Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.V.Mohammed Jamsheer vs S.H.O.Kannur Town Police Station
2025 Latest Caselaw 3992 Ker

Citation : 2025 Latest Caselaw 3992 Ker
Judgement Date : 13 February, 2025

Kerala High Court

K.V.Mohammed Jamsheer vs S.H.O.Kannur Town Police Station on 13 February, 2025

WP(C) NO.190/2013                    1



                                             2025:KER:11812

         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                           PRESENT

        THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.
THURSDAY, THE 13TH DAY OF FEBRUARY 2025 / 24TH MAGHA, 1946
                    WP(C) NO. 190 OF 2013
        CC NO.838 OF 2012 OF JUDICIAL MAGISTRATE OF FIRST
                      CLASS -I, KANNUR
PETITIONER:

         K.V.MOHAMMED JAMSHEER
         S/O.C.V MOHAMMED SHERIF
         AGED 29 YEARS, 'SUDHEEPAM'
         NEAR CHOVVA BRIDGE, KANNUR 6

         BY ADVS.
         SRI.K.C.SANTHOSHKUMAR
         SMT.K.K.CHANDRALEKHA


RESPONDENTS:

    1    STATION HOUSE OFFICER
         KANNUR TOWN POLICE STATION
         KANNUR DISTRICT

         ADDL.R2:
    2    M.C.SHEREEF
         S/O.P.K.C.KUNHABDULLA HAJI. B.M.C. VILLA,
         BEECHARAKADAVU, PADNNA KADAPPURAM.P.O.,
         HOSDURG, KASARGODE.

         IMPLEADED AS PER ORDER DATED 01.11.2023 IN
         I.A.NO.13569/2013

         BY ADV.BINOY DAVIS, GOVERNMENT PLEADER

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 13.02.2025, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
 WP(C) NO.190/2013                         2



                                                             2025:KER:11812




                              JUDGMENT

Dated this the 13th day of February, 2025

Whether a criminal prosecution would lie against a

physiotherapist for putting forth to the public at large to be a 'Doctor'

by using the prefix 'Dr.' to his name in the office stationary and in his

name boards is the short, but pertinent question that arises for

consideration in this Writ Petition.

2. The petitioner is a Physiotherapist by profession. He is

the accused in C.C.No.867 of 2012 on the file of the Judicial First

Class Magistrate Court-I, Kannur. Ext.P1 charge sheet has been laid

against him alleging commission of offences under Section 419 of

the IPC, Sections 38 and 39 of the Travancore Cochin Medical

Practitioner's Act, 1953 and Section 17 (4) of the Indian Medical

Council Act, 1956. Petitioner claims to be totally innocent of the

offences charged. He seeks to quash Ext.P1 charge sheet inter alia

contending that it is a falsely foisted case wherein not even a prima

facie case has been made out against him. He contends that

2025:KER:11812

subjecting him to face the trial will be an exercise in futility and

enduring a trial will be trauma and punishment in itself. He has

hence filed this Writ Petition seeking the following reliefs:

1. (i) Issue a writ of certiorari or other appropriate writ, order or direction call

for the records leading to Ext. P1 charge sheet and quash the same.

2. (ii) Such other and further reliefs this Honourable Court may deem fit and

proper in the interest of justice.

3. A statement has been filed by the 1 st respondent

producing Annexure R1 (a) copy of an enquiry report submitted by

the District Medical Officer (Health), Kannur, inter alia stating that an

enquiry had been conducted against the petitioner/accused on the

basis of the complaints received from the general public and it has

been revealed in the said inquiry that the petitioner is not a qualified

medical practitioner and his practice as a 'doctor' is illegal.

4. The de facto complainant got impleaded in this W.P.(C)

as the additional 2nd respondent pursuant to the order in

I.A.No.13569 of 2013.

5. Heard Sri.K.C.Santhosh Kumar, Advocate, appearing

on behalf of the petitioner and Sri.Binoy Davis, learned

2025:KER:11812

Government Pleader, appearing on behalf of respondent No.1.

There was no appearance on behalf of the additional 2 nd

respondent.

6. The learned counsel appearing for the petitioner

submitted that Ext.P1 charge sheet had been filed and was being

pursued under the misconception that a physiotherapist cannot be

addressed as a 'doctor' and that a physiotherapist is prohibited from

using the prefix 'Doctor' or 'Dr' to his name. Petitioner has been

conferred with a Bachelor of Physiotherapy degree after

successfully completing a full-fledged medical course spanning

more than 4½ years. He has been admitted to the Indian

Association of Physiotherapists as 'Dr.K.V. Mohammed Jamsheer'.

The prefix 'Dr.' is based on tradition and convention and there is no

prohibition against using the said terms or designations under law. It

has a meaning apart from the dictionary meaning of addressing a

qualified practitioner of medicine, a person holding a doctorate etc.

Exhibiting a name board describing his name as 'Dr.Muhammed

Jamsheer' and attending to patients does not attract any offence

punishable under any of the provisions under which he is seen

2025:KER:11812

charged. Further, Ext.P1 charge sheet does not disclose any

offence punishable under law. The Travancore Cochin Medical

Practitioners' Act 1953, does not apply to Physiotherapists. No

offence can lie against the petitioner under the said statute. The FIR

states that the complaint was filed by an individual by name

M.C.Shereef upon seeing a news item on a TV channel. The same

cannot lead to an implication of the petitioner under the provisions of

the statutes under which he is now seen charged. The role played

by CW7, who is the husband of an allopathic doctor and an active

worker of All India Association of Allopathic Doctors, is clearly

manifest in the matter. The prosecution initiated is the result of a

collusion between the de facto complainant and the office bearers of

All India Association of Allopathic Doctors. Petitioner has been made

a scapegoat in the tussle between the physiotherapists and

allopathic doctors. Even the averments in the F.I.Statement do not

reveal any reason to implicate the petitioner. FIS only states that

Smt.Megha Raghavan along with one Nabeel Kamal,

Physiotherapist attached to the hospital had attended to the de facto

complainant and he was referred to Dr.Anil Sundareshan of Holistic

2025:KER:11812

Medicine in the Apollo Clinic, City Centre, Kannur. The right of

physiotherapists to practice independently without registration for

such practice has been recognised by many Indian universities

including Mahatma Gandhi University, Kottayam. Ext.P1 charge

sheet does not reveal all the ingredients of Section 415 IPC.

Reliance is placed on the dictum laid down in Vipin Sahni v.

Central Bureau of Investigation ( 2024 KHC 6195); Ram Jas v.

State of U.P. (1970 KHC 531). Regarding the question of

maintainability of the Writ Petition to challenge a charge sheet, the

learned counsel submitted that a Writ Petition filed under Article 226

of the Constitution challenging Ext.P1 charge sheet is maintainable

as the inherent jurisdiction of Article 226 of the Constitution is

designed to achieve the salutary purpose that criminal proceedings

ought not to be permitted to degenerate into weapons of

harassment. When the court is satisfied that the criminal proceeding

amounts to an abuse of the process of law or that it amounts to

bringing pressure upon the accused, in the exercise of inherent

powers, such proceedings can be quashed. Reliance is placed on

the dictum laid down by the Supreme Court in Kapil Agarwal and

2025:KER:11812

others v. Sanjay Sharma and others (2021 KHC 6119). The

extraordinary power under Article 226 of the Constitution, it is

contended can be exercised to prevent abuse of process of any

court or to otherwise secure the ends of Justice when the allegations

in the First Information Report and other materials, if any,

accompanying the FIR do not disclose a cognizable offence,

justifying an investigation by police officers under Section 156(1) of

the Code of Criminal Procedure (Cr.P.C.) except under an order of a

Magistrate within the purview of Section 155(2) of the Cr.P.C.

Reliance is placed on the dictum laid down by the Hon'ble Supreme

Court in a catena of decisions commencing from State of Haryana

and others v. Ch. Bhajan Lal and others (1992 KHC 600) to

Neeharika Infrastructure Pvt. Ltd. (M/s.) v. State of Maharashtra

and others (2021 (3) KHC 25) to contend that the High Court under

Article 226 has the power to entertain a Writ Petition seeking to

quash an FIR or a charge sheet.

7. Per contra, the learned Government Pleader,

challenges the very maintainability of the Writ Petition under Article

226 seeking to quash Ext.P1 charge sheet. He submits that the

2025:KER:11812

petitioner has sought to quash the charge sheet by invoking Article

226 of the Constitution rather than seek the same relief under

Section 482 of the Cr.P.C. Reliance is placed on the dictum in

Thansingh Nathmal and others v. Superintendent of Taxes,

Dhubri and others [1964 KHC 576]. It was also open to the

petitioner to seek a discharge under Section 239 of the Code of

Criminal Procedure, 1973 (Reliance is placed on the dictum in

Vijukumar R. v. State of Kerala [2024 KHC 1140]; Silvester @

Silver v. State of Kerala [2023 KHC 458]; Rajesh Kumar J. v.

Central Bureau of Investigation, Ekm and another [2021 KHC

692]). Without invoking or availing any of the said alternate options

available, the petitioner had rushed to this Court by filing this writ

which is an extraordinary remedy. On the said count of

maintainability itself, the learned Government Pleader seeks to

dismiss the Writ Petition. Coming to the merits of the matter, it is

submitted by the learned Government Pleader that the petitioner has

been using the prefix 'Dr.' to his name in the advertisement

hoardings and boards claiming to be a specialist medical

practitioner. In India as per the extant laws, a person who possesses

2025:KER:11812

a medical graduate degree recognised by a medical council alone

has the right to treat a patient by exhibiting a name board with the

prefix 'Dr.' to his name. The bachelor's degree in Physiotherapy is

only a paramedical graduate degree. Petitioner obtained the said

degree from Rajiv Gandhi University of Health Sciences, Karnataka,

in the year 2006. That does not entitle the petitioner to address

himself as a doctor or to add the prefix 'Dr.' to his name. A person

qualified in physiotherapy cannot attend to any patient

independently and he cannot prescribe medicines. He can attend to

a patient only with the instruction and close supervision of a medical

practitioner. Petitioner has apparently attended a 25-day course on

Orthopedic Manual Therapy in Australia. On the said basis, he has

been exhibiting his name board as a 'Manipulative Physiotherapist

and Spine Specialist'. The same is misleading and illegal. Reliance

is also placed on the dictum laid down by the Patna High Court in its

judgment in Sarjoo Prasad and others v. The State of Bihar and

others [(2003) SCC OnLine Pat 188]. It had been held therein that

occupational therapists/ physiotherapists could not use the prefix

'doctor' in their names and that they could not prescribe allopathic

2025:KER:11812

medicines. Even if occupational therapy and physiotherapy have

acquired the status of recognised disciplines in medical science, the

practitioners thereof cannot practice modern scientific medicines.

The learned Government Pleader submitted that no person can

practice medicine in any State unless he possesses the requisite

qualification and is enrolled as a medical practitioner on the State

Medical Register. The consequences of the breach of these

provisions are indicated in Sub-section 3 of Section 15 which

stipulates a punishment of imprisonment for a term which may

extend to one year or with a fine which may extend to one thousand

rupees or with both. A person who does not have knowledge of a

particular medical system of medicine, but practices in that system is

a quack and a mere pretender to medical knowledge or skill, or to

put it differently, a charlatan. Reliance is placed on the dictum laid

down in this respect by the Hon'ble Supreme Court in Poonam

Verma v. Ashwin Patel and others [(1996) 4 SCC 332]. Placing

reliance on the judgment rendered by the Calcutta High Court in

Sanjib Das v. State of West Bengal and others [2014 KHC 2010],

it is contended by the learned Government Pleader that a person

2025:KER:11812

who has obtained a medical qualification in terms of the Indian

Medical Council Act, 1956 and whose name appears in the register

of medical practitioners as contemplated under the said Act of 1956,

alone is entitled to use the prefix 'Doctor' or 'Dr'. To allow any other

person to use such a prefix and to practise medicines would be

against the scheme of the Indian Medical Council Act, 1956 and the

Indian Medical Degrees Act, 1916. Relying on the dictum laid down

by the Hon'ble Supreme Court in Medical Council of India and

another v. State of Rajasthan and another [1996 KHC 1062] it is

submitted that the basic qualification for registration as a medical

practitioner is an M.B.B.S. degree and no person is entitled to be

registered by the State Medical Board under the Medical Council

Act, 1956 unless he has qualified himself in medicine. My attention

is also invited to the judgment rendered by the High Court of Madras

in Physiotherapists Development Association v. State of Tamil

Nadu and another (W.P.No.21225 of 2014 dated 17.08.2022)

wherein the challenge to the orders issued by the Government

preventing the physio therapists from using the words 'Dr.' before

their name was considered. Relying on the dictum laid down by the

2025:KER:11812

Hon'ble Supreme Court in Poonam Verma (supra), it was held that

a physiotherapist only provides a supportive treatment of medicine

and they cannot become part of an alternative system of medicine in

order to confer the title of a 'Doctor' which allows them to

independently practice, diagnose and treat patients. It was further

held that the title 'Dr.' is only conferred on those persons who

possess recognised qualifications as per the Indian Medicine

Central Council Act and who are registered before the concerned

State Medical Councils. As regards the claim of the petitioner to be a

specialist in 'Manipulative Physiotherapist and Spine Specialist',

relying on the dictum laid down by the Allahabad High Court in

Neetu Rastogi Dr. v. Union of India and others [2017 KHC 3789]

it was contended that a person cannot claim to be a specialist on the

strength of a Diploma Certificate and such a certificate will not

confer any authority of such person to claim the specialisation.

Placing reliance on the judgment of the Hon'ble Supreme Court in

Kerala Ayurveda Paramparya Vaidya Forum v. State of Kerala

and others [2018 (3) KHC 185], it was submitted that the capacity

to diagnose the disease would depend upon the fact as to whether

2025:KER:11812

the practitioner has the necessary professional skill to do so. Even a

person who has acquired the prescribed diploma or degree from a

recognised institution would not be entitled to practice medicine

unless he is so registered under the provisions of the Indian

Medicine Central Council Act. Referring to the dictum in Dr. A.K.

Sabhapathy v. State of Kerala and others (AIR 1992 SC 1310) it

is submitted that permitting a person to practice who does not

possess the recognised medical qualification in the allopathic

medical qualification for that system of medicine is inconsistent with

the provisions of the Indian Medicine Central Council Act. As

regards the definition of the term 'treatment' relying on the reference

in The Medical Relief Society of South Kanara, Manipal v. Union

of India [(1999) SCC OnLine Kar 77], it was submitted that it

includes examination and diagnosis as well as application of

remedies. The diagnosis of the disease may itself involve a

prolonged investigation and may in turn constitute a part of the

treatment to be given to the patient, it is contended. The petitioner

with his qualifications is thoroughly incompetent to do such

'treatment'/ 'diagnosis'. The learned Government Pleader also

2025:KER:11812

placed reliance on the dictum laid down by this Court in State of

Kerala v. Dr. C.K.Bharathan [1989 KHC 170]; and submits that it

had been held therein that if the accused had made the name board

with the questioned degrees, or if the accused got the prescribed

slips printed describing himself as holder of such degrees, perhaps

such acts would only have reached the stage of preparation. But,

when he released such prescription slips to others or when he

exhibited such names for others to read, he crosses the stage of

preparation and transgresses into the realm of attempt. The learned

Government Pleader thus submitted that the charge laid against the

petitioner vide Ext.P1 is sustainable and he should stand trial. Any

interference at this stage with the charge sheet is premature and a

sufficient prima facie case has been made out against him to sustain

the charge.

8. Having heard both sides in detail and perusing the

documents produced, the questions that come to the fore for

consideration are whether the Writ Petition filed by the petitioner

seeking to quash Ext.A1 charge sheet is maintainable in law and if it

is maintainable, whether a case has been made out to quash the

2025:KER:11812

same.

9. A petition under Section 482 of the Cr.P.C. though is the

most frequently availed and preferred route while seeking to quash

criminal proceedings or a charge sheet, the extraordinary jurisdiction

vested in this Court under Article 226 is not a totally prohibited or

closed option. In Neeharika Infrastructure (supra) the Hon'ble

Supreme Court has pithily laid down the parameters that would be

applicable and/or the aspects required to be considered by the High

Court while entertaining a petition under Section 482 Cr.P.C. and/or

under Article 226 inter alia while quashing a criminal charge. This

Court has in Leby Sajeendran v. State of Kerala [2024 KHC

Online 7029] while considering a Writ Petition filed seeking to quash

a final report laid in a Section 309 IPC matter, held that though the

jurisdiction of this Court under Article 226 is couched in wide terms

and exercise thereof is not subject to any restrictions, the ideal

course would have been to resort to Section 482 Cr.P.C. for

quashing the final report. Taking note of the dictum as laid down in

Neeharika Infrastructure (supra) which reiterates that invoking the

jurisdiction under Article 226 is not an anathema to the prayer to

2025:KER:11812

quash a criminal charge sheet and the fact that this Writ Petition had

been admitted way back in the year 2013, I feel it not proper to

relegate the party to resort to the remedy under Section 482 Cr. P.C.

at this point of time. Hence in the facts and circumstances of this

case, this Writ Petition filed invoking Article 226 of the Constitution

seeking to quash Ext. P1 charge sheet is treated as maintainable.

10. The next question to be considered is whether the

petitioner has made a case for quashing Ext. A1 charge sheet. This

in turn would require me to assess whether a prima facie case has

been made out regarding the offences under which the petitioner is

charged and then the crucial question whether the charge sheet laid

is liable to be quashed. It is trite law that the power of quashing

criminal proceedings should be exercised with great circumspection

and that too in the rarest of rare cases. It is not justified for the High

Court to embark upon an enquiry as to the reliability or genuineness

or otherwise of the allegations made in the final report or complaint.

[See State of West Bengal and others v. Swapan Kumar Guha

and others [1982 KHC 419]; Pratibha Rani v. Suraj Kumar and

another [1985 KHC 597]; State of U.P. v. O.P.Sharma [1996 KHC

2025:KER:11812

1061]; Rashmi Kumar v. Mahesh Kumar Bhada [1997 KHC 1337];

State of Kerala v. O.C.Kuttan [1999 KHC 172]; Mahendra K.C. v.

State of Karnataka and another [2021 KHC 6665]; Neeharika

Infrastructure Pvt. Ltd. v. State of Maharashtra and another

(2021 (3) KHC 25)]. This Court had in PNB Housing Finance Ltd.

v. State of Kerala [2023 (3) KHC 637] considered the scope and

ambit of its own jurisdiction while exercising the powers to quash

criminal proceedings and have concluded that finding on the veracity

of a material relied on by the prosecution in a case where the

allegations levelled by the prosecution discloses a cognizable

offence is not a consideration for the High Court while exercising

jurisdiction under Section 482 Cr.P.C. Though in the case at hand,

the petitioner has invoked Article 226 and sought to quash the

charge sheet, the circumspection and care to be exhibited while

entertaining such a writ is the same or even more rigorous as that

under Section 482 Cr.P.C. Petitioner has been charged under

Section 419 of the IPC, Sections 38 and 39 of the Travancore

Cochin Medical Practitioner's Act 1953, and Section 17 (4) of the

Indian Medical Council Act, 1956. The offence of cheating has been

2025:KER:11812

defined in Section 415 of the Indian Penal Code. To constitute an

offence under Section 419 of the IPC all the ingredients of Section

415 IPC must be present. The ingredients required to constitute an

offence of cheating are as follows:

(i) There should be fraudulent or dishonest inducement of a person

by deceiving him;

(ii) (a) the person so deceived should be induced to deliver any

property to any person or to consent that any person shall retain any

property; or (b) the person so deceived should be intentionally

induced to do or omit to do anything which he would not do or omit if

he were not so deceived; and

(iii) in cases covered by (ii) (b), the act or omission should be one

which causes or is likely to cause damage or harm to the person

induced in body, mind, reputation or property.

11. A roving inquiry into the facts and circumstances as

revealed from the pleadings and documents put forth in this W.P.(C)

so as to assess whether the ingredients constitute the offence of

cheating and whether the evidence laid out in the charge sheet

would be sufficient to meet the mandates of Section 415 of the

2025:KER:11812

Indian Penal Code is not contemplated in this writ proceedings

under Article 226 of the constitution. Hence I forebear from

appreciating the worth or the evidentiary value of the material

produced along with the Writ Petition and the statement. Suffice it to

say that it is trite law as confirmed by the precedents that as per the

extant laws, a person who possesses a medical graduate degree

recognised by a medical council alone has the right to treat a patient

by exhibiting a name board with the prefix 'Dr.' to his name.

Occupational therapists/physiotherapists could not use the prefix

'doctor' in their names and they could not prescribe allopathic

medicines. a person who has obtained a medical qualification in

terms of the Indian Medical Council Act, 1956 and whose name

appears in the register of medical practitioners as contemplated

under the said Act of 1956, alone is entitled to use the prefix 'Doctor'

or 'Dr'. To allow any other person to use such a prefix and to

practise medicines would be against the scheme of the Indian

Medical Council Act, 1956 and the Indian Medical Degrees Act,

1916. The precedents as laid down in the Medical Council of India

(supra), Poonam Verma (supra) Physiotherapists Development

2025:KER:11812

Association (supra) substantiate the above conclusion. Coming to

the question of whether the petitioner had in the facts and

circumstances put forth himself as a doctor to the public at large and

had used office stationery and name board on the street with 'Dr' or

'Doctor' prefixed to his name as alleged in the charge sheet and

whether he 'treated' patients putting forth himself as a doctor are all

essentially question of fact to be decided on the merits of the

evidence to be tendered in the matter. Though contentions for and

against have been raised before me regarding the name board on

the street and the office stationary allegedly used by the petitioner, I

refrain from discussing the merits of the same. Though the law on

the point as to whether a person who has not been conferred the

title of a 'Doctor' after a prescribed course of study can use it as a

prefix in his name as of right has been considered and laid down in

the precedents as relied on by the learned Government Pleader as

elaborated above, the applicability of the same to the facts of the

case of the petitioner is a question that has to be answered on the

basis of evidence to be tendered in trial.

In view of the above, I find that the contentions put forth by

2025:KER:11812

the petitioner to quash Ext.P1 charge sheet are not maintainable.

The Writ Petition is dismissed. It is clarified that no observations

have been made on the merits of the matter and the proceedings

pursuant to Ext.P1 charge shall be conducted untrammelled by any

observations made in this judgment. All interlocutory applications

stand closed.

Sd/-

SYAM KUMAR V.M. JUDGE csl

2025:KER:11812

APPENDIX

PETITIONER'S DOCUMENTS:

EXT.P1 : TRUE COPY OF THE CHARGE SHEET SUBMITTED BY THE KANNUR TOWN POLICE BEFORE THE JUDICIAL 1ST CLASS MAGISTRATE COURT - I, KANNUR

EXT.P2 : TRUE COPY OF THE ARTICLE AVAILABLE IN WEBSITE.

EXT.P3 : TRUE COPY OF THE PUBLIC NOTICE PUBLISHED BY THE INDIAN ASSOCIATION OF PHYSIOTHERAPISTS

EXT.P4 : TRUE COPY OF RECENT ARTICLE PUBLISHED IN INDIAN EXPRESS AND AVAILABLE IN WEBSITE.

EXT.P5 : TRUE COPY OF THE DEGREE CERTIFICATE DATED 03.03.2006 AWARDED TO THE PETITIONER IN THE 8TH CONVOCATION OF RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES, KARNATAKA

EXT.P6 : TRUE COPY OF THE CERTIFICATE ISSUED TO THE PETITIONER BY THE INDIAN ASSOCIATION FOR PHYSIOTHERAPIST

EXT.P7 : TRUE COPY OF THE CERTIFICATE UNDER THE SCHEME EDUCATION FOR HEALTH PROFESSIONALS IN MANUAL CONCEPT ISSUED BY THE CURTIN UNIVERSITY

EXT.P8 : TRUE COPY OF THE CERTIFICATE IN SPINAL MANUAL THERAPY IN THE EDUCATION FOR HEALTH PROFESSIONALS PROGRAMME SPONSORED BY CURTIN UNIVERSITY OF TECHNOLOGY, PERTH, AUSTRALIA

EXT.P9 : TRUE COPY OF ONE OF ARTICLES PUBLISHED IN THE INTERNET

EXT.P10 : COPY OF THE JUDGMENT DATED 9.6.2011 AND MADE IN WP(C) NO.36941/2010 OF THIS COURT

EXT.P11 : TRUE COPY OF THE INTERIM ORDER DATED 26.12.2012 IN WP(C) NO.22347/2012 OF THIS COURT

2025:KER:11812

EXT.P12 : TRUE COPY OF THE RELEVANT PAGES OF MHATMAGANDHI UNIVERSITY REGULATION SCHEME AND SYLLABUS FOR BACHELOR OF PHYSIOTHERAPY

EXT.P13 : TRUE COPY OF THE LETTER ISSUED BY THE MEDICAL COUNCIL OF INDIA DATED 29.9.1994

EXT.P14 : TRUE COPY OF THE RELEVANT PAGE OF MODEL CURRICULUM HANDBOOK IN PHYSIOTHERAPY ISSUED BY THE MINISTRY OF HEALTH AND FAMILY WELFARE ALLIED HEALTH SECTION 2015-2016.

EXT.P15 : TRUE COPY OF TEH CERTIFICATE OF REGISTRATION ISSUED BY KERALA DENTAL COUNCIL

EXT.P16 : TRUE COPY OF THE CERTIFICATE OF REGISTRATION ISSUED BY TRAVANCORE COCHIN MEDICAL COUNCIL FOR INDIAN SYSTEM OF MEDICINE.

EXT.P17 : TRUE COPY OF THE EMAIL COMMUNICATION DATED 2.5.2018

EXT.P18 : TRUE COPY OF THE COMMUNICATION DATED 23.05.2016 ISSUED BY REGIONAL PASSPORT OFFICE, KOZHIKODE

ANNEXURE A1 : TRUE COPY OF THE RELEVANT PAGES OF PASSPORT BEARING NO.K0513335 DATED 21.11.2011 ISSUED BY REGIONAL PASSPORT OFFICE, KOZHIKODE

ANNEXURE A2 : TRUE COPY OF THE SHOWCAUSE NOTICE DATED 9.5.2016

ANNEXURE A3 : TRUE COPY OF THE REPLY DATED 21.5.2016

ANNEXURE A4 : TRUE COPY OF THE COMMUNICATION DATED 23.05.2016

ANNEXURE A : TRUE COPY OF THE COMMUNICATION DATED 23.5.2016 ISSUED BY REGIONAL PASSPORT OFFICER

ANNEXURE B : TRUE COPY OF THE OFFER LETTER ISSUED BY M/S.VASAN EYE CARE, DUBAI, UAE

2025:KER:11812

RESPONDENTS' DOCUMENTS :

ANNEXURE R1(a) : TRUE COPY OF ENQUIRY REPORT

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter