High Court Punjab-Haryana High Court

Anil Sandhir vs Mrs.Harcharanjit Kaur Brar And … on 13 August, 2009

Punjab-Haryana High Court
Anil Sandhir vs Mrs.Harcharanjit Kaur Brar And … on 13 August, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                 HARYANA AT CHANDIGARH.

                                            C.O.C.P.No.12 of 2009
                                            Date of Decision:-13.8.2009

Anil Sandhir
                                                         ...Petitioner
                                       Versus

Mrs.Harcharanjit Kaur Brar and another                   ...Respondents

CORAM: HON’BLE MR.JUSTICE RAKESH KUMAR GARG

Present: Mr.V.K.Sandhir, Advocate for the petitioner.

Mr.M.C.Berry, Additional Advocate General, Punjab.

Rakesh Kumar Garg, J. (Oral):

There is no dispute with regard to the reimbursement of

medical claims of the petitioner except the amount of Rs.24,778/-.

Today Mr.M.C.Berry, learned Additional Advocate

General, Punjab has produced a photo copy of the receipt signed by

the petitioner acknowledging the cash receipt of the amount of

Rs.24,778/- on 1.4.2008. Copy of the aforesaid receipt has also been

supplied to the learned counsel appearing on behalf of the petitioner.

In view thereof, I am not inclined to proceed further with

this petition.

Rule discharged.

However, the petitioner is at liberty to attend the office of

District Education Officer, (Secondary), Ludhiana to verify the

aforesaid receipt from the original.

13.8.2009                                         (Rakesh Kumar Garg)
AS                                                        Judge