IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33495 of 2006(K)
1. DR. P.PADMAKUMAR,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. DIRECTOR OF MEDICAL EDUCATION,
3. THE MEDICAL COUNCIL OF INDIA,
4. UNION OF INDIA, REPRESENTED BY
5. THE SECRETARY,
6. THE SECRETARY,
7. SECRETARY,
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent :SRI.A.DINESH RAO
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/09/2007
O R D E R
ANTONY DOMINIC, J.
------------------------------------------
W.P.(C).NO.33495 OF 2006-K
------------------------------------------
Dated this the 25th day of September, 2007.
JUDGMENT
The prayer in this writ petition is to direct respondents 4 to 7
to take a decision based on Ext.P6 request of the 1st respondent
and communicate the decision to the 1st respondent. It is now
revealed from the counter affidavit filed by respondents 4 to 7 that
based on Ext.P6, various departments of the Government of India
had made certain observations and the same had been forwarded
to the 1st respondent for clarification vide letter dated 5.4.2007.
It is also stated that on receipt of the clarification from the State
Government, necessary follow up action will be taken in consultation
with the other departments concerned.
2. In view of the steps taken by the respondents, the order as
sought for by the writ petitioner is unnecessary. However, it is
directed that final necessary action in this regard will be taken as
expeditiously as possible by the respondents.
The writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
cl W.P.(C)NO. . 2 W.P.(C)NO. . 3