Gujarat High Court High Court

Dhanabhai vs State on 16 March, 2011

Gujarat High Court
Dhanabhai vs State on 16 March, 2011
Author: A.L.Dave,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3396/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3396 of 2011
 

In


 

CRIMINAL
APPEAL No. 242 of 2006
 

 
=========================================================

 

DHANABHAI
RUPABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR DC SEJPAL, ADDL.PUBLIC PROSECUTOR for
Respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 16/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
applicant-convict seeks temporary bail for his own treatment. The
applicant is suffering from palpitation with chest pain. He was
treated by SSG Hospital and then diagnosed to be having
supraventricular tachycardia. He was then referred to U.N.Mehta
Institute of Cardiology at Civil Hospital, Ahmedabad, for
eletrophysiological study, which he refused to undergo. He is also
reported to be a chronic smoker and irregular in taking medicines.

2. The
applicant is a convict undergoing imprisonment for life. He has been
sent to an acclaimed Institute for treatment and if he refuses, he
cannot insist for treatment by a private doctor and a convict cannot
enjoy such unfettered right of being treated by a private doctor of
his choice. This view was taken by this Court in Amrutlal
Bholidas Patel vs. State of Gujarat,
2000(3) GLR 2460 and the
view was confirmed by the Apex Court. Under the circumstances, we
reject this application.

[A.L.Dave,J.]

[R.M.Chhaya,J.]

(patel)

   

Top