Rajasthan High Court – Jodhpur
B.K.Joshi vs State & Ors on 19 August, 2008
1
S.B.CIVIL WRIT PETITION NO.1615/2007
B.K.Joshi
v.
State of Rajasthan & Ors.
Date of Order :: 19th August, 2008
HON'BLE MR.JUSTICE GOVIND MATHUR
Mr. P.K.Lohra, for the petitioner.
Mr. Rameshwar Dave, for the respondents.
....
The petitioner, a retired government
servant, suffered Cardiac problem in the month of
January, 2006 and, therefore, he consulted with the
doctors at S.M.S. Hospital, Jaipur. His case was
referred for examination by a penal of experts and the
penal of experts recommended for Coronary Artery
Bypass Grafting. The Medical Board approved bypass
surgery at Escorts Health Institute & Research Centre,
New Delhi. On 25.3.2006 the petitioner felt
breathlessness and chest pain, therefore, he was taken
to Escorts Goyal Heart Centre, Jodhpur wherein he was
admitted and operated for bypass surgery. The surgery
was made on 28.3.2006. A sum of Rs.1,25,000/-,
incurred in medical treatment at Escorts Goyal Heart
Centre, Jodhpur and that was claimed for reimbursement
as per the provisions of the Rajasthan Civil Services
(Medical Attendance) Rules, 1970 (hereinafter referred
to as "the Rules 1970"), however, no payment of same
2
was made on the count that the hospital where the
petitioner underwent surgery is not an empaneled
hospital. Being aggrieved by denial for reimbursement
of medical expenses, this petition for writ is
preferred.
The contention of counsel for the petitioner
is that the petitioner suffered chest pain on
25.3.2006 and, therefore, he was taken to Escorts
Goyal Heart Centre, Jodhpur and looking to emergency a
bypass surgery was made. It is asserted that in such
emergent circumstances, it was not possible to search
an empaneled hospital as the basic need was of saving
the life.
In reply to the writ petition it is
reiterated that the hospital where the petitioner has
undertaken bypass surgery is not an empaneled one and,
therefore, he is not entitled for reimbursement of
medical expenses.
This Court in the case of Thomas T. Vs.
State of Rajasthan & Ors., SBCivil Writ Petition
No.3749/2006, decided on 14th September, 2006, held
that in the circumstances when Government servant is
having no option but to take immediate treatment, he
is entitled to get reimbursement of medical expenses
irrespective of the fact that whether such a hospital
is enlisted or not by Government of Rajasthan for
3
reimbursement of medical expenses. Similarly, this
Court in SBCivil Writ Petition No.5683/2005, Mandal
Dutt Purohit v. State of Rajasthan & Ors., decided on
3.10.2006, held as under:-
"It is not at all disputed that the
petitioner has undergone an angiography and
cardiac artery bypass at Goyal Hospital &
Research Centre Pvt. Ltd., Jodhpur on
9.9.2004. The petitioner on facing an acute
cardiac pain was admitted to the hospital
concerned on 4.9.2004 and under a competent
medical advice he was subjected to emergent
angiography and coronary artery bypass. In
such crucial circumstances the petitioner was
having no option but to undergo the treatment
wherever the treatment was available at
earliest. It shall be highly unjust to expect
from a person battling for life to proceed
for a hospital recognised by the Government
of Rajasthan for getting the medical expenses
reimbursed. The prime consideration in such
situation is to bring the life in safe zone,
beyond the cost consideration. The government
has provided statutory medical benefits
including reimbursement of expenses incurred
in treatment. The main object behind it is to
extend a helping hand to its employees
suffering ailment, the place of treatment is
a secondary consideration. If the
reimbursement is made absolutely dependent to
the place of treatment then it shall not only
be arbitrary but shall also be contrary to
the fundamental right for protection of
life."
4
In the instant matter too the petitioner
underwent bypass surgery in emergent circumstances and
as such the denial of reimbursement of medical
expenses as per the provisions of the Rules of 1970 is
unjust. The respondents should have made reimbursement
of the medical expenses to the petitioner as per the
provisions of Rule 4(e) of the Rules of 1970.
The petition for wit, therefore, is allowed.
The respondents are directed to reimburse the medical
expenses to the petitioner as per the provisions of
Rule 4(e) of the Rules of 1970. The petitioner shall
also be entitled for interest @ 6.5% per annum on the
amount of reimbursement from the date he submitted
medial bills.
( GOVIND MATHUR ),J.
kkm/ps.