High Court Kerala High Court

V.Sunil Kumar vs The Travancore Cochin Medical … on 17 September, 2010

Kerala High Court
V.Sunil Kumar vs The Travancore Cochin Medical … on 17 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25585 of 2006(U)


1. V.SUNIL KUMAR, S/O.K.VIDYADHARAN,
                      ...  Petitioner

                        Vs



1. THE TRAVANCORE COCHIN MEDICAL COUNCIL,
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. THE CIRCLE INSPECTOR OF POLICE,

4. THULASEEDHARAN NAIR, NAIMISARANYAM,

5. THE STATE OF KERALA,

                For Petitioner  :SRI.T.MADHU

                For Respondent  :SRI.N.RAGHURAJ, SC, TCMC & KNMC

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :17/09/2010

 O R D E R
                    P.R. RAMACHANDRA MENON J.
                      ~~~~~~~~~~~~~~~~~~~~~~~
                       W.P (C) No. 25585 OF 2006
                      ~~~~~~~~~~~~~~~~~~~~~~~
              Dated, this the 17th day of September, 2010

                                JUDGMENT

The petitioner is mainly challenging Ext. P8 issued by the first

respondent, directing the second respondent to launch prosecution

proceedings against the petitioner, who is allegedly practising as an

‘Ayurvedic Doctor’ without the requisite qualification.

2. The learned counsel for the petitioner submits that the petitioner

is running a centre under the name and style as ‘Centre for Naturopathy

Ayurveda and Yogic Sciences’ and is ‘not offering any treatment in

Ayurveda but for giving necessary advice by virtue of his Diploma and the

certificates obtained in ‘Naturopathy and Yogic Science’, as borne by Exts.

P1 and P2. It is also stated that, Ayurvedic treatment in the institution is

being offered by one Dr. P.K. Karunakaran, who is duly qualified, by virtue

of Ext. P3 Diploma in Ayurvedic Medicine.

3. When the petitioner was required to be present before the police

station, he was constrained to approach this Court by filing W.P.(C) No.

17829 of 2006, complaining against the police harassment, which led to

Ext. P2 verdict, wherein the statement made from the part of police that

there was absolutely no question of harassment, but for an enquiry which

W.P. (C) No. 25585 of 2006
2

was being pursued pursuant to a complaint, was recorded and the Writ

Petition was closed on 14.07.2006. Thereafter, Ext. P6 notice was issued

by the first respondent to the petitioner, which was replied by Ext. P7 and

presumably for the reason that it was satisfactory, no further action was

pursued thereafter. In the meanwhile, Ext. P8 requisition was made by the

first respondent to the Superintendent of Police i.e. the second respondent,

on the basis of some other complaints alleging that the petitioner was

providing treatment in Ayurvedic medicine without any qualification, which

made the petitioner to approach this Court by filing the present Writ Petition

seeking to quash Ext. P8.

4. The first respondent has filed counter affidavit, explaining the

facts and circumstances, stating that, pursuant to the complaint received,

Ext. P1 (a) instruction was issued to the second respondent to take

appropriate measures, if the petitioner was pursuing any such exercise

without qualification. However, on receipt of the explanation from the

petitioner, pursuant to the notice issued, the first respondent constituted a

‘Committee’ to conduct surprise inspection at the premises of the petitioner

to ascertain whether the petitioner was providing any treatment by himself

without requisite qualification, simultaneously directing the second

respondent to keep further proceedings pursuant to Ext. R1(a) in

abeyance. A copy of the said proceeding is produced and marked as Ext.

W.P. (C) No. 25585 of 2006
3

R1(b). The first respondent submits that no adverse circumstances have

come to the notice of the first respondent in this regard and as such, no

further steps have been taken against the petitioner.

5. In the above circumstances, the submission made as above is

recorded and the Writ Petition is closed; however without prejudice to the

rights of the petitioner to approach this Court, if and when necessitated in

connection with the alleged cause of action. It is also made clear that the

petitioner shall not pursue any activities contrary to the relevant provisions

of the law, including by providing any treatment in Ayurveda or other

relevant fields of medicine, for which the petitioner is not qualified.

P. R. RAMACHANDRA MENON, JUDGE

kmd