Madras High Court
T.Sivabala vs The Secretary on 25 February, 2026
Author: Krishnan Ramasamy
Bench: Krishnan Ramasamy
W.P.(MD) No.5153 of 2026
BEFORE THE MADURAI BENGH OF MADRAS HIGH COURT
DATED: 25.02.2026
CORAM
THE HONOURABLE MR. JUSTICE KRISHNAN RAMASAMY
W.P.(MD)No.5153 of 2026
T.Sivabala ... Petitioner
Vs
1.The Secretary,
Health and Family Welfare Department,
Fort St.George,
Chennai.
2.The Registrar,
Tamil Nadu Siddha Medicine Council,
Arumbakkam,
Chennai.
3.The Director of Indian Medicine and Homeopathy,
Arignar Anna Government Hospital of
Indian Medicine Campus,
Arumbakkam,
Chennai - 600 106.
4.The Deputy Director of Medical and Rural Services,
Office of the Deputy Director of Medical and Rural Services,
Madurai. ... Respondents
Prayer: Writ Petition filed under Article 226 of the Constitution of India
praying to issue a Writ of Mandamus, forbearing the respondents from
interfering with the day-to-day practice of Acupuncture System of
Treatment run by the petitioner without due process of law.
1/5
https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/03/2026 06:43:16 pm )
W.P.(MD) No.5153 of 2026
For Petitioner : Mr.B.Pravin Kumar
For Respondents : Mrs.K.Malathi,
Additional Government Pleader
ORDER
This writ petition has been filed seeking a direction to forbear the respondents from interfering with the day-to-day practice of the Acupuncture System of Treatment carried on by the petitioner, except in accordance with due process of law.
2.Mrs.K.Malathi, learned Additional Government Pleader, takes notice for the respondents. By consent of both parties, the writ petition is taken up for final disposal at the admission stage itself.
3.The petitioner has completed an acupuncture course and is running an acupuncture therapy centre. The grievance of the petitioner is that, despite possessing the requisite qualification, the respondents are interfering with his practice.
4. The learned Additional Government Pleader appearing for the respondents would submit that the respondents are not disturbing the 2/5 https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/03/2026 06:43:16 pm ) W.P.(MD) No.5153 of 2026 petitioner and that any action, if required, would be taken only in accordance with law.
5. In such circumstances, this Court directs the respondents not to interfere with the practice of the petitioner except by initiating appropriate proceedings in accordance with due process of law.
6. With the above direction, the writ petition stands disposed of.
No costs.
25.02.2026 Index : Yes/No Internet: Yes/No Neutral Citation: Yes/No TSG To
1.The Secretary, Health and Family Welfare Department, Fort St.George, Chennai.
2.The Registrar, Tamil Nadu Siddha Medicine Council, Arumbakkam, Chennai.
3/5https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/03/2026 06:43:16 pm ) W.P.(MD) No.5153 of 2026
3.The Director of Indian Medicine and Homeopathy, Arignar Anna Government Hospital of Indian Medicine Campus, Arumbakkam, Chennai - 600 106.
4.The Deputy Director of Medical and Rural Services, Office of the Deputy Director of Medical and Rural Services, Madurai.
4/5https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/03/2026 06:43:16 pm ) W.P.(MD) No.5153 of 2026 KRISHNAN RAMASAMY, J.
TSG W.P.(MD)No.5153 of 2026 25.02.2026 5/5 https://www.mhc.tn.gov.in/judis ( Uploaded on: 02/03/2026 06:43:16 pm )