IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1694 of 2009(O&M)
Date of decision: 22.10.2009
Smt. Santosh Gupta ......Petitioner(s)
Versus
Sh. Ashok Kumar Yadav, DPI,
Haryana ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. Anil Kshetarpal, Advocate for the petitioner.
Mr. Ashok Jindal, Additional Advocate General, Haryana.
Rakesh Kumar Garg, J.(Oral)
CM Nos.22269 & 22270-C of 2009
Applications are allowed subject to all just exceptions.
COCP No.1694 of 2009
The grievance of the petitioner before this Court is that the
respondent has failed to reimburse the bill of medical expenses of the
petitioner despite directions of this Court.
In response to the show cause notice issued by this Court,
reply by way of affidavit of Sh.A.K. Yadav, Commissioner & Director
General, School Education, Haryana, Chandigarh has been filed wherein it
has been submitted that the requisite payment as demanded by the
petitioner has been released to her along with interest. A copy of the
receipt issued by the petitioner has also been attached as Annexure R-1
wherein it has been stated that nothing is due on this account.
In view of the aforesaid reply, I am not inclined to proceed
further in this petition.
Rule discharged.
In case the receipt issued by the petitioner is found to be false,
she would be at liberty to move an application for revival of this petition.
October 22, 2009 (RAKESH KUMAR GARG) ps JUDGE