High Court Punjab-Haryana High Court

Shri Parshad vs State Of Haryana And Others on 7 July, 2009

Punjab-Haryana High Court
Shri Parshad vs State Of Haryana And Others on 7 July, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                 C.W.P. No. 9749 of 2009
                                        DATE OF DECISION : 07.07.2009

Shri Parshad

                                                         .... PETITIONER

                                  Versus

State of Haryana and others

                                                      ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL


Present:    Mr. Shiv Kumar, Advocate,
            for the petitioner.

                        ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner has retired from the services of the Haryana

Housing Board on 31.5.2008, on attaining the age of superannuation. In the

year 2005, when the petitioner was working as Plumber at Gurgaon, he

suffered severe breathing problem. Under the medical advice and due to the

emergency, he was to be admitted in B.K. Hospital, Faridabad and

subsequently was treated and operated upon in Metro Heart Institute,

Faridabad, where the petitioner incurred the expenses of Rs. 1,02,075/- and

Rs. 23,452.23 on account of his treatment.

It is the case of the petitioner that the respondents have not

reimbursed the entire medical expenses and only an amount of Rs. 17,424/-

has been reimbursed to him. It is further stated that the matter regarding
CWP No. 9749 of 2009 -2-

medical reimbursement of the remaining amount is pending before

respondent No.2. In this regard, the petitioner has submitted representation

dated 19.3.2008 (Annexure P-6) and subsequently, reminder dated

15.3.2009 (Annexure P-7) was issued, but till date, no decision has been

taken.

In view of the above, after hearing counsel for the petitioner,

without issuing notice of motion, as it will un-necessary delay the matter,

this petition is disposed of with a direction to respondent No.2 to consider

and decide the representation dated 19.3.2008 (Annexure P-6) and the

reminder dated 15.3.2009 (Annexure P-7) in accordance with law,

expeditiously, preferably within a period of three months.

July 07, 2009                             ( SATISH KUMAR MITTAL )
ndj                                                JUDGE