IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35709 of 2009(S)
1. P.BHAKTHAVALASALAN NAIR,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF MEDICAL ECUDATION,
For Petitioner :P.BHAKTHAVALSALAN NAIR(PARTY-IN-PERSON)
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :15/02/2010
O R D E R
P.R.RAMAN, AG. C.J. &
C.N.RAMACHANDRAN NAIR, J.
....................................................................
W.P.(C) No.35709 of 2009
....................................................................
Dated this the 15th day of February, 2010.
JUDGMENT
Ramachandran Nair, J.
Heard the party in person who filed this W.P.(C) challenging the
Government Notification prohibiting private practice by Government
Doctors. Government Pleader opposed the petitioner’s challenge
against the validity of the Notification as it is a policy decision taken by
the Government. We do not find any justification to interfere with the
policy decision taken by the Government prohibiting private practice
by Government Doctors. However, considering the peculiar nature of
the chronic decease the petitioner’s son has, we make it clear that the
Doctors named by him Sri.M.R.Naik and Sri.Suresh Raghavan of the
Medical College, Alleppey, are free to offer consultation to the
petitioner’s son at their residence without collecting any fees for the
same. However, we make it clear that this should not be taken as a
direction to the Doctors whom we have not heard, to offer consultation
in their house, which is a matter at their discretion on petitioner’s
2
request. This order passed by us in an exceptional case should not be
taken as a precedent for the above named Doctors or any other Doctor
to start private practice in their house in violation of Government
Orders. W.P.(C) is closed.
Copy of the judgment should be issued to the petitioner on
application.
P.R.RAMAN
Acting Chief Justice
C.N.RAMACHANDRAN NAIR
Judge
pms