High Court Kerala High Court

Dr. Jacob Vadakkanchery vs Secretary on 18 July, 2007

Kerala High Court
Dr. Jacob Vadakkanchery vs Secretary on 18 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22132 of 2007(I)


1. DR. JACOB VADAKKANCHERY,
                      ...  Petitioner

                        Vs



1. SECRETARY,
                       ...       Respondent

2. SECRETARY,

3. TEAM LEADER,

                For Petitioner  :SRI.JACOB CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/07/2007

 O R D E R
                         S. SIRI JAGAN, J.
                 -------------------------------------
                    W.P.(C)NO. 22132 OF 2007
                  ------------------------------------
           DATED THIS THE 18th DAY OF JULY, 2007

                             JUDGMENT

The petitioner claims to be in possession of information as to the

reasons for the recent epidemic outburst of Chikun gunya fever. The

petitioner, therefore, seeks a direction to the Central Medical Team,

which is touring the State for ascertaining the reasons for the spread

of epidemic to interact with him on the subject.

I am not satisfied that the petitioner has proved before me that

the petitioner is an expert in the field. The Central Medical Team has

come here for a specific purpose and they may not have time to hear

the petitioner on the subject covered by Ext.P1. Since the petitioner

has not proved before me that he is an expert on the subject, I am not

inclined to entertain this writ petition and accordingly, the same is

dismissed.

S. SIRI JAGAN, JUDGE

Acd