High Court Punjab-Haryana High Court

Prof. R.K. Singhal vs Chandigarh Administration & … on 8 January, 2009

Punjab-Haryana High Court
Prof. R.K. Singhal vs Chandigarh Administration & … on 8 January, 2009
                       CWP No.8387-CAT of 2002                          -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

                                 CASE NO.: CWP No.8387-CAT of 2002
                                  DATE OF DECISION: January 8, 2009

PROF. R.K. SINGHAL                                     ...PETITIONER

                                VERSUS

CHANDIGARH ADMINISTRATION & OTHERS                     ...RESPONDENTS

CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.

HON’BLE MS. JUSTICE NIRMALJIT KAUR.

PRESENT: MR. KUNAL DAWAR, ADVOCATE FOR THE PETITIONER.

MR.A.D.S. JATTANA, ADVOCATE FOR RESPONDENTS.

ASHUTOSH MOHUNTA, J.(ORAL)

The petitioner is aggrieved by the judgement of Central

Administrative Tribunal, Chandigarh dated 30.3.2001, vide which the

reimbursement of medical claim for a sum of Rs.78,958/- has been granted.

The petitioner who was working as a Superintending Engineer

in the Punjab Engineering College, Chandigarh developed acute chest pain

on 15.4.1999 and was admitted to the Emergency Ward of PGI, Chandigarh.

He was discharged on the same day and was advised to undergo Coronary

Angiography. The petitioner got himself admitted in Apollo Hospital on

18.4.1999, however, after being discharged was admitted to Escorts

Hospital, New Delhi on 27.5.1999. The petitioner underwent Coronary

Artery Bypass Surgery at the Escorts Hospital on 27.5.1999 and was

discharged from the hospital on 2.6.1999.

The petitioner raised a bill amounting to Rs.1,73,300/- which

was the amount spent by him on his medical treatment. The petitioner was,

however, reimbursed an amount of Rs.78,958/-.

Being dis-satisfied with the reimbursement the petitioner filed

O.A. No.845-CH of 2000 before the Central Administrative Tribunal,
CWP No.8387-CAT of 2002 -2-

Chandigarh Bench which was dismissed vide impugned order dated

30.3.2001.

Counsel for the petitioner submits that the respondents had

granted sanction to the petitioner vide Annexure P-6 for taking treatment for

his heart disease from Escorts Hospital, New Delhi and therefore, the

respondents are bound to reimburse the entire expenses incurred by him.

Counsel for the petitioner has placed reliance on a judgement in Mrs. Surya

Pandit, IAS (retired) vs. State of Punjab, reported as (1995-3) PLR 683,

wherein it has been held that there can be no justification for limiting the

reimbursement of expenses to the rates of All India Institute of Medical

Sciences, New Delhi.

The arguments of the petitioner have been controverted by the

counsel appearing for the respondents. Counsel for the respondents has

drawn our attention to Annexure R-2 which is a letter written by the

Director Health Services, Chandigarh Administration, Chandigarh dated

7.2.2001, whereby ex-post facto sanction was accorded to the petitioner to

undergo treatment at Escorts Heart Institute and Research Centre, New

Delhi, subject to the condition that he would be reimbursed the medical

charges as per rate of Government Hospitals of PGI/AIIMS New Delhi

under the provisions of Medical Attendance Rules and Instructions of the

Government.

Counsel for the respondents has further submitted that the

petitioner being a Government employee is free to get himself treated at any

of the recognized hospitals in the country, however, he would be reimbursed

the medical expenses at AIIMS rates. It is submitted by the learned counsel

that in the present case although the petitioner has raised a bill of
CWP No.8387-CAT of 2002 -3-

Rs.1,73,300/-, but he would only be reimbursed at the AIIMS rates which

has already been paid to him. Learned counsel further submits that the

authority relied upon by the petitioner in Mrs. Surya Pandit’s case (supra) is

not applicable to the facts of the present case as according to the

Government Policy the medical reimbursement can only be given at the

AIIMS rates. Counsel for the respondents has also placed reliance on a

Division Bench judgement of this Court in Raghuvir Prasad Mittal Vs.

State of Haryana and others, reported as 2008(3) SCT 362, wherein

reimbursement was given to the petitioner at the AIIMS rates, although he

petitioner was allowed to get himself treated from Bombay Hospital and

Research Centre, Mumbai.

We have heard learned counsel for the parties at length.

A perusal of the facts narrated above shows that the petitioner

has been given the medical reimbursement as per AIIMS rates. The

petitioner has not been able to point out any deficiency in the

reimbursement granted to the petitioner. Moreover, the petitioner has not

been able to show any policy of the State Government whereby the

expenses which an employee incurs in the hospital on his treatment, the

same has to be reimbursed to him in total. Even if the petitioner would have

got himself treated abroad still, he would be entitled to reimbursement at the

AIIMS/PGI rates only. In view of the above, we find no infirmity in the

impugned order (Annexure P-10) and accordingly the writ petition is

dismissed.


                                        (ASHUTOSH MOHUNTA)
                                              JUDGE


January 8, 2009                            (NIRMALJIT KAUR)
Gulati                                         JUDGE