CWP No.9583 of 2008 1
IN THE HIGH COURT FOR THE STATES OF PUNJAB &
HARYANA AT CHANDIGARH.
CWP No.9583 of 2008
Date of decision: 23.10.2008
Sarla Mohindra ..Petitioner
Versus
State of Punjab & others ...Respondents
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA
HON’BLE MR. JUSTICE RAJAN GUPTA
Present: Mr. Amit Jaiswal, Advocate, for the petitioner.
Mr. Yatinder Sharma, DAG, Punjab.
Ashutosh Mohunta, J. (oral)
The petitioner has prayed for direction to the respondents to
reimburse the medical expenses incurred by the petitioner on the
treatment of her husband.
Learned counsel for the petitioner submits that the medical
bills, which are submitted by the petitioner, have been duly sanctioned
by the respondents as is clear from Annexure P-3. He has referred to the
sanction order, operative part of which is reproduced as under:-
“Ex-post facto sanction of the Director Health and Family
Welfare, Punjab, Chandigarh is hereby accorded for taking
treatment by Mr. S.K. Dosaj H/o Smt. Sarla Mahindra for
the period from 16.01.2005 to 20.01.2005, 31.01.2005 to
10.02.2005 from Escort Heart Institute, New Delhi to the
tune of Rs.18,348 + 1,10,682= 1,29,030/- (Rs. One Lac
CWP No.9583 of 2008 2Twenty Nine Thousand Thirty Only) at AIIMS, New Delhi/
Govt. rates.”
Learned counsel submits that the petitioner accepts the
amount of Rs.1,29,030/- as sanctioned by the respondents and the
amount be released to her expeditiously.
Learned counsel for the respondents does not dispute the
sanctioning of the medical reimbursement claim of the petitioner.
In view of the above, we dispose of this writ petition with a
direction to respondents No.1 & 2 to release the sanctioned amount of
Rs.1,29,030/- to the petitioner within three months from the date of
receipt of certified copy of this order.
(ASHUTOSH MOHUNTA)
JUDGE
(RAJAN GUPTA)
JUDGE
October 23, 2008
‘rajpal’