Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

J.Rajkumar vs The Authorisation Committee ...
2024 Latest Caselaw 8160 Mad

Citation : 2024 Latest Caselaw 8160 Mad
Judgement Date : 31 May, 2024

Madras High Court

J.Rajkumar vs The Authorisation Committee ... on 31 May, 2024

Author: G.R.Swaminathan

Bench: G.R.Swaminathan

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                            Reserved on     : 25.05.2024
                                            Pronounced on   : 31.05.2024

                                                     CORAM:

                            THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN

                                               W.P.No.13642 of 2024
                                                       and
                                         W.M.P.Nos.14806 and 14807 of 2024

                   J.Rajkumar                                         ... Petitioner

                                                     vs.

                   1.The Authorisation Committee (Transplantation),
                     Rep. by Chairman,
                     Coimbatore Medical College & Research,
                     Kilpauk, Chennai – 600 010.

                   2.The State of Tamil Nadu,
                     Rep by its Principal Secretary,
                     Department of Health and Family Welfare,
                     Secretariat, Fort St.George,
                     Chennai – 600 009.

                   3.The Tahsildar,
                     Thiruvotriyur Taluk,
                     Thiruvotriyur,
                     Chennai – 600 019.

                   4.M/s.Muthu Hospital,
                     No.105, Pulianthope High Road,
                     Chennai – 600 010.                               ... Respondents


                   PRAYER: Writ Petition under Article 226 of the Constitution of India
                   praying to issue a Writ of Cerioraified Mandamus, calling for the records of
https://www.mhc.tn.gov.in/judis


                   1/10
                   the 1st respondent dated 10.05.2024 issued in Letter No.K.Dis.No.
                   40970/H&DH/4 of 2024 in rejecting the petitioner's application for
                   transplantation of Human Organ and quash the same and consequently
                   direct         the   1st   respondent        to    approve      the    petitioner's
                   application/grant/approval/NOC          to   the   petitioner   for   his   kidney
                   transplantation.


                             For Petitioner   : Mr.G.V.Sridharan

                             For Respondents : Mrs.M.Sneha,
                                                   Special Counsel for R1.
                                               Mr.K.Tippu Sulthan,
                                                   Govt. Advocate for R2.
                                              Mrs.R.L.Karthika,
                                                   Govt. Advocate for R3.


                                                      ORDER

The petitioner is working as an Electrical Assistant in Indian

Railways. He is aged about 30 years. He is suffering from chronic kidney

disease. He is under dialysis. He has been advised by his nephrologist to

undergo kidney transplant at the earliest. The petitioner's wife came

forward to donate her organ. But it did not materialise on account of

medical incompatibility. Offers made by other relatives also met the same

fate. Seeing the petitioner's condition, Mrs.Radhika, W/o.Kuppan offered

to donate her organ and she was found to be compatible. As she was not

related, prior approval from the Authorisation Committee was required. https://www.mhc.tn.gov.in/judis

2.Accordingly, application in Form – 11 was submitted by the

prospective donor and the petitioner. Their case is that the offer by

Mrs.Radhika is out of love and affection and there is no commercial

element in the transaction. However, the application was rejected.

Challenging the same, the present writ petition has been filed.

3.The learned counsel for the petitioner reiterated all the contentions

set out in the affidavit filed in support of the writ petition and called upon

this Court to grant relief as prayed for.

4.Per contra, the learned Government Advocate for the department

submitted that the impugned order does not deserve to be interfered with.

In the alternative, he submitted that the petitioner can very well file an

appeal as provided under Section 17 of the Transplantation of Human

Organs and Tissues Act, 1994.

5.I carefully considered the rival contentions and went through the

materials on record. Vide order dated 30.05.2024 in W.P.Nos.13918 of

2024 etc batch, I had laid down the parameters for considering Form 11

application when the applicants are not “near relatives”. The order dated https://www.mhc.tn.gov.in/judis

09.10.2023 made in W.P.No.27106 of 2023 (Dr.J.Kaja vs. The Authorisation

Committee (Transplantation), Rep. by its Chairmnan, Kilpauk, Chennai –

600 010) passed by Mr.Justice N.Seshasayee was not brought to my notice.

His Lordship has explained succinctly the ratio and rationale underlying the

decision of the Hon'ble Supreme Court reported in (2005) 11 SCC 122

(Kuldeep Singh v. State of Tamil Nadu). There are many takeaways from

the said judgment. The first is that transplants from non-near relative

donors are contemplated under Section 9(3) of the Transplantation of

Human Organs and Tissues Act, 1994 and Rules 14 and 19 of the

Transplantation of Human Organs and Tissues Rules, 2014 prescribe the

procedures and consequently, refusal by hospitals in the State of Tamil

Nadu to perform transplants concerning unrelated donors would be plainly

illegal. G.O.(Ms)No.175, dated 06.06.2008 which touches upon the

procedure of considering the applications has been extracted in toto. The

Hon'ble Judge expressed his belief that physicians and hospitals would

gain in confidence in dealing with the issue and that what is required is

legal education on the subject and expected the Government to take a lead

in the matter. Without being aware of the aforesaid order, I had also

rendered judgment on the same lines. I had held that the applicants cannot

be expected to prove the negative; the statement that the prospective donor

has come forward out of altruistic motive should not be doubted in the https://www.mhc.tn.gov.in/judis

absence of definite materials evidencing commercial dealing. I had further

held that when there is no material to show passing of consideration,

approval should be granted.

6.The Authorisation Committee sat on 10.05.2024 and the

deliberations pertained to liver transplantation as well as renal

transplantation. The table contains six columns under the following

headings, serial number, name of the hospital, name of the patient, name of

the donor, whether approved / rejected and if rejected, reason. It can be

seen that for granting approval, reasons are not assigned. All the five

applications submitted by Dr.Rela Institute and Medical Central, Chrompet,

Chennai have been approved. Likewise, the applications submitted by

Kauvery Hospitals and CMC, Vellore, Kovai Medical Centre & Hospital

etc have been approved. Of course, applications received from the

Government hospitals have also been approved. It is quite possible that the

patients admitted in Government hospitals have been referred by leading

professionals and are otherwise well do to and that they have chosen to get

the surgery done at the government hospitals but at the hands of the

surgeons of their choice. It is possible that such decision was taken for fast

tracking processing of their applications. I am happy that approvals were

given in large number of cases. The hospital where the petitioner wanted to https://www.mhc.tn.gov.in/judis

undergo transplantation does not appear to be a big name. Two applications

were submitted in the name of the said hospital. In one case, approval has

been withheld and in the petitioner's case, it has been rejected. If an

enterprising investigative journalist (let me add tongue-in-cheek or an

youtuber) undertakes a thorough probe of all the approvals granted sofar, I

am certain that lot of skeletons will tumble out of the cupboards of the

committees.

7.That is why, I call for a uniform liberal approach. When suffering

is common to all, the status of the hospital and the patient should be

immaterial. Let me visualize this way. “A” is a leading corporate hospital.

“B” is an ordinary hospital. Both are located in the same area. “A” hospital

charges Rs.10 Lakhs for a given surgery. “B” hospital charges Rs.4 Lakhs

for the same procedure. If the same surgeon will carry out the surgery, a

patient who cannot afford the services of the corporate hospital, would get

admitted in “B” hospital. This will irk the management of “A” hospital. If

approval is required from the department for a given procedure, “A”

hospital will see to it that while its applications are fast tracked and given

green signal, the applications of “B” hospital are not fast tracked and if

possible rejected. This is the way of capitalism. This is the way business

men behave. Competition is always cut-throat. All is fair not only in love https://www.mhc.tn.gov.in/judis

and war but also in business. And medicare is a huge business. The choice

of the letters “A” and “B” was incidental. “A” can be substituted by “K” or

“M” or “R” or anything!

8.In the case on hand, Form 11 application submitted by the

petitioner and the prospective donor was rejected by assigning the

following reason “photo evidence and statement are grossly contradictory”.

In the decision reported in 2008 MLJ (4) 1044 (S.Samson Vs. Authorisation

Committee for Implementation of Human Organ Transplantation), it was

held that opportunity of personal hearing must be given. There is a reason

for this. If an adverse order is passed, an element of disqualification is

attached to the donor. The rights of the patient are at stake. That is why, it

is necessary to comply with the principles of natural justice. If any doubt

crosses the minds of the members of the committee, the applicants must be

put on notice and given an opportunity to explain. In this case, the reason

assigned is cryptic. It does not shed any light. The petitioner was not given

any opportunity to explain the so-call contradiction noticed by the

committee. There has been a gross violation of principles of natural justice.

9.I have held vide order dated 30.05.2024 in W.P.Nos.13918 of 2024

etc batch that the statement made by the prospective donor that he / she is https://www.mhc.tn.gov.in/judis

coming forward to donate the organ out of altruism cannot be questioned

unless there is definite material to show passing of consideration. In this

case, the minutes do not indicate the existence of commercial dealings

between the parties.

10.The order impugned in this writ petition rejecting the petitioner's

application is set aside and the matter is remitted to the file of the first

respondent. The first respondent will re-consider the issue in the light of

the principles laid down vide order dated 30.05.2024 made in

W.P.Nos.13918 of 2024 etc batch. An appropriate order shall be passed

within a period of three weeks from the date of receipt of a copy of this

order.

11.This writ petition is allowed accordingly. No costs. Consequently,

connected miscellaneous petitions are closed.





                                                                            31.05.2024


                   Internet        : Yes/No
                   Index           : Yes/No
                   NCC             : Yes/No
                   ias
https://www.mhc.tn.gov.in/judis



                   To:

                   1.The Chairman,

The Authorisation Committee (Transplantation), Coimbatore Medical College & Research, Kilpauk, Chennai – 600 010.

2.The Principal Secretary Department of Health and Family Welfare, Secretariat, Fort St.George, Chennai – 600 009.

3.The Tahsildar, Thiruvotriyur Taluk, Thiruvotriyur, Chennai – 600 019.

https://www.mhc.tn.gov.in/judis

G.R.SWAMINATHAN, J.

ias

31.05.2024

https://www.mhc.tn.gov.in/judis

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter