Punjab-Haryana High Court
Ramesh Lal vs The State Of Punjab & Others on 18 March, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP NO.18454 of 2008
DATE OF DECISION: 18.3.2009
Ramesh Lal ...Petitioner
VERSUS
The State of Punjab & Others ...Respondents
CORAM
HON'BLE MR.JUSTICE PERMOD KOHLI
PRESENT: Mr.Namit Kumar, Advocate for the petitioner
Mr.BS Chahal, DAG, Punjab
Permod Kohli, J. (Oral)
The matter relates to reimbursement of the medical bill of the
petitioner. Mr. Chahal, on instructions from Sh.Shashi Garg, Law Officer,
Department of Education has made a statement that budget stands allocated
and all pending payments shall be made before 31.3.2009.
In view of the above statement, this petition is disposed of with a
direction to the respondents to release all pending claim of the petitioner
before 31.3.2009.
(PERMOD KOHLI)
JUDGE
18.3.2009
MFK