IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13494 of 2008(F)
1. MS. AFSHANA SIDHIK, ROSIYA MANZIL
... Petitioner
2. MR. AJITH KUMAR PILLAI, KAILASAM
3. MR. AMJED NIZAMUDEEN, KODOOR HOUSE
4. MS. ANJU MATHEW, KANIANTHARA
5. MS. ANJU SUSANNA THOMAS
6. MS. ANNA SUSAN THOMAS, B2 QUARTERS
7. MS. ANU M.GEORGE, MANNOORETTONIL
8. MS. BETTY ABRAHAM, TC 6/193-5
9. MS. BETTY T.FRANCIS, THAYIL
10. MS. BINA S., HILL SIDE
11. MR.BINU GEORGE BABU
12. MS. CERENE ROSE JOSE
13. MS. CHINCHU ANN VARGHESE, THONIKADAVIL
14. MS. DEEPTHY G., GEETHAM
15. MS. DHANNYA RACHEL THOMAS, SURABHI
16. MS. DHANYA GOPINATHAN, ANIZHAM
17. MS. GEETHA S.NAIR, SREERANGAM
18. MR. JAMES CYRIAC, KOVILAKATHU
19. MS. JITHA S., GEETHAM
20. MS. LEEBA ELIZABETH BABU, KARIMPANNOOR
21. MS. LEKSHMI BALARAMAN, SREE LEKSHMI
22. MS.MERIN JOSELIN GEORGE, PARAYIL
23. MR. MOHAMMED JASHIN K.S., JASMIN
24. MS. MONCY MICHAEL, ALAKKATTUSSERIL
25. MS. NEETHA MARY KURIAN, PULLOLICKAL
26. MS. NITHYA GEORGE, VALIYAVETTIL
27. MR. OM PRAKASH, AMPATTUKUZHIYIL
28. MS. PEARLY P.K., CAREWELL HOSPITAL
29. MS. POORNIMA R.PAI, SAGAR DHAN
30. MR. PRINCE JOHN GEORGE
31. MS. PRIYA MARY KURIAN, MYLAKATTU
32. MS. PUNYA CHANDRAN, PARIYARATHU PARAMPIL
33. MR.RAM GOPAL V., K.V.MADOM, KANDIYOOR
34. MR. RAMESH REMON NAIR, ANAND
35. MS. REENA MARY ABRAHAM, KALLUNKAL
36. MS. RINCY THOMAS, RINCY VILLA
37. MS. RINU RUTH GEORGE, MOHAN NIVAS
38. MS. RIYA ABRAHAM, THOPRATHUVADAKEIL
39. MS. SAIRA SAIF, SAIRA COTTAGE
40. MS. SANTY ANTONY, POTTOKKARAN
41. MS. SHENI SHERIFF, AKBAR MANZIL
42. MR. SMRITHESH SOMAKUMAR, SOUPARNIKA
43. MR. THAJU LOUIS, PARAKKAL, PANCHAVADY
44. MS. VANDANA SUDHEER, 6-F, GOLDEN ENCLAVE
45. MS. VENI KRISHNA S., PRAYAR
Vs
1. TRAVANCORE-COCHIN MEDICAL COUNCILS
... Respondent
2. MAHATMA GANDHI UNIVERSITY
3. PUSHPAGIRI INSTITUTE OF MEDICAL SCIENCES
4. THE MEDICAL COUNCIL OF INDIA
5. STATE OF KERALA REPRESENTED BY
6. SECRETARY TO GOVT., HEALTH DEPARTMENT
For Petitioner :SRI.SANTHOSH MATHEW
For Respondent :SRI.ALEXANDER THOMAS, SC, MCI
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/09/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.13494 OF 2008
----------------------------------------
Dated this the 4th day of September, 2008
JUDGMENT
The petitioners, who are students who passed M.B.B.S.
Examination from the 3rd respondent’s College challenge Ext.P4
order passed by the 1st respondent wherein the provisional
registration of the students of the 3rd respondent’s College under
the Travancore-Cochin Medical Practitioners’ Act, with which only
they can start their internship, completion of which is mandatory
for obtaining M.B.B.S degree, has been refused on the ground
that the Medical Council of India has not given final recognition to
the College.
2. The learned Standing Counsel for the Medical Council
of India produced before me a communication from the Medical
Council of India to the Secretary, Government of India, Ministry
of Health & Family Welfare dated 21.5.2008 recommending final
recognition for the 3rd respondent’s College.
W.P.(c)No.13494/08 2
3. The petitioner today produced before me a
notification from the Secretary, Government of India, Ministry
of Health & Family Welfare Department, which according to the
petitioners is the final notification granting recognition to the
3rd respondent’s College. In the above circumstances, the writ
petition is disposed of with the following directions:
If the petitioner produces the document, now produced
before me for my perusal, before the 1st respondent, the 1st
respondent shall consider the same and if the same is
sufficient to grant provisional registration to the petitioners,
the 1st respondent shall issue appropriate orders in the matter,
as expeditiously as possible, at any rate, within a period of two
months from the date of receipt of a copy of this judgment.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.13494/08 3