High Court Kerala High Court

Jimnesh.M. vs Union Of India on 12 January, 2010

Kerala High Court
Jimnesh.M. vs Union Of India on 12 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 457 of 2010(F)


1. JIMNESH.M., AGED 23 YEARS,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

3. THE SECRETARY TO GOVERNMENT OF KERALA,

4. THE DIRECTOR OF MEDICAL EDUCATION,

5. THE CHAIRMAN, DISTRICT LEVEL

6. THE CHAIRMAN, AUTHORIZATION COMMITTEE

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :12/01/2010

 O R D E R
                       T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                        W.P.(C) No. 457 of 2010-F
                    - - - - -- - - - - - - - - - - - - - - - - - - - -
             Dated this the 12th day of January, 2010.

                                  JUDGMENT

The petitioner herein is aggrieved by Ext.P9 order by which the

Central Zone Authorisation Committee rejected his request for

transplantation of kidney. Accordingly, permission was refused.

2. The petitioner is aged 23 years. He is suffering from chronic

kidney failure and is on regular maintenance haemodialysis for the last two

years. He is undergoing treatment at West Fort Hi-Tech Hospital, Thrissur

for renal disorder. It is averred that the petitioner has to undergo dialysis

thrice in a week to sustain his life. Finally, the doctor advised that

transplantation of kidney is the only possible medical solution.

3. One Mr. P. Mohanan, a family friend of the petitioner is the donor

of kidney. Accordingly, consent was obtained and Ext.P2 was submitted

jointly by the petitioner and the said Mohanan before the 5th respondent.

4. The rejection of the permission is mainly on the ground of

suspected Altrusim of donor.

5. Learned Govt. Pleader on instructions, submitted that the 4th

respondent Director of Medical Education has directed the authority to

wpc 457/2010 2

reconsider the matter and appropriate steps will be taken in this regard

either by the Central Zone Committee or by the District Level Committee.

6. In the light of the urgency shown by the petitioner, learned counsel

for the petitioner prayed that a direction may be issued to the competent

authority to take a decision urgently. Therefore, there will be a direction to

respondents 4 to 6 to take a fresh decision in the matter within a period of

two weeks from today.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/