Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Karnataka High Court

Khalsa Institute Of Medical Sciences vs The State Of Karnataka on 22 February, 2013

Author: K.L.Manjunath

Bench: K.L.Manjunath

                          1

     IN THE HIGH COURT OF KARNATAKA, BANGALORE

      DATED THIS THE 22ND DAY OF FEBRUARY, 2013

                      BEFORE

       THE HON'BLE MR.JUSTICE K.L.MANJUNATH

      WRIT PETITION NO.38255 OF 2012 (GM - RES)


BETWEEN :

KHALSA INSTITUTE OF MEDICAL SCIENCES
NO.76,HOSUR MAIN ROAD, MADIWALA
BANGALORE 560068
REPRESENTED BY ITS
PRINCIPAL-CUM-DIRECTOR
DR HARMINDER SINGH.
                                ... PETITIONER

(BY SRI.D.S.RAMACHANDRA REDDY, ADV.)


AND:

1.     THE STATE OF KARNATAKA
       BY ITS PRINCIPAL SECRETARY TO GOVERNMENT
       DEPARTMENT OF HEALTH AND FAMILY WELFARE
       VIKASA SOUDHA, DR AMBEDKAR VEEDHI
       BANGALORE 560 001.

2.     THE UNION OF INDIA
       REPRESENTED BY ITS SECRETARY TO
       GOVERNMENT
       MINISTRY OF HEALTH AND FAMILY WELFARE
       NIRMAN BHAVAN, NEW DELHI-110001.

3.     PRABHUDEV CLINIC, MDCC BANK ROAD
       HANUR, KOLLEGAL TALUK,
       CHAMARAJANAGAR DIST
       BY ITS PROPRIETOR
       B SHIVASWAMY S/O BASANNA
       AGED 40 YEARS, 580321
                           2

4.   THE KARNATAKA PRIVATE MEDICAL
     EDUCATION REGISTRATION
     AUTHORITY CUM DIST. HEALTH AND FAMILY
     WELFARE, OFFICE/MEMBER SECRETARY
     CHAMARAJANAGAR DIST.,
     NEAR OLD ANIMAL HUSBANDRY
     HOSPITAL AND GOVERNMENT
     AYURVEDIC HOSPITAL
     B RACHAIAH DOUBLE ROAD
     CHAMARAJANAGAR-580321.

5.   THE DIRECTOR GENERAL & INSPECTOR
     GENERAL OF POLICE,
     NRUPATHUNGA ROAD
     BANGALORE 560 009.
                             ....RESPONDENTS

(BY SRI.E.S.INDRESH, HCGP. FOR R1, R4 & R5)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
& 227 OF THE CONSTITUTION OF INDIA PRAYING TO
ISSUE AN ORDER REVIEWING & RECALLING THE ORDER
ANN-R, DT.16.3.12, MADE IN WP.NO.21160/11 [GM-RES]
AS PER ANN-R AND DIRECT THE R1, 2 & 5 HOLDING THAT
THERE IS NO PROHIBITION FOR IMPARTING EDUCATION
IN ELECTORPATHY/ELECTRO-HOMEOPATHY SYSTEM OF
MEDICINE BY GRANTING CERTIFICATE & DIPLOMAS &
THAT THERE IS NO PROHIBITION FOR PRACTISING IN
ELECTROPATHY/ ELECTO-HOMEOPATHY SYSTEM OF
MEDICINE BY THE CERTIFICATES & DIPLOMA HOLDERS.


     THIS WRIT PETITION COMING ON FOR ORDERS THIS
DAY, K.L.MANJUNATH J. MADE THE FOLLOWING:-


                      ORDER

The present petition is filed to review the order passed by this Court on 16.03.2012 in W.P.No.21160/2011 which is produced as Annexure R 3 and to issue a declaration or mandamus declaring that there is no prohibition for imparting education in Electropathy / Electro Homeopathy System of Medicine by granting certificate and diplomas and there may not be any prohibition for practicing in Electropathy / Electro Homeopathy System of medicine by the certificates and diploma holders in the interest of justice.

2. Heard Sri D.S.Ramachandra Reddy, learned Counsel for the petitioner and Sri E.S.Indresh, learned Government Advocate for the respondent Nos.1, 4 and

5.

3. Writ petition No.21160/2011 was filed by Dr.B.Shiva Swamy as proprietor of Prabhudev Clinic, situated at Hanur of Kollegal taluk, questioning the order passed on 04.06.2011 directing to close down his clinic. The petition averments in the aforesaid petition was that the petitioner is a doctor having obtained a diploma in alternative medical sciences issued by the 4 present petitioner Institution, which Institution is said to have been affiliated to open International University for Complementary Medicines, Colombo, Srilanka, which was resisted by the Government. The Government had filed a detailed counter therein. The Government also relied upon the order passed by the Medical Council of India dated 10.08.2010.

4. Having heard the petitioner therein and the Government Advocate and also considering the certificate relied upon by Shiva Swamy, which is produced as Annexure A, it is found that this Court has held that the petitioner cannot be permitted to practice as a doctor playing with the life of the common man. On perusal of Annexure A, it reveals to the Court that a certificate is said to have been issued by the petitioner Institution stating that Shiva Swamy has fulfilled the qualifying requirements prescribed for the Diploma in Alternative Medical Sciences (DAMS) and based on such certificate, he wanted to practice. On perusal of Annexure A, it does not even reveal the nature of 5 training imparted by the present petitioner - Institution to Shiva Swamy - the petitioner therein and how he has qualified to practice as a doctor. Therefore, considering the documents produced by Shiva Swamy in the writ petition, this Court dismissed the petition and held that based on Annexure A, he cannot be permitted to practice as a doctor.

5. The present petition is filed stating that the petitioner Institution is entitled to issue certificates and based on such certificates the students of the said Institution are entitled to practice as doctors.

6. Mr.D.S.Ramachandra Reddy, learned Counsel for the petition contends that the petitioner is imparting education in Electropathy / Electro - Homeopathy System of Medicine and is issuing certificates and diplomas and based on such certificates and diplomas there cannot be any prohibition for a student passed out from the petitioner Institution to practice as doctor. To support his arguments he has relied upon the 6 judgment of Delhi High Court in C.W.P.No.4015/1996 and CM No.8468/1997 disposed of on 18.11.1998 and the order of the Supreme Court.

7. In the facts and circumstances of the case, this Court cannot review the order passed in W.P.No.21160/2011 dated 16.03.2012 which was dismissed by this Court on merits and has held that the documents relied upon by Dr.Shiva Swamy as proprietor of Prabhudev Clinic does not disclose the nature of qualification he has acquired. If Shiva Swamy had been really aggrieved by the order of this Court, it was for him to challenge the said order. While dismissing the petition, this Court has only observed that the an unrecognized Institution has no power to issue certificate permitting to practice as a doctor. Therefore, this Court do not find any valid ground to review the order passed in W.P.No.21160/2011 and based on the same, this Court cannot issue mandamus either to respondent No.1, 4 or 5, since this Court has not dismissed W.P.No.21160/2011 concerning the 7 prayer of this petitioner. Moreover, whether a person holding a training certificate in Electropathy/Electro - Homeopathy System of Medicine can practice as a doctor or not, cannot be considered in this petition. Accordingly to this Court, it is for the State or the Union Government or any other statutory body to recognise a course and permit a person to call himself as a Doctor and to practice as a doctor. Therefore, there are no merits in this petition. Accordingly, the same is dismissed.

Sd/-

JUDGE nvj