LPA No. 242 of 2004 in 1
CWP No. 11450 of 1988
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
--
LPA No. 242 of 2004 in
CWP No. 11450 of 1988
Date of decision: 14.01.2009
State of Haryana ........Petitioner
Versus
R.S.D.Bansal .......Respondent
Coram: Hon'ble Mr. Justice Ashutosh Mohunta
Hon'ble Ms Justice Nirmaljit Kaur
-.-
Present: Mr. R.S.Kundu, Addl. A.G. Haryana
for the petitioner
Mr. Sandeep Punchii, Advocate
for the respondent
-.-
Ashutosh Mohunta, J. (Oral)
The petitioner has impugned the judgment dated 15.10.2003
passed by the learned Single Judge in civil Writ Petition No. 11450 of
1998, vide which, instructions dated 06.07.1985 (Annexure P-9), issued by
the State of Haryana, have been ordered to be quashed.
Facts of the case, in brief, are that respondent No. 1
(R.S.D.Bansal) retired as Treasury Officer from the Treasury Office, Sirsa.
His son, namely, Sanjay Bansal, who was studying in M.A. in the subject of
Public Administration in Punjab University, Chandigarh, was staying in the
University Hostel. On January 14,1997, the son of the petitioner met with
an accident in the University Campus and suffered multiple injuries on
head and fractured his left forearm. His son was admitted to P.G.I.,
LPA No. 242 of 2004 in 2
CWP No. 11450 of 1988
Chandigarh and remained under treatment from 14.01.1997 to 04.02.1997.
The petitioner claimed reimbursement of the medical bill amounting to
Rs.37,285.30 on account of the injuries suffered by his son. However, his
aforesaid claim was rejected, vide Annexures P-3, P-6 and P-8 on the
ground that his son had attained the age of majority at the time of accident
and was no more a minor.
Being dissatisfied, respondent No. 1 filed Civil Writ Petition
No. 11450 of 1988, as also challenged the instructions dated 06.07.1985
(Annexure P-9). The learned Single Judge has allowed the aforesaid writ
petition vide the impugned judgment, and has quashed the instructions
dated 06.07.1985 (Annexure P-9) by holding that an appropriate affidavit
be called for from the petitioner (respondent No. 1 herein), stating therein
that his son is not gainfully employed anywhere.
Mr. R.S.Kundu, Additional Advocate Genera, Haryana, has
now referred to the latest instructions dated 18.10.2007, according to
which, even the minor children after becoming major and are unemployed,
are entitled to the reimbursement of the medical bill, subject to the
condition that their parents submits an affidavit to the concerned Drawing
and Disbursing Officer,stating therein that their wards/dependents are not
gainfully employed any where. The aforesaid instructions dated
18.10.2007 are reproduced hereunder:-
“Sub: Free medical facility to the retired employees/
spouses of employees and minor/major children
of the employees of the Haryana StateSir,
I am directed to invite your attention to State
LPA No. 242 of 2004 in 3
CWP No. 11450 of 1988Government order No. 2/(162) 84-1 HB III dated 06.07.1985.
that according to these orders medical facility to the retired
employees of the state/spouse of the employees, mother
father, minor and minor grand children of the employees was
granted. In this concern after consideration, it has been
decided by the Government, that above facility will be
available to the minor children/minor grand children even
after the became major and are unemployed, with the
condition that retired employees/officers submit an affidavit
with their claim with the satisfaction of concerned Drawing
and Disbursing officer.
In this mater sanction of Finance Department has been
taken vide their letter No. 2580/5/F.D. II/2007 dated
24.09.2007.”
We have perused the judgment of the learned Single Judge
carefully and are of the considered opinion that the children, who have
attained the age of majority, but are still dependent on their parents and are
not gainfully employed any where, are entitled to get medical
reimbursement for the medical treatment which they have undertaken.
However, the quashing of the instructions dated 06.07.1985 (Annexure P-
9) will not serve the purpose, as the employees of the State of Haryana
would not be able to claim medical reimbursement for their children on the
basis of the aforesaid instructions, which stands quashed.
In this view of the matter, we modify the impugned judgment
dated 15.10.2003 passed by the learned Single Judge to the extent that the
instructions dated 06.07.1985 (Annexure P-9) are valid and be read in
conjunction with the latest instructions dated 18.10.2007, and accordingly,
the children who have become major, but are still dependent on their
LPA No. 242 of 2004 in 4
CWP No. 11450 of 1988
parents and are not gainfully employed any where, would be entitled to get
medical reimbursement for the medical treatment.
It is made clear that respondent No. 1-R.S.D Bansal, is fully
entitled to reimbursement of the medical expenses incurred for the
treatment of his son, namely, Sanjay Bansal.
There shall be no order as to costs.
Disposed of in the aforesaid terms.
[Ashutosh Mohunta]
Judge
[Nirmaljit Kaur]
Judge
January 14, 2009
mohan