High Court Punjab-Haryana High Court

Ramesh Lal vs The State Of Punjab & Others on 18 March, 2009

Punjab-Haryana High Court
Ramesh Lal vs The State Of Punjab & Others on 18 March, 2009
    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                  CHANDIGARH.

                        CWP NO.18454 of 2008
                         DATE OF DECISION:         18.3.2009


Ramesh Lal                                             ...Petitioner


                        VERSUS
The State of Punjab & Others                           ...Respondents




              CORAM

      HON'BLE MR.JUSTICE PERMOD KOHLI


PRESENT: Mr.Namit Kumar, Advocate for the petitioner

            Mr.BS Chahal, DAG, Punjab

Permod Kohli, J. (Oral)

The matter relates to reimbursement of the medical bill of the

petitioner. Mr. Chahal, on instructions from Sh.Shashi Garg, Law Officer,

Department of Education has made a statement that budget stands allocated

and all pending payments shall be made before 31.3.2009.

In view of the above statement, this petition is disposed of with a

direction to the respondents to release all pending claim of the petitioner

before 31.3.2009.

(PERMOD KOHLI)
JUDGE

18.3.2009
MFK