High Court Kerala High Court

Dr vs State Of Kerala on 25 September, 2009

Kerala High Court
Dr vs State Of Kerala on 25 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26901 of 2009(G)


1. DR,BEENA R., AGED 39 YEARS,
                      ...  Petitioner
2. DR.MAYA M.S.,AGED 37 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE STATE MISSION DIRECTOR,

3. THE SECRETARY TO GOVERNMENT OF INDIA,

4. THE CENTRAL COUNCIL OF HOMOEOPATHY,

5. DIRECTOR OF HOMOEOPATHY, DIRECTORATE

                For Petitioner  :SRI.J.JAYAKUMAR

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

The Hon'ble MR. Justice V.GIRI

 Dated :25/09/2009

 O R D E R
                           V.GIRI, J
                         -------------------
                      W.P.(C).26901/2009
                        --------------------
          Dated this the 25th day of September, 2009

                         JUDGMENT

Petitioners have acquired Diploma in Homeopathic

Medicines and Surgery conducted by the Board of

Examinations in Homeopathy, Government of Kerala. This is

evidenced by Exts.P1 and P2. Petitioners are registered

under the Travancore Cochin Medical Practitioners Act, 1953,

as evidenced by Exts.P3 and P4. The qualifications acquired

by the petitioners are included in the 2nd schedule of the

Homeopathic Central Council Act, 1973 and are therefore,

recognized diplomas.

2. The State Mission Director of the National Rural Health

Mission issued Ext.P5 notification inviting Homoeo and

Ayurvedic Medical Graduates for appointment in different

districts under the NRHM, on contract basis. It seems that

initially certain diploma holders were also included in the

rank list that was prepared, but later, on a complaint that

applications were invited from Homeo and Ayurvedic Medical

graduates and not from diploma holders, a verification was

done and non graduates were excluded from the list. It seems

W.P.(C).26901/2009
2

that the petitioners also were therefore, excluded from the

list. Petitioners contend that this process of verification was

undertaken with reference to Ext.P8 Government Order

dated 22.4.1995 wherein considering the recommendations of

the Central Council of Homeopathy, Government of Kerala

had ordered that medical qualifications in Homeopathy,

acquired after undergoing a course of four years’ duration,

awarded prior to the enforcement of Homeopathy (Diploma

Course) Regulations 1983, and included in the 2nd schedule of

the Homeopathic Central Council Act, will be treated as

equivalent to the degree in Homeopathy. Petitioners contend

that Ext.P8 is illegal inasmuch as the Government has

declared only such qualifications acquired prior to the

enforcement of the 1983 Regulations as equivalent to a

Degree. Petitioners contend that similar qualifications

acquired even after 1983, should be treated as equivalent to

the same. Hence the challenge against Ext.P8 on the ground

that it results in discrimination among similarly situated

persons. There is also a prayer for a direction to the NRHM

to consequently consider the petitioners also, as possessing

qualification equivalent to a Degree in Homeopathy and

include them in the list of Homeopathic Medical graduates

W.P.(C).26901/2009
3

for appointment to different posts under the NRHM.

3. I heard learned counsel for the petitioners

Mr.Jayakumar, learned counsel for the NRHM Mr.M.Ajay and

learned Government Pleader.

4. The challenge against Ext.P8 is misconceived, in my

view. It is in fact by Ext.P8 order, Government has declared

certain non degree qualifications as equivalent to that of a

Degree in Homeopathy, provided such qualifications were

acquired prior to the enforcement of the Central

Regulations, 1983. Government had passed this order

accepting the recommendations of the Central Council of

Homeopathy. The order has not resulted in any unreasonable

classification among similarly situated persons. If the

petitioners also pray for a similar treatment, it is upto them to

see that the Central Council of Homeopathy makes a similar

recommendation. Government of Kerala had only accepted

the recommendations of the Central Council. The order only

grants a benefit to a certain class of people who otherwise

may not have been able to claim that their qualification should

be treated as equivalent to a Degree in Homeopathy.

W.P.(C).26901/2009
4

5. Even otherwise the NRHM is entitled to stipulate that

they need only graduates in Homeopathy and Ayurveda in

different posts. They are always entitled to insist that

persons with qualifications which might be treated as

equivalent by the Government or the PSC are not acceptable

and that only graduates be considered for appointment. The

challenge against Ext.P8 is therefore, misconceived in the

context of considering the prayer for a direction to the NRHM

to consider the petitioners also. If the NRHM insists on

degree holders, then they are entitled to see that only degree

holders should be appointed to posts forming part of the

National Rural Health Mission.

For all these reasons, I find no merit in the writ

petition. It is accordingly dismissed.

V.GIRI,
Judge

mrcs