2021 INSC 0400                             NON­REPORTABLE      IN THE SUPREME COURT OF INDIA    CIVIL APPELLATE JURISDICTION     CIVIL APPEAL NO.7380 OF 2009    Dr. Harish Kumar Khurana                .…Appellant(s) Versus Joginder Singh & Ors.                     ….  Respondent(s) With CIVIL APPEAL NO.8118/2009 CIVIL APPEAL NO.6933/2009 J U D G M E N T A.S. Bopanna,J. 1. The   appellants   in   all   the   above   three   appeals   are assailing  the  order  dated  13.08.2009 passed by   the National Consumer   Disputes   Redressal   Commission,   New   Delhi (“NCDRC”   for   short)   in   Original   Petition   No.289/1997. Through   the   said   order,   the   NCDRC   has   held   the   appellants herein guilty of medical negligence and has directed payment Page 1 of 27 of   Rs.17,00,000/­   (Rupees   Seventeen   Lakhs   only)   with interest  at  the rate of  9 % per  annum  from  the date of filing the complaint till the date of payment. The appellant in Civil Appeal   No.7380/2009   is   the   doctor   who   administered anaesthesia   to   the   patient.   The   appellant   in   C.A. No.6933/2009   is   the   hospital   wherein   the   operation   was performed. The appeal bearing C.A. No.8118/2009 is filed by the   New   India   Assurance   Company   Limited   from   whom   the anaesthetist and the hospital had taken separate policy to the extent limited under the policy. 2. The brief factual matrix leading to the above case is as here   below.   The   patient   Smt.   Jasbeer   Kaur,   wife   of   the   first claimant and mother of claimants 2 and 3 before the NCDRC visited   the   appellant   hospital   on   08.10.1996   and   was diagnosed   with   kidney   stone   in   her   right   kidney.   She   was advised   to   undergo   surgery   by   the   treating   surgeon   Dr.   R.K. Majumdar.   The   patient   who   was   examined   as   an   outpatient had come back to the hospital only on 03.12.1996. On being examined   again   at   that   point,   it   was   noticed   that   the   right kidney   had   been   severely   damaged   and   the   left   kidney   was also diagnosed with a stone. In medical terms, the diagnosis Page 2 of 27 was referred as Hydronephrosis, Grade IV with renal stone in the   right   kidney   and   Hydronephrosis   of   Grade   II   in   the   left kidney.   As   advised   earlier,   the   patient   was   again   advised surgery.  3. Accordingly,   the   patient   admitted   herself   on 06.12.1996   and   she   was   declared   fit   for   surgery.   On 07.12.1996,   Dr.   H.K.   Khurana   informed   the   patient   as   also her  husband that  both  the  kidneys could not  be operated at the   same   time   due  to   the   severe   damage.  They   were   advised that as per the medical practice, the less affected kidney that is   the   left   kidney   would   be   operated   in   the   beginning   since complete removal of the right kidney cannot be ruled out. In such   eventuality,   the   left   kidney   if   rectified  would   be   able   to function.   The   appellants   contend   that   on   09.12.1996   an informed consent of high­risk surgery was obtained from the patient as well as her husband. The respondent No.1 and Dr. R.K. Majumdar were involved in performing the surgery of the left kidney, which was a successful operation. As per the say on behalf of the hospital and the doctors, the condition of the patient   improved  by   12.12.1996  due   to  which   the  possibility of the second surgery to the right kidney was considered. The Page 3 of 27 necessary tests conducted by the anaesthetist, the physician and   the   surgeon   resulted   in   clearing   the   patient   for   the second surgery.  4. The   second   surgery   was   prepared   to   be   conducted   on 16.12.1996   and   the   patient   was   taken   to   the   operation theatre   around   9:45   a.m.   The   appellant   in   C.A. No.7380/2009,   namely   Dr.   H.K.   Khurana   administered   the injections of Pentothal Sodium and Scolin as per the medical practice.   Subsequent   thereto,   an   endotracheal   tube   of   7.5 mm diameter was inserted in the trachea to give nitrous oxide and   oxygen.   The   appellants   contend   that   the   said   standard procedure   was   also   followed   during   the   first   surgery   but   on the present occasion the condition of the patient deteriorated, the blood pressure fell and pulse became feeble. The cardiac respiratory   arrest   was   noticed.   The   efforts   said   to   have   been made   by   the   doctors   including   the   physician   did   not   yield result,   though   the   patient   had   been   put   on   Boyle’s   machine and   necessary   oxygen   was   supplied   using   the   same.   In   the evening,   the   patient   is   stated   to   have   been   put   on   an automatic   ventilator   and   was   shifted   to   critical   care   unit. Despite the best efforts, the patient expired on 23.12.1996.  Page 4 of 27 5. The appellants contend that an issue arose with regard to   the  payment   of   the   balance   medical  bills.   When   the   same was demanded, since the respondent No.1 i.e the husband of the   deceased   was   a   union   leader   at   Whirlpool   India,   a demonstration   was   held   by   the   workers   at   the   hospital   on 06.02.1997   which   resulted   in   the   criminal   charges   in   a criminal   complaint   being   filed   against   the   appellant   hospital and also a magisterial enquiry was conducted. The appellant hospital   is   stated   to   have   filed   a   suit   for   recovery   of   the balance   of   the   medical   bills   due   in   C.S.   No.332/1997   on 13.08.1997   which   according   to   them   had   triggered   the criminal complaint and claim for compensation was made as a counter  blast. The criminal complaint is said to have been filed  in FIR  No.128 on  27.09.1997. The complaint  before the NCDRC   was   filed   thereafter   alleging   medical   negligence   and claiming   compensation   which   is   dated   06.12.1997.   The NCDRC   having   entertained   the   same   has   passed   the   order impugned herein. 6. The   allegation   against   the   appellant   doctor   and   the hospital   is   that   they   did   not   exercise   the   care   which   was Page 5 of 27 required in treating the patient. Though, the operation on the left   kidney   conducted   on   09.12.1996   was   successful,   it   is contended that the surgeon who had conducted the operation namely,   Dr.   Majumdar   had   recorded   in   the   case   sheet   that the   patient   has   poor   tolerance   to   anaesthesia.   It   was   the further grievance of the claimants before the NCDRC that the second   operation   within   the   short   duration   was   forced   upon the   patient   which   led   to   the   consequences.   Despite   the observation   of   the   surgeon   relating   to   the   poor   tolerance   to anaesthesia, appropriate care was not taken and the required medical   equipments   more   particularly   the   ventilator  was  not kept   available.   Further,   the   consent   of   the   patient   had   not been obtained for the second operation. It was contended that even   after   the   patient   suffered   a   cardiac   arrest   proper   care was not taken in having the presence of the cardiologist or a neurologist. The physician who attended the patient had also taken some time to  change and attend to  the patient. It was therefore   contended   that   the   said   negligence   on   the   part   of the doctors as well as the hospital had resulted in the death of the patient.  Page 6 of 27 7. The   appellants   herein,   who   were   the   respondents before   NCDRC   filed   their   version   denying   the   case   put   forth on   behalf   of   the   claimants.   It   was   contended   that   the   high risk involved in the second operation was made known to the patient and the cardiac arrest which occurred in the present case  is likely   to occur   in certain  cases  for   which  appropriate care had been taken by the doctors. The observation relating to poor tolerance to anaesthesia was explained as not being a major issue inasmuch as the earlier operation was successful and   was   not   eventful   though   anaesthesia   had   been administered in the same manner for the first surgery. 8. The   claimants   as   well   as   the   respondents   before   the NCDRC   had   filed   their   respective   affidavits   and   had   also exchanged interrogatories. No medical evidence was tendered on   behalf   of   claimants.   Based   on   the   same,   the   NCDRC arrived at its conclusion. 9. The   learned   counsel   for   the   appellants   in C.A.No.7380/2009   and   C.A.   No.6933/2009   made   detailed reference to the history of the patient and the patient’s sheet maintained   by   the   hospital.   In   that   regard   it   is   pointed   out Page 7 of 27 that on 13.12.1996 the doctor had recorded that the surgical recovery   which   related   to   the   first   operation   conducted   on 09.12.1996,   to   be   excellent.   On   14.12.1996,   the   observation recorded   also   indicated   that   the   patient   is   insisting   for surgery   of   the   other   side.   In   that   light,   also   keeping   in   view the requirement of the surgery to the right kidney which was damaged,   a   decision   was   to   be   taken   in   that   regard.   The informed   consent   was   obtained   from   the   husband   of   the patient   where   the   risk   factor   had   also   been   recorded.   It   is contended that every untoward incident cannot be considered as   medical   negligence.   The   learned   counsel   for   the   hospital also has referred to the documents and the facilities available in the hospital and the care taken by the doctors.  10. The   learned   counsel   for   the   respondent   No.1   would however   dispute   the   position   and   contend   that   the   entire aspect   has   been   taken   note   by   the   NCDRC.   It   is   contended that   the   observation   on   14.12.1996   that   the   patient   is insisting   for   surgery   of   the   other   side   is   an   insertion.   The learned counsel refers to the circumstances and the sequence of   events   that   unfolded   on   16.12.1996   to   contend   that immediately   on   the   anaesthesia   being   administered,   the Page 8 of 27 patient had suffered cardiac arrest and the hospital which did not possess a ventilator was negligent. The Boyle’s apparatus was   not   sufficient   and   the   anaesthetist   claiming   to   have manually   operated   the   same   for   such   long   time   cannot   be accepted as a correct statement. It is further  contended that the hospital did not possess public address system or paging service which resulted in the delay in securing the physician to attend and revive the patient.  11. In   the   background   of   the   rival   contentions,   the   fact that   a   second   operation   was   performed   on   16.12.1996   and the   patient   had   suffered   a   cardiac   arrest   after   she   was administered   anaesthesia   appears   to   be   the   undisputed position from the medical records as well as the statement of the  parties. Every  death  of a  patient  cannot  on  the  face  of it be   considered   as   death   due   to   medical   negligence   unless there   is   material   on   record   to   suggest   to   that   effect.   It   is necessary   that   the   hospital   and   the   doctors   are   required   to exercise   sufficient   care   in   treating   the   patient   in   all circumstance.   However,   in   unfortunate   cases   though   death may occur and if it is alleged to be due to medical negligence and   a   claim   in   that   regard   is   made,   it   is   necessary   that Page 9 of 27 sufficient   material   or   medical   evidence   should   be   available before   the   adjudicating   authority   to   arrive   at   a   conclusion. Insofar as the enunciation of the legal position on this aspect, the   learned   counsel   for   the   appellant   had   relied   on   the decision of the Hon’ble Supreme Court in   Jacob Mathew vs. State   of   Punjab   and   Anr.   (2005)   6   SCC   1   wherein   it   has been   held   that   the   true   test   for   establishing   negligence   in diagnosis or   treatment  on  the  part  of a  doctor  is  whether  he has   been   proved   to   be   guilty   of   such   failure   as   no   doctor   of ordinary skill would be guilty of, if acting with ordinary care. The   accident   during   the   course   of   medical   or   surgical treatment   has   a   wider   meaning.   Ordinarily   an   accident means   an   unintended   and   unforeseen   injurious   occurrence, something  that  does not occur  in the  usual  course of events or   that   could   not   be   reasonably   anticipated.   The   learned counsel   has   also   referred   to   the   decision   in   Martin F.D’Souza   vs.   Mohd.   Ishfaq   (2009)   3   SCC   1   wherein   it   is stated   that   simply   because   the   patient   has   not   favourably responded   to   a   treatment   given   by   doctor   or   a   surgery   has failed,   the   doctor   cannot   be   held   straight   away   liable   for Page 10 of 27 medical   negligence   by   applying   the   doctrine   of   Res   Ipsa Loquitor.  It is further observed therein that sometimes despite best efforts the treatment of a doctor fails and the same does not mean that the doctor or the surgeon must be held guilty of medical negligence unless there is some strong evidence to suggest that the doctor is negligent.  12. The   learned   counsel   for   the   respondents,   on   the   other hand,   referred   to   the   decision   in   V.   Kishan   Rao   vs.   Nikhil Super   Speciality  Hospital   and   Another   (2010)  5  SCC  513 to contend that the decision in the case of  Martin F.D’Souza (supra)  wherein general directions is given to secure  medical report   at   preliminary   stage   is   held   to   be   not   treated   as   a binding   precedent   and   those   directions   must   be   confined   to the   particular   facts   of   that   case.   It   is   held   that   in   a   case where negligence is evident, the principles of  res ipsa loquitur operates   and   the   complainant   does   not   have   to   prove anything  and in the said case it is held that in such event it is   for   the   respondent   to   prove   that   he   has   taken   care   and done   his   duties,   to   repel   the   charge   of   negligence.   Though such   conclusion   has   been   reached   on   the   general   direction, Page 11 of 27 we take note that in  V. Kishan Rao  (supra) the fact situation indicated   that   RW1   had   admitted   in   his   evidence   that   the patient   was   not   treated   for   malaria.   In   that   background,   it was   taken   into   consideration   that   the   patient   had   been treated  for  typhoid  though  the  test  in  that  regard was  found negative   and   the   test   for   malaria   was   positive.   The   said   fact situation   therefore   indicated   that   the   principle   of   res   ipsa loquitur   would apply. It would be apposite to note that in the very   decision   this   Court   has   expressed   the   view   that   before forming   an   opinion   that   expert   evidence   is   necessary,   the Fora under the Act must come to a conclusion that a case is complicated enough to require the opinion of an expert or the facts   of   the   case   are   such   that   it   cannot   be   resolved   by members   of   the   Fora   without   the   assistance   of   the   expert opinion.   It   is   held   that   no   mechanical   approach   can   be followed and each case has to be judged on its own facts.  13. In   S.K.   Jhunjhunwala   vs.   Dhanwanti   Kaur   and Another  (2019) 2 SCC 282 referred by the learned counsel for the   respondent,   the   negligence   alleged   was   of   suffering ailment as a result of improper performance of surgery. It was Page 12 of 27 held that there has to be direct nexus with these two factors to   sue   a   doctor   for   negligence.   In,   Nizam’s   Institute   of Medical   Sciences   vs.   Prasanth   S.   Dhananka   and   Others (2009)   6   SCC   1   relied   upon   by   the   learned   counsel   for   the respondent,   broad   principles   under   which   the   medical negligence as a tort have to be evaluated is taken note, as has been   laid   down   in   the   case   of   Jacob   Mathew   (supra).   The ultimate conclusion reached in the case of  Nizam’s Institute (supra)   relating   to   the   lack   of   care   and   caution   and   the negligence   on   the   part   of   the   attending   doctors   was   with reference to the medical report which was available on record which indicated the existence of tumour located at left upper chest   and   in   that   circumstance   the   presence   of   neuro surgeon   was   essential   and   the   said   procedure   not   being adopted, a case of negligence or indifference on the part of the attending doctors had been proved. 14. Having   noted   the  decisions   relied  upon   by   the   learned counsel for the parties, it is clear that in every case where the treatment   is   not   successful   or   the   patient   dies   during surgery, it cannot be automatically assumed that the medical Page 13 of 27 professional   was   negligent.   To   indicate   negligence   there should   be   material   available   on   record   or   else   appropriate medical   evidence   should   be   tendered.   The   negligence   alleged should be so glaring, in which event the principle of   res ipsa loquitur   could   be   made   applicable   and   not   based   on perception.   In   the   instant   case,   apart   from   the   allegations made   by   the   claimants   before   the   NCDRC   both   in   the complaint   and   in   the   affidavit   filed   in   the   proceedings,   there is no other medical evidence tendered by  the complainant to indicate   negligence   on   the   part   of   the   doctors   who,   on   their own   behalf   had   explained   their   position   relating   to   the medical   process   in   their   affidavit   to   explain   there   was   no negligence. The reference made is to the answers given by Dr. Khurana to the interrogatories raised by the complainant. In respect of the first operation, it was clarified that the patient did   not   have   any   side   effects/complications   during   the   first operation which was described as uneventful. On leaving the operation theatre, the patient was in the custody of surgeon. After   the   operation   he   had   not   been   called   for   any complication related to anaesthesia. Since he had written the anaesthesia   notes   in   the   register   during   the   first   operation, Page 14 of 27 he did not see reason to see the hospital record after the first operation.   With   regard   to   the   comment   of   the   surgeon   after the   first   operation   in   the   treatment   sheet   regarding   the patient   being   ‘poorly   tolerant   to   anaesthesia’,   he   has   replied that   the   said   observation   had   no   meaning   since   the   first operation   was   uneventful   and   was   successful.   There   was   no anaesthesia  related  complication  of any   kind. With regard to the   emergency   which   occurred   during   the   second   operation and   the   manner   in   which   he   had   alerted   the   hospital   and requisitioned   the   help   of   cardiologist,   he   has   answered   that the   full   operation   theatre   team   was   already   there   and   the cardiologist   was   summoned   by   one   of   the   members   of   the team   and   the   specific   details   could   not   be   answered   by   him since   the   entire   team   was   busy   in   attempting   to   save   the patient.  15. The   NCDRC   having   noted   the   reply   has   arrived   at   the conclusion   that   since   there   was   a   note   that   the   patient   had poor   tolerance   to   anaesthesia,   he   had   disregarded   the observation   without   holding   any   discussion   with   any   other anaesthesiologist   and   other   specialist.   Insofar   as   the   facility of   the   paging   system   the   NCDRC   had   taken   note   that   the Page 15 of 27 magisterial enquiry has come to a conclusion that there is no paging   system.   The   conclusion   reached   by   the   NCDRC   on first aspect appears to be an assumption without the backing of   medical   evidence.   The   anaesthetist   Dr.   Khurana   has claimed   to   be   experienced   in   the   field   and   in   the   contention put forth before the NCDRC has claimed to have successfully administered   anaesthesia   to   more   than   25,000   patients   in elective as well as emergency surgical procedures. Even if the same is accepted to be a tall claim, the fact remains that he had   sufficient   experience   of   administering   anaesthesia. However,   the   question   was   as   to   whether   he   was   negligent. That aspect of the matter as to whether in the background of the  medical  records,  the  manner   in  which   he  had  proceeded to   administer   the   anaesthesia   amounted   to   negligence   could have   been   determined   only   if   there   was   medical   evidence   on record.   In   the   instant   case   it   is   not   a   situation   that   the diagnosis   was   wrong.   The   fact   of   both   the   kidneys   requiring to   be   operated   is   the   admitted   position.   The   two   aspects which   are   the   foundation   for   allegation   of   negligence   is   that no   care   was   taken   despite   the   observation   of   the   surgeon after   the   first   surgery   that   the   patient   is   poorly   tolerant   to Page 16 of 27 anaesthesia. The second aspect is as to whether the patient’s life   was   exposed   to   risk   by   advising   and   preparing   for   the second   operation   without   sufficient   gap   after   the   first operation.   Any   of   the   shortcoming   relating   to   infrastructure as   mentioned   in   the   report   of   the   magisterial   enquiry   will become   material   only   if   the   medical   evidence   is   to   the   effect that   the  said two  aspects were  not  the  normal  situation  and that   undertaking   operation   in   such   situation   with   reference to   the   medical   condition   of   the   patient   was   a   high­risk procedure, the backup that ought to have been ensured and whether   the   medical   equipments   that   were   available   at   that point   in   time   were   sufficient.   Without   reference   to   the evidence,   mere   assumption   would   not   be   sufficient   is   the legal   position   laid   down   in   the   decisions   referred   above. Principle   of   res   ipsa   loquitur   is   invoked   only   in   cases   the negligence is so obvious.  16. The   next   aspect   on   which   the   NCDRC   has   found   fault with the appellants is regarding the consent being taken only of   her   husband   for   the   second   surgery.   Though   the   NCDRC has   referred   to   an   earlier   decision   rendered   by   the Commission   on   this   aspect,   what   is   necessary   to   be   taken Page 17 of 27 note  is   that   in   the  instant  facts   the   first   operation   had  been performed   on   09.12.1996   during   which   time   an   informed consent   was   taken   from   the   patient   as   also   from   her husband. During the second operation the patient was in the process   of   recovery   from   the   first   operation   and   the requirement   of   second   surgery   was   informed   to   her.   In   that circumstance   the   informed   consent   was   obtained   from   the husband. The noting in the document at Annexure RA­3 also indicates that he has noted that he has been informed about the high risk of his patient in detail and his consent is given. Though   it   was   contended   before   the   NCDRC   that   there   was an   interpolation   in   the   patient’s   sheet   on   14.12.2016,   the informed   consent   form   indicates   that   it   has   been   written   in hand   and   signed   by   the   patients’   husband   i.e.,   the   first complainant   before   NCDRC   and   consent   was   given   and   the patient  was  also  kept  in  the  loop.  The  complainant   who  was throughout   with   the   patient   and   who   had   given   his   consent did not make any other contrary noting therein so as to hold the   non­taking   of   the   consent   from   the   patient   against   the appellants herein.  Page 18 of 27 17. On   the   aspect   relating   to   the   noting   regarding   poor tolerance to anaesthesia though the NCDRC has reached the conclusion   that   he   had   not   taken   care   of   such   observation, the   very   fact   that   the   NCDRC   had   noted   that   Dr.   Khurana was   the   anaesthetist   during   the   first   surgery   could   not   have been held against him since in the said circumstance he was aware   about   the   details   of   the   patient   to   whom   he   had administered   anaesthesia   for   the   first   surgery.   When   it   is shown   that   the   earlier   operation   was   uneventful,   in   the absence   of   any   medical   evidence   brought   on   record   to   the contrary   regarding   the   failure   on   the   part   of   Dr.   Khurana   in taking   any   steps   while   administering   anaesthesia   for   the second   operation,   the   observation   of   poor   tolerance   in   the case sheet by itself cannot be assumed as negligence. It is no doubt   unfortunate   that   the   patient   had   suffered   cardiac arrest.   The   procedure   which   was   required   to   be   followed thereafter has been followed as per the evidence put forth by the   appellant   and   the   consequences   has   been   explained   by them.   To   arrive   at   the   conclusion   that   there   was   negligence, the medical evidence to point out negligence in administering anaesthesia   even   in   that   situation   was   required   to   be Page 19 of 27 tendered since the adjudicating authority is not an expert in the field of medicine to record an independent opinion.  18. The   NCDRC   has   placed   much   reliance   on   the   enquiry report which cannot be treated as contra medical evidence as compared   to   the   evidence   tendered   by   the   appellants.   The observation   contained   in   the   judgment   of   the   criminal   case decided   on   27.11.2006,   which   has   been   referred   to   by   the NCDRC to form its opinion that the said observation amounts to a situation that there was some serious medical negligence is   not   the   correct   position.   The   conclusion   is   not   that   there was negligence but keeping in view the standard of proof that is required in a criminal trial to establish gross negligence, an alternate statement was made by the Court stating that even if there is some negligence the same cannot be considered as gross   negligence.   Such   observation   was   not   a   finding recorded   that   there   was   negligence.   So   far   as   the   reliance placed   on   an   enquiry   that   was   conducted   by   the   District Magistrate,   the   same   cannot   be   considered   as   medical evidence to  hold negligence on  the part of the doctors or  the hospital  in   the  matter  of  conducting  the  second  surgery  and the   condition   of   the   patient   in   the   particular   facts   of   this Page 20 of 27 case.   Though,   the   civil   surgeon   was   a   member   of   the   two­ member committee which conducted the enquiry and certain adverse   observations   were   made   therein,   the   conclusion therein   is   not   after   assessing   evidence   and   providing opportunity to controvert the same. Based on the statements that have been recorded and the material perused, an opinion has been expressed which cannot  be the basis to arrive at a conclusion   in   an   independent   judicial   proceeding   where   the parties   had   the   opportunity   of   tendering   evidence.   In   such proceeding   before   the   NCDRC   the   appellants   have   tendered their   evidence   in   the   nature   of   affidavit   and   if   the   same   is insufficient the cause would fail. The  observations  contained in   the   order   of   NCDRC   is   in   the   nature   of   accepting   every allegation  made  by  the  claimant  regarding   the  sequence  and delay   in   the   doctors   attending   to   rectify   the   situation   as   the only   version   and   has   not   been   weighed   with   the   version   put forth by the doctors. 19. On   the   principle   of   res   ipsa   loquitur,   the   NCDRC   has taken note of an earlier case wherein the conclusion reached was taken note in a circumstance where the anaesthesia had killed the patient on the operating table. In the instant facts, Page 21 of 27 the   patient   had   undergone   the   same   process   of   being administered   anaesthesia   for   the   first   operation   and   the operation   had   been   performed   successfully   and   the   entire process   was   said   to   be   uneventful.   Though   in   the   second operation,   the   patient   had   suffered   a   cardiac   arrest,   the subsequent processes with the help of the Boyle’s apparatus had been conducted and the patient had also been moved to the   CCU   whereafter   the   subsequent   efforts   had   failed.   The patient   had   breathed   her   last   after   few   days.   As   already noted,   there   was   no   contrary   medical   evidence   placed   on record   to   establish   that   the   situation   had   arisen   due   to   the medical negligence on the part of the doctors.  20. The very questions raised by the NCDRC at issue Nos.2 to 7 would indicate that in the present fact situation the first operation performed by the same team of doctors in the same hospital   was   successful   and   the   unfortunate   incident occurred   when   the   second   operation   was   scheduled.   Hence what   was   required   to   be   determined   was   whether   medically, the   second   operation   could   have   been   conducted   or   not   in that   situation   and   whether   the   medical   condition   of   the patient   in   the   present   case   permitted   the   same.   The   issues Page 22 of 27 raised   by   framing   the   other   questions   would   have   arisen depending   only   on   the   analysis   of   the   medical   evidence   on those issues at 2 to 7 more particularly issues 2 and 3. 21. In   addition   to   what   has   been   noted   above,   in   the context of the issues which had been raised for consideration, the   verbatim   conclusion   reached   by   the   NCDRC   would   be relevant   to   be   noted.     The   issues   No.   2   and   3   which   were raised for  consideration are the crucial  issues which  entirely was   on   the   medical   parlance   of   the   case.     The   said   issues were   to   the   effect   as   to   whether   the   second   surgery   should have been undertaken since it was recorded that the patient has poor tolerance to anaesthesia and whether the surgery of the second kidney should have been taken within eight days from   the   first   surgery   though   it   was   not   an   emergency.     As noted,   the   appellants   being   doctors   had   tendered   their affidavits indicating that as per the medical practice the same was   permissible.     On   behalf   of   the   claimants   no   medical evidence   was   tendered.     Though   from   the   available   records the   NCDRC   could   have   formed   its   opinion   with   reference   to medical evidence if any, the nature of the conclusion recorded is necessary to be noted. Page 23 of 27 “We   are   surprised   to   note   that   the   treating   doctor   after recording   that   the   patient   had   poor   tolerance   to anaesthesia   has   tried   to   defend   his   action   by   stating that poor tolerance to anaesthesia means nothing.” “However,   we   cannot   be   oblivious   of   the   fact   that   Dr. Khurana   was   the   Anaesthesiologist   during   the   first surgery also and he was fully aware of the conditions of the patient. In reply to the interrogatories, he has clearly admitted   that   he   has   gone   through   the   notings   of   Dr. Mazumdar   wherein   he   has   said   the   patient   has   poor tolerance to anaesthesia. We are stunned to note that he has stated in the reply to interrogatories that in medical parlance poor tolerance to anaesthesia means nothing'.” “It is common knowledge that a person can survive with one kidney, just as a person can survive with one lung. There   are   cases   where   a   patient   suffers   from   failure   of both   the   kidneys   and   nephrectomy   is   performed   to replace   one   of   the   damaged   kidneys   by   a   kidney   of   a donor after proper test and verification. Therefore, there was no hurry to perform the second surgery.” The extracted portion would indicate that the opinion as expressed   by   the   NCDRC   is   not   on   analysis   or   based   on medical   opinion   but   their   perception   of   the   situation   to arrive   at   a   conclusion.     Having   expressed   their   personal opinion,  they  have  in  that  context  referred to  the principles declared   regarding   Bolam   test   and   have   arrived   at   the conclusion   that   the   second   surgery   should   not   have   been taken   up   in   such   a   hurry   and   in   that   context   that   the appellants  have failed to clear  the  Bolam  test and  therefore Page 24 of 27 they   are   negligent   in   performing   of   their   duties.     The conclusion   reached   to   that   effect   is   purely   on   applying   the legal principles, without having any contra medical evidence on   record   despite   the   NCDRC   itself   observing   that   the surgeon   was   a   qualified   and   experienced   doctor   and   also that   the   anaesthetist   had   administered   anaesthesia   to 25,000   patients   and   are   not   ordinary   but   experienced doctors.   22. On   the   aspect   relating   to   the   observation   of   poor tolerance   to   anaesthesia   and   the   period   of   performing   the second   operation   from   the   time   of   first   operation   was conducted it was a highly technical medical issue which was also   dependant   on   the   condition   of   the   patient   in   a particular   case   which   required   opinion   of   an   expert   in   the field.     There   was   no   medical   evidence   based   on   which conclusion   was   reached   with   regard   to   the   medical negligence.   The   consequential   issues   with   regard   to   the preparation   that   was   required   and   the   same   not   being   in place including of having a cardiologist in attendance are all issues   which   was   dependant   on   the   aspect   noted   above   on issues No.2 and 3.   The observations of the NCDRC in their Page 25 of 27 opinion appears to be that the second operation ought not to have been conducted and such conclusion in fact had led to the other issues also being answered against the appellants which is not backed by expert opinion. 23. In the above circumstance when there was no medical evidence available before the NCDRC on the crucial medical aspect   which   required   such   opinion,   the   mere   reliance placed   on   the   magisterial   enquiry   would   not   be   sufficient. Though the opinion of the civil surgeon who was a member of the committee is contained in the report, the same cannot be taken as conclusive since such  report does not  have the statutory   flavour   nor   was   the   civil   surgeon   who   had tendered   his   opinion   available   for   cross­examination   or seeking   answers   by   way   of   interrogatories   on   the   medical aspects.   Therefore, if all these aspects are kept in view, the correctness   or   otherwise   of   the   line   of   treatment   and   the decision   to   conduct   the   operation   and   the   method   followed were all required to be considered in the background of the medical   evidence   in   the   particular   facts   of   this   case.   As indicated, the mere legal principles and the general standard of   assessment   was   not   sufficient   in   a   matter   of   the   present Page 26 of 27 nature when  the  very  same  patient   in  the  same set  up  had undergone   a   successful   operation   conducted   by   the   same team   of   doctors.   Hence,   the   conclusion   as   reached   by   the NCDRC is not sustainable.   24. For   the   aforesaid  reasons,  the   order   dated   13.08.2009 passed in O.P. No.289 of 1997 is set aside.  The appeals are accordingly allowed.  There shall be no order as to costs. 25. Pending application, if any, shall stand disposed of. .………………….…J. (HEMANT GUPTA)                                                      ……………………J.                                                  (A.S. BOPANNA) New Delhi, September 07, 2021  Page 27 of 27