High Court Punjab-Haryana High Court

Shiv Kumar Bahl vs State Of Haryana & Another on 3 February, 2009

Punjab-Haryana High Court
Shiv Kumar Bahl vs State Of Haryana & Another on 3 February, 2009
       IN THE PUNJAB AND HARYANA HIGH COURT
                    AT CHANDIGARH

                                CWP No.19642 of 2008
                                Date of decision: February 3, 2009

Shiv Kumar Bahl                                     ... Petitioner

                             Versus

State of Haryana & another                          ... Respondents

CORAM : HON'BLE MR. JUSTICE AJAY TEWARI

Present :   Mr. Deepak Balyan, Advocate
            for the petitioner.

           Mr. Harish Rathee, Sr. DAG, Haryana.
                       ***

1. Whether Reporters of Local Newspapers may be allowed to see
the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

AJAY TEWARI, J.(Oral)

This writ petition has been filed challenging the action of

the respondent for deducting an amount of Rs.71,311/- from the

medical reimbursement of the petitioner.

In reply, learned counsel for the respondents states that

the petitioner has submitted a bill of Rs.1,72,991/- on account of

having receiving treatment at Sir Ganga Ram Hospital at New Delhi.

It has further been stated that as per instructions the charges at

AIIMS/PGI rates + 75% of the balance cost of treatment has been

reimbursed to the petitioner. No replication has been filed by the

learned counsel for the petitioner controverting the same.

I find that the action of the respondent is valid and in

consonance with the instructions of the policy of the government.

Consequently, this writ petition is dismissed. No costs.

February 03, 2009                             (AJAY TEWARI)
sonia                                             JUDGE