High Court Kerala High Court

Dr.Ramaswamy P.S vs State Of Kerala on 29 July, 2009

Kerala High Court
Dr.Ramaswamy P.S vs State Of Kerala on 29 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1655 of 2009()


1. DR.RAMASWAMY P.S.,
                      ...  Petitioner
2. DR.R.BINDU, W/O.DR.RAMASWAMY,
3. DR.PRASANNKUMARI,

                        Vs



1. STATE OF KERALA, REP.BY SECRETARY
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

3. THE STATE MISSION DIRECTOR,

4. THE CENTRAL COUNCIL OF HOMOEOPATHY

5. THE SECRETARY TO GOVERNMENT OF INDIA,

6. DIRECTOR OF HOMOEOPATHY,

                For Petitioner  :SRI.J.JAYAKUMAR

                For Respondent  :SRI.M.AJAY,SC,NATIONAL RURAL HEALTH MIS

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :29/07/2009

 O R D E R
     K. BALAKRISHNAN NAIR & C.T. RAVIKUMAR, JJ.

                   ------------------------------
                      W.A. No.1655 of 2009
                   ------------------------------

                Dated this, the 29th day of July, 2009

                           JUDGMENT

Balakrishnan Nair, J.

The appellants are the writ petitioners. They are

Holders of Diploma in Homoeopathy, obtained after 1983, but

before the introduction of Four Year Degree Course in the

Universities in Kerala in 1990. Now the State Mission Director,

Arogyakeralam has invited applications for appointment of

Homoeo Medical Graduates in various Districts on contract

basis. Ext.P8 is the notification issued in this regard. Since

they are diploma holders, they are ineligible to apply. But the

appellants pointed out that, the Government, as per G.O.(Ms)

No.105/95/H&FWD dated 22.4.1995 have declared that, the

Diploma obtained after four years study in Homoeopathy before

the enforcement of Homoeopathy (Diploma Course) Regulations,

1983 will be treated as equivalent to Degree in Homoeopathy.

The appellants submitted that they should be treated as

beneficiaries of that Government order, because they underwent

W.A. No.1655 of 2009

– 2 –

the Diploma Course in the State of Kerala before the four year

degree course was introduced here. The circumstances which

led to the issuance of the above-mentioned Government Order

dated 22.4.1995, will apply to them also, it is submitted.

2. We do not find that the appellants have

challenged the Government Order dated 22.4.1995 in the writ

petition, on the ground of non-inclusion of diploma holders, who

obtained diploma before the introduction of four year degree

course in Homoeopathy or other similar grounds. As long as the

said Government Order is in force, only those Diploma Holders

who have undergone the course of study in Homoeopathy of

four years prior to the enforcement of Homoeopathy (Diploma

Course) Regulations, 1983 can be treated as Degree Holders in

Homoeopathy. Since the case of the appellants is not covered

by the Government Order dated 22.4.1995, , they cannot be

treated as degree holders. In the absence of any legal right

flowing from any statute, or any order, the appellants cannot

get any of the reliefs prayed for in the writ petition. So, we

W.A. No.1655 of 2009

– 3 –

find nothing wrong in the judgment under appeal.

In the result, the writ appeal fails and it is dismissed.

Sd/-

K. Balakrishnan Nair,
Judge.

Sd/-

C.T. Ravikumar,
Judge.

DK.

(True copy)