Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashok Kumar vs The State N.C.T Of Delhi
2024 Latest Caselaw 2607 Del

Citation : 2024 Latest Caselaw 2607 Del
Judgement Date : 1 April, 2024

Delhi High Court

Ashok Kumar vs The State N.C.T Of Delhi on 1 April, 2024

Author: Swarana Kanta Sharma

Bench: Swarana Kanta Sharma

                          $~
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                          Reserved on: 21.03.2024
                                                                       Pronounced on: 01.04.2024
                          +      BAIL APPLN. 1023/2024
                                 ASHOK KUMAR                                        ..... Petitioner
                                                    Through:       Mr. Mukesh Kalia, Advocate.

                                                    versus

                                 THE STATE N.C.T OF DELHI                         ..... Respondent
                                                    Through:       Mr. Manoj Pant, APP for State
                                                                   with SI Pardeep Kumar, P.S.
                                                                   Rajouri Garden.

                          CORAM:
                          HON'BLE MS. JUSTICE SWARANA KANTA SHARMA
                                                    JUDGMENT

SWARANA KANTA SHARMA, J CRL.M.A. 8975/2024 (exemption)

1. Allowed, subject to all just exceptions.

2. Application stands disposed of.

3. The instant application under Section 439 and 482 of Code of Criminal Procedure, 1973 ('Cr.P.C.') has been filed on behalf of applicant seeking grant of interim bail for a period of two months in case FIR bearing No.1525/2014, registered at Police Station Rajouri Garden, Delhi for the offences punishable under Sections 326A/392 of Indian Penal Code, 1860 ('IPC').

4. Briefly stated, facts of the present case are that the complainant was attacked near Chawla Jewellers in the main market of Rajouri Garden, Delhi on 23.12.4 while traveling to ESI Hospital in Basai Dardapur, Delhi, where the complainant used to work as a Senior Resident Doctor. It was alleged by the complainant that two unidentified persons on a motorcycle had approached him from behind, and had snatched his bag, which was placed on her scooty. It was further alleged by the complainant that one of the persons threw a chemical-like substance on her face, causing burns on my right eye, face, and right hand. The complainant had immediately raised an alarm, but the accused persons had fled from the spot. On the basis of the statement of victim, inspection of the spot and MLC of the victim, the present FIR was registered under Sections 394/326A/34 of IPC. During the course of investigation, the present applicant/accused who is allegedly the main conspirator in the present case was arrested on 25.12.2014. The present applicant/applicant is before this Court seeking interim bail on medical ground.

5. Learned counsel for applicant argues that the accused was arrested in the present case on 25.12.2014 and has been released on interim bail on multiple occasions and that he has never misused the liberty of bail so granted. It is further argued that the applicant herein is suffering from a serious disease of hernia and is also suffering from unbearable pain of abdomen and abdominal bleeding. It is also stated that the present medical situation of the applicant is alarming and he is being taken to Deen Dayal Upadhyay Hospital, Hari Nagar, Delhi where the medical treatment is not satisfactory. It is argued that the

accused wants to be treated at a private hospital at his own expenses and for the said purpose, he be granted bail. It is also stated that eye witnesses as well as the complainant have already been examined. Therefore, there is no likelihood of the petitioner interfering with the evidence.

6. Learned APP for the State, on the other hand, argues that the allegations against the present applicant/accused are serious and grave in nature. It is argued that the required medical facility is available in Deen Dayal Upadhyay Hospital, Hari Nagar, Delhi which is a jail referred hospital, and accused/applicant has been getting treated in the said hospital. Thus, the present bail application which has preferred on medical grounds be dismissed.

7. This Court has heard arguments addressed by learned counsel for the applicant and learned APP for the State and has perused the material on record.

8. The allegations against the present applicant/accused are that he was the main conspirator who had planned to throw acid on the victim, who had rejected the love proposal of the present applicant/ accused. The complainant was a Senior Resident Doctor who was attacked by two unidentified individuals on a motorcycle, who first snatched her bag and then threw a chemical-like substance on her face, resulting in burns on her right eye, face, and right hand.

9. At this, the applicant/accused is before this Court seeking interim bail for a period of two months on medical ground, as he is suffering from hernia, and is not getting satisfactory treatment at the Deen Dayal Upadhyay Hospital, Hari Nagar, Delhi, where he is currently

undergoing medical treatment.

10. A perusal of the medical history of the applicant/accused reveals that the present applicant/accused is suffering from small umbilical hernia for which surgery is advised by his treating doctor at Deen Dayal Upadhyay Hospital, Hari Nagar, Delhi. This Court has also perused the medical status report filed on record before the learned Sessions Court which reveals that the required medical facility is available at Deen Dayal Upadhyay Hospital, and the surgery which has been advised to the applicant/accused can be done at the said hospital. It has further been stated in the medical status report that the Hernia surgery which has been advised to the present applicant/accused can usually be done routinely unless it becomes removeable when emergency surgery may be needed, and it usually takes seven days post the surgery for the stitched to be removed.

11. The petitioner himself states in the petition that he has been undergoing medical treatment for his disease of hernia, at DDU Hospital, Hari Nagar, which is a jail referral hospital. It is the case of the petitioner that the treatment he is receiving at DDU Hospital is not satisfactory, and he wishes to be admitted to a private hospital for his treatment.

12. This Court observes that Government hospitals like DDU Hospital are mandated to provide comprehensive medical care, including specialized services, to patients, including those in custody. These facilities are equipped with the necessary infrastructure, medical equipment, and expertise to address a wide range of health issues effectively. Therefore, the mere preference of an accused for a private

hospital over a government facility cannot serve as grounds for granting bail.

13. This Court also notes that it is undeniable that every prisoner, regardless of being an undertrial or a convict, is entitled to receive sufficient and appropriate healthcare. In this regard, this Court deems it fit to refer to the Jail referral Policy,which reads as under:

14. Thus, according to the aforesaid rules, DDU Hospital or Baba Saheb Ambedkar Hospital represents the first layer of Jail referral

Hospitals, which may be referred by the Senior Medical Officer of dispensary of the respective jail. As per the policy, the second layer of hospitals which may be referred on written recommendations of DDU Hospital or Baba Saheb Ambedkar Hospital are G.B. Pant Hospital, Lok Nayak Jai Prakash Narayan Hospita, Maulana Azad Institute of Dental Sciences, Guru Nanak Eye Centre, and Safdarjung Hospital. The third referral Hospital, according to the rules is All India Institute of Medical Sciences, that may be referred by the Second referral hospitals.

15. In the present case, the applicant/accused has been receiving treatment from DDU Hospital, which is first jail referral hospital. In view of the facts of the case and the medical documents placed on record, this Court is of the opinion that the present applicant/accused be admitted to G.B. Pant Hospital, Delhi which is a part of second jail referral hospital for a period of two (02) weeks, while being in custody, on following terms and conditions:

a) The applicant be admitted at G.B. Pant Hospital, Delhi, for a period of two (02) weeks. However, the applicant shall continue to be in the custody of Jail Superintendent concerned, and the Jail Superintendent shall ensure that appropriate and adequate security is provided/deputed in the Hospital since the accused will continue to remain in judicial custody though under treatment in the Hospital.

b) The Jail Superintendent concerned shall make arrangements to shift the applicant in an ambulance to the said Hospital.

c) It is also ordered that the entire expenses of medical treatment, hospitalisation, security, and other incidental expenses incurred on the treatment shall be borne by the applicant.

d) The applicant shall not be allowed to use any mobile phone/telephone.

e) The learned counsel for the applicant will be allowed legal interview with the applicant, as per jail manual and rules.

16. Thus, the present application is disposed of in above terms.

17. It is also clarified that nothing expressed hereinabove shall tantamount to expression of opinion on the merits of the case.

18. The order be uploaded on the website forthwith.

SWARANA KANTA SHARMA, J APRIL 1, 2024/hs

 
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 : MAIMS

 
 
Latestlaws Newsletter