Gujarat High Court Case Information System
Print
SCR.A/877/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 877 of 2011
=========================================================
LALSING
BHAVANSINH VAGHELA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
BY
COMPLAINT BOX for
Applicant(s) : 1,
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 04/05/2011
ORAL
ORDER
Heard
learned APP Mr.L.R.Pujari for the State.
The
petitioner – convict prisoner has filed this application with a
prayer that some direction be given to the jail authority for
providing sufficient medical treatment of his ailment.
Learned
APP Mr.L.R.Pujari has produced xerox copy of the medical report of
the petitioner – convict prisoner issued by Dr.S.K.Kotwal, Medical
Officer, Central Jail Dispensary, Ahmedabad dated 30.4.2011. The same
is ordered to be taken on record.
As
per this report the petitioner-convict prisoner was diagnosed on
23.11.2005 after investigations like scrotal doppler and USG of
Rt.inguinal region. Since then he was treated by Dr.P.N.Kanthariya
(MS, H.O.U., Civil Hospital, Ahmedabad) and was operated on 17.7.2006
for Rt.vericocele. Ligation and excision of dilated veins of
Rt.vericocele was done under spinal anesthesia and stitch removal was
done on 24.7.2006. His post operative follow up was done on 2.2.2007,
13.4.2007 and 6.6.2008 by Dr.P.N.Kanthariya and according to
Dr.P.N.Kanthariya on 6.6.2008 the findings were scar healthy,
external genetalia – normal, no cough impulse in both region
inguinal and was treated accordingly with medicines for three days.
His USG scrotum was done on 22.1.2010 and report was NAD. On
27.4.2011 he was examined by General Surgeon of Central Jail for his
complaint pain at groin and his findings were NAD and inguinal scar
(post operative) is present.
The
Medical Officer is also present before this Court. He stated before
this Court that necessary medical treatment is also provided to
convict prisoner and as and when if it is required then proper
treatment is always given by the jail authority to the petitioner –
convict prisoner. In view of the same, the application is dismissed.
(
M.D. SHAH, J. )
syed/
Top