Allahabad High Court High Court

Mohd. Usman And Others vs State Of U.P. And Others on 28 July, 2010

Allahabad High Court
Mohd. Usman And Others vs State Of U.P. And Others on 28 July, 2010
Court No. - 34

Case :- WRIT - C No. - 43647 of 2010

Petitioner :- Mohd. Usman And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Mohd. Izhar,K.A. Usmani
Respondent Counsel :- C.S.C.

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

By means of this petition the petitioners have sought a writ of
mandamus commanding the respondents to provide the registration
certificate to the petitioners forthwith and issue a further
mandamus allowing the petitioners to practice as Vaidya/Hakim
during the pendency of the petition.

The petitioners have applied for registration with the Registrar,
Indian Medical Board, 7 Lal Bagh, U.P., Lucknow which is
pending. A Division Bench of this Court has already directed to
decide the representation so preferred by the petitioners and take a
decision into the matter which were pending before the Board like
the petitioners’ matter.

Accordingly, we direct the Registrar, Indian Medical Board, to
take a decision on the application of the petitioners for registration
within a period of two months from the date of the production of a
certified co this order. However, we can not permit the petitioners
to practice without any registration certificate.

The writ petition is disposed of finally.

Order Date :- 28.7.2010
AKJ