Gujarat High Court
Madhuben vs District on 23 April, 2010
Gujarat High Court Case Information System
Print
SCA/4429/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4429 of 2010
=========================================
MADHUBEN
AMBALAL RANCHODBHAI WD/O AMBALAL RANCHODBHAI - Petitioner(s)
Versus
DISTRICT
TREASURY OFFICER & 2 - Respondent(s)
=========================================
Appearance
:
MR AS
ASTHAVADI for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
3.
GOVERNMENT PLEADER for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/04/2010
ORAL
ORDER
By
way of this petition, the petitioner has prayed for reimbursement of
medical bills. The respondents are directed to decide the claim of
the petitioner within two months from the date of receipt of the
order of this Court, as per the rules. If the payment is not made
within two months, it will be open for the petitioner to revive this
petition.
Petition
is disposed of accordingly. Notice is discharged. Direct service is
permitted.
(K.S.
Jhaveri, J.)
*menon
Top