High Court Punjab-Haryana High Court

Harmesh Chandar vs State Of Punjab & Others on 29 April, 2009

Punjab-Haryana High Court
Harmesh Chandar vs State Of Punjab & Others on 29 April, 2009
             IN THE HIGH COURT OF PUNJAB & HARYANA AT
                           CHANDIGARH


                                              CWP. No. 6410 of 2009
                                              Date of Decision: 29.4.2009.

Harmesh Chandar                                            --Petitioner

                           Versus

State of Punjab & others                                   --Respondents


CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.

Present:-    Mr. S.K. Rattan, Advocate for the petitioner.

             ***

PERMOD KOHLI.J (ORAL)

Notice of motion.

Ms. Charu Tuli, Sr. DAG, Punjab has been asked to accept

notice on behalf of respondents-State.

With the consent of learned counsel for the parties, this petition

is disposed of at the motion stage itself.

The petitioner is working as Workshop Attendant with

respondent no.4. He suffered from acute Necrotizing Pancreatitis with

Pseudocyst with obstructive Jaundic and remained admitted in PGI

Chandigarh w.e.f. 11.4.2008 to 7.6.2008. The petitioner submitted the bills

for medical treatment but the amount has not been disbursed till date.

Petitioner has also made a representation dated 12.2.2009 (Annexure P-2)

but no decision has been taken thereon till date. The petitioner has

accordingly approached this Court seeking a direction for reimbursement of

the medical bills.

Learned counsel for the petitioner submits that the petitioner

will be satisfied, if, respondents are directed to take decision on the
CWP. No. 6410 of 2009 -2-

representation of the petitioner.

In view of the above, this petition is disposed of with a

direction to the respondents to take decision on the representation of the

petitioner and if there is no legal impediment for reimbursement of the

medical claim, the admissible amount may be released within a period of

two months from the date certified copy of this order is served upon the

competent authority. However, in the event the claim of the petitioner is to

be rejected on any valid ground, the same shall be by a reasoned and

speaking order.

(PERMOD KOHLI)
JUDGE
29.4.2009
lucky