IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition No.15578 of 2007
Date of decision: 7th August, 2009
World Human Rights Protection Council
... Petitioner
Versus
State of Punjab and others
... Respondents
CORAM: HON'BLE MR. JUSTICE T.S. THAKUR
HOB'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Ranjan Lakhanpal, Advocate for the petitioner.
Mr. Rupinder Khosla, Additional Advocate General, Punjab
for respondents No.1 and 2.
Mr. Randhir Singh, Additional Advocate General, Haryana
for respondents No.3 and 4.
Mr. O.S. Batalvi, Advocate for respondent No.5.
Mrs. Jai Shree Thakur, Advocate for respondents No.6 and 7.
Notes: 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?
KANWALJIT SINGH AHLUWALIA, J.
Civil Writ Petition No. 15578 of 2007 2
Inspired to provide health care to the poorest of the poor, so
that they are not deprived of medical facility, for lack of resources,
Government of India enacted a scheme to give financial assistance,
created a corpus, evolved mechanism for delivery of aid, yet the scheme
remains a non-starter for lack of awareness on the part of the public at
large. This, in essence, is the issue which engages our attention in the
present writ petition.
Petitioner World Human Rights Protection Council has filed
present writ petition, purportedly in public interest.
A news report carried by ‘The Times of India’, a lead
newspaper, on 2nd October, 2007, under the caption “Woman puts son,
herself on sale to save husband”, prompted the petitioner to file present
petition. The newspaper report portrays tragic event in the life of one
Mrs.Harsh Sharma married to Bhupinder Singh, who met with an accident
and as a result thereof went into permanent coma. The report further
states that Mrs. Harsh Sharma sold her entire belongings, including the
ornaments, for providing treatment to her husband. Unable to mobilize
further resources, she had put herself and her five years old son for sale.
The writ petition canvass that the State is duty bound to provide free
medical care to all the citizens, who are unable to afford medical care and
no person can be allowed to die, simply because he is not able to afford
medical treatment for lack of resources.
State of Punjab filed reply by way of counter affidavit of
Deputy Director, Health and Family Welfare, Punjab, in which it was stated
that ex-gratia grant of Rs.50,000/- has been paid to Mrs.Harsh Sharma.
The State of Punjab has established ‘Punjab Nirogi Yojna’ (State Illness
Fund) for the year 2007-08 to help poor people to meet out the expenses
Civil Writ Petition No. 15578 of 2007 3
of life threatening diseases, for which the treatment is beyond their reach.
As per the reply submitted by the State of Punjab, people below poverty
line, living in villages and cities, whose names are identified in the list of
BPL Persons, already surveyed by the State Government, along with
other poor persons, whose family income is less than Rs.4,000/- per
month, irrespective of BPL status, are entitled to avail benefit of the said
scheme. The financial support under ‘Punjab Nirogi Yojna’ is upto Rs.1.50
lakh for meeting expenditure of ailing persons after a certificate is issued
by the head of the Medical Facility/ Medical Superintendent and is counter
signed by the Civil Surgeon. The affidavit narrates various life threatening
diseases, for cure of which financial assistance is provided. They are
Heart Diseases and Heart Surgery, Cancer, Kidney and Urinary Diseases,
Orthopaedic, Thallassemia, Bone Marrow Tranplant, Aids, Chronic Mental
Illness with Surgical Treatment and Brain Tumour with Surgical
Treatment.
Dr.Avinash Sharma, Director General, Health Services
Haryana filed reply by way of affidavit on behalf of the State of Haryana.
The broad features of the scheme and entitlement of the persons have
been stated in the affidavit. The beneficiaries have been specified to be
the persons living below poverty line, possessing yellow and pink ration
cards. The affidavits submitted by the Senior Medical Officer, Health and
Family Welfare, Union of India, Regional Office and the Director, Health
and Family Welfare, Chandigarh Administration are also on similar lines.
Wide publicity of the scheme, in our opinion, is the remedy,
which will redress the grievance raised in the present writ petition.
The scheme is called Rashtriya Arogya Nidhi (National Illness
Assistance Fund). The scheme provides for financial assistance to
patients, living below poverty line, who are suffering from the major life
Civil Writ Petition No. 15578 of 2007 4
threatening diseases, to receive medical treatment at any of the super
specialty hospitals/ institutes under the Government or other Government
hospitals. The financial assistance to such patients is to be released in the
form of ‘one-time grant’.
All State Governments/ Union Territory Administrations were
advised by the Ministry of Health and Family Welfare to set up Illness
Assistance Fund in their respective States/ Union Territories. It was
decided that grant-in-aid from the Central Government would be released
to each of the States/ Union Territories, where such funds are set up. The
grant-in-aid to the States/ Union Territories to be provided by Union of
India was to the extent of 50 per cent of the contribution made by the
State Governments/ Union Territories to the State Fund, subject to
maximum of Rs.5.00 crores to the States with large number and
percentage of population below poverty line and Rs.2.00 crores to other
States/ Union Territories. To derive benefit of above said scheme, the
scheme formulated by the State of Punjab is called ‘Punjab Nirogi Yojna,
by State of Haryana ‘Arogya Kosh Scheme’ and by the Union Territory
Chandigarh ‘Rogi Kalyan Sewa’.
Mr. Ranjan Lakhanpal, counsel appearing for the petitioner
has provided us a copy of the press release issued by the Health Minister
in press conference held on 30th December, 2008, wherein the
achievements for the year 2008 and roadmap for the year 2009 of
Department of Health and Family Welfare, Government of Punjab have
been noticed. The Government’s achievements regarding ‘Punjab Nirogi
Yojna’ (State Illness Fund) read as under:
“5. State Illness Fund (Punjab Nirogi Yojana)
The State has established a Corpus of Rs.1.50 crore to
provide financial assistance to the poor people (BPL families)
Civil Writ Petition No. 15578 of 2007 5for life threatening diseases up to Rs.1.50 lakh. In the Corpus
Centre and the State provide fund in the ratio 1:2.
The assistance can be provided up to Rs.3.00 lakh i.e.
Rs.1.50 lakh more from Rashtriya Arogya Nidhi (National
Illness Fund). So far financial assistance amounting to Rs.2.75
lakh has been provided to four beneficiaries in the state. The
State has requested the GOI to allow economically poor
people apart from BPL families to avail financial assistance
under the Corpus.”
A perusal of the above reveals that total amount of financial
assistance disbursed by the State of Punjab in the whole year 2008
amounted to Rs.2.75 lakh and that too only to the four persons. The
situation is no different in other States.
We have heard counsel for the parties. Counsel for the State
of Punjab, Haryana, Union of India and Union Territory, Chandigarh have
stated that as and when somebody, who is entitled to the treatment as per
the scheme, approaches the authorities, according to the procedure
prescribed, due amount is released to him for undertaking medical
treatment.
Beneficiaries of the scheme have been defined to be the
persons, who are living below poverty line or having meager resources. In
the State of Punjab, monthly income of less than Rs.4,000/- has been
fixed as a parameter for grant of financial aid to the persons suffering from
life threatening diseases. State of Haryana has included persons living
below poverty line and possessing yellow and pink ration cards. The need
on the part of the Government is to reach this target group and make them
aware regarding existence of the scheme. Another Central Government
sponsored scheme ‘Anganwadi’ has established child-care and mother-
care centers. These centers provide outreach services to poor families in
Civil Writ Petition No. 15578 of 2007 6
need of immunization, healthy food and a learning environment for infants,
toddlers and pre-schoolers. As per the scheme, one Anganwadi worker is
allotted a population of 1000 persons. The Anganwadi worker is trained in
various aspects of health, nutrition and child development. The Anganwadi
Centers have been set up in the States of Punjab, Haryana and Union
Territory Chandigarh.
Number of Non-Government Organizations are also active in
providing health-care and education to the persons living in slums and
below poverty line. The community participation, through various
organizations engaged in charity, is also there.
There seems to be either slackness in the implementation of
this Government scheme or lack of awareness on the part of the end user,
i.e. the beneficiaries of the scheme. Therefore, we are of the view that the
Union Territories and State Governments should upgrade existing
mechanism and ought to widely publicize the scheme.
In view of the facts and circumstances of the case, we
dispose off the present writ petition, with following directions:
(i) The State Governments shall put display boards in the
Government hospitals, wherein broad features of the scheme,
benefits envisaged and entitlement of the persons shall be
mentioned;
(ii) The Anganwadi workers, in their Orientation Programme,
shall be made aware about the scheme of providing financial
aid to the sick and ailing, so that they are able to propagate
the scheme to the persons who come in their contact;
(iii) The District Administration shall associate Non Government
Organizations and other Charity Organizations active in the
Civil Writ Petition No. 15578 of 2007 7community, so that the scheme is widely publicized through
their participation; and
(iv) The concerned Government may also devise other means
and modes to publicize the scheme.
No order as to costs.
[T. S. THAKUR] [KANWALJIT SINGH AHLUWALIA]
CHIEF JUSTICE JUDGE
August 7, 2009
rps