Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 17] [Entire Act]

State of Chattisgarh - Subsection

Section 17(2) in Chhattisgarh State Upcharyagriha Tatha Rogopchar Sambandhi Sthapanaye Anugyapan Niyam, 2013

(2)Every Clinical Establishment shall ensure following rights of the patient and his/her attendant:
(a)Right to dignity and privacy during examination, procedures and treatment.
(b)Right to get informed consent before anaesthesia, blood and blood product transfusions and invasive/high risk procedures/ treatment, risks, benefit, alternatives if any and as to who shall perform the requisite procedure. Informed consent includes information in a language and in manner that the patient can understand; can take risks and benefits; alternatives available and requisite procedures to be performed accordingly;
(c)Right of a female patient to have proper privacy during examination. In case of examination by a male doctor, a female attendant must be present;
(d)Rights to confidentiality of reports. Such reports and information not to be disclosed to anyone other than the patient or person authorized by the patient.
(e)Right of a person suffering from HIV to receive care without any discrimination. Not having a Voluntary Testing and Counselling Centre cannot be a ground to refuse care. For management of patients who are HIV positive, the nursing home should follow guidelines circulated by NACO (National AIDS Control Organization) from time to time.
(f)Right to dignity in case of death or withholding of the body by the hospital;
(g)Right to referral/transfer to any other facility that the patient or his/her attendant may want/wish.
(h)Right to be asked for a prior consent before being examined by students/ interns for training.