IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37511 of 2008(N)
1. DR.ABDUL KARIM, KHANS COTTAGE,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.S.RAJESH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/12/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 37511 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 18th December, 2008.
J U D G M E N T
The petitioner seeks the following relief:
“Issue a writ of mandamus or any other appropriate order to the
respondent enabling the petitioner to practice in Inbo Allopathy,
Ayurvedic & Unani and Homeopathy without any interference.”
2. The only respondent in the writ petition is the State of
Kerala. From the very nature of the relief prayed for, there cannot be
any doubt that such a prayer cannot be granted , that too, without the
appropriate authorities in the party array. Therefore, the writ petition
is dismissed.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.