High Court Patna High Court - Orders

A.H.Homeopathic Medical Colleg vs The Union Of India &Amp;Ors on 17 August, 2010

Patna High Court – Orders
A.H.Homeopathic Medical Colleg vs The Union Of India &Amp;Ors on 17 August, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.4228 of 2010
      1. A.H. HOMEOPATHIC MEDICAL COLLEGE AND HOSPITAL KASHAVA, BEGUSARAI,
      THROUGH TIS PRINCIPAL DR. CHANDRA SHEKHAR CHOUDHARY
                                           Versus
      1. THE UNION OF INDIA THROUGH THE SECRETARY DEPARTMENT AYUSH,
      GOVERNMENT OF INDIA, RED CROSS BUILDING, RED CROSS ROAD, NEW DELHI
      2. THE DEPUTY ADVISOR (HOMEO) DEPARTMENT OF AYUSH, MINISTRY OF HEALTH
      AND FAMILY WELFARE, GOVT. OF INDIA, RED CROSS BUILDING, RED CROSS
      ROAD, NEW DELHI
      3. THE SECRETARY CENTRAL COUNCIL OF HOMEOPATHY, JAWAHAR LAL NEHRU
      BHARTIYA CHIKITSA AVUM HOMEOPATHY ANUSANDHAN BHAWAN NO. 61-65,
      INSTITUTIONAL AREA, OPP.D BLOCK, JANAKPURI, NEW DELHI- 110058
      4. THE ASSISTANT SECRETARY (TECHNICAL) CENTRAL COUNCIL OF HOMEOPATHY,
      JAWAHAR LAL NEHRU BHARTIYA CHIKITSA AVUM HOMEOPATHY ANUSANDHAN BHAWAN
      NO. 61-65, INSTITUTIONAL AREA, OPP.D BLOCK, JANAKPURI, NEW DELHI-
      110058
      5. THE STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY DEPTT. OF
      AYUSH, HEALTH AND FAMILY WELFARE, GOVT. OF BIHAR, PATNA
      6. THE DEPUTY DIRECTOR (HOMEO) GOVERNMENT OF BIHAR, PATNA
                                        -----------

For the Petitioner: Mr. Amrendra Kumar Sinha No.1, Advocate
For the Union of India : Mr. Raghib Ahsan, Sr. Advocate
For the State : Mr. Rajiv Kumar Singh, AC To GA VI

——–

2. 17.08.2010 Heard learned Counsel for the petitioner, for the Union of

India, for the Central Council for Homeopathy and for the State

of Bihar.

Learned Counsel for the petitioner submits that the

petitioner institution has applied for recognition and permission

for conducting of Bachelor of Homeopathy Medicine and Surgery

before the Union of India in the prescribed manner.

Counsel for the Union of India very fairly states that if an

application has been made for grant of recognition the

authorities are required to fulfil their statutory obligation and

pass final orders thereupon.

Let necessary inspection be done and final appropriate

reasoned and speaking order on the issue of recognition be

passed within a period of four months from the date of receipt

and/or presentation of a copy of this order.

The writ application stands disposed.

     Snkumar/-                                            (Navin Sinha,J.)