IN THE PUNJAB AND HARYANA HIGH COURT
AT CHANDIGARH
CWP No.19642 of 2008
Date of decision: February 3, 2009
Shiv Kumar Bahl ... Petitioner
Versus
State of Haryana & another ... Respondents
CORAM : HON'BLE MR. JUSTICE AJAY TEWARI
Present : Mr. Deepak Balyan, Advocate
for the petitioner.
Mr. Harish Rathee, Sr. DAG, Haryana.
***
1. Whether Reporters of Local Newspapers may be allowed to see
the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
AJAY TEWARI, J.(Oral)
This writ petition has been filed challenging the action of
the respondent for deducting an amount of Rs.71,311/- from the
medical reimbursement of the petitioner.
In reply, learned counsel for the respondents states that
the petitioner has submitted a bill of Rs.1,72,991/- on account of
having receiving treatment at Sir Ganga Ram Hospital at New Delhi.
It has further been stated that as per instructions the charges at
AIIMS/PGI rates + 75% of the balance cost of treatment has been
reimbursed to the petitioner. No replication has been filed by the
learned counsel for the petitioner controverting the same.
I find that the action of the respondent is valid and in
consonance with the instructions of the policy of the government.
Consequently, this writ petition is dismissed. No costs.
February 03, 2009 (AJAY TEWARI) sonia JUDGE