High Court Punjab-Haryana High Court

Bhupinder Singh vs Raman Shrivastava on 10 December, 2009

Punjab-Haryana High Court
Bhupinder Singh vs Raman Shrivastava on 10 December, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH


                                      COCP No.2177 of 2009 (O&M)
                                      Date of decision: December 10, 2009.


Bhupinder Singh
                                                          ...Petitioner(s)

            v.

Raman Shrivastava

                                                          ...Respondent(s)

CORAM:HON’BLE MR. JUSTICE RAKESH KUMAR GARG

Present: Shri Ravi Badyal, Advocate, for the petitioner.

Rakesh Kumar Garg, J. (Oral):

As per the averments made in this petition, vide judgment dated
7.8.2009, this Court had directed the respondents to reimburse the medical
expenses incurred by the petitioner during his treatment equal to the rates of
All India Institute of Medical Sciences, New Delhi. It is the further case of
the petitioner that a copy of the aforesaid order was sent to the respondents
and the respondents are in the knowledge of the aforesaid order as the same
was passed in the presence of counsel of the respondents.

The grievance of the petitioner before this court is that despite
the fact that the aforesaid order was passed on 7.8.2009, till date
reimbursement has not been made to him.

Without going into the merits of the averments made by the
petitioner, at this stage, I deem it appropriate to direct the respondents to
comply with the judgment dated 7.8.2009 passed by this Court in CWP
No.5571 of 2008 within two months from the date of receipt of a certified
copy of this order. The petitioner is also directed to send a copy of the order
dated 7.8.2009 to the respondents.

Disposed of.


December 10, 2009.                      [ Rakesh Kumar Garg ]
kadyan                                               Judge