Citation : 2023 Latest Caselaw 1248 Jhar
Judgement Date : 22 March, 2023
1
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.M.P. No. 588 of 2013
Dr. Vijay Kumar ...... Petitioner
Versus
1.The State of Jharkhand
2. Md. Mukhleshur Rahman ...... Opposite Parties
---------
CORAM: HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI
---------
For the Petitioner : Mr. Pandey Neeraj Rai, Advocate
Mr. Rohit Ranjan Sinha, Advocate
Mr. Saurabh Sagar, Advocate
Mr. Akchansh Kishore, Advocate
Mr. Mohit Mukul, Advocate
For the State : Mr. Bishambhar Shastri, A.P.P
For the O.P. No. 2 : Mr. Ashish Jha, Advocate
08/Dated: 22/03/2023
Heard Mr. Pandey Neeraj Rai, assisted by Mr. Rohit Ranjan Sinha and
Mr. Saurabh Sagar, learned counsel for the petitioner, Mr. Bishambhar Shastri
learned counsel for the State and Mr. Ashish Jha, learned counsel for the O.P. No.2.
2. This criminal miscellaneous petition has been filed for quashing of
entire criminal proceeding including order taking cognizance dated 16.08.2010
passed by the learned Chief Judicial Magistrate, Sahibganj in connection with
P.C.R. Case No. 189 of 2009 whereby cognizance has been taken under section
304-A/34 of the Indian Penal Code. Prayer has also been made for quashing of
order dated 23.01.2013, passed by the learned Sessions Judge-I, Sahibganj in
Criminal Revision No. 83 of 2010 whereby the Criminal Revision No. 83 of 2010
has been dismissed as not maintainable, pending in the Court of learned Chief
Judicial Magistrate, Sahibganj.
3. P.C.R. Case No. 189 of 2009 has been filed by the O.P. No. 2 in the
Court of learned Chief Judicial Magistrate, Sahibganj alleging therein that on
10.08.2009 at 9 A.M. the complainant brought his father to Surya Nursing Home,
Sahibganj for operation of Hernia and the petitioner told him that the operation
will be performed in the evening at 7 P.M.. It is further alleged that at 7.30 P.M. the
patient was taken to the operation theater and after 30 minutes the patient was
brought out of the operation theater and shifted to a room. It is further alleged
that the complainant was waiting that his father regain consciousness but
thereafter the complainant saw that the veins of his father stopped. Thereafter
immediately the doctor attended the patient and went away to his room and sent
a message that the patient has died and when the doctor was again called he did
not turn up.
4. Mr. Pandey Neeraj Rai, learned counsel appearing for the petitioner
submits that the petitioner is a practicing doctor in the district of Sahibganj and
he has clinic in the name of Surya Nursing Home. He further submits that earlier
the O.P. No. 2 had filed a written application before the Officer-in-Charge, Town
Police Station, Sahibganj on 10.08.2008 at 10.30 P.M. which was registered as
Sahibganj (T) P.S. Case No. 86 of 2008 which was investigated by the police and
final form bearing Final Form No. 81 of 2008 dated 31.10.2008 has been
submitted stating the mistake of facts. On 11.08.2008 at 5.00 P.M. the Manager of
the Nursing Home had lodged a written report before the Officer-in-Charge,
Sahibganj (T) Police Station stating therein that on 10.08.2008 one Naimuddin
along with his son-in-law, Samdani came to his clinic for the operation of Hernia
and at 7 P.M. the operation was successfully conducted and the patient sent in the
ward at Bed No. M/12. The relatives of the patient remained with him for about 1
hour and at 8 P.M., the petitioner received information that the condition of the
petitioner is not well. The petitioner immediately attended the patient and on
medical check up he found the patient dead. He further submits that the accused
persons sent information through his mobile and called about 100 to 150 persons
at the Nursing Home and the mob was led by five accused persons those are Md.
Alim, Mehruddin, Mokhtar, Salauddin and Md. Samdani and the mob ran sacked
the nursing home, assaulted the staff members of the Nursing Home. The mob
was shouting to kill Dr. Vijay Kumar/petitioner. He submits that on the basis of
above mentioned written report Sahibganj (Town) P.S. Case No. 87 of 2008 was
registered against five named accused persons and 100 to 150 unknown for the
offence under sections 341, 323, 427, 504, 34 I.P.C. and later on after
investigation chargesheet has been submitted and cognizance has been taken in
that case. He further submits that in the case filed by the O.P. No. 2 final form
has been submitted and notices were issued to the O.P. No. 2 for filing protest
petition. He further submits that the learned court has taken cognizance on the
protest petition under section 304-A/34 of the I.P.C. which is against the mandate
of law. He submits that O.P. No. 2 has informed the National Human Rights
Commission and National Minority Commission and thereafter one enquiry
committee was directed to be set up against the petitioner. The enquiry had been
conducted by a team of three doctors and Dr. Pradee Basky M.S. (General Surgery)
and a qualified surgeon and Dy. Director Malaria-cum-State Malaria Officer,
Jharkhand was the Chairman of the Committee. He submits that enquiry
committee recorded the statements of the relatives of Md. Naimuddin (deceased)
and statement of Dr. Vijay Kumar-petitioner, statement of Nurse and the
compounder and also the risk bound as well as the post mortem report and
thereafter upon the detailed enquiry arrived at a conclusion that there is no
technical evidence to hold that Md. Naimuddin died due to negligence while
conducting Hernia operation. The said enquiry report has been obtained by the
petitioner under the R.T.I. Act brought on record by way of Annexure-9 to this
petition.
5. On these background, learned counsel for the petitioner submits that
it is well settled that if a case against the doctor is filed the requirement of
proceeding further examination by the expert as held in the case of "Martin F.
D'Souza V. Mohd. Ishfaq" reported in (2009) 3 SCC 1 wherein para 106 the
Hon'ble Supreme Court has held as under:-
"106. We, therefore, direct that whenever a complaint is received against a doctor or hospital by the Consumer For a (whether District, State or National) or by the criminal court then before issuing notice to the doctor or hospital against whom the complaint was made the Consumer Forum or the criminal court should first refer the matter to a competent doctor or committee or doctors specialized in the field relating to which the medical negligence is attributed, and only after that doctor or committee reports that there is a prima facie of medical negligence should notice be then issued to the doctor/hospital concerned. This is necessary to avoid harassment to doctors who may not be ultimately found to be negligent. We further warn the police officials not to arrest or harass doctors unless the facts clearly come within the parameters laid
down in Jacob Mathew case, otherwise the policemen will themselves have to face legal action.
6. He further submits that to allow the proceeding to be continued will
amount the abuse of process of law. He submits that inspite of that opinion that
there was no negligence on the part of the doctor, on the protest petition as well
as looking into deposition of certain enquiry witnesses cognizance has been taken
which is bad in law. However, the learned Sessions Judge dismissed the criminal
revision that the same is not maintainable. On these grounds, he submits that the
entire criminal proceeding may be quashed.
7. On the other hand, Mr. Ashish Jha, learned counsel for the O.P. No. 2
submits that on submission of final form notice has been received by the O.P. No.
2 from the learned court thereafter O.P. No. 2 filed protest petition and examined
him on solemn affirmation as well as five enquiry witnesses and thereafter the
learned court has taken cognizance.
8. He further submits that the learned court has rightly proceeded
in the light of protest petition under section 200 and 202 of Cr.P.C. and he has not
proceeded under section 190(1)(b) of Cr.P.C. on the basis of final form. He
submits that there is no illegality in the impugned order. He submits that based on
the identical the fact the Hon'ble Supreme Court directed to register case under
section 304-A of the I.P.C in the case of " Mahadev Prasad Kaushik V. State of
Uttar Pradesh and another" (2008) 14 SCC 479. On these grounds he
submits that cognizance order is a well reasoned order and no interference is
required by this Court.
9. On the other hand, Mr. Bishambhar Shastri, learned counsel for the
State submits that the learned court has rightly taken cognizance and there is no
illegality in the cognizance order.
10. In view of above submission of the learned counsel for the parties,
the court has gone through the material on record and certain judgements relied
by the learned counsel for the petitioner as well as O.P. No. 2. It is an admitted
fact that the petitioner is a qualified doctor and he is running his clinic in the
district of Sahibganj in the name of Surya Nursing Home. On the fateful day the
father of the petitioner was admitted in the said hospital and operation of hernia
was operated which was successful. The patient was brought to the ward. The
relatives of the deceased were waiting for his consciousness of the patient and
after that the petitioner has received information that condition of the father of the
O.P. No. 2 is deteriorated the petitioner reached to the hospital and he examined
the patient and found that the patient has left for his heavenly abode. On the
complaint of the O.P. No.2 made before the National Human Rights Commission
and National Minority Commission a committee was constituted to look into the
allegation of O.P. No.2 and that committee was headed by experts who were
doctors namely, Dr. Pradee Basky M.S. (General Surgery) and a qualified surgeon
and Dy. Director Malaria-cum-State Malaria Officer, Jharkhand was the Chairman of
the committee and considering the enquiry committee report final form has been
submitted stating the mistake of facts. However, on the protest petition, learned
court has taken cognizance considering the solemn affirmation and deposition of
five enquiry witnesses. There is no doubt that once the final form is submitted, the
learned Magistrate is having four options:-
(1) He may agree with the conclusion of the police and accept the final report
and drop the proceeding.
(2) He may take cognizance under Section 190(1)(b) CrPC and issue process
straightaway to the accused without being bound by the conclusion of the
investigating agency where he is satisfied that upon the facts discovered by
the police, there is sufficient ground to proceed.
(3) He may order for further investigation if he is satisfied that the
investigation was made in a perfunctory manner.
(4) He may without issuing process and dropping the proceedings under
Section 190(1)(a) CrPC upon the original complaint or protest petition treating
the same as complaint and proceed to act under Sections 200 and 202 CrPC
and thereafter whether complaint should be dismissed or process should be
issued.
11. In the case in hand the learned Magistrate has chosen option no. 4
and doing so he has proceeded in accordance with law. Further, it transpires that
the learned court has not taken care of judgement delivered by the Hon'ble
Supreme Court in the case of Martin F. D'Souza(supra) as well as " Jacob
Mathew Vs. State of Punjab" reported in 2005 (6) SCC 1.
12. In these two cases the concern of the court was that unnecessarily a
bonafide action of any doctor may not be subject matter of civil wrong as well as
criminal wrong and in that aspect in both the judgements it has been directed
that the case will be proceeded against the doctors after taking expert opinion and
the case in hand expert report was there which is contained in annexure-9 and
thereafter final form was submitted. In that view of the matter the Court finds that
proceeding further on the protest petition when the finding of the expert
committee is in favour of the petitioner amounts to abuse of process of law.
13. To put criminal law in motion by examining two witnesses is also
deprecated by the Hon'ble Supreme Court in the case of 'Pepsi Foods Ltd. V.
Special Judicial Magistrate' (1998) 5 SCC 749.
14. In the case in hand, doctor has discharged his responsibility. The
operation was successful. The patient was brought to the ward thereafter the
condition of the father of father of the O.P. No.2 was deteriorated. In the case of
Martin F. D'Souza(supra) the Hon'ble Supreme Court has noted the facts that
the courts and the Consumer Forum are not experts in medical science, and must
not substitute their own views over that of specialists. It is true that the medical
profession has to an extent become commercialized and there are many doctors
who depart from their Hippocratic oath for their selfish ends of making money.
However, the entire medical fraternity cannot be blamed or branded as lacking in
integrity or competence just because of some bad apples.
15. It is well known that inspite of best effort made by the doctor
sometime they are not successful and this does not mean that doctor must be held
guilty. The Court comes to the conclusion that the case of the petitioner is fully
covered with the aforesaid two judgments of the Hon'ble Supreme Court in the
case of Martin F. D'Souza(supra) as well as " Jacob Mathew Vs. State of
Punjab" reported in 2005 (6) SCC 1.
16. The hospital has also filed the case against the O.P. No. 2 which
resulted in final form and accused persons have been sent up for trial.
In the case of Mahadev Prasad Kaushik(supra) relied by O.P.
No.2, the allegation was that Dr. Mahadev was stocking poisonous injection and
illegal drugs in his clinic and after injecting the body of deceased turned into blue
and in that view of the matter that order was passed by Hon'ble Supreme Court.
Thus, this judgment is not helping the O.P. No.2.
17. It is well known that even after the revision petition the case under
section 482 Cr.P.C. can be maintainable if the court comes to the conclusion that
injustice has been done to the petitioner. However, in the case in hand the
Revisional Court dismissed the revision petition on the ground of maintainability.
18. In view of the aforesaid facts, reasons and analysis, the entire
criminal proceeding including order taking cognizance dated 16.08.2010 passed by
the learned Chief Judicial Magistrate, Sahibganj in connection with P.C.R. Case No.
189 of 2009 and order dated 23.01.2013, passed by the learned Sessions Judge-I,
Sahibganj in Criminal Revision No. 83 of 2010 are set aside.
19. This petition stands allowed and disposed of. Pending, I.A., if any,
stands, disposed of. Interim order is vacated.
( Sanjay Kumar Dwivedi, J.) Satyarthi/
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!