IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9742 of 2007(I)
1. ANILKUMAR E.M., PC - 5532,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS
... Respondent
2. THE COMMANDANT,
For Petitioner :SMT.S.KARTHIKA
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :03/04/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.9742 OF 2007
-------------------------------------------
Dated this the 3rd day of April, 2007
JUDGMENT
Heard.
2. The impugned decision has been issued by the Government
on the premise that as per the Government Servants’ Medical
Reimbursement Rules, the hospital where the petitioner is
undergoing treatment is not a recognised hospital. But those
rules need not necessarily be applied when the request is not for
reimbursement, but only for grant of interest free medical
advance. Under such circumstances, the impugned Ext.P6 is
quashed and the Government are directed to take up the request
of the petitioner for grant of interest free medical advance and
render a decision thereon within a period of two weeks from the
date of receipt of a copy of this judgment.
The writ petition is disposed of with the above direction.
Issue copy today itself.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.