High Court Karnataka High Court

Dr Tonmoy Kumar Biswas vs The Karnataka Ayurvedic And Unani … on 23 September, 2008

Karnataka High Court
Dr Tonmoy Kumar Biswas vs The Karnataka Ayurvedic And Unani … on 23 September, 2008
Author: D.V.Shylendra Kumar
1 WP1095'2.05
IN THE I-IXGH COURT OF KARIIATAKA AT BANGALORE

DATED THIS THE 23" DAY OF BEPTEMIIER. 2008

BEFORE:

mm Hornw nun. JUSTICE n.v. 8HYLERQR'A  _

Wni Petition No.109.52 @2005 'V ' Cf: _  ' "

BETWEEN:

DR TONMOY KUMAR EHSWAS
s/0 LATE KALI PADO Bxswaa

36 YEARS, BiSW'AS CLINIC  "

snmrsxnu,   '-  ::
UDUPI  _  -.    "f~'ié'2'I'iTIONER

[By sn. N 1a=a§}i1:g;;1a:za§1g Adv.]

1 THE KA--RNAT'A!{A'AY'U_RVEDIC AND
UNA Ni .PRACTIT1'0NE.szs--- BOARD,
{CON-'3.'FI"FU3'ED UN  KARNATAKA
ACT NC'r.--.9 0?' 1'-L"_62,',_ .~ .
E3HANAVAN'I'H'RI ROAD

.» «BANGALORE  5:39' 009

 Q'  cE§IT.RA41}-coUNc1LoF HoMEo;=>A'mY

" _ ;;Aw;gHAR'T_N'ir:HRU BHARA'I'iYA CHIKITSA
 ._AvU.v£~H0MvEoPATHY
A V ANusAN::);:=iAN BHAVAN
"4«.N0%T,.;51-55. INSTITUTIONAL AREA
NEWDELHI 58,

 n j BYITS ASST. SECRETARY (ADM 85 REIGN)

   *  {Z-OVERNMENT OF' KARNATAKA

HEALTH AND FAMILY WELFARE
DEPARTMENT

MSEUILDING, BANCEALORE

BY i'I'S UNDER SECRETARY



2 WP10952.05

4 THE BOARD OF HOMEOPATHIC
SYSTEM OF MEDICINE AND
DIREC'I'ORA'I'E OF
HEALTH SERVICES
NAGALAND, KOHIMA
BY ITS REGISTRAR

5 INDIAN MEDICAL COUNCIL
DIS'FRI_C'I' COMMITTEE   4
unupr _ :

BY ITS CONVENOR
SR: PADMANABHA ACHAFRYA

5 THE SUB INSPECTOR 0? POLICE

UDUPI TOWN POLICE STATIC}?
UDUPI

7 DISTRICT mzuc. coz§?rRQLLEg§'§'»':1' 
UDUPI-MANGALORE Q1s'rg1c'1__' I 

BALM'ATTIKj;ROKi)"-- " I
MALRGALOREV  

8 DIS'I"RICT 
UDUPI'D__IS'I'_RI(';'I_' a = _ 
UDVUPI  _     RESPONDENTS

I. [By ‘Sr:E;« ‘Vishwanath, Adv., for
, ‘ , .4 M/s. AGH Associates for R2;
T Muthanna K, AGA for R1, R3, R6-R8;
‘ ‘ ” R5 — Sexvicc held sumcicnt
” ” Vida (3.0. dt€I.12.8.2008]

‘I’iI.IE:-I’$A?II’I’}.I’I’I’ION IS FILED UNDER ARTICLES 226 AND 227 OF’

i.”.4″‘~.II’}{E CONSTITUTION op mam, PRAYING TO QUASH VIDE ANX. F
‘ gasurzx)’ BY THE R1 THE KARNATAKA AYURVEDIC AND UNANI
TpaAcfr1fr1c>NERs BOARD, BANGALORE DT. 3.3.2905 AND ETC,

THIS PE’FIT’ION COMING ON FOR PRELIMINARY HEARING,

V’3″* ‘GROUP, THIS DAY, THE COURT MADE THE FOLLOWiN(3:–

4 wP1o952.65

52. it is for quashjng of these com1i:u.m.ications__, the

present writ petition. _ _ _ A4

3. Appearing for the petitioner, Sri.
Kamath, learned counsel wonid “.1: in
Notification at Annexure-D issued
Homeopathy Central Council i9?;?3 the i A %
provisions of Chapters 5- il, éibeenwextended
to the States of and

Tripura only that the

petitioner was ‘who was practicing earlier in the

State of he had slaifted to Kernataka

4.. ..even§fiiti1out ‘–reg_ist::’ation requirement; that he should

.T§Iij!(V)V’}/”‘ ., in the State of Karnataka also and

therefore eiiforcement of such regulations which have

‘come it into_ force subsequently even in the State of

ii1.m d from where the petitioner originates cannot be

V’ flenforced in the State of Karnataka where the petitioner is

V V V ‘ . , ifflresently practicing.

5 Z WP1O952.05

4%. Notice had been issued. While respondent is
represented by Sri. Vishwanath, learned co;;2nsuel.,’___j
Sarojini Muthanna, learned Additional.’,_A4_:.. 9»

Advocate appears for respoI1dents__1, 4′ A

5. Statement of objections ‘ been filed bye’ second’ ‘

respondent suppoItingt1_1_e

6. Though SI-i.~. ” counsel
for the support fiom the
in the case of
otrriens as. WEST BENGAL

MEDICAL reported in 2003 AIR

, SCI?” to the Supreme Court had taken

V7__ti1e”view._vthat_there is no requirement of a person to have

as a registered practitioner under Bengal

1914 to issue certificates or prescriptions

were found in the right to treat in terms of a

V’ of Diploma issued in favour of the persons

V .. fholding Diploma in Community Medical Services, the ratio

of the case is not applicable to the facts of the present

§V

5 Wi’10952.03

case for the reason that what the petitioner is seeking to

urge is a right to practice as a Homeopattiy

Practitioner in Homeopathy System of Medicine:

lesser or inferior profession like treat’
the holders of Diploma in
claimed in that case. The clearijfi
on the facts of the it it

7. Be that as it may,_,mo_re —-even assuming

that V at the nonwextension of
c11a.;)ters’l’-léllg’ ‘ Homeopathy Central Council
Act, 197 even a person who had

not been registered.T’as”- aiiomeopathy Practitioner could

fiaveV”oparaiStieetiA in State, a provision of this nature

virhieii is in the nature of a regulatioti does

not enablefiiei petitioner to claim it as a. right in other

wiiere such profession is regulated in terms of

statutory provisions, rules and regulations.

it .:’_4’8-.~- Therefore, While no exception can M taken to the

“communication issued by the respondents, further

7 WPIO952.05

submission of Sri. Ravindraziatli Kamath, learned ccuasel

for the petitioner is that the petitioner in fact«~’I:as’__’___si;cl1e

medical qualification to practice as ..

Practitioner and has applied seekiifig T

9. This is not a matter is inaiie

writ petition. If the petitioner apigjiied,’ it for him
to pursue the matter the authorities, but
in so far as the prayer V;Ar,11’iexures- F 8; G

in this writ pefiti~.§r1._.’is. coxggexneci, prayer is rejected’ and

the mt

it eeeee % Sd/1
Iudgg