IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5557 of 2010(T)
1. K.A.JABIR BINU, AGED 31 YEARS,
... Petitioner
2. K.K.ABDUL AZEEZ,
Vs
1. 'MEDICAL COUNCIL OF INDIA',
... Respondent
2. REGISTRAR,MAHARASHTRA MEDICAL COUNCIL,
3. DR.NAZEER Y FULARA, FULARA MEDI CHECK
4. 'RIYA TRAVELS & TOURS (INDIA) PVT LTD',
5. 'NON RESIDENT KERALITES' AFFAIRS
6. PRAVASHI MALAYALI WELFARE ASSOCIATIO
7. MINISTRY OF OVERSEAS AFFAIRS,
For Petitioner :SRI.SAJAN MANNALI
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :22/02/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
```````````````````````````````````````````````````````
W.P.(C) No. 5557 of 2010 T
```````````````````````````````````````````````````````
Dated this the 22nd day of February, 2010
J U D G M E N T
The petitioner seeks for a direction to respondents 1
and 2 to conduct disciplinary proceedings against the third
respondent and to punish the third respondent if he is found guilty
for the glaring illegalities and foul play committed by him. The
petitioner has narrated details of the various acts and omissions of
the third respondent in paragraphs 3 and 4 of the writ petition. The
third respondent is a medical practitioner stationed in Mumbai.
The petitioner was in Kuwait and he came back to Mumbai in 2006
for changing Visa. He had contacted the third respondent for
arranging a medical report, through a travel agency.
After going through the averments in paragraphs 4 and 5, I
am of the view that the petitioner’s remedy is to approach the
Mumbai High Court. No part of the cause of action has arisen
within the jurisdiction of this Court. The third respondent is not
residing or carrying out his activities within the jurisdiction of this
Court. In the light of the various decisions of this Court including
that of a Full Bench in Nakul Deo Singh Vs. Deputy Commandant
WPC.5557/2010
: 2 :
[1999 (3) KLT 629 FB], I am of the view that the writ petition cannot
be maintained before this Court for want of territorial jurisdiction.
Therefore, the writ petition is dismissed with liberty to move before
the appropriate court.
(T.R.RAMACHANDRAN NAIR, JUDGE)
aks