High Court Kerala High Court

Anilkumar E.M. vs State Of Kerala on 3 April, 2007

Kerala High Court
Anilkumar E.M. vs State Of Kerala on 3 April, 2007
       

  

  

 
 
  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.