High Court Kerala High Court

Dr. P.Padmakumar vs State Of Kerala on 25 September, 2007

Kerala High Court
Dr. P.Padmakumar vs State Of Kerala on 25 September, 2007
       

  

  

 
 
  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