Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kerala Private Hospitals Association ... vs State Of Kerala
2025 Latest Caselaw 7019 Ker

Citation : 2025 Latest Caselaw 7019 Ker
Judgement Date : 23 June, 2025

Kerala High Court

Kerala Private Hospitals Association ... vs State Of Kerala on 23 June, 2025

                                  1

W.P(C) No.1365 of 2019
and con.cases                                     2025:KER:44533


               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

           THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

        MONDAY, THE 23RD DAY OF JUNE 2025 / 2ND ASHADHA, 1947

                        WP(C) NO. 1365 OF 2019


PETITIONERS:

    1      KERALA PRIVATE HOSPITALS ASSOCIATION HAVING ITS
           REGISTERED OFFICE AT KPHA HEADQUARTERS,
           ASHIR BHAVAN ROAD, KACHERIPPADY, ERNAKULAM, KOCHI-682018,
           REPRESENTED BY ITS PRESIDENT, HUSSAIN KOYA THANGAL.

    2      HUSSAIN KOYA THANGAL,
           CHAIRMAN, NIMS HOSPITAL, WANDOOR,
           PB NO.17, P.O. VANIYAMBALAM, MALAPPURAM DISTRICT,
           KERALA-679339.

           BY ADVS.
           SRI.KURIAN GEORGE KANNANTHANAM (SR.)
           SRI.K.ANAND
           SHRI.TONY GEORGE KANNANTHANAM



RESPONDENTS:

    1      STATE OF KERALA,
           REPRESENTED BY THE PRINCIPAL SECRETARY TO THE GOVERNMENT,
           HEALTH AND FAMILY WELFARE DEPT. GOVERNMENT SECRETARIAT,
           TRIVANDRUM-695001.

    2      THE DISTRICT REGISTERING AUTHORITY,
           (REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
           OFFICE OF THE D.M.O.(HEALTH), KASARGOD-671121.

    3      THE DISTRICT REGISTERING AUTHORITY,
           (REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
           OFFICE OF THE D.M.O.(HEALTH), KANNUR-670002.
                                 2

W.P(C) No.1365 of 2019
and con.cases                                 2025:KER:44533



    4     THE DISTRICT REGISTERING AUTHORITY,
          (REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O.(HEALTH), KOZHIKODE-673020.

    5     THE DISTRICT REGISTERING AUTHORITY,
          (REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O.(HEALTH), KALPETTA, WAYANAD-673121.

    6     THE DISTRICT REGISTERING AUTHORITY,
          (REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O.(HEALTH), PALAKKAD-678001.

    7     THE DISTRICT REGISTERING AUTHORITY,
          (REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O.(HEALTH), MALAPPURAM-676505.

    8     THE DISTRICT REGISTERING AUTHORITY,
          (REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O.(HEALTH), TRICHUR-680003.

    9     THE DISTRICT REGISTERING AUTHORITY,
          (REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O.(HEALTH), ERNAKULAM-682030.

    10    THE DISTRICT REGISTERING AUTHORITY,
          (REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O.(HEALTH), ALLEPPEY-688001.

    11    THE DISTRICT REGISTERING AUTHORITY,
          (REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O.(HEALTH), KOTTAYAM-686002.

    12    THE DISTRICT REGISTERING AUTHORITY,
          (REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O.(HEALTH), IDUKKI-685603.

    13    THE DISTRICT REGISTERING AUTHORITY,
          (REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O.(HEALTH), PATHANAMTHITTA-689645.

    14    THE DISTRICT REGISTERING AUTHORITY,
          (REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
                                   3

W.P(C) No.1365 of 2019
and con.cases                                   2025:KER:44533


            OFFICE OF THE D.M.O.(HEALTH), KOLLAM-691013.

    15      THE DISTRICT REGISTERING AUTHORITY,
            (REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
            OFFICE OF THE D.M.O.(HEALTH), TRIVANDRUM-995013.

 ADDL.R16   P.C.RAMACHANDRAN NAIR,
            AGED 64, S/O.CHANDRASEKHARAN PILLAI, LEGAL CELL
            PRESIDENT, HUMAN RIGHTS PROTECTION MISSION MAJOR ROAD
            VYITTILA, COCHIN.

            (IS IMPLEADED AS PER ORDER DATED 25/6/19 IN
            I.A.NO.1/2019 IN WPC NO.1365/19.)

 ADDL.R17   SASIKUMAR PALAKALAM,
            AGED 66 YEARS, PALAKALAM HOUSE, ITHITHANAM P.O.,
            CHANGANACHERRY, KOTTAYAM. PIN -686535.

 ADDL.R18   JALY MALOOR, AGED 61 YEARS,
            MALOOR HOUSE, PULLAD P.O., PIN -689548.

 ADDL.R19   AL SHABEER RAHMAN,
            AGED 49 YEARS, TC48/217, BILAL NAGAR,
            AMBALATHARA, POONTHURA P.O., MUTTATHARA,
            PIN -695026.

 ADDL.R20   SEBASTIAN K.V.,
            AGED 54 YEARS, KUNNINE HOUSE, NATIONAL NAGAR,
            SHIRIBAGILU PO/VILLAGE, ULIYATHADUKA, PIN - 671124.

 ADDL.R21   SINU L.R., AGED 45 YEARS, SANTHI NAGAR 219 A,
            KUZHIVILA PUTHAN VEEDU, AYATHIL, PATTATHANAM P.O.,
            KOLLAM, PIN - 691021.

            [ADDL.R17 TO R21 ARE IMPLEADED AS PER ORDER DATED
            30.01.2024 IN I.A-1/2024 IN WP(C) NO.1365/2019]


            BY ADVS.
            SRI.C.UNNIKRISHNAN (KOLLAM)
            SRI.AJIT JOY
            SRI.E.G.GORDEN, SENIOR GOVERNMENT PLEADER
            SHRI.N.MANOJ KUMAR, STATE ATTORNEY
                                  4

W.P(C) No.1365 of 2019
and con.cases                                 2025:KER:44533


          SRI.A.ABDUL RAHMAN (A-1917)
          SRI.ANEESH JAMES
          SHRI.S.KANNAN, SENIOR G.P.


THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON 03.06.2025,
ALONG WITH WP(C) NO.2870/2024, 2637/2019 AND CONNECTED CASES, THE
COURT ON 23.06.2025 DELIVERED THE FOLLOWING:
                                   5

W.P(C) No.1365 of 2019
and con.cases                                    2025:KER:44533



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

           THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

        MONDAY, THE 23RD DAY OF JUNE 2025 / 2ND ASHADHA, 1947

                        WP(C) NO. 2870 OF 2024


PETITIONERS:

    1      MEDICAL LABORATORY OWNERS ASSOCIATION,
           REGISTERED NO.ER 409/2010, KERALA STATE COMMITTEE,
           REPRESENTED BY THE PRESIDENT, S. VIJAYAN PILLA,
           AGED 65 YEARS, S/O.SIVARAMAN PILLA, RESIDING AT
           SOWPARNIKA, PADA NORTH, KARUNAGAPPALLY, KOLLAM DISTRICT,
           PIN - 690518.

    2      P.K. RAJEESH KUMAR, AGED 42 YEARS,
           S/O. NARAYANAN, SECRETARY, MEDICAL LABORATORY OWNERS
           ASSOCIATION, REGISTERED NO. ER 409/2010, KERALA STATE
           COMMITTEE, RESIDING AT KATTOOR HOUSE, PARIYARAM P.O.,
           KANNUR DISTRICT, PIN - 670502.

    3      NAUSHAD METHAR E.A., AGED 55 YEARS,
           S/O. ABDUL KHADER, PROPRIETOR, NAS HI-CARE LAB,
           ALAPPUZHA, RESIDING AT BAITHURAHMA, VATTAYAL WARD,
           VALIYAKULAM, ALAPPUZHA DISTRICT, PIN - 688012.

           BY ADVS.
           SMT.NISHA GEORGE
           SRI.GEORGE POONTHOTTAM (SR.)
           SMT.KAVYA VARMA M. M.


RESPONDENTS:

    1      STATE OF KERALA,
           REPRESENTED BY THE CHIEF SECRETARY, GOVERNMENT
           SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001.
                                 6

W.P(C) No.1365 of 2019
and con.cases                                 2025:KER:44533


    2     THE PRINCIPAL SECRETARY TO THE GOVERNMENT,
          DEPARTMENT OF HEALTH AND FAMILY WELFARE, GOVERNMENT
          SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001.

    3     THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O. (HEALTH) KASARGODE P.O.,
          KASARGOD, PIN - 671121.

    4     THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O. (HEALTH), KANNUR P.O., KANNUR, PIN -
          670002

    5     THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O. (HEALTH), KOZHIKODE P.O.,
          KOZHIKODE, PIN - 673020.

    6     THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)]
          OFFICE OF THE D.M.O. (HEALTH), KALPETTA P.O.,
          WAYANAD, PIN - 673121.

    7     THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
          OFFICE OF THE D.M.O. (HEALTH) PALAKKAD P.O.,
          PALAKKAD, PIN - 678001.

    8     THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
          OFFICE OF THE D.M.O. (HEALTH) MALAPPURAM P.O.,
          MALAPPURAM, PIN - 676505.

    9     THE DISTRICT REGISTERING AUTHORITY
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
          OFFICE OF THE D.M.O. (HEALTH) THRISSUR P.O., THRISSUR,
          PIN - 680003.

    10    THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
          OFFICE OF THE D.M.O. (HEALTH) ERNAKULAM P.O.,
          ERNAKULAM, PIN - 682030.
                                   7

W.P(C) No.1365 of 2019
and con.cases                                   2025:KER:44533



    11     THE DISTRICT REGISTERING AUTHORITY
           REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
           OFFICE OF THE D.M.O. (HEALTH) ALLEPPEY P.O.,
           ALLEPPEY, PIN - 688001.

    12     THE DISTRICT REGISTERING AUTHORITY,
           REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
           OFFICE OF THE D.M.O. (HEALTH) KOTTAYAM P.O.,
           KOTTAYAM, PIN - 686002.

    13     THE DISTRICT REGISTERING AUTHORITY,
           REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
           OFFICE OF THE D.M.O. (HEALTH) IDUKKI P.O., IDUKKI,
           PIN - 685603.

    14     THE DISTRICT REGISTERING AUTHORITY,
           REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
           OFFICE OF THE D.M.O. (HEALTH) PATHANAMTHITTA P.O.,
           PATHANAMTHITTA, PIN - 689645.

    15     THE DISTRICT REGISTERING AUTHORITY,
           REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
           OFFICE OF THE D.M.O. (HEALTH) KOLLAM P.O., KOLLAM,
           PIN - 691013.

    16     THE DISTRICT REGISTERING AUTHORITY,
           REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
           OFFICE OF THE D.M.O. (HEALTH), THIRUVANANTHAPURAM G.P.O.,
           THIRUVANANTHAPURAM, PIN - 695013.

           BY ADVS.
           SRI.E.G.GORDEN, SENIOR GOVERNMENT PLEADER
           SHRI.N.MANOJ KUMAR, STATE ATTORNEY
           SHRI.S.KANNAN, SENIOR G.P.

THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 03.06.2025,
ALONG WITH WP(C).1365/2019 AND CONNECTED CASES, THE COURT ON
23.06.2025 DELIVERED THE FOLLOWING:
                                   8

W.P(C) No.1365 of 2019
and con.cases                                   2025:KER:44533



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

           THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

        MONDAY, THE 23RD DAY OF JUNE 2025 / 2ND ASHADHA, 1947

                        WP(C) NO.2637 OF 2019


PETITIONERS:

    1      KERALA PRIVATE CLINICS ASSOCIATION(K.P.C.A.),
           HAVING ITS REGISTERED OFFICE AT PATTIKKAD,
           PERINTHALMANNA, MALAPPURAM DISTRICT 679 325,
           REPRESENTED BY ITS SECRETARY, PRADEEP.K.,
           AGED 38 YEARS, S/O. SIVADASAN.K., KUNDUPURATH HOUSE,
           THEKKUMMURI.P.O., KARALMANNA, PALAKKAD DISTRICT.

    2      SIDDIQUE ALI, AGED 50 YEARS,
           S/O. KUNJI MARAKKAR, THOTTAPALLI HOUSE,
           PAYIPULLU THUVUR, MALAPPURAM DISTRICT, PIN-679 327.

           BY ADVS.
           SRI.K.M.SATHYANATHA MENON
           SMT.KAVERY S THAMPI


RESPONDENTS:

    1      STATE OF KERALA,
           REPRESENTED BY THE PRINCIPAL, SECRETARY TO GOVERNMENT,
           HEALTH AND FAMILY WELFARE DEPARTMENT, GOVERNMENT
           SECRETARIAT, THIRUVANANTHAPURAM - 695 001.

    2      THE DISTRICT REGISTERING AUTHORITY,
           REPRESENTED BY THE DISTRICT MEDICAL OFFICER, (HEALTH),
           OFFICE OF THE D.M.O. (HEALTH), KOZHIKODE - 673 020.

    3      THE DISTRICT REGISTERING AUTHORITY,
           REPRESENTED BY THE DISTRICT MEDICAL OFFICER, (HEALTH),
           OFFICE OF THE D.M.O. (HEALTH), PALAKKAD - 678 001.
                                  9

W.P(C) No.1365 of 2019
and con.cases                                 2025:KER:44533



    4     THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER, (HEALTH),
          OFFICE OF THE D.M.O. (HEALTH), MALAPPURAM - 676 505.


          BY SRI.S.KANNAN, SENIOR GOVERNMENT PLEADER
          BY SRI.E.G.GORDEN, SENIOR GOVERNMENT PLEADER
          BY SRI.N.MANOJ KUMAR, STATE ATTORNEY


THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON 03.06.2025,
ALONG WITH WP(C).1365/2019 AND CONNECTED CASES, THE COURT ON
23.06.2025 DELIVERED THE FOLLOWING:
                                   10

W.P(C) No.1365 of 2019
and con.cases                                    2025:KER:44533



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

           THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

        MONDAY, THE 23RD DAY OF JUNE 2025 / 2ND ASHADHA, 1947

                       WP(C) NO. 27168 OF 2023


PETITIONERS:

    1      INDIAN DENTAL ASSOCIATION, AGED 51 YEARS,
           KERALA STATE, OFFICE AT MARIAM DENTAL CARE,
           KUTTIPURAM ROAD, VALANCHERY - 676552, MALAPPURAM
           DISTRICT, REPRESENTED BY ITS SECRETARY, DR. DEEBU J.
           MATHEW, AGED 51 YEARS, S/O. P.J. MATHEW, RESIDING AT
           MULLASSERIL HOUSE, BEHIND V.S.C. BANK, TIRUR ROAD,
           VALANCHERY, MALAPPURAM DISTRICT.

    2      DR. JOHN SHIBU N., AGED 52 YEARS,
           S/O. J. NELSON, J.P. DENTAL SPECIALTY CLINIC,
           ALTHARA JUNCTION, CUTCHERY P.O., KOLLAM DISTRICT,
           RESIDING AT HALIFAX, TRA 12/BB, THIRUMULLAVARAM P.O.,
           KOLLAM DISTRICT, PIN - 691012.

    3      DR.RAGESH GANGADHARAN, AGED 37 YEARS,
           S/O. DR.GANGADHARAN, MALABAR DENTAL CLINIC, MANALIMMAL
           BUS STAND, PANDIKKAD ROAD, WANDOOR, MALAPPURAM DISTRICT-
           679328, RESIDING AT CHAITHANYA HOUSE, PATHIRIPADAM P.O.,
           MALAPPURAM DISTRICT, PIN - 679334.

    4      DR. SIBY T. CHENNANKARA, AGED 56 YEARS,
           S/O.J.THOMAS, SWISS DENTAL CARE, OPPOSITE KENDRIYA
           VIDYALAYA, KADAVANTHARA, ERNAKULAM DISTRICT- 682020,
           RESIDING AT CHENNAKARA HOUSE, MELTHARA LANE EDAPALLY
           P.O., ERNAKULAM DISTRICT, PIN - 682024.

           BY ADVS.
           SMT.NISHA GEORGE
           SRI.GEORGE POONTHOTTAM (SR.)
           SMT.KAVYA VARMA M. M.
                                  11

W.P(C) No.1365 of 2019
and con.cases                                  2025:KER:44533


           SHRI.SIDHARTH.R.WARIYAR


RESPONDENTS:

    1      THE STATE OF KERALA
           REPRESENTED BY PRINCIPAL SECRETARY TO GOVERNMENT,
           HEALTH AND FAMILY WELFARE DEPARTMENT, THIRUVANANTHAPURAM
           G.P.O., THIRUVANANTHAPURAM, PIN - 695001.

    2      THE SECRETARY TO THE GOVERNMENT,
           DEPARTMENT OF HOME AFFAIRS, GOVERNMENT SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

    3      THE DISTRICT REGISTERING AUTHORITY,
           REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
           OFFICE OF THE D.M.O. (HEALTH) KASARGODE P.O.,
           KASARGOD, PIN - 671121.

    4      THE DISTRICT REGISTERING AUTHORITY,
           REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
           OFFICE OF THE D.M.O. (HEALTH), KANNUR P.O., KANNUR,
           PIN - 670002.

    5      THE DISTRICT REGISTERING AUTHORITY,
           REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
           OFFICE OF THE D.M.O. (HEALTH), KOZHIKODE P.O.,
           KOZHIKODE, PIN - 673020.

    6      THE DISTRICT REGISTERING AUTHORITY,
           REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)]
           OFFICE OF THE D.M.O. (HEALTH), KALPETTA P.O.,
           WAYANAD, PIN - 673121.

    7      THE DISTRICT REGISTERING AUTHORITY,
           REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
           OFFICE OF THE D.M.O. (HEALTH) PALAKKAD P.O.,
           PALAKKAD, PIN - 678001.

    8      THE DISTRICT REGISTERING AUTHORITY,
           REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
           OFFICE OF THE D.M.O. (HEALTH) MALAPPURAM P.O.,
           MALAPPURAM, PIN - 676505.
                                 12

W.P(C) No.1365 of 2019
and con.cases                                 2025:KER:44533


    9     THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
          OFFICE OF THE D.M.O. (HEALTH) THRISSUR P.O.,
          THRISSUR, PIN - 680003.

    10    THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
          OFFICE OF THE D.M.O. (HEALTH) ERNAKULAM P.O.,
          ERNAKULAM, PIN - 682030.

    11    THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
          OFFICE OF THE D.M.O. (HEALTH) ALLEPPEY P.O.,
          ALLEPPEY, PIN - 688001.

    12    THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
          OFFICE OF THE D.M.O. (HEALTH) KOTTAYAM P.O.,
          KOTTAYAM, PIN - 686002.

    13    THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
          OFFICE OF THE D.M.O. (HEALTH) IDUKKI P.O.,
          IDUKKI, PIN - 685603.

    14    THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
          OFFICE OF THE D.M.O. (HEALTH) PATHANAMTHITTA P.O.,
          PATHANAMTHITTA, PIN - 689645.

    15    THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
          OFFICE OF THE D.M.O. (HEALTH) KOLLAM P.O.,
          KOLLAM, PIN - 691013.

    16    THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH)
          OFFICE OF THE D.M.O. (HEALTH), THIRUVANANTHAPURAM G.P.O.,
          TRIVANDRUM, PIN - 695013.

    17    THE STATE OF KERALA,
          REPRESENTED BY THE CHIEF SECRETARY, GOVERNMENT
          SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001.
                                 13

W.P(C) No.1365 of 2019
and con.cases                                  2025:KER:44533




          BY ADVS.
          SHRI.N.MANOJ KUMAR, STATE ATTORNEY
          SHRI.S.KANNAN, SENIOR G.P.


THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON 03.06.2025,
ALONG WITH WP(C).1365/2019 AND CONNECTED CASES, THE COURT ON
23.06.2025 DELIVERED THE FOLLOWING:
                                   14

W.P(C) No.1365 of 2019
and con.cases                                    2025:KER:44533



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

           THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

        MONDAY, THE 23RD DAY OF JUNE 2025 / 2ND ASHADHA, 1947

                       WP(C) NO. 29353 OF 2019


PETITIONERS:

    1      INDIAN MEDICAL ASSOCIATION,
           KERALA STATE BRANCH, INDIAN MEDICAL ASSOCIATION STATE
           HEADQUARTERS, ANAYARA P.O., THIRUVANANTHAPURAM - 695 029,
           REPRESENTED BY ITS SECRETARY - DR.SULPHI N.

    2      HOSPITAL BOARD OF INDIA,
           KERALA CHAPTER, INDIA MEDICAL ASSOCIATION STATE
           HEADQUARTERS, ANAYARA P.O., THIRUVANANTHAPURAM - 695 029,
           REPRESENTED BY ITS SECRETARY - DR. DEEPAK JOSEPH
           CHAZHIKKADAN.

           BY ADVS.
           SHRI.K.I.MAYANKUTTY MATHER (SR.)
           SRI.R.JAIKRISHNA

RESPONDENTS:

    1      STATE OF KERALA,
           REPRESENTED BY PRINCIPAL SECRETARY TO GOVERNMENT,
           HEALTH AND FAMILY WELFARE DEPARTMENT,
           THIRUVANANTHAPURAM G.P.O.,
           THIRUVANANTHAPURAM - 695 001

    2      SECRETARY TO THE GOVERNMENT
           DEPARTMENT OF HOME AFFAIRS, SECRETARIAT,
           THIRUVANANTHAPURAM G.P.O., THIRUVANANTHAPURAM - 695 001

    3      THE DISTRICT REGISTERING AUTHORITY,
           REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
           OFFICE OF THE D.M.O.(HEALTH), KASARGODE P.O.,
                                 15

W.P(C) No.1365 of 2019
and con.cases                                 2025:KER:44533


          KASARGOD - 671 121.

    4     THE DISTRICT REGISTERING AUTHORITY
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O. (HEALTH), KANNUR P.O.,
          KANNUR - 670 002.

    5     THE DISTRICT REGISTERING AUTHORITY
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O. (HEALTH), KOZHIKODE P.O.,
          KOZHIKODE - 673 020.

    6     THE DISTRICT REGISTERING AUTHORITY
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O. (HEALTH), KALPETTA P.O.,
          WAYANAD - 673 121.

    7     THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O. (HEALTH), PALAKKAD P.O.,
          PALAKKAD - 678 001.

    8     THE DISTRICT REGISTERING AUTHORITY
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O. (HEALTH), MALAPPURAM .P.O.,
          MALAPPURAM - 676 505.

    9     THE DISTRICT REGISTERING AUTHORITY
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O. (HEALTH), TRICHUR P.O.,
          TRICHUR - 680 003.

    10    THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O. (HEALTH), ERNAKULAM P.O.,
          ERNAKULAM - 682 030.

    11    THE DISTRICT REGISTERING AUTHORITY
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O. (HEALTH), ALLEPPEY P.O.,
          ALLEPPEY - 688 001.
                                 16

W.P(C) No.1365 of 2019
and con.cases                                  2025:KER:44533


    12    THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O. (HEALTH), KOTTAYAM P.O.,
          KOTTAYAM - 686 002.

    13    THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O. (HEALTH), IDUKKI P.O.,
          IDUKKI - 685 603.

    14    THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O. (HEALTH), PATHANAMTHITTA P.O.,
          PATHANAMTHITTA - 689 645.

    15    THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O. (HEALTH), CHADAYAMANGALAM P.O.,
          CHATHAYAMANGALAM - 691 013.

    16    THE DISTRICT REGISTERING AUTHORITY,
          REPRESENTED BY THE DISTRICT MEDICAL OFFICER (HEALTH),
          OFFICE OF THE D.M.O. (HEALTH), THIRUVANANTHAPURAM G.P.O.,
          TRIVANDRUM - 695 013.

          BY ADVS.
          SHRI.N.MANOJ KUMAR, STATE ATTORNEY
          SHRI.S.KANNAN, SENIOR G.P.

THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON 03.06.2025,
ALONG WITH WP(C).1365/2019 AND CONNECTED CASES, THE COURT ON
23.06.2025 DELIVERED THE FOLLOWING:
                                   17

W.P(C) No.1365 of 2019
and con.cases                                    2025:KER:44533



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

           THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON

        MONDAY, THE 23RD DAY OF JUNE 2025 / 2ND ASHADHA, 1947

                       WP(C) NO. 41738 OF 2023


PETITIONERS:

    1      DR.K.A. SUNIL, AGED 55 YEARS,
           S/O. DR.K.V.APPUKUTTAN, DENTAL SURGEON, DENTAL CENTRE,
           MALAKUNNAM.P.O., CHANGANASSERY, RESIDING AT KADAPPAYIL
           DEVIKA, MALAKUNNAM.P.O., CHANGANASSERY, KOTTAYAM
           DISTRICT, PIN - 686535.

    2      DR.AJIKUMAR. V., AGED 65 YEARS,
           S/O. M.P.VASU, DENTAL SURGEON, POLY DENTAL CLINIC, NORTH
           RAILWAY STATION ROAD, ERNAKULAM, RESIDING AT SREE LAKSHMI
           APARTMENTS, POWER HOUSE ROAD, ERNAKULAM, COCHIN,
           PIN - 682018.

    3      DR.CIJU A PAULOSE, AGED 48 YEARS,
           S/O. M.P.PAULOSE, DENTAL SURGEON, ARACKAL DENTAL CARE,
           MUDAVOOR.P.O, RESIDING AT ARACKAL HOUSE, MUDAVOOR.P.O,
           MUVATTUPUZHA, ERNAKULAM DISTRICT, PIN - 686669.

           BY ADVS.
           SRI.R.SURENDRAN
           KUM.S.MAYUKHA

RESPONDENTS:

    1      STATE OF KERALA, REPRESENTED BY THE CHIEF
           SECRETARY TO THE GOVERNMENT OF KERALA, SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

    2      PRINCIPAL SECRETARY TO THE GOVERNMENT OF KERALA,
           HEALTH AND FAMILY WELFARE DEPARTMENT, SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001
                                  18

W.P(C) No.1365 of 2019
and con.cases                                   2025:KER:44533



     3     SECRETARY TO THE GOVERNMENT OF KERALA
           DEPARTMENT OF HOME AFFAIRS, SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

     4     SECRETARY, KERALA STATE COUNCIL FOR CLINICAL
           ESTABLISHMENTS, 2ND FLOOR HOSTEL BLOCK, KERALA STATE
           INSTITUTE OF HEALTH AND FAMILY WELFARE, THYCAUD,
           THIRUVANANTHAPURAM, PIN - 695014.

     5     REGISTRAR, KERALA DENTAL COUNCIL,
           TC-27/741(3), AMBALATHUMUKKU, VANCHIYOOR (P.O)
           THIRUVANANTHAPURAM, PIN - 695035.

           BY ADVS.
           SRI.S.KANNAN, SENIOR GOVERNMENT PLEADER
           SRI.N.RAGHURAJ (SR.)
           SHRI.N.MANOJ KUMAR, STATE ATTORNEY
           SMT.SAYUJYA RADHAKRISHNAN
           SHRI.S.KANNAN, SENIOR G.P.

THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON 03.06.2025,
ALONG WITH WP(C).1365/2019 AND CONNECTED CASES, THE COURT ON
23.06.2025 DELIVERED THE FOLLOWING:
                                 19

W.P(C) No.1365 of 2019
and con.cases                                 2025:KER:44533


                                                           "C.R."

                            JUDGMENT

[WP(C) Nos.1365/2019, 2870/2024, 2637/2019,

27168/2023, 29353/2019 and 41738/2023]

It is often said that health is a human right and, therefore,

a prerequisite in the overall development of a nation, which is

achieved through the intervention of human beings. Health is

described as a state of complete physical, mental, and social

well-being of an individual. The Constitution of India under

Article 21 mandates the protection of "life" and personal liberty

of the citizen. The Directive Principles of State Policy - under

Article 47- also lays down that it is the duty of the State to

improve "Public Health". The challenge in these writ petitions is

to be considered in the backdrop of the afore-mentioned broad

principles.

2. These writ petitions have been filed seeking to

challenge various provisions of the Kerala Clinical Establishments

and con.cases 2025:KER:44533

(Registration and Regulation) Act, 2018 (hereinafter referred to

as "Act") and the Rules made thereunder (hereinafter referred to

as "Rules") as unconstitutional and arbitrary on various counts.

3. A reading of the preamble to the Act in question shows

that the same is enacted for prescribing standards of facilities in

services which may be provided by the clinical establishments for

improvement of the "public health". The term "clinical

establishment" has been defined under Section 2(c) of the Act to

cover a hospital, maternity home, nursing home, clinic,

sanatorium, or any institution that offers services, facilities with

or without beds requiring treatment, diagnosis, or care for

illness, injury, etc. The Act under Chapter IV provides for

registration and standards for clinical establishments. The Act

also provides for the cancellation of registration in certain

circumstances. Chapter V provides for penalties for

contravention of the provisions of the Act, non-registration, etc.

Chapter VII provides for appeals, revision, etc., against various

and con.cases 2025:KER:44533

proceedings issued under the Act. Chapter VIII lays down the

provisions with reference to the inspection of the clinical

establishments. Chapter IX lays down miscellaneous provisions

like the display of the certificate of registration of the medical

establishment, maintenance of medical records, etc. Section 52

of the Act provides for the rule-making power, under which the

Rules have been framed.

4. W.P(C) No.1365 of 2019 is filed by the Kerala Private

Hospital Association and others seeking to challenge Sections

16(2) and 39(2) and (3) of the Act as arbitrary and violative of

Part III of the Constitution. They have also sought for a

declaration that they are not liable to furnish the data required

under the Act and Rules. W.P(C) No.29353 of 2019 is filed by the

Indian Medical Association, Kerala State branch, as well as the

Hospital Board of India, seeking to challenge various provisions

of the Act and Rules as unconstitutional and unenforceable and

ultra vires to the Act, respectively. W.P(C) No.27168 of 2023 is

and con.cases 2025:KER:44533

filed by the Indian Dental Association seeking almost similar

reliefs. W.P(C) No.41738 of 2023 is filed by a few dentists

seeking the same relief. They have also sought for a declaration

that the inclusion of "dentistry" under Section 2(j) of the Act is

unconstitutional and violative of Article 14 of the Constitution of

India. W.P.(C) No.2637 of 2019 is filed by the Kerala Private

Clinics Association and another seeking the same reliefs. W.P(C)

No.2870 of 2024 is filed by the Medical Laboratory Owners

Association seeking to challenge the provisions of the Act and

Rules referred to above.

5. I have heard Sri.Kurian George Kannanthanam,

Sri.George Poonthottam, Sri.K.I. Mayankutty Mather, the learned

senior counsel, Sri.R.Surendran and Sri.K.M.Sathyanatha

Menon, the learned counsel for the petitioners as well as Sri.

Manoj Kumar, the State Attorney, on behalf of the respondent

State. I have also heard Sri.Ajit Joy for the intervenors in W.P(C)

No.1365 of 2019.

and con.cases 2025:KER:44533

6. Sri.Kannanthanam, the learned senior counsel for the

petitioner in W.P(C) No.1365 of 2019 would contend that: -

i. Though Section 39(2) of the Act provides for display of "fee rate" and "package rate" for the service/facility available, what is meant by "fee rate" and "package rate"

has not been defined. Therefore, according to him, this leads to a situation where the enforcing Authorities can proceed against the petitioners at their whims and fancies.

ii. To obtain registration under the Act, various details have to be provided, as insisted under Form 2A, which goes against the provisions of Section 4 of the Act, since the notification required under Section 4(1)(g) has not been issued.

iii. Section 47 of the Act, which requires the extension of treatment during emergencies, leads to impossibilities, at least with respect to rural areas.

iv. With respect to Section 26 of the Act - prescribing imposition of penalties - he would submit that, what leads to contravention of the Act has not been provided for.

7. Sri.Mather, the learned senior counsel for the Indian

Medical Association, would contend that: -

and con.cases                                             2025:KER:44533


     i.     The validity of the enactment challenged in the writ
            petition is not pressed.

     ii.    Section 14(3)(a) and (c) provides unbridled powers to the

Authority under the statute to suspend/cancel the clinical establishments when there is "imminent danger to public health", without defining what is "imminent danger."

iii. He contends that the provisions can be used by the Authorities at their whims and fancies. For instance, he points out that in a hospital with various specialities/departments, a minor negligence in one speciality would lead to suspension/cancellation of the registration of the entire hospital.

iv. The statute provides for immediate closure on suspension/cancellation as above, forcing the patients who have already been admitted in the hospital to move out immediately/ within a short notice.

v. Section 47(1) providing for "safe transport of the patient"

leads to practical difficulties.

vi. Section 39, which provides for the display of certificates, etc., including the "fee rate and package rate," leads to uncertainties.

and con.cases 2025:KER:44533

vii. Rule 24(7)(3) of the Rules invades the "privacy" of a patient.

8. Sri.Poonthottam, the learned senior counsel representing

the Indian Dental Association, would contend that:-

i. Under Section 3 of the Act, with respect to the establishment of a State Council, one representative from "welfare organisation of the patients in the State" is seen included and insofar as the State Council is in the form of an expert body, the afore inclusion is patently illegal. He would also point out the constitution of the "Executive Committee" under Section 8, wherein the representative of the welfare organisation of the patients to be nominated by the Government is also included and would contend that arbitrariness is writ large as seen from the inclusion of the afore representative/s.

ii. He would rely on Section 14(3)(a) and (c) of the Act to contend that unguided power had been bestowed on authorities to suspend/ cancel the registration.

iii. He would invite the attention to the definition of the term clinical establishments under Section 2(c)(i) to show the non-application of mind while framing the statute, insofar as "medical colleges" are not covered.

and con.cases 2025:KER:44533

iv. He would rely on Section 16(6) of the Act to point out that though several registrations are visualized for each category of a clinical establishment, with reference to the cancellation under the statute, individual cancellation of the category of the medical establishment is not provided for.

v. He would contend that the provisions of Section 19(11), by which results of inspection are being made available to the public, would lead to unforeseen results.

vi. The provisions of Section 19(14) permitting cancellation of the registration on non-acquisition of prescribed standards, without affording an opportunity for correction, would lead to bureaucratic abuse.

vii. Section 25(1)(b) is also referred, to contend that excessive powers are conferred on Authority to cancel the registration.

viii. Section 27(3) visualises evidence from a third party -a complete stranger- and therefore the enquiry thereunder is not to be permitted.

ix. Sections 37 and 38 provide for inspection/search of clinical establishments leading to violation of the privacy of employees and patients.

x. He would contend that "fee rate" and "package rate" having not been defined, Section 39 of the Act becomes unworkable.

and con.cases 2025:KER:44533

xi. He would contend that provisions of Section 42 extending protection against action taken in good faith to the Authority or the Council are to be made applicable to the clinical establishments also.

xii. Section 47 has been enacted, making it mandatory for every clinical establishment to provide treatments in case of emergency, without considering the ground realities.

xiii. He has made a comparison to the provisions of similar enactments in Tamil Nadu to show that the impugned Act and the Rules are only to be declared unconstitutional.

9. Sri.Surendran, the learned counsel for the individual

Dentists who are the petitioners in W.P(C) No.41738 of 2023,

would contend that:-

i. As the Union passed Central Act 23 of 2010, which was enacted at the request of a few States, the State of Kerala, being not one among them, is not entitled to enact the Act in question.

ii. He would rely on Section 2(c) of the Central Act to contend that "dentistry" is not covered, whereas, under the Kerala Act, dentistry is specifically seen covered under Section 2(c) read with 2(j).

and con.cases                                         2025:KER:44533


     iii.     Dentists are independently covered under the Dentists Act,

1948, under the supervision of the Dental Council of India.

10. Per contra, Sri. Manoj Kumar, the learned State

Attorney on behalf of the State, would contend that: -

i. The primary objective of the Act is to safeguard public health and patient safety. Therefore, it affects the community at large by empowering patients to make informed choices about hospitals and clinical establishments. The Act intends to promote ethical standards in clinical practice by introducing a regulatory framework that provides for transparency.

ii. The Apex Court has repeatedly held that there is a presumption in favour of constitutionality. A statute cannot be held unconstitutional merely because it is arbitrary. Even assuming it is so, the Courts do not examine the wisdom of the legislature, it is only the violation of the constitutional provision/s that is to be looked into.

iii. When private interest is pitted against public interest, particularly in the field of public health, the larger public interest is the one that should be considered.

and con.cases                                             2025:KER:44533


      iv.     The mere "possibility" of abuse/misuse of a statutory

provision is not to be a guiding factor in considering the constitutionality of a statute.

v. The writ petitions have been presented without establishing a cause of action.

vi. With reference to the requirement for displaying the rate, reference is made to the order dated 27.02.2024 of the Apex Court in Writ Petition (Civil) No.648 of 2020, to point out that even the Apex Court directed to convene a meeting of the stake holders and to come up with a concrete proposal.

vii. There is no violation of privacy as contended with reference to the requirement to provide the details of doctors and such other nursing staff, as many of the established hospitals have provided such information on their respective websites. With reference to statistics, it has been pointed out that the majority of the hospitals have obtained registration under the Act in question.

viii. The cancellation of registration, etc., are after following due process of law.

11. Sri. Ajit Joy, on behalf of the intervenors, would point

out that:-

and con.cases                                      2025:KER:44533


       i.     The writ petitions are only to be rejected insofar as the

Act and the Rules impugned in the writ petitions only seek to provide for transparency.

ii. With examples, he would contend that various hospitals have already published the amounts being charged by them for various treatments provided by them.

iii. In view of the judgment of the Division Bench of this Court in W.P(C) No.10659 of 2021, he contends that the writ petitions are only to be rejected.

12. Thus, on a consideration of the rival contentions in

these writ petitions noticed as above, the following questions

arise for consideration.

i. Can the State of Kerala enact the legislation in question, on the face of the Central Act, 23 of 2010?

ii. Are the impugned Act and the Rules made thereunder, unconstitutional?

iii. Are the provisions of the Act requiring the display of "fee rate" and "package rate", without defining the "fee rate"

and "package rate", unenforceable?

iv. Does the provision entitling the suspension/cancellation provide for unbridled powers on the statutory Authority?

and con.cases                                    2025:KER:44533


      v.    Is there any arbitrariness with respect to Section 3 of the
            Act as contended?

vi. Is the inclusion of "dentistry" in the impugned Kerala statute, constitutional?

13. The first issue arising for consideration is with

reference to the contention raised by Sri. Surendran, counsel

of the petitioners in W.P(C) No.41738 of 2023, that insofar as

the Parliament has passed the Central Act, 23 of 2010, the

State of Kerala is not entitled to enact the statute in question.

He makes the above submission with reference to the

provisions of Article 252 of the Constitution of India. According

to him, by virtue of the enactment of the Central Act under

Article 252(1), the Central Act is capable of being adopted by

other States like the State of Kerala, which have not sponsored

a resolution under Article 252(1).

14. It is under Article 246(3) that the State Legislature

is empowered to enact laws, with specific reference to the

matters enumerated in List II in the Seventh Schedule of the

and con.cases 2025:KER:44533

Constitution. It is not in dispute that Entry 6 to List II of the

Seventh Schedule covers "Public health and sanitation;

hospitals and dispensaries" and that it is with reference to the

afore Entry, the State has enacted the legislation in question.

Under certain circumstances, even the Parliament is entitled

to legislate with respect to the matters in the State List- in the

national interest under Article 249 and in the event of the

proclamation of an emergency under Article 250. Similarly,

Article 252 of the Constitution provides as under:-

"252. Power of Parliament to legislate for two or more States by consent and adoption of such legislation by any other State.

(1)If it appears to the Legislatures of two or more States to be desirable that any of the matters with respect to which Parliament has no power to make laws for the States except as provided in articles 249 and 250 should be regulated in such States by Parliament by law, and if resolutions to that effect are passed by all the Houses of the Legislatures of those States, it shall be lawful for Parliament to pass an Act for regulating that matter accordingly, and any Act so passed shall apply to such

and con.cases 2025:KER:44533

States and to any other State by which it is adopted afterwards by resolution passed in that behalf by the House or, where there are two Houses, by each of the Houses of the Legislature of that State.

(2) Any Act so passed by Parliament may be amended or repealed by an Act of Parliament passed or adopted in like manner but shall not, as respects any State to which it applies, be amended or repealed by an Act of the Legislature of that State."

Under Article 252(1), two or more States can, by resolution,

empower the Parliament to make laws with respect to matters

for which the Parliament has no power to legislate. The Central

Act in question has been passed on the basis of resolutions of

as many as four States. Article 252(2) further provides that

any legislation so passed by the Parliament "may be adopted"

by another State. Thus, it is the choice of the State which has

not passed a resolution under Article 252(1) to adopt a

legislation made under Article 252(1). The Constitution

nowhere provides that in the event of the Parliament

legislating on a particular aspect falling under the State List

and con.cases 2025:KER:44533

on the basis of resolutions passed by the Legislatures of some

of the States, the remaining States are bound to adopt the

said legislation or are not empowered to legislate under Article

246 independently. A reading of the Central Act would also

make this position clear, where under Section 1(2), the

requirement for adoption by the non-sponsoring States have

been clearly laid down.

15. The learned counsel, Sri.Surendran also relied on the

judgment of the Apex Court in Union of India v. Valluri

Basavaiah Chowdhary and Others [(1979) 3 SCC 324]

in support of his submission. However, the afore judgment is

not a proposition for the submission made by the learned

counsel as above. In the afore case, the Act in question has

been passed by the Parliament on the basis of the resolution

passed by the Legislatures of 11 States, not including the

State of Rajasthan. However, in Schedule I to the Act, all the

States were listed out, irrespective of whether they have

and con.cases 2025:KER:44533

passed a resolution under Article 252(1) or not. The legislation

was with respect to an item under Entry 18 of List II of the

Seventh Schedule. A contention was raised before the Apex

Court that though the State of Rajasthan has subsequently

passed a resolution adopting the Act in question, insofar as

the State Legislature of Rajasthan never authorised the

Parliament to enact a law originally, that could not be adopted

by a later resolution passed by the State Legislature of

Rajasthan. It is this contention that was considered by the

Apex Court, holding that as regards the State of Rajasthan or

such other State which have not sponsored a resolution under

Article 252(1), the Act in question would "lay dormant" till

such time the Act stood adopted by the State Legislature of

Rajasthan. Therefore, in my opinion, the afore decision is not

one supporting the case set up by Sri. Surendran.

16. The second issue arising for consideration is as to

whether the impugned Act and Rules are unconstitutional. As

and con.cases 2025:KER:44533

already noticed, the gravamen of the contentions raised is with

reference to the unguided powers vested on the statutory

authorities, arbitrarily.

17. The Apex Court in State of A.P. and Others v.

McDowell & Co. and Others [(1996) 3 SCC 709] had

occasion to consider as to the grounds on which a law made

by the Parliament/Legislature can be struck down, holding as

under: -

"43. Shri Rohinton Nariman submitted that inasmuch as a large number of persons falling within the exempted categories are allowed to consume intoxicating liquors in the State of Andhra Pradesh, the total prohibition of manufacture and production of these liquors is "arbitrary" and the amending Act is liable to be struck down on this ground alone. Support for this proposition is sought from a judgment of this Court in State of T.N. v. Ananthi Ammal. Before, however, we refer to the holding in the said decision, it would be appropriate to remind ourselves of certain basic propositions in this behalf. In the United Kingdom, the Parliament is supreme. There are no limitations upon the power of the Parliament. No Court

and con.cases 2025:KER:44533

in the United Kingdom can strike down an Act made by the Parliament on any ground. As against this, the United States of America has a Federal Constitution where the power of the Congress and the State Legislatures to make laws is limited in two ways, viz., the division of legislative powers between the States and the federal government and the fundamental rights (Bill of Rights) incorporated in the Constitution. In India, the position is similar to the United States of America. The power of the Parliament or for that matter, the State Legislatures is restricted in two ways. A law made by the Parliament or the Legislature can be struck down by Courts on two grounds and two grounds alone, viz., (1) lack of legislative competence and (2) violation of any of the fundamental rights guaranteed in Part-III of the constitution or of any other constitutional provision. There is no third ground. We do not wish to enter into a discussion of the concepts of procedural unreasonableness and substantive unreasonableness - concepts inspired by the decisions of United States Supreme Court. Even in U.S.A., these concepts and in particular the concept of substantive due process have proved to be of unending controversy, the latest thinking tending towards a severe curtailment of this ground (substantive due process). The main criticism against the ground of

and con.cases 2025:KER:44533

substantive due process being that it seeks to set up the courts as arbiters of the wisdom of the Legislature in enacting the particular piece of legislation. It is enough for us to say that by whatever name it is characterised, the ground of invalidation must fall within the four corners of the two grounds mentioned above. In other words, say, if an enactment is challenged as violative of Article 14, it can be struck down only if it is found that it is violative of the equality clause/equal protection clause enshrined therein. Similarly, if an enactment is challenged as violative of any of the fundamental rights guaranteed by Clauses

(a) to (g) of Article 19(1), it can be struck down only if it is found not saved by any of the Clauses (2) to (6) of Article 19 and so on. No enactment can be struck down by just saying that it is arbitrary or unreasonable. Some or other constitutional infirmity has to be found before invalidating an Act. An enactment cannot be struck down on the ground that Court thinks it unjustified. The Parliament and the Legislatures, composed as they are of the representatives of the people, are supposed to know and be aware of the needs of the people and what is good and bad for them. The Court cannot sit in judgment over their wisdom."

(Underlining supplied)

and con.cases 2025:KER:44533

Thus, it is settled principle of law that this Court can strike down

an enactment only on the grounds of lack of legislative

competence, violation of fundamental rights or any of the

constitutional provisions. It has been emphatically laid down by

the Apex Court that "there is no third ground" for striking down

a law enacted by the Legislature. As already found, there is no

legislative incompetence - with respect to the provisions of Entry

6 to List II of the Seventh Schedule or the provisions of Article

252. The petitioners have not pointed out any violation of the

Constitutional provisions or violation of fundamental rights in

support of the above contention.

18. True, the petitioners have contended that the

Legislation in question provides for unbridled and arbitrary

powers on the statutory authorities. In this connection, apart

from the submission made to that effect, none of the petitioners

has relied on any actual unreasonable actions/steps taken

against them. Apart from this, as held by the Apex Court again

and con.cases 2025:KER:44533

in Rajbala and Others v. State of Haryana and Others

[(2016) 2 SCC 445], an enactment cannot be struck down

merely on account of the alleged unreasonableness/

arbitrariness.

19. This Court also notices that under Article 47 of the

Constitution of India, it is the duty of the State to raise the

standard of living and to improve public health. In State of

Punjab and Others v. Mohinder Singh Chawla [(1997) 2

SCC 83) it has been categorically found by the Apex Court that

"Right to health is integral to right to life" and that "Government

has constitutional obligation to provide health facilities".

20. The Apex Court in State of Punjab v. Shiv Ram and

Others [(2005) 7 SCC 1] has found as under: -

"39. In recent times the self regulatory standards in the profession have shown a decline and this can be attributed to the overwhelming impact of commercialisation of the sector. There are reports against doctors of exploitative medical practices, misuse of diagnostic procedures, brokering deals for sale of

and con.cases 2025:KER:44533

human organs, etc. It cannot be denied that black sheep have entered the profession and that the profession has been unable to isolate them effectively. The need for external regulation to supplement professional self regulation is constantly growing. The high costs and investments involved in the delivery of medical care have made it an entrepreneurial activity wherein the professionals look to reaping maximum returns on such investment. Medical practice has always had a place of honour in society; currently the balance between service and business is shifting disturbingly towards business and this calls for improved and effective regulation, whether internal or external. There is need for introspection by doctors - individually and collectively. They must rise to the occasion and enforce discipline and high standards in the profession by assuming an active role."

(Underlining supplied) The findings by the Apex Court in the afore paragraph, in my

opinion, strikes at the root of the contentions raised by the

petitioners in these writ petitions. This Court also notices that

challenge against the vires of similar enactments made by some

other States have also been turned down by the respective High

and con.cases 2025:KER:44533

Courts as Under:

i. Dr. Ramneek Singh Bedi and another v. Union

of India and Others [2011 Supreme (P&H)

1462].

ii. Dr. Yashbir Singh Tomar and Others. v. State

of Uttarakhand and Others [2017 Supreme

(UK) 302].

iii. Madhukar Dwivedi v. State of Chhattisgarh and

Others [2018 KHC 2483].

iv. Md. Rezaul Karim and Others v. State of West

Bengal and Others [2018 KHC 2011].

v. D. Dharmabalan v. Secretary of Health and

Family Welfare, Government of Tamil Nadu,

Chennai and Others [(2019) SCC OnLine Mad

39250].

I am of the opinion that the challenge against the

constitutionality of the Act in question is, therefore, only to be

and con.cases 2025:KER:44533

rejected, and I do so.

21. The third issue arising for consideration is with

reference to the provisions under Chapter IX of the impugned

statute. Section 39 thereunder reads as follows: -

"Display of the certificate of registration and other information by the clinical establishment. -

(1) Every clinical establishment shall display, in a conspicuous place in the clinical establishment its certificate of registration, provisional or permanent.

(2) Every clinical establishment shall display, in a conspicuous place in the clinical establishment in Malayalam as well as in English the fee rate and package rate charged for each type of service provided and facilities available, for the information of the patients.

(3) All clinical establishments in the State shall display package rates for specific procedures. (4) No clinical establishment shall charge fees or package rates more than what is displayed."

It is the contention raised by the petitioners that every clinical

establishment is to mandatorily display the "fee rate" and

"package rate" with respect to the services provided and the

and con.cases 2025:KER:44533

facilities available, including the procedures, and that no clinical

establishment is to charge fee/package rates more than what is

displayed. The learned counsel contend that the statute is silent

as to what is "fee rate" and "package rate," and hence the

provisions have to be struck down as unenforceable.

22. However, this Court notices that the Apex Court as

well as this Court have already issued appropriate directions to

enforce the provisions of the Central Act and the State Act,

respectively, as under.

23. The Apex Court as per order dated 27.02.2024 in Writ

Petition (Civil) No.648 of 2020 noticing the submission made

from the side of the Union of India that unless there is response

from the States, fixation of rates cannot be carried out, directed

the Secretary, Department of Health, Union of India to hold a

meeting with its counter parts in the State Governments/Union

Territories and to come up with a concrete proposal. Similarly, a

Division Bench of this Court in Sabu P. Joseph (Adv.) v. State

and con.cases 2025:KER:44533

of Kerala and Others [2021 (4) KHC 225] has already

directed every private hospital in the State to display rates and

fees of the service given to the public as required under Section

39 of the Act read along with Rule 19 of the Rules. In the light of

the afore, the petitioners are not entitled to raise any challenge

with reference to Section 39, as noticed above. This is all the

more so, since the petitioner in W.P(C)No.1365 of 2019 (Kerala

Private Hospitals Association) and the petitioner in W.P(C)

No.29353 of 2019 (Indian Medical Association) were the

additional 5th and the 9th respondents respectively before the

Division Bench of this Court and it is after hearing them also, that

the Division Bench issued the directions as above.

24. The fourth issue arising for consideration is with

reference to the unbridled powers of the authorities under

statute, as regards the suspension/cancellation of the

registration. It is the contention raised by the petitioners that the

provisions of Section 14(3) of the Act provides for

and con.cases 2025:KER:44533

cancellation/suspension of registration when there is "imminent

danger to public health" without defining what is "imminent

danger". They contend that on account of the afore, uncanalised

powers are vested on the statutory Authority for the cancellation

of registration. However, this Court notices that Section 14,

falling under Chapter IV, provides only the "Authority for

registration". Sub-section (1) thereto provides for the

constitution of the Authority in the manner prescribed therein,

sub-section (3) only lays down the "functions" of the Authority

and also provides for cancelling the registration. Sub-section (3);

under clause (a) speaks about granting/

renewal/suspension/cancellation of registration. However, the

power for registration/cancellation is not laid down under Section

14(3) as contended. Registration is provided by virtue of Section

15 (conditions for registration), Section 16 (registration of

clinical establishments), Section 17 (application for provisional

registration), Section 18 (validity of provisional registration),

and con.cases 2025:KER:44533

Section 19 (application for permanent registration), etc.

Cancellation, on the other hand, is prescribed under Section 25,

which reads as follows: -

"25. Cancellation of registration-

(1) If, at any time, after any clinical establishment has been registered, the Authority or the Council is satisfied that,-

(a) the conditions of the registration are not complied with; or

(b) the clinical establishment has knowingly or negligently carried out an act that is harmful to the health of the person seeking care from the clinical establishment, it may issue notice to the clinical establishment to show cause why its registration should not be cancelled for the reasons to be mentioned in the notice.

(2) Where the Authority or Council is satisfied, after giving a reasonable opportunity to the clinical establishment to be heard, that there has been a breach of any of the provisions of this Act or the rules made thereunder, it may, without prejudice to any other action that may be taken against such clinical establishment, by order cancel its registration.

(3) Every order made under sub-section (2) shall take effect,-

(i) where no appeal has been preferred against such order immediately on the expiry of the period prescribed

and con.cases 2025:KER:44533

for such appeal;

and

(ii) where such appeal has been preferred and it has been dismissed, from the date of the order of such dismissal:

Provided that the Authority, after cancellation of registration, for reasons to be recorded in writing, shall restrain immediately the clinical establishment from functioning, if there is imminent danger to the health and safety of patients."

A reading of the afore would show that the cancellation of

registration is not merely for the asking, as portrayed by the

petitioners. The Authority has to arrive at a satisfaction that: -

i. The conditions of registration are not complied with,

ii. Clinical establishments have knowingly or negligently

carried out an act that is harmful to a person seeking

treatment.

Furthermore, the provision does not provide for an automatic

cancellation. It provides for the issuance of a show cause notice

to a clinical establishment, granting of a reasonable opportunity

of hearing, etc., prior to the actual cancellation of the

and con.cases 2025:KER:44533

registration. Sub-section (3) also provides that cancellation shall

take effect if no appeal is preferred against the cancellation order

within the period prescribed for filing the appeal, and in case an

appeal is preferred, when the appeal has been dismissed. Again,

sub-section (3) to Section 25 also takes care of the contentions

raised by some of the petitioners that, on account of the

cancellation, the hospital would have to throw out the patients.

True, the proviso thereto entitles the Authority to restrain the

hospital from functioning, immediately in the event of there

being an imminent danger to the health and safety of patients.

The afore power vested in the Authority under the proviso also

cannot be said to be unconstitutional or arbitrary, insofar as it is

only on recording of reasons in writing, such a power can be

exercised. In other words, so as to invoke the proviso to sub-

section (3), the extraordinary circumstances have to be found

and reduced to writing.

and con.cases 2025:KER:44533

25. Therefore, in my opinion, utmost care has been taken

while conferring power for the cancellation of registration on the

Authority. This Court further notices that under Chapter VII, an

Appellate Authority under Section 34 and a revision to this Court

under Section 35 have also been provided. Therefore, I am of

the opinion that there is no uncanalised power bestowed on the

Authority with respect to the cancellation of registration.

26. This Court also notices that it is not the mere ipse dixit,

without any supporting reason, that attracts the rigours of

Section 25. The provision makes this clear by the usage of the

expression "satisfied". Therefore, "satisfaction" of the Authority

is a condition precedent for cancellation under Section 25. It is

not as if the Authority can cancel registration at its will. This

Court notices the following observation made by Lord Denning in

Secretary of State for Education and Science v.

Metropolitan Borough of Tameside [[1976] 3 All ER 665

(CA)],

and con.cases 2025:KER:44533

"To my mind, if a statute gives a Minister power to take drastic action if he is satisfied that a local authority have acted or are proposing to act improperly or unreasonably, then the Minister should obey all the elementary rules of fairness before he finds that the local authority are guilty or before he takes drastic action overruling them. He should give the party affected notice of the charge of impropriety or unreasonableness and a fair opportunity of dealing with it. I am glad to see that the Secretary of State did so in this case. He had before him the written proposals of the new council and he met their leaders. In addition, however, the Minister must direct himself properly in law. He must call his own attention to the matters he is bound to consider. He must exclude from his consideration matters which are irrelevant to that which he has to consider. And the decision to which he comes must be one which is reasonable in this sense, that it is, or can be, supported with good reasons or at any rate be a decision which a reasonable person might reasonably reach. Such is, I think, plain from Padfield v Minister of Agriculture, Fisheries and Food which is a landmark in our administrative law and which we had in mind in Secretary of State for Employment v Associated Society of Locomotive Engineers and Firemen (No 2). So much for the requirements if the Minister is to be

and con.cases 2025:KER:44533

'satisfied"."

In the light of the afore, it goes without saying that unless the

cancellation is proved and supported with material facts and

figures, the same is subject to judicial review. However, that

cannot be a reason to contend that excessive powers are

bestowed on the statutory Authority. To the same effect is the

judgment of our Apex Court in Barium Chemicals Ltd. and

another v. Company Law Board and others [AIR 1967 SC

295].

27. The fifth issue arising for consideration is with

reference to the contention raised by Sri. Poonthotam, on behalf

of the Indian Dental Association, regarding Section 3 of the Act.

Section 3 provides for the "establishment of the State Council".

According to him, Section 3(2)(j)(i) provides for the inclusion of

"one representative from welfare organisations of the patients in

the State". Similar inclusion is also made with reference to the

constitution of the "Executive Committee" under Section 8 and it

and con.cases 2025:KER:44533

is contended that since the Council and the Committee are expert

bodies, the inclusion as above is quite illegal and arbitrary. This

Court is not in a position to accept the afore contention insofar

as the State Council and Executive Committee visualise

inclusiveness by providing for representation from the side of

patients also, however, to be nominated by the Government from

various welfare organisations. This Court further notices that

representatives from the side of some of the petitioners, like the

Indian Dental Association and the Indian Medical Association, are

included in the constitution of the State Council. When the State

Council can include representatives from the side of the service

providers, like petitioners herein, it goes without saying that

service recipients should also be included in the

Council/Committee. Therefore, the contention with reference to

the constitution of the State Council and the Executive

Committee is only to be recorded and rejected.

28. The last question arising for consideration is with

and con.cases 2025:KER:44533

reference to the contentions raised in the writ petition filed by

individual dentists regarding the inclusion of "dentistry" in the

impugned Act. The contentions raised are essentially to the effect

that "dentistry" cannot be equated with "public health and

sanitation" as well as "hospitals and dispensaries," and hence,

the inclusion of dentistry in the impugned enactment is without

legislative competence.

29. The Act in question under Section 2(j) defines the

"recognised system of medicine" as under: -

"(j)"recognised system of medicine" means Modern Medicine (including dentistry), Naturopathy, Ayurveda, Homoeopathy, Sidha and Unani systems of medicine or any other system of medicine recognised by the Government;"

True, the Central Act under Section 2(h) defines "recognised

system of medicine" as under: -

"(h) "recognised system of medicine" means Allopathy, Yoga, Naturopathy, Ayurveda, Homoeopathy, Siddha and Unani System of medicines or any other system of medicine as may be recognised by the Central

and con.cases 2025:KER:44533

Government;"

Therefore, on a cursory reading of the definitions, it may give the

idea that the Central Act does not cover "dentistry," whereas it

covers "Allopathy."

30. However, it is to be straight away noticed that the

legislative competence of the State Legislature to legislate on

"public health and sanitation" on the basis of which the Act in

question is enacted has been separately considered and found in

favour of the State. When that be so, it goes without saying that

the State Legislature is competent to enact the statute in

question with reference to "recognised system of medicine" by

defining the said term.

31. This Court is also of the opinion that "recognised

system of medicine" is defined to mean "modern medicine" which

would also include "dentistry". The term "medicine" not being

defined under the statute, it is worthwhile to refer to the

definition of the said term as available in Corpus Juris Secundum,

and con.cases 2025:KER:44533

Volume 70, which reads as under: -

""Medicine" means a science or profession indicating an art of healing or science which has for its province the treatment of diseases generally, The practice of medicine, as ordinarily or popularly understood, has relation to the art of pre-venting, curing, or alleviating disease or pain. It includes the diagnosing, treating, operating, or prescribing for any human disease, pain, injury, deformity, or physical condition. It also includes the application and use of medicines and drugs for the purpose of curing, mitigating, or alleviating bodily diseases, but it does not wholly depend on the administration of drugs.

It may be said to consist in three things: in judging the nature, character, and symptoms of the disease, in determining the proper remedy for the disease, and in giving or prescribing the application of the remedy to the disease."

Thus, the art of preventing/curing/ alleviating disease or pain

through diagnosis, treatment, operation, etc., amounts to the

practice of medicine. Dentistry is only a specialisation in the

practice of medicine, like orthopaedics, obstetrics, etc. In Corpus

Juris Secundum, Volume 70, the term "dentistry" is defined as

and con.cases 2025:KER:44533

under: -

""Dentistry" is a special department of medical science embracing the structure, function, and therapeutics of the mouth and contained organs, specifically the teeth, with their surgical and prosthetic treatment. The practice of dentistry includes treating pain of the human teeth, oral cavity, alveolar process, gums, or jaws, and supplying artificial teeth as substitutes for natural ones, and taking impressions of the teeth and jaws."

(Underlining supplied)

Therefore, the fact that dentistry is only a specialised

department of medical science is also beyond doubt.

32. Reference may also be made to the definition of the

word "dentistry" from Encyclopaedia Britannica, Volume 7, to the

following effect: -

"Dentistry is the healing art concerned with the health of the mouth, especially the teeth. It is also the profession practising this art."

This Court also notices the definition of the term dentistry in

Taber's Cyclopaedic Medical Dictionary, 21st Edition, which reads

as follows: -

and con.cases 2025:KER:44533

"The branch of medicine dealing with the care of the teeth and associated structures of the oral cavity. It is concerned with the prevention, diagnosis, and treatment of diseases of the teeth and gums."

From all the above, it is quite clear that dentistry is part of

"modern medicine", and it is made clear through the definition of

dentistry under Section 2(j) of the Act. Assuming for a moment

that dentistry is not covered under the Central Act, nothing

prevents the State Legislature from including "dentistry" with

reference to the definition of the term "recognised system of

medicine" under the State Act.

33. Therefore, I am of the opinion that the inclusion of

"dentistry" under section 2(j) of the impugned Act cannot be

found fault with, as one made without legislative competence.

34. Some broad contentions with reference to the non-

issuance of notification under Section 4(1)(g), impossibility to

comply with provisions of Section 47 dealing with treatment in

emergencies, non-inclusion of medical colleges under Section

and con.cases 2025:KER:44533

2(c), etc., are also raised by some of the petitioners. As regards

the non-issuance of notification under Section 4(1)(g), the issue

would arise for consideration only when appropriate steps have

been taken against the clinical establishments, with reference to

the factual position. Similarly, the provisions of Section 47 and

the impossibility pointed out would arise with reference to the

penal provisions under Chapter V. As already noticed, the Act

does not provide for an automatic penal action. Again, medical

colleges do not require a specific inclusion in the definition of the

term "clinical establishment". The violation of privacy, etc., have

also been raised, which do not arise for consideration in these

writ petitions insofar as the lack of legislative competence is

being primarily raised in these writ petitions.

35. At this juncture, this Court takes notice of the

submissions made by S/Sri.Kannamthanam, Mather as well as

Poonthottam, the learned senior counsel that there are certain

practical difficulties faced by the clinical establishments on

and con.cases 2025:KER:44533

account of the implementation of the provisions of the Act and

Rules. Many of the practical difficulties pointed out by the

respective senior counsel have been noticed in paragraphs 6,7,

and 8 of this judgment. Though, I have held that merely on

account of the arbitrariness of a statute, the same do not require

to be declared unconstitutional, I am of the opinion that liberty

is to be granted to the petitioners to point out the practical

difficulties faced by them before the Government and it is for the

Government to consider the practical difficulties to be pointed out

by the petitioners and to adopt such remedial measures, which

it deems fit, in totality of the interest of clinical establishments

as well as the beneficiaries of the statute in question.

Subject to the afore liberty granted to the petitioners

herein, these writ petitions would stand dismissed.

Sd/-

                                         HARISANKAR V. MENON
                                                 JUDGE

 ln



and con.cases                                     2025:KER:44533



                    APPENDIX OF WP(C) 2870/2024

PETITIONERS' EXHIBITS:

EXHIBIT-P1      A COPY OF THE RELEVANT PAGES OF THE NOTIFICATION
                BEARING    G.O.(P)     NO.11/2023/H&FWD    DATED

11.03.2023 PUBLISHED IN THE KERALA GAZETTE ON 20.04.2023 PRESCRIBING MINIMUM STANDARDS FOR THE CLINICAL ESTABLISHMENTS IN KERALA.2870

RESPONDENTS' EXHIBITS:

EXHIBIT R2(A) TRUE COPY OF THE G.O.(RT).NO.2225/2019/H AND FWD DATED 07.09.2019 EXHIBIT R2(B) TRUE COPY OF THE MINUTES OF MEETING HELD ON 31.05.2023.

and con.cases                                     2025:KER:44533



                    APPENDIX OF WP(C) 2637/2019

PETITIONER'S EXHIBITS:

EXHIBIT P1      TRUE COPY OF THE REGISTRATION CERTIFICATE DATED

7.2.2018 ISSUED BY THE DISTRICT REGISTRAR, REGISTRAR OF SOCIETIES, MALAPPURAM.

EXHIBIT P2 TRUE COPY OF THE LIST OF MEMBERS OF THE FIRST PETITIONER ASSOCIATION.

EXHIBIT P3 TRUE COPY OF KERALA CLINICAL ESTABLISHMENTS REGISTRATION AND REGULARIZATION ACT 2018 DATED 22.2.2018.

EXHIBIT P4 TRUE COPY OF THE GAZETTE NOTIFICATION NO. 3116 G.O. (P) NO. 156/2018/ H & FWD DATED 10.12.2018.

EXHIBIT P5 TRUE COPY OF THE GAZETTE NOTIFICATION NO. 3262 (G.O.(P) 159/2018. H & FWD DATED 26.12.2018.

EXHIBIT P6 TRUE COPY OF G.O.(P) NO. 162/2018/H & FWD DATED 31.12.2018.

EXHIBIT P7 TRUE COPY OF G.O.(P) NO. 161/2018/H & FWD DATED 31.02.2018.

EXHIBIT P8 TRUE COPY OF THE NEWS ITEM PUBLISHED IN INDIAN EXPRESS DATED 28.12.2018.

EXHIBIT P9 TRUE COPY OF THE ORDER IN WPC NO. 1365 OF 2019 DATED 16.1.2019.

and con.cases                                   2025:KER:44533



                    APPENDIX OF WP(C) 27168/2023

PETITIONERS' EXHIBITS:

EXHIBIT -P1      TRUE COPY OF THE KERALA CLINICAL ESTABLISHMENTS

(REGISTRATION AND REGULATION) ACT, 2018 [ACT 2 OF 2018] DATED 22.02.2018.

EXHIBIT-P2 TRUE COPY OF THE KERALA CLINICAL ESTABLISHMENTS (REGISTRATION AND REGULATION) RULES, 2018 DATED 26.12.2018

EXHIBIT-P3 TRUE COPY OF THE INSTRUCTIONS ISSUED BY THE COMPETENT AUTHORITY FOR FILLING UP OF ONLINE PROVISIONAL REGISTRATION APPLICATION DATED 1ST JANUARY 2019.

EXHIBIT-P4 TRUE COPY OF THE NOTIFICATION BEARING G.O.(P)NO.156/2018/ H&FWD DATED 10.12.2018 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT-P5 TRUE COPY OF THE KERALA CLINICAL ESTABLISHMENTS (REGISTRATION AND REGULATION) AMENDMENT ACT 2021 [ACT 35 OF 2021] PUBLISHED IN THE GAZETTE BEARING NOTIFICATION NO.13434/ LEG.H1/2020/LAW DATED 14TH NOVEMBER 2021.

EXHIBIT-P6 TRUE COPY OF THE KERALA CLINICAL ESTABLISHMENTS (REGISTRATION AND REGULATION) AMENDMENT ACT 2022 [ACT 8 OF 2023] PUBLISHED IN THE GAZETTE BEARING NOTIFICATION NO. LEG.H1/126/2022/LAW. DATED 6TH JANUARY 2023.

EXHIBIT-P7 TRUE COPY OF THE RELEVANT PAGES OF THE NOTIFICATION BEARING G.O.(P)NO.11/2023/H&FWD DATED 11TH MARCH 2023 PUBLISHED IN THE KERALA GAZETTE ON 20.04.2023

RESPONDENTS' EXHIBITS:

EXHIBIT R1(A) TRUE COPY OF THE G.O.(P) NO.2/2019/H AND FWD DATED 16.01.2019.

and con.cases 2025:KER:44533

EXHIBIT R1(B) TRUE COPY OF THE ORDER DATED 08.07.2022 ISSUED BY THE SECRETARY OF THE KERALA STATE COUNCIL FOR CLINICAL ESTABLISHMENTS, THIRUVANANTHAPURAM.

EXHIBIT R1(C) TRUE COPY OF THE NOTIFICATION DATED 10.05.2023 ISSUED BY THE SECRETARY OF THE KERALA STATE COUNCIL FOR CLINICAL ESTABLISHMENTS, THIRUVANANTHAPURAM.

EXHIBIT R1(D) TRUE COPY OF G.O.(RT) NO.664/2021/H AND FWD DATED 15.03.2021.

EXHIBIT R1(E) TRUE COPY OF G.O.(P) NO.70/2022/FIN DATED 23.06.2022 ALONG WITH THE SCHEME OF MEDISEP

and con.cases 2025:KER:44533

APPENDIX OF WP(C) NO.29353/2019

PETITIONERS' EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE KERALA CLINICAL ESTABLISHMENTS (REGISTRATION AND REGULATION) ACT, 2018.

EXHIBIT P2 TRUE COPY OF THE KERALA CLINICAL ESTABLISHMENTS (REGISTRATION AND REGULATION) RULES, 2018.

EXHIBIT P3 TRUE COPY OF THE INSTRUCTIONS ISSUED BY THE COMPETENT AUTHORITY FOR FILLING UP OF ONLINE PROVISIONAL REGISTRATION APPLICATION.

EXHIBIT P4 TRUE COPY OF THE NOTIFICATION ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P5 TRUE COPY OF THE ONLINE NEWS REPORT APPEARED IN THE INDIAN EXPRESS DAILY.

EXHIBIT P6 TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONERS BEFORE THE HON'BLE CHIEF MINISTER ON 1.8.2022.

EXHIBIT P7 TRUE COPY OF THE REPRESENTATION - IMA KSB/SS/HQ/119/2023-24 DATED 23.1.2024 SUBMITTED BEFORE THE HON'BLE CHIEF MINISTER OF KERALA.

RESPONDENTS' EXHIBITS:

EXHIBIT R1(A) TRUE COPY OF THE G.O.(P) NO. 54/2019/H AND FWD DATED 11.6.2019 PUBLISHED IN THE OFFICIAL GAZETTE ON 13.6.2019.

EXHIBIT R1(B) A TRUE COPY OF THE KERALA CLINICAL ESTABLISHMENTS (MINIMUM STANDARDS FOR MODERN MEDICINE, DIAGNOSTIC CENTER, MEDICAL LABORATORY, DENTAL) RULES OF 2023.

EXHIBIT R1(C) TRUE COPY OF THE G.O.(P) NO. 2/2019/H AND FWD DATED 16.1.2019.

and con.cases                                2025:KER:44533



EXHIBIT R1(D)       TRUE COPY OF THE ORDER DATED 08.07.2022 ISSUED

BY THE SECRETARY OF THE KERALA STATE COUNCIL FOR CLINICAL ESTABLISHMENTS, THIRUVANANTHAPURAM.

EXHIBIT R1(E) TRUE COPY OF THE NOTIFICATION DATED 02.05.2023 ISSUED BY THE SECRETARY OF THE KERALA STATE COUNCIL FOR CLINICAL ESTABLISHMENTS, THIRUVANANTHAPURAM.

EXHIBIT R1(F) TRUE COPY OF THE NOTIFICATION DATED 10.05.2023 ISSUED BY THE SECRETARY OF THE KERALA STATE COUNCIL FOR CLINICAL ESTABLISHMENTS, THIRUVANANTHAPURAM.

EXHIBIT R1(G) TRUE COPY OF THE G.O.(RT) NO. 664/2021/H AND FWD DATED 15.3.2021.

EXHIBIT R1(H) TRUE COPY OF THE G.O.(P) NO. 70/2022/FIN DATED 23.6.2022 ALONG WITH THE SCHEME OF MEDISEP.

and con.cases                                   2025:KER:44533



                    APPENDIX OF WP(C) 41738/2023

PETITIONERS' EXHIBITS:

EXHIBIT P1      A   TRUE   COPY  OF   THE   KERALA  CLINICAL

ESTABLISHMENTS (REGISTRATION AND REGULATION) ACT, 2018.

EXHIBIT P2 A TRUE COPY OF THE G.O.(P) NO.156/2018/H&FWD DATED 10-12-2018, ISSUED AS SRO NO.884 OF 2018 AND PUBLISHED IN THE KERALA GAZETTE.

EXHIBIT P3 A TRUE COPY OF THE KERALA CLINICAL ESTABLISHMENTS (REGISTRATION AND REGULATION) AMENDMENT ACT, 2021 (35 OF 2021) PUBLISHED IN KERALA GAZETTE ON 14-11-2021.

EXHIBIT P4 A TRUE COPY OF THE KERALA CLINICAL ESTABLISHMENTS (REGISTRATION AND REGULATION) AMENDMENT ACT, 2022 (8 OF 2023) PUBLISHED IN KERALA GAZETTE ON 6-1-2023.

EXHIBIT P5 A TRUE COPY OF THE KERALA STATE MEDICAL PRACTITIONERS ACT, 2021.

EXHIBIT P6 A TRUE COPY OF THE KERALA CLINICAL ESTABLISHMENTS (REGISTRATION AND REGULATION) RULES, 2018.

EXHIBIT P7 A TRUE COPY OF THE KERALA CLINICAL ESTABLISHMENTS (MAINTENANCE OF STANDARDS FOR MODERN MEDICINE, DIAGNOSTIC CENTRE, MEDICAL LABORATORY AND DENTAL) RULES, 2023 AND PUBLISHED IN THE KERALA GAZETTE AS GO(P) NO.11/2023/ H&FWD DATED 11-3-2023.

EXHIBIT P8 A TRUE COPY OF THE DENTAL COUNCIL OF INDIA (CODE OF ETHICS) REGULATIONS, 2014.

EXHIBIT P9 A TRUE COPY OF THE GO(P) NO.1/2022/HEALTH DATED 1-1-2022 ISSUED BY THE GOVERNMENT OF KERALA. .

and con.cases 2025:KER:44533

EXHIBIT P10 A TRUE COPY OF THE ORDER G.O.(RT) NO.

2984/2023/H&FWD DATED 10-11-2023 ISSUED BY GOVERNMENT OF KERALA.

and con.cases                                        2025:KER:44533



                     APPENDIX OF WP(C) NO.1365/2019

   PETITIONERS' EXHIBITS:

   EXHIBIT P1         TRUE COPY OF THE LIST OF MEMBERS OF THE 1ST
                      PETITIONER ASSOCIATION.

   EXHIBIT P2          TRUE COPY OF THE NOTIFICATION DATED 22.02.2018 OF
                       LAW (LEGISLATION-H) DEPARTMENT.

   EXHIBIT P3          TRUE COPY OF THE NOTIFICATION DATED 11.12.2018
                       ISSUED BY THE GOVERNMENT.

   EXHIBIT P4          TRUE COPY OF THE RULES DATED 26.12.2018 PUBLISHED
                       BY THE GAZETTE.

   EXHIBIT P5          TRUE COPY OF THE NOTIFICATION DATED 28.12.2018
                       ISSUED BY THE GOVERNMENT.

   EXHIBIT P6          TRUE COPY OF THE NOTIFICATION DATED 31.12.2018 OF

THE HEALTH AND FAMILY WELFARE (FW) DEPARTMENT.

EXHIBIT P7 TRUE COPY OF THE NOTIFICATION DATED 31.12.2018 OF THE HEALTH AND FAMILY WELFARE (FW) DEPARTMENT.

EXHIBIT P8 TRUE COPY OF THE NEWS PAPER REPORT DATED 28.12.2018 APPEARED IN THE INDIAN EXPRESS.

RESPONDENTS' ANNEXURES:

ANNEXURE R21(A) TRUE COPY OF SAFE TO HOST CERTIFICATE DATED 24.11.2023.

 
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