IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22046 of 2008(Y)
1. K.V. IBRAHIM, S/O. MOIDU,
... Petitioner
Vs
1. T.C. MEDICAL COUNCIL,
... Respondent
2. THE CENTRAL HOMOEOPATHY,
3. THE TAMIL NADU HOMOEOPATHY MEDICAL
For Petitioner :SRI.SEBASTIAN PHILIP
For Respondent :SRI.N.RAGHURAJ, SC, TCMC & KNMC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/08/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 22046 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 11th August, 2008.
J U D G M E N T
The petitioner claims to be an approved practitioner in
Homeopathy. He submits that he is having registration with the Tamil
Nadu Homeopathy Medical Council with effect from 21-8-1975 for
practicing medicine in the branch of Homeopathy. He submits that
he is also registered with the Central Homeopathy Council. He
claims to have submitted an application dated 19-7-1999 to the 1st
respondent for registration by the State Council. The petitioner’s
grievance is that the 1st respondent has not taken any action on the
application stated to have been submitted by the petitioner.
2. Learned standing counsel for the 1st respondent, on
instructions, submits that the 1st respondent has no record of having
received an application dated 19-7-1999 from the petitioner. He
further submits that if the petitioner submits a fresh application, it
would be considered in accordance with law. Accordingly, the writ
petition is disposed of with the following directions:
If the petitioner submits a fresh application for registration, the
1st respondent shall consider the same and pass appropriate orders
thereon in accordance with law, as expeditiously as possible, after
complying with the procedural formalities thereon.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.
W.P.C. No. -: 2 :-