not challenged the order of the Delhi Medical
Council are deemed to have accepted the same as correct and cannot now
seek to challenge the factual findings, of error of judgment, having been
committed by them in treatment of the baby daughter of Mr. Mahato. If the
petitioners were aggrieved from the findings of Delhi Medical Council, they
had the remedy of appeal, prescribed under the Act and Regulations supra.
The challenge now by the petitioners can at best be to the direction to them
for undergoing education and update.
12. The counsel for Mr. Mahato has also invited attention to the Report of
the Team of Ophthalmologists constituted by the Safdarjang Hospital
pursuant to the directions in a consumer complaint also preferred by Mr.
Mahato against the Centre For Sight. The said team also reported that the
basic tests which ought to have been carried out in the first instance to
establish the diagnosis, were not carried out.
13. As far back as in P.J. Ratnam v. D. Kanikaram (1964) 3 SCR 1 it
was held that the object of a proceeding in respect of professional
misconduct under the Bar Councils Act and similar statutes is to ensure that
highest standards of professional misconduct are maintained; the
proceedings though in a sense penal, are solely designed for the purpose of
maintaining discipline to ensure that a person does not continue in practice
who by his conduct has shown that he is unfit so to do. Similarly in V.C.
Rangadurai v. D. Gopalan (1979) 1 SCC 308 it was reiterated that
disciplinary proceedings are sui generis and are neither civil nor criminal in
character and that as a rule even in exercise of appellate power (under
Section 38 of the Advocates Act, 1961) the Court would not, as a general
rule interfere with the concurrent finding of fact by the Disciplinary
Committee of the Bar Council of India and of the State Bar Council unless
the finding is based on no evidence or it proceeds on mere conjecture and
unwarranted inferences. The Supreme Court in Rajendra V. Pai v. Alex
Fernandes (2002) 4 SCC 212 held that ordinarily this Court does not
interfere with the quantum of punishment where an elected statutory body of
professionals has found one of their own kinsmen guilty of professional
misconduct unless the punishment is found to be totally disproportionate to
the misconduct. The Division Bench of this Court also recently in Satendra
Singh Vs. Union of India MANU/DE/2694/2009 though in a different
context held that in exercising jurisdiction under Article 226 of the
Constitution of India, this Court is not to sit as a superior medical expert
expressing opinions over the opinions rendered by the experts in the field.
14. The scope of interference by the Courts in such matters is defined by
the English Courts in Meadow vs. General Medical Council [2007] Q.B.
462 and Raschid vs. General Medical Council [2007] 1 W.L.R. 1460 as
under:
(A) The panel is concerned with the reputation and standing of the medical
profession, rather than with the punishment of doctors;
(B) The judgment of the panel deserves respect as the body best qualified to
judge what the profession expects of its members in matters of practice and
the measures necessary to maintain the standards and reputation of the
profession;
(C) The panel's judgment should be afforded particular respect concerning
standards of professional practice and treatment;
(D) The court's function is not limited to review of the panel decision but it
will not interfere with a decision unless persuaded that it was wrong. The
court will, therefore, exercise a secondary judgment as to the application of
the principles to the facts of the case before it.
It has further been held that since the principle purpose of the Panel's
jurisdiction in relation to sanctions is the preservation and maintenance of
public confidence in the profession rather than the administration of
retributive justice, particular force is given to the need to accord special
respect to the judgment of the professional decision-making body in the
shape of the Panel.
15. I have in the circumstances wondered whether any interference in the
direction for undergoing education and update is necessary.
16. The senior counsel for the petitioner in W.P.(C) No.6084/2011 has
contended that Dr. Avnindra Gupta is a very senior Retinal Surgeon and one
out of only eight in the city with such high qualification and he has been
visiting the Shankar Netralaya as a guest Lecturer and if he is now directed
to undergo any training there as a student from persons much junior to him,
neither will it serve any purpose and it would demean him before his juniors.
17. The counsel for Dr. Madhu Karna has contended that the order of the
MCI is vague; it mentions two Institutes but does not specify as to which of
the petitioners is to undergo further education in which Institute. The
counsels are unable to state whether any petitioner has been a student of
Arvind Eye Hospital though it is stated that both were students of Shankar
Netralaya.
18. The direction of the MCI pursuant to the findings reached, to the
petitioners to undergo further training and update in their alma mater cannot
be said to be disproportionate in any manner so as to call for interference by
this Court. Learning is a life long process of keeping abreast of change. Even
otherwise, not only for the petitioners but for every professional, such
updation of professional skills is mandatory. Traditionally, it is the
responsibility of the individual medical practitioner to remain competent.
However, with the exponential growth of knowledge and technology and
consequent demands for changing practice, no practitioner can hope to
remain competent for more than a few years after graduation without
updating knowledge and skills through a programme of active learning.
There have been advancements by leaps and bounds in the medical field
specially with the introduction of modern technology in diagnosis and
treatment. The tradition of graduating in medicine from a university and then
obtaining a licence for life from the medical council is no longer acceptable,
when the quality of care provided depends so much on the efforts of
practitioners to keep themselves up-to-date. Therefore, periodic
recertification of doctors has become inevitable. Senior doctors in the city
often admit that they have studied till X-ray only inasmuch as at the time
when they were in medical college the subsequent inventions of ultrasound,
MRI, CT Scan etc. did not exist. It is only through continuous learning and
education that they are today able to read diagnostic reports of subsequent
inventions. The need for such updation has been felt in the legal profession
also and lecture series and knowledge sharing programmes are being
introduced. Due to the pace at which knowledge is growing, even people
who are considered experts sometimes find it hard to keep up with recent
developments in some fields. The knowledge base of those who earn
advanced degrees becomes obsolete quite soon if they do not keep current in
their areas of specialization. I therefore do not see any stigma in the
petitioners going as students to the Institutes where they also lecture. In the
field of Information Technology specially, it is often the youngsters who
have more innovative ideas than their seniors.
19. However, I find merit in the contention of the senior counsel for the
petitioner that the directions of MCI are vague and the possibility of the
same not serving any purpose cannot be ruled out. It is therefore felt that
MCI should be more specific in drawing up the curriculum which the
petitioners are to undergo so that the objective of the direction is achieved
and the direction does not remain on paper only. MCI ought to be more
specific in designing good quality CME and professional development
courses appropriate to the petitioners. The same need not be limited to one
or two institutes and need not be at one stretch of time and can be spread out
at different times/venues. The same can also be in the form of conferences
and participation in professional meetings. It may also take the form of
teaching other professionals just a notch below in as much as a teacher also
has to first study and be prepared to answer the queries from the taught.
20. Merit is also found in the contention that the petitioners while
undergoing such updation should not feel demeaned or belittled as the same
would not produce a conducive environment for the petitioners to acquire
further knowledge and expertise as the purpose of the directive of the MCI
is. I may notice that though Medical Councils in some countries have
introduced a provision of periodic re-certification of their practitioners but
the same has not been successful mostly because of lack of motivation and
failure to develop appropriate CME programmes. It is necessary to motivate
the petitioners to realize the importance of CME programme to practice high
quality medical care. In fact it is found that CMEs concentrate on academic,
technical or subject based knowledge and other issues for overall
development are left out. Attention needs to be paid to professional
development also.
21. The MCI is accordingly directed to fine tune the directions in the light
of the observations herein, if need be in the consultation with the petitioners
so that the period of training serves the purpose intended. The needful be
done within three months. It is informed that the next meeting of the Ethics
Committee of the MCI is to be held on 27th September, 2011; if possible the
said matter be considered and appropriate directions be issued on the same
day. The petitioners, if so desire may also remain present on 27 th
September, 2011 for meaningful directions being issued.
The petitions are disposed of in terms of above. No order as to costs.
Copy of this order be given Dasti under signature of the Court Master.
RAJIV SAHAI ENDLAW (JUDGE) SEPTEMBER 16, 2011 bs
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!