High Court Patna High Court - Orders

Pramod Kumar Jamuar vs The State Of Bihar & Ors on 11 November, 2011

Patna High Court – Orders
Pramod Kumar Jamuar vs The State Of Bihar & Ors on 11 November, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CWJC No.8812 of 2011
                        Pramod Kumar Jamuar
                               Versus
                     The State Of Bihar & Ors
                            -----------

07/ 11.11.2011 Heard counsel for the parties.

The prayer of the petitioner in this

writ application reads as follows:-

“1(i) For a direction to the
respondents to reimbursement of
medical expenditures bills of
Rs. 3,88,048/- (Three Lakhs
eighty eight thousand and forty
eight Rupees only.)

(ii) Further for a direction to the
respondent to sanction Rs.

30000/- (Rupees thirty thousand
per month) for the period of
six month and Rs. 15000/-

                            (Rupees       Fifteen          thousand           per
                            month)        for        life        time         for
                            expenditure         of       medical        of    the
                            petitioner,              as          per          the
                            certification             of         the         Post
                            Graduate      Institute              of    Medical
                            Education                &            Research,

ChandiGarh, Department of Renal
Transplant Surgery.

(iii) Further for a direction to the
respondent to pay the interest
@ of 12% compoundable interest
on the amount of expenditure of
medical of petitioner from the
date of surgery to till the
date of payment because the
petitioner has compelled to
take the loan Rs. 5,00,000/-

2

(Rupees Five Lakhs only) from
the State Bank of India, Jamui
which is evident from the pay
slip of the petitioner as on
acquaintance roll, laying with
the department.

(iv) To grant the compensation of
Rs. 100000/- for unnecessary
harassing to the petitioner.”

The petitioner is working as a clerk

in Primary Health Centre, Jamui is said to

be seriously suffering from Nephrological

and Cardiological disorder. It is said that

the petitioner has already spent a sum of

Rs. 6,10,600/- on the head of kidney

transplant in the Post Graduate Institute

of Medical Education and Research,

Chandigarh by arranging loan from bank and

other sources and that he has been further

advised to undergo Cardiological treatment

in the same institute for which a further

sum of Rs. 3.5 lacs is required. Learned

counsel for the petitioner has also

submitted that due to paucity of fund the

petitioner was removed from Post Graduate

Institute of Medical Education and

Research, Chandigarh and brought back to

Jamui from where he has been again referred
3

to P.M.C.H on 10.11.2011. Counsel for the

petitioner has submitted that till date

Government has released a sum of Rs. 1.60

lacs by way of advance for the entire

treatment and too by way of sending the

said amount directly to the Post Graduate

Institute of Medical Education and

Research, Chandigarh.

Learned counsel for the State on the

other hand has submitted that as per the

Government rules the amount of advance on

the medical expenditure cannot be directly

paid into the hands of the petitioner but

only to the institute where he is being

treated. He has further submitted that the

writ application was confined only to the

payment of bills of the Cardiological

treatment of the petitioner but now a new

issue as with regard to Cardiological

treatment in view of an undated and

unnumbered certificate of the Post Graduate

Institute of Medical Education and

Research, Chandigarh allegedly issued on

08.08.2011 is still to be verified by the

Competent Authority.

Considering all these aspects and in
4

order to give immediate relief to the

petitioner, this Court would deem it

expedient to constitute a team of three

specialist Doctors at P.M.C.H namely:-

         1.     Head       of     the        Department         of

Medicine.

         2.     Director          of        Indira          Gandhi

Institute of Cardiology.

         3.         Head     of       the    Department         of

Nephrology.

which would not only examine the petitioner

but also look into all the documents

relating to his previous treatment and

expenditure already incurred by him. The

said expert team will also look into the

prescriptions and undated/unnumbered

certificate of Post Graduate Institute of

Medical Education and Research, Chandigarh

dated 08.08.2011, as with regard to

requirement of undergoing a special

treatment at Post Graduate Institute of

Medical Education and Research, Chandigarh

involving further expenditure of Rs. 3.5

lacs.

If the aforesaid expert committee is

of the opinion that the petitioner needs
5

immediate Cardiological treatment by being

treated only at Post Graduate Institute of

Medical Education and Research, Chandigarh,

it would also indicate the same in its

report after making full assessment,

including the present physical condition of

the petitioner.

As it is claimed by the petitioner

that the petitioner is arriving only today

from Jamui for being admitted in the

P.M.C.H, let the aforesaid exercise be

completed by 18th of November, 2011 and if

expert body of P.M.C.H in its report

recommends for treatment of the petitioner

at Post Graduate Institute of Medical

Education and Research, Chandigarh for

treatment of the petitioner at Post

Graduate Institute of Medical Education and

Research, Chandigarh, the advance amount of

Rs. 1.6 lacs would be sufficiently

supplemented and sent directly to Post

Graduate Institute of Medical Education and

Research, Chandigarh to meet the entire

estimated cost of expenditure of Rs. 3.5

lacs which of course would be subject to

all the other terms and conditions of the
6

advance as already incorporated in the

letter of the State Government Memo NO.

2505 dated 29.09.2011.

List this case on 21st of

November, 2011 at the top of the list as a

tied up matter on which date the report of

the said committee and the consequential

decision of the State Government shall be

made available to this Court by the learned

counsel for the State who would immediately

transmit this order to the Principal,

P.M.C.H for constituting the aforesaid

specialist team. The Principal P.M.C.H in

absence of any of the aforesaid named

member of the team will have the liberty to

substitute any of them by a person of

equivalent rank in the same discipline so

that a final report after the physical

examination of the petitioner as also the

examination of the documents of the

relating to treatment of the petitioner is

submitted by the team of specialist Doctors

within the aforementioned time limit.

It is also made clear that nothing

said in this order shall prejudice the

right of the petitioner in getting
7

reimbursement of all the amount already

spent by him for his treatment in the

replacement of his Kidney and/or related

Nephrologocial diseases at Post Graduate

Institute of Medical Education and

Research, Chandigarh and/or other approved

institutes/hospitals. Such payment as may

be admissible to the petitioner for his

treatment already incurred by him in

accordance with law must be made as early

as possible preferably within a period of

one month from the date of

receipt/production of a copy of this order.

List this case on 21st of

November, 2011 at the top of the list as a

tied up matter.

Let a copy of this order be given

to Mr. Neeraj Nandan, G.P. 20 for its being

communicated to the Principal, P.M.C.H.

Ranjan (Mihir Kumar Jha, J.)