High Court Patna High Court - Orders

Dr.Kameshwar Singh vs The State Of Bihar &Amp; Ors on 29 June, 2010

Patna High Court – Orders
Dr.Kameshwar Singh vs The State Of Bihar &Amp; Ors on 29 June, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.2016 of 2009
                             DR.KAMESHWAR SINGH
                                       Versus
                           THE STATE OF BIHAR & ORS
                                     -----------

5 29.6.2010 Learned counsel for the petitioner is permitted to add

Union of India, Ministry of Health and Family Welfare ,

Department of Ayurveda, Yoga & Naturopathy, Unani, Siddha

and Homoeopathy as a party respondent .

The dispute , in the present case, relates to the power

of the Governing Body, as constituted by the State of Bihar for

the said college under Section 8 of the Bihar Homeopathy

Chikitsa Shikchan Sanstha (Biniyaman Awam Niyantran)

Adhiniyam, 1987 has power to remove the petitioner, who is

Principal of private Homeopathic College after the college has

received affiliation from Baba Saheb Bhimraj University and

had got recognization from the Central Government on

recommendation of Central Council under Homeopathic Central

Council Act. 1973.

According to the petitioner once permanent

affiliation has been granted, the Bihar Act would not apply and

the Governing Body, as constituted by the State would seize to

operate. As to what body would govern, the position remains

nebulous .

On the other hand on behalf of Institution it I

submitted that in 2007 itself the Central Council recommended
2

de-recognization of the college. It stopped admission to the

college. It asked the State Government to immediately start

proceeding for de-recognition. What happened thereafter is not

known to any body.

Let petitioner serve two copies of the writ petition on

Assistant Solicitor General, who shall take steps and file a

comprehensive counter affidavit within one month.

State and University are directed to file specific

counter affidavits on this matter of affiliation and recognization

within a month.

Put up this case under the same heading on 16th of

August, 2010.

( Navaniti Prasad Singh, J.)
singh